Delhi High Court
Smt. Sudha Saxena vs Union Of India And Ors. on 1 March, 2023
Author: Jyoti Singh
Bench: Jyoti Singh
Neutral Citation Number: 2023/DHC/001773
$~85
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of Decision: 01st March, 2023
+ W.P.(C) 9870/2018 & C.M. APPL. 38466/2018
SMT. SUDHA SAXENA ..... Petitioner
Through: Ms. Anchal Anand, Advocate
for Mr. Amit Anand, Advocate.
versus
UNION OF INDIA AND ORS. ..... Respondents
Through: Mr. Rajesh Gogna, Central
Government Standing Counsel for R-1 and
R-2.
Mr. Yashpal Singh, Advocate for R-3 to
R-5.
CORAM:
HON'BLE MS. JUSTICE JYOTI SINGH
JUDGEMENT
JYOTI SINGH, J. (ORAL)
1. Present writ petition has been filed by the Petitioner seeking the following reliefs:-
"(i) Quash and set aside impugned order dated 03.07.2018 (Annexure-P-1) and restore the pay and pay scale and also correctly fix the pension of the petitioner;
(ii) Direct the respondents to pay the sum which they have illegally recovered from the pension of the petitioner;"
2. Factual score to the extent necessary and as averred by the Petitioner is that Petitioner was appointed in Delhi Public Library (DPL) on 06.11.1996, as a Hindi Officer Group 'B' in the pay scale of Rs.2000-3500. Ministry of Human Resources, Department of Culture, vide O.M. dated 11.12.1997, issued Guidelines for revision of pay Signature Not Verified scales in Autonomous Organizations, Statutory bodies etc. on the basis Signed By:KAMAL KUMARW.P.(C) 9870/2018 Page 1 of 26 Signing Date:11.03.2023 21:52:53 Neutral Citation Number: 2023/DHC/001773 of 5th Central Pay Commission (CPC) recommendations and approved the extension of revised scales incorporated in Part A of First Schedule to CCS (Revised Pay) Rules, 1997 to employees of DPL w.e.f. 01.01.1997. By an order dated 10.07.1998, Petitioner was placed in the pay scale of Rs.6500-10500.
3. Pursuant to 5th CPC recommendations, Department of Official Language, Ministry of Home Affairs, vide Order dated 27.02.2003, upgraded the pay scale of Assistant Directors working in Central Secretariat Official Language Service (CSOLS) to Rs.7500-12000 from Rs.6500-10500 w.e.f. 11.02.2003. By a subsequent Order dated 02.04.2004, Junior and Senior Translators as well as Assistant Directors in CSOLS were given the said replacement scale w.e.f. 01.01.1996 on notional basis and w.e.f. 11.02.2003 on actual payment basis.
4. Based on this decision in CSOLS, a Junior Hindi Translator working in the office of Employees' Provident Fund Organization (EPFO) filed an Original Application being O.A. No. 505/2008 before the Central Administrative Tribunal (hereinafter referred to as 'The Tribunal'). Reliance was placed by the Applicant on several judgements on pay parity including one of Kolkata Bench of the Tribunal, upheld by the Calcutta High Court, where the Applicant who was working in a Subordinate Office, was held to be similarly placed as he was performing the same duties as Hindi Translators working in CSOLS and was granted the scale of Rs. 5000-9000. Tribunal disposed of the OA on 03.06.2018, directing the concerned Ministry of Labour and Employment to re-examine whether employees of EPFO should be extended the same benefits of upgraded pay scales as given to other departments.
Signature Not Verified Signed By:KAMAL KUMARW.P.(C) 9870/2018 Page 2 of 26 Signing Date:11.03.2023 21:52:53Neutral Citation Number: 2023/DHC/001773
5. Pursuant to 6th CPC recommendations, Ministry of Culture, forwarded the Department of Expenditure, Ministry of Finance O.M dated 30.09.2008 to DPL, regarding pay revision for employees of Autonomous, Quasi-Government Organizations etc. and the Delhi Library Board (DLB) in its 359th meeting held on 11.12.2008, approved grant of revised pay scales w.e.f. 01.01.2006. Petitioner was placed in the revised scale of Rs.9300-34800 (PB-3) with Grade Pay Rs.4600/-.
6. A similar situation arose, when Hindi Translators working in AIIMS, approached the Tribunal seeking parity with Translators in Department of Official Language, on the basis of a proposal sent by the Ministry of Health, the Cadre Controlling Authority, to the Ministry of Finance, recommending upgradation of pay scales. T.A. No. 353/2009 in Mahaveer Tripathi and Others v. All India Institute of Medical Sciences and Others was allowed, vide judgment dated 24.07.2009, directing AIIMS to upgrade the pay scale w.e.f. 01.01.1996. On 23.10.2009, an order was issued by AIIMS, implementing the judgement and upgrading the pay scales of Junior and Senior Translators and Hindi Officer w.e.f. 01.01.1996, notionally and w.e.f. 11.02.2003 with actual benefits. This Court is informed that the same benefit was accorded in the EPFO also, after the direction of the Tribunal to re-examine, as aforementioned.
7. It is averred that vide OM dated 24.11.2008, on the recommendations of 6th CPC, pay scales of Official Language posts in various Subordinate offices of the Central Government were revised and post of Assistant Director (OL) was granted the pay scale of Rs.8000-13500 (Revised Rs.15600-39100 PB-3 with Grade Pay of Rs.5400/-). It is further stated that by an O.M dated 04.01.2010, National School of Drama, an Autonomous Organization under the Signature Not Verified Signed By:KAMAL KUMARW.P.(C) 9870/2018 Page 3 of 26 Signing Date:11.03.2023 21:52:53 Neutral Citation Number: 2023/DHC/001773 Ministry of Culture, granted the pay scale of Rs.8000-13500 (Revised PB-3 with Grade Pay of Rs.5400/-) to the Assistant Directors (Hindi).
8. Encouraged and persuaded with the several judicial and administrative orders passed from time to time, granting benefits of upgraded scales to employees of various Autonomous Bodies, Petitioner made a representation for grant of parity in pay scales with the Assistant Directors (Hindi) in other departments. Based on the representation of the Petitioner, DPL sent a proposal on 06.12.2010 to the Ministry of Culture, recommending upgradation of the pay scale. As per the Petitioner, vide letter dated 14.06.2011, Ministry of Culture conveyed that it had no objection if the pay scale of Rs.8000-13500 was granted and that the matter had been examined in consultation with Official Language Department of the Ministry of Home Affairs.
9. Thereafter, pursuant to Resolution passed by the DLB in its 365th Meeting held on 28.11.2011, wherein conversion of post of Hindi Officer to Assistant Director and upgradation of pay scale was approved, an Office Order was issued by DPL on 30.01.2012, re- designating the post as Assistant Director (OL) and placing the Petitioner in the pay scale of Rs.15600-39100 with Grade Pay Rs.5400/- w.e.f. 01.01.2006.
