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 14, Cited by 0]

Delhi High Court

Rama Pandey vs Union Of India & Ors. on 17 July, 2015

Author: Rajiv Shakdher

Bench: Rajiv Shakdher

*        IN THE HIGH COURT OF DELHI AT NEW DELHI
                                         Judgment reserved on: 12.12.2014
%                                        Judgment delivered on: 17.07.2015

+                    WP(C) No. 844/2014

 RAMA PANDEY                                            ..... PETITIONER


                     Versus


UNION OF INDIA & ORS.                                  ..... RESPONDENTS

Advocates who appeared in this case:
For the Petitioner:  Mr Sunil Kumar and Mr Rahul Sharma, Advocates
For the Respondents: Mr Jasmeet Singh, CGSC with Ms Kritika Mehra, Adv. for R-1.
                     Mr S. Rajappa & Dr. Puran Chand, Advs. for R- 2 & 3.

CORAM:
HON'BLE MR. JUSTICE RAJIV SHAKDHER

RAJIV SHAKDHER, J
FACTS
1        A synthesis of science and divinity (at least for those who believe in
it), led to the culmination of the petitioner's desire for a child. Married, on
18.01.1998, to one Sh. Atul Pandey, the petitioner's, wish to have a child
was fulfilled on 09.02.2013, albeit via the surrogacy route. Her bundle of
joy comprised of twins, who were born on the aforementioned date, at a city
hospital.
1.1      To effectuate the aforesaid purpose, the petitioner had entered into an
arrangement with, one, Ms Aarti, wife of Mr Surya Narayan (hereafter
referred to as the surrogate mother). The arrangement required the surrogate
mother to bear a child by employing the In-Vitro Fertilization (IVF)
methodology. The methodology used and agreed upon required the genetic


WP(C) 844/2014                                                       Page 1 of 31
 father to fertilize, In-Vitro, the ovum supplied by a designated donor. The
resultant embryo was then required to be transferred and implanted in the
surrogate mother. This arrangement, along with other terms and conditions,
which included rights and obligations of the commissioning parents, as also
those of the surrogate mother, were reduced to a written agreement dated
08.08.2012 (in short the surrogacy agreement).
2.       The fact that the surrogacy agreement reached fruition, is exemplified
by the birth of twins, as indicated above, on 09.02.2013. This far, the
petitioner was happy; her unhappiness, however, commenced with rejection
of her application dated 06.06.2013, for grant of maternity and Child Care
Leave (CCL). By this application, the petitioner sought 180 days maternity
leave and 3 months CCL. This application was addressed to respondent
no.3, with a copy to respondent no.2.
2.1      Respondent no.3 vide a covering letter of even date, i.e., 06.06.2013,
forwarded the petitioner's application to respondent no.2, along with the
requisite documents i.e. the surrogacy agreement and the birth certificate of
the children. Respondent no.3, sought clarification with regard to the request
made by the petitioner for sanctioning the maternity leave. A perusal of the
covering letter would show that the leave sought for the purposes of child
care was not being objected to. A doubt, was raised only qua maternity
leave.
2.2      Evidently, vide communication dated 10.10.2013, petitioner's request
was rejected by respondent no.3, based on, inputs received from respondent
no.2 vide two communications dated 04.09.2013 and 19.09.2013. The first
communication appears to have been sent by Kendriya Vidyalaya Sangathan
(KVS), [Headquarters], while the second was, evidently, sent by KVS
(D.R.). These communications, though, are not on record



WP(C) 844/2014                                                    Page 2 of 31
 2.3      In sum, it was conveyed to the petitioner that there was no provision
for grant of maternity leave in cases where the surrogacy route is adopted.
The petitioner was, however, informed that the CCL could be sanctioned, in
her favour, under Rule 43-A, which was applicable to "female government
servants". It now transpires that reference ought to have been made to Rule
43 and not Rule 43-A; a fact which was confirmed by the counsel for
respondent no.2 and 3.
2.4      In the background of the aforesaid stand, the petitioner was requested
to submit an application for CCL, in case she was desirous of availing leave
on that account.
3.       The petitioner being aggrieved, approached this court by way of the
instant petition, filed, under Article 226 of the Constitution. Notice on this
limited aspect was issued in the writ petition on 05.02.2014.             Though
counsels for parties were asked to file written submissions; except for
respondent no. 2 none of the other parties filed written submissions in the
matter. Counsels for respondents have not filed any counter affidavit in the
matter. The reason for that, perhaps would be, that the facts in the matter
are not in dispute. The issue raised in the writ petition is, a pure question of
law.
4.       I may only note that on 10.02.2015, respondents placed before this
court an office memorandum dated 09.02.2015, issued by the Ministry of
Personnel, Public Grievances, Pensions, Department of Personnel and
Training (DoPT), Govt. of India which, in turn, relied upon the office
memorandum dated 09.01.2015, issued by the Ministry of Human Resources
and Development.
4.1      The stand taken, based on the said office memorandums, was that,
there was no provision for grant of maternity leave to female employees,



WP(C) 844/2014                                                    Page 3 of 31
 who took recourse to the surrogacy route for procreating a child.
Furthermore, it was indicated that for grant of "adoption leave", a valid
adoption had to be in place.
4.2      Having said so, the DoPT recommended grant of maternity/ adoption
leave to the petitioner keeping in mind the welfare of the child and, on
consideration of the fact that the child was in her custody.                       The
recommendation made was, that, not only should the petitioner be allowed
180 days of leave as was permissible in situations dealing with maternity
leave / adoption leave but that she, should also be allowed, CCL, in case, an
application was made for the said purpose. It was further indicated that the
said two sets of leave would not be adjusted from the petitioner's leave
account. The said recommendation was, however, made without prejudice to
the policy, rules and/or instructions that the government may frame in that
behalf in due course.
4.3      In the light of the aforesaid development, the counsel for both parties
indicated that since the answer to the issue of law remains unarticulated
(though the grievance of the petitioner may have been redressed), this court
ought to deliberate upon the same and pronounce its judgment in the matter.
4.4      It is based on the stand taken by the counsels for the parties, I proceed
to decide the issues raised, in the matter.
SUBMISSIONS OF COUNSELS
5.       The counsel for the petitioner has equated the position of a
commissioning mother to that of a biological mother who bears and carries
the child till delivery. It is the submission of the learned counsel for the
petitioner, that more often than not, as in this case, the commissioning
parents have a huge emotional interest in the well-being of both the
surrogate mother and the child, which the surrogate mother carries, albeit



