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 6]

Supreme Court of India

Shankar Pandurang Jadhav And Ors. Etc> vs Vice-Admiral, Flag Officer, ... on 5 February, 1991

Equivalent citations: 1991 SCR (1) 219, 1991 SCC (2) 209, 1991 AIR SCW 690, (1991) 1 SCR 219 (SC), (1991) 62 FACLR 387, (1991) IJR 139 (SC), (1991) 1 LAB LN 579, (1991) 1 UPLBEC 331, (1991) 16 ATC 470, (1991) 1 CURLR 698, 1991 (2) SCC 209, 1991 SCC (L&S) 501, (1991) 2 SERVLR 301, 1991 UJ(SC) 1 449, (1991) 1 JT 301 (SC)

Author: A.M. Ahmadi

Bench: A.M. Ahmadi, M. Fathima Beevi

           PETITIONER:
SHANKAR PANDURANG JADHAV AND ORS. ETC>

	Vs.

RESPONDENT:
VICE-ADMIRAL, FLAG OFFICER, COMMANDING-IN-CHIEFAND ORS. ETC.

DATE OF JUDGMENT05/02/1991

BENCH:
AHMADI, A.M. (J)
BENCH:
AHMADI, A.M. (J)
RAMASWAMI, V. (J) II
FATHIMA BEEVI, M. (J)

CITATION:
 1991 SCR  (1) 219	  1991 SCC  (2) 209
 JT 1991 (1)   301	  1991 SCALE  (1)123


ACT:
     Service  and Labour Law:  Transfer-Naval  Dockyard-Time
Keepers	  Cadre-Entitled  to  benefits	of   over-time	 and
productivity  linked  bonus-Merger with clerical  cadre-  To
provide	 avenues of promotion-Transfer to other	 ministerial
departments  entailing	loss  of benefit  of  over-time	 and
bonus-Transfer resisted-Held that employees who were serving
the  Time Keeping Department before the merger order not  to
be transferred without their consent-Those joining after the
merger order have no right to resist transfer.
     Service  law-Presidential	order merging  Time  Keepers
Cadre  with  Clerical Cadre-Subsequent Order issued  by	 the
Western Naval Command-Inconsistency if any to be ignored  as
it  could not alter or modify the Presidential	Order-To  be
read harmoniously with the President Order.



