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 2, Cited by 238]

Supreme Court of India

Dr. Ms. O.Z. Hussain vs Union Of India And Ors on 15 November, 1989

Equivalent citations: 1990 AIR 311, 1989 SCR SUPL. (2) 177, AIR 1990 SUPREME COURT 311, 1990 LAB IC 322, (1990) 1 CURLR 134, (1989) 4 JT 407 (SC), (1991) 16 ATC 521, (1990) 1 SERVLR 297, (1990) 60 FACLR 74, (1990) 1 UPLBEC 45, (1990) 1 SCJ 531, (1990) 1 SERVLJ 188, (1990) 2 LAB LN 1185, (1990) IJR 95 (SC), 1990 SCC (SUPP) 688, (1990) 1 PAT LJR 52, 1991 SCC (L&S) 649

Author: Misra Rangnath

Bench: Misra Rangnath, P.B. Sawant, K. Ramaswamy

           PETITIONER:
DR. MS. O.Z. HUSSAIN

	Vs.

RESPONDENT:
UNION OF INDIA AND ORS.

DATE OF JUDGMENT15/11/1989

BENCH:
MISRA RANGNATH
BENCH:
MISRA RANGNATH
SAWANT, P.B.
RAMASWAMY, K.

CITATION:
 1990 AIR  311		  1989 SCR  Supl. (2) 177
 1990 SCC  Supl.  688	  JT 1989 (4)	407
 1989 SCALE  (2)1134


ACT:
    Civil  Services:  Service  Law--Directorate	 General  of
Health	     Service--Non-medical      Wing--'A'       Group
scientists--Whether  entitled to same pay scales and  allow-
ances as admissible to their counter-parts in Medical Wing.
    Promotion--Whether	a  normal  incidence  of   service--
Necessity to provide promotional avenue--Pointed out.



HEADNOTE:
    The	 petitioner,  group 'A' scientist belonging  to	 the
non-medical wing of the Directorate General of Health  Serv-
ices,  filed a wit petition in this Court seeking parity  in
pay  scales  and  allowances with his  counter-part  in	 the
medical wing. It was contended that group 'A' scientists are
treated	 discriminately	 vis-a-vis  their  counter-parts  in
other  Ministries,  because  the former are  not  given	 any
promotional  benefits  while the latter	 are  provided	with
avenues for promotion.
Allowing the writ petition, this Court,
    HELD: 1. Provision for promotion increases efficiency of
the  public service while stagnation reduces efficiency	 and
makes  the service ineffective. Promotion is thus  a  normal
incidence  of service. There is no justification  why  while
similarly placed officers in other Ministries would have the
benefit	 of promotion, the non-medical 'A' group  scientists
in the establishment of Directorate General of Health  Serv-
ices would be deprived of such advantage. [181B]
    2. In a welfare State, it is necessary that there should
be  an	efficient public service and, therefore,  it  should
have  been the obligation of the Ministry of Health to	pro-
vide promotional avenue for this category of officers,	[181
C]
    3.	On  the	 model of rules framed by  the	Ministry  of
Science	 and Technology, appropriate rules should be  framed
providing promotional avenue for the 'A' category scientists
in the non-medical wing of the Directorate. [181D]
178
    4. 'A' Group scientists shall be entitled to book allow-
ance, higher degree allowance, risk allowance and conveyance
allowance  at the same rate as is admissible to	 doctors  in
the Medical wing in the Directorate. [18IF]
    5. Government shall examine the tenability of the  claim
of  Group  'A' scientists for equal pay	 scales	 with  their
counterparts in medical wing. [181G]



JUDGMENT:

CIVIL ORIGINAL JURISDICTION: Writ Petition (Civil) No. 10 18 of 1989.

(Under Article 32 of the Constitution of India) Ranjit Kumar for the Petitioner.

A.D. Singh, (N.P.) R.B. Misra, and Ms. A Subhashini, (N.P.) for the Respondents.

The Order of the Court was delivered by MISRA, J. This is an application under Article 32 of the Constitution and the President of the National Council of Bio-Medical Scientists is the petitioner. The reliefs asked for are on the allegation that the Group 'A' scientists of the Ministry of Health and Family Welfare who are the mem- bers of the Council, are being discriminatingly treated; they have not been given any promotional benefits and, therefore, there is a large-scale stagnation in the service. It has been alleged that the Group 'A' scientists are re- cruited through the Union Public Service Commission. These scientists possess a Master Degree in the relevant disci- plines and 3 years' experience to entitle them to be re- cruited. It has been indicated in a chart filed along with the Writ Petition that the total posts in this category are 243 including post of Drug Controller of India. The promo- tional posts available are filled up by direct recruitment and open competition and there is no promotional channel provided. Similar scientists in other Ministries, such as Ministry of Science and Technology, Ministry of Defence, Ministry of Environment and Ministry of Oceanography are recruited in terms of rules made under the proviso to Arti- cle 309 of the Constitution and for their Group 'A' scien- tific and technical officers, promotional avenues are avail- able. The petition further alleges that on their representa- tions from time to 179 time, meetings have been held but decisions taken in such meetings have not been given effect to and, therefore, all the representations have gone unheeded. Particular reference has been made to the Minutes of a meeting held on 15.5. 1989, where Shri Basudeven, Joint Secretary in the Ministry of Health and Family Welfare presided; several officers from different wings of the Ministry attended and representatives of the petitioner's Council participated. It has been al- leged that though several demands were pressed by the repre- sentatives of the Council, only a few were considered and yet there was no follow-up action for their implementation. Notice was issued to the Union of India in the Minis- tries of Health, Human Resources, Science and Technology and Bio-Technology and the notice indicated that the matter would be taken up for final disposal. Though no return has been filed to the Rule Nisi, counsel appeared for the re- spondents and upon appropriate instructions, participated in the hearing of the matter.