10. Petitioner retired on superannuation on 29.02.2016 as Assistant Director (OL) in PB-3 with Grade Pay of Rs.5400/-. Post the retirement of the Petitioner, an audit objection was raised regarding grant of pay scales to various posts of Official Language pertaining to the period 2009-2013 and 2014-2015 on the ground that the revised pay scales of Official Languages are applicable only to CSOLS and not to Autonomous Organizations such as DPL. Premised on this, Petitioner was reverted to the erstwhile post and her pay was re-fixed as Hindi Officer w.e.f. 01.01.2006, by an Order dated 28.12.2016. On Signature Not Verified Signed By:KAMAL KUMARW.P.(C) 9870/2018 Page 4 of 26 Signing Date:11.03.2023 21:52:53 Neutral Citation Number: 2023/DHC/001773 10.02.2017 another Order was passed by DPL, whereby an amount of Rs. 9,59,744/- was ordered to be recovered from the pension of the Petitioner. An appeal was filed by the Petitioner on 06.06.2018, against her reversion and re-fixation of pay, which was rejected vide Order dated 03.07.2018, on two-fold grounds: (a) pay scales of CSOLS were not applicable to Autonomous Organizations; and
(b) while DLB had approved the pay scale of Rs.15600-39100 with Grade Pay of Rs.5400/-, but the approval of Department of Expenditure, Ministry of Finance, was not obtained, as required under Rules for creation/upgradation of Posts, as per guidelines of Ministry of Finance.
11. This compelled the Petitioner to approach the Court and she filed a writ petition being W.P.(C) No. 1550/2017. The writ was disposed of by the Court on 02.04.2018, directing DPL to pass a fresh order after hearing the Petitioner and staying the recovery till a fresh order was passed, in view of the dictum of Supreme Court in State of Punjab & Ors. v. Rafiq Masih (White Washer) & Ors., 2015 4 SCC 334.
12. CONTENTIONS RAISED ON BEHALF OF THE PETITIONER:
(A) Impugned orders were passed by DPL without show-
cause notice or opportunity of hearing to the Petitioner, though serious civil consequences such as reversion and reduction in pay scale ensued, entailing recovery of approximately Rs. 10 lakhs from the pension. DPL's action is against the law propounded by the Supreme Court that no recovery can be made from pension of a retired employee. [Ref.: Thomas Daniel v. State of Kerala and Others, 2022 SCC OnLine SC 536 and Rafiq Masih (White Washer) & Ors. (supra)] Respondents are overlooking the Signature Not Verified Signed By:KAMAL KUMARW.P.(C) 9870/2018 Page 5 of 26 Signing Date:11.03.2023 21:52:53 Neutral Citation Number: 2023/DHC/001773 crucial fact that the conversion of post and upgradation of pay scale was approved by a Board Resolution passed by DLB and was with the approval of the Ministry of Culture, the Nodal Ministry;
(B) Stand of the Respondents that pay scale of PB-3 with Grade Pay of Rs.5400/- of CSOLS is not applicable to Autonomous Bodies, is fallacious inasmuch as several Autonomous Bodies such as EPFO, AIIMS, NSD, Sangeet Natak Academy, CCRT (Centre for Cultural Resources and Training), Films Division, Mumbai, etc. have granted the said pay scale to their employees in comparable Official Language posts. While it may be true that as an Autonomous Organization, the pay scales of the Central Government are not automatically applicable, however, in the present case, DPL has adopted the pay scale by a Board Resolution in its 365th Meeting, wherein the Agenda of 'Conversion of the post of Hindi Officer to Assistant Director in PB-3 with Grade Pay of Rs.5400/-' was considered and approved;
(C) 6th CPC recommended the aforementioned pay scale for CSOLS and non-CSOLS both and DOPT O.M dated 19.09.2013, which deals with model Recruitment Rules for various posts in Official Language Cadre for Subordinate offices, specifically provides that Ministries/Departments may review the existing Rules and notify the revised Rules in consonance with the pay scales recommended therein and the model Rules be forwarded to all Autonomous/Statutory Bodies for adoption. Therefore, Autonomous Bodies cannot be excluded from the benefit of the 6th CPC recommendations, wherein it was observed that there was demand seeking identical pay scales for similarly designated Signature Not Verified Signed By:KAMAL KUMARW.P.(C) 9870/2018 Page 6 of 26 Signing Date:11.03.2023 21:52:53 Neutral Citation Number: 2023/DHC/001773 posts outside the CSOLS cadre in various Subordinate offices; (D) It is true that creation of posts and grant of pay scales is an Executive function and it is not for the Court to direct either creation or upgradation of posts and/or prescribe pay scales for any post, however, it is equally true that 'equal pay for equal work' and 'parity in pay scales' are established doctrines and Courts have been enforcing these principles to ensure that employees performing same duties and carrying out similar functions with similar qualifications etc. are treated equally while determining pay structures. Reliance is placed on the judgment of the Supreme Court in Union of India and Others v. Rajesh Kumar Gond, (2014) 13 SCC 588, wherein the Supreme Court in one of the SLPs was dealing with the case of a Junior Hindi Translator in the Office of Director General of Commercial Intelligence and Statistics under the Ministry of Commerce, who sought pay parity with Junior Translators working in CSOLS, on the principle of 'equal pay for equal work'. The Supreme Court upheld the order of the Tribunal challenged before it, where the plea of the employee was accepted by the Tribunal, finding no material to show any functional difference in the job profiles of the employees in the respective Departments, carrying out the work of translation. Reliance was placed by the Supreme Court on an earlier judgment of the Supreme Court in Randhir Singh v. Union of India and Others, (1982) 1 SCC 618, elucidating that 'equal pay for equal work' is a fundamental right.
13. CONTENTIONS RAISED ON BEHALF OF DPL:
(A) DPL is an Autonomous Body under the Ministry of Culture and is fully financed and funded by the Government of India. Cadre of DPL is different from Central Civil Services and Signature Not Verified Signed By:KAMAL KUMARW.P.(C) 9870/2018 Page 7 of 26 Signing Date:11.03.2023 21:52:53 Neutral Citation Number: 2023/DHC/001773 CSOLS and the pay scales or nomenclatures of the latter are not automatically applicable to DPL. Traditionally and historically, posts in Central Secretariat have been higher than those in Subordinate offices/Autonomous Bodies, since the work in these services is more onerous than in organizations such as DPL; (B) There is a difference in the responsibilities shouldered by employees in CSOLS and those in Autonomous Bodies apart from differences in the duties and recruitment process. No doubt that DLB had resolved to convert the post in question and upgrade the pay scale, as stated by the Petitioner, however, once the Ministry of Culture took a position that revised pay scales of Hindi Translators were applicable to CSOLS only and would not automatically apply to DPL, the error in upgrading the post of Hindi Officer held by the Petitioner to Assistant Director, was rectified.