HEADNOTE:
     The  appellants  and Writ Petitioners are	serving	 the
Time Keeping Department of the Naval Dockyard, Bombay  under
the  control of the Western Naval Command.  With a  view  to
removing  the  stagnation in the cadre of Time	Keepers	 for
lack of promotion avenues, the Government of India, Ministry
of  Defence, by its letter dated 14.9.1966 addressed to	 the
Chief Naval Staff conveyed the sanction of the President  to
the merger of the Time Keepers Cadre with the Clerical Cadre
in all Naval establishments.  Consequent to this merger	 the
Jr. Time Keepers were to be re-designated as Lower  Division
Clerks and Sr. Time Keepers as Upper Division Clerks.  A few
days  thereafter  the office of the  Rear  Admiral,  Western
Naval  Command, issued a letter dated 5.12.1966 which  reads
as under:
     ".......................
     ................
     2.	 This merger is intended only to give  promotion  to
the   Time  Keepers along with the LDC/UDC.   Their  duties,
terms and conditions
						       220
of  Services  will remain the same and their hours  of	work
will also continue to be  45 in a week.
     3. Consequent upon the issue of this order and in order
to  distinguish them from the UDC/LDC and UDC(s)/LDC(s)	 the
suffix "T" will be added after their designation.
     As	 per  their  conditions	 of  service  the  employees
serving in the Time keeping Department were entitled to	 the
benefit of over-time and productivity-linked bonus but those
belonging   to	 the   clerical	  cadre	  working   in	 the
Administrative Offices of the Dockyard were not entitled  to
these benefits.
     One Thoppil Ramakrishnan on being transferred in August
1980  as  UDC(T)  in the Spare	Parts  Distribution  Centre,
challenged his transfer by a Writ Petition in the High Court
of  Bombay  wherein he contended that as  he  was  initially
appointed Jr. Time Keeper and promoted as UDC(T) in 1967  he
belonged to a special cadre and could not be transferred  to
the  general cadre as that would entail loss of	 benefit  of
over-time  and	bonus.	The High Court treating	 the  letter
dated 5th December, 1966 as merely clarificatory, held	that
there was no complete merger of the two cadres and on the
statement  of  the  counsel  for  the  petitioner  that	 the
petitioner  will not claim the benefit	of promotion in	 the
clerical  cadre,  allowed  the writ  petition  quashing	 the
transfer order.
     Realising	the situation created by its letter  of	 5th
December, 1966 the western Naval Command cancelled the	said
letter	and consequently inter-se transfer became  possible.
Thereafter,  some employees in the Time	 Keeping  Department
were  transfered  by orders dated 17.4.1985  and  5.10.1985.
The  affected employees filed a Writ Petitions in  the	High
Court	which	were  later  transfered	  to   the   Central
Administrative	 Tribunal.    The  Tribunal  came   to	 the
conclusion  that after the cancellation of the	Order  dated
5.12.1966,  the	 field was held by  the	 Presidential  Order
dated  14.9.1966, that under the merger Scheme envisaged  by
the   said   order   the  employees  in	 the  Time   Keeping
Department  no longer belonged to a  separate Cadre  and  as
such  the  Authorities were  entitled to  transfer  them  to
other ministerial branches.  The Petitions were	 accordingly
dismissed  by  a common judgment dated	9th  October,  1989.
This judgment is assailed  by the concerned employees in the
appeals before this court.  One Writ Petition has also	been
filed by some other
						       221
employees apprehending similar transfers.
     Allowing  the appeals partly insofar as they relate  to
five  employees	 who belonged to the separate cadre  of	 the
Time  Keeping  Department  at the date of  issuance  of	 the
Presidential Order and dismissing the same in respect of the
remaining appellants and also dismissing the Writ  Petition,
this Court,
     HELD: The letter of 14th September, 1966 clearly refers
to the Presidential sanction "to the merger of the cadre  of
Time   Keepers	with  the  clerical  cadre  in	 all   Naval
establishments".  Consequent on this merger, the Junior Time
Keepers	  were to be redesignated as Lower  Division  Clerks
and the Senior Time Keepers as Upper Division Clerks.  There
is nothing in this letter to convey that they were to retain
their identity as Time Keepers.[227E]
     The  subsequent order of 5th December, 1966  issued  by
the Western Naval Command could not alter this	Presidential
Order.	  If   that  subsequent	 order	was  found   to	  be
inconsistent with the Presidential Order, it had to  ignored
for  the  simple  reason  that the  Officers  of  the  Naval
establishment were not competent to alter, very or modify  a
Presidential Order. [228B]
     It is difficult to understand how those who entered the
Time  Keeping Department after the merger order, can  refuse
to  go	on  transfer on the plea that they  would  suffer  a
financial  loss.  They can have no right to the post in	 the
Time Keeping Department.  So long as they are there and	 are
discharging the functions of the Time Keeper, they would  be
entitled  to the special benefit of over-time and bonus	 but
on  that  plea	they  cannot  contend  that  they  are	 not
transferable to the ministerial posts.	We have,  therefore,
no  hesitation in concludingthat those who joined  the	Time
Keeping	 Department  after the	Presidential  Order   became
effective,  have  no right to continue	in  that  department
merely	because	 their transfer would entail  economic	loss
since  they  are  governed by the merger  scheme  which	 had
become	operative  before their entry  in  that	 department.
They  were borne on the common cadre and were never  members
of the original Time Keepers Cadre. [229G-230B]
     So	 far as those Time Keepers who were serving  in	 the
Time   Keeping	Department  on	and  before  the   date	  of
implementation	of the Presidential Order and  who  continue
to  serve  in  the  same  department   are  concerned,	 the
department  should give them an option if they are  proposed
to   be	  transferred  outside	that   department   or	 the
depart-
						       222
ment  should undertake to make good the economic loss  which
they are likely to suffer on transfer. [230F-G]
     The  State	 of  Kerala v. M.K. Krishnan  Nair  &  Ors.,
[1973] 1 SCC 552, referred to.



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil appeal Nos. 552-554 of 1991.

From the Judgment and Order dated 9.10.1989 of the Central Administrative Tribunal, New Bombay in Transfer Applications No. 430, 431 and 433 of 1987.

B.K. Mehta, C.P. Pandey, M. Chopra and V.S. Sharma for the Appellants.

