Gauhati High Court
No.3589164Y,Rfn/Orl Savendra Singh ... vs The Union Of India & Ors on 22 September, 2011
Bench: Anima Hazarika, Bd Agarwal
IN THE GAUHATI HIGH COURT
(THE HIGH COURT OF ASSAM, NAGALAND, MEGHALAYA,
MANIPUR, MIZORAM, TRIPURA AND ARUNACHAL PRADESH)
WRIT APPEAL No.50(SH) of 2010
NO.3589164Y
Rfn/ORL SAVENDRA SINGH CHAUHAN,
(D.G.SECRETARIAT)
(The Directorate General Of Assam Rifles)
Shillong, Meghalaya), Present Place of Posting
4th Battalion, The Assam Rifles, C/O:99 APO,
Pin: 932004
...APPELLANT/PETITIONER
-Versus-
1. THE UNION OF INDIA,
represented by the Secretary to the
Government of India,
Ministry of Home Affairs, North Block,
New Delhi: 110001.
2. THE DIRECTOR GENERAL ASSAM RIFLES,
Mahanideshalaya,
(The Directorate General of Assam Rifles)
Shillong, Meghalaya: 793011.
3. THE STAFF OFFICER 1(A)
Mahanideshalaya
(The Directorate General of Assam Rifles)
Shillong, Meghalaya: 793011.
...RESPONDENTS
PRESENT
THE HON'BLE MRS. JUSTICE ANIMA HAZARIKA
THE HON'BLE MR. JUSTICE BD AGARWAL
WRIT APPEAL No.50(SH) of 2010 Page 1 of 23
Advocates for the appellant : Mr. DP Chaliha, Sr. Advocate.
Mr. HG Baruah,
Mr. S Deka
Mr. BP Dutta
Advocates for the respondents : Mr. SC Shyam,
Central Govt. counsel
Date of hearing : 15.6.2011.
Date of delivery of judgment : 22.9.2011
JUDGMENT AND ORDER
by Hazarika, J.
Challenge in the instant writ appeal is made against the order of the learned Single Judge passed on 25.06.2010 in WP(C) No.32(SH) of 2008 whereby and whereunder the learned Single Judge disposed of the writ petition by holding that as per communication dated 24.06.2010 the petitioner would be entitled to the pay scale of Rs.5200-20,200/- with effect from 19.11.2009 by way of granting first financial upgradation under Modified Assured Career Progressive Scheme (MACPS) without considering the points raised in the writ petition and hence the writ appeal.
2. In the writ petition the petitioner sought the following relief -
WRIT APPEAL No.50(SH) of 2010 Page 2 of 23 The petitioner should be given appropriate rank and pay scale as per guideline of Fifth Pay Commission and Office Memorandum dated 22.01.1998.
3. In order to determine the relief sought for, it would be appropriate to discuss the pleaded facts of the petitioner vis-à-vis the respondents.
The facts pleaded in the writ petition is that the petitioner has been working in Assam Rifles, Ministry of Home Affairs as a Para Military Force and one of the Central Police Organization („CPO‟ for short) since November 1999 in the rank of Rifleman/Operator Radio & Lines („ORL‟ for short) and his present scale has been fixed at Rs.3050/- which is not in consonance with the pay structure of other paramilitary forces of the Government of India and hence, the writ petition seeking the relief as indicated above.