Annexure P-1 indicates the institutions located in different parts of the country where the posts of 'A' Group scientists who are members of the Council work. Their total number is 243 and this is not disputed. The petitioner has placed on record the rules framed in exercise of powers under proviso to Article 309 of the Constitution in the Ministry of Science and Technology, covering Group 'A' scientists. Rule 13 thereof provides avenues for promotion. This also is not disputed. Annexure P-3 is a tabuler state- ment prepared by the petitioner, showing the disparities in the service conditions between the BioMedical scientists and other similar scientists and the discrimination that Group 'A' specialists/scientists under the establishment of Direc- tor General of Health Services suffer. The pay-scale for different categories of Group 'A' scientists in the non- medical posts and of doctors in the medical posts have been separately shown. It has been pointed out therein that while there is a difference in the pay-scale in the establishment of Director General of Health Services, there is no dispari- ty in respect of similar posts in the Indian Council of Medical Research (ICMR) or in the All-India Institute of Medical Sciences, Delhi or the Post--Graduate Institute at Chandigarh. It has been further pointed out in the said chart that various kinds of allowances are admissible to the doctors in the medical wing, such as book allowance, higher degree allowance, risk allowance and conveyance allowance in the establishment of Director General of Health Services while the non-medical category manned by the 'A' Group scientists is denied all these allowances. It has also been alleged that while the medical category doctors get non- practising allowance the benefit of 180 such allowance is not extended to the non-medical category. Such discrimination, according to the petitioner, is not noticed in the I.C.M.R. or in the two Institute at Delhi and Chandigarh respectively.

The 4th Pay Commission in Chapter 29, paragraph 29.8 recommended:

"The question of granting incentive to offi- cers and staff who acquire higher qualifica- tion has also engaged our attention. Railways have suggested a scheme for giving such incen- tives in the context of the need for updating the skills of the employees for the more efficient discharge of their duties in these days when modernisation and adoption of ad- vanced technology is being undertaken in different fields of railway working. Sugges- tions have also been made for grant of post graduate allowance to veterinary surgeons and special allowances to EDP personnel. Some such schemes are in existence in the defence serv- ices. We suggest that some incentive should be given to employees who acquire qualifications which are useful for their work and contribute to their efficiency."

On 15th of December, 1986, the Office Memorandum in the Ministry of Personnel, Public Grievances and Pension indi- cated that this recommendation of the Pay Commission has been accepted by the Government.

Undoubtedly, in regard to the three other allowances, namely, book allowance, risk allowance and conveyance allow- ance, there is no scope for discrimination between Group 'A' scientists in non-medical and medical wings. In fact, at the hearing of the writ petition, respondent's counsel found it difficult to support the prevailing position. We are of the opinion that these four kinds of allowances, which are admissible to the medical doctors are also admissible to the Group 'A' scientists under the non-medical category employed in the establishment of Director General of Health Services. The claim for nonpractising allowance stands on a somewhat different footing and we do not think on the present state of the record of this proceeding, we can come to a definite conclusion that the Group 'A' scientists in the non-medical category would be also entitled to such allowance. We, however, leave the question open and Government at their level in the appropriate Ministry would examine tenability of this claim as and when raised. It has been canvassed by petitioner's counsel at the hearing that there is no justi- fication for the disparity in the scale of pay between the two categories of officers. Government counsel has taken 181 the stand that the qualifications of officers in the two wings are different and the difference in the pay scales has always existed. It is difficult for us on the material available to take any final view of the matter but the respondent should examine tenability of the claim to equal scales of pay.

This Court, has on more than one occasion, pointed out that provision for promotion increases efficiency of the public service while stagnation reduces efficiency and makes the service ineffective. Promotion is thus a normal inci- dence of service. There too is no justification why while similarly placed officers in other Ministries would have the benefit of promotion, the non-medical 'A' Group scientists in the establishment of Director General of Health Services would be deprived of such advantage. In a welfare State, it is necessary that there should be an efficient public serv- ice and, therefore, it should have been the obligation of the Ministry of Health to attend to the representations of the Council and its members and provide promotional avenue for this category of officers. It is, therefore, necessary that on the model of rules framed by the Ministry of Science and Technology with such alterations as may be necessary, appropriate rules should be framed within four months from now providing promotional avenue for the 'A' category scien- tists in the non-medical wing of the Directorate. This Writ Petition is allowed and the following direc- tions are issued:

1. Within four months from today, the Ministry of Health and Family Welfare of the Union of India shall frame a set of appropri-

ate rules, inter alia, providing suitable promotional avenue for the 'A' Group scien- tists in the non-medical wing of the estab- lishment of Director General of Health Serv- ices;

2. These 'A' Group scientists shall be entitled to book allowance, higher degree allowance, risk allowance and conveyance allowance at the same rate as is admissible to doctors in the medical wing in the Directorate w.e.f. 1.4.1989;

3. Government shall examine the tenability of the claim of equal pay scales for this category of officers within four months from today.

There shall be no directions for costs.

T.N.A.					Petition allowed.
182