Central Administrative Tribunal - Delhi
Smt. Bivabati Paul vs Union Of India & Ors. Through on 14 July, 2014
CENTRAL ADMINISTRATIVE TRIBUNAL PRINCIPAL BENCH OA No.2323 of 2014 MA No.1937 of 2014 New Delhi, this the 14th day of July, 2014 HONBLE SHRI G. GEORGE PARACKEN, MEMBER (J) HONBLE SHRI SHEKHAR AGARWAL, MEMBER (A) 1. Smt. Bivabati Paul Wife of Shri Surat Kumar Paul, Aged about 42 years, Resident of Village Srinagar, P.O. Bazarichera, District Karimganj, Assam. Working as SFA (M) Office of the IG, SSB, Ftr. Headquarters, Guwahati, Assm. 2. Tara Chand, Son of Shri Gusai Ram, Aged about 52 years, Resident of Village Kala P.O. Duharhat, District Almora, Uttar Pradesh, Working as AFO (V), Office of CVO-SSB, DTC, Palampur, Himachal Pradesh. 3. Kamnen Mamai Son of Lt. KamarayMamai Aged about 42 years, Resident of Village Rangkaty, Post Office and District Changlang, Arunachal Pradesh. Working as SFA (V) Office of the AO SSB, Bhinga, Uttar Pradesh. 4. Jai Kumar Son of Shakti Parshad, Aged about 52 years Resident of Village Kather Post Officer: Chambaghat, Tehsil and District Solan, Himachal Pradesh (SFA (M) (Retired)) 5. Kaushal Rana Son of Shri Kali Dass. Aged about 60 years, Resident of VPOP Ghanetta, District PalampurKangra, Himachal Pradesh, Retired SFA (M), 6. Tarun Kumar Roy Son of Shri Ajit Kumar Roy Aged about 50 years Resident of Village HawtaBita PO Kamala Bagan, District Darjeeling, West Bengal. Working as SFA (H) Office of P.O. SSB, Kishanganj. 7. Tilak Raj Sharma, Son of Lt. Brahma Nand Sharma, Aged about 62 years Resident of Village Brahma Niwas, House No.D-42, Sector 1C, Extension Trikuta Nagar, Jammu, J & K, Retired AFO (T) 8. Harendra Ch. Barman, Son of late IndraKanta Barman, Aged about 54 years Resident of Village Joypur, PO. Tulshibil District Kokrajhar Assam. Working as SFA (V) Office of SSB SHQ, Jalpaiguri, Panga. 9. Samiran Chandra Roy Son of Lt. Prohalad Chandra Roy, Aged about 46 years, Resident of Village Bagua, Post Office Anglarbazar, P.S. Badarpur District Karimganj, Assam Working as SFA (H), Office of DIG SSB, Tezpur, Assam. 10. Aita Raj Rai Son of Shri Balbir Rai, Aged about 59 years, SFA (V) Resident of Village and post office Pokharia Bang, District Darjeeling, West Bengal, Office of the IG FTR, SSB Ranikhet. 11. Debnarayan Das AFO (Armourer) Son of late Chachar Das, Aged about 57 years, AFO (Armour) Resident of Village College Para P.O. Falakata, District Jalpaiguri (West Bengal) O/o the CSD & WKSP SSB Salonibari (Assam) 12. Surendra Brahma AFO (Armourer) Son of late Rupendra Brahma, Aged about 57 years, Resident of Village Odlaguri P.O. Bhadiaguri P.S. Gossaigaon, District Kakrajhar O/o the CSD & WKSP SSB Salonibari (Assam) 13. Karan Singh AFO (Armourer) Son of Shri Badhi Lal, Aged about 55 years, Resident of Wart No.17, Rajendra Nagar, P.O. Pukhrayan, Distt. Kanpur (Dehat) U.P., O/o the CSD & WKSP SSB Salonibari (Assam) 14. Rajesh Gupta FA (FF) Son of Late Arjun Gupta, Aged about 40 years, Resident of Village Khelmati P.O. Balipara, District Sonitpur (Assam)-784101 O/o the CSD & WKSP SSB Salonibari (Assam) 15. Mridul Chetia FA (FF) Driver Son of Sh. Tralukya Chetia Aged about 38 years, Resident of Village Jyotipur P.O & P.S. Bokakhat District Golaghat, Assam-785612 O/o the CSD & WKSP SSB Salonibari (Assam) 16. Paremol Shil FA (FF) Son of Pratap Shil, Aged about 41 years, Resident of Village & P.O. Udarbond, District Cachar Assam-788030 O/o the CSD & WKSP SSB Salonibari (Assam) 17. Ramani Kanta Deka FA (FF) Son of Late Madhuram Deka, Aged about 53 years, Resident of Village Harizora P.O. Gurmow, P/S/ Goreswar, District Kamrup Assam-781366 O/o the CSD & WKSP SSB Salonibari (Assam) 18. Dimbeswar Das FA (FF) Son of Sh. Bindeswar Kamti, aged about 41 years, Resident of Village P.O. & P.S. Hazo District Sonitpur Assam-784104. O/o the CSD & WKSP SSB Salonibari (Assam) 19. Ashok Kamti FA (FF) Son of Sh. Bindeswar Kamti, Aged about 41 years, Resident of Village P.O. & P.S. Solanibari, District Sonitpur Assam-784104. O/o the CSD & WKSP SSB Salonibari (Assam) 20. Lakhi Gogoi SFA (Blacksmith) Son of Late Niran Ch. Gogai, Aged about 38 years, Resident of Village Meleng Kapordhara, Chariali P.S. Jorhat Dist. Jorhat Assam, O/o the STC SSB Salonibari (Assam) 21. Dalbir Gagoi, Son of Alaka Gagoi, Aged about 52 years Ex. AFO (M), Village Patidoi Nagoan, PO & PS Chapakhdwa, District Tinsukhia, Assam. 