4. The grievances of the petitioner relating to pay structures relates back to the 4th Pay Commission. Vide Gazette of India Notification dated 29.08.1986 notified implementation of 4th Pay Commission. The personnel of Assam Rifles were given the pay scale as applicable to other CPOs. Accordingly, the pay scale of Rfn/ORL to which category the petitioner belongs, based on their technical qualification, pay scale were fixed as under- WRIT APPEAL No.50(SH) of 2010 Page 3 of 23
Tech Class Rank Pay Scale
Cl- I ASI Rs. 1320 /-
Cl- II Hav Rs. 975 /-
Cl- III N/K Rs. 950 /-
But the scale of pay as indicated above were not implemented in the Assam Rifles because the technical staffs were not given the post as per the 4th Pay Commission and the pay scale in Assam Rifles remained as under : -
Tech Class Rank Pay Scale
Cl- I Hav Rs. 975/-
Cl- II N/K Rs. 950/-
Cl- III Rfn Rs. 825/-
5. Thereafter the 5th Pay Commission came into existence wherefor all technical ranks were re-designated and the pay scale were revised. In all the paramilitary forces, the technical combatant staff were given the rank and pay scale of SI, ASI and Hav as follows: -
WRIT APPEAL No.50(SH) of 2010 Page 4 of 23
Tech Class Rank Pay Scale
Cl- I SI Rs. 5500/-
Cl- II ASI Rs. 4000/-
Cl- III Hav Rs. 3200/-
While the same was not implemented in case of Assam Rifles and it remained stagnant as follows: -
Tech Class Rank Pay Scale
Cl- I SI Rs. 5500/-
Cl- II Hav Rs. 3200/-
Cl- III Rfn Rs. 3050/-
Therefore, the petitioner claimed pay parity along with designation of all central paramilitary forces, irrespective of the fact that he belongs to Assam Rifles.
6. There is discrimination in the technical pay also between the Assam Rifles employees and their counterpart in other Central Para Military Forces. Such as, after the declaration of 4th Central Pay Commission all the three ranked employees, ASI, Hav. and N/K were given Rs.80/- per month as technical pay in all the Central Para Military Force, but in the Assam Rifles only Class-II N/K and Class-I Havildar were given Rs.40/- per month. After the WRIT APPEAL No.50(SH) of 2010 Page 5 of 23 Gazette notification of 5th Central Pay Commission, the technical pay were doubled as a result in all the Central Para Military Force, i.e. all three categories of staffs started receiving Rs.160/- per month but in the Assam Rifles only the Class-I category were given Rs.80/- per month only and the Class-III, i.e. Rfn. were not given any amount/benefits as per the guidelines issued from time to time by Government of India.
7. After the declaration of 5th Central Pay Commission, the Ranks structure and Pay Scale from the rank of constable upto the rank of Subedar Major have been rationalized vide Government of India Order dated 10.10.1997 for all the CPOs, the rank and the Pay Scale for the technical staff such as Operator Radio & Lines/Radio Mechanic‟s/Cipher were re-designated to the rank of Havildar and till date, the Pay Scale given is Rs.3200/- and the Class-I & II employees were given the rank of ASI and the Pay Scale of Rs.4000/- per month and Office Memorandum from the Ministry of Home Affairs in this regards had also been issued vide its Memo No.27011/103/97-PF, I/56 dated 22nd January, 1998 and the copies were sent to all the Central Police Organisations/Central Para Military Force, but the Assam Rifles failed to implement the said Office Memorandum as otherwise, this Memorandum covers the case of the petitioner without any dispute.
WRIT APPEAL No.50(SH) of 2010 Page 6 of 23
It has further been contended that the petitioner passed ORL Technical class-III and II, Map Reading Standard III, II and I and promotion cadre N-II and N-I, pursuant to which, the petitioner ought to have been re-designated as Havildar or re- appointed as Head Constable/ORL at the pay scale of Rs.3200/- per month plus technical pay of Rs.160/- per month as per CPO policy. But the same was not carried out in case of the petitioner.
8. The Government of India, Ministry of Home Affairs, by the communication dated the 4th day of July, 2002 issued vide memo No.II. 27013/18/99-PF.V, directed the Directorate General, Assam Rifles to upgrade the existing post of Rifleman Clerk to Havildar Clerk. It was contended that the Riflemen Clerk also falls within the communication wing/signal category of Assam rifles and is a post below the Rfn/ORL (to which category the Appellant/Petitioner belong).
9. It has been contended by the appellant/petitioner that there are three types of technical combatant staff in Assam Rifles, viz. (i) Operator Radio and Line/Radio Operator (ii) Radio Technician/Radio Mechanic and (iii) Cipher. In a similar case, another personnel, namely, Mr. Dineshan KK, who is a Radio Mechanic of Assam Rifles filed a writ petition which was allowed by this Court and upon challenge before Apex Court, the same WRIT APPEAL No.50(SH) of 2010 Page 7 of 23 was affirmed. The same would be referred to in the subsequent paragraphs.
