Punjab-Haryana High Court
Varinder Singh And Ors vs State Of Punjab And Ors on 7 November, 2024
Neutral Citation No:=2024:PHHC:145445
1
CWP-24373 of 2014
2024:PHHC:145445
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
CWP-24373 of 2014
Date of decision: 07.11.2024
Varinder Singh and others
......Petitioners
Versus
State of Punjab and others
......Respondents
CORAM: HON'BLE MR. JUSTICE NAMIT KUMAR
Present: - Mr. Jugam Arora, Advocate, for the petitioners.
Mr. Surya Kumar, AAG, Punjab.
Mr. Vikash Chatrath, Advocate, and
Mr. Sachit Katoch, Advocate,
for respondents No.2 and 3.
NAMIT KUMAR, J.
1. Petitioners, who are Field Supervisors in various Civil Divisions of the Punjab Mandi Board, have filed the instant petition claiming parity of pay scale with Mandi Supervisors working in various Market Committees under the Punjab Mandi Board. Their claim is that the Mandi Supervisors working in Market Committees have been granted revised pay scale of Rs.1800-3200 w.e.f. 01.01.1986, whereas petitioners have not been granted the same and whereas prior to 01.01.1986 they were in the unrevised pay scale of Rs.570-1080 which was revised to Rs.1500-2640 w.e.f. 01.01.1986 and vide order dated 27.08.1991, the Mandi Supervisors have been granted the pay scale of Rs.1800-3200 w.e.f. 01.01.1986, whereas the said pay scale has not been revised in case of the petitioners.
2. Learned counsel for the parties are ad idem that the present petition is squarely covered by judgment of this Court dated 1 of 16 ::: Downloaded on - 23-11-2024 04:33:56 ::: Neutral Citation No:=2024:PHHC:145445 2 CWP-24373 of 2014 2024:PHHC:145445 06.02.2024 passed in CWP No.16709 of 2017 - Jatinder Pal Singh and others v. State of Punjab and others and other connected cases, wherein the Mandi Supervisors had claimed parity with Senior Assistants with regard to their pay scales and while relying upon various judgments of the Hon'ble Supreme Court and this Court, the said writ petition was dismissed by this Court by observing as under: -
"12. However, during the course of arguments, it has been argued by learned counsel for the petitioners that since prior to 01.12.2011 and w.e.f. 01.01.2016, the petitioners have been granted same Grade Pay as that of Senior Assistants and Junior Assistants, therefore, for the intervening period also, the petitioners are entitled for the same Grade Pay as have been granted to the Senior Assistants and Junior Assistants and on the principle of parity, the petitioners are entitled for the same. The said claim of the petitioners cannot be accepted, for the following reasons:-
(i) In the absence of any pleadings with regard to the duties and responsibilities of the post of Mandi Supervisors, Senior Assistants, Auction Recorders and Junior Assistants, there is also no averment in the petition(s) which would shed light on the comparative educational qualifications required for the posts, the method of recruitment, the duties to be performed and the responsibilities to be discharged.
In the absence of such pleadings and material on record, the prayer of the petitioners i.e. Mandi Supervisors to be granted Grade Pay parity with the post of Senior Assistants and similarly, Auction Recorders with Junior Assistants cannot be adjudicated upon and countenanced with.
2 of 16 ::: Downloaded on - 23-11-2024 04:33:56 ::: Neutral Citation No:=2024:PHHC:145445 3 CWP-24373 of 2014 2024:PHHC:145445 The burden of proof in establishing parity in the pay-scales and nature of duties and responsibilities, is on the petitioners, however, the said burden has not been discharged by the petitioners as no such pleading to this effect has been given in the writ petition.
(ii) There is also no conscious decision of the government at any point of time equating the post of Mandi Supervisors with that of Senior Assistants and Auction Recorders with Junior Assistants and merely the posts of Mandi Supervisors, Senior Assistants, Auction Recorders and Junior Assistants, were in the same pay-scales and granting different Grade Pay to Mandi Supervisors and Auction Recorders w.e.f. 01.12.2011 is not a case of anomaly.