14. Mr. Gogna, learned Central Government Standing Counsel appearing on behalf of Respondents No.1 and 2/Union of India, emphasizes that DPL is an Autonomous Organization and the pay scales granted to the Translators/Assistant Directors etc. in the Official Language Department of the Ministry of Home Affairs were not meant to apply automatically to Autonomous Organizations such as the DPL. The post of Hindi Officer held by the Petitioner was upgraded as Assistant Director (OL) and Petitioner was placed in PB-3 with Grade Pay Rs.5400/-, but this action of DPL was without the approval of Department of Expenditure, Ministry of Finance and the Petitioner was, therefore, rightly reverted to the post of Hindi Officer and placed in PB-2 with Grade Pay of Rs.4600/- w.e.f. 01.01.2006. In so far as recovery of Rs.9,59,744/- from the pension of the Petitioner is concerned, the argument is that if excess payments Signature Not Verified Signed By:KAMAL KUMARW.P.(C) 9870/2018 Page 8 of 26 Signing Date:11.03.2023 21:52:53 Neutral Citation Number: 2023/DHC/001773 have been made on account of erroneous pay-fixation, the same can always be recovered by an employer.
15. I have heard the learned counsels for the parties and looked into the respective submissions.
16. The heart of the dispute before this Court is whether the post of Hindi Officer, held by the Petitioner was rightly converted to Assistant Director in the upgraded pay scale PB-3 in Grade Pay of Rs.5400/- and if the answer to the question is in the negative, can recovery be made from the Pension drawn by the Petitioner.
17. Before embarking on the journey to examine the rival contentions, it is relevant to understand the scope of judicial interference in issues relating to pay fixation and upgradation/ conversion of posts. It is trite and hardly needs a reiteration that revision of pay scales, post fixation, post creation or upgradation, equation of posts and determination of pay structures are matters within the domain of the Executive and expert Bodies such as the Pay Commissions and being complex matters are best left to them. It is beyond the scope and ambit of the Courts, exercising power of judicial review to sit in appeal over the wisdom of the experts in the field or substitute their views for those of the experts or the Executive. Having said that, pertinent it is to mention that it is equally well settled that 'equal pay for equal work' is not an abstract doctrine and is capable of being enforced in a Court of law examined on the anvil that 'equal pay must be for equal work of equal value', as recently observed by the Supreme Court in a judgment, which I shall advert to shortly.
18. There is indisputably a wealth of judicial precedents on the first principles on parity of pay scales and scope of judicial interference, however, in order to avoid prolixity, I may only refer to a very recent judgment of the Supreme Court on this issue in Union of India v.
Signature Not Verified Signed By:KAMAL KUMARW.P.(C) 9870/2018 Page 9 of 26 Signing Date:11.03.2023 21:52:53Neutral Citation Number: 2023/DHC/001773 Indian Navy Civilian Design Officers Association and Another, 2023 SCC OnLine SC 173, relevant passages whereof are as follow:-
"9. Before adverting to the rival contentions raised by the learned counsels for the parties, it deserves to be noted that the power of judicial review of the High Courts in the matter of classification of posts and determination of pay scale is no more res integra. It has been consistently held by this Court in plethora of decisions that equation of posts and equation of salaries is a complex matter which is best left to an expert body unless there is cogent ma terial on record to come to a firm conclusion that a grave error had crept in while fixing the pay scale for a given post and the interference of the Court was absolutely necessary to undo the injustice.
10. In State of U.P. v. J.P. Chaurasia1, while answering the questions as to whether the Bench Secretaries in the High Court of Allahabad were entitled to pay scale admissible to the Section Officers and whether the creation of two grades with different scales in the cadre of Bench Secretaries who were doing the same and similar work was violative of the right to have "equal pay for equal work". This Court observed as under:--
"18. The first question regarding entitlement to the pay scale admissible to Section Officers should not detain us longer. The answer to the question depends upon several factors. It does not just depend upon either the nature of work or volume of work done by Bench Secretaries. Primarily it requires among others, evaluation of duties and responsibilities of the respective posts. More often functions of two posts may appear to be the same or similar, but there may be difference in degrees in the performance. The quantity of work may be the same, but quality may be different that cannot be determined by relying upon averments in affidavits of interested parties. The equation of posts or equation of pay must be left to the executive Government. It must be determined by expert bodies like Pay Commission. They would be the best judge to evaluate the nature of duties and responsibilities of posts. If there is any such determination by a Commission or Committee, the court should normally accept it. The court should not try to tinker with such equivalence unless it is shown that it was made with extraneous consideration."
11. The afore-stated ratio was followed by this Court in Union of India v. Makhan Chandra Roy2. Again, in Secretary, Finance Department v. West Bengal Registration Service Association3 , the claim of Sub-Registrars of West Bengal Registration Service claiming parity in pay scale with Munsiffs on the basis that Sub- Registrars were conferred gazetted status, was examined by this Court. It was elaborately observed in para 12 as under:-- "12. We do not consider it necessary to traverse the case law on which reliance has been placed by counsel for the appellants as Signature Not Verified it is well settled that equation of posts and determination of pay Signed By:KAMAL KUMARW.P.(C) 9870/2018 Page 10 of 26 Signing Date:11.03.2023 21:52:53 Neutral Citation Number: 2023/DHC/001773 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. But that is not to say that the Court has no jurisdiction and the aggrieved employees have no remedy if they are unjustly treated by arbitrary State action or inaction. Courts must, however, realise that job evaluation is both a difficult and time-consuming task which even expert bodies having the assistance of staff with requisite expertise have found difficult to undertake sometimes on account of want of relevant data and scales for evaluating performances of different groups of employees. This would call for a constant study of the external comparisons and internal relativities on account of the changing nature of job requirements. The factors which may have to be kept in view for job evaluation may include (i) the work programme of his department (ii) the nature of contribution expected of him (iii) the extent of his responsibility and accountability in the discharge of his diverse duties and functions (iv) the extent and nature of freedoms/limitations available or imposed on him in the discharge of his duties (v.) the extent of powers vested in him
(vi) the extent of his dependence on superiors for the exercise of his powers (vii) the need to co-ordinate with other departments, etc. We have also referred to the history of the service and the effort of various bodies to reduce the total number of pay scales to a reasonable number. Such reduction in the number of pay scales has to be achieved by resorting to broad banding of posts by placing different posts having comparable job charts in a common scale. Substantial reduction in the number of pay scales must inevitably lead to clubbing of posts and grad es which were earlier different and unequal. While doing so care must be taken to ensure that such rationalisation of the pay structure does not throw up anomalies. Ordinarily a pay structure is evolved keeping in mind several factors, e.g., (i) method of recruitment, (ii) level at which recruitment is made,
(iii) the hierarchy of service in a given cadre, (iv) minimum educational/technical qualifications required, (v.) avenues of promotion, (vi) the nature of duties and responsibilities, (vii) the horizontal and vertical relativities with similar jobs, (viii) public dealings, (ix) satisfaction level, (x) employer's capacity to pay, etc. We have referred to these matters in some detail only to emphasise that 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 hierarchical 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. It is presumably for this reason that the Judicial Secretary who had strongly recommended a substantial hike in the salary of the Sub-Registrars to the Second Signature Not Verified (State) Pay Commission found it difficult to concede the demand Signed By:KAMAL KUMARW.P.(C) 9870/2018 Page 11 of 26 Signing Date:11.03.2023 21:52:53 Neutral Citation Number: 2023/DHC/001773 made by the Registration Service before him in his capacity as the Chairman of the Third (State) Pay Commission. There can, therefore, be no doubt that equation of posts and equation of salaries is a complex matter which is best left to an expert body unless there is cogent material on record to come to a firm conclusion that a grave error had crept in while fixing the pay scale for a given post and Court's interference is absolutely necessary to undo the injustice."
