High Court Punjab-Haryana High Court

Rajbir Singh And Others vs Haryana State Electricity Board … on 31 January, 2009

Punjab-Haryana High Court
Rajbir Singh And Others vs Haryana State Electricity Board … on 31 January, 2009
CWP No.12029 of 1998                  1



IN THE HIGH COURTOF PUNJAB AND HARYANA, CHANDIGARH.

                                           CWP No. 12029 of 1998
                                           Date of decision: 31.1.2009

Rajbir Singh and others
                                                   ....Petitioners.

                          vs.

Haryana State Electricity Board and others
                                               ..Respondents


CORAM:      HON'BLE MR.JUSTICE J.S.KHEHAR.
            HON'BLE MR.JUSTICE AJAY KUMAR MITTAL.
            HON'BLE MR.JUSTICE SURYA KANT.

                              ---
Present     Mr.R.C.Chatrath, Advocate, for the petitioners.

            Mr.H.S.Hooda, Advocate General Haryana, with
            Mr.Gaurav Mohunta, Advocate, for HSEB.

            Mr.R.K.Malik, Senior Advocate, with
            Mr.Vishal Malik,Advocate,for the added respondents.

                          --

J.S.KHEHAR,J.

1. There are 12 petitioners in this case. All the petitioners were

inducted in the service of the Haryana State Electricity Board (hereinafter

referred to as “the HSEB”) from September 1986 to October 1988, as

Assistant Linemen. At the time of their appointment all the petitioners

possessed the qualification of matriculation, as well as, two years certificate

course of ITI/Polytechnic. Petitioner No.11 Rajbir Singh is stated to have

died during the pendency of the instant writ petition, whereas, the remaining

petitioners are stated to be continuing in the service of the HSEB.

2. It would also be pertinent to notice, that as a result of the

issuance of a notification bearing No.S.O.106/H.A.10/98/S/23,24,25/98,
CWP No.12029 of 1998 2

dated 14.8.1998, the HSEB went through a constitutional change. As a

result thereof, the petitioners came to be allocated to the Uttar Haryana Bijli

Vitran Nigam ( hereinafter referred to as “the UHBVN”).

3. At the time of appointment of the petitioners as Assistant

Linemen, they were placed in the unrevised pay scale of Rs.350-600, with a

selection grade of Rs.400-700 for 20% of the posts. Consequent upon the

revision of the pay scales introduced in the HSEB through Circular No.1

( Revision of Pay Scales)-Office Order No.384/Finance, dated 19.8.1987 the

pay scale of Assistant Linemen was revised to Rs.800-1150. The pay

scales of Assistant Linemen was again revised to Rs.825-1300 with effect

from 1.1.1986 through Circular No.391 (Revision of Pay Scales)-Office

Order No. 391/Finance, dated 2.11.1987.

