Gujarat High Court
M.S. Pandya vs State Of Gujarat on 2 December, 1996
Equivalent citations: (1997)1GLR647, (1997)IILLJ89GUJ
JUDGMENT
1. By consent these three petitions have been heard together and are being decided accordingly.
2. The prayer almost common in these three petitions is for the revision of pay-scale of Librarian. The initial prayer is to grant pay-scale of Rs. 550-900 with effect from January 1, 1973 and then the pay-scale of Rs. 700-1600 with effect from April 1, 1980 and finally pay-scale of Rs. 2200-4000 with effect from January 1, 1986.
3. The facts in brief concerning the petitioners in these petitions may be stated :-
The petitioner Mr. M. S. Pandya in S.C.A. No. 2473 of 1983 has been working as a Librarian in the Office of Director, Drug Control Administration', State of Gujarat, Ahmedabad. He was appointed as such in the year 1964. His pay was fixed at Rs. 5301/- with effect from January 1, 1973 in the scale of Rs. 425-700. According to his say a statutory body known as Board of Experts was created under the provisions of the Bombay Prohibition Act. The State Government maintains a separate library meant for the use of Board of Experts, of which the Director, Drug Control Administration, Respondent No. 3 herein, is a Member Secretary. The Board of Experts, a separate statutory body is under the control of the office of the 3rd Respondent. Two libraries are maintained in the office of the 3rd Respondent. The petitioner being the Librarian appointed for the library of 3rd Respondent, was also required to look after the library of the Board of Experts. This petitioner has set out detailed particulars about the number of books, the extent of work and the nature of work the petitioner is required to attend to. Initially the petitioner claimed special pay and/or additional remuneration on account of the petitioner having been required to attend to two libraries as aforesaid. However, by way of amendment the petitioner has prayed for the revision of pay-scale as aforesaid on the ground that the Librarians working under the Government of Gujarat in different colleges have been given the pay-scale of Rs. 425-700, revised to Rs. 550-900 with effect from January 1, 1973 as per resolution dated October 6, 1979 of the Education Department of the Government. The reason for claiming the revised pay-scale is that the petitioner is similarly situated and the Government ought to have accepted the to petitioner's demand for revision of pay-scale, particularly bearing in mind the fact that the petitioner has been discharging his duties at the libraries run by two different Departments. The petitioner has also relied upon the revision of pay-scale of similarly situated Librarians having been revised either under the Government resolution quoted above or by virtue of the decisions of this Court.
4. The stand of the Government is that there is only one post of Librarian in the Directorate and in the same office there are also books and publications for the Board of Experts as a part and parcel of the same library where the petitioner has been working as the Librarian. Accordingly the stand of the Government is that it would be for the Pay Commission to revise the pay-scale. With regard to the pay-scale given under the resolution and by virtue of the decisions of this Court, it is contended that in the particular cases the pay-scale of Librarians s working in the educational institutions came to be revised on account of the fact that the Central Government provided assistance to the State Government to the extent of 80% of additional expenditure involved in giving effect to the revision of pay to teachers, librarians and physical education personnel in Universities and Government and non-Government colleges. Thus, according to the say of the respondents, Librarians working in the Universities, Colleges and educational institutions stand on a different footing from the Librarians working in the Department libraries. Nature of their duties, responsibilities and educational qualifications are different. Hence, they cannot be treated as equal for the purpose of pay-scale. Reference has been made to Government resolution dated September 14, 1988. Making a reference to the award of Gujarat State Second Pay Commission and item No. 30 at page 192 of Gujarat Civil Service (Revision of Pay) Rules, 1975, it has been asserted that the Librarian having scale of Rs. 200-490 with starting pay of Rs. 230/- for Diploma Holders in Library Science was placed in revised pay-scale of Rs. 425-30 with a remark that the educational qualifications would be graduates with degree or diploma in library science. Referring, then, to the Gujarat State Third Pay Commission report following particulars have been set out at 35 page Nos. 30, 31 and 32 at para 14 under the heading "Library Staff" :
---------------------------------------------------------
Category Existing Scale Recommended Scale --------------------------------------------------------- Librarian --------------------------------------------------------- (a) Graduates with degree/ diploma in 425-700 1050-1875 Library Science --------------------------------------------------------- (b) Graduate with certificate 380-640 1050-1620 in Library Science --------------------------------------------------------- (c) SSC with diploma/ certificate in 330-560 890-1470 Library Science ---------------------------------------------------------
5. The Government, however, revised the pay-scale of Librarians working in various Departments of the Government of Gujarat from Rs. 425-700 to Rs. 1400-2300, which is more than the pay-scale prescribed by the Third Pay Commission. In view of the fact that the Government employees wanted the Central Pay Commission, the State Government revised the pay-scale accordingly. Under such circumstances, the Government resolution pressed into service by the petitioner and the decisions rendered by this Court relied upon by the petitioner would not apply to the petitioner's case. It has been further alleged that even the principle of equal pay for equal work would not apply.
6. The petitioner in his affidavit-in-rejoinder has clarified the facts by stating that the petitioner and the Librarian working in the Pharmacy College are in the same seniority list and, therefore, he is entitled to get the same pay-scale as is now granted pursuant to the judgment of this Court to a Librarian of the Pharmacy College. It is further clarified as per the classification made by the Government that the Departmental Librarians are treated as special Librarians and are placed on higher footing since they are meant to experts and departmental heads discharging technical and departmental functions. The other two categories are public Librarians and Academic Librarians, 45 who are not placed in any higher level. Referring to the case of Shri R. S. Khetra, who is working as Librarian in the office of Director of Health and Medical Services and not in any college or University, it has been asserted that the said Mr. Khetra filed S.C.A. No. 1946 of 1982 and that S.C.A. was allowed on August 30, 1983 and all the petitioners including Mr. Khetra in that petition were declared as entitled to revised pay-scale of Rs. 550-900 with effect from January 1, 1973. Thereafter, by order dated January 27, 1984 the Director of Health s refixed the pay of Mr. Khetra from the date of his appointment, namely September 10, 1979 and he was paid all the arrears. Mr. Khetra has been given further revision of pay in the line of revision of pay as stated above. On that basis the petitioner has asserted that his scale should be revised to Rs. 550-900 (new scale Rs. 1640-2900) from January 1, 1973 and that the same should he further revised to Rs. 700-1500 (new scale Rs. 2200-4000) from April 1, 1980.
