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 27, Cited by 0]

Central Administrative Tribunal - Delhi

Surender Kumar Jain vs M/O Personnel,Public Grievances And ... on 28 November, 2024

                                         1
                                                                OA No. 2197/2016
Item No.54/C-5

                     CENTRAL ADMINISTRATIVE TRIBUNAL
                        PRINCIPAL BENCH, NEW DELHI

                                   O.A. No. 2197/2016

                                                  Reserved on : 05.11.2024
                                                  Pronounced on : 28.11.2024


                   Hon'ble Mr. Manish Garg, Member (J)
                  Hon'ble Dr. Anand S. Khati, Member (A)


       Surender Kumar Jain
       (Aged about 66 years)
       Assistant Accounts Officer (Retd.) from
       Office of Controller of Accounts
       S/o Late Shri Uggar Sain Jain
       R/o F-158, Venus Apartments
       Plot No.43, Sector-9, Rohini
       Delhi-110085.
                                                                  .. Applicant

       (Applicant in person)

                                         Versus


       Union of India & Ors.(Through)

       1.        The Controller of Accounts
                 Ministry of Personnel, Public Grievance and Pensions
                 3rd Floor, B-Wing, Lok Nayak Bhawan
                 Khan Market, New Delhi.

       2.        The Pay and Accounts Officer (DP&AR)
                 Ministry of Personnel, Public Grievance and Pensions
                 3rd Floor, B-Wing, Lok Nayak Bhawan
                 Khan Market, New Delhi.

                                                               .. Respondents

       (By Advocate: Mr. Vijender Singh)
                                                 2
                                                                              OA No. 2197/2016
Item No.54/C-5

                                              ORDER

By Hon'ble Dr. Anand S. Khati, Member (A) The present Original Application (O.A.) has been filed by the applicant, who is a pre-1996 pensioner, seeking the following reliefs:

"8.1 declare the impugned order dated 31/5/2016 (ANNEXURE-A1) as wrong, illegal, arbitrary, discriminatory, unfair, unjust, unreasonable, violative of Article 14 & 16 of the Constitution of India and of Govt. Resolutions, notifications, orders etc., issued for implementation of 6th pay commission report whereunder revised pension/ family pension w.e.f. 1/1/2006 was authorized in favour of the Applicant by taking into account wrong grade pay of Rs. 4200/- p.m. (instead of Rs. 4800/-p.m. admissible) in PB-2, Rs. 9300-34800 and quash/set aside the said impugned order dated 31/5/2016 (ΑΝNEXURE-A1), and 8.2 order/direct the respondents to issue fresh/revised pension revision authority in favour of the Applicant authorizing pension and family pension w.e.f. 1/1/2006 after taking into account correct/ admissible amount of Grade pay of Rs. 4800/- p.m. in PB-2 i.e. Rs. 9300-34800 in terms of OM dated 6/4/16 (ANNEXURE-A/23) which revision of pension was also earlier due in terms of DP &PW OM dated 30/7/15 (ANNEXURE-A/15) but was not authorized correctly by respondents due to said arbitrary reduction of admissible grade pay of Rs. 4800/- p.m. to Rs. 4200/-, and 8.3 order/direct the respondents to pay interest @ 10% per annum on the entire amount of arrears of pension for harassing the Applicant and for illegally and arbitrarily withholding and delaying the authorization of correct amount of revised pension/family pension to the Applicant w.e.f. 1/1/2006 despite clear orders of the govt. and decisions of the Courts, from the date of filing of the present Application to the date of actual payment of the correct and admissible amount of arrears of pension to the Applicant, and 8.4 order payment of cost of the present Application, in favour of the applicant and against the respondents, as the respondents have deliberately and avoidably forced the Applicant to file the present Application despite requests/representations by the Applicant and also despite clear orders of the Govt. and of the Courts as mentioned above, and 8.5 pass any other order/direction for grant any other relief(s) in favour of the Applicant and against the respondents which this Hon'ble Tribunal deems fit in the facts and circumstances of the case."
3 OA No. 2197/2016

Item No.54/C-5

2. Briefly stated, the applicant was working as Assistant Account Officer (Group 'B' Gazetted), which is an Organized Accounts Service/cadre of Govt. of India, in the office of respondent no.1. He took voluntary retirement w.e.f. 01.08.1993. The main grievance of the applicant is that the impugned order dated 31.05.2016 (Annexure-

A1) has been passed taking into account wrong grade pay of Rs.4200/- p.m. instead of Rs. 4800/- p.m. in Pay Band 2, i.e., Rs.9300-34800/-.

2.1 The applicant, who appeared in person, drew attention to Revised Pay Scales as recommended by the 6th Central Pay Commission (CPC) and revised pay structure. In terms of the impugned order, the pay structure has been shown as Pay Band-2, Rs.

9300-34800 with Grade Pay Rs.4200/-. He further referred to a Resolution of Ministry of Finance, Department of Expenditure dated 29.08.2008 (Annexure A7) and drew attention to clause 'c' of para 1(x) regarding Group 'B' cadres, which is reproduced herein below:

"(x) Regarding Group 'B' cadres, the Commission's recommendations will be modified in the following manner: -
a)*****
b) *****
c) In the IA&AD and all organized accounts cadres, posts of Section Officers and Assistant Audit/Accounts Officers will be merged and placed in PB-2 with grade pay of Rs.4800 as recommended by the Commission.

In modification of Sixth CPC's recommendations, Audit/Accounts Officers (AOs) will be placed in PB-2 with grade pay of Rs.5400 and Senior AOs will be placed in PB-3 with grade pay of Rs.5400;"