K. Lahiri, Ms. Kitti Kumaramangalam and Ms. Sushma Suri (NP) for the Respondents.

The Judgment of the Court was delivered by AHMADI, J. Special leave granted The appellants and the writ petitioners are presently serving in the Time Keeping Department of the Naval Dockyard, Bombay, which is under the administrative control of the Vice-Admiral, Flag Officer, Commanding-in-chief, Western Naval Command, Bombay. In the said department there are several posts of Junior Time Keepers and only two posts of Senior Time Keepers. Since the promotional posts were limited in number there was stagnation at the base level of Junior Time Keepers. With a view to removing this stagnation, the cadre of Time Keepers was sought to be amalgamated with the clerical cadre in the same department. On 14th September, 1966, the Under Secretary to the Government of India, Ministry of Defence, wrote a letter to the Chief of Naval Staff on the subject of amalgamation of the Time Keepers cadre with the clerical cadre. The text of the letter reads as under:

"Sir, I am directed to convey the sanction of the President to the merger of the cadre of time keepers with the clerical cadre in all Naval Establishments. Consequent on this merger, 223 Senior Time Keeper will be redesignated as Upper Division Clerks. The authorised ratio of 1:4 between UDCs and LDCs will be maintained after this merger but where because of the merger and redesignation of Senior Time Keepers as Upper Division Clerks the number of Upper Division Clerks exceeds the authorised ratio, no reservations will be made and the excess vacancies of Upper Division Clerks will be adjusted against vacancies of Upper Division Clerks becoming available by way of increase in Establishment, retirement, etc.

2. The existing pay of the time keepers will be protected and they will continue to draw increments in the new cadre on the due dates:

3. Any subsidiary instructions regarding seniority promotion etc. will be issued by you.

4.This letter issue with the concurrence of Ministry of Finance (Defence/Navy) vide their u.o. no. 3161 NA dated 31.8.1866."

A few days later another letter dated 5th December, 1966 was issued by the office of the Rear Admiral, Western Naval Command, Bombay, on the same subject which reads as under;

"In accordance with the Govt. of India, Ministry of Defence letter No. CP(A)/4895/NHQ/8364/D/N-II dated 14th September 1966 the Cadre of Time Keepers will be merged with that of LDC/UDC with effect from 1st December, 1966.
2. This merger is intended only to give promotion to the Time Keepers alongwith the LDC/UDC. Their duties, terms and conditions of service will remain the same and their hours of work will also continue to be 45 in a week.
3. Consequent upon the issue of this order and in order to distinguish them from the UDC/LDC and UDC(s)/LDC(s) the suffix "T" will be added after their designation. All records and correspondence relating to them should also be indicated by this suffix".
224

The employees working in the Time Keeping Department were entitled to the benefit of over-time and productivity linked bonus since they were considered to belong to the industrial wing. Lower Division Clerks and Upper Division clerks belonging to the clerical cadre who were working in different administrative offices of the Naval Dockyard were not entitled to this benefit. Therefore, when one Thoppil Ramakrishnan was transferred in August, 1980 as UDC(T) in the Spare Parts Distribution Centre, he challenged his transfer by filing a Writ Petition No. 1065/80 in the High Court of Bombay on the ground that since he was appointed as Junior Time keeper in 1953 and was promoted as UDC(T) in 1967 he belonged to a special cadre and could not be transferred to the general cadre as that would entail loss of the benefit of over-time and productivity linked bonus. His petition was allowed by the High Court by the judgement and order dated 1st March, 1984. The High Court, treating the letter of 5th December, 1966 as clarificatory, concluded that the merger was intended for the sole purpose of making available to the Time Keepers avenues of promotion in the clerical cadre but their terms and conditions of service were to remain in tact and it is for that purpose that they were to be designated by the suffix"T". The High Court, therefore, held that there was no complete merger of the two cadres. The High Court, however, realised that Time Keepers could not be given promotion to more responsible assignments unless they received the required experience of administrative work normally available to Lower Division Clerks and Upper Division Clerks, but rested content on the statement made by the counsel for the petitioner that the pertitioner will not claim the benefit of promotion in the clerical cadre. On this statement the High Court made the rule absolute. Against this judgement a Letters Patent Appeal was filed but without success. Another Writ Petition No.1066/80 files by Chob Singh Tomar was similarly disposed of by the same learned Judge on the next day i.e. 2nd March 1984.

Both the above Judgement were mainly based on the language of the letter of 5th December, 1966. Realising the difficulty created by the saidletter, the Flag Officer, Commanding-in-Chief, Western Naval Command, Bombay, cancelled the said letter by his communication dated 27th August, 1984. The subsequent communication reads as under:

"1. Ministry of Defence Letter CP(A)/4895/NHQ/8634/D(N-II) dated 14 Sep. 66 is reproduced as Annexure I to this order for information.
225
2.This Headquarters Civilian Establishment Order Part II of 1966 No.6 dated 05 Dec. 66 and 50/80 dated 23 Aug. 80 are hereby cancelled."

