Supreme Court of India

Union Of India & Ors. Etc vs E. S. Soundarajan Etc on 4 April, 1979

Supreme Court of India
Union Of India & Ors. Etc vs E. S. Soundarajan Etc on 4 April, 1979
Equivalent citations: 1980 AIR 959, 1980 SCR (2)1200
Author: V Krishnaiyer
Bench: Krishnaiyer, V.R.
           PETITIONER:
UNION OF INDIA & ORS. ETC.

	Vs.

RESPONDENT:
E. S. SOUNDARAJAN ETC.

DATE OF JUDGMENT04/04/1979

BENCH:
KRISHNAIYER, V.R.
BENCH:
KRISHNAIYER, V.R.
TULZAPURKAR, V.D.

CITATION:
 1980 AIR  959		  1980 SCR  (2)1200
 1980 SCC  (3) 125


ACT:
     Services-Railway  Service-Two   categories	  Commercial
Clerks and  Assistant  Station	Masters/Station	 Masters-Pay
scales substantially  similar but  higher limit	 for ASM/SM-
Commercial  Clerks  becoming  ASM/SM-Revision  of  setup  by
Government  to	 provide  opportunity	for  increment	 for
Commercial  Clerks  -Commercial	 Clerks	 who  became  ASM/SM
sustaining  loss   in  pay-Validity  and  permissibility  of
revision.



HEADNOTE:
     The  MSM	Railway,  one	of  several  British  Indian
Companies, was	merged in the Indian Railways. The employees
under the MSM Railway, who constituted the respondents, fell
in two	categories namely  Commercial Clerks  and  Assistant
Station	 Masters/Station  Masters.  The	 pay-scales  at	 the
various grades	were substantially  similar, although at the
higher levels  the Assistant Station Masters/Station Masters
had higher  scales of  pay. In	1930 and  thereafter several
Commercial Clerks  went over  and became  Assistant  Station
Masters/Station Masters	 and to	 some  extent  they  enjoyed
certain advantages  on this score, and continued to work out
their respective  fortunes in  the administrative service on
the basis  of the  then rules  and scales  of pay. As 90 per
cent of	 these posts  were occupied  by the lowest category,
and there  was long stagnation the appellant, Union of India
around 1956  felt that	there was  need for  revision of the
set-up and with a view to give more relief and opportunities
for increments	to the	Commercial Clerks,  revised the	 pay
scales, which was called the New Deal. When the New Deal was
brought in  some Assistant  Station Masters/Station  Masters
found that  although they  were senior to certain Commercial
Clerks at  the early stages, their pay became less than that
of Commercial Clerks.
     Being aggrieved,  they agitated their grievances before
the Andhra Pradesh High Court. That High Court took the view
that Commercial Clerks and ASM/SM were substantially treated
alike and  when certain	 disparities and emoluments arose on
account of  the New  Deal discrimination ensued. The special
leave petitions	 to this  Court against	 this judgment	were
dismissed.
     Certain employees	also assailed  the New	Deal in	 the
Madras High Court and the High Court observed that though it
was not	 possible to  agree with  the  view  of	 the  Andhra
Pradesh High  Court it	had  to	 be  followed  as  the	said
decision had became final.
     In the  appeals to	 this Court, it was argued on behalf
of the	appellant that	the Madras  High Court had expressly
dissented from	this reasoning	of the	Andhra Pradesh	High
Court and  contended that Commercial Clerk and ASMs/SMs fall
into two  different categories	and  on	 the  basis  of	 the
rulings of  this Court	there  could  not  be  any  case  of
discrimination	when   distinct	 categories   in  Government
service	 had  different	 treatment  in	the  course  of	 the
service, and  only such	 of the employees as had a chance of
going up in emoluments or drawing increments attributable to
the New	 Deal could  claim the	benefits or advantages under
the decision  of the Andhra Pradesh High Court. On behalf of
the respondents, it
1201
was argued  that the  second decision  of the Andhra Pradesh
High Court  was correct	 and that  the illustration given by
the High  Court graphically  to clarify	 its conclusion	 was
realistic and correct.
^
     HELD :  1.	 It  is	 not  possible	to  agree  with	 the
conclusion reached  by the Andhra Pradesh High Court so long
as Commercial  Clerks and  ASMs/SMs fall  into two different
categories. The	 well-established proposition  is that there
cannot be a case of discrimination merely because fortuitous
circumstances arising  out of  some peculiar developments or
situations create  advantages or disadvantages for one group
or the	other although in the earlier stages they were, more
or less	 alike. If  one class  has not	been singled out for
special treatment,  the	 mere  circumstances  of  advantages
accruing to  one or  the other	cannot result  in breach  of
Article 14 of the Constitution. [1204E-G]
     Reserve Bank  of India v. N. C. Paliwal & Others [1977]
1 S.C.R. 377, referred to.
     2. The  employees (ASM/SMs)  who, had they continued as
Commercial Clerks  would not  have  had	 any  increments  on
account of  the New Deal, could not claim such increments on
the basis  of the  Andhra Pradesh  High Court  decision. All
that the said decision sought to do was to see that ASMs/SMs
were not prejudiced merely by leaving their earlier position
as Commercial  Clerks. It  did not  put	 them  in  a  better
position than  they would  have, if  they had  continued  as
Commercial Clerks. [1205H, 1206A]
     3. The  emoluments that  the respondents in the appeals
as well as the special leave petitions will draw will not be
affected. Those not before the Court will not be entitled to
amelioratory relief. [1204G-H, 1205A]
     4. The  Andhra Pradesh  decision will prevail while the
law laid  down by  the said  decision will  stand set aside.
[1205C].