4. Assistant Linemen working in the HSEB/UHBVN were

aggrieved by the fact that they had been placed in the pay scale of Rs.825-

1300 with effect from 1.1.1986. They accordingly made representations to

the authorities through their Unions/Associations/Federations including the

HSEB Technical Employees Union. So as to examine the representations

made by various sections of the employees of the HSEB/UHBVN, a

Committee was constituted, through an office order dated 19.1.1989. It is

the case of the petitioners that the aforesaid Committee found merit in the

claims raised on behalf of the Assistant Linemen, and accordingly,

recommended that the pay scale of Assistant Linemen be modified from

Rs.825-1320 to Rs.1200-2040, with effect from 1.5.1990. It is pointed out

that the aforesaid recommendation was implemented for the cadre of

Assistant Linemen through Circular No.66 (Revision of Pay Scales)-Office

Order No.511/Finance dated 7.2.1991 (Annexure-P3).
CWP No.12029 of 1998 3

5. Although the cadre of Assistant Linemen was granted the pay

scale of Rs.1200-2040 in consonance with the demand made by Assistant

Linemen (including the petitioners), the grievance raised by the petitioners

through the instant writ petition is, that the aforesaid scale of pay should

have been released to the petitioners with effect from 1.1.1986 as per their

claim, and not prospectively with effect from 1.5.1990. It is the claim of the

petitioners that the HSEB/UHBVN had impliedly acknowledged that the

pay scale of Rs.825-1300 released to Assistant Linemen was

anomalous/defective, by accepting that they were entitled to the scale of

Rs.1200-2040. According to the petitioners, an anomaly/defect is liable to

be corrected/rectified with effect from the date when the anomaly/defect

had arisen. Otherwise, according to the petitioners, the petitioners will be

deemed to have been paid salary for the period from 1.1.1986 to 1.5.1990

under an incorrect/defective pay scale. It is also the case of the petitioners

that it is a settled proposition of law that an anomaly has to be removed

from the date it had arisen, rather than, from any subsequent date

prospectively. The demand of the petitioners, therefore is, that they should

be released the benefit of the pay scale of Rs.1200-2040 with effect from

1.1.1986.

6. The instant petition along with 22 other connected civil writ

petitions were allowed by a Division Bench of this Court through a

common order dated 29.1.1999. While allowing the instant writ petition,

the Division Bench based its decision on a number of considerations,

details whereof have been summarised by us as under:-

Firstly, reliance was placed on an earlier decision rendered by

this Court in Shyam Sunder and others v. Haryana State
CWP No.12029 of
1998 4

Electricity Board and others (CWP No. 13360 of 1996, decided

on 22.9.1997) wherein, the same claim relating to the cadre of

Assistant Linemen had been adjudicated upon by this Court, and

wherein the plea that “…Once the claim of the pay parity has

been granted to the petitioners, there is no reason to assign

different dates for its effect. The Revised pay scale should be

given from the same date for its effect. The revised pay scale

should be given from the same date, as in the case of other

categories of employees. The petitioners’ contention is that the

revised pay scale given from May 1, 1990 instead of January 1,

1986 is the result of discrimination and arbitrariness…” was

accepted by this Court.

Secondly, the Division Bench while disposing of the instant writ

petition also placed reliance on the fact, that a petition for Special

Leave to Appeal, filed against the judgment rendered by this

Court in Shyam Sunder’s case (supra), had been dismissed by the

Supreme Court on 9.2.1998.

Thirdly, this Court while disposing of the instant writ petition on

29.1.1999 had recorded a categoric finding to the effect that the

judgment rendered by this Court in Shyam Sunder’s case (supra)

had been implemented by the HSEB/UHBVN, and as such, the

same relief which was allowed by the respondents to others

similarly situated as the petitioners herein, should be granted to

the petitioners as well.

Fourthly, it was noticed that a Division Bench of this Court in

Jai Parkash and others v. State of Haryana and others (CWP
CWP No.12029 of
1998 5

No.1804 of 1996, decided on 20.4.1997) had adjudicated upon

an identical claim, as had been raised by the petitioners in the

instant case in respect of the cadre of Assistant Linemen, for the

cadre of Pump Operators/Electricians wherein this Court had

granted the employees of the aforesaid cadres the revised pay

scales with effect from 1.1.1986, instead of 1.5.1990, in

consonance with the action of the State of Haryana.

And; Fifthly, the Division Bench while allowing the instant writ

petition had found that the plea of arbitrariness and

discrimination raised on behalf of the petitioners had not been

assailed by the respondents, as nothing at all had been pointed

out to show why the modified scale suggested by the Committee

was not made applicable from 1.5.1990, and that, an imaginary

date was made applicable for the grant of the enhanced scale.

Accordingly, the instant writ petition came to be disposed of in the same

terms as the judgment rendered in Jai Parkash’s case (supra).