12. In State of Haryana v. Charanjit Singh4, a three-judge Bench in a referred matter considered whether the doctrine of "equal pay for equal work", was an abstract doctrine, and observed thus:--
"19. Having considered the authorities and the submissions we are of the view that the authorities in the cases of Jasmer Singh [(1996) 11 SCC 77 : 1997 SCC (L&S) 210 : AIR 1997 SC 1788 :
(1997) 2 LLJ 667], Tilak Raj [(2003) 6 SCC 123 : 2003 SCC (L&S) 828], Orissa University of Agriculture & Technology [(2003) 5 SCC 188 : 2003 SCC (L&S) 645 : (2003) 2 LLJ 968] and Tarun K. Roy [(2004) 1 SCC 347 : 2004 SCC (L&S) 225] lay down the correct law. Undoubtedly, the doctrine of "equal pay for equal work" is not an abstract doctrine and is capable of being enforced in a court of law. But equal pay must be for equal work of equal value. The principle of "equal pay for equal work" has no mechanical application in every case. Article 14 permits reasonable classification based on qualities or characteristics of persons recruited and grouped together, as against those who were left out. Of course, the qualities or characteristics must have a reasonable relation to the object sought to be achieved. In service matters, merit or experience can be a proper basis for classification for the purposes of pay in order to promote efficiency in administration. A higher pay scale to avoid stagnation or resultant frustration for lack of promotional avenues is also an acceptable reason for pay differentiation. The very fact that the person has not gone through the process of recruitment may itself, in certain cases, make a difference. If the educational qualifications are different, then also the doctrine may have no application. Even though persons may do the same work, their quality of work may differ.
Where persons are selected by a Selection Committee on the basis of merit with due regard to seniority a higher pay scale granted to such persons who are evaluated by the competent authority cannot be challenged. A classification based on difference in educational qualifications justifies a difference in pay scales. A mere nomenclature designating a person as say a carpenter or a craftsman is not enough to come to the conclusion that he is doing the same work as another carpenter or craftsman in regular service. The quality of work which is produced may be different and even the nature of work assigned may be different. It is not just a comparison of physical activity. The application of the principle of "equal pay for equal work"
Signature Not Verified requires consideration of various dimensions of a given job. The Signed By:KAMAL KUMARW.P.(C) 9870/2018 Page 12 of 26 Signing Date:11.03.2023 21:52:53Neutral Citation Number: 2023/DHC/001773 accuracy required and the dexterity that the job may entail may differ from job to job. It cannot be judged by the mere volume of work. There may be qualitative difference as regards reliability and responsibility. Functions may be the same but the responsibilities make a difference. Thus normally the applicability of this principle must be left to be evaluated and determined by an expert body. These are not matters where a writ court can lightly interfere. Normally a party claiming equal pay for equal work should be required to raise a dispute in this regard. In any event, the party who claims equal pay for equal work has to make necessary averments and prove that all things are equal. Thus, before any direction can be issued by a court, the court must first see that there are necessary averments and there is a proof. If the High Court is, on basis of material placed before it, convinced that there was equal work of equal quality and all other relevant factors are fulfilled it may direct payment of equal pay from the date of the filing of the respective writ petition. In all these cases, we find that the High Court has blindly proceeded on the basis that the doctrine of equal pay for equal work applies without examining any relevant factors."
13. In Union of India through Secretary, Department of Personnel, Public Grievances and Pensions v. T.V.L.N Mallikarjuna Rao5, this Court reiterated the said position:--
"26. The classification of posts and determination of pay structure comes within the exclusive domain of the executive and the Tribunal cannot sit in appeal over the wisdom of the executive in prescribing certain pay structure and grade in a particular service. There may be more grades than one in a particular service."
14. In view of the afore-stated legal position, it clearly emerges that though the doctrine "equal pay for equal work" is not an abstract doctrine and is capable of being enforced in a Court of Law, the equal pay must be for equal work of equal value. The equation of posts and determination of pay scales is the primary function of the Executive and not of the Judiciary. The Courts therefore should not enter upon the task of job evaluation which is generally left to the expert bodies like the Pay Commissions which undertake rigorous exercise for job evaluation after taking into consideration seve ral factors like the nature of work, the duties, accountability and responsibilities attached to the posts, the extent of powers conferred on the persons holding a particular post, the promotional avenues, the Statutory rules governing the conditions of service, the horizontal and vertical relativities with similar jobs etc. It may be true that the nature of work involved in two posts may sometimes appear to be more or less similar, however, if the classification of posts and determination of pay scale have reasonable nexus with the objective or purpose sought to be achieved, namely, the efficiency in the administration, the Pay Commissions would be justified in recommending and the State would be justified in prescribing Signature Not Verified Signed By:KAMAL KUMARW.P.(C) 9870/2018 Page 13 of 26 Signing Date:11.03.2023 21:52:53 Neutral Citation Number: 2023/DHC/001773 different pay scales for the seemingly similar posts. A higher pay scale to avoid stagnation or resultant frustration for lack of promotional avenues or frustration due to longer duration of promotional avenues is also an acceptable reason for pay differentiation. It is also a well-accepted position that there could be more than one grade in a particular service. The classification of posts and the determination of pay structure, thus falls within the exclusive domain of the Executive, and the Courts or Tribunals cannot sit in appeal over the wisdom of the Executive in prescribing certain pay structure and grade in a particular service."