10. The petitioner, therefore, submitted a representation on 29.5.2006, which was followed by another representation dated 6.10.2006 and in reply to the representations submitted by the petitioner, the office of the respondent No.2 vide communication dated 28.11.2006 specifically stated that the department has taken up for suitable amendment in Revised Peace Establishment (RPE), 2003 holding that the Recruitment Rules can only be amended after approval of amendment in RPE by Ministry of Home Affairs. In another communication dated 29.01.2008 relating to grant of rank and pay in respect of ORL category, it has been specifically communicated referring three service notes dated 23.01.2008, 24.01.2008 and 23.01.2008 whereof it has been held that all "Sig Pers" of Assam Rifles are directly recruited as Rfn/ORL as per Recruitment Rules 2000 with educational qualification Matric without any technical education, whereas "Sig Pers" of other CPOs are enrolled directly in the rank of Head Constable with educational qualification Matric plus two years ITI certificate in Radio and TV/Electronics or intermediate or 10+2. Educational qualifications and terms of reference being different in Assam Rifles from that of other CPO‟s, the rank structure and pay scales are fixed as per Recruitment Rules. However, WRIT APPEAL No.50(SH) of 2010 Page 8 of 23 personnel in ORL trade with technical qualifications have the opportunity to remuster themselves to the rank of Havildar in Assam Rifles. It has been further spelt out that in case they have any proof to claim that other CPOs have similar or lower qualifications in their rank, it may be forwarded to the office to pursue the case with Ministry of Home Affairs.
11. An affidavit-in-opposition has been filed on behalf of the Union of India and others wherein it has been stated that before the introduction of Recruitment Rules, 2000 issued by the Ministry of Home Affairs vide letter dated 31.08.2000, all categories of Assam Rifles personnel were enrolled as per Record Office Instructions 1/83 and Standard Operating Procedure (SOP) issued vide DGAR letter dated 07.05.1991 with educational qualifications as Matriculate and medical fitness and in the instant case, the petitioner was enrolled in Assam Rifles on 19.11.1999 in the scale of pay of Rs.3050-75-4590/- p.m. and completed 7 years of service. Regarding petitioner‟s claim for equal pay scale and rank as per 5th pay Commission and Office Memorandum dated 22.01.1998, it is contended that the pay scale of Rifleman/Operator Radio Line is fixed as per Recruitment Rules, 2000 and according to Ministry of Home Affairs letter dated 10.10.1997, the salary has been fixed at Rs.3050-75-4590/-. Moreover, in the Office Memorandum dated 22.01.1998 there is WRIT APPEAL No.50(SH) of 2010 Page 9 of 23 no provision for Rifleman/Operator Radio Line in the Assam Rifles for grant of special pay and revised pay scale. According to Office Memorandum dated 22.01.1998 the Head Constable (Radio Mechanic) Grade I, Grade II and Head Constable (Draughtsman) only are entitled to the revised pay scale and hence submitted that the prayer of the petitioner is misleading and lacks substance. For ready reference Office Memorandum dated 22.01.1998 and 3.3.1998 are quoted hereunder, "No.27011/103/97-PF.I/56 Government of India/Bharat Sarkar Ministry of Home Affairs/Grih Mantralaya North Block, New Delhi, the 22nd Jan 98 Office Memorandum Subject:- FIXATION OF PAY ON RATIONALISATION OF PAY SCALES WITH EFFECT FROM 10.10.97 IN THE CENTRAL PARA MILITARY FORCES.
In the context of certain doubts expressed by the Central Para Military Forces in fixation of pay of certain non-gazetted personnel of the Central Para Military Forces with effect from 10.10.97, vide order No.27011/1/97-PC Cell/PF.I dated 10.10.97, it is hereby clarified that the orders are equally applicable to all combatised categories. For example, the HC (RF) will be given the replacement pay scale of Rs.3200-4900, as approved by the Government, in the said orders for HCs and will continue to the known as HC (RF).