7. The petitioners in S.C.A. No. 2093 of 1986 are 19 in numbers. At the time when this petition was filed petitioners Nos. 6, 7, 8, 9, 10, 11 and 17 were serving as Librarians in Government District Libraries and the petitioners Nos. 1, 2, 3, 12, 14, 15, 16, 18 and 19 were serving as Professional Assistants in Libraries under the control of Respondents Nos. 2 and 3, namely Curator of Libraries and Director of Higher Education, State of Gujarat. The petitioners Nos. 4 and 5 were for some time working in District Libraries and when the petition was filed, they were working in College Libraries. Their case is that there are two categories of Librarians under the respondents, namely (1) the Librarians serving in Government District Libraries and (2) the Librarians serving in Government Colleges owned, controlled and managed by the Respondent No. 1 - Government. The pay-scale of the Librarians of both the aforesaid categories and the professional Assistants was fixed at Rs. 425-700 by Desai Pay Commission. Subsequently, by resolution dated October 16, 1979 it was revised to Rs. 550-900 in so far as the Librarians working in the Government and non-Government colleges were concerned. This revision was with effect from January 1, 1973. The petitioners were, however, denied the benefit of revision as per the State Government resolution on the ground that the said resolution was applicable only in the case of Librarians working in the Government and non-Government colleges affiliated to the University. Thus, the benefit of the Government resolution was conferred upon the petitioners with effect from the date on which the respective petitioners were transferred as Librarians in the Government colleges and they were again denied the benefit during their tenure as Librarians in the Government District Libraries. According to their say, the cadre of Librarians including that of Professional Assistants is only one cadre. The rules of recruitment for Librarians working in District Libraries or in colleges or in other libraries under the control of Government are the same. By resolution dated September 3, 1980 the 1st Respondent provided that the educational qualification for recruitment to the post of Librarian in Government colleges would be the same as in the case of Librarians working in the Government District Libraries. As stated above, the Librarians working in the Government District Libraries are transferable to the college libraries and the Librarians working in the college libraries are transferable to the District libraries. Thus, having regard to the service conditions, nature of work and the duties and functions of all the Librarians, they as a whole, constitute one class and the discriminatory treatment given by the Government to the Librarians working in the District Libraries should he rectified. Reference has been made to the decision in the case of Natvarlal Babalal Patel in S.C.A. No. 878 of 1984, where the revision of pay-scale as has been claimed in this petition, has been granted. The said decision shall he referred to hereafter. The petitioners have then made a reference to another case of Shri N. C. Patel & Others reported in 1983 (2) G.L.R. p. 1526, where also the revision of pay-scale has been granted to the petitioners of that petition. The petitioners have also quoted the instance of one Mr. D. J. Trivedi, Assistant Curator of Libraries, Class-II, who was granted pay-scale of Rs. 550-900 from January 1, 1973 to July 27, 1980 as per the office order dated December 22, 1982, in spite of the fact that said Mr. Trivedi most of the time worked as Librarian in the Government District Libraries. Reference has then been made to similar orders passed in the case of Mr. R. G. Raval and K. K. Dave in respect of their period of work as Librarians in Government District Libraries. That is how the petitioners in this petition have made grievance about the discriminatory treatment they have received.
8. The Government has filed affidavit-in-reply dated October 6, 1995 and now the same is on the record. Reiterating what has been contended in the other petition following further facts have been set out in reply to this petition.
9. Under the report of Desai Pay Commission pay-scale of District Librarians and Librarians in Professional Institutions and colleges were fixed in the scale of Rs. 425-700 with effect from January 1, 1973. Thereafter, pay-scales of Librarians in Government and non-Government colleges were fixed, pursuant to the recommendations made in the Report of Sen Commission in the pay-scale of Rs. 550-900 as per Government Resolution No. MIS-1076-4584-79-KH dated October 6, 1979. The Government applied the said pay-scale of Rs. 550-900 with effect from January 1, 1973. In view of the fact that the pay scales of college Librarians were altered with effect from January 1, 1973 as per above G.R. dated October 6, 1979, senior most Librarians who were working in the pay scale of Rs. 425-700 were transferred to colleges in the pay scale of Rs. 550-900 and Junior Librarians working in the colleges were shifted as District Librarians or Professional Assistants in the pay scale of Rs. 425-700. Accordingly, senior Librarians were transferred as college Librarians and junior Librarians were transferred as District Librarians or Professional Assistants. Reference has been made to separate recruitment rules for college Librarian as having been framed by the Government as per Notification dated May 21, 1986 under which one of the sources of recruitment is of District Librarian/Professional Assistants. It is the say of the Government that the pay-scales of college Librarians were further revised to Rs. 700-1600 as per Resolution dated December 19, 1983 and the qualifications for getting the scale (even by existing recruit) are I or II class B.A./B.Com./B.Sc. and Master Degree in Library Science, I or II class M.A./M.Sc./M.Com. degree and/or II class of Bachelor degree of Library Science or Diploma in Library Science. Thus, the stand of the Government is that the qualifications for college Librarians on one hand and the qualifications of District Librarians/Professional Assistants are not same. The scales are further revised to Rs. 2200-4000 as per G.R. dated September 14, 1988 with effect from January 1, 1986 subject to fulfillment of prescribed qualifications. By virtue of the aforesaid changes although all the District Librarians/Professional Assistants on one hand and college Librarians on the other hand were inter-transferred, it was so till upto October 5, 1979 since when college Librarians are not transferred as District Librarians or Professional Assistants and vice versa. However, the cadre of District Librarians and Professional Assistants is a feeder cadre for recruitment as college Librarians.
10. In answer to the petition bearing Special Civil Appln. No. 878 of 1984 filed by one Mr. N. B. Patel it has been clarified that the decision would not be applicable in the present case on the facts noted above. Regarding Mr. D. J. Trivedi and Mr. K. K. Dave it has been asserted that Mr. D. J. Trivedi, Assistant Curator had been given demand difference in his seniority of Director of Higher Education and his pay fixation was made with effect from January 1, 1973 and that Mr. K. K. Dave, who was a college Librarian since 1969 and continued to be college Librarian till 1976, was then transferred as District Librarian and, therefore, he had been given pay-scale of college Librarian from January 1, 1973. But subsequently he was a District Librarian on existing pay and pay-scale. With regard to Mr. R. G. Raval it has been asserted that the pay fixation in the pay-scale of Rs. 550-900 was made on account of his being given demand difference. Thus, according to the Government, these instances are not comparable.
11. In the affidavit-in-rejoinder the petitioners of Special Civil Application No. 2093 of 1986 have asserted that in view of the judgment of the Division Bench of this Court in the case of State of Gujarat v. N. B. Patel reported in (1994-I-LLJ-1010), it is not open for the respondent to deny that the petitioners are not discharging similar duties and functions with similar responsibilities as those of college Librarian. That decision has been maintained by the Hon'ble Supreme Court in Special Leave Petition No. 4652 of 1994. According to the petitioners qualifications of District Librarians/Professional Assistants and College Librarians are same. They were also similarly placed in the pay-scales. Seniority is also common. The post of both the categories were same and inter-transferable. They are also discharging duties and functions of the same nature. Their responsibilities are also same. Hence, denial of higher pay-scale to them at par with college Librarians would be illegal, arbitrary, unreasonable and violative of Articles 14 and 16 of the Constitution. According to the petitioners, the Recruitment Rules of 1986 would have no application in the matter of pay and pay-scale claimed on the basis of resolution dated October 6, 1979. Even according to the said rules prescribed qualifications are a degree or diploma in Library Science from recognised University. They do not provide for any Master Degree as alleged in the affidavit-in-reply.
12. The petitioners have further clarified that till upto 1987 the seniority list of District Librarians and college Librarians remained the same. On February 16, 1981 the respondents had transferred one Mr. M. I. Shaikh, District Librarian, Jamnagar (pay-scale Rs. 425-700) to the College Library, Bahauddin College, Junagadh in the pay-scale of Rs. 550-900. Thus, according to the petitioners, the petitioners and the College Librarians belong to one cadre only. They have referred to the duties and functions of making selection of books, purchasing books, classification of the books, circulation of the books, providing of necessary information regarding books and taking and maintaining stock of the books, as the common functions of the Librarians working in the College Libraries as well as District Libraries. They have, however, further asserted that the District Librarians are having financial responsibility for the entire district library whereas the College Librarians do not have such responsibility. They have also asserted that the District Librarians are working independently, whereas the College Librarians are working under the direct instructions and supervision of the Principal of the respective colleges. They have, therefore, claimed same pay-scale with effect from January 1, 1973 with 18% interest as has been made available to the College Librarians.