By a subsequent letter dated 20th November, 1984 it was further directed that the suffix"S" and suffix "T" should bed removed from all records and the incumbents should be redesigned as LDCs/UDCs. On the cancellation of the letter of 5th December, 1966 and the removal of the suffix "T", what survived was only the merger order of 14th September, 1966. Consequently inter-se transfers from the Time keeping Department to the various administrative departments of the Naval Dockyard became possible. Thereupon, R.A. Sawant and R.D. Jawakar who were working in the Time Keeping Department were transferred on promotion as UDC by orders dated 17th April, 1985 and 5th October, 1985 respectively to other administrative departments of the naval establishment. These transfers triggered off certain writ petitions in the High Court of Bombay. On the constitution of the Central Administrative Tribunal for that area, those writ petitions were transferred to the Tribunal for disposal in accordance with law. The Tribunal by its impugned common judgement dated 9th October, 1989 came to the conclusion that after the cancellation of the order dated 5th December, 1966 the field was held by the Presidential Order referred to in the letter of 14th September, 1966. The Tribunal held that the employees in the Time Keeping Department no longer belonged to separate cadre and the authorities were entitled to transfer them to the other ministerial branches in the Naval establishment under the Merger Scheme. In regard to the judgements delivered by the High Court of Bombay on 1st and 2nd March, 1984, it opined that on the cancellation of the order of 5th December, 1966 those decisions had lost their force and the question had to be answered solely on the basis of Presidential Order referred to in the letter of 14th September, 1966. In this view of the matter the Tribunal dismissed the applications and vacated the interim orders. It is against the said judgement of the Tribunal that the aforesaid appeals have been filed.

Certain other employees who apprehended transfer from the Time Keeping Department to other administrative departments in the Naval establishment approached this Court directly by way of a writ petition. Their contention is identical to the contention raised in the appeals preferred against the impugned order of the Tribunal. We will, therefore, dispose of the appeals as well as the writ petition by this common judgement.

226

Mr. Mehta, the learned counsel for the appellant- petitioners contended that the employees working in the Time Keeping Department of the Naval establishment perform duties which are distinct from ordinary clerical duties and therefore they constitute a separate and distinct cadre to which are attached certain additional monetary benefits, such as, over-time payment, productivity linked bonus, etc., which would be lost to them if they are transferred to other administrative departments of the naval establishment. He submitted that since the Junior Time Keepers did not have sufficient avenues for promotion and were stagnating at the base leval and the Senior Time Keepers had no promotional avenue altogether, their grievance was sought to be redressed by providing them further avenues of promotion under the Presidential Order, without depriving them of their identity and special benefits available as belonging to the industrial wing of the establishment. According to him the Presidential Order of merger contained in the letter dated 14th September, 1966 was issued for this limited purpose only of giving the Time Keepers an opportunity of career advancement which was available to their counter-part in the administrative (Non-industrial) departments of the Naval establishment but it was never intended to deprive them of the additional monetary benefits to which they were entitled as belonging to the industrial wing. In other words according to Mr. Mehta the merger of the Time Keepers' cadre with the clerical cadre was only notional and limited to opening avenues for promotion for the former but there was no actual merger in the sense of the Time Keepers losing their identity and that is why in the subsequent letter of 5th December, 1966 the department rightly observed that their duties, terms and conditions of service will remain the same and their hours of work will continue to be 45 in a week and they should be distinguished by the use of the suffix "T" after their designation. The cancellation of the order of 5th December, 1966 by the subsequent order of 22nd August, 1984 does not alter the situation contended Mr. Mehta and, therefore, said he, the Tribunal was in error in coming to the conclusion that the earlier two decisions of the Bombay High Court had lost their force. He, therefore, submitted that the Tribunal's approach was clearly erroneous and this Court must correct the same.