2. In the case of HC (RM) Gr.I and Gr. II and HC (Draughtsman), since the Pay commission has given the replacement pay scale of Rs.4000-6000/- in respect of these WRIT APPEAL No.50(SH) of 2010 Page 10 of 23 three categories of posts in Central Para Military Forces , these three categories may be re-designated as ASI in the scale of pay of Rs.4000-5000. As regards other categories of HC, in any of Central Para Military Forces , such as HC (RO, Cry) etc., these posts will continue to be known as HC in the relevant scale of pay approved by the Government.
3. This issues with the concurrence of Integrated Finance Division of this Ministry vide their Dy.No.305/97- Fin.II dated 22nd January, 1997.
Sd/-XXX (A. Gopinathan) Desk Officer To
1. DG BSF/CRPF/ITBP/CISF/NSG/Assam Rifles.
2. Fin.II/III/PF.II/III/IV/V Desk.
3. Guard File."
"No.27011/103/97-PF.I/56 Government of India Ministry of Home Affairs New Delhi-110001, Dated:03.03.1998 OFFICE MEMORANDUM Subject:- Fixation of pay on rationalization of pay-scales with effect from 10.10.1997 in the Central Para Military Forces.
The Undersigned is directed to refer to DGAR's letter No.A/Para/5th CPC/Vol III/98 dated 19/8.02.1998 on the subject cited above.
2. In this connection it may be sated that the orders dated 22.01.1998 are quite clear. If the Pre-revised pay scales of HC (RM) in AR and revised pay-scales are identical to the pay scales of HC (RM) in BSF & CRPF etc., HC(RM) in AR can be redesignated as ASI or equivalent in AR.
Sd/-XXX (A. Gopinathan) Desk Officer WRIT APPEAL No.50(SH) of 2010 Page 11 of 23 To DGAR, Shillong, Meghalaya."
12. Stand taken by the Union of India in their affidavit-in- opposition with regard to paragraphs 2 to 5 is that separate scale of pay under 4th Central Pay Commission was granted to the personnel belonging to Assam Rifles with effect from 01.01.1986 as per the rank structures. It has been specifically pleaded that the educational qualification and terms of service of Assam Rifles are different from other CPOs and in this regard referred to the Recruitment Rules, 2000 issued by the Ministry of Home Affairs vide letter dated 31.08.2000, where no separate pay scale of class I and Class II Operators of Assam Rifles is specified and the pay scale in Assam Rifles have been implemented in accordance with the letter dated 10.10.1997 issued by the Ministry of Home Affairs and therefore, submitted that the contention raised in the writ petition is incorrect.
13. In reply to the averments made in paragraph 6 of the writ petition, the Union of India has pleaded that after implementation of 5th Central Pay Commission, the rate of special pay which was admissible as per 4th Pay Commission was doubled for Havildar/Operator Radio Lines category from Rs.40/- to Rs.80/- in Assam Rifles with effect from 01.08.1997, whereas, in other CPOs, Rs.160/- pm were granted to Havildar/Operator Radio Lines and the said variation was because of educational WRIT APPEAL No.50(SH) of 2010 Page 12 of 23 qualifications and the terms and conditions of service between Assam Rifles and other Central Para Military Forces and hence no comparison can be drawn.
14. In the affidavit-in-opposition relating to paragraph 7 of the writ petition, it has been contended that as per Office Memorandum dated 22.01.1998 and even number dated 03.03.1998, the 5th Pay Commission has given the replacement of pay scales for Rs.4000/--6000/- to Head Constable (Radio Mechanic) Grade-I, Grade-II and Head Constable (Draughtsman) only with effect from 10.10.1997 and not for Havildar Operator Radio Lines in Assam Rifles. Moreover, the entry level post in Signal category in Assam Rifles is Rifleman/Operator Radio Line with pay scale of Rs.3050-4590/- and they are given the pay scale of Rs.3200- 4900/- which is equivalent to Head Constable rank and thus refuted the contentions of the writ petitioner.
