Supreme Court of India

Bhagwan Dass And Others vs State Of Haryana & Ors on 31 July, 1987

Supreme Court of India
Bhagwan Dass And Others vs State Of Haryana & Ors on 31 July, 1987
Equivalent citations: 1987 AIR 2049, 1987 SCR (3) 714
Author: M Thakkar
Bench: Thakkar, M.P. (J)
           PETITIONER:
BHAGWAN DASS AND OTHERS

	Vs.

RESPONDENT:
STATE OF HARYANA & ORS.

DATE OF JUDGMENT31/07/1987

BENCH:
THAKKAR, M.P. (J)
BENCH:
THAKKAR, M.P. (J)
SINGH, K.N. (J)

CITATION:
 1987 AIR 2049		  1987 SCR  (3) 714
 1987 SCC  (4) 634	  JT 1987 (3)	206
 1987 SCALE  (2)160
 CITATOR INFO :
 R	    1988 SC1504	 (10)
 RF	    1989 SC  19	 (27)
 F	    1989 SC1256	 (4)
 C	    1989 SC1308	 (8,10)
 F	    1990 SC 883	 (7)
 RF	    1991 SC1173	 (6)
 RF	    1992 SC2130	 (7)


ACT:
     Constitution  of  India--Arts. 14	and  16--Doctrine  of
"Equal work equal pay"--When it is established that the work
performed  is similar, there can be no	discrimination	with
regard	to scale of pay on the ground that the mode  of	 re-
cruitment  was	different or the nature of  appointment	 was
temporary.