22. Raju Ranjawar, Son of Shri Pratap Singh, Aged about 42 years, FA (G), Office of IB (Hqtr) 35, S.P. Marg, New Delhi Resident of 217, Village and Post office Peeragarhi, New Delhi. .Applicants (By Advocate : Shri Amit Anand) versus 1. Union of India & Ors. through The Secretary, Ministry of Finance, North Block, New Delhi. 2. The Secretary, Department of Expenditure, Ministry of Finance, North Block, New Delhi. 3. The Director General, Sashastra Seema Bal, East Block, R.K. Puram, New Delhi-110066. .Respondents ORDER (ORAL) SHRI G. GEORGE PARACKEN, MEMBER (J) :
MA No.1937 of 2014 This MA has been filed by the applicants seeking joining together in a single Original Application. For the reasons stated therein, it is allowed.
OA No.2323 of 2014The applicants have filed this OA seeking the following main relief and interim relief:-
MAIN RELIEF (a) The Honble Tribunal may, on the basis of the law laid down by the Apex Court in the case of Amrit Lal Berry (supra) and other decisions cited in para 5 and also endorsing the recommendations of the fifth Pay Commission as contained in para 126.5 thereof (extracted in para 5 above) be pleased to declare that the decision in the case of OA No.1046 of 2012 and OA No.2219 of 2012 (Annexure A-2) shall equally apply to all those FAs, SFA and AFO who are similarly situated as the applicants therein and it be also held that in the case of applicants who are functioning as FAs, but who have already been afforded the ACP/MACP benefits, their Grade pay should be afforded the Grade Pay of Rs.2,400/-. Similarly, it be also declared that those of the SFAs who have been afforded the financial benefit under the MACP Scheme bringing their Grade pay to that of AFO should be afforded the grade pay of Rs. 2,800/-. Similarly AFO who have been granted the benefit of ACP should be afforded the Grade Pay of Rs.4200/-.
This Honble Tribunal may further be pleased to hold that while revising the grade pay and afford the same to the applicants herein, the respondents should take into account the Fitment Table for such fixation and work out the pay due to the applicants accordingly.
It be further declared that the applicants are entitled to arrears of pay and allowances arising out of such revision of the Grade Pay with effect from 01.01.2006 and the same be paid with interest at a rate prevalent as interest rate on Fixed Deposits in any of the Nationalized Banks.
Time for execution of the order of the Tribunal be also calendared.
Or In the alternative, the respondents be directed to consider the pending representations (Annexure A-1) in the light of the law laid down by the Apex Court in the case of Amrit Lal Berry vs. CCE (1975) 4 SCC 714 and other cases referred to in para 126.5 of the recommendations of the Fifth Pay Commission within a time frame as may be calendared by the Tribunal and further to act on the basis of the decision so arrived at. Should the representations be rejected for any plausible reason, the respondents be directed to pass a reasoned and speaking order within the aforesaid time frame. Cost of this O.A. be also allowed in favour of the applicant and against the respondents.
The Honble Tribunal may be pleased to pass such other suitable order or orders as the Tribunal may deem fit to meet the ends of justice. Interim order The Honble Tribunal may be pleased to call for the records relating to grant of higher Grade Pay to the various applicants in the OA No.1046 of 2012 and others for necessary perusal.
