Supreme Court of India

Union Of India Thr. … vs Shyam Babu Maheshwari on 9 May, 2011

Supreme Court of India
Union Of India Thr. … vs Shyam Babu Maheshwari on 9 May, 2011
Author: A K Patnaik
Bench: R.V. Raveendran, A.K. Patnaik
                                                                          Reportable


              IN THE SUPREME COURT OF INDIA



                CIVIL APPELLATE JURISDICTION


               CIVIL APPEAL No. 4202 OF 2011 

         (Arising out of S.L.P. (C) No. 9803 of 2006)


                                        

Union of India through the Secretary,          ......      Appellant

National Council of Educational 

Research & Training  



                                  Versus



Shyam Babu Maheshwari                            ...... Respondent





                                 JUDGMENT

A. K. PATNAIK, J.

Leave granted.

2. This is an appeal against the order dated 23.05.2006

of the Division Bench of the Rajasthan High Court,

Jaipur Bench, dismissing Civil Special Appeal (Writ)

No.898 of 2005 of the appellant.

3. The facts of this case are that the respondent was in

the service of the National Council of Educational

Research and Training (for short `the NCERT’). The

employees of the NCERT were given an option to

2

choose either the Central Provident Fund Scheme (for

short `the CPF Scheme’) or the General Provident

Fund-cum-Pension Scheme (for short `the Pension

Scheme’). In 1977, the respondent opted for the CPF

Scheme. On 31.07.1984, the respondent retired from

service and withdrew his benefits under the CPF

Scheme. On 06.06.1985, the Ministry of Personnel

and Training Administrative Reforms & Public

Grievances and Pension (Department of Personnel and

Training) issued O.M. No.F.3(1)-Pension Unit/85 (for

short `the O.M. dated 06.06.1985′) intimating the

decision of the Government that Central Government

employees who had retained the Contributory

Provident Fund benefits in terms of Rule 38 of the

Contributory Provident Fund Rules, 1962 or in terms

of any other orders issued in that behalf, may be

allowed another opportunity to opt for the Pension

Scheme as laid down in the Central Civil Services

(Pension) Rules, 1972. In the O.M. dated 06.06.1985,

it was made clear that the option was open to those

employees who were in service on 31.03.1985 and

3

were retiring from service on or after that date. NCERT

issued a circular dated 18.07.1985 intimating all

concerned that employees of NCERT, who had earlier

opted for the CPF Scheme, may exercise their option

before 06.12.1985 to switch over to the Pension

Scheme and such option once exercised will be treated

as final.

4. Before his retirement, the Respondent claims to have

applied on 27.02.1984 to change over from the CPF

Scheme to the Pension Scheme. The said request for

change over from the CPF Scheme to the Pension

Scheme was rejected on 23/26.06.1989. The

respondent filed an application before the Rajasthan

Non-Government Education Tribunal, Jaipur (for short

`the Tribunal’) in the year 1995, seeking permission to

opt for the Pension Scheme. By order dated

02.11.1995, the Tribunal relying on the decision of this

Court in Subramaniam v. Chief Personnel Officer,

Central Railways, Ministry of Railways (AIR 1995 SC

983) directed the appellant to declare the respondent

as entitled to the benefits of the Pension Scheme with

4

effect from the date of his retirement and fix his

pension accordingly. The appellant challenged the

order of the Tribunal before the High Court in Civil

Writ Petition No.1447 of 1997 which was dismissed by

the learned Single Judge of the High Court by order

dated 02.08.2005. The appellant then filed Civil

Special Appeal (Writ) No.898 of 2005 which was also

dismissed by the Division Bench of the High Court by

the impugned order.

5. Learned counsel for the appellant submitted that the

Tribunal, the learned Single Judge of the High Court

and the Division Bench of the High Court have all

relied on the decision of this Court in R. Subramaniam

v. Chief Personnel Officer, Central Railways, Ministry of

Railways (AIR 1995 SC 983 = (1996) 10 SCC 72) which

was rendered on the peculiar facts of that case. He

submitted that a Constitution Bench of this Court in

Krishena Kumar, etc. v. Union of India & Ors. [(1990) 4

SCC 207] has clearly held that employees who opt for

the CPF Scheme and employees who opt for the

Pension Scheme fall into two distinct classes and once

5

an employee opts within the cut-off date to be under

the CPF Scheme, he cannot later on make a request to

switch over to the Pension Scheme. He submitted that

the decision of the Constitution Bench of this Court in

Krishena Kumar (supra) has subsequently been

followed in V.K. Ramamurthy v. Union of India & Anr.

[(1996) 10 SCC 73] and Union of India & Ors. v.