4 OA No. 2197/2016
Item No.54/C-5 2.2 The applicant also drew attention to the fact that Part-A Section I pertains to normal replacement scales, which are not applicable to the applicant, who falls in the Organized Cadre. He did not dispute the fact that had it been a normal circumstances, the corresponding grade pay would have been Rs. 4200/-.
2.3 He further drew attention to the revised pay scales for certain common categories of staff as per Part-B Section II of the Gazette Notification dated 29.08.2008, the same is reproduced herein below:
"XX. ORGANISED ACCOUNTS CADRES* 1 Section Officer 6500- 7500- PB-2 4800 7.56.9 10500 12000 2 Assistant 7450- 7500- PB-2 4800 7.56.9 Accounts/Audit 11500 12000 Officer 3 Audit/Accounts 7500- 8000- PB-2 5400 7.56.9 Officer 12000 13500 4 Senior Audit/ 8000- 8000- PB-3 5400 7.56.9 Accounts Officer 13500 13500 *Also applicable to employees of Indian Audit & Accounts Department Accordingly, the contention of the applicant is that as he falls under the category of Assistant Accounts/Audit Officer, hence, he is entitled to grade pay of Rs.4800/-.
2.4 The applicant submitted that even though he took voluntary retirement in 1993, as per the notification dated 29.08.2008, the same is applicable to pre-retirees w.e.f. 01.01.2006. In this regard, he drew attention to clause 12 of the Annexure to Resolution No. 38/37/08-P&PW(A) dated 29.08.2008, wherein it is mentioned that 5 OA No. 2197/2016 Item No.54/C-5 all the past pensioners should be allowed fitment benefit, which is reproduced below:
12 All past pensioners should be allowed Accepted with the fitment benefit equal to 40% of the modification that pension excluding the effect of merger fixation of pension of 50% dearness allowance/ dearness shall be based on a relief as pension (in respect of multiplication pensioners retiring on or after factor of 1.86, i.e. 1/4/2004) and dearness pension (for basic pension + other pensioners) respectively. The Dearness Pension increase will be allowed by subsuming (wherever the effect of conversion of 50% of applicable) + dearness relief/ dearness allowance as dearness relief of dearness pension/dearness pay: 24% as on 1.1.2006, Consequently, dearness relief at the rate instead of 1.74. of 74% on pension (excluding the effect of merger) has been taken for the purposes of computing revised pension as on 1/1/2006. This is consistent with the fitment benefit being allowed in case of the existing employees. The fixation of pension will be subject to the provision that the revised pension, in no case, shall be lower than fifty percent of the sum of the minimum of the pay in the pay band and the grade pay thereon corresponding to the pre-
revised pay scale from which the pensioner had retired. (5.1.47) 2.5 To strengthen his contention, the applicant further relied upon various judgments passed by the Hon'ble High Court of Delhi, viz., in W.P.(C) No.3035 of 2016 dated 03.08.2016 in the matter of Ram Phal vs Union of India & Ors., in W.P.(C) No.8113 of 2016 dated 14.09.2017 in the matter of Mr. Rajendra vs Union of India & Ors., Cont. Cas © 661/2015 & CM Appl.26634/2015 dated 24.11.2015 in the matter of Bhaiyaji Gupta vs Devendra Chaudhary, Secretary, Deptt of Pension and Pensioners Welfare & Ors., W.P.(C) No.8922 of 2017 and CM No.3650 of 6 OA No. 2197/2016 Item No.54/C-5 2017 dated 17.01.2018 in the matter of Adhyapak Shakti Manch, Delhi vs Govt. of NCT Delhi & Anr. and W.P.(C) No.7805 of 2012 dated 17.12.2012 in the matter of Union of India & Ors. vs Vinod Kumar & Ors.
2.6 The applicant further relied upon various judgments passed by this Tribunal, viz. Full Bench decision in OA No.655/2010 and Batch dated 01.11.2011 in the matter of Central Government Pensioners Association & Ors. vs Union of India & Ors., and decisions rendered by coordinate Benches in OA No.2943/2017 dated 03.08.2018 in the matter of J.D. Gupta vs. Chief Secretary, Govt. of NCT of Delhi & Ors. and in OA No.520/2016 dated 27.02.2018 in the matter of L.L. Sudhakar Reddy vs Union of India & Ors.
2.7 The applicant further submitted that as per 5th CPC recommendations, the pay scale of the applicant's post was revised to Rs. 6500-200-10500 w.e.f 01.01.1996. The Department of Pension and Pensioner's Welfare issued OM No. 45/10/98-P&PW (A) dated 17.12.1998 for implementation of Govt. decision relating to retirement benefits as per 5th CPC. In para 1 of the said OM dated 17.12.1998, it was mentioned that w.e.f. 01.01.1996, pension of all pensioners irrespective of their date of retirement shall not be less than 50% of the minimum pay in the revised scale of pay introduced w.e.f. 01.01.1996 of the post last held by the pensioner and the existing provisions in the rules governing qualifying service and 7 OA No. 2197/2016 Item No.54/C-5 minimum pension were to continue to be operative. Similarly w.e.f 01.01.1996, family pension shall not be less than 30% of the minimum pay in the revised scale introduced w.e.f. 01.01.1996 of the post last held by the pensioner/deceased Govt. servant. An extract of Para 1 of the said OM dated 17.12.1998 is reproduced below:
"EXTRACT OF PARA 1 of OM dated 17/12/98 "The undersigned is directed to say that in the wake of a large number of representations received by the Government from the pensioner's Associations as well as individuals, the Government has re-considered its decision on the recommendation of the Vth Central Pay Commission regarding revision of pension/family pension as contained in para 137.14 and 134.30 of the report. The president is now pleased to decide that w.e.f. 1/1/96, pension of all pensioners irrespective of their date of retirement shall not be less than 50% of the minimum pay in the revised scale of pay introduced w.e.f 1/1/96 of the post last held by the pensioner. However, the existing provisions in the rules governing qualifying service and minimum pension shall continue to be operative. Similarly w.e.f 1/1/96 family pension shall not be less than 30% of the minimum pay in the revised scale introduced w.e.f. 1/1/96 of the post last held by the pensioner/deceased Govt. servant. Accordingly, so far as persons governed by CCS (Pension) Rules, 1972 are concerned, orders contained in the following Office Memoranda of this Department as amended from time to time shall be treated as modified as indicated below."

2.8 He further submitted that the pay scale was revised w.e.f.

01.01.1996 in terms of the above OM dated 17.12.1998 in the revised pay scale of Rs. 6500-200-10500. The basic pension was not revised/stepped up to the level of prescribed mandatory minimum 50% (fifty percent) since the pension of the applicant was reduced pro-rata as his total qualifying service was less than 33 years and as such basic pension drawn by the applicant from 01.01.1996 was Rs.

3133/- p.m. (as per ready reckoner) instead of Rs. 3250/- p.m. being 8 OA No. 2197/2016 Item No.54/C-5 50% of minimum of revised pay scale of Rs. 6500-10500 [i.e. Rs.

6500/-]. However, family pension (normal) was revised to Rs.

1950/- p.m. being 30% (thirty percent) of said minimum of Rs.

6500/- in the scale of Rs. 6500-10500 as per letter No. PAO/DPAR/Pen-20/1791 dated 04.08.1999 issued by respondent No.2 viz. Pay and Accounts Office (DPAR). A copy of said letter dated 04.08.1999 is filed herewith as Annexure A2 (colly). Further that inter alia the above mentioned pay scale of Rs. 6500-200- 10500 of the post of Assistant Accounts Officer in the Organized Accounts Department was subsequently upgraded/replaced on Notional basis w.e.f 01.01.1996 by higher pay scale of Rs.7450-225- 11500 vide Ministry of Finance, Department of Expenditure OM No. 6/82/E.III (B)/91 dated 28.02.2003 [regarding pay scales for the staff in the Organized Accounts Departments]. It may be seen that vide the above said OM dated 28.02.2003 (Annexure A3 (colly.), only pay scales were replaced/upgraded w.e.f. 01.01.1996 and there was no upgradation of the concerned post(s).

3. Per contra, the learned counsel for the respondents opposed the relief prayed for by the applicant and relied upon the averments contained in the counter affidavit. He highlighted that the applicant took voluntary retirement on 01.09.1993 (Pre-96 pensioner in the pay scale of Rs.2000-3200). At the time of his retirement, he was drawing pay in the pay scale of Rs.2000-60-2300-75-3200 in the 4th CPC. The corresponding scale was Rs.6500-200-10500 in the 5th 9 OA No. 2197/2016 Item No.54/C-5 CPC w.e.f. 01.01.1996 and Rs.9300-34800 (PB-2) + Grade pay Rs.

4200/- in the 6th CPC w.e.f. 01.01.2006. He submitted that as per P&PW OM dated 06.04.2016, the pension, family pension of the applicant was enhanced to Rs.8145/- and Rs.4887/-, respectively w.r.t. the Grade Pay of Rs.4200/-. Therefore, the applicant is not entitled for the Grade Pay of Rs.4800/- and basic pension of Rs.9375/-p.m. and Family Pension of Rs.5625/-p.m., which is corresponding pension and family pension in the pay scale of Rs.7500-250-12000 (5th CPC).