2. The learned counsel for the applicants has submitted that this case is squarely covered by the common Order of the Coordinate Bench of this Tribunal in OA No.1046/2012 and OA No.2219/2012 decided on 17.5.2013 mentioned in the relief caluse. The operative part of the said Order reads as under:-
8. In view of the discussions made above and also in view of the order of this Tribunal in Mr. Atma Prakash Dixits case (supra), both the aforesaid Applications succeed and are allowed. The impugned orders dated 1.12.2011 and 29.11.2011 to the extent that the applicants have been denied the Grade Pay of Rs.2000/- for Field Assistant (FA), Rs.2400/- for Senior Field Assistant (SFA) and Rs.2800/- for Assistant Field Officer (AFO) respectively are quashed and the respondents shall take steps to grant higher Grade Pay in the Grade Pay of Rs.2000/- Rs.2400/- and Rs.2800/- to the applicants w.e.f. 1.1.2006 with all consequential benefits, including arrears of pay and allowances. The aforesaid directions shall be complied with by the respondents within a period of two months from the date of receipt of certified copy of this order. No order as to costs.
3. As regards delay in filing in this OA, he has submitted that in the matter of pay fixation, the question of limitation does not arise. In this regard, he has relied upon the judgment of the Apex Court in the case of M.R. Gupta vs. Union of India, (1995) 5 SCC 628, wherein the Apex Court has held as under:-
The claim to be paid the correct salary computed on the basis of proper pay fixation, is a right which subsists during the entire tenure of service and can be exercised at the time of each payment of the salary when the employee is entitled to salary computed correctly in accordance with the rules. This right of a Government servant to be paid the correct salary throughout his tenure according to computation made in accordance with rules, is akin to the right of redemption which is an incident of a subsisting mortgage and subsists so long as the mortgage itself subsists, unless the equity of redemption is extinguished.
4. He has also submitted that the action of the respondents granting higher grade pay scale to a few and denying the same to the rest of those who have been similarly situated would amount to hostile discrimination meted out against the applicants which compels the applicants to approach this Tribunal. In this regard, he has also relied upon the law laid down by the Apex Court in the case of Amrit Lal Berry v. CCE, (1975) 4 SCC 714, wherein it has been held as under:-
We may, however, observe that when a citizen aggrieved by the action of a Government Department has approached the Court and obtained a declaration of law in his favour, others, in like circumstances, should be able to rely on the sense of responsibility of the Department concerned and to expect that they will be given the benefit of this declaration without the need to take their grievances to Court. He pointed out that the aforesaid decision has been affirmed by the Apex Court in yet another case of Inder Pal Yadav vs Union of India, (1985 2 SCC 548, wherein the Apex Court has held as under:-
5.. those who could not come to the court need not be at a comparative disadvantage to those who rushed in here. If they are otherwise similarly situated, they are entitled to similar treatment, if not by anyone else at the hands of this court. In later in the case of State of Karnataka vs. C. Lalitha, (2006) 2 SCC 747, the Apex Court has held as under:-
29. Service jurisprudence evolved by this Court from time to time postulates that all persons similarly situated should be treated similarly. Only because one person has approached the court that would not mean that persons similarly situated should be treated differently.
5. Further according to the learned counsel, even the Vth Central Pay Commission in its report has also recommended to the Government that decisions taken in one specific case either by the judiciary or the Government should be applied to all other identical cases without forcing the other employees to approach the court of law for an identical remedy or relief. The relevant paragraph of the said report reads as under:-
126.5 Extending judicial decisions in matters of a general nature to all similarly placed employees. We have observed that frequently, in cases of service litigation involving many similarly placed employees, the benefit of judgment is only extended to those employees who had agitated the matter before the Tribunal/Court. This generates a lot of needless litigation. It also runs contrary to the judgment given by the Full Bench of Central Administrative Tribunal, Bangalore in the case of C.S. Elias Ahmed and others v. UOI & others (O.A. Nos. 451 and 541 of 1991), wherein it was held that the entire class of employees who are similarly situated are required to be given the benefit of the decision whether or not they were parties to the original writ. Incidentally, this principle has been upheld by the Supreme Court in this case as well as in numerous other judgments like G.C. Ghosh v. UOI, [ (1992) 19 ATC 94 (SC) ], dated 20-7-1998; K.I. Shepherd v. UOI [(JT 1987 (3) SC 600)]; Abid Hussain v. UOI [(JT 1987 (1) SC 147], etc. Accordingly, we recommend that decisions taken in one specific case either by the judiciary or the Government should be applied to all other identical cases without forcing the other employees to approach the court of law for an identical remedy or relief. We clarify that this decision will apply only in cases where a principle or common issue of general nature applicable to a group or category of Government employees is concerned and not to matters relating to a specific grievance or anomaly of an individual employee.
6. In view of the above position, we dispose of this Original Application at the admission stage itself with direction to the respondents to examine the case of the applicants in the light of the common Order of this Tribunal in OA No.1046/2012 and OA No.2219/2012 decided on 17.5.2013. If their cases are covered by the said order, they shall also be extended the same benefits. The respondents shall also pass appropriate orders in compliance of the aforesaid directions within a period of two months from the date of receipt of a copy of this Order. There shall be no order as to costs.
(SHEKHAR AGARWAL) (G. GEORGE PARACKEN)
MEMBER (A) MEMBER (J)
/ravi/