Kailash [(1998) 9 SCC 721] and in these subsequent

decisions this Court has explained that the decision of

this Court in R. Subramaniam (supra) was rendered on

the particular facts of that case. He further submitted

that in any case it will be clear from the language of

the O.M. dated 06.06.1985 which was adopted by the

NCERT that the option to switch over from the CPF

Scheme to the Pension Scheme was available to only

those employees who were in service on 31.03.1985

and were to retire from service on or after 31.03.1985

and not to the appellant who was not in service on

31.03.1985 having retired on 31.07.1984.

6. Learned counsel for the respondent, on the other

hand, supported the orders of the Tribunal, the

6

learned Single Judge of the High Court and the

Division Bench of the High Court and relied on the

decision of this Court in R. Subramaniam (supra).

7. We have carefully perused the decision of this Court in

R. Subramaniam (supra) on which reliance has been

placed by the Tribunal, the learned Single Judge and

the Division Bench of the High Court as well as

learned counsel for the respondent and we find that in

that case the Central Administrative Tribunal,

Bombay, by its order dated 11.11.1987 had directed

that Railway employees who had indicated their option

in favour of Pension Scheme either at any time while in

service or after their retirement and who then desired

to opt for the Pension Scheme should be given the

benefit of the Pension Scheme. This order dated

11.11.1987 of the Central Administrative Tribunal was

challenged by the Union of India in a Special Leave

Petition, but the Special Leave Petition was dismissed

and a Review Petition was also dismissed by this

Court. When the matter came before this Court for the

second time in R. Subramaniam (supra) this Court held

7

that the Union of India cannot resist the claim of R.

Subramaniam. It is thus clear that in R.

Subramaniam (supra) the claim of the employee had to

be allowed by this Court because in an earlier order,

the Central Administrative Tribunal had allowed the

claim of the railway employees to switch over to the

Pension Scheme and the order of the Central

Administrative Tribunal had become final on the

dismissal of the Special Leave Petition and the Review

Petition by this Court. The facts of this case are

entirely different. There is no such earlier order of the

Tribunal or a Court allowing the claim of the

respondent to switch over from the CPF Scheme to the

Pension Scheme, which had become final. The

Tribunal, the learned Single Judge and the Division

Bench of the High Court were thus not right in relying

on the decision of this Court in R. Subramaniam

(supra) in allowing the claim of the respondent to

switch over from the CPF Scheme to the Pension

Scheme.

8

8. We may now consider whether dehors the decision of

this Court in R. Subramaniam (supra) the respondent

could be allowed to opt for the Pension Scheme having

earlier opted for the CPF Scheme while in service.

Admittedly, the respondent while he was in service of

NCERT had opted for the CPF Scheme way back in

1977 and on his retirement, he had availed the

benefits of the CPF Scheme. This Court has held in

Krishena Kumar, etc. v. Union of India & Ors., V.K.

Ramamurthy v. Union of India & Anr. and Union of

India & Ors. v. Kailash (supra) that once an employee

has opted for the CPF Scheme, his exercise of option

was final and he is not entitled to change over to the

Pension Scheme because the two schemes are entirely

different. It, however, appears that the Government in

the Ministry of Personal and Training by the O.M.

dated 06.06.1985 gave an opportunity to Central

Government employees who had earlier opted for the

CPF Scheme to opt for the Pension Scheme. The

relevant portion of the O.M. dated 06.06.1985 is

extracted hereinbelow:-

9

“… In the light of these changes, the President is

now pleased to decide that Central Government

employees who have retained the Contributory

Provident Fund benefits in terms of rule 38 of the

Contributory Provident Fund Rules (India), 1962 or

in terms of any other orders issued in this behalf,

may be allowed another opportunity to opt for the

Pension Scheme as laid down in the Central Civil

Services (Pension) Rules, 1972. The option is open

to those Government employees who were in

service on the 31st March, 1985 and retiring from

service on or after that date. The option should be

exercised within a period of six months from the

date of issue of this O.M. Option once exercised

shall be final.”

The O.M. dated 06.06.1985 has been adopted by the NCERT

in its Circular dated 18.07.1985. It will be clear from the

language of the O.M. dated 06.06.1985 that the option to an

employee to switch over from the CPF Scheme to the

Pension Scheme was open to only those employees who

were in service on 31.03.1985 and who were retiring on or

after 31.03.1985. By 31.03.1985, admittedly, the

respondent had retired, his date of retirement being

31.07.1984. He is, therefore, not entitled to fresh option to

switch over from the CPF Scheme to the Pension Scheme.

9. For these reasons, we set aside the orders of the

Tribunal, the learned Single Judge of the High Court

1

and the Division Bench of the High Court and allow

this appeal. There shall be no order as to costs.

……………………..J.

(R.V. Raveendran)

……………………..J.

(A. K. Patnaik)

New Delhi,

May 09, 2011.