13. The petitioners in Special Civil Application No. 12047 of 1994 are Gujarat Rajya Sarkari Jaher Granthalaya Technical Karmachari Mandal and others. Their case is based upon the decision of this Court in the case of Shri N. B. Patel (supra) in S.C.A. No. 878 of 1984 confirmed in L.P.A. No. 189 of 1986 on March 3, 1993 and approved on March 3, 1994 in the S.L.P. filed against the same and dismissed by the Hon'ble Supreme Court. The petitioners' stand in this petition is parallel to the stand of the petitioners in the aforesaid two petitions. The same can be said with regard to the stand of the Government.
14. I have heard the learned advocates appearing on behalf of the petitioners and the Ld. A.G.P.s for the respondent. The first part of their submissions revolve round the difference in the pay-scale of the Librarians working in the Government college libraries and the Librarians working in the District libraries of the Government Departments. It is an admitted position that such difference is referable to the Government Resolution dated October 6, 1979 which provides for a revision of pay-scale of Librarians working in the Government colleges from Rs. 425-700 to Rs. 550-900 and the resolution has made such revision of pay-scale effective from January 1, 1973. The petitioners who would be working in the District Libraries of various Departments of the Government have been denied the benefit of the revision of the pay-scale either with effect from January 1, 1973 or with effect from an appropriate date. The petitioners through their learned advocates seek to substantiate their claim with the aid of some decisions of this Court which may presently be referred to.
15. Along with the petition bearing Special Civil Application No. 2473 of 1983 a copy of the judgment dated April 18, 1986 (Coram : R. C. Manked, J. as he then was) in Special Civil Application No. 4672 of 1985 between Mrs. Panna R. Thakkar v. State of Gujarat and others has been annexed. That petition was filed by a Librarian employed in L. M. College of Pharmacy, Ahmedabad, praying for same treatment being given to her as was being given to Librarians working in Arts, Science and Commerce colleges. Relying upon the decision in the case of N. C Patel & Ors. v. State of Gujarat and Ors. in Special Civil Application No. 1946 of 1982, this Court directed the respondents to place the petitioner of that petition in the pay-scale of Rs. 700-40-1100-50-1300 - Assessment - 50-1600 with effect from April 1, 1980 with a qualification that she would not be required to acquire qualifications prescribed in Annexure-1 to the resolution Annexure-E, in other words, the said petitioner would be entitled to the aforesaid pay-scale without insisting upon her possessing or acquiring the aforesaid qualifications. She was directed to be placed at the appropriate stage in the aforesaid pay-scale and to be paid arrears of salary as if she was placed in the aforesaid pay-scale with effect from April 1, 1980. It can be seen that the petitioner in that case was an employee as a Librarian in a college and she could be said to be a college Librarian.
16. Next is the decision in the case of N. C. Patel & Ors. v. State & Ors. (supra). The petitioners challenged the Government's failure to consider their demand for equal pay as per the pay of Librarians working in the Government and non-Government Arts, Science and Commerce colleges. The petitioners there were the Librarians working in the Medical Colleges and the Pharmacy College getting 100% Government grant. They were being paid the pay-scale of Rs. 425-700 dissimilar to the pay-scale paid to the Librarians in the aforesaid other colleges. This scale was made available to them in pursuance of the Desai Pay Commission recommendations. It appears from the decision that there are about 500 Librarians working in the Government and non-Government colleges affiliated to different Universities in Gujarat. The aforesaid resolution dated October 6, 1979 has been referred to for the purpose of equation of pay of the Librarians working in the Medical Colleges and the Pharmacy Colleges, who were before this Court, with the pay-scale of Librarians working in the Arts, Science and Commerce Colleges. Relying upon the decision in the case of Randhir Singh v. Union of India & Ors. reported in (1982-I-LLJ-344), this Court allowed the petition and directed the benefit of the aforesaid Government Resolution of the Education Department to be made available to the Librarians working in the Government and non-Government Medical Colleges and the Pharmacy Colleges with a declaration that the petitioners there would be entitled to revised pay-scale of Rs. 550-25-750-EB-30-900 with effect from January 1, 1973. The difference in the salary was directed to be worked out within prescribed period. Following passage from Randhir Singh's case (supra) was quoted-at p 347 :
"Apparently in view of the respondents, the circumstance that persons belong to different departments of the Government is itself a sufficient circumstance to justify different scales of pay irrespective of the identity of their powers, duties and responsibilities. We cannot accept this view. If this view is to be stretched to its logical conclusion, the scales of pay of officers of the same rank in the Government of India may vary from department to department notwithstanding that their powers, duties and responsibilities are identical. We concede that equation of posts and equation of pay are matters primarily for the Executive Government and expert bodies like the Pay Commission and not for Courts but we must hasten to say that where all things are equal that is, where all relevant considerations are the same, persons holding identical posts may not be treated differentially in the matter of their pay merely because they belong to different departments."
17. There is one more judgment of a learned single Judge (Coram : G. T. Nanavati, J. As His Lordship then was) rendered on November 1, 1985 in Special Civil Application No. 878 of 1984 which has been canvassed in support of the claim made in these petitions. It is in the case of Shri Natvarlal Babaldas Patel, Mehsana v. The State of Gujarat and Anr. Reliance has been placed on this decision for the simple reason that the petitioner there was appointed by the Government as Librarian on December 7, 1970 and was posted in the D.K.V. College, Jamnagar on January 21, 1972. He was then transferred to the District Library at Bhavnagar where he continued to work till July 30, 1980. By order dated July 31, 1980 he was transferred from Jamnagar to R.G.T. College, Rajkot and was placed in the pay scale of Rs. 550-900 instead of his previous pay-scale of Rs. 425-700. The pay-scale of Rs. 425-700 was given to the petitioner and other Librarians on the basis of the recommendations made by the Desai Pay Commission. The grievance of the petitioner was that even though by resolution dated October 6, 1979 the State Government decided to revise pay-scale of Librarians working in the Government and non-Government colleges affiliated to Universities from Rs. 425-700 to Rs. 550-900 with effect from January 1, 1973, the benefit of that resolution was not given to the petitioner merely because during the period January 1, 1973 and July 30, 1980 he was serving as a Librarian in a District Library and not in any college. Upholding the contention of the petitioner that there was no rationale in making the distinction between the Librarians working in the District Libraries and the Librarians working in the College libraries, in the context of the fact that when the petitioner was appointed initially he was posted at D.K.V. College, Jamnagar and thereafter transferred to district Library at Bhavnagar and again transferred to a College Library, it was held that the posts were equivalent and transferable and that the duties performed by the Librarians in District Libraries and the Librarians in College Libraries are the same and that principle of 'equal pay for equal work' would be applicable and benefit thereof should have been given to the petitioner there with effect from January 1, 1973. Directions accordingly were given.