The parity cannot be claimed merely on the premises that at an earlier point of time, the posts of Mandi Supervisors and that of Senior Assistants and Auction Recorders and Junior Assistants, were in the same pay-scales. Similar issue has been considered by the Co-ordinate Bench of this Court in a bunch of cases and the lead case being CWP No.22069 of 2014, titled as "Om Parkash and others vs Chief Secretary to Government of Punjab and others", decided on 11.09.2017, wherein it has been held as under:-
"The precise grievance raised in the petition is that such historical parity has not been maintained and has been broken w.e.f. 01.12.2011. It is submitted that the Senior Lab Attendants who were enjoying identical pay scale earlier in point of time have now been placed in a pay scale/grade pay as also initial pay inferior to a position as compared to the reference posts. In support of such contention
3 of 16 ::: Downloaded on - 23-11-2024 04:33:56 ::: Neutral Citation No:=2024:PHHC:145445 4 CWP-24373 of 2014 2024:PHHC:145445 another tabulation stands furnished in Para 11 of CWP No.23209 of 2015 and which is extracted herein below:-
Post Un- Revised pay scale w.e.f. Revised pay scale Repeated Revised/Re-
revised 01.12.2011 w.e.f. revised pay scale w.e.f.
pay 01.06.2011/10.10.2011 01.12.2011
scale
Scale Grade Initial Scale Grade Initial Scale Grade Initial
Pay Pay Pay Pay Pay Pay
Senior Lab 3120- 5910- 1900 7810 5910- 3200 9880
Attendant 5160/ 20200 20200
6200
Photostat -do- 5910- 1900 7810 10300- 3200 13500
machine 20200 34800
Patwari -do- 5910- 1900 7810
20200
ARC -do- 5910- 1900 7810 10300- 3200 13500
(Irrigation 20200 34800
Department)
Work -do- 5910- 1900 7810 5910- 2400 9880
Munshi 20200 20200
Gram -do- 5910- 1900 7810 10300- 3200 13500
Sewak 20200 34800
Constable -do- 5910- 1900 7810 5910- 200 8240 10300- 3200 13500
20200 20200 34800
Clerk -do- 5910- 2400 9880 10300- 3200 13500
20200 34800
Restorer -do- 5910- 1900 7810 5910-2022 2400 9880
20200
The solitary contention advanced by counsel is that since Senior Lab Attendants had enjoyed identical pay scale for a period in excess of four decades, it was not open for the State Government to have broken such parity. The action of the State Government in having denied to the petitioners identical pay scale/grade pay and initial pay to the Senior Lab Attendants and while granting revised pay scales w.e.f. 01.12.2011 to the reference posts at a higher level is stated to be arbitrary and violative to Articles 14 and 16 of the Constitution of India.
Counsel for the parties have been heard at length. It is by now well settled that grant of pay scale is a complex function which involves evaluation of duties and
4 of 16 ::: Downloaded on - 23-11-2024 04:33:56 ::: Neutral Citation No:=2024:PHHC:145445 5 CWP-24373 of 2014 2024:PHHC:145445 responsibilities of different posts. Such evaluation is best left to be carried out by the expert bodies. Granting parity in pay scales depends upon a comparative job evaluation and equation of posts. It is equally well settled that the principle of Equal Pay for Equal Work is not a fundamental right but a constitutional goal. The question as regards pay parity would depend on a number of relevant factors/parameters such as educational qualifications, nature of the job, duties to be performed, responsibilities to be discharged, method of recruitment etc. It may be noticed that even though, Senior Lab Attendants i.e. the petitioners herein are seeking pay parity with the holders of reference posts i.e. Photostat Machine Operators, Patwaries, Assistant Revenue Clerks (Irrigation Department), Work Munshies, Gram Sewak, Constables, Clerks, Restorers and Multi Purpose Health Workers yet the pleadings are completely bereft as regards the duties and responsibilities of the post of Senior Lab Attendants as opposed to the reference post mentioned hereinabove. There is no averment in the instant petition that would shed light on the comparative educational qualifications required for the posts, the method of recruitment, the duties to be performed and the responsibilities to be discharged. In the absence of such pleadings and material on record, the prayer of the petitioners i.e. Senior Lab Attendants to be granted pay parity with the posts under reference cannot be adjudicated upon and accepted.
