Delhi High Court
Ishwer Singh vs Union Of India & Anr on 4 September, 2023
Author: V. Kameswar Rao
Bench: V. Kameswar Rao, Anoop Kumar Mendiratta
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: September 04, 2023
+ W.P.(C) 359/2017
UNION OF INDIA AND ORS
..... Petitioners
Through: Mr. Ruchir Mishra, Mr. Sanjiv Kr.
Saxena, Mr. Mukesh Kr. Tiwari,
Ms. Poonam Shukla and
Mr.Vipul Pathak, Advs.
versus
PRADEEP MATHUR AND ORS
..... Respondents
Through: Mr. Sudhir Nandrajog, Sr. Adv. with
Mr. Aniruddha Deshmukh, Adv.
AND
+ W.P.(C) 4599/2019
ISHWER SINGH
..... Petitioner
Through: Mr. Rakesh Kr. Khanna, Sr. Adv.
with Mr. Vishwendra Verma, Adv.
versus
UNION OF INDIA & ANR
..... Respondents
Through: Mr. Kamal Digpaul &
Ms. Swati Kwatra, Advs. for
Mr. Ajay Digpaul, CGSC for UOI
Signature Not Verified
Digitally Signed By:ASHEESH
KUMAR YADAV Review Petition No.44/2020 in W.P.(C) 359/2017 & connected matter Page 1
Signing Date:04.09.2023
17:16:42
CORAM:
HON'BLE MR. JUSTICE V. KAMESWAR RAO
HON'BLE MR. JUSTICE ANOOP KUMAR MENDIRATTA
V. KAMESWAR RAO, J. (ORAL)
CM APPL. 41369/2021 (for delay) in W.P.(C) 4599/2019 This is an application filed by the applicant (s) / review petitioner (s) seeking condonation of 122 days delay in filing the review petition.
For the reasons stated in the application, the delay of 122 days in filing the review petition is condoned. The application is disposed of. CM APPL. 41370/2021 (for delay) in W.P.(C) 4599/2019 This is an application filed by the applicant (s) / review petitioner (s) seeking condonation of 525 days delay in re-filing the review petition.
For the reasons stated in the application, the delay of 525 days in re-filing the review petition is condoned. The application is disposed of. Review Petition No.44/2020 in W.P.(C) 359/2017
1. This review petition has been filed by the respondents / review petitioners seeking review of order dated October 31, 2019 passed in the above writ petition.
2. The grounds seeking review as contended by Mr. Sudhir Nandrajog, learned Sr. Counsel appearing for the respondents / review petitioners are primarily that this Court in the order dated October 31, 2019, more specifically in paragraph 35 has held that the Autonomous Institutions have their own Rules, the benefit of OM dated May 1, 1987 cannot be automatically extended to them.
Signature Not Verified Digitally Signed By:ASHEESHKUMAR YADAV Review Petition No.44/2020 in W.P.(C) 359/2017 & connected matter Page 2 Signing Date:04.09.2023 17:16:42
3. According to Mr. Nandrajog, on the strength of the finding in paragraph 35, consequently paragraph 40 which deals with the case of the review petitioners, this Court has held that since the review petitioner's case is by relying upon the case of the IIMC, i.e., TA 1101/2009 having been set aside, the judgment of the CAT impugned before this Court would not survive, is an error apparent on the face of the record inasmuch as the said conclusion does not hold good in the light of the regulations enacted by the CPCB.
4. In other words, it is his submission that IIMC had its own CPF based scheme whereas in CPCB, Rule 6 (2) specifically states Pension Rules, as applicable to Central Government Employees will apply to all the employees of the Board. Therefore, even if the finding of this Court in paragraph 35 is to be accepted as laying down the law, he states due to the CPCB Rules incorporating CCS (Pension) Rules by reference, the Judgment of the CAT in OA 2805/2012 could not have been set aside. According to him, the facts and status of CPCB and IIMC are / is entirely different. In the case of IIMC, it is an Autonomous Body registered under the Societies Registration Act, 1860, whereas CPCB is created by an Act of Parliament in 1974 is a Statutory Body having regulatory functions. Whereas in the year 1995, Government of India through a Gazette Notification made employees of CPCB at par with the Central Government employees for the purposes of allowances, leave, joining time, joining time pay, provident fund, gratuity, age of superannuation, retirement benefits, medical facilities and other conditions of service of the employees of the Board. He also submits that the reliance placed by this Court in the order dated October 31, Signature Not Verified Digitally Signed By:ASHEESH KUMAR YADAV Review Petition No.44/2020 in W.P.(C) 359/2017 & connected matter Page 3 Signing Date:04.09.2023 17:16:42 2019 on the Judgment of the Supreme Court in T.M. Sampath and Ors. v. Secretary, Ministry of Water Resources and Others, SLP (Civil) No. 3106-3107/2012 is not applicable to the present case, because the employees of National Water Development Authority ('NWDA', for short) were governed by their own Contributory Provident Fund, Rules, 1982 ('CPF', for short) framed by NWDA. Therefore, the provisions of OM dated May 1, 1987 do not apply in their case. As regards the Supreme Court Judgment in S.L. Verma, the same covers the case of the respondents / review petitioners in all respects. The said judgment has neither been overruled nor distinguished by the Supreme Court in T.S. Sampath (supra). Even otherwise, there is an error apparent in the judgment of this Court failing to consider the specific documents placed on record by the review petitioners, indicating that the Administrative Ministry of the petitioners as well as the CPCB has taken a conscious decision vide OM's dated March 20, 2014; March 30, 2014, September 23, 2014, January 20, 2016, March 3, 2016, March 31, 2016 and May 25, 2016, which establish that the Administrative Ministry, the CPCB and no objection from the Department of Pension and Pensioners Welfare were fully in support of the extension of the benefit as contemplated vide OM dated May 1, 1987. So, Mr. Nandrajog contends that the Judgment dated October 31, 2019 need to be reviewed and the order of the Tribunal be upheld .