18. It is the aforesaid last mentioned decision which appears to have been carried in letters Patent Appeal bearing L.P.A. No. 189 of 1986 decided on March 3, 1993 reported in (1994-1-LLJ-1010) (Guj). The same is also referred to from other report and the citation is State of Gujarat & Anr. v. Natvarlal Babaldas Patel, (Supra). The Letters Patent Bench observed as under at p. 1012 :
"The features taken note of by the learned single Judge are important on the subject and they do justify the application of the principle "equal pay for equal work" which doctrine of equality is enshrined in Article 14 of the Constitution of India. In this connection, we are bound to take note of the pronouncement of the Supreme Court in State of Madhya Pradesh and Anr. v. Pramod Bhartiya & Ors. (1993-I-LLL-490); a pronouncement cited by Mr. D. G. Chauhan, learned Counsel for the petitioner, wherein for the application of the principle of "equal pay for equal work", the Court is called upon to keep in mind as more important and crucial the aspect of discharge of similar duties, functions and responsibilities. In our view, this test is amply satisfied in the present case and we are not able to appreciate and sustain the projection of a classification sought to be based on the Government resolution, as done before us for the first time. We can only call this theory as totally irrational and militating against a solemn principle of "equal pay for equal work", the application of which, in our view, is a must to the facts of the present case.
The Letters Patent Appeal was accordingly dismissed making no order as to cost.
19. It further appears that the aforesaid decision in the case of Natwarlal Babaldas Patel (supra) was carried before the Hon'ble Supreme Court of India in Petition for Special Leave to Appeal (Civil) No. 4652 of 1994. The copy of the order dated March 3, 1994 passed by the Hon'ble Supreme Court may be reproduced :
"Delay condoned. We do not propose to express any opinion on merits since this is a case effecting a single respondent. The Special Leave Petition is dismissed. However, the question of law raised is left open".
Placing reliance upon the aforesaid decision and on the averments with regard to the similarity in the duties, functions and responsibilities of the respective Librarians (college Librarians and District Librarians as may be referred to in this judgment), the petitioners, most of whom have been working as the District Librarians in the Libraries of one or the other Government Department have complained of the discrimination and prayed for equal treatment as is made available to the college Librarians as per Resolution dated October 6, 1979.
20. In my opinion the decisions of this Court referred to hereinabove would clearly apply to the Librarians working in Government, whether as District Librarians or College Librarians, else it would clearly amount to giving discriminatory treatment to the District Librarians. The question regarding discrimination would obviously be dependent upon the facts concerning powers, duties and responsibilities and this court had frequently expressed that there was no distinction on that score between the District Librarians and the College Librarians. This would, however, be subject to what has been noted from the subsequent event which was not canvassed previously at any point of time and which arises from the rules framed in 1986.
Reference has been made to a decision of a Letters Patent Bench in Letters Patent Appeal No. 228/1993 with 226/1993 and 227/1993 (Coram : B. N. Kirpal, CJ. as His Lordship then was and R. K. Abichandani, J.) pronounced on April 7, 1994. Following observations have been read from p. 16 of the copy of the judgment supplied to this Court :
"It is not for the Court to embark upon a detailed survey of various factors which have gone into the recommendations made by the Commission and undertake reappraisal of the material. It is not at all disputed that proper norms have been adopted by the Commission in its recommendatory process and this Court need not try to sub-stitute that expert body and the Executive Government in the task of pay fixation. It cannot be said that in taking the impugned decision the authority has acted arbitrarily or committed any grave error to justify interference by this Court. The question of equation of posts or equation of pay, must be left to the Executive Government. The Pay Commission and the Government would be the best judge to evaluate the nature of duties and responsibilities of posts. If there is any such determination by the Commission or Committee, the Court should normally accept the same and not try to tinker with such equivalents unless it is shown that it was made with extraneous consideration. As held by the Supreme Court in Umesh Chandra Gupta and Ors. v. Oil and Natural Gas Commission, reported in (1989-I-LLJ-74), the nature of work and responsibilities of the posts are matters to be evaluated by the management and not for the Court to determine by relying upon the averments made in the affidavits of interested parties. The Supreme Court has, in Secretary, Finance Department v. West Bengal Registration Service Association and Ors. reported in AIR 1992 S.C. 1203, held that it is well settled that the equation of posts and determination of pay-scales is the primary function of the executive and not the judiciary and therefore, ordinarily Courts will not enter upon the task of job evaluation, which is generally left to expert bodies like the Pay Commissions, etc. It was observed that job evaluation was both a difficult and time consuming task which even expert bodies having the assistance of staff with requisite expertise have found difficult to undertake some times on account of want of relevant data and scales for evaluating purposes of different groups of employees. Several factors have to be kept in view while evolving a pay structure and the horizontal and vertical relativities have to be carefully balanced keeping in mind the hierarchial arrangements, avenues for promotion, etc. Such a carefully evolved pay structure ought not to be ordinarily disturbed as it may upset the balance and cause avoidable ripples in other cadres as well".
There can be no dispute about the aforesaid propositions of law. Even in Randhir Singh's case (supra) the same have been noticed. However, when on facts this Court had occasions to hold applicability of the Government Resolution dated October 6, 1979 to the particular District Librarian - petitioner in the respective matters, it would not be open to this Court to re-open such question. In the facts of the present case, therefore, the aforesaid decision would not be applicable.
21. It has been submitted on behalf of the Government that the Resolution dated October 6, 1979 had to be passed on account of University Grants Commission ('UGC' for short) making recommendations for the pay-scales of the staff of the colleges. The pay-scales of Librarians in the Government and non-Government colleges were accordingly fixed pursuant to the recommendations made in the report of Sen Commission. Thus, making available the scale of Rs. 550-900 to them by passing Government Resolution dated October 6, 1979 the Government applied the said pay-scale of Rs. 550-900 with effect from January 1, 1973. Prior to that all Librarians were getting the pay-scale of Rs. 425-700 as per the report of the Desai Pay Commission. This resulted in making of different staff pattern and different pay structure by classifying the Librarians into the college Librarians and District Librarians. It has accordingly been submitted that senior Librarians were transferred as college Librarians and junior Librarians were transferred as District Librarians or Professional Assistants. Intervention of the UGC's pay-scale for the college Librarians (part of college staff) required the Government to frame separate recruitment rules for college Librarians so as to meet with the requirements of UGC. Reference has, therefore, been made to these rules which according to the submission of the Ld. AGP'S, earmarked the difference and rationalised the classification between the college Librarians and the District Librarians. The notification publishing the rules may be reproduced :
"NOTIFICATION Education Department Sachiyalaya, Gandhinagar Dated May 21, 1986 GU/SH/22 MIS-1079-68746-B : In exercise of the powers conferred by the proviso to Article 309 of the Constitution of India and in super session of all existing rules made in this behalf, the Governor of Gujarat hereby makes the following rules to provide for regulating recruitment to the post of Librarian in Government Colleges in Gujarat Education Service, Class-III, namely :
1. These rules may be called the Librarian in Government Colleges Recruitment Rules, 1986.
2. Appointment to the post of Librarian in the Government College in Gujarat Education Service, Class-III shall be made either
(a) by promotion of a person of proved merit and efficiency from amongst the persons working as District Librarian or Professional Assistant or Office Librarian having three years' services as such, or
(b) by direct selection.