15. With regard to the averments made in paragraphs 8 to 16 of the writ petition the stand of Union of India, as would reveal from the affidavit-in-opposition is very categorical, wherein it has been stated that as per Recruitment Rules in Assam Rifles, the signal personnel in communication cadre are recruited as Rifleman/Operator Radio Line with minimum qualification as Matric without any technical qualification, whereas in other WRIT APPEAL No.50(SH) of 2010 Page 13 of 23 CPOs, signal personnel are enrolled as Head Constable with educational qualification as Matric plus two years ITI certificate in Radio and TV/Electronics or intermediate or 10+2 or equivalent and therefore, the Recruitment Rules in Assam Rifles and other CPOs are different and thus the pay scales are also different and hence no comparison can be drawn. However, it is admitted that the necessary amendment in the RPE is required as the post of direct entry to Havildar in the said trade is not authorized in the present Peace Establishment of Signal Trades as per Recruitment Rules 2000 and till the amendment in the Recruitment Rules of the Assam Rifles is made like other CPOs by the Ministry of Home Affairs, no pay structure like other CPOs in Assam Rifles would be made. Recruitment Rule can only be amended like other CPOs by the Ministry of Home Affairs, but till date no amendment has been done in respect of Recruitment Rules in Assam Rifles by Ministry of Home Affairs. It has further been admitted that in compliance of the Apex Court‟s order dated 04.01.2008, the pay scale has already been implemented to the petitioner with effect from 03.03.1998, which, however, does not mean that implementation of a specific court order by itself does not bring automatic relief to all similarly placed personnel. The other averments made in the writ petition has been refuted by the respondents.
WRIT APPEAL No.50(SH) of 2010 Page 14 of 23
16. In a similar situation, in the case of Dineshan K.K. (HAV/RM) -vs- Union of India & Ors delivered on 11.02.2005 in WP(C) No.497 of 2001 copy of which has been annexed as Annexure-I to the writ petition, learned Single Judge has held that since there was changes in the rank structure and that the same was not carried out in the Assam Rifles, like other Central Paramilitary Forces, an apparent disparity in the service conditions of certain category of personnel including Radio Mechanic resulted, though they were given the revised pay and allowances entirely on the lines of other Central Para Military Forces on the recommendation of 4th Pay Commission.
17. In the case of Dineshan KK (supra), respondent contested the claims by filing counter affidavit stating inter alia that on the recommendation of the 4th Pay Commission with effect from 1.1.1986, the Assam Rifles personnel have been granted revised pay and allowances entirely on the lines of other Central Para Military Forces but as the changes in the rank structure was not carried out in the Assam Rifles like other Central Para Military Forces an apparent disparity in the service condition of certain category of personnel including Radio mechanic resulted. However, Assam Rifles Directorate took up the case with Ministry of Home Affairs by letter dated 18.2.1998 to re-designate Radio Mechanic and Havildar as Warrant Officer and for replacement of WRIT APPEAL No.50(SH) of 2010 Page 15 of 23 pay scale of Rs.4,000/--6,000/- to bring them at par with the counterparts in other CPOs. In reply to that, the Ministry of Home Affairs informed the Assam Rifles on 3.3.1998 that they could re- designate the HC(RM) as Warrant Officer, if their pre-revised and revised pay scales were identical to pay scale of their counter parts in BSF, CRPF, but the said communication permitting to re- designate could not be carried out as there existed disparity between the pay scales of Radio Mechanics of Assam Rifles and their counterparts in BSF and CRPF. While in Assam Rifles the pay scale was Rs.975-1660 which was revised to Rs.3,200/-4,900/- in CRPF and BSF, the pay scale was Rs.1,200-2040 which was revised to Rs.4,000/--6,000/-. However, it was admitted that the qualifications for recruitment to the post of Radio Mechanic in Assam Rifles as well as in CRPF and BSF is same. But as regards the claim of the petitioner for higher pay scale of Rs.5000-8000/- , as admissible to Delhi Police Organisation, the contention of the respondents is that Assam Rifles being a Central Police Organisation, the petitioner cannot claim parity with the Delhi Police Organisation which is not a Central Para Military Forces.