Parity also cannot be claimed merely on the basis that earlier in point of time the subject post i.e. the post of Senior Lab Attendants and the reference category posts i.e. noticed hereinabove, were carrying identical pay scale. A reference in this regard may be made to the 5 of 16 ::: Downloaded on - 23-11-2024 04:33:56 ::: Neutral Citation No:=2024:PHHC:145445 6 CWP-24373 of 2014 2024:PHHC:145445 decision of the Hon'ble Supreme Court of India in State of West Bengal and another vs. West Bengal Minimum Wages Inspectors Association and others 2010(2) SCT
250. The issue before the Apex Court in case of State of West Bengal (supra) was pay parity sought by employees holding the post of Inspector Agricultural Minimum Wages (for short Inspector-AMW) with those holding the posts of Inspector (Co-operative Societies), Extension Officers (Panchayat) and Revenue Officers. The case set up on behalf of Inspectors-AMWs while seeking pay parity with the reference posts was that they had enjoyed pay parity with the reference posts all through and such parity had subsequently been broken. Apparently, the State of West Bengal had appointed a Pay Review Committee to consider the representations submitted by Inspector AMW and the Pay Review Committee made a recommendation in their favour and for establishing and restoring pay parity with the reference posts. The State of West Bengal however decided not to accept the recommendations of the Pay Review Committee. The matter having been agitated, a Division Bench of the Calcutta High Court allowed the claim of the Inspectors-AMWs and directed as follows:-
"The petitioners be given the same scale from the respective date as were given to their counter parts namely the four posts under RPA 1981 as well as corresponding scale under RPA 1986 and the same scale that would be given to those four posts under the 4th Pay Commission and accordingly their pay be fixed and the difference/arrears be paid to the petitioners within six months from the date of receiving of certified copy of the order."
The matter having been carried up in appeal before the Hon'ble Supreme Court, appeal was allowed and the 6 of 16 ::: Downloaded on - 23-11-2024 04:33:56 ::: Neutral Citation No:=2024:PHHC:145445 7 CWP-24373 of 2014 2024:PHHC:145445 impugned judgment of the Division Bench of the Calcutta High Court was set aside.
It was held that the Apex Court as follows:-
"17. It is now well-settled that parity cannot be claimed merely on the basis that earlier the subject post and the reference category posts were carrying the same scale of pay. In fact, one of the functions of the Pay Commission is to identify the posts which deserve a higher scale of pay than what was earlier being enjoyed with reference to their duties and responsibilities, and extend such higher scale to those categories of posts. The Pay Commission has two functions; to revise the existing pay scale, by recommending revised pay scales corresponding to the pre-revised pay scales and, secondly, make recommendations for upgrading or downgrading posts resulting in higher pay scales or lower pay scales, depending upon the nature of duties and functions attached to those posts. Therefore, the mere fact that at an earlier point of time, two posts were carrying the same pay scale does not mean that after the implementation of revision in pay scales, they should necessarily have the same revised pay scale. As noticed above, one post which is considered as having a lesser pay scale may be assigned a higher pay scale and another post which is considered to have a proper pay scale may merely be assigned the corresponding revised pay scale but not any higher pay scale. Therefore, the benefit of higher pay scale can only be claimed by establishing that holders of the subject post and holders of reference category posts, discharge duties and functions identical with, or similar to, each other and that the continuation of disparity is
7 of 16 ::: Downloaded on - 23-11-2024 04:33:56 ::: Neutral Citation No:=2024:PHHC:145445 8 CWP-24373 of 2014 2024:PHHC:145445 irrational and unjust. The respondents have neither pleaded nor proved that the holders of post of Inspectors (Cooperative Societies), Extension Officers (Panchayat) and KGO-JLRO (Revenue Officers) were discharging duties and functions similar to the duties and functions of Inspector- AMW. Hence, the prayers in the original writ petition could not have been granted. In fact, that is why the learned single Judge rightly held that whether the posts were equivalent and whether there could be parity in pay are all matters that have to be considered by expert bodies and the remedy of the respondent was to give a representation to the concerned authority and the court cannot grant any specific scale of pay to them."