7. Dissatisfied with the order passed by this Court on 29.1.1999,

the respondents approached the Apex Court, challenging the order passed

by the Division Bench in the instant Civil Writ Petition, as also the

connected Civil Writ Petitions. While setting aside the order passed by this

Court on 29.1.1999, the Apex Court in its order dated 8.10.2002, inter alia,

noticed:

” We deem it proper to set aside the order of the High Court
and remit the matter back to the High Court for determining the
issue raised on merits afresh and if necessary differ with the
earlier view in Shyam Sunder’s case. Needless to say if there is
such difference of opinion, the High Court would have to refer
CWP No.12029 of 1998 6

the issue to a larger Bench for a resolution of such conflict. It
is also advisable in the light of the fact that such a large
number of employees are involved and such a vast number of
cases have been filed that all the matters are tagged together,
but the appeal may be heard and disposed of treating the
present Writ Petition which is the subject matter of the present
appeal namely, Haryana State Electricity Board vs. Rajbir
Singh & Ors,
as the main case
As it has been stated by the learned counsel appearing
for the respondents that the Writ Petition may need amendment
since the Writ Petition had been filed solely on the basis of
Shyam Sunder’s case decision, the respondents will be at liberty
to file further pleadings before the High Court, as they may be
advised and the High Court may deem fit. There will be no
order as to costs”.

In furtherance of the directions issued by the Apex Court, the matter came

up for consideration for the first time before this Court on 5.12.2007. The

Division Bench before which the instant writ petition came up for

consideration required the same to be placed before Hon’ble the Chief

Justice for constitution of a Full Bench. It is, therefore, that the instant Full

Bench came to be constituted.

8. To propound the proposition, that an anomaly has to be

redressed retrospectively i.e., with effect from the date when the anomaly

had arisen, learned counsel for the petitioners invited our attention to the

decisions rendered by Division Benches of this Court in Ram Murti and

others v. State of Haryana and others (CWP No.15920 of 1995, decided on

13.2.1996), Jai Parkash and others v. State of Haryana and others (CWP

No.1804 of 1994, decided on 24.4.1997),Shyam Sunder and others v.

Haryana State Electricity Board and another (CWP No.13360 of 1996,
CWP No.12029 of 1998 7

decided on 22.9.1997), Papinder Vir Singh and others v. State of Punjab and

others (CWP No. 9122 of 1999, decided on 11.1.2000), Rajbir Singh and

others v. State of Haryana and others (CWP No.16789 of 1997, decided on

20.2.2001), Gujjar Singh and others v. The Chairman, PRTC, Patiala

( CWP No.1667 of 1998, decided on 13.7.2005) and Krishan Lal and others

v. Central Administrative Tribunal, Chandigarh and another) ( CWP

No.6706/CAT/2005, decided on 23.4.2008). It is not necessary for us to

examine sequentially all the judgments relied upon for the proposition of

law enunciated therein. Suffice it to state, that we have painstakingly gone

through the judgments referred to by the learned counsel for the petitioners,

and have arrived at the conclusion, that in none of the judgments on which

the reliance has been placed, the proposition of law canvassed by the

learned counsel for the petitioners, namely, that in cases of rectification of

an anomaly, arising during revision of pay scales, the anomaly has to be

corrected with effect from the date the anomaly had arisen, has been

propounded.

9. Irrespective of our aforesaid determination (on a perusal of the

judgments relied upon by the learned counsel for the petitioners), we have

no hesitation to uphold the submission advanced by the learned counsel for

the petitioners, so as to conclude, that in case of an anomaly, which had

arisen during the revision of pay scales, the correction thereof, to be with

effect from the date when the anomaly had arisen. In other words, if a pay

scale wherein the anomaly had arisen was released from 1.1.1986, it is

bound to be corrected from 1.1.1986, and not with effect from the date

when the anomaly was discovered, or prospectively with effect from a date

of the choice of the employer. Even the learned counsel for the respondents
CWP No.12029 of 1998 8

acknowledges the correctness of the aforesaid proposition. The basis of our

conclusion recorded hereinabove arises out of a simple premise. Once it is

acknowledged that a mistake has been committed, whereby an anomaly has

arisen, the mistake has to be remedied in such a manner, that the aggrieved

party does not have any adverse effect of the mistake/anomaly. This would

be possible if an anomaly in pay scales is corrected retrospectively with

effect from the date when the anomalous pay scale was introduced. On the

other hand, if the mistake/anomaly is corrected from a future date, the

concerned individual will have to suffer the effect of the anomaly, from the

date it had arisen, till the date it was remedied. The latter determination

would be iniquitous and unacceptable in law as it would not be able to

stand the test of Article 14 of the Constitution of India, which postulates

equality before the law and equal protection of the laws.