5. On the other hand, learned counsel appearing for the petitioners would contest the petition by stating that the judgment / order dated October 31, 2019 is just and proper and need no review. According to him, vide notification dated January 24, 1995 the Regulations called Signature Not Verified Digitally Signed By:ASHEESH KUMAR YADAV Review Petition No.44/2020 in W.P.(C) 359/2017 & connected matter Page 4 Signing Date:04.09.2023 17:16:42 CPCB (Method of Recruitment, Terms and Conditions of Service of Officers and other Employees other than Member Secretary), Regulations, 1995 were notified. Rule 6 (2) of the same reads as under:
"Pay, allowances, leave and other conditions of service of officers and other employees - (1) the sale of pay of employees of the Board shall be as specified in column (3) of Schedule.
(2) The rules and orders for the time being in force applicable to the officers and servants, holding posts of corresponding scale of pay under the Central Government, shall regulate the conditions of service in respect of allowance, leave, joining time, joining time pay, provident fund, gratuity, age of superannuation, retirement benefits, medical facilities and other conditions of service of the employees of the Board."
6. The rules and orders for the time being in force applicable to officers and servants holding posts corresponding to the scale of pay under the Central Government shall regulate the conditions of service in respect of allowance, leave, joining time, joining time pay, provident fund, gratuity, age of superannuation, retirement benefits, medical facilities and other conditions of service of the employees of the Board. According to him, Rule 6 (2) provides for parity in conditions of service of CPCB employees with Central Government employees. He submits that the Central Government employees pensionary benefits and entitlement are governed and regulated by CCS (Pension) Rules, 1972 but the same are not automatically applicable to the employees of the autonomous bodies and statutory organisations. The said rules are not applicable to persons who are entitled to the benefit of Contributory Provident Fund. The employees of CPCB, i.e., respondents herein are Signature Not Verified Digitally Signed By:ASHEESH KUMAR YADAV Review Petition No.44/2020 in W.P.(C) 359/2017 & connected matter Page 5 Signing Date:04.09.2023 17:16:42 governed under the Contributory Provident Fund. Therefore, there cannot be any parity between the CPCB employees and the Central Government employees in so far as the GPF-cum-Pension is concerned.
7. In so far as the circular dated December 11, 1996 issued by the CPCB is concerned, it has been stated that the circular was issued by CPCB inter alia to the effect that employees of CPCB are entitled to pension and all other retirement benefits as per CCS (Pension Rules) and other orders issued on the subject from time to time. But the said circular runs contrary to Rule 6 (2) of the CPCB Regulations. The said rule does not specifically stipulate that CCS (Pension) Rules, 1972 are applicable to CPCB employees. He had also referred to the letter dated March 23, 1998 whereby the Chairman, CPCB sought the approval of the Ministry for the introduction of the GPF-cum-Pension Scheme in CPCB inter alia stating there is already a provision in the Recruitment Rules 1995 for that purpose. The case of extending the CCS (Pension) Rules was also referred to the Department of Pension, Pensionary Welfare for concurrence in terms of Para 7.2 of the OM dated May 1, 1987, which gave no objection, but the same was subject to approval of Ministry of Finance, but the Ministry of Finance did not agree to the same as the old pension scheme is costlier than the CPF Scheme. He submits that the issue of this nature cannot be implemented without the concurrence of Ministry Finance as 100% grant-in-aid is provided by the Government of India. He states, Ministry has issued an order dated May 26, 2011 conveying to the Member Secretary of CPCB that Ministry of Finance upon consideration of the case has reiterated its previous order whereby the New Pension Scheme was extended to the Signature Not Verified Digitally Signed By:ASHEESH KUMAR YADAV Review Petition No.44/2020 in W.P.(C) 359/2017 & connected matter Page 6 Signing Date:04.09.2023 17:16:42 employees of the Autonomous Bodies recruited before January 1, 2004 and the NPS may be made applicable to the employees of the CPCB also recruited before or after January 1, 2004. He states that the impugned order need not interfered with. The Review Petition be dismissed.