In the considered view of this Court, the dictum laid down in the case of State of West Bengal (supra) applies squarely to the facts of the present case as well. The petitioners could have claimed the benefit of higher pay scale as admissible to the reference posts of Photostat Machine Operator, Lift/Telephone/Tubewell Operator, Senior Technician, Constables, Restorers, Patwari, Clerks(Basic Entry point), Bill Clerk, Assistant Revenue Clerks (Irrigation Department), Work Munshi, Booking Clerk, Ledger Keeper, Store Munshi, Complaint Clerk, Gram Sewak, as also Multi Purpose Health workers, only upon establishing that the Senior Lab Attendants also discharge duties and functions identical with or similar to the ones discharged and carried out by holders of the posts in reference. It is only in the eventuality of the petitioners having discharged such onus that this Court could possibly hold that the dis-parity in pay scales is irrational and unjust. There are no such pleadings on 8 of 16 ::: Downloaded on - 23-11-2024 04:33:56 ::: Neutral Citation No:=2024:PHHC:145445 9 CWP-24373 of 2014 2024:PHHC:145445 record. The only ground set up for claiming pay parity is that there had been pay parity in the past. That by itself cannot be a ground to accept the prayer made in the instant writ petition.
It is not even the case of the petitioners that the State Government at any point of time had taken a conscious decision of equating the post of Senior Lab Attendant with any of the reference posts noticed hereinabove. In view of the discussion above, no merit is found in these petitions and the same are dismissed." The said judgment has been upheld by the Division bench of this Court in LPA No.2206 of 2017, titled as "Malkiat Singh and others vs The Chief Secretary to the Government of Punjab and others", decided on 20.11.2017. The operative part of the said judgment, reads as under:-
"The learned Single Judge noticed that at one point of time there was a parity of pay between certain set of employees mentioned in the petition but that would not mean that the appellants would continue to be equated in terms of pay with those employees in the event of the other categories getting higher pay scale unless it is shown to the court that there is a co-relation between their work and similarity of functions or the existence of rules equating these posts.
Before us while arguing learned counsel for the appellants has candidly conceded that there are no rules or instructions equating these posts to render a co-relation between them. If that is so then merely because at one point of time the pay structure admissible to these set of employees was co- incidentally similar would be no cause to seek parity. Therefore, finding no error in the approach 9 of 16 ::: Downloaded on - 23-11-2024 04:33:56 ::: Neutral Citation No:=2024:PHHC:145445 10 CWP-24373 of 2014 2024:PHHC:145445 of the learned Single Judge, we decline interference in the Letters Patent Appeal but make it clear that the grievance of the appellants for higher pay structure can independently be looked into by the State considering the nature of duties performed by the appellants. We hasten to add here that this is not to comment on the legitimacy of the appellants' grievance. Since the appellants have made a representation to the State, they may look into it. Appeal stands disposed of."
The aforesaid judgment in case of Om Parkash and other's case (supra), has been followed by this Court in CWP No.14047 of 2017, titled as "Khushwant Singh & Others Vs. State of Punjab & Others" decided on 20.04.2023.
The Hon'ble Supreme Court in "Punjab State Power Corporation Limited vs Rajesh Kumar and others", 2019(1) SCT 536, while considering the similar question with regard to the parity in pay-scales of the posts of Head Clerks with that of Internal Auditors in Punjab State Electricity Board has held as under:-
"13. In the light of the submissions, several issues arise for determination inter alia are as under:-
Whether the Internal Auditors are entitled to claim parity of pay scale with Head Clerks and Head Clerk-cum-Divisional Accountants irrespective of the nature of recruitment, qualifications and nature of duties and responsibilities?
Can the Internal Auditors claim equity of pay scale, merely because they are in the same group (Class-XII) irrespective of the nature of work and the internal qualification for recruitment. In view of the promotional 10 of 16 ::: Downloaded on - 23-11-2024 04:33:56 ::: Neutral Citation No:=2024:PHHC:145445 11 CWP-24373 of 2014 2024:PHHC:145445 avenues available to the Internal Auditors and the high pay scales which are available in the promotional position, opting for Internal Auditors, is it not a "preferred option"?
