Supreme Court of India
Union Of India & Ors vs B. Rama Murthy on 27 January, 1995
Equivalent citations: 1995 SCC (2) 530, JT 1995 (2) 539
Author: K. Ramaswamy
Bench: K. Ramaswamy, B.L Hansaria
PETITIONER: UNION OF INDIA & ORS. Vs. RESPONDENT: B. RAMA MURTHY DATE OF JUDGMENT27/01/1995 BENCH: RAMASWAMY, K. BENCH: RAMASWAMY, K. HANSARIA B.L. (J) CITATION: 1995 SCC (2) 530 JT 1995 (2) 539 1995 SCALE (1)851 ACT: HEADNOTE: JUDGMENT:
ORDER
1. Leave granted.
2. The Government of India in O.M.No. 18(4)-EV/79 dated May 25, 1979 introduced in paragraph 3(iii) that half of the dearness pay was treated as pay to compute retirement benefits. That came to be challenged by the respondent in filing O.A. before the Central Administrative Tribunal, Hyderabad. The Tribunal in the impugned order dated August 9, 1989 following a judgment of the Bangalore Tribunal declared it to be ultra vires, offending Article 14 of the Constitution. Thus this appeal by special leave.
3. The benefit of the O.M. is to facilitate calculation of 10 months' average pay for the purpose of pension. Earlier, only 3/10th of the 10 months average pay was computed for pension. Under the impugned order in para 3(iii) of the O.M. dated May 25, 1979, the computation would be 5/10th i.e. half of the dearness pay for the purpose of computation of pension. In other words, the O.M. is more beneficial for the pensioner rather than earlier computation. Whether the notification is justified and valid in law, was considered by a Bench of this Court in State of Rajasthan v. Seva Nivatra Karamchari Hitkari Samiti, 1995(1) SCALE 40 wherein it was held that the ratio in Nakara's case has no bearing in this matter and the introduction of the rule is not arbitrary or 540 capricious. It is permissible to introduce different retiral benefit schemes for Government servants as indicated in the decisions held by this Court in Krishan Kumar v. Union of India, (1994)4 SCC 207, Indian Ex-Service League v. Union of India, AIR 1991 SC II 82, and State of Rajasthan v. Rajasthan Pensioner Samaj, AIR 1991 SC 1743.
4. In view of the above ratio and practical effect of the O.M., we are of the opinion that there is no invidious discrimination in the classification of the pensioners who retired at different dates and in computation of the pension for different periods. The Government's O.M. makes dis- cernible difference between government employees retired at different dates for entitlement to pension. In fact, the O.M. is more beneficial to the retired employees than was contended in the petition.
S. Under the circumstances, the Tribunal was not right in following the earlier decision of the another Tribunal at Bangalore accepting the ratio in Nakara's case without testing the facts and circumstances of this case. The appeal is accordingly allowed. No costs.
541