10. Learned counsel for the respondents, however, in order to

repudiate the submission advanced by the learned counsel for the

petitioners, vehemently contends, that it is incorrect to assume that there

was any anomaly in the pay scale of cadre of Assistant Linemen , when the

pay scale of Assistant Linemen was revised from Rs.825-1300 to Rs.1200-

2040. It is also the vehement contention of the learned counsel for the

respondents, that the petitioners had failed to establish that the Committee

constituted by the HSEB/UHBVN to examine the grievances of the cadre

of Linemen had recorded any finding to the effect that there was an

anomaly in the pay scale of Assistant Lineman determined at Rs.825-1300

with effect from 1.1.1986. It is, therefore, the vehement contention of the

learned counsel for the respondents, that the petitioners were themselves

under a mistaken belief, and accordingly had projected their mistaken
CWP No.12029 of 1998 9

belief to this Court, that the Committee had in any manner concluded that

the pay scale released to Assistant Lineman fixed at Rs.825-1300 with effect

from 1.1.1986, was anomalous. It is also the pointed contention of the

learned counsel for the respondents, that the recommendation made by the

Committee constituted on 19.1.1989 was not on the basis of an anomaly in

the pay scale of Rs.825-1300, but on consideration of independent issues

canvassed on behalf of the cadre of Assistant Linemen.

11. In the background of the submission advanced by the learned

counsel for the respondents, it is imperative for us, in the first instance, to

determine whether or not the Committee constituted on 19.1.1989 by the

HSEB/UHBVN, was constituted only for the purpose of examining

anomalies in pay scales revised by the HSEB with effect from 1.1.1986, or

whether it was also required to examine allied issues pertaining to pay

scales (even in the absence of any anomaly). If the answer to the aforesaid

is, that the Committee was constituted to examine allied issues in respect

of pay scales besides anomalies, then to determine whether the

enhancement of the pay scale of Rs.825-1300 earlier released to Assistant

Linemen, to Rs.1200-2040, was as a result of the correction/rectification of

a mistake/anomaly, or for a reason independent thereof. We shall thereafter

be in an effective position to deal with the proposition canvassed by the

rival parties.

12. In order to determine the issue(s) pointed out in the preceding

paragraph, learned counsel for the respondents has invited our attention to

a compilation of documents handed over to us (in furtherance of an order

passed by the Division Bench on 5.12.2007), and which, were taken on the

record of this case by us as Annexure-A. In the first instance our attention
CWP No.12029 of 1998 10

was invited to Office Order No.437/Finance dated 19.1.1989, vide which

the Committee under reference was constituted. Relevant extract of the

aforesaid Office Order is being reproduced hereunder:-

“The Haryana State Electricity Board is pleased to constitute a
Committee comprising of the following Officers to examine all
the anomalies and pending demands of various
Unions/Associations/individuals in respect of Pay Scales
revised w.e.f.1.1.1986 including grant of Time Bound Pay
Scales:-

            1. Chairman HSEB,                  Chairman of the Commttee
            2. Member Finance,
            Accounts & Commercial              Member
            HSEB
            3. Member Technical (OP),          Member
                HSEB.
            4. Secretary Board                 Member Secretary
            5. C.E.Commercial,HSEB             Invitee
            6. FA/Hqrs. HSEB                   Invitee
                xx       xx              xx              xx".

According to the learned counsel for the respondents a perusal, of the Office

Order (extracted above) by which the Committee was constituted (which

eventually recommended the pay scale of Rs.1200-2040 for the cadre of

Assistant Linemen with effect from 1.5.1990) clearly reveals, that the

Committee was constituted for examining, firstly, “anomalies” of pay

scales, and secondly, “pending demands” of various Unions/

Associations/individuals, in respect of pay scales. According to the learned

counsel for the respondents, it is clear, that the Committee which made the

recommendation that Assistant Linemen, should be allowed the pay scale

of Rs.1200-2040 with effect from 1.5.1990, was required to look into
CWP No.12029 of 1998 11

matters pertaining to “anomalies”, as well as, “pending demands” in respect

of pay scales. It is, therefore, submitted that it would be incorrect to infer

that the Committee under reference was constituted only to examine

anomalies in pay scales (while implementing the revised pay scales).