Mr. Lahiri, the learned counsel for the department contended that the Presidential Order referred to in the letter of 14th September, 1966 had merged both the cadres and the Time Keepers were, therefore, redesignated as Lower Division Clerks and Upper Division Clerks. He submitted that there was no indication in the Presidential Order that these Time Keepers who were redesignated as LDCs/ 227 UDCs will continue to constitute a separate cadre and yet be entitled to promotion in the clerical cadre. He, therefore, submitted that the subsequent order of 5th December, 1966 was issued on an erroneous reading of the Presidential Order and when the department realised the mistake after the High Court's judgements, it promptly cancelled the said order and restored the position as on the issuance of Presidential Order. He, therefore, submitted that the Tribunal was right in coming to the conclusion that as the High Court's judgements were based on the subsequent order of 5th December, 1966 and the same was since cancelled, the judgements no longer held the field and the appellants- petitioners were not entitled to the benefit thereof. He further pointed out that under the Presidential Order the ` pay' of the Time Keepers has been protected and therefore, they can have no cause to complain but such of those LDCs/UDCs who are posted in the Time Keeping Department are allowed to draw overtime wages as well as bonus admissible under the relevant law. These benefits are attached to the post and not the individual and the one who is manning the same is entitled to them and not others. He, therefore, submitted that this Court should not interfere with the view taken by the Tribunal and should dismiss these appeals as well as the writ petition.

We have carefully considered the contentions urged before us by the learned counsel for the contesting parties. The letter of 14th September, 1966 clearly refers to the Presidential sanction"to the merger of the cadre of Time Keepers with the clerical cadre in all Naval establishments". Consequent on this merger the Junior Time Keepers were to be redesignated as Lower Division Clerks and there Senior Time Keepers as Upper Division Clerks. There is nothing in this letter to convey that they were to retain their identity as Time Keepers. The letter further states that their entry into the clerical cadre should not disturb the authorised ratio of 1:4 between UDCs and LDCs but where because of the merger and redesignation of Senior Time Keepers as UDCs, the numbers of UDCs exceeds the authorised ratio, there should be no revision but in the excess should be adjusted against vacancies becoming available by way of increase in establishment, retirement, etc. Paragraph 2 of that letter states that the existing pay of the Time Keepers will be protected and they will continue to draw increments in the new cadre on the due dates. It is clear from the above text of the letter of 14th September, 1966 that the intention was to merge the cadre of Time Keepers with the clerical cadre and to adjust the imbalance. If any, caused on account of such merger in a manner so as not to disturb the authorised ratio. The pay and increments of the Time Keepers were protected by the said order. There 228 can, therefore, be no doubt that the plain language of the Presidential Order as reproduced in the letter of 14th September, 1966, clearly manifests an intention to merge the existing Time Keepers' cadre with the clerical cadre, albeit with a view to opening avenues for promotion for the Time Keepers. The subsequent order of 5th December, 1966 issued by the Western naval Command could not alter this Presidential Order. If that subsequent order was found to be inconsistent with the Presidential Order, it had to be ignored for the simple reason that the officers of the Naval establishment were not competent to alter, vary or modify a Presidential Order. The interpretation placed on that subsequent letter by the Bombay High Court in the judgements delivered on 1st and 2nd March, 1984 does give the impression that the High Court thought that there was no complete merger and the personnel meaning the Time Keeping Department retained their identity and were, therefore, entitled to the additional benefits of over-time and productivity linked bonus. After the judgements were delivered the department instead of approaching this Court thought it wise to undo the mischief by cancelling the subsequent order of 5th December, 1966 which was the source of trouble. Since the conclusion reached by the High Court was based on the language of the subsequent order of 5th December, 1966, the Tribunal was not bound to follow the same on the cancellation of that order. We may also state, with respect to the learned judge in the High Court, that we find it difficult to persuade ourselves to his point of view for diverse reasons. Firstly, the plain language of the text of the Presidential Order manifests a clear intention to merge the cadre of Time Keepers with the clerical cadre on the establishment. Secondly, the subsequent order of 5th December, 1966 had to be read consistently with the Presidential Order as to fulfil the purpose or objective and not to impede or stifle it. Thirdly, even if the subsequent order was found to be inconsistent with the Presidential Order in certain respects, the inconsistency had to be ignored for the obvious reason that the officer issuing the order could not have altered or modified the Presidential Order and lastly, if there was any confusion caused by the subsequent order it should have been read harmoniously with the Presidential order Order so as to advance its objective or merger of the Time Keepers' cadre with the clerical cadre.