JUDGMENT:

CIVIL APPELLATE JURISDICTION : Civil Appeals Nos. 481-
482 of 1975.

Appeals by special leave from the Judgment and Order
dated 9-1-1974 of the Madras High Court in Writ Petitions
Nos. 84 and 1454 of 1971.

AND
Civil Appeal No. 2165 of 1977
Appeals by special leave from the Judgment and order
dated 27-8-1975 of the Andhra Pradesh High Court in W.P.
Nos. 946/74, 1484/74, 3563/74, 5084/74 and 6739/74.

AND
Civil Appeal No. 2165 of 1977
Appeal by special leave from the Judgment and Order
dated 2-9-1974 of the Andhra Pradesh High Court in W.A. No.
127/74.

1202

WITH
Special Leave Petition (Civil) No. 4029 of 1977
From the Judgment and Order dated 14-12-1976 of the
Andhra Pradesh High Court in Writ Appeal No. 108/76.

Soli J. Sorabjee Addl. Sol. Genl. for the Appellants in
CA Nos. 481-482 of 1975.

R. B. Datar, E. C. Agarwala and Girish Chandra for the
Petitioners in SLP 4029/77.

M. K. Ramamurthy and Ambrish Kumar for the Respondents.
B. Kanta Rao for the Respondent in CA Nos. 416-420/77.
K. R. Choudhary for Respondents in SLP 4029/1977.
The Judgment of the Court was delivered by
KRISHNA IYER, J. The main appeal with which we are
concerned in this batch of civil appeals (and special leave
petitions whose fate will depend on the decision in the
civil appeals) is one where a Railway employee successfully
challenged the refusal to pay certain emoluments by the
Union of India in the Madras High Court. His writ petition
in the Madras High Court was in the wake of similar one in
the Andhra Pradesh High Court a few years prior thereto. The
decision of the Andhra Pradesh High Court had become final,
especially because the special leave petition filed by the
Union of India challenging it had been dismissed by this
Court. The Madras High Court considered the reasoning given
in the Andhra Pradesh decision and was inclined to dissent
from it, but felt that the consequences of divergent
decisions in the two High Courts might lead to anomalise and
should, therefore, be avoided. The High Court expressed
itself thus :

“With respect to the view of the Andhra Pradesh
High Court, we are unable to agree with it.
………………………………….. But the
decision of the Andhra Pradesh High Court has created a
peculiar situation. The result of giving effect to it,
as the Department is bound to give effect to that
judgment which has become final is that employees like
the petitioners in the Railway service in the Andhra
Pradesh Area will be treated differently from the
petitioners, who are in every way similar to them
except for the region in which they happen to work, in
the matter of pay-scales and other matters.”