HEADNOTE:
    The	 Education Department of the State of Haryana  which
was  administering  Adult Education  Centres  for  providing
functional literacy to illiterates in the age-group of 15-35
years and Non-Formal Education Centres to impart learning by
Special Contact Courses to student drop-outs from schools in
the  age-group of 6-15 years, appointed the  petitioners  as
supervisors  from  time to time since the years	 1978  on  a
fixed  salary and continued to treat them as temporary	gov-
ernment servants by giving them a deliberate break in  serv-
ice of one day after the lapse of every six-months. Contend-
ing  that this was violative of Arts. 14 and 16	 since	they
were discharging similar duties as other Supervisors such as
respondents  2-6  in the Education Department who  had	been
absorbed  as  regular government servants,  the	 petitioners
prayed for issue of a Writ directing the State Government to
give  them the same scale of pay and benefits of  continuous
service,  etc. by declaring them to be permanent  government
servants.
    The State Government contended that the petitioners were
not full time employees, that their mode of recruitment	 was
different  from the mode of recruitment of regular  Supervi-
sors,  that the nature of functions discharged by  them	 was
different  from those of the latter and that they  had	been
appointed on six-monthly basis as the posts were  sanctioned
from  year  to year in view of the temporary nature  of	 the
schemes.
    The	 documentary evidence placed on	 record	 established
that the petitioners were functioning as full-time  Supervi-
sors and had been
715
given the status equivalent to masters of formal schools and
their functions were also like the Block Education  Officers
of formal schools.
Allowing the petition partly,
    HELD:  The	petitioners are entitled to be paid  on	 the
same basis of same pay scale as per which respondents 2 to 6
who are discharging similar duties as Supervisors just	like
the petitioners, are being paid.
(i)  The Respondent-State has failed to establish  its	plea
that the nature of the duties are different. In the  regular
cadre,	the essential qualification for appointment is	B.A.
B.ED. Petitioners also possess the same qualification  viz.,
B.A., B.ED. In fact many of them even possess higher degrees
such  as M.A., M.ED. In what manner and in what respect	 are
the duties and functions discharged by those who are in	 the
regular	 cadre different? The petitioners having  discharged
the initial burden of showing similarity in this regard, the
burden is shifted on the Respondent-State to establish	that
these  are  dissimilar in essence and in substance.  We	 are
unable	to uphold the bare assertion made in this behalf  by
the State of Haryana in its Counter-affidavit. [723F-G]
(ii)  So  long as the petitioners are doing  work  which  is
similar	 to the work performed by respondents 2 to  6,	from
the stand point of 'Equal work for equal pay' doctrine,	 the
petitioners cannot be discriminated against in regard to pay
scales. Whether equal work is put in by a candidate, select-
ed  by	a process whereat candidates from all parts  of	 the
country could have competed or whether they are elected by a
process	 where candidates from only a cluster of a few	vil-
lages  could  have  competed is	 altogether  irrelevant	 and
immaterial,   for  the	purpose	 of  the  applicability	  of
'Equal work for equal pay' doctrine. A typist doing  similar
work  as  another typist cannot be denied equal pay  on	 the
ground that the process of selection was different  inasmuch
as  ultimately	the  work done is similar and  there  is  no
rational  ground to refuse equal pay for equal work.  It  is
quite  possible	 that if he had to compete  with  candidates
from  all over the country, he might or might not have	been
selected. It would be easier for him to be selected when the
selection  is limited to a cluster of a few  villages.	That
however	 is  altogether a different matter. It	is  possible
that  he  might not have been selected at all if he  had  to
compete against
716
candidates from all over the country. But once he is select-
ed,  whether he is selected by one process or the other,  he
cannot be denied equal pay for equal work without  violating
the said doctrine. [723B-E]
(iii) Whether appointments are for temporary periods and the
Schemes	 are  temporary in nature is irrelevant once  it  is
shown that the nature of the duties and functions discharged
and the work done is similar and the doctrine of 'Equal	 pay
for equal work' is attracted. [724B-C]
(iv) The petitioners have been appointed in the context of a
Scheme	which is by the very nature of things transient	 and
temporary. No doubt it has been extended from year to  year.
But  by	 the very nature and scope of the scheme,  once	 the
objective  of Adult Education is accomplished in  the  sense
that the illiterate adults of the cluster of villages become
literate pursuant to the education imported at the  centres,
the  need for adult education would  diminish  progressively
and  ultimately	 cease.	 Having regard to  these  facts	 and
circumstances we do not think that the Respondent-State	 can
be accused of making appointments on a temporary six-months'
basis  with any ulterior or oblique motive. In our  opinion,
therefore,  the prayer of the petitioners to absorb them  as
regular	 employees  on a permanent basis from  the  date  of
their initial appointment has no justification. That however
does not mean that the petitioners should be deprived of the
legitimate  benefits  of being fixed in a  pay-scale  corre-
sponding  to  the one applicable to respondents 2  to  6  by
treating them as employees who have continued from the	date
of initial appointment by disregarding the breaks which have
been given on account of the peculiar nature of the  Scheme.
While,	therefore, the petitioners cannot claim as a  matter
of  right to be absorbed as permanent and regular  employees
from the inception, they would be justified in claiming	 pay
on the basis of the length of service computed from the date
of  their appointment depending on the length of service  by
disregarding the breaks which have been given for a  limited
purpose. Having regard to the facts and circumstances of the
present case, ends of justice would be met if the  petition-
ers are paid the difference in salaries with effect from the
date of the institution of the Writ Petition viz.  September
18, 1985. But it will be convenient to direct the  implemen-
tation with effect from September 1, 1985.725B-G; 726A-B]
717



JUDGMENT:

ORIGINAL JURISDICTION: Writ Petition No. 12311 of 1985.
(Under Article 32 of the Constitution of India).
Gobind Mukhoty and S.K. Bhattacharya for the Petitioners.
M.S. Gujral, Madhu Sudan Rao, I.S. Goel, C.V. Subba Rao,
and Ms. Kitty Kumarmanglam for the Respondents.
The Judgment of the Court was delivered by
THAKKAR, J. The alleged violation of “Equal work equal
pay” doctrine is the principal grievance of the petitioners.
The petitioners 102(1) in number holding the degrees of
B.A., B.Ed. and M.A., B.Ed. were appointed as Supervisors by
a competent selection committee constituted by the Education
Department of Haryana from time to time since October 2,
1978.