13. We have given our thoughtful consideration to the submission

advanced by the learned counsel for the respondents. We are fully satisfied

that the Committee constituted on 19.1.1989 was not only required to

examine “anomalies” in the revised pay scales, released to the employees of

the HSEB/UHBVN with effect from 1.1.1986, but was also required to

make recommendations on “pending demands” of

unions/associations/individuals in respect of pay scales. It would be

pertinent to notice, that the learned counsel for the petitioners while

responding to the submissions advanced on behalf of the respondents, did

not assail the correctness of the submission advanced on behalf of the

respondents. In view of the above, the first query posed in paragraph 11

above, has been answered in a manner which will require us also to decide

the second query posed therein. In the following paragraph, we have

considered the submission of the learned counsel, on the second query.

14. Learned counsel for the respondents while assisting us on the

second query, in the first instance, invited our attention to Circular No.1

(Revision of Pay Scales)-Office Order No.384/Finance dated 19.8.1987,

whereby the pay scale of Assistant Linemen was revised from Rs.350-600

to 800-1150 with effect from 1.1.1986. Learned counsel for the respondents

then invited our attention to circular No.391 (Revision of Pay Scales)-Office

Order No.391/Finance dated 2.11.1987 whereby the pay scale of Assistant

Linemen which had been fixed at Rs.800-1150 with effect from 1.1.1986,
CWP No.12029 of 1998 12

was again revised to Rs.825-1300 with effect from 1.1.1986. It is the

vehement contention of the learned counsel for the respondents, that an

anomaly had indeed been found in the pay scale of Assistant Linemen when

their pay scale was revised to Rs.800-1150, and that, the same was

corrected/rectified by allowing Assistant Linemen the pay scale of Rs.825-

1300 with effect from 1.1.1986. It is the submission of the learned counsel

for the respondents, that since an anomaly had been detected in the revised

pay scale (Rs.825-1300), it was liable to be corrected/rectified with effect

from the date when the anomaly had arisen. As such, after the aforesaid

anomaly/mistake was identified, the pay scale of Rs.825-1300, was released

to Assistant Linemen with effect from 1.1.1986 i.e., the date with effect

from which the mistake/anomaly had occurred. According to the learned

counsel for the respondents, the HSEB/UHBVN, was mindful of the

proposition of law, that an anomaly had to be corrected with effect from the

date of its occurrence, and as such, had unilaterally released the pay scale of

Rs.825-1300 to Assistant Linemen with effect from 1.1.1986, after

identifying the anomaly.

15. In contra distinction to the factual position noticed in the

foregoing paragraph, it is the contention of the learned counsel for the

respondents, that the Committee under reference, while recommending the

pay scale of Rs.1200-2040 to Assistant Linemen with effect from 1.5.1990

had done so not because of an existing “anomaly” but on the basis of a

representation made by the employees Unions/Associations/Federations

including the HSEB Technical Employees Union on behalf of Assistant

Linemen, claiming the pay scale released to a category of employees holding

“Technical Posts” under the State of Haryana. In this behalf, learned
CWP No.12029 of 1998 13

counsel for the respondents has invited our pointed attention to the

impugned order dated 7.2.1991 (Annexure P3), relevant portion whereof is

being extracted hereunder:-

====================================================

“Sr.No. Name of Post Existing Pay Modified Scale Remarks
Scale w.e.f. w.e.f.1.5.90
1.1.86

———————————————————————————

1. 2. 3. 4. 5.

———————————————————————————

2. Technical posts for
which minimum
qualification
prescribed is
Matric with I.T.I
Certificate/Polytechnic

(i) xx xx xx xx

(ii) A.L.M. 825-1300 1200-2040 Recruitment to
Non-Matric be
stopped

(iii) to (x) xx xx xx”.

