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 2, Cited by 52]

Supreme Court of India

Union Of India & Ors vs M. Suryanarayana Rao on 7 August, 1998

Equivalent citations: AIR 1998 SUPREME COURT 2992, 1998 AIR SCW 2845, 1998 LAB. I. C. 3036, (1999) 2 SERVLJ 79, (1998) 5 JT 448 (SC), 1998 (4) SCALE 501, 1998 (6) ADSC 60, 1998 (6) SCC 400, 1998 ADSC 6 60, 1998 (5) JT 448, (1998) 3 SCR 1060 (SC), (1998) 80 FACLR 172, (1998) 3 SCT 817, (1998) 4 SERVLR 772, (1998) 6 SUPREME 364, (1998) 4 SCALE 501, (1998) 2 CURLR 623, 1998 SCC (L&S) 1509

Bench: M. Srinivasan, S.Rajendra Babu

           PETITIONER:
UNION OF INDIA & ORS.

	Vs.

RESPONDENT:
M. SURYANARAYANA RAO

DATE OF JUDGMENT:	07/08/1998

BENCH:
M. SRINIVASAN, S.RAJENDRA BABU




ACT:



HEADNOTE:



JUDGMENT:

THE 7TH DAY OF AUGUST, 1998 Present:

Hon'ble Mr. Justice M.Srinivasan Hon'ble Mr. Justice S.Rajendra Babu P.P.Malhotra, Sr.Adv., A.B.Sharma, Ms. Anubha Jain, C.V.S. Rao, Advs. with him for the appellants J. Ramamurthy, Sr.Adv., L.K.Pandey and S.Nanda Kumar, Advs. with him for the Respondent J U D G M E N T The following Judgment of the Court was delivered:
SRINIVASAN,J.
leave granted.
The respondent herein applied before the Central Administrative Tribunal, Hyderabad for quashing an order of Government rejecting his representation for stepping up his pay to be on par with the pay of his juniors N.S. Shah and P. Panjiara who were promoted to the cadre of Telegraph Traffic Service Group 'B'. The grievance of the respondent was that though he was promoted above his pay was fixed at a lesser scale, namely, Rs.2000-3500 whereas the pay of the said persons was fixed on a higher scale.

2. The Tribunal accepted the contention of the respondent and held that he is entitled to get his pay stepped up to be on par with that of P. Panjiara who was his junior. as regards Shah, the Tribunal held that the respondent had not made a representation to the Government and therefore, he could not seek stepping of his pay on par with Shah. However, the respondent is satisfied with the order of the Tribunal. The Tribunal has limited the relief of stepping up for a period of three years prior to the filing of his application was filed four years after his junior P. Panjiara was promoted.

3. The judgment of the Tribunal is assailed by the appellant on the ground that principle of stepping up will not apply in the case where junior had been promoted earlier to a higher post on adhoc basis and on account of such adhoc promotion the junior got his pay fixed at a higher scale. In support of this contention reliance is placed by the appellant on a judgment of this Court in Union of India vs. R.Swaminathan & Ors. [1997 (7) SCC 690.]. A bench of three Judges considered F.R. 22(1) and also the Government office memorandum dated 4.11.93 which sets out various instances where stepping up of pay cannot be done. The Bench pointed out that in that case the higher pay was fixed for the juniors not because of any promotion under FR 22 but because of an earlier ah-hoc promotions given to the juniors for certain periods. The following observation of the Bench will be relevant:

"The memorandum makes it clear that in such instances a junior drawing more pay than his senior will not constitute an anomaly and, therefore, stepping up of pay will not be admissible. The increased pay drawn by a junior because of ad hoc officiating or regular service rendered by him in the higher post for periods earlier than the senior is not an anomaly because pay does not depend on seniority alone nor is seniority alone a criterion for stepping up of pay.
The aggrieved employees have contended with some justification that local officiating promotions within a Circle have resulted in their being deprived of a chance to officiate in the higher post, if such chance of officiation arises in a different circle. They have submitted that since there is all-
India seniority for regular promotions, this all-India seniority must prevail even while making local officiating appointments within any Circle. The question is basically of administrative exigency and the difficulty that the administration may face it even short-term vacancies have to be filled on the basis of all-India seniority by calling a person who may be stationed in a different circle in a region remote from the region where the vacancy arises, and that too for a short duration. This is essentially a matter of administrative policy. But the only justification for local promotions is their short duration. If such vacancy is of a long duration there is no administrative reason for not following the all-India seniority. Most of the grievances of the employees will be met if proper norms are laid down for making local if proper norms are laid down for making local officiating promotions. One thing, however, is clear. Neither the seniority nor the regular promotion of these employees is affected by such officiating local arrangements. The employees who have not officiated in the higher post earlier, however, will not get the benefit of the proviso to Fundamental Rule
22. Learned counsel for the respondent contends that the aforesaid decision does not apply in the present case as the Bench had considered only a short term ad-hoc promotion of the junior and not a long term adhoc promotion. It is pointed out that in the facts of this case P.Panjiara had been promoted on adhoc basis for long terms. The said fact is admitted in the counter statement filed by the Government before the Tribunal.
It was contended that whenever a long term adhoc promotion had been given to junior and by virtue thereof his pay was fixed on a higher level, his senior must get his pay stepped up and the principle laid down by the Bench in the aforesaid case would apply only to cases of promotion for short term. From the passage extracted above from the aforesaid judgment it is clear that the question of stepping up did not depend upon the fact that the promotion was short term adhoc promotion or long term adhoc promotion. The government memorandum which has been referred to in the judgement does not make a distinction between short term adhoc promotion and long term adhoc promotion. The relevant part of the Government Memorandum which is extracted in the judgment itself reads as follows:
"It a senior foregoes/refuses promotion leading to his junior being promoted/appointed to the higher post earlier, the junior draws higher pay than the senior.
The senior may be on deputation while the junior avails of the ad hoc promotion in the cadre. The increased pay drawn by a junior either due to ad hoc officiating/regular service rendered in the higher posts for periods earlier than the senior, cannot, therefore, be an anomaly in strict sense of the term."

5. The second contention of the learned counsel is that the Central Administrative Tribunal has in several case taken the view that if a junior had been promoted on adhoc basis on long terms and his pay is fixed at a higher scale, the senior is entitled to get his pay stepped up on par with the junior. He has placed reliance on the judgment of the Tribunal in T.Atchutaramaiah vs. Regional Director, Employees' State Insurance Corporation, Hyderabad [1992 (21) Administrative Tribunal Cases 78]. It is stated by the Tribunal in para 4 as follows:

"We have examined the case and heard rival sides. In an exactly similar case like this, this Bench had ordered stepping up of pay in allowing O.A. No.607 of 1990 by order dated 3.9.1991 (This order has subsequently been upheld by the Hon'ble Supreme Court by orders dated 31.1.1992 in SLP No.645 of 1992). We had held that where the pay of a junior is fixed on regular promotion at higher stage than his seniors on account of his having earned increments by virtue of his earlier ad hoc promotions the pay of the senior should be stepped up while fixing his pay in this case also from 1.1.1986."

When the matter was brought up by way of a special leave petition the petition was dismissed in limine by this Court with the following observation:

"Since in the present case the Respondent was superseded at the time of the adhoc appointment petitioner that the adhoc appointment was offered to him and he had refused it we are not inclined to interfere with the impugned order."

6. Learned counsel has also drawn our attention to the orders of this Court dismissing in limine similar special leave petitions in other cases. It is contended by learned counsel that none of these decisions had been considered by the Bench in R.Swaminathan's case and, therefore, the decision in R.Swaminathan's case requires re-consideration. We are unable to agree. In none of the cases cited by the learned counsel there is any reference to the relevant fundamental rules or the Government Memorandum. On the other hand, the Bench has considered all the relevant rules and has laid down the principle clearly. We find no justification to have the matter re-considered.

7. The learned counsel suggests that the Bench had failed to take note of an earlier judgment of a Bench of two Judges in Union of India vs. P.Jagdish [1997 (3) SCC 176]. Subsequent to the promotion of respondents in that case as Head Clerks were given a special pay of Rs. 35/- per month. Though the respondents had not worked on such posts they claimed re-fixation of their pay in the cadre of Head Clerks on a national basis that they were drawing such special pay. That claim was negatived by the Bench. But the Bench held that the respondents therein were entitled to have their pay stepped up to be on par with that or their juniors who had worked in posts carrying such special pay and were promoted later than the respondents as Head Clerks. The Bench took care to say that such stepping up would be only prospective from the date of promotions of the juniors. The facts of the present case are entirely different and the said ruling will not apply.

8. One of the reasons given by the Tribunal in support of its order is that when adhoc promotion were made, the respondent was not considered therefor or offered the same and it was not as if he refused to take up higher responsibility. The reasoning is highly fallacious. As pointed out by learned counsel for the appellant adhoc promotions are made within the circles where vacancies arose and the respondent who was working in a different circle could not have been considered for such adhoc promotion or offered the same. The fact that ad hoc promotions are made within the circles has been noticed by the Bench in R.Swaminathan's case.

9. We respectfully agree with the ratio in Union of India vs. R.Swaminathan & Ors. [1997 (7) SCC 690] and allow this appeal. The order of the Tribunal in OA 913/96 filed by the respondent is set aside and the said application is dismissed. No costs.