WP(C) 844/2014                                                      Page 4 of 31
 under a contractual arrangement.      The well-being of the child and the
surrogate mother can best be addressed by the commissioning parents, in
particular, the commissioning mother. This object, according to the learned
counsel, can only be effectuated, if maternity leave is granted to the
commissioning mother.
5.1      The fact that a commissioning mother has been judicially recognized
as one who is similarly circumstanced, as an adoptive mother, was sought to
be established by placing reliance on the judgement of the Madras High
Court in the case of : K. Kalaiselvi vs Chennai Port Trust, dated
04.03.2013, passed in WP(C) No. 8188/2012.
6.       Counsels for the respondents, on the other hand, while being
sympathetic to the cause of the petitioner, expressed their disagreement with
the submission that maternity leave could be extended to the petitioner or
female employees who are similarly circumstanced.
6.1      Mr Rajappa, who appeared for respondent no. 2 and 3, in particular,
made submissions, which can be, broadly, paraphrased as follows:
(i)      There is no provision under the extant rules for granting maternity
leave to women who become mothers via the surrogacy route. Therefore, in
law, no entitlement to maternity leave, in these circumstances, inhered in the
petitioner.
(ii)     The prime objective for grant of maternity leave is to protect the
health and to provide safety to pregnant women in workplace, both during
pregnancy and after delivery. Lactating mothers, who need to breast-feed
their children, fall within a "specific risk group", and hence, are given
maternity leave, based on factors which are relatable to safety and health
parameters.
(iii)    A woman, who gives birth to a child, undergoes mental and physical



WP(C) 844/2014                                                   Page 5 of 31
 fatigue and stress and, is often, subjected to confinement both during and
after pregnancy. These circumstances do not impact the commissioning
mother, who takes recourse to the surrogacy route. Therefore, there is no
justification for according maternity leave in such like cases.
(iv)     If leave is granted to the commissioning mother, it could set a
precedent for grant of leave in future to a single male or female parent or to
same sex parents as well, who may take recourse to the surrogacy route.
(iv)(a). Therefore, the legislature would be the best forum for the enactment
of necessary rules/ regulations to deal with such like situations, including the
situation which arose in the present case.
(v)      In the K. Kalaiselvi's case, the Madras High Court was interpreting
Rule 3-A of the Madras Port Trust (Leave) Regulations, 1987, pertaining to
leave, made available, to female employees on adoption of a child.               The
court, in that case, equated the circumstances which arise in the case of the
adoptive mother with those which emerge in the case of a female employee,
who takes recourse to a surrogacy route. Accordingly, Rule 3-A of the
aforementioned regulations was interpreted to include a female employee
who ventured to have a child via a surrogate arrangement. Such parity, in
principle, was erroneous for the following reasons : Firstly, in the absence
of a valid adoption, the relevant Rule, in the instant case, does not get
triggered. Secondly, such an interpretation would involve re-writing of the
Rules by reading adoptive parent as the Commissioning Parent.
REASONS
7.       I have heard the learned counsels for the parties. According to me,
what needs to be borne in mind, is this : there are two stages to pregnancy,
the pre-natal and post-natal stage. Biologically pregnancy takes place upon
union of an ovum with spermatozoon. This union results in development of



WP(C) 844/2014                                                    Page 6 of 31
 an embryo or a foetus in the body of the female. A typical pregnancy has a
duration of 266 days from conception to delivery. The pregnancy brings
about physiological changes in the female body which, inter alia, includes,
nausea (morning sickness), enlargement of the abdomen etc1.
7.1        Pregnancy brings about restriction in the movement of the female
carrying the child as it progresses through the term. In case complications
arise, during the term, movement of the pregnant female may get restricted
even prior to the pregnancy reaching full term. It is for these reasons, that
maternity leave of 180 days is accorded to pregnant female employees.
7.2        Those amongst pregnant female employees, who are constitutionally
strong and do not face medical complications, more often than not, avail of a
substantial part of their maternity leave in the period commencing after
delivery. Rules and regulations framed in this regard by most organizations,
including those applicable to respondent no.3, do not provide for bifurcation
of maternity leave, that is, division of leave between pre-natal and post-natal
stages.
7.3        The reason, perhaps, why substantial part of the leave is availed of by
the female employees (depending on their well-being), post delivery, is that,
the challenging part, of bringing a new life into the world, begins thereafter,
that is, in the post-natal period. There are other factors as well, which play a
part in a pregnant women postponing a substantial part of her maternity
leave till after delivery, such as, family circumstances (including the fact she
is part of a nuclear family) or, the health of the child or, even the fact that
she already has had successful deliveries; albeit without sufficient time lag
between them.
8.         Thus, it is evident that except for the physiological changes and

1
    Dorland's Illustrated Medical Dictionary, 30th Edition, Saunders Publication



WP(C) 844/2014                                                                     Page 7 of 31
 difficulties, all other challenges of child rearing are common to all female
employees, irrespective of the manner, she chooses, to bring a child into this
world.
9.       But the law, as it stands today, and therefore, the rules and regulations
as framed by most organisations do not envisage attainment of parenthood
via the surrogacy route.
9.1      It is not unknown, and there are several such examples that
legislatures, usually, in most situations, act ex-post facto. Advancement in
science and change in societal attitudes, often raise issues, which require
courts to infuse fresh insight into existing law. This legal technique, if you
like, is often alluded to as the "updating principle". Simply put, the court by
using this principle, updates the construction of a statute bearing in mind,
inter alia, the current norms, changes in social attitudes or, even
advancement in science and technology.              The principle of updating
resembles another principle which the courts have referred to as the
"dynamic processing of an enactment". The former is described in Bennion
on Statutory Interpretation at page 890 in the following manner :-
          "..An updating construction of an enactment may be defined as a
          construction which takes account of relevant changes which have
          occurred since the enactment was originally framed but does not
          alter the meaning of its wording in ways which do not fall within
          the principles originally envisaged by that wording.
          Updating      construction     resembles      so-called     dynamic
          interpretation, but insists that the updating is structured rather
          than at large. This structuring is directed to ascertaining the legal
          meaning of the enactment at the time with respect to which it
          falls to be applied. The structuring is framed by reference to
          specific factors developed by the courts which are related to
          changes which have occurred (1) in the mischief to which the
          enactment is directed, (2) in the surrounding law, (3) in social
          conditions, (4) in technology and medical science, or (5) in the
          meaning of words..."