19. The present case would, therefore, require to be tested on the principles elucidated in the aforesaid judgment by the Supreme Court. As observed by the Supreme Court, pay structures are evolved keeping in mind several factors, such as educational qualifications, hierarchy of posts, duties and responsibilities of the post, etc. It is also settled that it is beyond the domain of the Courts to determine the pay structures and the power to do so rests with the Executive/expert Bodies. But equally true it is that the doctrine of 'equal pay for equal work' is not an abstract doctrine and is capable of 'enforcement in Courts'.
20. The case of the Petitioner is premised on the doctrine of 'equal pay for equal work'. The genesis of the case lies in the recommendations of 5th CPC, pursuant to which Department of Official Language, Ministry of Home Affairs, replaced the pay scale of Rs. 6500-10500 with a higher scale of Rs.7500-12000 for the post of Assistant Director in CSOLS by an order dated 27.02.2003. By a subsequent order dated 02.04.2004, the upgraded pay scales were extended to posts of Translators and were made applicable w.e.f. 01.01.1996, notionally and from 11.02.2003, on actual payment basis.
21. This led to a Junior Hindi Translator working in EPFO to approach the Tribunal in O.A. No.505/2008, seeking parity in pay scales with his counterparts in CSOLS. Matter was re-examined by the Ministry concerned, and upgraded pay scale was granted to the Signature Not Verified Signed By:KAMAL KUMARW.P.(C) 9870/2018 Page 14 of 26 Signing Date:11.03.2023 21:52:53 Neutral Citation Number: 2023/DHC/001773 Applicant. This was followed by another judgment of the Tribunal in T.A. No.353/2009 in the case of Mahaveer Tripathi (supra), whereby the Hindi Translator Cadre in AIIMS was granted parity in pay scales with those in the Department of Official Language. In both the said cases reliance was placed by the Tribunal on the celebrated and landmark judgement on 'equal pay for equal work' in Randhir Singh (supra), where the Supreme Court held that when all relevant considerations are the same, persons holding identical posts must not be treated differently in the matter of their pay, merely because they belong to another Department. As aforenoted, both these judgements have been implemented.
22. Petitioner has also placed reliance on another judgment of the Supreme Court in Rajesh Kumar Gond (supra). In the said case, Respondent was a Junior Hindi Translator working in one of the Departments under the Commerce Ministry and had sought parity of pay with Junior Translators working in CSOLS. The Tribunal allowed his application noting that there was no material to show how the functional requirements of the jobs in the Commerce Ministry and Central Secretariat were different as both involved the work of translation. Relying on the judgment in Randhir Singh (supra), the Special Leave Petition was dismissed by the Supreme Court, upholding the view of the Tribunal that there was no functional distinction in the two posts in question. By the same judgment, the Supreme Court decided Civil Appeal No. 1119/2013 titled 'Union of India and Ors. v. Dhananjay Singh' and S.L.P. (C) No. 37255/2012. In S.L.P. (C) No. 37255/2012, Respondents were working as Senior Translators/Assistant Directors in Ministry of Defence and had sought parity with Translators in Central Secretariat, which was granted by the Tribunal by judgment dated 18.05.2009, which was upheld by the Signature Not Verified Signed By:KAMAL KUMARW.P.(C) 9870/2018 Page 15 of 26 Signing Date:11.03.2023 21:52:53 Neutral Citation Number: 2023/DHC/001773 Punjab and Haryana High Court in CWP No. 23126/2010. The Supreme Court held that no fault could be found with the judgments in appeal, as no functional difference could be shown in the work performed by the concerned employees in the respective departments. In Civil Appeal No. 1119/2013, Respondent was working as Junior Hindi Translator in the Office of Commissioner of Central Excise and claimed parity with Junior Translators in Central Secretariat. The appeal was dismissed by the Supreme Court finding no functional distinction in the work of the Junior Translators in the two departments.
23. The relevance of referring to the aforementioned judgments is that Courts have been directing grant of pay scales to employees working in various Official Language departments with their counterparts in CSOLS on parity and in many cases, the Applicants/ Petitioners were employees of Autonomous Organizations. Petitioner has also placed on record documents to show that several other Autonomous Organizations such as Sangeet Natak Academy, CCRT (Centre for Cultural Resources and Training), Films Division, Mumbai, etc. and more particularly NSD, which is under Ministry of Culture, have granted the upgraded scales in the Official Language departments at par with CSOLS. Therefore, the position that emerges is that several Autonomous Organizations have granted the pay scales of CSOLS to their employees in the concerned posts either on account of judicial orders or administrative decisions.
24. There can be no quarrel with the stand of the Respondents that the pay scales applicable to Central Government employees or CSOLS in this case, are not ipso facto or automatically applicable to Autonomous Bodies such as DPL and in fact, this is not even disputed by the Petitioner. In a nutshell, what the Petitioner contends is that it is Signature Not Verified Signed By:KAMAL KUMARW.P.(C) 9870/2018 Page 16 of 26 Signing Date:11.03.2023 21:52:53 Neutral Citation Number: 2023/DHC/001773 open to an Autonomous Organization to take a decision to adopt the pay structure of the CSOLS with the approval of the Nodal Ministry.
25. In the present case, DLB in its 365th Meeting held on 28.11.2011 resolved and approved the conversion of post of Hindi Officer to Assistant Director in PB-3 with Grade Pay of Rs.5400/-. Relevant part of the Minutes is as under:-
"Item 5: Conversion of the post Hindi (Officer) to Assistant Director (OL) in the pay scale of Rs. 15600-39100 (PB) + 5400 G.P. The conversion of the post of Hindi Officer to Asstt. Director in the pay scale of Rs. 15600-39100 (PB-3) + 5400 G.P. which is as per the procedures and/or rules laid down was approved."
26. Relevant would it be to note that the precursor to the said Resolution was a letter dated 06.12.2010, whereby DPL had sought approval from the Ministry of Culture, Government of India, its Nodal Ministry, for conversion of post of Hindi Officer to Assistant Director (OL) and its placement in the scale of PB-3 with Grade Pay of Rs.5400/- from PB-II with Grade Pay of Rs.4600/-. The contents of this letter are significant as it is categorically stated by DPL that the request of the Petitioner was premised on Ministry of Home Affairs, Raj Bhasha's Office Order dated 27.02.2013 and NSD O.M dated 28.10.2013 and it was further stated that all other Subordinate Bodies have granted upgradation, more particularly, NSD, which is under the same Ministry i.e. Ministry of Culture. Relevant part of the letter dated 06.12.2010 is as under:-
"DELHI PUBLIC LIBRARY (Govt. of India Organization, Ministry of Culture) Ref. No. 12024/22/95-Estt./3713 Dated 6 th Dec., 2010 The Under Secretary to the Govt. of India, Ministry of Culture, (Library Section) Shastri Bhawan, Signature Not Verified Signed By:KAMAL KUMARW.P.(C) 9870/2018 Page 17 of 26 Signing Date:11.03.2023 21:52:53 Neutral Citation Number: 2023/DHC/001773 New Delhi-110 001.