3. To be eligible for appointment by direct selection to the post mentioned in Rules 2, a candidate shall -
(a) not be more than 30 years of age,
(b) possess (1) a Bachelor's degree of a recognised university, and (II) degree or diploma in Library Science of a recognised university,
(c) have practical experience in Library work of about two years,
(d) have adequate knowledge of Gujarati or Hindi provided that the upper age limit may be relaxed in favour of a candidate already in service of Government of Gujarat in accordance with the provisions of the Gujarat Civil Services Classifications and Recruitment General Rules, 1967, as amended from time to time.
4. The appointment by promotion and direct selection shall be made in ratio of 1 : 1 respectively.
5. The candidate appointed by direct selection shall be on probation for a period of one year.
6. The selected candidate shall be required to pass the departmental examination, if any and an examination in Hindi or Gujarati or both in accordance with rules prescribed by Government from time to time.
By order and in the name of the Governor of Gujarat, Sd/-
(K. R. Goswami) Deputy Secretary to Government."
22. It has been submitted that in none of the aforesaid decisions reference has been made to the aforesaid notification which is necessarily a subsequent development though the same might have been available when the matters/matter actually came to be argued before the concerned Court. It is, therefore, submitted that in respect of the post of Librarian in Government College in Gujarat Education Service, Class-III, the Librarian in Government College Recruitment Rules, 1986 operate. By virtue of such rules a college Librarian is to be appointed either by promotion, a person of proved merit and efficiency from amongst the persons working as District Librarian or Professional Assistants Or office Librarians having 3 years of service as such or by direct selection and the eligibility criteria for direct selection is inter alia possession of following qualifications :
(1) a Bachelor's degree of a recognised University, and (2) degree or diploma in Library Science of a recognised University.
Over and above, practical experience in Library work of about two years.
23. On the strength of the aforesaid rules, it has been submitted on behalf of the Government that now there is a rational basis of classification between College Librarians and District Librarians and such basis is "the educational qualification and other requirements". It has also been submitted that the post of college Librarian has been made a promotional post from the post of District Librarian. In reply, it has been submitted that even if these rules are to be applied on the assumption that by virtue of these rules a rational classification has been brought into existence, it would not operate retrospectively and apply to those Librarians, who have been appointed prior to May 21, 1986.
24. In my opinion the answer to the rival submissions based on the aforesaid rules is to be found in the decision of the Apex Court in the case of the State of Jammu & Kashmir v. Triloki Nath Khosa reported in (1974-I-LLJ-121). In that case the diploma holders in engineering challenged the validity of certain service rules framed by the Government of Jammu & Kashmir. A learned single Judge dismissed the petition, but in appeal in Division Bench of Jammu & Kashmir High Court took the view that the impugned rules were violative of Articles 14 and 16 of the Constitution. The question that arose was whether persons drawn from different sources and integrated into one class could be classified for the purpose of promotion on the basis of their educational qualifications, the classification being that between the diploma holders and the degree holders. It was also contended that such rules did not have retrospective application. After referring to the rival submissions, the Apex Court held that the classification on the basis of educational qualifications would be a rational classification. In this connection, para 40A of the citation would assume importance and may be reproduced :
"Educational qualifications have been recognised by this Court as a safe criterion for go determining the validity of classification. In State of Mysore v. P. Narasinga Rao. (1968-II-LLJ-120) where the cadre of Tracers was reorganized into two, one consisting of matriculate Tracers with a higher scale of pay is and the other of non-matriculates in a lower scale, it was held that Articles 14 and 16 do not exclude the laying down of selective tests nor do they preclude the Government from laying down qualifications for the post in question. Therefore, it was open to the Government to give preference to candidates having higher educational qualifications. In Ganga Ram v. Union of India 1970 3 SCR 481 at 488 it was observed that :
"The State which encounters diverse problems arising from a variety of circumstances is entitled to lay down conditions of efficiency and other qualifications for securing the best service for being eligible for promotion in its different departments.
In the Union of India v. Dr. (Mrs.) S. B. Kohli, AIR 1973 SC 811' at 813 a Central Health Service Rule requiring that a Professor in Orthopedics must have a post-graduate degree in the particular speciality was upheld on the ground that the classification made on the basis of such a requirement was not "without reference to the objectives sought to be achieved and there can be no question of discrimination." The argument that a degree qualification was not the only criterion of suitability was answered laconically as "strange".
25. It was, therefore, held that such a classification made under the rule in question as between the graduates and the diploma holders for the purpose of promotion to the cadre of Executive Engineer from the cadre of Assistant Engineers was held to be not violative of Articles 14 and 16 of the Constitution. This is the first answer which can be given to the submissions made on behalf of the rival parties in the matters in hand. The second answer is also found from para 22 of the citation, which says as under :
"It is wrong to characterise the operation of a service rule as retrospective for the reason that it applies to existing employees. A rule which classifies such employees for promotional purposes, undoubtedly operates on those who entered service before the framing of the rule but it operates in future, in the sense that it governs the future right of promotion of those who are already in service. The impugned rules do not recall a promotion already made or reduce a pay-scale already granted. They provide for a classification by prescribing a qualitative standard, the measure of that standard.
26. In the case in hand the rules quoted above on the face of them read prospective, in the sense that the educational qualifications prescribed for being a college Librarian would obviously be applicable to those who enter in the service as college Librarian on or after the date of the framing of the rules. They would be prospective in the sense that classification of 'College Librarian' and 'District Librarian' on the basis of qualifications and experience has for the first time been introduced. They would be prospective in the sense that promotional avenue on the basis of proved merit and efficiency has been for the first time introduced. They would also he prospective in the sense that ratio of 1 : 1 between direct selection and promotion has also been for the first time introduced by the aforesaid rules. Besides, there is no retrospective operation expressed or implied in the rules.
27. It would be clear from what is stated above that whereas the rules bring into play a rational classification based on educational qualifications and other criteria in the context of the events that can be gathered from the facts noted hereinabove, the same would have to be made applicable to those who have entered Government service as Librarians subsequent to the passing of the aforesaid rules. It would, therefore, mean that the scale that would be available to the College Librarian, namely, Rs. 550-900 would also have to be made available to a District Librarian who entered the post before May 21, 1986.
28. It has been submitted on behalf of the respondents that there had been a revision of pay-scale of Teachers, Librarians and Physical Education personnel in Universities and Colleges, which resulted in passing of Government Resolution No. MIS-1187-55843-KH dated September 14, 1988 in Education Department of the Government. In that resolution reference has been made to earlier Government Resolution No. G.R.E.D.MIS-1075-4947-KH dated November 23, 1976 and Government of India, Ministry of Home Resources Development, Department of Education letters No. F 121/87-UI dated June 17, 1987 and July 22, 1988. The relevant text of the resolution is contained in paras 2 and 3 thereof which would read as under :
"2. Government has since considered this issue carefully and it has been decided that the pay-scales of teachers in Universities and non-Government and Government affiliated Colleges and those of Librarians and physical education personnel should be revised with effect from January 1, 1986. The terms and conditions of revision of pay-scales of teachers are mentioned in Appendix I and those of Librarian and Physical Education personnel are mentioned in Appendix II appended to this Resolution. The details of revised pay-scales have been in Annexure I and the formula for fixation of pay in the revised scale is given in Annexure is II to the Appendices to this Resolution.