WP(C) 844/2014                                                       Page 8 of 31
 9.2      The updating principle on account of development of medical science
and technique was applied in the following case : R vs. Ireland, [1998] AC
147.
9.3      Similarly, change in social conditions have persuaded courts to apply
the updating construction principle to inject contemporary meaning to the
words and expressions used in the existing statute. See : Williams and
Glyn's Bank Vs. Boland, [1981] AC 487 at page 511 placetum 'D' and R
Vs. D, [1984] AC 778.
9.4      In respect of dynamic processing, the following observations in
Bennnion on Statutory Interpretation, 5th Edition, at page 502, being
apposite, are extracted hereinafter :-
          "..Few Acts remain for very long in pristine condition. They
          are quickly subjected to a host of processes. Learned
          commentators dissect them. Officials in administering them
          develop their meaning in practical terms. Courts pronounce on
          them. Donaldson J described the role of the courts thus :

          'The duty of the Courts is to ascertain and give effect to the
          will of Parliament as expressed in its enactments. In the
          performance of this duty the Judges do not act as computers
          into which are fed the statutes and the rules for the
          construction of statutes and from whom issue forth the
          mathematically correct answer. The interpretation of statutes
          is a craft as much as a science and the judges as craftsmen,
          select and apply the appropriate rules as the tools of their
          trade. They are not legislators, but finishers, refiners and
          polishers of legislation which comes to them in a state
          requiring varying degrees of further processing.
          When practitioners come to advise upon the legal meaning,
          they need to take account of all this. The Act is no longer as
          Parliament enacted it; it has been processed.."
                                                          (emphasis is mine)

9.5      The fact that this is a legitimate interpretative tool, available to courts,
is quite evident upon perusal of the ratio of the following judgements.


WP(C) 844/2014                                                         Page 9 of 31
 9.6      A classic example of application of the updating of construction
principle, is the judgement, in the case of Fitzpatrick vs Sterling Housing
Association Ltd, 1999 (4) All E.R. 705, where the word 'family' was read to
include two persons of same sex who were cohabitating and living together
for a long period of time with a mutual degree of inter-dependence.
9.7      This is an interesting case where the court while applying the afore-
stated principle interpreted the meaning of the word, 'family', by having
regard to the prevalent social habits and attitudes. In this case, the plaintiff,
who was the appellant before the House of Lords, had approached the court
for protection from eviction on the ground that he had lived in a stable
relationship with the original tenant of the same sex, who had since then
died. The defendant / respondent (i.e. landlord) declined to recognize him as
a tenant as he was neither the wife nor the husband of the original tenant.
The courts below had accepted the plea of the respondent/defendant (i.e. the
landlord). The House of Lords while allowing the appeal by a majority of
3:2 made the following apposite observations. The discussion thus veered
around whether the appellant/plaintiff was the spouse of the original tenant.
            "...It is not an answer to the problem to assume (as I accept
            may be correct) that if in 1920 people had been asked whether
            one person was a member of another same-sex person's family
            the answer would have been "No". That is not the right
            question. The first question is what were the characteristics of
            a family in the 1920 Act and the second whether two same-sex
            partners can satisfy those characteristics so as today to fall
            within the period "family". An alternative question is whether
            the word "family" in the 1920 Act has to be updated so as to
            be capable of including persons who today would be regarded
            as being of each other's family, whatever might have been said
            in 1920. See : R v Ireland [1998] AC 147, 158, per Lord
            Steyn; Bennion, Statutory Interpretation, 3rd ed (1997), p 686
            and Halsbury's Laws of England, 4th ed reissue, vol 44 (1)


WP(C) 844/2014                                                      Page 10 of 31
             (1995), p 904, para 1473...
            ..It seems to be suggested that the result which I have so far
            indicated would be cataclysmic. In relation to this Act it is
            plainly not so. The onus on one person claiming that he or she
            was a member of the same-sex original tenant's family will
            involve that person establishing rather than merely asserting
            the necessary indicia of the relationship.             A transient
            superficial relationship will not do even if it is intimate. Mere
            cohabitation by friends as a matter of convenience will not do.
            There is, in any event, a minimum residence qualification; the
            succession is limited to that of the original tenant. Far from
            being cataclysmic it is, as both the judge in the country court
            and the Court of Appeal appear to recognise, and as I consider,
            in accordance with contemporary notions of social justice. In
            other statutes, in other contexts, the same meaning may or not
            be the right one. If a narrower meaning is required, so be it. It
            seems also to be suggested that such a result in this statute
            undermines the traditional (whether religious or social)
            concepts of marriage and the family. It does nothing of the
            sort. It merely recognises that, for the purposes of this Act,
            two people of the same sex can be regarded as having
            established membership of a family, one of the most
            significant of human relationships which both gives benefits
            and imposes obligations.."

[Also see : Ghaidan v. Mendoza, 2002 (4) All E.R. 1162; Goodwin vs
U.K., (2002) 2 FCR 577; Bellinger vs Bellinger, (2002) 1 All E.R. 311
(dissenting judgment of Thorpe LJ at page 335) and A. vs West Yorkshire
Police, 2004 (3) All E.R. 145].
9.8      A constitution bench of our Supreme Court in the case of State
(through CBI) Vs. S.J. Choudhary, (1996) 2 SCC 428 applied the updating
construction principle when it was faced with an issue whether the opinion
of a typewriter expert would be admissible in evidence in view of the
language employed in Section 45 of the Indian Evidence Act, 1872 (in short
the Indian Evidence Act). The objection taken by the accused in a criminal
proceeding, which was sustained right up to the High Court was based upon


WP(C) 844/2014                                                       Page 11 of 31
 observations in an earlier judgment of the Supreme Court in Hanumant Vs.
State of Madhya Pradesh, 1952 SCR 1091 that the opinion of a typewriting
expert was not admissible. The Constitution Bench of the Supreme Court
ruled otherwise and while doing so, adverted to the updating construction
principle by reading into the word, 'science' which appeared alongside the
expression, 'handwriting' to include a person who was an expert in
typewriters.         The following observations of the Supreme Court being
apposite are extracted hereinafter :-
                 "..10. Statutory Interpretation by Francis Bennion, Second
                 edition, Section 288 with the heading "Presumption that
                 updating construction to be given" states one of the rules thus:
                 " xxx xxx xxx
                 It is presumed that Parliament intends the court to apply to an
                 ongoing Act a construction that continuously updates its
                 wording to allow for changes since the Act was initially
                 framed (an updating construction). While it remains law, it is
                 to be treated as always speaking. This means that in its
                 application on any date, the language of the Act, though
                 necessarily embedded in its own time, is nevertheless to be
                 construed in accordance with the need to treat it as current law.
                         xxx      xxx xxx
                 In the comments that follow it is pointed out that an ongoing
                 Act is taken to be always speaking. It is also, further, stated
                 thus:
                 "In construing an ongoing Act, the interpreter is to presume
                 that Parliament intended the Act to be applied at any future
                 time in such a way as to give effect to the true original
                 intention. Accordingly the interpreter is to make allowances
                 for any relevant changes that have occurred, since the Act's
                 passing, in law, social conditions, technology, the meaning of
                 words, and other matters. Just as the US Constitution is
                 regarded as 'a living Constitution', so an ongoing British Act is
                 regarded as 'a living Act'. That today's construction involves
                 the supposition that Parliament was catering long ago for a
                 state of affairs that did not then exist is no argument against