3.1 The learned counsel for the respondents drew attention to Clause 5(3) clarification 7(ii) of CCS (Pension) Rules. For better appreciation, the same is reproduced herein below:

"(5) Higher pay scales to the organized Accounts Department-Revision of Pension.-

*****

3. References have been received seeking clarification on matters of fixation of pay, pension, gratuity and commutation of pension, etc., in the light of issue of aforesaid Memorandum, dated 28.02.2003 issued by Department of Expenditure and Office Memorandum No.45/10/98-P&PW (A), dated 17.12.1998 issued by the Department of Pension. The matter has been considered in consultation with the Ministry of Finance, Department of Expenditure which notified the upgradation of the pay scales for the accounts staff. The following clarifications are issued:-

                   S.No.   Points Raised                          Clarification
                   7(ii)    Whether the benefit of Fixation of No
                            pension with reference to upgraded
                            scales could be extended to pre-96
                            retirees also.



       3.2       The learned counsel for the respondents strengthen his

arguments by drawing attention to the fact that Department of 10 OA No. 2197/2016 Item No.54/C-5 Pension & Pensioners' Welfare revised the pension/family pension of pre-2006 pensioners for the post carrying present scales in Group 'A','B','C' and 'D' (Annexure to OM No.38/37/08-P&PW(A) dated 28.01.2013), S.No.13 of the same is reproduced below:

13 2000-60- S-12 6500- PB-2 9300- 4200 16290 8145 4887 2300-75- 20- 34800 3200 10500 2000-60-

2300-75- 3200- 3500 3.3 The learned counsel for the respondents further submitted that the applicant took voluntary retirement w.e.f.01.08.1993 in the pay scale of Rs.2000-3200. Pensionary benefits of upgraded pay scale shall not be admissible to pre-96 retiree as per P&PW O.Ms. dated 05.09.2007, 05.11.2008 and O.M. dated 11.02.2009. As per para 4 & para 5 of P&PW Ο.Μ.No.38/37/08-P&PW(A) dated 11.02.2009, the table in Annexure-1 of O.M. dated 14.10.2008 is based on the CCS(Revised Pay) Rules, 2008 which are applicable to the employees in the service as on 01.01.2006 and no dispensation in this regard can be made in respect of pre-2006 pensioners for the purpose of application of the provision of the para 4.2 of the O.M. dated 01.09.2008 and the fixation of pension will be subject to the provision that the revised pension, in no case, shall be lower than 50% of the minimum of the pay in the pay band plus the grade pay corresponding to the pre-revised pay scale from which the pensioner had retired. Therefore, the benefit of upgradation of posts 11 OA No. 2197/2016 Item No.54/C-5 subsequent to their retirement would not be admissible to the pre-

2006 pensioners.

3.4 He also submitted that the applicant's Pension & Family Pension was revised as per OM dated 06.04.2016 and his Pension & Family Pension were increased to Rs.8145/- from Rs.7082/- and Rs.4887/-from Rs.4407/-, respectively, in the corresponding pay scale of Rs.2000-3200, he drawn at the time of retirement and he is not entitled for grade pay of Rs.4800/-. The applicant took voluntary retirement on 01.08.1993 after Govt. Service of 22 years 1 month & 5 days; and 5 years weightage was allowed to him at the time of retirement, thus, his total qualifying service comes to 27 years, 01 month & 5 days. Benefit of DP&PW OM dated 06.04.2016 for delinking of revised pension from qualifying service of 33 years for revision of pension allowed to him, as his Pension & Family Pension enhanced to Rs.8145/- & 4887/-, respectively. It is also submitted that the Grade Pay Rs.4800/- shown in previous authority dated 22.02.2016 issued inadvertently, was corrected as per fitment table available at S.No. 13 of O.M. dated 28.01.2013; and revised authority was issued on 30.05.2016 and sent to CPAO vide Diary No. 2700 dated 01.06.2016. There was no financial reduction or loss to the applicant to the pensioner and no downgrading of status of the applicant.

3.5 The learned counsel for the respondents has relied upon the Hon'ble Supreme Court's Judgment dated 23.11.2006 12 OA No. 2197/2016 Item No.54/C-5 in K.S.Krishnaswamy & others vs Union Of India in CA No.3174/2006; and highlighted that in pursuance of the said Judgment, O.M. dated 26.04.2004, OM dated 08.02.2005 were superseded and amended vide PPW OM No.38/86/03-P&PW(A)pt dated 05.09.2007, following clarification was given on point 7(i) and 7(ii) which was relevant for revision of pension & family pension w.e.f. 01.01.1996:

       S.No.                       Point                         Clarification
       7(i)      Whether the provisions contained in OM dt      In terms of Supreme
                 17.12.98 issued by the Department of          Court Judgment dt
                 Pension are applicable, with reference to     23.11.2006, the revision
                 the upgraded pay scales with effect from      of pension shall be

1.1.96, for the purpose of pension fixation government by OM on notional basis of average emoluments dated 17.12.98 read and the actual benefit will be allowed from with OM dt 11.05.01 19.2.03. and revision of pension in revised upgraded pay scales shall NOT be admissible/ allowed.

7(ii) Whether the benefit of fixation of pension with reference to up-graded scales could be extended to pre-96 retiree also NO It has been noted vide para 7 (i) and (ii) that in terms of Supreme Court's Judgment dated 23.11.2006, the revision of pension shall be governed by OM dated 11.05.2001 and revision of pension in revised upgraded pay scales shall NOT be admissible/allowed and benefit of fixation of pension with reference to upgraded scale would NOT be extended to pre-96 retirees. Department of P&PW further reiterated vide OM No.38/86/03- P&PW(A) dated 05.11.2008 and OM No.38/37/08- P&PW(A) dated 11.02.2009 that the benefit of 13 OA No. 2197/2016 Item No.54/C-5 revised upgraded scale of pay will not be extended to the pensioner who retired before 01.01.1996.

3.6 The learned counsel for the respondents further relied upon the Office Memorandum dated 06.07.2017 titled Revision of pension of pre-2016 pensioners/family pensioners in implementation of Government's decision on the recommendations of the 7th Central Pay Commission - Concordance tables. He drew reference to Table No.25, Scale of pay/pay in the Pay Band & Grade Pay at the time of retirement. The relevant portion of the same is reproduced below:

3.7 The learned counsel for the respondents has also relied upon the order passed by a coordinate Bench of this Tribunal in O.A. No.2784/2021 titled as Suresh Pal and Others vs Union of India and Others, dated 03.07.2023.
14 OA No. 2197/2016

Item No.54/C-5

4. Heard the applicant in person and the learned counsel for the respondents at length, perused the pleadings/written submissions placed on record and also gone through the judgments relied upon by both sides.

5. In the present O.A., the applicant took voluntary retirement w.e.f. 01.08.1993 and he is drawing pension as per Pay-band 2, i.e. Rs.9300-34800/- with Grade Pay of Rs.4200/- from the respondents, which is revised from time to time as per 5th CPC and 6th CPC. However, the applicant is seeking revision of pension and family pension w.e.f. 01.01.2006 after taking into account the Grade Pay of Rs.4800/- in the upgraded pay scales.

6. After considering the rival contentions of both sides, the material placed on record and also the instructions governing the field, the crux of the matter is whether the applicant is entitled to get the benefit of upgradation of pay granted to the Assistant Accounts/Audit Officer, as per Notification dated 29.08.2008.

According to the applicant, what is important is the scale of pay of the post during the pay revision and he is entitled to get revision in pension taking into account the upgraded pay scale with grade pay of Rs. 4800/-.

