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 1, Cited by 26]

Supreme Court of India

Smt. Prem Devi & Another vs Delhi Administration & Ors on 17 April, 1989

Equivalent citations: 1989 SCR (2) 600, 1989 SCC SUPL. (2) 330, AIRONLINE 1989 SC 137, 2017 (5) SCC 381, (1989) 38 DLT 171, 1989 SCC (SUPP) 2 330, 1991 SCC (L&S) 924, (1995) 97 STC 84, (1994) 6 JT 71 (SC), 1994 (6) SCC 524, (1995) 1 SCJ 424, 2009 (14) SCC 392, (2009) 6 SCALE 47, (2009) 75 ALL LR 62, (2009) 77 ALLINDCAS 15, (2017) 100 ALLCRIC 911, (2017) 176 ALLINDCAS 259, 2017 (2) SCC (CRI) 540, (2017) 2 UC 902, (2017) 3 ALLCRILR 373, (2017) 3 RECCRIR 413, (2017) 4 SCALE 517

Author: G.L. Oza

Bench: G.L. Oza, K.N. Saikia

           PETITIONER:
SMT. PREM DEVI & ANOTHER

	Vs.

RESPONDENT:
DELHI ADMINISTRATION & ORS.

DATE OF JUDGMENT17/04/1989

BENCH:
OZA, G.L. (J)
BENCH:
OZA, G.L. (J)
SAIKIA, K.N. (J)

CITATION:
 1989 SCR  (2) 600	  1989 SCC  Supl.  (2) 330
 1989 SCALE  (1)1129


ACT:
    Civil  Services:  Nari Niketan--Institution	 funded	 and
controlled  by	State taken over and staff absorbed  in	 its
services--Whether employees entitled to pensionary benefits.



HEADNOTE:
    An	institution  being fully funded by  the	 respondent-
Administration	was  taken over and the affected  stuff	 ab-
sorbed	in its services in the time scale of pay. The  peti-
tioners who comprised the said staff were not given pension-
ary  benefits upon retirement. They, therefore, filed  these
writ petitions.
    This court in a petition by one of the affected  employ-
ees (Smt. Rekha Mehta v. Delhi Administration, W.P. (C)	 No.
539  of 1987 decided on April 4, 1988) had directed  payment
of pensionary benefits. However, the case of the  respondent
was that the said decision having been rendered in a partic-
ular case, it would not be applicable to the petitioners  in
the instant case.
Allowing the writ petitions,
    HELD:  The services in an institution under the  control
of and fully funded by the respondent-Administration  having
been  taken  over by it and the staff absorbed in  the	time
scale  of pay, it could not be said that they would  not  be
entitled to ordinary facilities like the pensionary benefits
available to other staff. [602D]
    The case of one of the employees having been decided  by
this court, it was expected that without resorting to any of
the  methods, the other employees identically  placed  would
have been given the same benefit. [602G]
    [The  petitioners to be paid pensionary benefits  within
three months. The matter to be considered at the appropriate
level  to see that such things do not happen in	 future,  so
that  unnecessary  litigation  is avoided and  cost  to	 the
public exchequer is saved.]
601



JUDGMENT:

ORIGINAL JURISDICTION: Writ Petition (Civil) No. 1055 and 1088 of 1988.

(Under Article 32 of the Constitution of India. ) R.P. Kapur for the petitioners.

V.C. Mahajan, Mrs. Kitty K. Manglam and Ms. A. Subha- shini for the Respondents.

The Judgment of the Court was delivered by OZA, J. After hearing the learned counsel for parties it clearly emerges that the two petitioners and one Smt. Rekha Mehta who had filed a petition earlier were all the employ- ees of one institution known as Nari Kiketan. This institu- tion was fully funded by Delhi Administration and was con- trolled by Board managing the affairs. It is also not in dispute that all the three persons mentioned above, the two petitioners and Smt. Rekha Mehta, are identically situated in respect of their conditions of service.

On 1.12.79 the Board was superseded and the institution was taken over by the Delhi Administration and the staff of this institution Nari Niketan was absorbed in the Delhi Administration vide Order No. 4-2(3)-79-DSW-ESTT-dated 27.2.80. By this order about 20 officials were absorbed in time scale and pay as were being drawn by them prior to 1.12.79. These facts are not disputed. It is also not in dispute that Smt. Rekha Mehta when after retirement was not given pensionary benefits she filed a petition in this Court No. (C) 539 of 1987. This Court passed the order in the case of Smt. Rekha Mehta as:

"Rule issued and made absolute. Arguments heard. The respondents arc directed to calcu- late the pension and other retiral benefits of the petitioner taking into account her an- tecedent of service before absorption and pay the same as early as possible and in any event not later than three months from today. The respondent will pay costs quantified at Rs. 2,000 to the petitioner."

Thereafter these two petitioners have again filed writ petitions alleging that they have retired and therefore they are entitled to the same pensionary benefits which were given to Smt. Rekha Mehta as they belong to the services of Nan Niketan institution, subsequently 602 absorbed in the services of Delhi Administration. It is also not in dispute that these petitioners repeatedly approached the respondent Delhi Administration and made representations for getting the pensionary benefits as were granted to Smt. Rekha Mehta after the orders were passed by this Hon'ble Court. Unfortunately in spite of all this nothing was done consequently these two writ petitions were filed before this Court. Learned counsel appearing for the Delhi Administra- tion attempted to contend that the decision in the case of Smt. Rekha Mehta will not be applicable but realising the difficulty he only read through the affidavit filed in return wherein a long story as to how the papers tossed from department to department and ultimately no decision was taken. There is also reference to the Govt. of India, Minis- try of Personnel & Training, Public Grievances & Pensions and it is stated that in the opinion of these departments the judgment of this Court in Smt. Rekha Mehta was a judg- ment in the particular case only and these petitioners are not entitled to pensionary benefits. It is unfortunate that such a simple affair where the services in an institution under the control of the Delhi Administration and fully funded by the Delhi Administration when taken over and the staff absorbed in the Delhi Administration it could be said that they will not be entitled to ordinary facilities like the pensionary benefits when available to other staff of the Delhi Administration and apart from it when in one case of an employee of the institution whose services were absorbed in the Delhi Administration has been decided by this Court still the counter affidavit indicates the working of the departmental officials who chose to opine that it is not binding on the Go, vt. That was a case only of a particular employee in spite of the fact that Union of India is alleged as a party. It has chosen not to keep a counsel present at the time of hearing of these petitions. All these circum- stances go to indicate as to how the matters are handled by our Administration resulting in unnecessary litigation and heavy expenditure on the public exchequer. Apart from, the expenditure of litigation the costs that have to be paid in such litigation.

The facts as are not in dispute the case of one of the employees having been decided by this Court it was expected that without resorting to any of the methods the other employees identically placed would have been given the same benefit, which would have avoided not only unnecessary litigation but also of the waste of time and the movement of files and papers which only waste public time. Learned counsel only read out the counter and stated that it was thought that the case of Smt. Rekha Mehta will not be ap- plicable to the case of the present petitioners although learned counsel had no argument in law to sup-

603

port such a contention. The petitions are therefore allowed and it is directed that the petitioners shall be paid their pensionary benefits within 3 months from today. It is fur- ther directed that the petitioners shall be entitled to costs of Rs.2500 in each case. It is also directed that the matter will be considered at the appropriate level to see that such things do not happen in future so that unnecessary litigation is avoided and costs to the public exchequer is saved.

P.S.S						   Petitions
allowed.
604