High Court Punjab-Haryana High Court

M.L. Sharma vs Food Corporation Of India & Others on 27 November, 2008

Punjab-Haryana High Court
M.L. Sharma vs Food Corporation Of India & Others on 27 November, 2008
                           CWP No.17498 of 2008                               -1-

 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                       CASE NO.: CWP No.17498 of 2008
                                   DATE OF DECISION: November 27, 2008

M.L. SHARMA                                                ...PETITIONER

                                   VERSUS

FOOD CORPORATION OF INDIA & OTHERS                         ...RESPONDENTS

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.

HON’BLE MR. JUSTICE RAJAN GUPTA.

PRESENT: MR. B.R. GUPTA, ADVOCATE FOR THE PETITIONER.

MR. K.K. GUPTA, ADVOCATE FOR THE RESPONDENTS.

ASHUTOSH MOHUNTA, J.(ORAL)

Counsel for the respondents pray for time to file reply. However,

after going their the writ petition as well as the judgement (Annexure P-10), we

consider it appropriate not to grant adjournment to the respondents, because

the case is squarely covered by the Judgement annexure P-10.

The petitioner joined service in the Food Corporation of India as

Technical Assistant Grade III in the year 1971. The respondent-Corporation

invited options from its employees for adopting the wage revision on Industrial

Dearness Allowance (IDA) or Central Dearness Allowance pattern. The

petitioner opted the wage revision on IDA pattern and hence he was entitled to

the benefits of wage revision from time to time on IDA pattern and thus, his

pay was required to be refixed on this pattern w.e.f 1.1.1997, on the basis of

circular dated 19.2.2002 (Annexure P-1). The petitioner claims that he is

entitled to wage revision and all other benefits on the basis Annexure P-1.

Reply has been filed on behalf of the respondents where it has been

averred that as the seniority case of the petitioner is pending in the Allahabad

High Court (Lucknow Bench), therefore, till the same is decided, the petitioner

cannot be granted the benefits of wage revision in terms of circular (Annexure

P-1).

CWP No.17498 of 2008 -2-

Counsel for the petitioner has placed reliance on a judgment of

this Court in CWP No.14162 of 2006 decided on 9.10.2007, Bachittar Singh

vs. Food Corporation of India and others (Annexure P-10). Learned counsel

submits that the present case is squarely covered by Bachittar Singh’s case

(supra).

Mr. K.K. Gupta, counsel for the respondents submits that if this

petition is allowed in terms of the judgement (Annexure P-10), then it would

be very difficult for the respondents to recover the amount in case there is

some change in the seniority list.

This question was considered by the Division Bench in Bachittar

Singh’s case (supra) wherein their Lordships held as under:-

“One thing is certain that when the petitioner retired, he became

entitled to payment of arrests of pay. The petitioner exercised his

option for wage revision on the basis of Industrial Dearness

Allowance (IDA) pattern and claimed recovery of arrears of pay.

The petitioner cannot be denied payment of arrears on the

speculative ground that his seniority may be lowered and

consequently his pay also go down in the event of the case being

decided against him by the Allahabad High Court.”

In view of the above, we are of the considered opinion that this

case is squarely covered by the decision in Bachittar Singh’s case (supra) and

we allow the writ petition in the same terms.




                                          (ASHUTOSH MOHUNTA)
                                                JUDGE


November 27, 2008                               (RAJAN GUPTA)
Gulati                                             JUDGE