Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 1]

Supreme Court of India

Punjab State Electricity Board vs V.N. Sharma on 5 September, 1994

Equivalent citations: 1995 SCC, SUPL. (1) 20 1994 SCALE (4)605, AIRONLINE 1994 SC 721

Author: K. Ramaswamy

Bench: K. Ramaswamy, N Venkatachala

           PETITIONER:
PUNJAB STATE ELECTRICITY BOARD

	Vs.

RESPONDENT:
V.N. SHARMA

DATE OF JUDGMENT05/09/1994

BENCH:
RAMASWAMY, K.
BENCH:
RAMASWAMY, K.
VENKATACHALA N. (J)

CITATION:
 1995 SCC  Supl.  (1)  20 1994 SCALE  (4)605


ACT:



HEADNOTE:



JUDGMENT:

ORDER

1. Leave granted.

2. The only question that arises for consideration in this appeal is whether the respondent is entitled to two advance increments which were granted by the + From the Judgment and Order dated 31-1-1994 of the Punjab and Haryana High Court in C.W.P. No. 3081 of 1993 21 High Court in Civil WP No. 3081 of 1993 dated 31-1-1994. The appellant made statutory regulations titled the Punjab State Electricity Board (Revised Pay) Regulations, 1988 which have come into force on 1-1-1986. As Rule 3 of the Regulations which says that in these regulations, unless anything repugnant in the subject or context, the regulations have the overriding effect. Under Regulation 8 it is provided fixation of the pay on promotion thus:

Notwithstanding anything contained in these regulations, in case of promotion to a higher post effected after the date of publication of this order, the benefit of minimum two increments shall be given while fixing the pay in the scale of the higher post. The next increment in the scale of the higher post shall be allowed after the completion of twelve months' qualifying service in that scale under the rules. These regulations are prospective in operation and those who have been qualified and promoted after the regulations have come into force alone are entitled to two advance increments and not those who have been promoted earlier to the date the regulations have come into force. The non-obstante clause and also Regulation 3 clearly postulate that if there is any inconsistency, then the regulation shall prevail over any other rules. In this statutory background the High Court is clearly in error in allowing the benefits to the respondent. But however since respondent had already retired from service we decline to interfere with the order passed by the High Court. The civil appeal is accordingly disposed of. No costs.
22