7. On the other hand, the learned Counsel for the respondents has contested his claim and, according to the respondents, the guiding factor is the scale from which the applicant retired and the 15 OA No. 2197/2016 Item No.54/C-5 subsequent upgradation of the post is totally irrelevant. As per paras 4 & 5 of P&PW Ο.Μ.No.38/37/08-P&PW(A) dated 11.02.2009, the table in Annexure-1 of O.M. dated 14.10.2008 is based on the CCS(Revised Rules), 2008 which are applicable to the employees in the service as on 01.01.2006 and no dispensation in this regard can be made in respect of pre-2006 pensioners for the purpose of application of the provision of the para 4.2 of the O.M. dated 01.09.2008 and the fixation of pension will be subject to the provision that the revised pension, in no case, shall be lower than 50% of the minimum of the pay in the pay band plus the grade pay corresponding to the pre-revised pay scale from which the pensioner had retired. Therefore, the pensionary benefits of upgradation of post subsequent to his retirement shall not be admissible to the applicant, i.e., a pre-96 retiree.

7. On a careful consideration of the pleadings on record, we noted that the issue raised in the present O.A., i.e., whether a pensioner is entitled for the pensionary benefits in accordance with the grade pay corresponding to the pre-revised pay scale from which he had retired or as per the upgraded pay scale to the post, has recently been dealt with by a coordinate Bench of this Tribunal in an identical matter, viz. O.A. No. No.2784/2021 titled as Suresh Pal and Others (supra). This Tribunal after detailed consideration of the issue and taking into consideration various decisions of the Apex Court, High Courts as well as this Tribunal and the policy governing 16 OA No. 2197/2016 Item No.54/C-5 the pensioners, dismissed the O.A. vide detailed Order dated 03.07.2023. For the sake of brevity, the relevant excerpts of the same are reproduced herein below:

"4. Learned counsel for the applicants has relied on the judgments /orders dated 01.11.2011 - by this Tribunal (PB) (Full Bench) in OA No. 655/2010, and order dated 03.08.2018 passed in OA no. 2943 of 2017 by the Principal Bench of this Tribunal, in the matter of J D Gupta Vs. The Chief secretary of NCT of Delhi. The Full Bench of this Tribunal has extended "parity" between the pre and post 2006 retirees. Drawing parallel to this judgment, the present applicants are seeking parity with the retirees of subsequent junior engineers whose pay scale was upgraded Rs 9300-34,800 + grade pay of Rs. 4200 rather than just revising the pay scales by applying the conversion formula and putting the pre -revised scale in a new scale appropriate as per the pay commission pay bands.

5. Learned counsel for the respondents has relied on the counter affidavit filed by the respondents. He drew attention of this Tribunal to para 17 and 18 which read as follows:-

"17. As per instructions issued by this Department vide OM No.38/37/08- P&PW (A) dated 1.9.2008 as amended from time to time the revised pension of a pre-2006 pensioners will not be less than of 50% of the minimum of pay in the Pay Band + Grade Pay corresponding to the prerevised pay scale from which the pensioner had retired. The instructions do not provide for Fixation of pension with respect to the upgraded pay scale, if the post from which the pensioner had retired was upgraded subsequent to his retirement.
18. It is submitted that during 5th CPC period also, an Office Memorandum dated 11.5.2001 was issued by the Department of Pension & P.W. allowing minimum pension with reference to the Corresponding pay scale and not the upgraded pay scale. This Office Memorandum was examined in the Hon'ble Supreme Court in the Civil Appeal No. 3174 of 2006 ( K.S. Krishnaswamy etc. vs. Union of lndia &eamp; Anr.). Hon'ble Supreme Court upheld the Office Memorandum dated 11.5.2001.
The counsel for the respondents drew attention to the Judgment of the Apex Court in K.S. Krishnaswamy vs Union of India in Civil Appeal No. 3174 of 2006 wherein it was held that: ― "It is common knowledge that an increase in the pay scale in any recommendation of a pay commission is a corresponding increase in the pay scale. In our view, therefore, Executive Instructions dated 11.5.2001 have 17 OA No. 2197/2016 Item No.54/C-5 been validly made keeping in view the recommendations of the Pay Commission accepted by the Policy Resolution of the Government on 30.9.1997, clarified by Executive Instructions dated 17.12.1998. The Executive Instructions dated 11.5.2001 neither over-ride the Policy Resolution dated 30.9.1997 nor Executive Instructions dated 17.12.1998 clarifying the Policy Resolution dated 30.9.1997. The Executive Instructions dated 11.5.2001 were in the form of further clarifying the Executive Instructions dated 17.12.1998 and do not over-ride the same.
Counsel for the appellants heavily relied on the Constitution Bench decision of this Court in D.S. Nakara v. Union of India (1983) 1 SCC 305 where this Court at Page 345 SCC observed that "liberalised pension scheme becomes operative to all pensioners governed by 1972 Rules irrespective of the date of retirement."

Nakara's case (supra) has been distinguished by this Court in State of Punjab & Ors. v. Boota Singh & Anr. (2000) 3 SCC 733; State of Punjab & Anr. v. J.L. Gupta & Ors. (2000) 3 SCC 736; State of West Bengal and Anr. v. W.B. Govt. Pensioners' Association & Ors. (2002) 2 SCC 179; and State of Punjab & Ors. v. Amar Nath Goyal & Ors. (2005) 6 SCC 754.

Nakara's case (supra) was a case of revision of pensionary benefits and classification of pensioners into two groups by drawing a cut off line and granting the revised pensionary benefits to employees retiring on or after the cut- off date. The criterion made applicable was "being in service and retiring subsequent to the specified date". This Court held that for being eligible for liberalised pension scheme, application of such a criterion is violative of Article 14 of the Constitution, as it was both arbitrary and discriminatory in nature. It was further held that the employees who retired prior to a specified date, and those who retired thereafter formed one class of pensioners. The attempt to classify them into separate classes/groups for the purpose of pensionary benefits was not founded on any intelligible differentia, which had a rational nexus with the object sought to be achieved. The facts of Nakara's case (supra) are not available in the facts of the present case. In other words, the facts in Nakara's case are clearly distinguishable.

In Indian Ex-Services League v. Union of India (1991) 2 SCC 104, this Court distinguished the decision in Nakara's case (supra) and held that the ambit of that decision cannot be enlarged to cover all claim by retirees or a demand for an identical amount of pension to every retiree, irrespective of the date of retirement even though the emoluments for the purpose of computation of pension be different. In K.L. Rathee v. Union of India (1997) 6 SCC 7, this Court, after referring to various judgments of this Court, has held that Nakara case 18 OA No. 2197/2016 Item No.54/C-5 cannot be interpreted to mean that emoluments of persons who retired after a notified date holding the same status, must be treated to be the same. In our view, therefore, the ratio in Nakara's case (supra) is not applicable in the facts of the present case."

5.2 The counsel for the respondents further averred that the above judgment of the Apex court has been applied in OA No. 183/ 2013 by the Coordinated Bench of this Tribunal in order dated 13.7.2015 wherein it examined the issue regarding allowing revised pension with reference to minimum of the upgraded pay scale instead of minimum of the corresponding pay scale the applicants therein and dismissed the claim of the applicant. This decision of the Ahmadabad Bench was upheld by the Gujarat High Court in CA no. 1746/2015. The Principal Bench of this Tribunal, vide order dated 15.2.2016 in OA no. 2553 of 2014 clarified that the Full Bench decision of this Tribunal vide order is not a decision in rem rather a judgment in personam. When posts and pay scales are upgraded after the retirement of employees, it was held that such upgraded pay scales are not applicable to the preupgraded employees applying full priority.