WP(C) 844/2014                                                          Page 12 of 31
                  that construction. Parliament, in the wording of an enactment,
                 is expected to anticipate temporal developments. The drafter
                 will try to foresee the future, and allow for it in the wording.
                 xxx xxx xxx
                 An enactment of former days is thus to be read today, in the
                 light of dynamic processing received over the years, with such
                 modification of the current meaning of its language as will
                 now give effect to the original legislative intention. The reality
                 and effect of dynamic processing provides the gradual
                 adjustment. It is constituted by judicial interpretation, year in
                 and year out. It also comprises processing by executive
                 officials."
                 11. There cannot be any doubt that the Indian Evidence Act,
                 1872 is, by its very nature, an 'ongoing Act.'
                 12. It appears that it was only in 1874 that the first practical
                 typewriter made its appearance and was marketed in that year
                 by the E. Remington and Sons Company which later became
                 the Remington typewriter - Obviously, in the Indian Evidence
                 Act enacted in 1872 typewriting could not be specifically
                 mentioned as a means of writing in Section 45 of the Evidence
                 Act. Ever since then, technology has made great strides and so
                 also the technology of manufacture of typewriters resulting in
                 common use of typewriters as a prevalent mode of writing.
                 This has given rise to development of the branch of science
                 relating to examination of questioned typewriting...."
                                                             (emphasis is mine)
9.9      Similarly, the Supreme Court in two other cases recognised the
progress of science and technology by bringing in line, the scope and
meaning of the words and expressions used in existing statutes, with current
norms and usage. The first case is the judgment delivered in Senior Electric
Inspector vs Laxminarayan Chopra, (1962) 3 SCR 146, where it held, that
the expression 'telegraph line' in the Indian Telegraph Act, 1885 would
include a wireless telegraph having regard to the change in technology.
10.      The second case is the judgment in M/s. Laxmi Video Theatres and
Ors. Vs. State of Haryana and Ors., (1993) 3 SCC 715. In this case, the


WP(C) 844/2014                                                           Page 13 of 31
 definition of the word 'cinematograph' as contained in Section 2(c) of the
Cinematograph Act, 1952 was held to cover video cassette recorders and
players for representation of motion pictures on television screen.
10.1 Also See State of Maharashtra Vs. Dr. Praful B. Desai, (2003) 4
SCC 601.
11.        With the advent of New Reproductive Technologies (NRT) or what
are also known as Assisted Reproductive Technologies (ART), (after the
birth of the first test-tube baby Louise Joy Brown, in 1978), there has been a
veritable explosion of possibilities for achieving and bringing to term a
pregnancy. It appears that in future one would have three kinds of mothers:
(i)        a genetic mother, who donates or sells her eggs;
(ii)       a surrogate or natal mother, who carries the baby; and
(iii)      a social mother, who raises the child.2
11.1 India's first test-tube baby Kanupriya alias Durga, brought to fore the
use of similar technology in India. The reproduction of children by NRTs or
ARTs, raises several moral, legal and ethical issues. One such legal issue
arises in the instant case.
11.2 Though the science proceeded in this direction in the late 1970, the
practice of having children via surrogacy is, a more recent phenomena. The
relevant leave rules were first framed in 1972; to which amendments have
been made from time to time.                      While notions          have changed vis-a-vis
parenthood (which is why provisions have been incorporated for paternity
leave; an aspect which I will shortly advert to), there appears to be an inertia
in recognising that motherhood can be attained even via surrogacy.
11.3 Rule 43 implicitly recognises that there are two principal reasons why
maternity leave is accorded. First, that with pregnancy, biological changes

2
    See: Feminist Perspectives on Law, Chapter 4 : Facilitating Motherhood, pages 121-123



WP(C) 844/2014                                                                          Page 14 of 31
 occur. Second, post childbirth "multiple burdens" follow. (See : C-366/99
Griesmar, [2001] ECR 1-9383)
11.4 Therefore, if one were to recognise even the latter reason the
commissioning mother, to my mind, ought to be entitled to maternity leave.
11.5 It is clearly foreseeable that a commissioning mother needs to bond
with the child and at times take over the role of a breast-feeding mother,
immediately after the delivery of the child.
11.6 In sum, the commissioning mother would become the principal care
giver upon the birth of child; notwithstanding the fact that child in a given
situation is bottle-fed.
11.7 It follows thus, to my mind, that the commissioning mother's
entitlement to maternity leave cannot be denied only on the ground that she
did not bear the child. This is dehors the fact that a commissioning mother
may require to be at the bed side of the surrogate mother, in a given
situation, even at the pre-natal stage; an aspect I have elaborated upon in the
latter part of my judgment.
11.8 The circumstances obtaining in the present case, however, indicate
that the genetic father made use of a donor egg, which then, was implanted
in the surrogate mother.
11.9 The surrogate mother in this case had no genetic connection with the
children she gave birth to.      The surrogate mother however, carried the
pregnancy to term.
12.      Undoubtedly, the fact that the surrogate mother carried the pregnancy
to full term, involved physiological changes to her body, which were not
experienced by the commissioning mother but, from this, could one possibly
conclude that her emotional involvement was any less if, not more, than the
surrogate mother?



WP(C) 844/2014                                                   Page 15 of 31
 12.1 Therefore, while the submission advanced by Mr Rajappa that
maternity leave is given to a female employee who is pregnant, to deal with
biological changes, which come about with pregnancy, and to ensure the
health and safety, both of the mother and the child, while it is in her womb,
is correct; it is, I am afraid, an uni-dimensional argument, offered to explain
the meaning of the term "maternity", as found incorporated in the extant
rules.
12.2 The rules as framed do not restrict the grant of leave to only those
female employees, who are themselves pregnant as would be evident from
the discussion and reasons set forth hereafter. For this purpose, in the first
instance, I intend to examine the scope and effect of the Rules to the extent
relevant for the purposes of issues raised in the writ petition.
12.3 The word 'maternity' has not been defined in the Central Civil
Services (Leave) Rules, 1972 (in short the Leave Rules), which respondents
say are applicable to the petitioner.
12.4 Rule 43, which makes provision for maternity, for the sake of
convenience, is extracted hereinbelow:
            "...43. Maternity Leave :
            (1) A female Government servant (including an apprentice)
            with less than two surviving children may be granted maternity
            leave by an authority competent to grant leave for a period of
            (180 days) from the date of its commencement.