18. Considering the statement made in the counter affidavit, the learned Single Judge in Dineshan KK (supra) disposed of the writ petition with a direction that Union of India‟s permission to re-designate the HV(RM) as Warrant Officer communicated vide WRIT APPEAL No.50(SH) of 2010 Page 16 of 23 letter No.27011/103/97-PF.1 dated 3.3.1998 shall be carried out and the same pay scale as admissible, to the counterparts in CRPF and BSF shall be given with effect from the same date and the rider stated there in, shall have no effect and be ignored in view of acceptance by Union of India that the members of Assam Rifles shall get same rank structure with that of other Central Police organisation, further directing to implement the direction within a period of three months from the date of the order.
19. The Union of India being aggrieved, went on appeal being Civil Appeal No. 25 of 2008 (Arising out of SLP (C) No. 21222 of 2003 against the judgment rendered in WP (C) No. 497 of 2001 (Dineshan K.K. (Hav/RM) -vs- Union of India & ors.). In the following paragraphs of the judgment delivered by the Hon‟ble Apex Court reported in (2008) 1 SCC 586 (Union of India Vs. Dineshan K.K.), it has been held as thus:
"15. In State of Haryana v. Tilak Raj it has been observed that the principle of "equal pay for equal work" is not always easy to apply as there are inherent difficulties in comparing and evaluating the work of different persons in different organisations or even in the same organisation. It has been reiterated that this is a concept which requires for its applicability, complete and wholesale identity between a group of employees claiming identical pay scales and the other group of employees who have already earned such pay scales. It has been WRIT APPEAL No.50(SH) of 2010 Page 17 of 23 emphasized that the problem about equal pay cannot be translated into a mathematical formula.
16. Yet again in a recent decision in State of Haryana v. Charanjit Singh a Bench of three learned Judges, while affirming the view taken by this Court in State of Haryana v. Jasmer Singh, Tilak Raj, Orissa University of Agriculture & Technology v. Manoj K. Mohanty and Govt. of W.B. v. T. K. Roy has reiterated that the doctrine of equal pay for equal work is not an abstract doctrine and is capable of being enforced in a court of law. Inter alia, observing that equal pay must be for equal work of equal value and that the principle of equal pay for equal work has no mathematical application in every case, it has been held that Article 14 permits reasonable classification based on qualities or characteristics of persons recruited and grouped together, as against those who are left out. Of course, the qualities or characteristics must have a reasonable relation to the object sought to be achieved. Enumerating a number of factors which may not warrant application of the principle of equal pay for equal work, it has been held that since the said principle requires consideration of various dimensions of a given job, normally the applicability of this principle must be left to be evaluated and determined by an expert body and the court should not interfere till it is satisfied that the necessary material on the basis whereof the claim is made is available on record with necessary proof and that there is equal work of equal quality and all other relevant factors are fulfilled.
17. Tested on the touchstone of the aforenoted broad guidelines and not cast-iron imperatives, we are of the opinion that in the present case, on the pleadings and the material placed on record by the parties in WRIT APPEAL No.50(SH) of 2010 Page 18 of 23 support of their respective stands, the High Court was justified in issuing the impugned directions.
18. Vide Order dated 10-10-1997 passed by the Ministry of Home Affairs in pursuance of Para 7 of the Ministry of Finance, Department of Expenditure Resolution dated 30-9-1997, it was notified that the President was pleased to rationalise the rank structure and pay scales of non-gazetted cadre of the Central Police Organisations and as a result of this exercise certain ranks were to be merged and the rank structure was communicated in the order along with the revised pay scales and replacement pay scales. Copy of this order was sent to all the paramilitary forces, including Assam Rifles.
19. On 22-1-1998, an office memorandum was issued by the Government of India, Ministry of Home Affairs, by way of a clarification. In the said letter, it was clarified that Order dated 10-10-1997 was equally applicable to all advertised categories. In the said letter, directions with regard to the redesignation of the three posts including Head Constable (RM) as ASI in Central paramilitary forces along with their replacement pay scales were also ordered.