5.3 The counsel for the respondents further drew attention to the judgment of the Delhi High Court order dated 4.11.2016 in WP No. 7821 of 2012 wherein it was held that the Full Bench decision of this Tribunal did not consider the case of upgradation of posts and pay scales to different posts. He further averred that the Delhi High Court allowed the benefit of upgraded pay scales to pre-upgraded employees in WP(C ) No. 3035 of 2016 titled Rampal Vs Union of India and Others, but the Apex Court vide order dated 29.10.2018 has stayed this judgment of the Delhi High Court.) 5.4 Similarly, the counsel for the respondents drew attention to the decision of the Apex Court in Union of India & Ors vs R Sethumadhavan has struck down the decision of the Madras High Court in WP No. 13207/ 2013 wherein the High Court allowed the benefit of upgradation without discussing the apex Courts decision in K.S. Krishnaswamy case(supra).

5.5 In view of the above, the counsel for the respondents averred that the applicants are entitled to revised pension with reference to the minimum of revised corresponding pay scale and not with reference to upgraded pay scale.

6. I have gone through the records of the case thoroughly and the heard the arguments by the counsels carefully.

6.1 It would not be out of place to trace and discuss the Evolution of Modified parity of Pensioners of the Central government.

6.2 The present policy governing the pensioners belonging to different time periods of services to the Government is best termed as "Modified Parity of Pensioners". This policy has evolved over a period of time taking into various judicial pronouncements, demands of employee associations and federations of retired employees/pensioners and deliberations 19 OA No. 2197/2016 Item No.54/C-5 amongst various wings of the Central Government. This has been succinctly mentioned in Chapter 10, specifically in Paras 10.1.53 to 10.1.63 . It will not be out of place to reproduce the entire analysis as done by the 7th Pay Commission as under:-

"Parity in Pension between Pre and Post Seventh CPC Retirees 10.1.53 This Commission has received a number of representations on the issue of disparities in pensions between past pensioners and existing pensioners. The JCM-Staff Side, has in its memorandum, stated that the pay of every preSeventh CPC retiree should be notionally determined (corresponding to the post from which he or she retired and not corresponding to the scale from which he or she retired) as if he or she is not retired and then the pension n be computed under the revised liberalized Rules which are to be applicable to the post Seventh CPC retirees. A similar view has been expressed by a number of other Associations/Bodies representing Central Government pensioners. Further, certain groups of pensioners have contended that based on the recommendations of the VI CPC, the new pay structure consisting of Pay Bands and Grade Pay has led to bunching of a number of pre revised pay scales into a particular Pay Band. This, in their view, has placed pre- 01.01.2006 pensioners in Certain Pay Scales/Pay Bands at a disadvantage not only compared to the post 01.01.2006 pensioners in the corresponding pay scales but also in comparison to post 01.01.2006 retirees of lower pay scales.
Analysis and Recommendations 10.1.54 The Commission is of the view that the issue of parity in pensions is extremely important from the viewpoint of inter-temporal equity and merits a careful examination.
10.1.55 Treatment of Existing and Past Pensioners over time: The concerns of pensioners' associations and of individual pensioners on the issue of disparities in pensions amongst broadly comparable retirees, has been dealt with in reports of successive CPCs and also by the government. This is detailed in the succeeding paragraphs.
10.1.56 Till the III CPC, it was a general view that past and future pensioners cannot be treated at par and the practice was that benefit of improvement in the pension would be available to newly retiring pensioners from a prospective date. In fact the III CPC took the view that serving government employees and pensioners could not be treated at par as regards grant of DA at the same rate. A significant change in the paradigm for treatment of pensioners, past and future, emerged from the judicial pronouncement in D.S. Nakara vs Union of India in 20 OA No. 2197/2016 Item No.54/C-5 1982 (AIR 1983 SC 130), based on which, for the first time, improvements in pensionary benefits were extended to pensioners who had retired prior to the date from which improvements became effective.
10.1.57 The IV CPC recommended, for both Civil and Defence pensioners, additional relief in terms of a percentage increase in amount of pension subject to a certain minimum increase. Separate rates were applicable to pensioners drawing pension upto 500 per mensem and those above 500 per mensem.
10.1.58 The V CPC made a definitive shift in the treatment of past pensioners. The Commission took the view that the process of bridging the gap in pension of past pensioners, set into motion by the IV CPC by grant of additional relief in addition to consolidation of pension, needed to be continued so as to achieve complete parity over a period of time. It, accordingly, recommended that pension of all the pre-1986 retirees may be updated by notional fixation of their pay as on 1 January, 1986 by adopting the same formula as for the serving employees. The consolidated pension so arrived at was to be not less than 50 percent of the minimum pay, as revised by V CPC, of the scale of the pensioner at the time of retirement. This principle by which past pensioners are brought up to the minimum of the scale which replaced the scale in which the pensioner retired has been termed as modified parity. This consolidated amount of pension was to be the basis for grant of dearness relief in future.
10.1.59 The VI CPC noted that modified parity had already been conceded between pre and post 1 January, 1996 pensioners. It also observed that full neutralisation of price rise on or after 1 January, 1996 had also been extended to all the pensioners. Therefore, the Commission felt that no further changes in the extant rules were necessary. To maintain the existing modified parity between present and future retirees, it recommended that those who retired before 01.01.2006 be given the same fitment benefit as was recommended for the existing government employees.
10.1.60 The above points to a distinct transition in the view taken by successive CPCs and the government, beginning with the III CPC. The V CPC, by recommending that pension of all the pre-1986 retirees should be updated by notional fixation of their pay, made a landmark advancement in the regime for past pensioners. In principle, the VI CPC proposed provision of the same modified parity as was envisaged in by the V CPC. However, the new pay structure introduced by the VI CPC, based on running Pay Bands and Grade Pays, led to the bunching of a number of pre revised pay scales into a particular Pay Band, thereby diminishing the benefit of the intended modified parity. This naturally led 21 OA No. 2197/2016 Item No.54/C-5 to several representations following which certain corrective orders were issued by the government, some of which were based on the orders of various Courts.
10.1.61 Judicial Pronouncements on the Issue: The issue of pension has been a matter of debate in a large number of cases before the Hon'ble 13 OA No.2784 of 2021 Court No.6 (item No.48) Supreme Court of India. One of the early leading judgments on the subject is the case of D.S. Nakara V/S Union of India &Ors. [1983] 1 SSC 305. In this case, it was held that pensioners form a class as a whole and cannot be micro-classified by an arbitrary, unprincipled and unreasonable eligibility criteria for grant of revised pension. This ratio further came up for consideration before another constitutional bench in the case of Krishan Kumar V/S Union of India &Ors. [(1990 4 SCC 207)]. This constitutional bench distinguished the D.S. Nakara (supra) and held that it has limited application. The D.S. Nakara case again came up for discussion in the case of Indian Ex Services League V/S Union of India &Ors [(1991) 2 SCC 104)]. This Constitutional Bench further considered the case of D.S. Nakara and held that this case has limited application and its ambit cannot be enlarged to cover all claims made by pensioners retirees or a demand for an identical amount of pension to every retiree from the same rank irrespective of the date of retirement, even though the reckonable emoluments for computation of their pension be different. The decision of D.S. Nakara came up for consideration in two successive constitutional benches and they did not approve the ratio enunciated in the case D.S. Nakara (Supra). Subsequently, the case of D.S. Nakara (Supra) has been followed by some Benches and some have distinguished it. A large number of cases have been summed up recently in the decision given in the case of State of Punjab V/S Amar Nath Goyal [(2005) 6 SCC 754)]. In this case, all cases on the subject were reviewed and it was laid down that the government can make distinction in the matter of payment of pension between two classes of pensioners. Various decisions, including the aforesaid two constitutional benches i.e., Krishan Kumar (Supra) and Indian Ex-Services League (Supra) and the judgment given in D.S. Nakara(Supra) were considered.