They have instituted the present petition under Art. 32
of the Constitution of India seeking appropriate reliefs in
the context of two grievances, one that the petitioners are
given a deliberate break of one day after the lapse of every
six months and have thus been treated as temporary Govern-
ment servants notwithstanding the fact that they have been
continuously working eversince the dates of their respective
appointment subject to the aforesaid break of one day at
intervals of six months instead of absorbing them as regular
employees in regular pay scales. And secondly, though the
petitioners performed their duties as Supervisors in the
Education Department and do the same work as is being done
by their counterparts, respondents 2 to 6 who are discharg-
ing similar duties as Supervisors in the Education Depart-
ment who are absorbed as regular government servants they
are paid less. The relief claimed by the petitioners is in
the following terms:–

(1) To declare by appropriate writ that the
petitioners continue to be in the service of
the respondents from the date of appointment
irrespective of their being a deliberate break
in service after every six months by the
respondents in violation of Articles 14 and 16
of the Constitution of India;

1. Originally there were 91 petitioners.
Subsequently 11 more were added as per the
order of the Court dated September 18, 1986 in
Civil Misc. Petition Nos. 23014 and 25722 of
1986.

718

(2) To declare by appropriate writ or
direction that the petitioners are in continu-
ous service since their respective date of
appointments since the National Adult Educa-
tion Programme was introduced and further
issue a writ in the nature of mandamus to the
respondent that the petitioners are entitled
to the benefit of notification dated 15-9-1982
issued by respondent State of Haryana and
accordingly the petitioners be put on similar
pay scales and service conditions as that of
Masters (B. A., B. Ed. ) in the State of
Haryana, and,
(3) To issue a writ in the nature of mandamus
or any appropriate writ, order or direction to
the respondent nos. 2 and 4 to put the peti-
tioners on regular pay scales along with other
consequential benefits of a permanent employee
from the date of initial appointment.
Before dealing with the grievances made by the petition-

ers, it would be appropriate to portray the factual back-
ground. The Education Department of State of Haryana has
constituted an Adult Education Scheme under the overall
control of Joint Director, Adult and non-formal Education
Department, respondent no. 3 herein in the context of the
National Adult Education Scheme sponsored by the Government
of India the birth anniversary of Mahatma Gandhi in 1978
(October 2, 1978). The aim of adult education under this
scheme is to provide functional literacy to the illiterates
in the age group of 15–35. The State Government has also
framed another Scheme for the non-formal education under the
overall control of the same official. The objective of this
scheme is to impart learning by special contact courses to
the students in the age group of 6–15, who are dropouts
from schools. The petitioners are appointed as Supervisors.
There are hundreds of such Adult Education Centres and Non-
formal Education Centres. One supervisor is provided for a
group of 30 centres. Thus each of the petitioners is in
charge of 30 centres under one scheme or the other. He is
paid remuneration at the rate of Rs.500 p.m. as fixed sal-
ary. Each one of them was, prior to March, 1984 also paid a
sum of Rs.60 as fixed travelling allowance which allowance
has been increased to Rs. 150 per month from March 7, 1984
onwards.

The Adult Education Centres are run under the Rural
Functional Literacy Programme/Project (RFLP) of the Central
Government. The project is however administered by the
respondent, the State of Haryana. According to the respond-
ent the expenditure in respect of remuneration payable to
the petitioners under RFLP is
719
borne by the Central Government. With regard to the centres
functioning under the State Adult Education
Programme/Project (SAEP) to those of the petitioners who are
employed under the Scheme are paid remuneration on the same
pattern by the State Government as and by way of honorarium.
The functions and duties discharged by the petitioners
in their capacity as Supervisors under the Adult Education
Scheme as per the communication dated April 8, 1985 (Annex-
ure R-2) addressed by respondent no. 3 to the District
Officers and Project Officers, are as under:-

“The supervisors of the adult education has
been given the status equivalent to masters of
formal schools and their functions are also
like the Block Education Officers of the
formal schools. Thus the functions of the
supervisors working under Adult Education
Scheme are inspection and to impart knowledge.
The general duties of the supervisors will
be:-

to make educational survey of his own village
and nearby villages under the Rural Functional
Literacy Programme for starting adult educa-
tion and non-formal education centres, to
locate and recommend for appointment suitable
instructors for these centres from these very
villages, to give active co-operation in their
training, to give guidance in their reading
and writing material, to give proper direction
to instructors in his cluster the latest
techniques of adult education, to give guid-
ance continuously in latest technique of
teaching methods, inspection of centres and
making arrangements for their reading, writing
material, to give model lessons, to hold
discussions in the Mohallas/ houses of the
community cultivating friendship and personal
relationship with the community, create
awareness and awakening in them in the matter
of literacy, functionality and awareness.”