1203

Having regard to this odd potential consequence, the High
Court of Madras fell in line with the Andhra Pradesh High
Court and upheld the writ petitioners’ claim.

A few facts, minimally necessary to bring out the two
questions of law urged before us by the aggrieved Union of
India, may now be narrated. We are concerned with the MSM
Railway, one of those British Indian companies, since merged
in the Indian Railways. The employees under the MSM with
whom we are concerned fell in two categories, namely,
Commercial Clerks and Assistant Station Masters/Station
Masters. Their pay scales, at the various grades, were
substantially similar although at the higher levels the
Assistant Station Masters/Station Masters had higher scales
of pay. It was found at the lowest levels in the two
categories of posts, there was long stagnation since around
90 per cent of these posts were occupied by the lowest
categories. The Union of India, around 1956, felt that there
was need for revision of this set-up and with a view to give
more relief and opportunities for increments to the
Commercial Clerks at the most congested levels, produced
what has been called the New Deal. We may make it clear that
the New Deal covered not merely Commercial Clerks and Asstt.
Station Masters and Station Masters but also applied to
other categories in the Railway service. The particular
problem which confronts the Court now alone need be
mentioned. That is why we are focussing attention on
Commercial Clerks and ASM/SMs.

Way back in 1930 and from then on, several Commercial
Clerks went over and became Asstt. Station Masters/Station
Masters and to some extent they enjoyed certain advantages
on this score. They continued to work out their respective
fortunes in the administrative service on the basis of the
then rules and scales of pay. When in 1956, the New Deal was
brought in some Asstt. Station Masters/Station Masters found
that although they were senior to certain Commercial Clerks
at the early stages, their pay became less than then of
Commercial Clerks. This, according to them, was unequal
treatment of equals. It was on this grievance that with a
constitutional veneer some of those employees moved a writ
petition in the Andhra Pradesh High Court. That High Court
took the view, right or wrong that Commercial Clerks and
ASMs/SMs were substantially treated alike and when certain
disparities in emoluments arose on account of the New Deal,
discrimination ensued. On the basis of this logic the High
Court directed as follows :

“In the result, the writ petitions are allowed and
the respondents are directed to fix the pay of the
petitioners in their present cadre so as not be less
than the pay they would have drawn if they had been in
the cadre of Commercial
1204
Clerks from which they were promoted, to be
effective from the date of the implementation of the
New Deal. The petitioners will get their costs.
Advocate’s fee Rs. 250/- (Rupees two hundred and fifty
only). One set.”

The learned Additional Solicitor General, appearing for
the Union of India, pointed out that the Madras High Court
expressly dissented from this reasoning and further
contended before us that Commercial Clerks and ASMs/SMs fall
into two different categories and on the basis of the
rulings of this Court there could not be any case of
discrimination when distinct categories in Government
service had different treatment in the course of the
service. He cited before us a series of decisions, the
earliest of which was reported in [1963] 3 SCR. 809 (at 817,
823 and 824). Indeed a series of other decisions right down
to [1977] 1 SCR 377 at 389 have taken the view that even
though two categories may be close cousins they are quite
distinct. There cannot be any discrimination spelt out
merely because they have been dealt with in regard to their
salary scales or other conditions of service differently.
Equality postulates identity of the class and once that is
absent, discrimination cannot arise. This argument appeals
to us and we are not prepared to agree with the conclusion
reached by Andhra Pradesh High Court so long as Commercial
Clerks and ASMs/SMs fall into two different categories-and
this seems to be plain and is contained in the narration of
facts by the Andhra Pradesh High Court as well as the Madras
High Court. It is equally important to remember the well-
established proposition that there cannot be a case of
discrimination merely because fortuitous circumstances
arising out of some peculiar developments or situations
create advantages or disadvantages for one group or the
other although in the earlier stages they were, more or
less, alike. If one class has not been singled out for
special treatment, the mere circumstance of advantages
accruing to one or the other cannot result in breach of
Article 14 of the Constitution. On this basis we should
agree that the reasoning of the High Court of Madras and so
declare the law correctly.