When there are about fourteen posts categorised in Group XII, can Internal Auditors claim parity of pay scale with the Head Clerks merely because they were categorised in Group XII?
14. Ordinarily, the courts will not enter upon the task of job evaluation which is generally left to expert bodies like the Pay Commission etc. The aggrieved employees claiming parity must establish that they are unjustly treated by arbitrary action or discriminated. In Kshetriya Kisan Gramin Bank v. D.B. Sharma and Others (2001) 1 SCC 353, this Court held as under:-
"7. The next question that arises for consideration is, as to what extent the High Court would be justified in exercise of its extraordinary jurisdiction under Article 226 to interfere with the findings of an expert body like the Equation Committee. In State of U.P. and Others v. J.P. Chaurasia and Others (1989) 1 SCC 121, this Court unequivocally held that in the matter of equation of posts or equation of pay, the same should be left to the Executive Government, who can get it determined by expert bodies like the Pay Commission, and such expert body would be the best judge to evaluate the nature of duties and responsibilities of the posts and when such determination by a 11 of 16 ::: Downloaded on - 23-11-2024 04:33:56 ::: Neutral Citation No:=2024:PHHC:145445 12 CWP-24373 of 2014 2024:PHHC:145445 commission or committee is made, the court should normally accept it and should not try to tinker with such equivalence unless it is shown that it was made with extraneous consideration...."
15. In S.C. Chandra and Others v. State of Jharkhand and Others (2007) 8 SCC 279, this Court held as under:-
"33. It may be mentioned that granting pay scales is a purely executive function and hence the court should not interfere with the same. It may have a cascading effect creating all kinds of problems for the Government and authorities. Hence, the court should exercise judicial restraint and not interfere in such executive function vide Indian Drugs & Pharmaceuticals Ltd. v. Workmen, Indian Drugs & Pharmaceuticals Ltd. (2007) 1 SCC 408. ..........
35. In our opinion fixing pay scales by courts by applying the principle of equal pay for equal work upsets the high constitutional principle of separation of powers between the three organs of the State. Realising this, this Court has in recent years avoided applying the principle of equal pay for equal work, unless there is complete and wholesale identity between the two groups (and there too the matter should be sent for examination by an Expert Committee appointed by the Government instead of the court itself granting higher pay).
12 of 16 ::: Downloaded on - 23-11-2024 04:33:56 ::: Neutral Citation No:=2024:PHHC:145445 13 CWP-24373 of 2014 2024:PHHC:145445
36. It is well settled by the Supreme Court that only because the nature of work is the same, irrespective of educational qualification, mode of appointment, experience and other relevant factors, the principle of equal pay for equal work cannot apply vide Govt. of W.B. v. Tarun K. Roy and Others (2004) 1 SCC 347."
The same view was reiterated in Union Territory Administration, Chandigarh and Others v. Manju Mathur and Another (2011) 2 SCC 452; State of Haryana and Others v. Charanjit Singh and Others (2006) 9 SCC 321 and in Hukum Chand Gupta v.
Director General, Indian Council of Agricultural Research and Others (2012) 12 SCC 666.
16. Observing that granting parity in pay scales depends upon the comparative evaluation of job and equation of posts, in Steel Authority of India Limited and Others v. Dibyendu Bhattacharya (2011) 11 SCC 122, this Court held as under:-
"30. ........... the law on the issue can be summarised to the effect that parity of pay can be claimed by invoking the provisions of Articles 14 and 39(d) of the Constitution of India by establishing that the eligibility, mode of selection/recruitment, nature and quality of work and duties and effort, reliability, confidentiality, dexterity, functional need and responsibilities and status of both the posts are identical. The functions may be the same but the skills and responsibilities may be really and substantially different. The other 13 of 16 ::: Downloaded on - 23-11-2024 04:33:56 ::: Neutral Citation No:=2024:PHHC:145445 14 CWP-24373 of 2014 2024:PHHC:145445 post may not require any higher qualification, seniority or other like factors. Granting parity in pay scales depends upon the comparative evaluation of job and equation of posts. The person claiming parity, must plead necessary averments and prove that all things are equal between the posts concerned. Such a complex issue cannot be adjudicated by evaluating the affidavits filed by the parties."