            (2) During such period, she shall be paid leave salary equal to
            the pay drawn immediately before proceeding on leave.
            NOTE :- In the case of a person to whom Employees' State
            Insurance Act, 1948 (34 of 1948), applies, the amount of leave
            salary payable under this rule shall be reduced by the amount
            of benefit payable under the said Act for the corresponding
            period.

            (3) Maternity leave not exceeding 45 days may also be granted



WP(C) 844/2014                                                     Page 16 of 31
             to a female Government servant (irrespective of the number of
            surviving children) during the entire service of that female
            Government in case of miscarriage including abortion on
            production of medical certificate as laid down in Rule 19:
            `Provided that the maternity leave granted and availed of
            before the commencement of the CCS(Leave) Amendment
            Rules, 1995, shall not be taken into account for the purpose of
            this sub-rule'.

            (4) (a) Maternity leave may be combined with leave of any
            other kind. (b) Notwithstanding the requirement of production
            of medical certificate contained in sub-rule (1) of Rule 30 or
            sub-rule (1) of Rule 31, leave of the kind due and admissible
            (including commuted leave for a period not exceeding 60 days
            and leave not due) up to a maximum of one year may, if
            applied for, be granted in continuation of maternity leave
            granted under sub-rule (1).

            (5) Maternity leave shall not be debited against the leave
            account..."

12.5 A perusal of Rule 43 would show that a female employee including an
apprentice with less than two surviving children, can avail of maternity
leave for 180 days from the date of its commencement. Sub-rule (3) of Rule
43 is indicative of the fact that where the female employee has suffered a
miscarriage, including abortion, she can avail of maternity leave not
exceeding 45 days. Importantly, clause (a) of sub-rule (4) of Rule 43, states
that maternity leave can be combined with leave of any other kind.
Furthermore, under clause (b) of sub-rule (4) such a female employee is
entitled to leave of the kind referred to in Rule 31(1) notwithstanding the
requirement to produce a medical certificate, subject to a maximum of two
years, if applied for, in continuation of maternity leave granted to her. Sub-
rule (5) of Rule 43 states that, maternity leave shall not be debited against
leave account.



WP(C) 844/2014                                                     Page 17 of 31
 13.      There are three other Rules to which I would like to refer to. These
are Rules 43-A, 43-AA and 43-B.
13.1 Rule 43-A3 deals with paternity leave available to a male employee
for the defined period, where " his wife" is confined on account of child
birth. The said Rule allows a male employee, including an apprentice, with
less than two surviving children, to avail of 15 days leave during the
confinement of his wife for child birth, that is, up to 15 days "before" or "up
to 6 months" from the date of delivery of the child.
13.2 Sub-rule (4) of Rule 43-A makes it clear that if paternity leave is not
availed of within the period specified above, such leave shall be treated as
lapsed.
13.3 Like in the case of a female employee, paternity leave can be
combined with leave of any other kind, and the said leave is not debited
against the male employee's leave account. This position emanates upon
reading of sub-rule (3) and sub-rule (4) of Rule 43-A above.
13.4 Rule 43-AA4 deals with paternity leave made available, to a male


3
  43-A. Paternity leave:
(1) A male Government servant (including an apprentice) with less than two surviving children, may be
granted Paternity Leave by an authority competent to grant leave for a period of 15 days, during the
confinement of his wife for childbirth, i.e., up to 15 days before, or up to six months from the date of
delivery of the child.
(2) During such period of 15 days, he shall be paid leave salary equal to the pay drawn immediately before
proceeding on leave.
(3) The paternity Leave may be combined with leave of any other kind.
(4) The paternity leave shall not be debited against the leave account.
(5) If Paternity Leave is not availed of within the period specified in sub-rule (1), such leave shall be
treated as lapsed.
NOTE:- The Paternity Leave shall not normally be refused under any circumstances.]
4
  43-AA. Paternity Leave for Child Adoption. -
(1) A male Government servant (including an apprentice) with less than two surviving children, on valid
adoption of a child below the age of one year, may be granted Paternity Leave for a period of 15 days
within a period of six months from the date of valid adoption.
(2) During such period of 15 days, he shall be paid leave salary equal to the pay drawn immediately before
proceeding on leave.
(3) The paternity leave may be combined with leave of any other kind.
(4) The Paternity Leave shall not be debited against the leave account.



WP(C) 844/2014                                                                           Page 18 of 31
 employee, for the defined period, albeit from the date of "valid adoption".
13.5 The aforementioned rule is pari materia with Rule 43-A, in all other
aspects; the only difference being that the paternity leave of 15 days
available to the male employee should be availed of within 6 months from
the date of a valid adoption.
13.6 Under the Leave Rules, a female employee is also entitled to leave if
she were to adopt a child as against taking recourse to the surrogacy route.
In other words, there is a provision in the Leave Rules for Child Adoption
Leave. The relevant provision in this behalf is made in Rule 43-B5.

(5) If Paternity leave is not availed of within the period specified in sub-rule (1) such leave shall be treated
as lapsed.
[Note 1]: - The Paternity Leave shall not normally be refused under any circumstances.]
[Note 2]: - "Child" for the purpose of this rule will include a child taken as ward by the Government
servant, under the Guardians and Wards Act, 1890 or the personal law applicable to that Government
servant, provided such a ward lives with the Government servant and is treated as a member of the family
and provided such Government servant has, through a special will, conferred upon that ward the same
status as that of a natural born child.]
5
  43-B. Leave to a female Government servant on adoption of a child:
(1) A female Government servant, with fewer than two surviving children, on valid adoption of a child
below the age of one year may be granted child adoption leave, by an authority competent to grant leave,
for a period of [180 days] immediately after the date of valid adoption.
(2) During the period of child adoption leave, she shall be paid leave salary equal to the pay drawn
immediately before proceeding on leave.
(3) (a) Child adoption leave may be combined with leave of any other kind.
(b) In continuation of the child adoption leave granted under sub-rule (1), a female Government servant on
valid adoption of a child may also be granted, if applied for, leave of the kind due and admissible
(including leave not due and commuted leave not exceeding 60 days without production of medical
certificate) for a period upto one year reduced by the age of the adopted child on the date of valid adoption,
without taking into account child adoption leave.
Provided that this facility shall not be admissible in case she is already having two surviving children at the
time of adoption.
(4) Child adoption leave shall not be debited against the leave account.]
 [Note: - "Child" for the purpose of this rule will include a child taken as ward by the Government servant,
under the Guardians and Wards Act, 1890 or the personal Law applicable to that Government servant,
provided such a ward lives with the Government servant and is treated as a member of the family and
provided such Government servant has, through a special will, conferred upon that ward the same status as
that of a natural born child.]
The said Rule was substituted by notification dated 31.03.2006 and was published in the gazette of India on
27.04.2006; to take effect from 31.03.2006.
It appears that prior to the insertion of Rule 43-B, the said rule was numbered as 43-A and was inserted
vide notification dated 22.10.1990, which was published in the gazette of India, on 26.01.1991. The said
notification was, however, substituted by another notification dated 04.03.1992, which in turn was
published in the gazette of India on 14.03.1992.




