Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 118]

Supreme Court of India

Smt. P. Grover vs State Of Haryana And Anr on 18 August, 1983

Equivalent citations: 1983 AIR 1060, 1983 SCR (3) 654, AIR 1983 SUPREME COURT 1060, 1983 LAB. I. C. 1661, 1983 UJ (SC) 843, (1983) 47 FACLR 320, (1983) 2 LAB LN 690, 1983 (4) SCC 291, (1983) 2 SERVLR 734, 1983 SCC (L&S) 525, (1983) 2 SERVLJ 389

Author: O. Chinnappa Reddy

Bench: O. Chinnappa Reddy, E.S. Venkataramiah

           PETITIONER:
SMT. P. GROVER

	Vs.

RESPONDENT:
STATE OF HARYANA AND ANR.

DATE OF JUDGMENT18/08/1983

BENCH:
REDDY, O. CHINNAPPA (J)
BENCH:
REDDY, O. CHINNAPPA (J)
VENKATARAMIAH, E.S. (J)

CITATION:
 1983 AIR 1060		  1983 SCR  (3) 654
 1983 SCC  (4) 291	  1983 SCALE  (2)172


ACT:
     Civil Service-Can a person promoted to a post on acting
basis be  denied the benefit of the scale of pay attached to
the post ?
6
     The  appellant   was  promoted  as-an  acting  District
Education officer  but the  order of  promotion contained  a
super-added condition  that she	 would continue	 to draw her
salary in  her existing scale of pay as a teacher. She filed
a writ	petition contending that she was entitled to the pay
of a  District Education  Officer but the same was dismissed
by the High Court.
     Allowing the appeal,



HEADNOTE:
     HELD: The	counter affidavit  filed on  behalf  of	 the
Government of  Haryana offers  no rational  explanation	 for
denying	 the  pay  of  District	 Education  officer  to	 the
appellant  after   she	was  promoted  to  act	as  District
Education Officer.  In the  absence of	any rule  justifying
such refusal  to pay to an officer promoted to a higher post
the salary of such higher post, the appellant is entitled to
be paid	 the salary of a District Education officer from the
date she was promoted to the post. [655 F-G]



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 6229 of 1983.

Appeal by Special leave from the Judgment and order dated the 29th May, 1980 of the Punjab and Haryana High Court in C.W.P. No. 1225 of 1980.

K.G. Bhagat, Addl. Soliciter General and K. K. Mohan for the appellant.

R. N. Poddar For the Respondent. The Judgment of the Court was delivered by:

CHINNAPPA REDDY, J. Special leave granted.
655
Smt. P. Grover was an outstanding teacher. In 1968-69, the Government of Haryana honoured her by presenting the State Award for teachers. She attained the age of superannuation on August 2s0, 1978. About two years before she attained the age of superannuation, she was promoted as acting District Education Officer with effect from July 19, 1976. The Government of Haryana had taken a policy decision as early as in 1965 that the Services of teachers, who had received the National or State Awards, should be extended until they attained the age of 60 years, on an year by year basis, if their service record continued to be good otherwise. Pursuant to the policy decision, Smt. Grover's services were extended first by one year and later by another year. During the period of extension of service, she worked as Principal, Government Higher Secondary School, Mahendergarh. She finally retired from service on August 31, 1980.
We mentioned that she was promoted as an acting District Education officer with effect from July 19, 1976. The order of promotion contained a super-added condition that she would draw her own pay scale which apparently meant that she would continue to draw her salary on her pay scale prior to promotion. The initial order extending her services recited that she was an acting District Education Officer, but contained a super-added condition that her pay would not be more than the maximum of the Principal's grade. Smt. Grover claims that having been promoted as District Education officer, she was entitled to the pay of a District Education officer and there was no justification for denying the same to her. A writ petition filed by her was dismissed by the High Court of Punjab and Haryana and she is before us by way of special leave under Art. 136 of the Constitution. The counter-affidavit filed on behalf of the Government of Haryana offers no rational explanation for denying the pay of District Education Officer to Smt. P. Grover after she was promoted to act as District Education officer. All that was said in the counter-affidavit was that there were no Class-I post available and therefore, she was not entitled to be paid the salary of District Education officer. We are unable to understand the reason given in the counter- affidavit. She was promoted to the post of District Education officer, a Class-I post, on an acting basis. Our attention was not invited to any rule which provides that promotion on an acting basis would not entitle the officer promoted to the pay of the post. In the absence of any rule justifying such refusal to pay to an officer promoted to a higher post the salary of such higher post (the 656 validity of such a rule would be doubtful if it existed), we must hold that Smt. Grover is entitled to be paid the salary of a District Education officer from the date she was promoted to the post, that is, July 19, 1976, until she retired from service on August 31, 1980. The appeal is accordingly allowed with costs.
H.L.C.					     Appeal allowed.
657