17 to 38. XXXX XXXX XXXX
39. The only ground urged by respondents-Internal Auditors is that parity of pay scale between the Head Clerks and the Internal Auditors was maintained by the appellant-Board for more than two decades and while so, disturbing the parity is arbitrary and illegal. The Court has to keep in mind that a mere difference in service conditions, does not amount to discrimination. Unless there is complete identity between the two posts, they should not be treated as equivalent to claim parity of pay scale. No doubt, Internal Auditors were earlier placed in the same group namely Group XII; but educational qualifications for the post of Head Clerk and mode of recruitment are different. As submitted by the learned Senior Counsel for the appellant-Board, that in the year 1980, there were only four posts in Group XII but subsequently some posts were added to Group XII and the total fourteen posts which were added to Group XII are:-
Punjabi Teacher, Drawing Teacher, Hindi Teacher, D.P.Ed. Teacher, Master/Mistress, Science Teacher, Security Inspector, Modeller Divisional Head Draftsman, Prosecuting Inspector (now Law 14 of 16 ::: Downloaded on - 23-11-2024 04:33:56 ::: Neutral Citation No:=2024:PHHC:145445 15 CWP-24373 of 2014 2024:PHHC:145445 Officer), Law Officer Grade II, Medical Assistant, Librarian and Fire Officer, etc. For all these posts, source and mode of recruitment, qualifications and nature of work are entirely different. If the contention of the Internal Auditors for claiming parity of pay scale with that of Head Clerks merely on the ground that the post of Internal Auditor was placed in Group XII, then if such parity of pay scale may have to be extended to all other posts, it would have huge financial implication on the finance of the Board which is a service-oriented institution owing to the consumers. As held in Union of India and Another v. Manik Lal Banerjee (2006) 9 SCC 643, "it is now a well settled principle of law that financial implication is a relevant factor for accepting the revision of pay."
40. The learned Single Judge proceeded under the erroneous footing as if the case of Internal Auditors is covered by the case put forth by Sub Fire Officers. The learned Single Judge did not keep in view the counter statement filed by the appellant- Board before the High Court pointing out various distinguishing features of Internal Auditors and Head Clerks on account of which no parity could be granted to the Internal Auditors with the Head Clerks. The High Court also did not keep in view that the Pay Anomaly Committee did consider the demand of Internal Auditors and had not accepted the demand in view of different nature of duties and various other relevant factors. The learned Single Judge erred in recording that the respondents were in the same category of "Sub Fire Officers" within the same group which have been decided by the earlier judgment dated 21.01.2010.
15 of 16 ::: Downloaded on - 23-11-2024 04:33:56 ::: Neutral Citation No:=2024:PHHC:145445 16 CWP-24373 of 2014 2024:PHHC:145445
41. As discussed earlier, merely because various different posts have been categorized under Group XII, they cannot claim parity of pay scale as that of the Head Clerk. All the more so, when the Internal Auditors are appointed 55% by direct recruitment and 45% by promotion from Circle Assistant/Assistant Revenue Accountant. The High Court did not keep in view that the duties, nature of work and promotion channel of Head Clerks and Internal Auditors are entirely different and that option to seek promotion apparently as Internal Auditors was the "conscious exercise of option", the impugned judgment cannot be sustained and is liable to be set aside.
42. In the result, the impugned judgment dated 23.02.2012 passed by the High Court of Punjab and Haryana at Chandigarh in LPA No.264 of 2012 and Order dated 04.05.2012 in the review petition are set aside and these appeals are allowed. No costs."
13. In view of the foregoing reasons as well as settled proposition of law laid down by the Hon'ble Supreme Court and this Court, the claim of the petitioners seeking pay parity for the posts of Mandi Supervisors with that of Senior Assistants and Auction Recorders with Junior Assistants, cannot be countenanced with and, therefore, the present petition is accordingly dismissed."
3. In view of the above, present petition is dismissed.
(NAMIT KUMAR)
07.11.2024 JUDGE
R.S.
Whether speaking/reasoned : Yes/No
Whether Reportable : Yes/No
16 of 16
::: Downloaded on - 23-11-2024 04:33:56 :::