WP(C) 844/2014                                                                               Page 19 of 31
 13.7 Rule 43-B, which enables the female employee with fewer than two
surviving children, to avail of child adoption leave for a period of 180 days
affixes, inter alia, a condition that there should be in place a "valid
adoption" of a child below the age of one year. The period of 180 days
commences immediately after the date of valid adoption. [See sub-rule (1)
of Rule 43-B]
13.8 Clause (a) of sub-rule (3) of Rule 43-B enables a female employee to
combine child adoption leave with leave of any other kind. Clause (b) of
sub-rule (3) of Rule 43-B, entitles a female employee in continuation of
child adoption leave granted under sub-rule (1), on valid adoption of a child
to apply for leave of the kind due and admissible (including leave not due
and commuted leave not exceeding 60 days without production of medical
certificates) for a period up to one year, albeit reduced by the age of adopted
child on the date of "valid adoption". In other words, this sub-rule allows a
female employee to apply for any other leave which is due and admissible in
addition to child adoption leave. There is, however, a proviso added to the
said sub-rule which prevents a female employee to avail of such leave if she
already has two surviving children at the time of adoption.
13.9 As in the other rules, child adoption leave is not to be debited against
the leave account.
14.      Thus, a reading of Rule 43 would show that while it is indicated in
sub-rule (1) as to when the period of leave is to commence, that is, from the
date of maternity; the expression 'maternity' by itself has not been defined.
As a matter of fact, sub-rule (3) of Rule 43 shows that if the pregnancy is not
carried to full term on account of miscarriage, which may include abortion, a
female employee is entitled to leave not exceeding 45 days.
15.      There are two ways of looking at Rule 43. One, that the word,



WP(C) 844/2014                                                   Page 20 of 31
 'maternity' should be given the same meaning, which one may argue inheres
in it, on a reading of sub-rule (3) of Rule 43; which is the notion of child
bearing. The other, that the word "maternity", as appearing in sub-rule (1)
of Rule 43, with advancement of science and technology, should be given a
meaning, which includes within it, the concept of motherhood attained via
the surrogacy route. The latter appears to be more logical if, the language
of Rule 43-A, which deals with paternity leave, is contrasted with sub-rule
(1) of Rule 43. Rule 43-A makes it clear that a male employee would get
15 days of leave "during the confinement of his wife for child birth", either
15 days prior to the event, or thereafter, i.e. after child birth, subject to the
said leave being availed of within 6 months of the delivery of the child.
15.1 There is no express stipulation in sub-rule (1) of Rule 43 to the effect
that the female employee (applying for leave) should also be one who is
carrying the child. The said aspect while being implicit in sub-rule (1) of
Rule 43, does not exclude attainment of motherhood via surrogacy. The
attributes such as "confinement" of the female employee during child birth
or the conditionality of division of leave into periods before and after child
birth do not find mention in Rule 43(1).
15.2 Having regard to the aforesaid position emanating upon reading of the
Rules, one is required to examine the tenability of the objections raised by
the respondents.
16.        The argument of the respondents, in sum, boils down to this: that the
word 'maternity' can be attributed to only those female employees, who
conceive and carry the child during pregnancy. In my view, the argument is
partially correct, for the reason that the word 'maternity' pertains to the
'character, condition, relation or state of a mother'6. In my opinion, where a

6
    Black's Law Dictionary , 6th Edition at page 977



WP(C) 844/2014                                                     Page 21 of 31
 surrogacy arrangement is in place, the commissioning mother continues to
remain the legal mother of the child, both during and after the pregnancy. To
cite an example : suppose on account of a disagreement between the
surrogate mother and the commissioning parents, the surrogate mother takes
a unilateral decision to terminate the pregnancy, albeit within the period
permissible in law for termination of pregnancy - quite clearly, to my mind,
the commissioning parents would have a legal right to restrain the surrogate
mother from taking any such action which may be detrimental to the interest
of the child. The legal basis for the court to entertain such a plea would, in
my view, be, amongst others, the fact that the commissioning mother is the
legal mother of the child. The basis for reaching such a conclusion is that,
surrogacy, is recognized as a lawful agreement in the eyes of law in this
country. [See Baby Manji Yamada v. Union of India, (2008) 13 SCC 518].
In some jurisdictions though, a formal parental order is required after child
birth.
16.1 Therefore, according to me, maternity is established vis-a-vis the
commissioning mother, once the child is conceived, albeit in a womb, other
than that of the commissioning mother.
16.2 It is to be appreciated that Maternity, in law and / or on facts can be
established in any one of the three situations : First, where a female
employee herself conceives and carries the child. Second, where a female
employee engages the services of another female to conceive a child with or
without the genetic material being supplied by her and / or her male partner.
Third, where female employee adopts a child.
16.3 In so far as the third circumstance is concerned, a specific rule is
available for availing leave, which as indicated above, is provided for in
Rule 43-B. In so far as the first situation is concerned, it is covered under



WP(C) 844/2014                                                   Page 22 of 31
 sub-rule (1) of Rule 43. However, as regards the second situation, it would
necessarily have to be read into sub-rule (1) of Rule 43.
16.4 To confine sub-rule (1) of Rule 43 to only to that situation, where the
female employee herself carries a child, would be turning a blind eye to the
advancement that science has made in the meanwhile. On the other hand, if
a truncated meaning is given to the word 'maternity', it would result in
depriving a large number of women of their right to avail of a vital service
benefit, only on account of the choice that they would have exercised in
respect of child birth.
17.      The argument of the respondents that the underlying rationale, for
according maternity leave (which is to secure the health and safety of
pregnant female employee), would be rendered nugatory - to my mind, loses
sight of the following:
(i)      First, that entitlement to leave is an aspect different from the right to
avail leave.
(ii)      Second, the argument centres, substantially, around, the interest of
the carrier, and in a sense, gives, in relative terms, lesser weight to the best
interest of the child.
17.1 In a surrogacy arrangement, the concern of the commissioning
parents, in particular, the commissioning mother is to a large extent, focused
on the child carried by the gestational mother.          There may be myriad
situations in which the interest of the child, while still in the womb of the
gestational mother, may require to be safeguarded by the commissioning
mother. To cite an example, a situation may arise where a commissioning
mother may need to attend to the surrogate/ gestational mother during the
term of pregnancy; because the latter may be bereft of the necessary
wherewithal. The lack of wherewithal could be of : financial nature (the