It is the vehement contention of the learned counsel for the respondents that

the State Government had clubbed a number of posts under the head

“Technical Posts”, and had granted all the posts clubbed together as

“Technical Posts”, the pay scale of Rs.1200-2040. It is pointed out that the

State of Haryana had clubbed together as “Technical Posts” such posts for

which the prescribed educational qualifications for direct recruitment were,

Matriculation with certificate in ITI/Polytechnic. It is the submission of the

learned counsel for the respondents that Matriculation was not one of the

qualifications prescribed for the post of Assistant Lineman at the time of

revision of pay scales with effect from 1.1.1986, and as such, Assistant

Linemen employed with the HSEB/UHBVN could not have been granted

the benefit of pay which was ordered to be released to “Technical Posts”

by the State of Haryana. According to the learned counsel for the
CWP No.12029 of 1998 14

respondents before the pay scale released to “Technical Posts” could be

extended to Assistant Linemen employed under the HSEB/UHBVN, parity

in the qualifications for recruitment was a pre-requisite condition. As such,

when the Committee under reference made its recommendations on

7.2.1991 (Annexure P3), it expressly incorporated the condition, that further

recruitment of non-matriculate candidates for appointment as Assistant

Linemen would be stopped. It is, therefore, the contention of the learned

counsel for the respondents, that the pay scale of Rs.1200-2040, was

released to the cadre of Assistant Linemen not as a matter of rectification of

an anomaly, but as a consequence of revising the qualifications for

recruitment to the cadre of Assistant Linemen, so as to bring it at par with

“Technical Posts” under the State of Haryana.

16. We have given our thoughtful consideration to the submissions

advanced by the learned counsel for the respondents, as have been noticed

hereinabove. The aforesaid submissions have emerged from documents

relied upon by the learned counsel for the respondents. The genuineness of

the documents relied upon by the learned counsel for the respondents, is not

a matter of dispute at the hands of the petitioners. In fact, during the course

of hearing, learned counsel for the petitioners did not advance any

submission whatsoever in respect of the issue dealt with in the preceding

paragraph. Having perused the documents relied upon by the learned

counsel for the respondents,we have no hesitation whatsoever in

concluding, that when the pay scale of Assistant Linemen was revised

from Rs.350-600 (with the selection grade of Rs.400-700 for 20% of the

posts) to Rs.800-1150, the respondents accepted to modify the revised pay

scale of Rs.800-1150 to Rs.825-1300 with effect from 1.1.1986, as a
CWP No.12029 of 1998 15

consequence of the identification of an anomaly in the pay scale of Rs.800-

1150. However, the representations made by the cadre of Assistant

Linemen through their Unions/Associations/Federations including the

HSEB Technical Employees Union, against the pay scale of Rs.825-1300,

were accepted by the Committee constituted by the HSEB/UHBVN, so as to

give the benefit granted by the State of Haryana to “Technical Posts” under

the State Government. If the posts of Assistant Linemen in the

HSEB/UHBVN could have been equated with “Technical Posts”, as on

1.1.1986, there may have been some substance in the submission made by

the learned counsel for the petitioners. We have, however, no hesitation in

concluding, that the posts of Assistant Linemen in the HSEB/UHBVN could

not be treated to fall in the category of “Technical Posts” as on 1.1.1986.

This conclusion of ours is based on the fact, that the State Government had

classified only such posts as “Technical Posts” wherein, the educational

qualifications for appointment by way of direct recruitment was

Matriculation with certificate in ITI/Polytechnic. The posts of Assistant

Linemen in the HSEB/UHBVN did not postulate the qualification of

Matriculation as a pre-condition by way of direct recruitment for the posts

of Assistant Linemen, as on 1.1.1986 i.e., the date with effect from which

the petitioners are presently seeking the revision. As such, it is not possible

for us to conclude, that the cadre of Assistant Linemen in the

HSEB/UHBVN could claim to fall within the posts clubbed together as

“Technical Posts”, or could claim parity with “Technical Posts” under the

State of Haryana, as on 1.1.1986.