Subject: Upgradation of pay scale and posts from Hindi Officer pay scale of Rs. 9300-34800+4600 G.P. to Assistant Director (OL) of Rs. 15600-39l60+5400 G.P.-reg.
Madam, I am directed to state that Smt. Sudha Saxena, Hindi Officer in the pay scale of Rs. 9300-34800+4600 G.P. in this Library has requested for upgradation of her post from Hindi Officer to Assistant Director (OL) and pay scale from Rs. 9300-34800+4600 G.P. to Rs. 15600-39100+5400 G.P. on the basis of Ministry of Home Affairs, Raj Bhasha's Office Order No. 12/2/97-Raj Bhasha (Sewa) dt. 27.2.03, 13/6/2002-Raj Bhasha (Sewa) -dt. 2.4.2004, 3-2/01-US (Akademies) dt. 24.10.2003 and National School of Drama, OM No. NSD/Admn./277/2003-2004 dt. 28.10.2003 (copy enclosed for ready reference). Further she has furnished copies of Ministry of Finance, Deptt. of Expenditure OM No. F.1/1/2008-IC dt. 24.11.2008 & 27.11.2008, Ministry of Culture's letter No. 5-2/2009-Hindi dt. 05.6.2009 and D.O. No. E.5-2/2009-Hindi dt. 30.10.2009 for support.
In this regard it is informed that there is one post of Hindi Officer (Rs. 6500-10500)/pre-revised) is created and sanctioned in DPL and Smt. Sudha Saxena is appointed to the post of Hindi Officer since, 31.7.1995 by promotion. As per Sixth Pay Commission report, her pay scale is revised in PB-2 of Rs. 9300-34800+4600 G.P. with approval of Delhi Library Board and M/o Culture, along with others. Further it is also informed that out of 449 sanction posts in D.P.L. 260 posts are filled up and 189 posts are lying vacant at present. Out of 260 filled up posts, only 57 posts (Group A, B & C) are in Ministerial cadre.
It is therefore, requested, that the requisite approval of Govt. of India, M/o Culture for upgradation of posts from Hindi Officer to Assistant Director (OL) as well pay scale from PB-2 Rs. 9300- 34800+4600 G.P. to PB-3, Rs. 15600-39100+5400 G.P. as it has been done in case of other subordinate bodies working under the Ministry of Culture (i.e. National School of Drama etc.) may please be provided.
Yours faithfully, Sd/- (B.L. Meena), Dy. Director (Admn.) 02/12/10"
27. Petitioner has also placed on record Agenda Item No. 4 as Annexure P-14 to the writ petition which reflects that after the matter was referred to the Ministry of Culture vide letter dated 06.12.2010, the same was examined by the Ministry in consultation with Ministry of Home Affairs, Official Language Department. It is noted that as per Signature Not Verified Signed By:KAMAL KUMARW.P.(C) 9870/2018 Page 18 of 26 Signing Date:11.03.2023 21:52:53 Neutral Citation Number: 2023/DHC/001773 recommendations of 5th CPC, all Assistant Director (OL) posts in Central Secretariat have been placed in PB-3 with Grade Pay of Rs.5400/-. Based on 5th CPC recommendation as well as that of Parliamentary Committee Reports on the subject, Ministry of Culture communicated vide letter dated 14.06.2011 that it had no objection in re-designating the post of Hindi Officer of DPL to Assistant Director (OL). The Agenda is extracted hereunder for ready reference:-
"AGENDA Item 4: Conversion of the posts of Hindi (Officer) to Assistant Director (OL) in the pay scale of Rs. 15600-39100 (PB) +5400 G.P. Smt. Sudha Saxena, Hindi Officer has requested for revision of pay scale from 9300-34800 with (PB) +4600 to 15600-39100 (PB) + 5400 with effect from 1.1.2006 as per recommendation of 6 th Pay Commission. In this regard, the matter has been referred to Ministry of Culture for clarification on 6.12.2010. The matter has been examined by Ministry of Culture in consultation on 6.12.2010 .
The matter has been examined by Ministry of Culture in consultation with Ministry of Home Affairs Official Language. As per recommendation of 5 th Pay Commission all the Assistant Director Official Language exist in the Central Secretariat have been revised and placed in the Pay Band III with Grade Pay 5400/-. As per the recommendation of the Parliamentary Committee all the officials have to be brought into same category post i.e. Assistant Director (OL). Ministry of Culture vide letter No. 32-45/2010 Lib. Dated 14.6.2011 has communicated first Rajbhasha Vibhag has no objection in redesignated the post of Hindi Officer of DPL Assistant Director (OL). If any clarification is required in this regard the same can be correct to Ministry of Finance which is Nodal Ministry for pay scale etc. Submitted for consideration of the Board.
Sd/- 29.4.13 Public Information Officer"
28. It is pursuant to this that DPL issued an Order dated 30.01.2012 upgrading the post of Hindi Officer as Assistant Director (OL) and fixing the pay of the Petitioner in PB-3 with Grade Pay of Rs.5400/- w.e.f. 01.01.2006. The Order is as follows:-
"Delhi Public Library Estt. Sect.
Ref-12024/22/95/Estt./10 Dt. 30.01.2012 Signature Not Verified ORDER Signed By:KAMAL KUMARW.P.(C) 9870/2018 Page 19 of 26 Signing Date:11.03.2023 21:52:53 Neutral Citation Number: 2023/DHC/001773 In pursuance of Ministry of Culture letter no. 32- 45/2016 dated 14.06.2010 and Delhi Library Board's Resolution No. 365(5) dated 28.11.2011, the post of Hindi Officer is hereby re-designated as Assistant Director (Official Language). According to the recommendations of 6 th Pay Commission the pay band /pay scale of Hindi Officer Rs. 9300-34800/- + grade pay Rs. 4600/- is revised Rs 15600- 39100/- + Grade pay 5400/- we .f. 01.01.2006.
Therefore the post of Hindi Officer, held by Smt. Sudha Saxena, in Delhi Public Library is re-designated as Assistant Director (OL) in the Pay Band of Rs. 15600 - 39100/- with Grade pay of 5400/- w. e. f. 01.01.2006.
This, issues with the approval of the competent authority.
Sd/-
(Sudha Mukherjee) Deputy Director (Admn.)"
29. In view of the above, the contention of the Respondents that DPL being an Autonomous Body, the action of conversion/ upgradation of the post of Hindi Officer and the pay scale related thereto was erroneous, has no legs to stand. The very fact that a conscious decision was taken by the DLB by a Resolution of the Board, with the approval of the Ministry leads to the inevitable conclusion that the first objection in the impugned order has no merit and being an Autonomous Body, DPL has consciously upgraded the post of Hindi Officer in the higher pay scale equivalent to the counterparts in CSOLS. In fact, the Order dated 30.01.2012, whereby the Petitioner was placed in the higher pay scale itself states 'In pursuance of Ministry of Culture letter No. 32-45/2016 dated 14.06.2010 and Delhi Library Board's Resolution No. 365(5) dated 28.11.2011, the post of Hindi Officer is hereby re-designated as Assistant Director (Official Language)' and 'This issues with the approval of the competent authority'.