WP(C) 844/2014                                                      Page 23 of 31
 arrangement in place may not suffice for whatever reasons), physical
condition or emotional support or even a combination of one or more factors
stated above. In such like circumstances, the commissioning mother can
function effectively, as a care-giver, only if, she is in a position to exercise
the right to take maternity leave. To my mind, to curtail the commissioning
mother's entitlement to leave, on the ground that she has not conceived the
child, would work, both to her detriment, as well as, that of the child.
18.      The likelihood of such right, if accorded to the commissioning
mother, being misused can always be curtailed by the competent leave
sanctioning authority.
18.1 At the time of sanctioning leave the competent authority can always
seek information with regard to circumstances which obtain in a given case,
where application for grant of maternity leave is made. The competent
authority's scrutiny, to my mind, would be keener and perhaps more
detailed, where leave is sought by the commissioning mother at the pre-natal
stage, as against post-natal stage. If conditions do not commend that leave
be given at the pre-natal stage, then the same can be declined.
18.2 In so far as post-natal stage is concerned, ordinarily, leave cannot be
declined as, under most surrogacy arrangements, once the child is born, its
custody is immediately handed over to the commissioning parents. The
commissioning mother, post the birth of the child, would, in all probability,
have to play a very crucial role in rearing the child.
18.3 However, these are aspects which are relatable to the time and the
period for which maternity leave ought to be granted. The entitlement to
leave cannot be denied, to my mind, on this ground.
19.      In this context, I may only refer to a judgement of the Labour Court of
South Africa, in Durban in MIA v. State Information Technology Agency



WP(C) 844/2014                                                     Page 24 of 31
 (Pty) Ltd., (D312/2012) [2015] ZALCD20 (dated: 26 March 2015). The
applicant before the court, who was a male employee, challenged the refusal
by his employer to grant him maternity leave on the ground that he was not
the biological mother of the child under the surrogacy agreement.
19.1 The principal ground of challenge was that such refusal constituted
unfair discrimination on the grounds of gender, sex, family responsibility
and sexual orientation, as provided in Section 61 of the Employment Equity
Act (Act 55 of 1998).
19.2 The provision pertaining to maternity leave, as adverted to in the
judgement, was contained in Section 25 of the Basic Conditions of
Employment Act (Act 75 of 1997). The relevant part, as extracted in the
judgement, is set out hereineblow:
                 "..(1). An employee is entitled to at least four consecutive
                 months maternity leave.
                 (2). An employee may commence maternity leave -
                 a. at any time from four weeks before the expected date of
                 birth, unless otherwise agreed; or
                 b. x x x x "

19.3 The common case between the parties was that the respondent-
employer's policy was similar to the provisions of the Basic Conditions of
the Employment Act. The respondent-employer policy provided "paid
maternity leave of a maximum of four months", and that, the said leave was
to be taken "four weeks prior to the expected date of birth or at an
earlier date".
19.4 In defence, the argument of the respondent-employer was that, its
policy was not discriminatory, and therefore, it was argued that the word
'maternity' defined the character of the leave viz. that it was a right which
was to be enjoyed only by female employees.               In the pleadings, the



WP(C) 844/2014                                                      Page 25 of 31
 respondent-employer averred that its maternity leave policy was specifically
designed to cater to the following:
          "...to cater for employees who give birth .... based on an
          understanding that pregnancy and childbirth create an
          undeniable physiological effect that prevents biological
          mothers from working during portions of the pregnancy and
          during the post-partum period.

          Thus at least 10 weeks of maternity leave benefits have been
          introduced to protect birth mothers from an earning interaction
          due to the physical incapacity to work immediately before and
          after childbirth.."

19.5 The ruling of the Court sheds some light, in my view, on the issue at
hand. The observations made in the judgment being relevant, are extracted
hereinbelow.

            "...[13] This approach ignores the fact that the right to maternity
            leave as created in the Basic Conditions of Employment Act in
            the current circumstances is an entitlement not linked solely to
            the welfare and health of the child's mother but must of
            necessity be interpreted to and take into account the best
            interests of the child. Not to do so would be to ignore the Bill of
            Rights in the Constitution of the Republic of South Africa and
            the Children's Act. Section 28 of the Constitution provides:


            28 Children :

            (1) every child has a right-

            a....

            b. To family care or parental care ...

            [14] The Children's Act specifically records not only that the
            act is an extension of the rights contained in Section 28 but
            specifically provides:




WP(C) 844/2014                                                       Page 26 of 31
             Best interests of child [is] paramount

            In all matters concerning the care, protection and well-being of
            a child the standard that the child's best interest is of paramount
            importance must be applied.

            [15] Surrogacy agreements are regulated by the Children's Act.


            [16] The surrogacy agreement specifically provides that the
            newly born child is immediately handed to the commissioning
            parents. During his evidence the applicant explained that for
            various reasons that he and his spouse had decided that he, the
            applicant, would perform the role usually performed by the
            birthmother by taking immediate responsibility for the child and
            accordingly he would apply for maternity leave. The applicant
            explained that the child was taken straight from the surrogate
            and given to him and that the surrogate did not even have sight
            of the child. Only one commissioning parent was permitted to
            be present at the birth and he had accepted this role.

            [17] Given these circumstances there is no reason why an
            employee in the position of the applicant should not be entitled
            to "maternity leave" and equally no reason why such maternity
            leave should not be for the same duration as the maternity leave
            to which a natural mother is entitled..."
                                                          (emphasis is mine)

20.      In our Constitution, under Article 39(f), which falls in part IV, under
the heading Directive Principles of the States policy, the state is obliged to,
inter alia, ensure that the children are given opportunities and facilities to
develop in a healthy manner. Similarly, under Article 45, State has an
obligation to provide early childhood care.


20.1 Non-provision of leave to a commissioning mother, who is a
employee, would, to my mind, be in derogation of the stated Directive
Principles of State Policy as contained in the Constitution.