3. The Central Government will provide assistance to the State Government to the extent of 80% of the additional expenditure 20 involved in giving effect to the revision of scales of pay of Teachers, Librarians and Physical Education personnel in Universities and Government and non-Government Colleges for the period from January 1, 1986 to March 31, 1990 in respect of posts which were in existence as on January 1, 1986. The Director of Higher Education shall claim the grant from Government of India for the period from January 1, 1986 onwards and shall credit the share of Government of India under the Head No. 0202 - Education, Sports, Art and Culture and 01 - General Education 203 - University and other Higher Education (b) other receipts 135 contribution from the University Grants Commission."
"In so far as Librarians are concerned their scale as contained in Annexure I to Appendix II would be as under :
Existing Scale Rs. 700-1600 Revised scale Rs. 2200-4000
29. Further reference has been made to Finance Department Government Resolution No. AOP-1091-4-M dated February 21, 1991 with the title "Report of the Expert Committee for Pay Revision of Library Staff in Gujarat State". The resolution would read as under :
"Government had constituted an Expert Committee under the Chairmanship of Shri K. J. Majmudar, Reader and Head of Department of Library and Information Science, Maharaja Sayajirao University of Baroda which submitted its Report in September 1990. Among other things, the Committee was required to study the recommendations made by the Review Committee for pay-scales of Librarians appointed by the Government of India and suggest the scales of pay within the pay-scales recommended by the Fourth Central Pay Commission and approved by the Government of India.
2.1 After careful consideration of the recommendations made by this committee the Government have decided to introduce following pay structure for Library Staff (other than university/college Librarians) with effect from January 1, 1991 :
---------------------------------------------------------------
Sr. Designation Existing Revised Remarks
No. Scale Rs. Scale
Rs.
---------------------------------------------------------------
1 2 3 4 5
---------------------------------------------------------------
1. Library Clerk 950-1500
(posts with 1150-1500 SCC with
designations) Certificate
in Library
Science
---------------------------------------------------------------
2. Senior 1200-2040 1320-2040 Promotional
Library Clerk (post with Grade for
different Library
designations Clerks
----------------------------------------------------------------
3. Library 1350-2200 1400-2600 Direct entry Assistant 1400-2300 Graduate (sic) Bachelor Science/ Promotional Grade for Senior Library Clerk
----------------------------------------------------------------
4. Senior 1640-2900 1640-2900 Post-Graduate Library with Bachelor Assistant in Library Science
----------------------------------------------------------------
2.2 Where a separate cadre for library work has been created, Departments are advised to modify the rules of recruitment for various posts obtaining in the Library under their control on these lines. It is not necessary that each library will have all the grades, a library may have one or more of these grades depending upon its categorisation. Where a separate cadre has not been created the Departments may, if necessary, draw trained library personnel from the Directorate of Libraries on deputation.
3. Placement of Existing Library Staff in the Revised Grades :
3.1 The employees in the scales of pay indicated in column 3 of table under para 2.1 will be placed in the revised scales shown there against in column 4 provided the incumbent fulfills the recruitment qualifications as indicated in column 5 of this table. In case existing incumbent does not fulfill the qualification as laid down in column 5 of this table he will continue in the existing scale of pay on personal basis. However, as and when the post falls vacant, it will be filled up in the appropriate scale in accordance with the rules of recruitment.
3.2 The existing incumbents will also have an option to opt for the revised grade structure or continue in the existing scales of pay. Where an option is for the existing scale of pay, it will be on personal basis and in the event of vacancy the post will be filled up in the appropriate scales in accordance with the rules of recruitment. The employees in whose case the scales of pay have been revised may desire to exercise an option to continue in the existing scale of pay or come over to the revised scale of pay within a period of three months from the date of issue of orders under GCS (ROP) Rules, 1987.
3.3 In case of grades where the scales of pay has been revised and the existing incumbents are placed in revised scale, the pay in the revised scales will he fixed at the same stage at which he was drawing in the old scale if that be a stage in the revised scale and if it is not a stage in the revised scale, the pay shall be fixed at a stage next higher to the pay drawn in the pre-revised scales.
4. Categorisation of the Libraries :
4.1 After placement of the existing incumbent in the grade structure indicated in para 2 above, each administrative department may indicate action to categorise the libraries under their control in consultation with Financial Adviser concerned based on the parameters indicated in Annexure-I to this Government Resolution. Based on the categorisation of the Libraries so determined the designation and scale of pay of the Librarian incharge of each category of library may be adopted on the lines indicated below :
-------------------------------------------------------------
Category Post with Pay Scale
Designation (Rs.)
-------------------------------------------------------------
I Senior Library Clerk 1320-2040
-------------------------------------------------------------
II Library Assistant 1400-2600
-------------------------------------------------------------
III Senior Library Assistant 1640-2900
-------------------------------------------------------------
Iv State Librarian 2500-4200
Gandhi Nagar, Vadodara
-------------------------------------------------------------
4.2 In case the existing incumbent (viz. Librarian In-charge) is in a lower scale of pay than the scale determined based on the categorisation, he may be considered for appointment in the higher scale provided he fulfills the recruitment qualifications laid down for that post subject to the provisions of para 4.3.
4.3 Where based on categorisation the post of the head of a Library gets upgraded by more than one grade, the post will be upgraded only by one step initially. Its upgradation to the appropriate higher grade may be reviewed after three years in consultation with Finance Department.
5. All Departments are requested to initiate action on priority basis and submit proposals for revision in pay-scales of library staff in the respective Departments. Thereafter 3 necessary amendment to the Gujarat Civil Services (ROP) Rules, 1987 shall be issued with reference to the Library Staff of the respective Department."
30. Finally a reference has been made to Education Department GR. No. MIS-1190-3901(2491) KH dated October 1991. Reference in this G.R. is to the required qualifications for the post of Librarians in Colleges. The qualifications are accordingly set out in these terms :
After careful consideration Government has decided to revise the Educational qualifications for recruitment to the post of Librarians in the Colleges as under :
1. Qualifying the national level test conducted for the purpose by the University Grants Commission or any other agency approved by the UGC.
2. Master's Degree in Library Science/Information Science Documentation or an equalivant professional degree with at least fifty-five per cent marks or its equivalent grade plus a consistently good academic record;
OR Master's degree in Arts/Science/Commerce or equivalent degree with at least fifty-five per cent. marks or its equivalent grade with Bachelor's degree in Library Science/Information Science/ Documentation or an equivalent professional degree with at least fifty-five per cent. marks or its equivalent grade plus a consistently good academic record.
The last para, indicates that the order contained in resolution would come into force with retrospective effect from the date of letter of University Grants Commission (February 20, 1990). Making a reference to the aforesaid resolutions it has been submitted on behalf of the respondents that no indulgence can be shown in these petitions as that would result in creating anomaly in the pay structure of different posts in the hierarchy. It may be noted from the aforesaid resolutions that there is no reference to the Rules of 1986 which are quoted hereinabove and which have been considered to apply prospectively. No amendment in 1986 Rules has been brought to the notice of this Court. That apart, the question in all these petitions is with regard to discrimination as between the Librarians working as College Librarians and the Librarians working as District Librarians in so far as Government set-up is concerned. It was noticed in all the earlier petitions that the person working as District Librarian was transferable as a College Librarian and vice versa. In fact that was the main criterion which weighed with this Court for striking at the discrimination which ensured as noted hereinabove. Besides, it has also been considered and concluded that the Rules of 1986 as noticed hereinabove would apply prospectively and, therefore, with effect from the date of the said rules it would be quite open to the Government to set right the hierarchy in pursuance of the 1986 rules.