In order to appreciate Mr. Mehta's contention that by the Presidential Order only a notional merger for the limited purpose of providing the Time Keepers with promotional avenues was intended and not actual merger so as to deprive the Time Keepers of their distinct identity, it is necessary to realise that the sole purpose of the exercise 229 indisputably was to make career advancement possible for the Time Keepers. At the time of issuance of the Presidential Order there were only two layers in the Time Keeping Department of the establishment. The base-level which was fairly large comprised Junior Time Keepers and above them were Senior Time Keepers. Since there were only two posts of Senior Times Keepers, the prospects of promotion for Junior Time Keepers were very dim. As there was no further promotional avenue for the Senior Times Keepers, the mobility was restricted and they too suffered on that account. There was, therefore, large scale stagnation and with a view to overcoming the same the question of merger of the Time Keepers' cadre with the clerical cadre was examined. On the same being found feasible, the Presidential Order came to be issued. The High Court realised that if the Time Keepers do not gather sufficient exprience of administrative work they would not be able to handle responsible work at higher levels in the heierarchy and hence their movement to the ministerial posts is absolutely necessary. But the High Court resolved this situation by obtaining a statement from the incumbent that he would not claim the benefit of promotion to which he may otherwise be entitled by reason of the merger policy. Would this advance the policy of merger or fulfil the purpose of opening avenues of promotion for the Time Keepers? If the mobility from Time Keepers' post to the clerical post is halted on account of the former's unwillingness to move to the clerical side to gain experience and equip himself to discharge higher responsibilities in future merely to retain the monetary benefit accruing from overtime wages and bonus, it is difficult to understand how even the limited objective of providing promotional avenues to Time Keepers would be satisfied. And it is all the more difficult to understand how those incumbents who entered the Time Keepers Department after the Presidential Order became effective can claim that they have a vested right to continue in the department because they would suffer a monetary loss if they are transferred to the clerical posts. The list Annexure C to the appeals would show that except for those at serial Nos. 1 to 3, 8 and 12, the rest of the incumbents had either joined as LDC in the Time Keeping Department after the Presidential Order became effective or had been transferred to that department from the other administrative departments where they were working as LDCs. It is difficult to understand how those who entered that department after the merger via the other administrative branches of the establishment can refuse to go back on the specious plea that they would suffer a financial loss. They can have no right to the post in the Time Keeping Department. So long as they are posted there and are discharging the functions of the Keeper they would be entitled to overtime wages 230 and bonus but on that plea they cannot contend that they are not transferable to the ministerial posts on the establishments.We have,therefore, no hesitation in concluding that those who joined the Time Keeping Department after the Presidential Order became effective,either by a direct posting in that department as LDC or on transfer to that department,have no right to continue in that department merely because their would entail economic loss since they are governed by the merger scheme which had become operative before their entry in that department., They were borne on the common cadreand werenever members of the earlier Time Keeper's cadre.

But the case of those Time Keepers who were serving as such in the Time Keeping Department,such as, the incumbents at serial Nos.1 to 3, 8 and 12 (S.P.Jadhav,V.S.Khot,P.J. Rodrigues, B.J.Dhamba and V.S. Shinde), must be viewed differently. They belonged to a separate cadre of Time Keepers at the date of the issuance of the Presidential Order. Their terms and conditions of service couldnot be altered,varied ormodified to their detriment without giving them an opportunity to exercise their option. If their transfer outside the Time Keeping Department becomes possible by the merger of their cadre with the clerical cadre but the same entails civil consequences in the form of loss of overtime wages and bonus, justice demands that they must be given an option to choose which course is beneficial to them and if they decide or opt in favour of the status quo they must be allowed to continue as Time Keepers and not be transferred outside that department without their consent, because to do so would render the scheme vulnerable unless the department agrees to make good the economic loss suffered on transfer. Therefore,so far as those Time Keepers who were serving in the Time keeping Department on and before the date of the implementation of the Presidential Order and who continue to serve in the same department are concerned, the department should give them an option if they are proposed to be transferred outside that department or the department should undertake to make good the economic loss which they are likely to suffer on transfer.Such a reading of the Presidential Order is permissible on the plain language of theorder and saves it from being rendered vulnerable.See: The State of Kerala v. M.K.Krishnan Nair & Ors., [1978] 1 SCC 552 at 571.

In the result we allow the appeals partly insofar as they concern the aforenamed five persons to the extent indicated above and dismiss them in respect of the remaining appellants. Since the writ petitioners 231 are not shown to belong to the category of employees who were borne on the cadre of Time Keepers and were actually working in the Time Keeping Department on or before the issuance of the Presidential Order, their writ petition fails and is dismissed. There will,however, be no order as to costs in the appeals as well as the writ petition.

Petition & Appeals dismissed 232