Decisions given in the case of Action Committee South Eastern Railway Pensioners V/S Union of India [(1991 Supp. (2) SCC 544)] was also referred to. In this case also, it was accepted that distinction can be made between two pensioners. Similarly in the case of State of Rajasthan V/S Amrit Lal Gandhi [(1997) 2 SCC 342)], it was held that financial implication can be a consideration for making two classes of the pensioners though similarly placed. Similarly in the case of State of Punjab V/S Buta Singh [(2000) 3 SCC 733)], the Supreme Court held that the position that emoluments of persons holding the same status who retired after a notified date must be treated to be the same cannot be 22 OA No. 2197/2016 Item No.54/C-5 accepted. In the case of State of Punjab V/S G.L. Gupta [(2003) 3 SCC 736)] it was held that for grant of additional benefits that had financial implications, the prescription of a specific future date for conferment of additional benefits could not be considered arbitrary. However, the Apex Court has also taken a contrary view in some cases relying on D.S. Nakara's case.

10.1.62 In the case of Dhanraj & Ors. V/S State of J&K and Others [(1994) 4 SCC 30)], it was held with reference to government order of J&K, that the distinction between pre and post retires of June 1981 in payment of pension cannot be justified and it is violative of Article 14 of Constitution. Similarly, in a recent judgement of Hon'ble Court given in the case of Union of India &Anr. V/S SPS Vains (Retd.) &Ors. [(2008) 2 SCC (LS 838)], the case of D.S. Nakara (Supra) was followed and it was held that the disparity created within the same class i.e., two officers both retired as Major Generals one prior to 1.1.1996 and other after that date but getting different amounts of pension was arbitrary and that the same also offends Article 14 of the Constitution of India.

10.1.63 The legal position that emerges from the aforesaid decision of the Apex Court is that classification should be founded on a rational basis while distinguishing one class from other. It should not be discriminatory or violative of Article 14 of the Constitution. The Apex Court has examined each case on its merit and wherever they have found that distinction between similarly placed classes is discriminatory then the same has been struck down."

6.3 From the above, it is clear that the Modified parity, as recommended by the Vth Pay Commission, has been accepted by the VIth and VIIth Pay Commissions. The basis of modified parity is that the basic pay scale of the retiree would be brought as ―the minimum of the pay band to which revised pay falls and that would constitute the base pay scale for calculating 50% of the relevant emoluments for calculating pension on which DA shall be granted.‖ In other words, it does not allow full parity between the retirees of the pre and post effective date of implementation. The post effective date retirees will have a separate base pension as per the revised pay scales. In other words, the Government has created two classes of retirees - one belonging to pre-specified date and the other to the post specified date. That is reasonable classification without violating Article 14 of the Constitution of India. This kind of categorization or classification has been upheld by the Apex Court in catena of judgments 6.3.1 The Parity between pre and post defined period retirees has also been dealt in the One Rank one Pension (OROP) issue in case of the retirees from the Armed Forces. The Government of India, vide their OM No 12(1) 2014/D (Pen/Pol)-Part-II dated 7.11.2015 by the Department of Ex-servicemen Welfare, Ministry 23 OA No. 2197/2016 Item No.54/C-5 of Defence, has notified the One Rank One Pension (OROP) to the Defence Force Personnel. This was a hybrid parity principle applied to the retirees of Defence forces. The retirees from Armed Forces agitated against this notification of modified parity, demanding full parity of all retirees from the same ranks, with the same years of service. They claimed that the 2015 OROP policy differed from the original promise based on the Koshyari Committee Report. In the 2015 policy, enhancements in pension were not 'automatically' passed on to past pensioners. As per the 2015 policy, servicemen who retired prior January 1st 2014 would be entitled to pension on the basis of the average of the maximum and minimum salary drawn for their rank in 2013. Servicemen who retired after January 1st 2014 would receive pension based on their last drawn pay. The rates of pension would be revised every five years, rather than automatically, with the first revision due in 2019.

6.3.2 The veterans objected to the creation of two classes of pensioners earning different rates of pension despite having retired from the same rank and having served for the same amount of time. They filed a petition in the Supreme Court in Writ Petition (Civil) No. 419 of 2016 titled Indian Ex Servicemen Movement & Ors. Vs. Union of India & Ors. On March 16th 2022, a Bench comprising Justices D.Y. Chandrachud and Surya Kant upheld the 'One Rank One Pension' (OROP) policy as proposed by the Union Government. The petitioners claimed that the 2015 policy was arbitrary and discriminatory under Articles 14 and 21 as it created two separate classes of retirees having the same rank and years of service. Further, the petitioners claimed that the Union government reneged on their OROP promise by not adhering to the Koshyari Committee Report.

6.3. 3 The Court dealt with two questions:

(i) Is the Union's 2015 OROP policy arbitrary and discriminatory?
(ii) Was the Union's 2015 OROP scheme contrary to the original policy decision of the Government?

6.3.4. The Supreme Court held that the policy was not discriminatory--the same definition of OROP was applicable to all pensioners irrespective of their date of retirement. All pensioners are subjected to the same periodic review. No separate category was made for automatic review. The Court also held that there was no legal mandate entitling pensioners holding the same rank to the same amount of pension.

6.3.5 Additionally, the Apex Court held that the decision to use the average of the maximum and minimum salary drawn for the rank in 2013 is a policy decision. As such, the Court does not have the jurisdiction to interfere with such decisions. The Supreme Court upheld the Ministry of Defence's November 2015 communication and stated that the 2015 policy could not be struck down merely because it violated the 'original understanding' of the policy. The makers of a policy are at liberty to determine its implementation.

24 OA No. 2197/2016

Item No.54/C-5 6.3.6 The Apex Court has examined the issue when the government created two distinct class of retirees based on reasonable classification and upheld that such distinction is not discriminatory and violative of Article 14 of the Constitution of India.

7. There are two strands of judgments by the Central Administrative Tribunal, the High Courts and the Apex Court. One strand follows the ratio of the judgment of the Apex Court in D.S. Nokara (supra) case which held that pensioners from a single class as a whole and cannot be micro-classified into different classes for grant of revised pension. The other group of judgments follow the Krinshnaswamy (supra) case.

7.1. It would not be out of place to analyze the orders of various Coordinated Benches of the CAT regarding revision/ upgradation of pay scales applicable to retirees. The Full Bench of the CAT in its order dated 01.11.2011 in OA No. 0655/2010 along with OA No. 3079/2010, OA No. 0306/2010 and OA No. 0507/2010 analyzed the issue relating to the revised pay scales of principals of Delhi Government schools, which were revised as per the 6th Pay Commission Recommendations (as accepted by the Central Government), with effect from 1.1.2006 to Rs 12,000- 16,500 in PB- III with Grade Pay of Rs 7,600/-. However, vide OM dated 11.02.2009, the Department of Pension and Pensioners' Welfare clarified that the pre-2006 pensioners would not be subject to the benefit of the above said revision. The Full Bench of CAT vide order dated 1.11.2011 granted "parity" to both pre-2006 and post 2006 pensioners and directed all pensioners of all pre-2006 be fixed w.e.f 1.1.2006 in accordance with 6th CPC.