The controversy as to whether the Supervisors were
full-time Supervisors like Respondents 2 to 6 or whether
they were part-time Supervisors as has been contended by the
State of Haryana in its affidavit in reply has to be re-
solved in favour of the petitioners inasmuch as the documen-
tary evidence placed on record establishes that the peti-
tioners were full-time (and not part-time) Supervisors. At
An-

720

nexure ‘C’ has been produced a document entitled ‘Revised
financial pattern of the Project with 100 Educational cen-
tres ……. “. The cadre of Supervisors has been de-
scribed as full-time cadre in this document, as evidenced by
the following extract:–

“C. Supervision

(a) Full time Supervisors-one supervisor for a clus-
ter of 30 centres (3 supervisors for 100 centres each in the
rank of Assistant Inspector of Schools with an average
salary of Rs. 500 per month)
Rs.18,000.00

(b) TA cost on supervision (Rs. 150
per month per supervisor)
Rs. 5,400.00
Total Rs.23,400.00″

(Emphasis added).

What is more, the matter has been placed beyond the pale of
controversy by a Circular issued by the State Government to
all Adult Education Officers as per Annexure ‘D’ dated April
9, 1985. The relevant extract from the Circular deserves to
be quoted:

“1. Headquarter of the supervisor:

(a) The headquarter of each supervisor
shall be established in the middle of the
village.

(b) Each supervisor will be present at
his Headquarter on a fix day once in a week
between 9.30 A.M. to 4.00 P.M. The information
of the fix day will be given to all the in-
structors and adult education officers.

(c) The monthly tour programme of each
Supervisor will be got sanctioned by the
Assistant Project Education Officers and made
his tour according to this plan as far as
possible.

(d) The Supervisor will stay whole day in
the village and will inspect informal educa-
tion centres in the day and adult education
centre in the night.

(e) He will call the meeting of respected
persons of the
721
village on the date of meeting and discuss
about the progress of the centre. This meeting
can be called before or after the time of the
centre.

(f) If any supervisor leaves the head-
quarter without permission or does not perform
his duties properly the necessary action may
be taken against him.”

It is therefore futile to contend that the petitioners
in their capacity as Supervisors were required only to
perform part-time work. As per clause (d) of the aforesaid
extract, the supervisors were required to stay for the whole
day in the village and were required to visit the Informal
Education Centre and the Adult Education Centre in the
night. They were also required to go on tour and to remain
at the headquarter once a week from 9.30 A.M. to 4.00 P.M.
The conclusion is therefore inevitable that the petitioners
were not part-time functionaries but were whole-time func-
tionaries.

The matter may now be examined in this background. The
respondent-State has resisted the claim of the petitioner
for granting them pay in accordance with the pay-scales
applicable to Respondents 2 to 6, who are Supervisors in the
regular cadre discharging similar functions, on four grounds
viz:–

(i) that the petitioners are not full-
time employees;

(ii) the mode of recruitment of the
petitioners is different from the mode of
recruitment of respondents 2 to 6.

(iii) the nature of the functions dis-
charged by the petitioners are not similar to
the functions discharged by respondents 2 to
6; and

(iv) appointments are made on six-month-
ly basis and there is a break in service
having regard to the fact that the posts are
sanctioned on year to year basis in view of
the temporary nature of the Scheme.

With regard to the first ground for not granting salary
on the same basis as of respondents 2 to 6, viz. that they
are part-time employees whereas respondents 2 to 6 are
full-time employees, having examined the aforesaid records
placed before the Court, we are of the opinion that there is
no substance in this contention.