30. A very relevant fact that needs a mention at this stage is that Signature Not Verified although DPL is an Autonomous Body under the Ministry of Culture, Signed By:KAMAL KUMARW.P.(C) 9870/2018 Page 20 of 26 Signing Date:11.03.2023 21:52:53 Neutral Citation Number: 2023/DHC/001773 but it is fully funded by the Government of India and historically, as and when the Central Pay Commissions have revised the pay scales, the employees of DPL have been granted the pay revisions albeit with the approval of the Ministry of Culture and after examination by the Department of Expenditure, Ministry of Finance. Petitioner has placed the relevant Orders in this regard before this Court and therefore, one finds that there has been a historical parity in pay scales of DPL with pay scales in the Central Government Offices.
31. The only other impediment in the way of the Petitioner is the stand of the Respondents that the matter was not examined by the Department of Expenditure, Ministry of Finance, before the post and the pay scale were upgraded. The Court finds merit in this stand of the Respondents as the documents on record indicate that whenever the Central pay scales were extended to DPL, it was after the matter was examined by the Department of Expenditure.
32. In this view of the matter, this Court deems it appropriate that the matter be placed by the Respondents before the Department of Expenditure, Ministry of Finance for examining the issue of upgradation of the post of Hindi Officer to Assistant Director (OL) in PB-3 Grade Pay of Rs.5400/-. Before drawing the curtains, it needs to be observed that while taking a decision, the Department of Expenditure, Ministry of Finance must take into consideration the stand of DPL, the Board Resolution dated 28.11.2011, Agenda Item No. 4 and the 'no objection' conveyed by the Ministry of Culture and Ministry of Home Affairs, Official Language Department, as aforenoted. The Department should also keep in the background the various judgments referred to above on pay parity as well as the observations of the Supreme Court in Rajesh Kumar Gond (supra) and most recently in Indian Navy (supra), where the Supreme Court Signature Not Verified Signed By:KAMAL KUMARW.P.(C) 9870/2018 Page 21 of 26 Signing Date:11.03.2023 21:52:53 Neutral Citation Number: 2023/DHC/001773 has held that 'equal pay for equal work' is not an abstract doctrine and depending on facts of a case can be enforced in a Court of law. Needless to state that the decision shall be taken in accordance with law.
33. The last plank of the argument of the Petitioner is that she was placed in the pay scale of PB-3 with Grade Pay of Rs.5400/- without any fault of hers and she was not instrumental in any misrepresentation or fraud and therefore, in view of the settled law, no recovery should be effected from her Pension towards the alleged excess payments in the higher pay scale. The stand of the Petitioner is correct in this regard. The Order granting higher pay scale to the Petitioner was passed on 30.01.2012 and she retired on superannuation on 29.02.2016, whereafter she is drawing Pension. In the earlier round of litigation in W.P.(C) No. 1550/2017, filed by the Petitioner, this Court while disposing of the writ petition on 02.04.2018 had directed DPL to pass a fresh order after hearing the Petitioner and had further directed that no recovery will be made till a fresh order was passed in view of the dictum of Supreme Court in Rafiq Masih (White Washer) & Ors. (supra). When the present writ petition was filed by the Petitioner, this Court had, by order dated 19.09.2018, stayed the recovery from the pension of the Petitioner.
34. The law on recovery from a pensioner is fairly well settled and I may allude to a recent judgment of the Supreme Court in Thomas Daniel v. State of Kerala & Ors., 2022 SCC OnLine SC 536, wherein it was held as under:-
"9. This Court in a catena of decisions has consistently held that if the excess amount was not paid on account of any misrepresentation or fraud of the employee or if such excess payment was made by the employer by applying a wrong principle for calculating the pay/allowance or on the basis of a particular interpretation of rule/order which is subsequently found to be Signature Not Verified erroneous, such excess payment of emoluments or allowances are Signed By:KAMAL KUMARW.P.(C) 9870/2018 Page 22 of 26 Signing Date:11.03.2023 21:52:53 Neutral Citation Number: 2023/DHC/001773 not recoverable. This relief against the recovery is granted not because of any right of the employees but in equity, exercising judicial discretion to provide relief to the employees from the hardship that will be caused if the recovery is ordered. This Court has further held that if in a given case, it is proved that an employee had knowledge that the payment received was in excess of what was due or wrongly paid, or in cases where error is detected or corrected within a short time of wrong payment, the matter being in the realm of judicial discretion, the courts may on the facts and circumstances of any particular case order for recovery of amount paid in excess.
10. In Sahib Ram v. State of Haryana this Court restrained recovery of payment which was given under the upgraded pay scale on account of wrong construction of relevant order by the authority concerned, without any misrepresentation on part of the employees. It was held thus:
"5. Admittedly the appellant does not possess the required educational qualifications. Under the circumstances the appellant would not be entitled to the relaxation. The Principal erred in granting him the relaxation. Since the date of relaxation, the appellant had been paid his salary on the revised scale. However, it is not on account of any misrepresentation made by the appellant that the benefit of the higher pay scale was given to him but by wrong construction made by the Principal for which the appellant cannot be held to be at fault. Under the circumstances the amount paid till date may not be recovered from the appellant. The principle of equal pay fo r equal work would not apply to the scales prescribed by the University Grants Commission. The appeal is allowed partly without any order as to costs."
11. In Col. B.J. Akkara (Retd.) v. Government of India this Court considered an identical question as under:
"27. The last question to be considered is whether relief should be granted against the recovery of the excess payments made on account of the wrong interpretation/understanding of the circular dated 7-6-1999. This Court has consistently granted relief against recovery of excess wrong payment of emoluments/allowances from an employee, if the following conditions are fulfilled (vide Sahib Ram v. State of Haryana [1995 Supp (1) SCC 18 : 1995 SCC (L&S) 248], Shyam Babu Verma v. Union of India [(1994) 2 SCC 521 : 1994 SCC (L&S) 683 : (1994) 27 ATC 121], Union of India v. M. Bhaskar [(1996) 4 SCC 416 : 1996 SCC (L&S) 967] and V. Gangaram v. Regional Jt. Director [(1997) 6 SCC 139 : 1997 SCC (L&S) 1652]):
(a) The excess payment was not made on account of any misrepresentation or fraud on the part of the employee.Signature Not Verified
(b) Such excess payment was made by the employer by Signed By:KAMAL KUMARW.P.(C) 9870/2018 Page 23 of 26 Signing Date:11.03.2023 21:52:53 Neutral Citation Number: 2023/DHC/001773 applying a wrong principle for calculating the pay/allowance or on the basis of a particular interpretation of rule/order, which is subsequently found to be erroneous.