7.2 This order of the Tribunal was challenged in the Delhi High Court and subsequently in the Supreme Court. The decision of the Full Bench of CAT at its Principal Bench was upheld by these Superior Courts. The operative part of the said order of CAT is as follows:-

"29. From the above extracted portion it is clear that the principle of modified parity, as recommended by the V CPC and accepted by the VI CPC and accepted by the Central Government provides that revised pension in no case shall be lower than 50% of the sum of the minimum of the pay in the pay band and grade pay corresponding to revised pay scale from which the pensioner had retried. According to us, as already stated above, in the garb of clarification, respondents interpreted minimum of pay in the pay band as minimum of the pay band. This interpretation is apparently erroneous, for the reasons:
a) if the interpretation of the Government is accepted it would mean that pre-2006 retirees in S-29 grade retired in December, 2005 will get his pension fixed at Rs.23700/-

and anther officer who retired in January 2006 at the minimum of the pay will get his pension fixed at Rs.27350/- . This hits the very principle of the modified parity, which 25 OA No. 2197/2016 Item No.54/C-5 was never intended by the Pay Commission or by the Central Government;

b) The Central Government improved upon many pay scales recommended by the VI CPC. The pay scale in S-29 category was improved from Rs.39200-67000/- plus Grade Pay of Rs.9,000/- with minimum pay of Rs.43280/- to Rs.37,400- 67000/- with grade pay of Rs.10,000/- with minimum pay of Rs.44,700/- (page 142 of the 21 OA No.2784 of 2021 Court No.6 (item No.48) paper-book). If the interpretation of the Department of Pension is accepted, this will result in reduction of pension by Rs.4,00/- per month. The Central Government did not intend to reduce the pension of pre- 2006 retirees while improving the pay scale of S-29 grade;

c) If the erroneous interpretation of the Department of Pension is accepted, it would mean that a Director level officer retiring after putting in merely 2 years of service in their pay band (S-24) would draw more pension than a S-29 grade officer retiring before 1.1.2006 and that no S-29 grade officer, whether existing or holding post in future will be fixed at minimum of the pay band, i.e., Rs.37,400/-. Therefore, fixation of pay at Rs.37,400/- by terming it as minimum of the pay in the pay band is erroneous and ill conceived; and

d) That even the Minister of State for Finance and Minister of State (PP) taking note of the resultant injustice done to the pre-11.2006 pensioners (pages 169-170) had sent formal proposal to the Department of Expenditure seeking rectification but the said proposal was turned down by the officer of the Department of Expenditure on the ground of financial implications. Once the Central Government has accepted the principle of modified parity, the benefit cannot be denied on the ground of financial constraints and cannot be said to be a valid reason.

30. In view of what has been stated above, we are of the view that the clarificatiory OM dated 3.10.2008 and further OM dated 14.10.2008 (which is also based upon clarificatiory OM dated 3.10.2008) and OM dated 11.02.2009, whereby representation was rejected by common order, are required to be quashed and set aside, which we accordingly do. Respondents are directed to re-fix the pension of all pre-2006 retirees w.e.f. 1.1.2006, based on the resolution dated 29.08.2008 and in the light of our observations made above. Let the respondents re-fix the pension and pay the arrears thereof within a period of 3 months from the date of receipt of a copy of this order. OAs are allowed in the aforesaid terms, with no order as to interest and costs".

7.3 The CAT vide order dated 01.11.2011 held that "Central Government provides that the "the revised pension in no case shall be lower than 50% of the sum of the minimum of the pay in the pay band and grade pay corresponding to revised pay scale from which the pensioner retired".

26 OA No. 2197/2016

Item No.54/C-5 7.4 The said order did not pronounce that the revised pay scale for the principals who retired prior to 1.1.2006 was Rs 12,000- 16,500 in PB-III with Grade Pay of Rs 7,600/ instead of Rs 10,000- 15,5000 which becomes the revised pay scale after the conversion table by the said Pay Commission. In other words, the Full Bench upheld the principle of modified parity. The question of upgradation pay scale of the Principals was not an issue and no finding was given in the said order which was upheld till the Supreme Court.

8. Subsequently, various orders of the Tribunal followed this order of the full bench of CAT and erroneously interpreted that whenever any upgradation takes place for a particular post and higher pay scales were granted to the incumbents serving thereon, then all retirees irrespective of their date of retirement shall get the pension based on the same upgraded scale. This is going beyond the principle upheld by the Full Bench of CAT and upheld by the Apex court. When full parity was not an issue and no verdict was given regarding that, the subsequent CAT orders have accepted this erroneous interpretation and allowed the base pension following the principals of Full Parity against the recommendations by the subsequent Pay Commissions and accepted by the Central Government.

8.1 Upgradation of a post and the revised payscales thereof creates separate classes of pensioners. Over a period of time, the job requirement of Organizations within Government changes. Some changes are gradual and others are significant and the nature of the jobs and posts undergo significant change. Depending on the job requirement, sometimes the educational qualifications and experience for a post also undergo change. Accordingly, the Pay Commissions also recommend different and upgraded pay scales for the incumbents in a particular rank. That applies prospectively to the serving employees and on their retirement, the upgraded pay scale becomes the basis on which they draw their pensions. But the retirees from the same rank prior to such upgardation are entitled the revised pay scale as per Vth Pay Commission Principles "that the revised pension in no case shall be lower than 50% of the sum of the minimum of the pay in the pay band and grade pay corresponding to revised pay scale from which the pensioner retired."

8.2 Giving the benefit of full parity i.e. allowing the upgraded and revised pay scales to the previously retired employees is against the policy of the Government. The Government has rightly adopted the policy of Modified Parity, both for the civilian retirees (as per the principle of Vth Pay Commission Recommendations) and to the veterans retired from the Defence Forces (as per the 2015 OROP Policy).

8.3 I agree with the averment by the counsel for the Respondents that the Apex court in Krishna Swamy (supra) case has clarified that the upgraded pay scales are not applicable to pre- upgraded retirees. I also agree with the contention of the counsel for the respondents that the Full Bench decision of the CAT which have given modified parity may be considered as 27 OA No. 2197/2016 Item No.54/C-5 judgments in personam than in judgments in rem as the issues framed here had not been framed in those judgments /orders and as full parity has not be declared and upheld as policy by the Central Government in pursuance to those judgments /orders. Hence, the ratios of judgments cited by the learned counsel for the applicants are not applicable to the present case where full parity sought between the retirees from the post of Principal prior to the upgradation of the pay scales and after the upgradation of the pay scale of the post of principal.