WP(C) 844/2014                                                       Page 27 of 31
 21.      In this context, regard may also be had to Article 6 of the United
Nations Convention on Rights of Child (UNCRC).
21.1 Article 6 of the UNCRC provides that the States, which are party to
the Convention, shall recognize that every child has the inherent right to life.
A State-party is thus obliged to ensure, to the maximum extent possible, the
survival and development of the child. Undoubtedly, India is a signatory to
the UNCRC.
21.2 There is no municipal law, which is in conflict with the provisions of
Article 6 of the UNCRC. The State, therefore, is obliged to act in a manner
which ensures that it discharges its obligations under the said Article of the
UNCRC. [See Jolly George Varghese v. Bank of Cochin, (1980) 2 SCC
360; Vishaka v. State of Rajasthan, (1997) 6 SCC 241 and National Legal
Services Authority Vs. Union of India, (2014) 5 SCC 438 at para 484 to
487 / para 51 to 60].
22.      The Madras High Court in K. Kalaiselvi's case equated the position of
an adoptive parent to that of a parent who obtains a child via a surrogacy
arrangement. The observations of the court, to that effect, are found in the
following paragraphs of the judgement.

            "..13. Alternatively, he contended that if law can provide child
            care leave in case of adoptive parents as in the case of Rule 3-
            A7 of the Madras Port Trust (Leave) Regulations, 1987, then
            they should also apply to parents like the petitioner who
            obtained child through surrogate agreement since the object of
7
  Rule 3-A - Leave to female employees on adoption of a child :
A female employee on her adoption a child may be granted leave of the kind and admissible (including
commuted leave without production of medical certificate for a period not exceeding 60 days and leave not
due) upto one year subject to the following conditions :
(i)the facility will not be available to an adoptive mother already having two living children at the time of
adoption;
(ii)the maximum admissible period of leave of the kind due and admissible will be regulated as under :
(a)If the age of the adopted child is less than one month, leave upto one year may be allowed.
(b)If the age of the child is six months or more, leave upto six months may be allowed.
(c)If the age of the child is nine months or more leave upto three months may be allowed.




WP(C) 844/2014                                                                            Page 28 of 31
             such leave is to take care of the child and developing good bond
            between the child and the parents.
            14. However, the learned counsel for the Port Trust contended
            that in the absence of any specific legal provision, the question
            of this court granting leave will not arise.
            15. In the light of these rival contentions, it has to be seen
            whether the petitioner is entitled for a leave similar to that of the
            leave provided under Rule 3-A and whether her child's name is
            to be included in the FMI Card for availing future benefits?
            16. This court do not find anything immoral and unethical
            about the petitioner having obtained a child through surrogate
            arrangement. For all practical purpose, the petitioner is the
            mother of the girl child G.K.Sharanya and her husband is the
            father of the said child. When once it is admitted that the said
            minor child is the daughter of the petitioner and at the time of
            the application, she was only one day old, she is entitled for
            leave akin to persons who are granted leave in terms of Rule 3-
            A of the Leave Regulations. The purpose of the said rule is for
            proper bonding between the child and parents. Even in the case
            of adoption, the adoptive mother does not give birth to the child,
            but yet the necessity of bonding of the mother with the adoptive
            child has been recognised by the Central Government.
            Therefore, the petitioner is entitled for leave in terms of Rule 3-
            A. Any other interpretation will do violence to various
            international obligations referred to by the learned counsel for
            the petitioner. Further, it is unnecessary to rely upon the
            provisions of the Maternity Benefit Act for the purpose of grant
            of leave, since that act deals with actual child birth and it is
            mother centric. The Act do not deal with leave for taking care of
            the child beyond 6 weeks, i.e., the post natal period. The right
            for child care leave has to be found elsewhere. However, this
            court is inclined to interpret Rule 3-A of the Madras Port Trust
            (Leave) Regulations, 1987 also to include a person who obtain
            child through surrogate arrangement..."


22.1 The ratio of the judgement, to my mind, is that, an adoptive parent is
no different from a commissioning parent, which seeks to obtain a child via



WP(C) 844/2014                                                         Page 29 of 31
 a surrogacy arrangement. The Madras High Court thus interpreted Rule 3-A
of the Madras Port Trust Regulation to include a female employee who
seeks to obtain a child via a surrogacy arrangement.
23.      In the instant case, in so far as Rule 43-B obtains, the situation is
somewhat similar to that which prevailed in K. Kalaiselvi's case.
23.1 Having said so, in my opinion, the impediment perhaps in applying
the ratio set forth in K. Kalaiselvi's case would be, if at all, on account of the
presence of the expression, 'valid adoption', in Rule 43-B; which is also one
of the objections taken by the respondents to the entitlement to leave by a
commissioning mother under the said Rule.
23.2 For the sake of completeness I must refer to the judgement of the
Kerala High Court on somewhat similar issue in the matter of P. Geetha vs
The Kerela Livestock Development Board Ltd. 2015 (1) KLJ 494.
However, the gamut of rules that this court is called upon to examine are
not, in their entirety, similar to the ones that were before the Kerala High
Court. To cite an example in P. Geetha's case the rules framed by the
Kerala Livestock Development Board did not provide for paternity leave.
23.3 Therefore, in my view, in such like situations, the appropriate course
would be to allow commissioning mothers to apply for leave under Rule
43(1).
24.      In view of the discussion above, the conclusion that I have reached is
as follows :-
(i).     A female employee, who is the commissioning mother, would be
entitled to apply for maternity leave under sub-rule (1) of Rule 43.
(ii).    The competent authority based on material placed before it would
decide on the timing and the period for which maternity leave ought to be
granted to a commissioning mother who adopts the surrogacy route.



WP(C) 844/2014                                                      Page 30 of 31
 (iii). The scrutiny would be keener and detailed, when leave is sought by a
female employee, who is the commissioning mother, at the pre-natal stage.
In case maternity leave is declined at the pre-natal stage, the competent
authority would pass a reasoned order having regard to the material, if any,
placed before it, by the female employee, who seeks to avail maternity
leave.      In a situation where both the commissioning mother and the
surrogate mother are employees, who are otherwise eligible for leave (one
on the ground that she is a commissioning mother and the other on the
ground that she is the pregnant women), a suitable adjustment would be
made by the competent authority.
(iv). In so far as grant of leave qua post-natal period is concerned, the
competent authority would ordinarily grant such leave except where there
are substantial reasons for declining a request made in that behalf. In this
case as well, the competent authority will pass a reasoned order.
25.      The writ petition is disposed of, in the aforementioned terms.
26.      Parties shall, however, bear their own costs.




                                                RAJIV SHAKDHER, J.

JULY 17, 2015 kk/yg WP(C) 844/2014 Page 31 of 31