31. The result is that the petitions in hand are required to be allowed in part in so far as the applicability of the Government Resolution dated October 6, 1979 revising the pay-scale of Librarians from Rs. 425-700 to Rs. 550-900 is concerned. As stated above, such applicability of the said resolution shall be for those District Librarians/Professional Assistants who have entered the posts on or before May 21, 1986.
32. The petitioner Mr. M. S. Pandya in S.C.A. No. 2473 of 1983 has asserted that a statutory body known as the Board of Experts has been created under the provisions of the Bombay Prohibition Act, that the State Government maintains a separate library meant for the use of the Board of Experts, that he has been working as a Librarian in the Office of the Director, Drug Control Administration of the Government and that thus he had been attending to two libraries maintained in the Office of the 3rd Respondent. He initially prayed for special pay and/or additional remuneration on account of these facts. In fact this was his only prayer as per the petition initially filed. the petitioner had accordingly claimed additional remuneration at the rate of Rs. 200/- or Rs. 300/- per month on ad hoc basis. It is only by way of amendment that he has claimed revised pay scale of Rs. 550-900 as per resolution dated October 6, 1979. The stand of the Government in this respect is that there is only one post of Librarian in the Directorate and in the same office there are also books and publications for the Board of Experts as a part and parcel of the same Library where the petitioner has been working as the Librarian. Still however, the petitioner's letter dated January 18, 1983 (sic.) was forwarded to the Director of Prohibition & Excise, Ahmedabad with a request to grant special pay of Rs. 140/- p.m. or 20% of the salary of the petitioner and also recommended that office to submit necessary proposal in this regard to Government in Social Welfare and Tribal Development Department, Sachiyalaya, Gandhinagar. However, the Director of Prohibition and Excise, Ahmedabad had informed vide his letter dated December 30, 1982 that the matter might be represented before the 3rd Pay Commission for the grant of Special Pay. Following averment appeared in para 11 of the 1st affidavit-in-reply filed on January 10, 1984 :
"With reference to para 15 of the petition, the Department had already recommended the case of the petitioner to the Government for grant of special pay for doing the arduous nature of work and responsibilities shouldered by the petitioner and had requested Government to reconsider the case of the petitioner vide Directorate letter No. MKM/1979/42539/A, dated November 29, 1979 but Government had not accepted the said proposal vide Government letter No. DCA-1078-556/80/Z dated April 5, 1980."
33. In view of what is briefly stated hereinabove from the rival statements of facts it clearly appears that the petitioner Mr. M. S. Pandya had been attending to libraries in two different set-up, though located in one library and in the 1st affidavit-in-reply dated January 10, 1984 it has been admitted that the petitioner deserved grant of special pay for doing arduous nature of work and responsibilities shouldered by him. The recommendation was for payment of Rs. 140/- p.m. or 20% of the salary. In my opinion the Government should be directed to reconsider the recommendation made for grant of special pay in so far as this petition is concerned at least from May 1, 1983 (the petition appears to have been sworn on April 2, 1983 and appears to have been filed on May 7, 1983). He being in the post of Librarian prior to the date of aforesaid Rules of 1986 will also be entitled to revision in pay-scale.
34. There are 19 petitioners in S.C.A. No. 2093 of 1986, whose particulars regarding date of joining and qualifications have been supplied by separate table. The same would read as under :
---------------------------------------------------------------
Sr. No. Name Date of joining Qualifications
---------------------------------------------------------------
1 2 3 4
---------------------------------------------------------------
1. K. H. Shukla 29-5-81 B.A., M.Lib.Phd.
2. K. A. Shah 2-11-82 B.Sc., M.Lib.
3. D. J. Bhatt 1-1-80 B.Com., M.Lib.
4. H. R. Jani 6-2-76 B.A. B.Lib.Sc.
5. M. S. Parmar 11-8-72 B.A., B.Lib.Sc.
6. D. M. Solanki 12-9-84 SSC., C.Lib.Sc.
7. M. R. Gangatra 9-9-84
8. D. K. Andharia 4-4-82 B.A., M.Lib.
9. D. S. Shah 28-2-81 SS in A., B.Lib.
10. B. B. Shah 13-8-83 B.Sc., B.Lib.
11. R. S. Parmar 25-8-78 B.Co., M.Lib.
12. D. M. Trivedi 29-10-82 M.A. M.Lib.
13. R. T. Raval 4-12-84 B.A., B.Lib.Sc.
14. N. V. Champaneri 27-1-84 B.A., B.Lib.Sc.
15. Y. K. Joshi 2-11-82 B.A., M.Lib.
16. S. H. Sha 3-3-76 B.A., M.Lib.
17. Smt. A. D. desai 1-1-83 B.A., M.Lib.
18. B. C. Bhuta 29-6-81 B.Com., M.Lib.
19. K. J. Bharwad 28-9-81 B.A., M.Lib.
---------------------------------------------------------------
Remarks :
1. Petitioners Nos. 6, 7, 8, 9, 10, 11 and 17 serving as Librarians in Government District Libraries.
2. Petitioners Nos. 1, 2 and 3 serving as Professional Assistants under Respondents Nos. 2 and 3.
3. Petitioners Nos. 12, 13, 14, 15, 16, 18 and 19 serving as Professional Assistants under Respondents Nos. 2 and 3.
4. Petitioners Nos. 4 and 5 working in District Libraries and on the date of the petition serving in College Libraries.
35. There are in all 32 petitioners in S.C.A. No. 12047 of 1994. The first petitioner being Gujarat Rajya Sarkari Jaher Granthalaya Technical Karmachari Mandal, accordingly the particulars of 31 petitioners are supplied by a separate table and the relevant first 5 columns thereof are reproduced hereinbelow :
--------------------------------------------------------------------------------
Sr. Name Educational Date of
No. Qualification appoint-
ment as First appointment place and
Libraria- Designation
n/Pr of
Asstt.
--------------------------------------------------------------------------------1 2 3 4 5
--------------------------------------------------------------------------------
1. K. R. Patel B.A., B.Lib. Sc. 16-6-72 Librarian, Govt. Dist.
Library, Gandhinagar.
--------------------------------------------------------------------------------
2. Mohmed I. B.Sc. B.Lib. Sc. 7-2-76 Librarian, Govt. Dist.
Shaikh Library, Jamnagar.