Indeed the Madras High Court has also gone this for but
has declined to reverse the result reached by the Andhra
Pradesh High Court. We have earlier extracted the reason
which weighed with the Madras High Court in doing so. We too
feel likewise. The only persons who claim benefits on the
basis of the Andhra Pradesh decision are those before this
Court at the various civil appeals and special leave
petitions and no more. They are some-where around 547 or so.
The exact figure is not necessary for us to mention except
to make it plain that no one who is not before this Court
now will be entitled to the ameliora-

1205

tive relief that we propose to give largely induced by the
realism when appealed to the Madras High Court.

Having heard counsel on oth sides on this aspect, we
direct that while the law has been declared by us and it in
effect reverse the position taken by the Andhra Pradesh High
Court, the emoluments that the respondents in the appeals as
well as the special leave petitions will draw will not be
affected, subject of course to our observations regarding
the second point urged by the last Additional Solicitor
General.

We thus make it clear that the net result of the Andhra
Pradesh decision will prevail while the law laid down by the
said decision will stand set aside.

Now we proceed to the second point urged before us by
Shri Soli J. Sorabjee. This takes us to the second decision
of the Andhra Pradesh High Court. Certain events ensued
after the first decision rendered by the Andhra Pradesh High
Court. The employees who were beneficiaries under that
decision sought a clarification of the decision with which
the Union of India did not agree. Therefore, a second writ
petition was filed where the High Court again went into the
construction of the concluding or decretal portion of the
first decision of the Andhra Pradesh High Court.

Here again we do not agree with the conclusion reached
by the High Court because its reasoning appears to us to be
fallacious. The rivel contentions bearing on the
interpretation of the first decision may be briefly stated
before we express our opinion. The whole grievance of the
employees concerned was that had the aggrieved Commercial
Clerks not become Assistant Station Master or Station
Masters they would have got the benefit of the New Deal and
thereby got increased emoluments. This should not be denied
to them merely because they had gone over to the category of
Assistant Station Masters/Station Masters. The necessary
consequence is that only such of them as had a chance going
up in emoluments or drawing increments attributable to the
New Deal could claim any benefits or advantages under the
decision of the Andhra Pradesh High Court. This was the
contention pressed before us by Mr. Soli J. Sorabjee. On the
other hand, Mr. M. K. Ramamurthy, appearing for the
employees-counsel for the others similarly situated have
adopted his arguments-argued before us that the 2nd decision
of the Andhra Pradesh High Court was correct and that the
illustration given by the High Court graphically to clarify
its conclusion was realistic and correct. We do not go into
it in greater detail because we are clear in our mind that
the employees (ASMs/SMs) who, had they continued as
Commercial Clerks would not have had
1206
any increments on account of the New Deal, could not claim
such increments on the basis of the Andhra Pradesh High
Court decision. All that the Andhra Pradesh decision sought
to do was to see that ASMs/SMs were not prejudiced merely by
leaving their earlier position as Commercial Clerks. It did
not put them in a better position than they would have if
they had continued as Commercial Clerks. On this footing, we
disagree with the decision of the Andhra Pradesh High Court
in the second round which was rendered in a clarification of
the conclusion in the first decision
Pragmatism here again dictates the ultimate relief we
propose to give. Assuming the clarification by the Andhra
Pradesh High Court to be wrong-and it is in the light of
what we have stated above-an intricate calculation will have
to be made about things of long ago and a restructuring of
the little benefits each one draw would have to be worked
out. We do not think that this is worth the candle
especially having regard to the fact that the employees
belonging to the lower category and their emoluments are far
from enviable.

We, therefore, uphold the law as contended for by the
Union of India, but decline to interfere with the cash
results and emoluments that the employees/respondents have
been held entitled to under the decisions of the Andhra
Pradesh High Court and the Madras High Court. We dispose of
the appeals and the special leave petitions as above. No
costs. The Union of India will implement the directions
given by the High Court concerned within six months from
today.

N.K.A.

1207