28. Such relief, restraining back recovery of excess payment, is granted by courts not because of any right in the employees, but in equity, in exercise of judicial discretion to relieve the employees from the hardship that will be caused if recovery is implemented. A government servant, particularly one in the lower rungs of service would spend whatever emoluments he receives for the upkeep of his family. If he receives an excess payment for a long period, he would spend it, gen uinely believing that he is entitled to it. As any subsequent action to recover the excess payment will cause undue hardship to him, relief is granted in that behalf. But where the employee had knowledge that the payment received was in excess of what was due or wrongly paid, or where the error is detected or corrected within a short time of wrong payment, courts will not grant relief against recovery. The matter being in the realm of judicial discretion, courts may on the facts and circumstances of any particular case refuse to grant such relief against recovery.
29. On the same principle, pensioners can also seek a direction that wrong payments should not be recovered, as pensioners are in a more disadvantageous position when compared to in- service employees. Any attempt to recover excess wrong payment would cause undue hardship to them. The petitioners are not guilty of any misrepresentation or fraud in regard to the excess payment. NPA was added to minimum pay, for purposes of stepping up, due to a wrong understanding by the implementing departments. We are therefore of the view that the respondents shall not recover any excess payments made towards pension in pursuance of the circular dated 7-6-1999 till the issue of the clarificatory circular dated 11-9-2001. Insofar as any excess payment made after the circular dated 11-9-2001, obviously the Union of India will be entitled to recover the excess as the validity of the said circular has been upheld and as pensioners have been put on notice in regard to the wrong calculations earlier made."
12. In Syed Abdul Qadir v. State of Bihar excess payment was sought to be recovered which was made to the appellants-teachers on account of mistake and wrong interpretation of prevailing Bihar Nationalised Secondary School (Service Conditions) Rules, 1983. The appellants therein contended that even if it were to be held that the appellants were not entitled to the benefit of additional increment on promotion, the excess amount should not be recovered from them, it having been paid without any misrepresentation or fraud on their part. The Court held that the appellants cannot be held responsible in such a situation and recovery of the excess payment should not be ordered, especially when the employee has subsequently retired. The court observed that in general parlance, recovery is prohibited by Signature Not Verified Signed By:KAMAL KUMARW.P.(C) 9870/2018 Page 24 of 26 Signing Date:11.03.2023 21:52:53 Neutral Citation Number: 2023/DHC/001773 courts where there exists no misrepresentation or fraud on the part of the employee and when the excess payment has been made by applying a wrong interpretation/understanding of a Rule or Order. It was held thus:
"59. Undoubtedly, the excess amount that has been paid to the appellant teachers was not because of any misrepresentation or fraud on their part and the appellants also had no knowledge that the amount that was being paid to them was more than what they were entitled to. It would not be out of place to mention here that the Finance Department had, in its counter-affidavit, admitted that it was a bona fide mistake on their part. The excess payment made was the result of wrong interpretation of the Rule that was applicable to them, for which the appellants cannot be held responsible. Rather, the whole confusion was because of inaction, negligence and carelessness of the officials concerned of the Government of Bihar. Learned counsel appearing on behalf of the appellant teachers submitted that majority of the beneficiaries have either retired or are on the verge of it. Keeping in view the peculiar facts and circumstances of the case at hand and to avoid any hardship to the appellant teachers, we are of the view that no recovery of the amount that has been paid in excess to the appellant teachers should be made."
13. In State of Punjab v. Rafiq Masih (White Washer) wherein this court examined the validity of an order passed by the State to recover the monetary gains wrongly extended to the beneficiary employees in excess of their entitlements without any fault or misrepresentation at the behest of the recipient. This Court considered situations of hardship caused to an employee, if recovery is directed to reimburse the employer and disallowed the same, exempting the beneficiary employees from such recovery. It was held thus:
"8. As between two parties, if a determination is rendered in favour of the party, which is the weaker of the two, without any serious detriment to the other (which is truly a welfare State), the issue resolved would be in consonance with the concept of justice, which is assured to the citizens of India, even in the Preamble of the Constitution of India. The right to recover being pursued by the employer, will have to be compared, with the effect of the recovery on the employee concerned. If the effect of the recovery from the employee concerned would be, more unfair, more wrongful, more improper, and more unwarranted, than the corresponding right of the employer to recover the amount, then it would be iniquitous and arbitrary, to effect the recovery. In such a situation, the employee's right would outbalance, and therefore eclipse, the right of the employer to recover.
xxx xxx xxx Signature Not Verified 18. It is not possible to postulate all situations of hardship which Signed By:KAMAL KUMARW.P.(C) 9870/2018 Page 25 of 26 Signing Date:11.03.2023 21:52:53 Neutral Citation Number: 2023/DHC/001773 would govern employees on the issue of recovery, where payments have mistakenly been made by the employer, in excess of their entitlement. Be that as it may, based on the decisions referred to hereinabove, we may, as a ready reference, summarise the following few situations, wherein recoveries by the employers, would be impermissible in law:
(i) Recovery from the employees belonging to Class III and Class IV service (or Group C and Group D service).
(ii) Recovery from the retired employees, or the employees who are due to retire within one year, of the order of recovery.
(iii) Recovery from the employees, when the excess payment has been made for a period in excess of five years, before the order of recovery is issued.
(iv) Recovery in cases where an employee has wrongfully been required to discharge duties of a higher post, and has been paid accordingly, even though he should have rightfully been required to work against an inferior post.
(v) In any other case, where the court arrives at the conclusion, that recovery if made from the employee, would be iniquitous or harsh or arbitrary to such an extent, as would far outweigh the equitable balance of the employer's right to recover."
35. Applying the dictum of the Supreme Court in the aforementioned judgments, it is directed that the Respondents shall not make recoveries from the amounts already disbursed to the Petitioner pursuant to upgradation of the post of Hindi Officer to Assistant Director (OL) in PB-3 with Grade Pay of Rs.5400/-.
36. The writ petition is, accordingly, disposed of along with the pending application, directing the Respondents to place the matter before the Department of Expenditure, Ministry of Finance, Government of India, for consideration of upgradation of the post of Hindi Officer to Assistant Director (OL) in PB-3 with Grade Pay of Rs.5400/- in DPL. The entire exercise shall be completed within two months from today. In case of any surviving grievance, Petitioner is at liberty to take recourse to remedies available in law.
JYOTI SINGH, J MARCH 01, 2023/shivam/kks Signature Not Verified Signed By:KAMAL KUMARW.P.(C) 9870/2018 Page 26 of 26 Signing Date:11.03.2023 21:52:53