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 5]

Supreme Court of India

Food Corporation Of India vs F.C.I. Deputationist Assoc. & Ors on 29 August, 1996

Equivalent citations: AIR 1997 SUPREME COURT 382, 1996 (6) SCC 90, 1996 AIR SCW 3752, 1996 LAB. I. C. 2717, (1997) 10 JT 397 (SC), (1996) 5 SERVLR 635, (1997) 3 LABLJ 796, (1997) 1 SCT 62, (1997) 1 CALLT 47, 1996 SCC (L&S) 1353

Bench: K. Ramaswamy, B.L.Hansaria, S.B.Majmudar

           PETITIONER:
FOOD CORPORATION OF INDIA

	Vs.

RESPONDENT:
F.C.I. DEPUTATIONIST ASSOC. & ORS.

DATE OF JUDGMENT:	29/08/1996

BENCH:
K. RAMASWAMY, B.L.HANSARIA, S.B.MAJMUDAR




ACT:



HEADNOTE:



JUDGMENT:

O R D E R The petitioners are challenging the order of the Division Bench of the Calcutta High Court dated June 12, 1996 made in F.M.A. No. 376/92. The admitted position is that while the respondents were working as Sub-Inspectors in the Food Department of the Government of West Bengal, they were taken on deputation to the petitioner-Corporation. They were made to discharge the duties of the post of Assistants Grade-II. Admittedly, they had worked for more than 18 years in those posts. While absorbing them, question which arose was in which scale of pay they were to be fitted. In terms of paragraph 7 of the Corporation's circular bearing No. 9- 1/87-EP (Pt.I), dated 23.9.1988, the respondents were sought to be absorbed in Assistant Grade III. The respondents challenged the fitment in the writ petitions. The learned single Judge, after consideration of the entire material recorded as under

"From the pleadings adduced by the parties, it appears before this Court that because of continuous satisfactory service for 18 years on "deputation", the petitioners having discharged the function of Assistant Grade II, at the time of absorption the petitioners are not entitled to be treated in a discriminatory fashion by absorbing them in Assistant Grade III, as it has been done in the facts of the present case, and, as such, in any view, the writ petition is entitled to succeed and the impugned decision dated September 22, 1988, in so far as item No.7 is concerned deciding to absorb the writ petitioners in Assistant Grade III with effect from July 1, 1984, is set aside."

The Division Bench had also concurred with the conclusion reached at by the learned single Judge thus:

"From the pleadings of the parties it also appeared that because of continuous satisfactory service for about 18 years on deputation, the deputationists have been discharging the functions of Assistant Grade - II at the time of absorption and accordingly they were entitled to pay scale of Assistant Grade -II at the pay scale of Rs.380 - 640/-. We do not find any reason to interfere with the order and judgment passed by the learned trial judge and accordingly we affirm the decision of the learned trial judge that the appellant should confer the pay of the post of Assistant Grade - II carrying the pay - scale of Rs.380
- 640/to the said deputationist as they were discharging the functions of Assistant Grade - II at the time of such absorption."

It would thus be clear that the respondents had discharged the duty of the posts as Assistants Grade II for over 18 years and odd. Admittedly, the scale of pay of Assistants Grade II is Rs.300-685/-. Consequentially they are entitled to be absorbed in the scale of pay attached to the post of Assistants Grade II.

It is contended by Shri H.K. Puri, learned counsel for the petitioners, that since in the Corporation there was no equivalent post of Sub-Inspectors, which posts the respondents had held in the State Government service, the post in the Corporation carrying the equivalent scale of pay is of Assistant Grade III; necessarily they are to be fitted into the scale of pay payable to Assistants Grade III and that, therefore, the High Court was not right in its conclusion that para 7 of the above circular was arbitrary and in ordering pay scale meant of Assistant Grade II. We find no force in the contention. Having had the respondents on deputation and having had them absorbed in their service and the respondents having discharged the duties of the post of Assistant Grade II for well over 18 years and odd, it would be highly unjust and arbitrary to deny them of the scale of pay attached to the post of Assistant Grade II. Therefore, the learned single judge and the Division Bench were right in giving the direction. We do not find any error of law for interference.

The S.L.P. is accordingly dismissed.