17. The impugned order dated 7.2.1991 which allowed the cadre

of Assistant Linemen the pay scale of Rs.1200-2040 clearly notices the
CWP No.12029 of 1998 16

revision of their scale with effect from 1.5.1990, consequent upon the

modification of the qualifications for recruitment to the cadre of Assistant

Linemen by introducing the qualification of Matriculation, as a pre-

condition for appointment to the said cadre. In view of the above, it is

natural to infer that the HSEB/UHBVN adopted a two-step procedure while

accepting the representation of the cadre of Assistant Linemen in the

HSEB/UHBVN. The first step envisaged the upward revision of the

educational qualifications prescribed for direct recruitment to the cadre of

Assistant Linemen in the HSEB/UHBVN. The said first step was aimed at

raising the level of the cadre of Assistant Linemen in the HSEB/UHBVN to

that of “Technical Posts” under the State of Haryana. The second step was a

natural corollary to the first step. Once the cadre of Assistant Linemen in the

HSEB/UHBVN had been upgraded, so as to be equated with “Technical

Posts” under the State of Haryana, they could be allowed parity in terms

of pay scales as well. Accordingly, having taken to first step by upgrading

the qualification prescribed for recruitment to the post of Assistant

Linemen in the HSEB/UHBVN, the respondents allowed the cadre of

Assistant Linemen the pay scale released to “Technical Posts” by the State

of Haryana. Since the upgradation of the posts was only prospective,

inasmuch as, future recruitment of non-matriculates was stopped, the posts

of Assistant Linemen in the HSEB/UHBVN could be deemed to have been

upgraded to the level of “Technical Posts” only prospectively.Thereafter,

the second step was taken, to prospectively grant Assistant Linemen in the

HSEB/UHBVN the pay scale of “Technical Posts” i.e., the pay scale of

Rs.1200-2400 with effect from 1.5.1990. It is, therefore, not possible for us

to accept the submission advanced by the learned counsel for the petitioners
CWP No.12029 of 1998 17

to the effect that the pay scale of Rs.1200-2040 was released to the cadre of

Assistant Linemen in the HSEB/UHBVN, as a consequence of the

rectification of anomaly in the revised pay scale of Rs.825-1300. Through

our determination hereinabove, the very basis of the claim of the petitioners

stands knocked out.

18. In spite of the conclusions recorded by us in the foregoing

paragraph, we still have one obligation to discharge,namely, to determine

the veracity of the submission advanced by the learned counsel for the

petitioners, that the HSEB/UHBVN had arbitrarily chosen 1.5.1990, as the

date for introduction of the pay scale of Rs.1200-2040 for the cadre of

Assistant Linemen. Having perused the documents referred to by the learned

counsel for the respondents, and having recorded our conclusions

hereinabove, to the effect that the pay scale of Rs.1200-2040 was introduced

for the cadre of Assistant Linemen in the HSEB/UHBVN, after the

qualifications for direct recruitment to the cadre of Assistant Linemen was

revised, so as to introduce the qualification of Matriculation as a pre-

requisite qualification for appointment to the post of Assistant Linemen, we

are of the view that the date chosen by the HSEB (1.5.1990) to introduce

the pay scale of Rs.1200-2040 for the cadre of Linemen cannot be treated to

be arbitrary. The pay scale under reference could only be introduced after

the qualifications for direct recruitment for the cadre of Assistant Linemen

were brought at par with “Technical Posts” under the State of Haryana.

Having done so by taking first step, noticed hereinabove, the issue of

allowing the pay scale of Rs.1200-2040 to Assistant Linemen in the

HSEB/UHBVN became a possibility, for the first time. It is, therefore, that

the HSEB/UHBVN released the pay scale of Rs.1200-2040 to Assistant
CWP No.12029 of 1998 18

Linemen in the HSEB/UHBVN with effect from 1.5.1990. In view of the

above, it is not possible for us to accept the submission advanced at the

hands of the learned counsel for the petitioners, that the date 1.5.1990

chosen by the HSEB/UHBVN for introduction of the pay scale of

Rs.1200-2040 for Assistant Linemen was arbitrary in any manner

whatsoever.