8. Having heard the learned counsel for the parties, it is clear from the above that the review is sought on the ground that this Court vide order dated October 31, 2019 has dismissed the writ petition 359/2017 only because that it has set aside the order of the Tribunal in TA 1101/2009.
9. The plea of Mr. Nandrajog as noted above is that the judgment in the case of IIMC has no applicability to the facts of this case in view of the Rules framed under the provisions of CPCB Act. Whereas Mr. Ruchir Mishra, learned CGSC appearing for petitioner / Union of India had heavily relied upon the judgment in the case of T.S. Sampath and Ors. (supra) of which reference has also been made in the judgment dated October 31, 2019.
10. The issue which falls for consideration is whether Rule 6 (2) framed by CPCB under the CPCB Act would entitle the respondents / review petitioners the same pensionary benefits as were made applicable to the Central Government employees, i.e., the CCS (Pension) Rules, 1972. The Rule 6(2) on which heavy reliance has been placed by Mr. Nandrajog though contemplates parity in conditions of service of CPCB employees with the Central Government employees, but the CCS (Pension) Rules, 1972 framed under the provisions of Article 309 are not automatically applicable to Signature Not Verified Digitally Signed By:ASHEESH KUMAR YADAV Review Petition No.44/2020 in W.P.(C) 359/2017 & connected matter Page 7 Signing Date:04.09.2023 17:16:42 Autonomous Bodies and statutory organizations, more so, to the persons who are entitled to the benefit of Contributory Provident Fund, which is also a retiral benefit. In that sense, the employees of CPCB are covered under the Contributory Provident Fund and the fact that Ministry of Finance has not approved the applicability of CCS (Pension) Rules, 1972 to the employees of CPCB cannot be overlooked.
11. No doubt, Rule 6 (2) Regulations of 1995 contemplate retirement benefits, but the same does not stipulate the same to be CCS (Pension) Rules, 1972. Even in the past, i.e., till 4th Central Pay Commission, the CPF was made applicable to the Central Government employees. But in the year 1987 with the issuance of OM dated May 1, 1987, options were called either to remain in CPF Scheme or to opt out of the same. Many employees remained in the CPF Scheme. So in that sense, the CPF is also a retirement benefit enjoyed by the Central Government employees.
12. So, to say the retirement benefits under Rule 6(2) must necessarily mean the CCS (Pension) Rules, 1972, is clearly untenable and not appealing. Hence, the plea is liable to be rejected. We find that the Supreme Court in T.M. Sampath (supra) has in paragraphs 16 has stated as under:
"On the issue of parity between the employees of NWDA and Central Government employees, even if it is assumed that the 1982 Rules did not exist or were not applicable on the date of the O.M. i.e. 01.05.1987, the relevant date of parity, the principle of parity cannot be applicable to the employees of NWDA. NWDA cannot be treated as an instrumentality of the State under Article 12 of the Signature Not Verified Digitally Signed By:ASHEESH KUMAR YADAV Review Petition No.44/2020 in W.P.(C) 359/2017 & connected matter Page 8 Signing Date:04.09.2023 17:16:42 Constitution merely on the basis that its funds are granted by the Central Government. In Zee Telefilms Ltd. & Another v. Union of India & Ors., (2005) 4 SCC 649, it was held by this Court that the autonomous bodies having some nexus with the Government by itself would not bring them within the sweep of the expression 'State' and each case must be determined on its own merits. Thus, the plea of the employees of NWDA to be treated at par with their counterparts in Central Government under sub rule (6)(iv) of Rule 209 of General Financial Rules, merely on the basis of funding is not applicable."
