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 278]

Supreme Court of India

Bhagwan Shukla S/O Sh. Sarabjit Shukla vs Union Of India And Ors on 5 August, 1994

Equivalent citations: AIR 1994 SUPREME COURT 2480, 1994 (6) SCC 154, 1994 AIR SCW 3503, 1994 LAB. I. C. 2493, (1995) 2 SERVLJ 30, (1994) 5 JT 253 (SC), (1994) 28 ATC 258, (1995) 2 LABLJ 726, (1994) 69 FACLR 570, (1994) 2 LAB LN 1074, (1995) 1 PAT LJR 6, (1994) 4 SCT 406, 1994 SCC (L&S) 1320, (1994) 4 SERVLR 614, (1994) 2 CURLR 645

           CASE NO.:
Appeal (civil)  5447 of 1994

PETITIONER:
BHAGWAN SHUKLA S/O SH. SARABJIT SHUKLA

RESPONDENT:
UNION OF INDIA AND ORS.

DATE OF JUDGMENT: 05/08/1994

BENCH:
A.S. ANAND & FAIZAN UDDIN

JUDGMENT:

JUDGMENT 1994 SUPPL. (2) SCR 419 The following Order of the Court was delivered :

Leave granted.
The controversy in this appeal lies in a very narrow compass. The appellant who had joined the Railways as a Trains Clerk w.e.f. 18.12.1955 was promoted as Guard, Grade-C w.e.f. 1812-70 by an order dated 27.10.1970. The basic pay of the appellant was fixed at Rs. 190 p.m. w.e.f. 18.12.1955 in a running pay scale. By an order dated 25th July, 1991, the pay scale of the appellant, was sought to be refixed and during the refixation his basic pay was reduced to Rs. 181 p.m. from Rs. 190 p.m. w.e.f. 18.12.1970. The appellant questioned the order reducing his basic pay with retrospective effect from 18.12.1970 before the Central Administrative Tribunal, Patna Bench. The justification furnished by the respondents for reducing the basic pay was that the same had been wrongly' fixed initially and that the position had continued due to "administrative lapses" for about twenty years, when it was decided to rectify the mistake. The petition filed by the appellant was dismissed by the Tribunal on 17.9.1993.
We have heard learned counsel for the parties. That the petitioner's basic pay had been fixed since 1970 at Rs, 190 p.m. is not disputed. There is also no dispute that the basic pay of the appellant was reduced to Rs. 181 p.m. from Rs. 190 pan. in 1991 retrospectively w.e.f. 1812.1970. The appellant has obviously been visited with civil consequences but he had been granted no opportunity to show cause against the reduction of his basic pay. He was not, even put on notice before his pay was reduced by the department and the order came to be made behind his back without following any procedure known to law. There, has, thus, been a flagrant violation of the principles of natural justice and the appellant has been made to suffer huge financial loss without being heard. Fair play in action warrants that no such order which has the effect of an employee suffering civil consequences should be passed without putting the concerned to notice and giving him a hearing in the matter. Since, that was not done, the order (memorandum) dated 25.7.1991. which was impugned before the Tribunal could not certainly be sustained and the Central Administrative Tribunal fell in error in dismissing the petition of the appellant. The order of the Tribunal deserves to be set aside. We, accordingly, accept this appeal and set aside the order of the Central Administrative Tribunal dated 17.9,1993 as well as the order (memorandum) impugned before the Tribunal dated 25.7.1991 reducing the basic pay of the appellant From Rs. 190 to Rs. 181 w.e.f. 18.12,1970.