19. In view of the conclusions drawn in the foregoing paragraph,

we find no merit in the claim of the petitioners that they are entitled to the

benefit of the pay scale of Rs.1200-2040 with effect from 1.1.1986 as

against 1.5.1990 ( i.e., the date with effect from which the said pay scale has

been released to them).

20.. Although we have already adjudicated upon the claim raised by

the petitioners on merits, it is also essential for us to record the reasons for

not accepting the conclusions drawn by a Division Bench of this Court

while disposing of the instant writ petition on 29.1.1999. Ordinarily, we

would have been bound by the decision rendered by this Court in Shyam

Sunder and others v. Haryana State Electricity Board and another (CWP

No.13360 of 1996, decided on 22.9.1997) specially when a petition for

Special Leave to Appeal filed against the judgment rendered by this Court

in Shyam Sunder’s case (supra) had been dismissed by the Supreme Court.

The aforesaid binding effect of the judgment rendered by this Court in

Shyam Sunder’s case (supra) stands negated with the order passed by the

Supreme Court on 8.10.2002 consequent upon the filing of a petition for

Special Leave to Appeal against the order passed by the Division Bench of

this Court disposing of the instant writ petition on 29.1.1999 (relevant part

whereof has been extracted in paragraph 7 hereinabove). We are also of
CWP No.12029 of 1998 19

the view, that this Court had erroneously arrived at the conclusion that the

denial of the pay scale of Rs.1200-2040 was as a consequence of an

anomaly. While disposing of the instant writ petition at an earlier juncture

the claim of the petitioners was accepted on the basis of parity. On the basis

of conclusions drawn from a large number of documents referred to by the

learned counsel for the respondents, we have arrived at the conclusion, that

the claim of the petitioners on the basis of parity could not have been

determined with reference to 1.1.1986, as the cadre of Assistant Linemen in

the HSEB/UHBVN could not be granted the benefit of parity with

“Technical Posts” under the State of Haryana, with effect from 1.1.1986.

The issue of parity with “Technical Posts” under the State of Haryana

could have been raised only after the qualifications for direct recruitment to

the cadre of Assistant Linemen in the HSEB/UHBVN were modified after

the introduction of Matriculation (besides the other prescribed

qualifications) as a pre-requisite qualification, for appointment to the cadre

of Assistant Linemen. It is only thereupon, that the claim of parity could

have been raised on behalf of the cadre of Assistant Linemen in the HSEB.

When the aforesaid situation of parity became a reality, the HSEB/UHBVN

released the pay scale of Rs.1200-2040 to Assistant Linemen in the

HSEB/UHBVN with effect from 1.5.1990. We are also of the view, that no

reliance can be placed on the decision rendered by a Division Bench of this

Court in Jai Parkash and others v. State of Haryana and others (CWP

No.1804 of 1994, decided on 24.4.1997) for the determination of the present

controversy, as the issue adjudicated in the aforesaid writ petition pertained

to the pay scale(s) of Pump Operators/Electricians. It was not the case of

the petitioners before this Court during the course of hearing, that the
CWP No.12029 of 1998 20

controversy settled by this Court while disposing of Jai Parkash’s case

(supra) is akin to the one adjudicated upon during the course of the instant

deliberations. We are also satisfied that there was sufficient justification for

releasing the pay scale of Rs.1200-2040 to the cadre of Assistant Linemen

with effect from 1.5.1990. This conclusion has been recorded by us while

debating the assertion at the hands of the petitioners, whether the instant

scale of pay has been released to the petitioners arbitrarily with effect from

1.5.1990 (in paragraph 17 above). For the reasons recorded hereinabove, we

are of the view that the observations, and the conclusions recorded by this

Court in its order dated 29.1.1999, while allowing the present writ petition,

cannot be treated as a sufficient justification for not recording a view

different from the conclusions recorded earlier.

Dismissed in the aforesaid terms.

( J.S.Khehar) )
Judge

(Ajay Kumar Mittal)
Judge

( Surya Kant )
Judge

January 31, 2009

rk
CWP No.12029 of 1998 21