8.4 In OA no. 2726/2019, OA No.2729/2019 (decided on 4.12.2022), OA No. 4138/2017 2 (decided on 23.2.2022) OA No. 655/2021 (decided on 3.8.2021), have quoted the order of this Tribunal in OA no. 2943/2017 decided on 3.8.2018 and upheld by the Delhi High Court in WP( C ) no. 2255 of 2019. The Coordinated Bench of CAT in OA no. 2493/2017 in the matter of J D Gupta Vs The Chief Secretary of NCT of Delhi has extended full parity between the pre and post 2006 retirees without discussing the issue that the pay scale of the principal has been upgraded to new scale rather that just revising the pay scales by applying the conversion formula and putting the pre - revised scale in a new scale appropriate as per the Pay Commission fitment table for the relevant pay band. Even the spirit of Full Bench judgment in OA no 0655/2010 was also lost in those judgments/orders. The Full Bench in the said judgment dated 1.11.2011 upheld the modified parity than allowing full parity. According to OM F.No. 37/08-P& PW(A) dated 28.1.2013, "The pension of pre-2006 pensioners would be stepped up to 50% the sum of the sum of minimum of pay in the Pay Band and Grade Pay corresponding to the pre-revised pay scale from which the pensioner retired, as arrived at with the fitment tables annexed to the Ministry of Finance , Department of Expenditures OM No. 1/1/2008-7IC dated 30th August 2008." The Department of Pension and Pensioners' Welfare vide their Om No. 38/37/08 -P& PW (A) dated 30.6.2015 has further clarified:

2. Several petitions were filed in Central Administrative Tribunal, Principal Bench, New Delhi inter alia claiming that the revised pension of the pre-2006 pensioners should not be less than 50% of the minimum of the pay band + grade pay, corresponding to the pre-revised pay scale from which pensioner had retired, as arrived at with reference to the fitment tables annexed to Ministry of Finance, Department of Expenditure OM No.1/1/2008-1C dated 30th August, 2008. Hon'ble CAT, Principal Bench, New Delhi vide its common order dated 01.11.2001 in OA No.655/2010 and the other connected OAs directed to re-

fix the pension of all pre-2006 retirees w.e.f. 1.1.2006 based on the Resolution dated 29.8.2008 of the Department of Pension & Pensioners' Welfare and in the light of the observations of Hon'ble CAT in that order.

3. The above order was challenged by the Government by filing Writ Petition No.1535/2012 in respect of OA No. 655/2010 and WP No.2348-50/12 in respect of the three other connected OAs in the High Court of Delhi. The Hon'ble High Court in its common Order dated 29.4.2013 28 OA No. 2197/2016 Item No.54/C-5 noted that the DoP&PW had, in the meanwhile, issued an OM No.38/37/08-P&PW (A) dated 28.1.2013 which provided for stepping up of pension of pre2006 pensioners w.e.f. 24.9.2012 to 50% of the minimum of pay in the pay band and grade pay corresponding to pre-revised pay scale from, which the pensioner had retired. Hon'ble High Court observed that the only issue which survived was, with reference to Paragraph 9 of OM dated 28.1.2013 which makes it applicable w.e.f. 24.9.2012 instead of 1.1,2006. Hon'ble High Court of Delhi dismissed the Writ Petition No.1535/2012 along with three other Writ Petition vide its order dated 29.4.2013. Special Leave Petitions (No.23055/2013 and No.36148-50/2013) filed against the said order dated 29/4/2013 of the Hon'ble Delhi High Court have also been dismissed by the Hon'ble Supreme Court.

4. Accordingly, in compliance with the above judicial pronouncements, it has been decided that the pension/family pension of all pre-2006 pensioners/family pensioners may be revised in accordance with this Department's OM No.38/37/08-P&PW(A) dated 28.1.2013 with effect from 1.1.2006 instead of 24.9.2012. Further, this benefit has already been granted to the Applicants in OA No. 655/2010 vide OM of even No. dated 26/08/2014 read with OM dated 19/09/2014 following dismissal of SLP (C) No.23055/2013 by the Hon'ble Supreme Court.

9. In view the above, the claim of the applicant to revise the base scale of Junior Engenderers to pay scale of Rs 5000-125-8000, the pay scale of 5th pay scale for pension purpose is not tenable as such pay scale is for the upgraded posts and applicable to the retirees after such upgradation. Granting such benefit would amount to giving full parity to these pensioners with the post upgraded pensioners, which is not the intent of the Pay Commission, nor the Central Government. Instead, the respondents have stepped up to 50% sum of the minimum of pay in the pay band and grade pay corresponding to the pre-revised pay scale. Hence, they have applied the "modified parity" as recommended by the 5th Pay Commission and subsequently accepted by the 6th Pay Commission and the 7th Pay Commission.

10. In view of the above, I find no merit in the OA and hence it is dismissed. There shall be no order as to costs."

8. It is also pertinent to mention that in compliance of the Judgment dated 23.11.2006 of the Hon'ble Supreme Court's in K.S. Krishnaswamy & others (supra), earlier OMs dated 26.04.2004 and 08.02.2005 were superseded and amended vide P&PW OM 29 OA No. 2197/2016 Item No.54/C-5 No.38/86/03-P&PW(A)pt dated 05.09.2007 and as per clarifications 7(i) and 7(ii) of the same, already reproduced hereinabove, the revision of pension shall be governed by OM dated 11.05.2001 and the benefit of fixation of pension with reference to upgraded scales could NOT be extended to pre-1996 retirees. For ready reference, the OM dated 11.05.2001 is extracted below:

"Subject: Implementation of Government's decision on recommendations of the Fifth Central Pay Commission
- the clarification regarding post/ scale of pay held by the retired Govt. servant.
The undersigned is directed to refer to this Department's O.M. No. 45/10/98 P&PW(A) dated 17th December, 1998 wherein the criteria to be adopted by the Pension Sanctioning authorities while stepping up of the consolidated pension of retirees have been detailed.
In the course of implementation of the above order, clarifications have been sought by Ministries/ Departments of Government of India about the actual connotation of the "post last held" by the pensioner at the time of his/her superannuation. The second sentence of O.M. dated 17.12.1998, i.e."pension of all pensioners irrespective of their date of retirement shall not be less than 50% of the minimum pay in the revised scale of pay w.e.f. 1.1.96 of the post last held by the pensioner, shall mean that pension of all pensioners irrespective of their date of retirement shall not be less than 50% of the minimum of the corresponding scale as on 1.1.96, of the scale of pay held by the pensioner at the time of superannuation/retirement.
Other provisos contained in the O.M. of 17th December, 1998 will remain unchanged.
This clarification issues with the approval of the Ministry of Finance, Department of Expenditure."

In terms of the above clarifications, the revision of pension in revised upgraded pay scales shall NOT be admissible/allowed and benefit of fixation of pension with reference to upgraded scale would NOT be extended to pre-1996 retirees. Department of P&PW also 30 OA No. 2197/2016 Item No.54/C-5 reiterated the same vide OM No.38/86/03- P&PW(A) dated 05.11.2008 and OM No.38/37/08- P&PW(A) dated 11.02.2009 that the benefit of revised upgraded scale of pay will not be extended to the pensioner who retired before 01.01.1996.

9. As indicated earlier, the applicant took voluntary retirement from service w.e.f. 01.08.1993 during the 4th Pay Commission and his pension has already been revised in the corresponding pay scales as per 5th CPC, 6th CPC and 7th CPC; and now there is no justification claiming the benefit of subsequent hike in the upgraded scale for the post of the Assistant Accounts/Audit Officer effected by subsequent Pay Commission, as clearly held in Krishnaswamy & Ors. (supra) that 'it is the common knowledge that the corresponding increase in any pay commission is of the scale of pay and not the post.'

10. In view of the above discussion, we are of the considered opinion that the contentions raised by the applicant have no basis and his claim is unacceptable. The Original Application is bereft of merits. The same is accordingly dismissed. However, in the facts and circumstances, there shall be no order as to costs.

       (Dr. Anand S. Khati)                              (Manish Garg)
            Member (A)                                    Member (J)


       /jyoti/