20. It appears that the disparity in rank and pay in various Central paramilitary forces could not be resolved and on 24-4-2001, the Director General, Assam Rifles submitted a report to the Government with regard to the progress on pay anomaly cases. Para 4 of the said letter is of some relevance to the issue at hand and it reads as follows:
"Rank and pay of technical cadre person, RM, Ptmn., Pharma, and compounder of AR with the same intake QR for remounts are given the rank of Havildar wherein they are (sic whereas their) WRIT APPEAL No.50(SH) of 2010 Page 19 of 23 counterparts in CPOs are given ASI. MINISTRY OF HOME AFFAIRS had ordered to submit proposal in directing cadre to cadre comparison with BSF where the rank of ASI is available in other technical and also along with financial implication. The proposal along with financial implication has been submitted to MINISTRY OF HOME AFFAIRS and the case is lying with MOF for approval."
21. Having failed to receive any positive response from the Government, one of the Radio Mechanics issued a notice of demand to the Ministry of Home Affairs and Director General of Assam Rifles, inter alia, praying for giving effect to Office Order dated 10-10-1997 and Office Memorandum dated 22-1-1998. Vide Order dated 26-12-2001, the Ministry of Home Affairs informed the Director General of Assam Rifles that his proposal had been examined in consultation with Ministry of Finance and it was found that there was no point for comparison of grades and scales of pay for such posts across various Central paramilitary forces."
20. But in the instant case, the stand of the Union of India is different relating to educational qualification of Radio Mechanic of Assam Rifles, wherein it has been stated that as per Recruitment Rules 2000, the educational qualification of other paramilitary forces are different in the entry point of service, inasmuch as, signal personnel in communication cadre are recruited as Rifleman/ORL with minimum qualification as Matric without any technical qualification, whereas, in other CPOs, WRIT APPEAL No.50(SH) of 2010 Page 20 of 23 Signal personnel are enrolled as Head Constable with educational qualification as Matric plus two years ITI certificate in Radio and TV/Electronics or intermediate or 10+2 or equivalent and thus caused disparity in the rank and structure and the pay scales of Assam Rifles with other central police organizations will continue till the amendment of the Recruitment Rules, 2000 is made.
21. Considered the argument advanced. Perused the pleadings of the parties alongwith the judgment delivered by the learned Single Judge in Dineshan KK (supra) affirmed by the Apex Court. The stand taken by the Union of India in the case of (Dineshan K.K.) would show that in Dineshan KK, the Union of India admitted that on the recommendation of the 4th pay commission with effect from 1.1.1986, the Assam Rifles Personnel have been granted revised pay and allowances entirely on the line of other Central Para Military Forces. But as the changes in the rank structure was not carried out in the Assam Rifles like other Central Para Military Forces an apparent disparity in the service conditions of certain category of personnel including Radio Mechanic resulted. It has also been admitted that there is no dissimilarity of academic qualification or the nature of duties and responsibilities, whereas, the stand is different in the present case in hand in regard to educational qualification to the effect that the Recruitment Rules 2000 if not amended, the disparity WRIT APPEAL No.50(SH) of 2010 Page 21 of 23 would continue between the personnel of Assam Rifles and other CPOs. The stand of the Union of India cannot be accepted at this stage since they have admitted that there is no dissimilarity in educational qualifications in Assam Rifles and other Central Para Military Forces and the Recruitment Rules of 2000 of Assam Rifles was not agitated either before the learned Single Judge or before the Apex Court in Dineshan K.K.(Supra).
22. On a totality of the consideration of the above facts, reasons and discussions as well as taking into account the decision rendered by the Hon‟ble Apex Court in Dinseshan KK (supra), we are inclined to set aside and quash the judgment and order dated 25.06.2010, passed by the learned Single Judge in WP(C) No.32(SH) of 2008. Consequently, the writ appeal is allowed.
23. The Union of India is directed to give appropriate rank and pay scale to the petitioner as per recommendation of the 5th Pay Commission and Office Memorandum dated 22.01.1998.
24. No costs.
25. Before parting with the case, we would like to put on record that the matter could have been remanded back to the learned Single Judge, but we refrain from doing so as the case is WRIT APPEAL No.50(SH) of 2010 Page 22 of 23 pending since 2008. Therefore, this Court took up the entire matter for hearing and passed the judgment as indicated hereinabove.
JUDGE JUDGE
gunajit
WRIT APPEAL No.50(SH) of 2010 Page 23 of 23