Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 40]

Supreme Court of India

Union Of India & Anr vs G. Rajanna & Ors on 15 October, 2008

Equivalent citations: 2009 AIR SCW 644, 2009 (3) AIR JHAR R 327, 2009 LAB IC 735, 2009 (2) AIR KANT HCR 11, (2008) 15 SCALE 156, (2009) 3 KANT LJ 657, (2009) 1 SCT 311, 2008 (14) SCC 721, (2009) 2 SERVLR 653

Author: Arijit Pasayat

Bench: D.K. Jain, C.K. Thakker, Arijit Pasayat

                                                                           REPORTABLE



                     IN THE SUPREME COURT OF INDIA
                        CIVIL APPELLATE JURISDICTION



                      CIVIL APPEAL NOS.6590-6592 OF 2008
                 (Arising out of SLP(C) Nos.19953-19955 of 2005)




UNION OF INDIA & ANR.                                         Appellant(s)


                             Versus


G. RAJANNA & ORS.                                             Respondent(s)



                                      ORDER

Dr. ARIJIT PASAYAT, J.

Leave granted.

Questioning correctness of the judgment rendered by the Division Bench of the Karnataka High Court the Union of India and the Director, Central Poultry Breeding Farm Hassarghatta, Bangalore having filed these appeals. The controversy lies within a very narrow campass. The -2- respondents who were working as Malis (Gardeners) claimed promotion on the basis of office memorandum dated 13th September, 1991 as modified by the office memorandum dated 6th November, 1991. Both the office memorandums related to Career advancements of Group 'C' and Group 'D' employees. Originally the employees were given a scale of pay of Rs.950/- - Rs.1540/- with a starting pay of Rs.950/- with effect from 1st April, 1991. Subsequently, it was clarified that they were entitled to lesser scale of pay i.e. Rs.775/- - Rs.1025/-. The basis of the claim of the employees was sub-para (f) of the office memorandum dated 13th September, 1991 which reads as under :-

"Employees given promotion in situ will continue to be borne on the seniority list of the lower cadre/post and will be considered for functional promotion against available vacancies as per provisions of the Recruitment Rules."

The appellants placed reliance on Clause 2(c) and Clause 2(f) of the aforesaid office memorandum. After considering the rival stand of the Central Administrative Tribunal, Bangalore Bench (in short the 'CAT') which heard the original application Nos. 573, 666 and 667 of -3- 1999 observed that the applicants cannot claim the scale of Lower Division Clerk by way of in-situ promotion. Therefore, the prayer made for relief was rejected by the CAT. The respondents-employees moved the Karnataka High Court in Writ Petition Nos. 30501-30503 of 2000. The High Court accepted the stand of the employees and observed as under :-

"No doubt, the CAT has adverted to the facts pleaded in the original applications of the petitioners with reference to the statement of counter filed by the respondents. The CAT has proceeded to examine the claim of these petitioners with reference to the prescriptions of the qualification under the Cadre and Recruitment Rules for fixation of the higher pay scales to their posts irrespective of the fact as to whether it is a functional or non-functional. The object of the office Memorandum referred to supra with non-functional posts, fixation of pay-scales is to see the Group 'C' and 'D' employees in the offices of the respondents shall not be allowed to stagnate in the same cadre and therefore, certain monetary benefits are fixed by the respondents as provided at paragraph 20 of the office Memorandum produced at Annexure -4- 'C'. Non consideration of this important aspect of the matter and rejection of the claim of the petitioners by the CAT solely on this ground that they do not possess the qualification of Matriculation as per C & R Rules has rendered the impugned order erroneous in law."

Learned Additional Solicitor General appearing for the appellants submitted that the High Court misconstrued the scope and ambit of Clause 2(c) and 2(f) of the office Memorandum. Learned counsel for the employees supported the judgment of the High Court.

It is to be noted that the Tribunal's conclusion is based on a reading of Clause 2(c) and 2(f) of the office Memorandum dated 13th September, 1991 as modified subsequently by office Memorandum dated 6th November, 1991. Clause 2 of the office Memorandum dated 6th November, 1991 reads as under :-

"It is clarified that in terms of para 2(a) of O.M. dated 13.9.1991, in situ promotion is to be allowed only to the next higher scale available in the line of promotion if the requisite conditions are fulfilled. In other words, subject to the satisfaction of the conditions prescribed in the said O.M. Group 'D' employees in the -5- scale of Rs.750-940 will normally be considered for in situ promotion to the next higher scale of Rs.775-1025 as that is the next available scale in most of the organisations. So is the case for promotion of employees in the scale of Rs.800- 1150 are to be promoted to the scale of Rs.825-1200. However if in any particular organisation promotions of Group 'D' employees are required to be made in a higher scale instead of scale indicated here, in accordance with the Rules of Recruitment, in situ promotion will also be allowed to the scale to which promotions are made in that organisation."

The observation of the Tribunal to the effect that the employees cannot claim scale of Lower Division Clerks by way of in situ promotion runs contrary to the stand taken by the Union of India all through. The High Court in our view has correctly analysed the office Memorandum and also rightly noted that object of office Memorandum related to non-functional posts and fixation of pay scales is to see that Group 'C' and Group 'D' employees in the offices of the present appellants are not allowed to stagnate in the same cadre and certain monetary benefits are fixed by the noted paragraph of the office Memorandum. -6-

In our considered view, the judgment of the High Court is based on a correct interpretation of the relevant clause of the office Memorandum and no interference is called for in these appeals. Hence the appeals fail and are dismissed but without any order as to costs.

....................J. (Dr.ARIJIT PASAYAT) .....................J. (C.K. THAKKER) .....................J. (D.K. JAIN) New Delhi, October 15, 2008