--------------------------------------------------------------------------------
3. Varshaben B. M.A., M.Lib. Sc. 27-12-80 Librarian, Govt. Dist.
Mehta Library. Bhuj
--------------------------------------------------------------------------------
4. N. M. Chauhan B.A. B.Lib. Sc. 19-12-86 Prof. Asstt. Office of Asstt.
Dir. of Library, Mehsana
--------------------------------------------------------------------------------
5. R. B. Panday SCC, C.Lib. Sc. 23-12-86 Librarian, Govt. Dist.
Library, Mehsana
--------------------------------------------------------------------------------
6. P. C. Trivedi B.A., B.Lib. Sc. 23-12-86 Librarian, Govt. Dist.
Library, Palanpu
--------------------------------------------------------------------------------
7. G. S. B.Com. B.Lib. Sc. 25-12-86 Librarian, Govt. Dist.
Naliyapara Library, Bharuch
--------------------------------------------------------------------------------
8. V. S. Tikmain B.A. B.Lib. Sc. 25-12-86 Prof. Asst. Central Library, Baroda
--------------------------------------------------------------------------------
9. S. R. Parikh B.A. M.Lib Sc. 26-12-86 Prof. Asst. Central Library, Baroda
--------------------------------------------------------------------------------
10. D. D. B.A., B.Lib. Sc. 16-12-86 Librarian, Govt. Arts Chaudhari College, Ahwa.
--------------------------------------------------------------------------------
11. V. B. Gadve SCC Fail 16-12-86 Librarian, Govt. Dist.
Library, Surat
--------------------------------------------------------------------------------
12. A. F. Shaikh M.A., M.Phil. 28-12-86 Librarian, Govt. Dist.
M.lib. Sc. Library, Ghandhinagar
--------------------------------------------------------------------------------
13. D. K. Shah B.Com., B.Ed., 30-12-86 Prof. Asstt., State Central, M.A., M.L.I. Sc. Gandhinagar
--------------------------------------------------------------------------------
14. K. R. Bhatt B.A., M.L.I. Sc. 30-12-86 Librarian, Govt. Dist.
Library, Godhra
--------------------------------------------------------------------------------
15. C. P. S.S.C., C.Lib. 3-1-87 Librarian, Govt. Dist.
Toraskar Sc. Library, Valsad
--------------------------------------------------------------------------------
16. K. H. Doshi B.Sc., B.Lib. Sc. 26-1-87 Librarian, Govt. Dist.
Library, Junagadh
--------------------------------------------------------------------------------
17. P. P. Pandya 21-3-88 Prof. Asstt., Asstt.
Director of Library, Bhavnagar
--------------------------------------------------------------------------------
18. C. K. Vyas S.S.C., 23.3.88 Prof. Asstt., Offi. of B.A. 0C.Lib. Sc., Asstt. Director Lib., H.S.S.L. Ahmedabad
--------------------------------------------------------------------------------
19. S. K. Shah B.A., C.Lib. Sc. 4-4-88 Prof. Asstt., Central Library, Baroda
--------------------------------------------------------------------------------
20. Ibrahim B.A., B.Lib. Sc. 31-3-89 Prof. Asstt., Offi. of the Umarji Asstt. Director of Libraries, Surat.
--------------------------------------------------------------------------------
21. Varshaben N. B.A., B.Lib. Sc. 16-9-89 Prof. Asstt., Central Library, Shah Baroda
--------------------------------------------------------------------------------
22. J. N. Parmar B.A., M.Lib. Sc. 18-1-90 Prof. Asstt., State Central Library, Gandhi Nagar
--------------------------------------------------------------------------------
23. S. M. S.S.C., C.Lib. 03-08-90 Librarian, Govt. Dist.
Chaudhari Sc. Library, Valsad
--------------------------------------------------------------------------------
24. P. K. B.Com., B.Lib. 16-1-91 Prof. Asstt., Offi. of the Goswami Sc. Asstt. Director of Libraries, Rajkot
--------------------------------------------------------------------------------
25. J. K. B.Com., B.Lib. 26-6-91 Librarian, Govt. Dist.
Chaudhari Sc. Library, Junagadh
--------------------------------------------------------------------------------
26. J. M. Leua B.Com., B.Lib. Sc. 29-06-91 Prof. Asstt., Offi. of the Ass Director of Library, Bhavnagar
--------------------------------------------------------------------------------
27. R. A. Vasava B.Com., B.Lib. Sc. 15-02-92 Librarian, Govt. Dist.
Library, Ahwa
--------------------------------------------------------------------------------
28. K. V. Dave C.Lib. Sc. 06-03-92 Librarian, Govt., Dist.
Library, Surendranagar
--------------------------------------------------------------------------------
29. C. J. Pathak S.S.C., C.Lib. Sc. 08-03-92 Librarian, Govt., Dist.
Library, Nadiad
--------------------------------------------------------------------------------
30. D. L. Trivedi S.S.C. C.Lib. Sc. 01-04-92 Librarian, Govt., Dist.
Library Bhavnagar
--------------------------------------------------------------------------------
31. P. B. Pandya S.S.C. C.Lib. Sc. 06-04-91 Librarian, Govt. Dist.
Library, Bhuj
--------------------------------------------------------------------------------
It appears from the aforesaid table that the petitioners Kantibhai Ranchhoddas Patel, Mohmad Iqbal Shaikh and Varshaben B. Mehta would be entitled to the benefit of the Government Resolution dated October 6, 1979 as concluded hereinabove.
36. The last question is the question with regard to the date from which the entitled petitioners should be given benefit of the revised scale. It has been asserted on behalf of the petitioners that the petitioners must be given benefits of the revised pay-scale bearing in mind the Government Resolution dated October 6, 1979 with effect from January 1, 1973 as has been done in the case of State of Gujarat and Anr. v. N. B. Patel (supra). The matter in the Supreme Court stood concluded by the order of the Hon'ble Supreme Court passed on March 3, 1994. The decision of the Division Bench is dated March 3, 1993. The 31 petitioners noted above have approached this Court on the conclusion of the matter before the Hon'ble Supreme Court and have clearly relied upon the decision of the Division Bench as confirmed by the Supreme Court in N. B. Patel's case (supra). The other petitions would also stand on the same footing although filed at a much earlier point of time. The petitioners herein would succeed mainly on the basis of the decision of this Court as confirmed by the Hon'ble Supreme Court. Reference in this connection may be made to a decision of the Hon'ble Supreme Court in the case of Y. K. Mehta v. Union of India and Devendra Sharma and Ors. v. Union of India, reported in (1989-I-LLJ-255). The Apex Court Had directed parity of pay with effect from the 1st day of month of the year in which each writ petition was filed in the Supreme Court, instead of from the respective dates of appointments (see para 12 of the citation). In that view of the matter, it would be just and proper to direct payment of revised scale with effect from March 1, 1993, though the notional working of the scale shall have to be made so as to place the respective petitioners at their appropriate stage of the scale, as revised from time to time.
In the result, these petitions are partly allowed and accordingly following directions are issued :
S.C.A. No. 2473/1983 :
The respondent-Government shall reconsider the petitioner's case for additional remuneration as per the recommendation set out in the respondents' affidavit-in-reply referred to in this judgment, at the flat rate of Rs. 140/- p.m. or 20% of the salary and fix up such additional remuneration payable to the petitioner from May 1, 1983. To that extent the decision of the Director of Prohibition and Excise, Ahmedabad referred to in letter dated December 30, 1982 shall stand set aside. The whole exercise shall be undertaken and completed within a period of 3 months from the date of receipt of writ of this direction.
S.C.A. Nos. 2473/1983, 2093/1986 & 12047/1994 :
The Government Resolution dated October 6, 1979 revising the pay-scale of Librarians from Rs. 425-700 to Rs. 550-900 is directed to be applied to the petitioners who have entered the post of Librarian/District Librarian/Professional Assistant, before May 21, 1986. The respondents shall verify the particulars of the petitioners who have entered such post before May 21, 1986 as set out and proceed to allow the benefit of the aforesaid resolution and the consequential revision in the pay-scale notionally upto February 28, 1993 and their scales shall be fixed accordingly as available to them on such working on March 1, 1993 and they shall be paid such scale from March 1, 1993. Difference accordingly shall be worked out a with effect from March 1, 1993. The whole exercise shall be completed within a period of 3 months from the date of receipt of writ of this direction.
37. Rule made partly absolute accordingly in all the petitions. No order as to costs.