13. Similarly the parity sought by the employees of Jawahar Navodaya Vidyalaya Samiti and Kendriya Vidyalaya Samiti for making applicable CCS (Pension) Rules, 1972 was rejected by the Supreme Court in T.M. Sampath (supra) by stating in paragraphs 21 and 22 as under:
"21. The facts necessary for disposal of these cases, stated briefly, are that the idea of Jawahar Navodaya Vidyalaya was conceptualized in 1985 and two model schools were started, one each at Jajjhar in Haryana and Amravati in Maharashtra. However, the Jawahar Navodaya Vidayala Samiti was established under the Registration of Societies Act, 1960 on 28-02-1986. It is stated that Jawahar Navodaya Vidyalaya schools have been established under the aegis of the Ministry of Human Resource Development, Government of India. The employees of Jawahar Navodaya Vidyalaya Samiti ("JNVS") demanded that they be brought under the GPF-cum-Pension Scheme like their counterparts in other educational institutions, like Kendriya Vidyalaya Samity ("KVS"), IITs, Sainik Schools, NCERT etc. However, they have continued to be governed only by CPF Scheme and were excluded from the Pension Scheme till 2004. It has been submitted on behalf of the Petitioners/appellants that the Executive Committee of JNVS had adopted a resolution which proposed the application of Central Government Signature Not Verified Digitally Signed By:ASHEESH KUMAR YADAV Review Petition No.44/2020 in W.P.(C) 359/2017 & connected matter Page 9 Signing Date:04.09.2023 17:16:42 Service Rules to its employees mutatis mutandis till the Samiti framed its own rules. But the resolution has not been shown to have been approved by the Government or District Inspector of Schools. In any case, the demands of the employees of JNVS have been supported as well as voiced by various Government functionaries including Ministry of Human Resource and Development through its letter to the Finance Ministry in 1998 seeking approval of the Finance Ministry to introduce the Pension Scheme to JNVS, Y.N. Chaturvedi Committee Report on Review of Management Structure and Operating Mechanism of Navodaya Vidayala Samiti, Parliamentary Committee on Functioning of Navodaya Vidayala Samiti through its 154th, 184th and 198th Reports. All these committees have strongly recommended that the employees of JNVS be brought at par with the employees of Kendriya Vidayalaya and be given similar service benefits, including pension under 1972 Rules. However, the major hurdle in implementation of Pension Scheme to the employees of JNVS has been the financial constraints as the Finance Ministry never gave a go-ahead for such implementation. To substantiate their claim, JNVS engaged an actuary to determine the financial feasibility of implementing the Pension Scheme to JNVS employees and it was found that if the employees contribution upto 31.03.2005 is transferred to the Pension Fund by 31.03.2005 and annual contribution of @18% of salary on monthly basis from 01.04.2006, the implementation of the scheme is financially viable.
22. The Central Government formulated New Pension Scheme, 2004 for the employees of the JNVS in response to their repeated demands. This New Pension Scheme was implemented from 01.01.2009. All the employees who had joined prior to the date of implementation were given an option to either continue under the CPF Scheme or to switch over to the New Pension Scheme. The cut-off date for this New Pension Scheme was 01.01.2004; therefore, it was not available to the employees who had joined the service prior to cut- off date. However, the employees claim that New Signature Not Verified Digitally Signed By:ASHEESH KUMAR YADAV Review Petition No.44/2020 in W.P.(C) 359/2017 & connected matter Page 10 Signing Date:04.09.2023 17:16:42 Pension Scheme was also discriminatory as it is not at par with the Pension Scheme under 1972 Rules. The existing employees were put under Tier-II of the New Pension Scheme and the employer's contribution was not available to them. Further, the New Pension Scheme did not include any family pension, medical benefits and death gratuity."
14. Similarly in paragraph 23 onwards, the Supreme Court while dealing with an SLP filed by an employee working in Jawahar Navodaya Vidyalaya Samiti seeking the benefit to the CCS (Pension) Rules, 1972 by pleading discrimination vis-à-vis the employee of Kendriya Vidyalaya, and other Educational Institutions, has dismissed the same by concurring with the view of the High Court by holding that the introduction of the New Pension Scheme will be done considering all relevant factors including financial viability of the same.
15. In the case in hand, it is a conceded position that the Ministry of Finance did not agree for extending the benefit of CCS (Pension) Rules, 1972 to the employees of the CPCB. The decision to adopt New Pension Scheme to the employees of CPCB has not found favour with the employees. Surely, the employees cannot have a say that they should necessarily have the benefit of CCS (Pension) Rules, 1972, which according to the petitioners shall have serious financial implication, the prayer as sought for by the respondents before the Tribunal could not have been granted. This Court had rightly allowed the petition filed by the petitioners herein challenging the order of the Tribunal.
Signature Not Verified Digitally Signed By:ASHEESHKUMAR YADAV Review Petition No.44/2020 in W.P.(C) 359/2017 & connected matter Page 11 Signing Date:04.09.2023 17:16:42
16. We are of the view that the said judgment for the reasons stated therein and also for the above reasons stated by us would not require any interference.
17. The Review Petition No.44/2020 in W.P.(C) 359/2017, and the Review Petition No.189/2021 in W.P.(C) 4599/2019 filed by Ishwar Singh are liable to be rejected. It is ordered accordingly.
V. KAMESWAR RAO, J ANOOP KUMAR MENDIRATTA, J SEPTEMBER 04, 2023/jg Signature Not Verified Digitally Signed By:ASHEESH KUMAR YADAV Review Petition No.44/2020 in W.P.(C) 359/2017 & connected matter Page 12 Signing Date:04.09.2023 17:16:42