722

With regard to the next contention viz. that the mode of
recruitment of the petitioners is different from the mode of
recruitment of respondents 2 to 6, we are afraid it is
altogether without substance. The contention has been raised
in the following terms (paragraph 4(d) of the Counter-affi-
davit dated 6-1-1986 filed on behalf of Respondents 1 to

13):–

It is absolutely incorrect that the Petition-
ers are similarly placed as the employees
under the Social Education Scheme, as alleged.
The latter are whole-time employees selected
by the subordinate services Selection Board
after competing with candidates from any pan
of the country. In the case of Petitioners,
normally the selection at best is limited to
the candidates from the Cluster of a few
villages only. The contention made by the
Petitioners has no justifiable basis.”

(Emphasis
added).

We need not enter into the merits of the respective modes of
selection. Assuming that the selection of the petitioners
has been limited to the cluster of a few villages, whereas
Respondents 2 to 6 were selected by another mode wherein
they had faced competition from candidates from all over the
country., we need not examine the merits of these modes for
the very good reason that once the nature and functions and
the work are not shown to be dissimilar the fact that the
recruitment was made in one way or the other would hardly be
relevant from the point of view of “Equal pay for equal
work” doctrine. It was open to the State to resort to a
selection process whereat candidates from all over the
country might have competed if they so desired. If however
they deliberately chose to limit the selection of the candi-
dates from a cluster of a few villages it will not absolve
the State from treating such candidates in a discriminatory
manner to the disadvantage of the selectees once they are
appointed, provided the work done by the candidates so
selected is similar in nature. It was perhaps considered
advantageous to make recruitment from the cluster of a few
villages for the purposes of the Adult Education Scheme
because the Supervisors appointed from that area would know
the people of that area more intimately and would be in a
better position to persuade them to take advantage of the
Adult Education Scheme in order to make it a success. So
also it was perhaps considered desirable to make recourse to
this mode of recruitment of candidates because candidates
from other parts of the country would have found it incon-
venient and onerous to seek employment in such a Scheme
where they would have to
723
work amongst total strangers and it would have made it
difficult for them to discharge their functions of persuad-
ing the villagers to avail of the Adult Education Scheme on
account of that factor. So also they might not have been
tempted to compete for these posts in view of the fact that
the Scheme itself was for an uncertain duration and could
have been discontinued at any time. Be that as it may, so
long as the petitioners are doing work which is similar to
the work performed by respondents 2 to 6 from the stand
point of ‘Equal work for equal pay’ doctrine, the petition-
ers cannot be discriminated against in regard to pay scales.
Whether equal work is put in by a candidate, selected by a
process whereat candidates from all parts of the country
could have competed or whether they are selected by a proc-
ess where candidates from only a cluster of a few villages
could have competed is altogether irrelevant and immaterial,
for the purposes of the applicability of ‘Equal work for
equal pay’ doctrine.. A typist doing similar work as another
typist cannot be denied equal pay on the ground that the
process of selection was different in asmuch as ultimately
the work done is similar and there is no rational ground to
refuse equal pay for equal work. It is quite possible that
if he had to compete with candidates from all over the
country, he might or might not have been selected. It would
be easier for him to be selected when the selection is
limited to a cluster of a few villages. That however is
altogether a different matter. It is possible that he might
not have been selected at all if he had to compete against
candidates from all over the country. But once he is select-
ed, whether he is selected by one process or the other, he
cannot be denied equal pay for equal work without violating
the said doctrine. This plea raised by the Respondent-State
must also fail.

Turning now to the contention that the nature of the
duties are different,, the Respondent-State has failed to
establish its plea. In the regular cadre, the essential
qualification for appointment is B.A., B.Ed. Petitioners
also possess the same qualifications viz. B.A., B.Ed. In
fact many of them even possess higher degrees such as
M.A.M.Ed. In what manner and in what respect are the duties
and functions discharged by those who are in the regular
cadre different? The petitioners having discharged the
initial burden showing similarity in this regard, the burden
is shifted on the Respondent-State to establish that these
are dissimilar in essence and in substance. We are unable to
uphold the bare assertion made in this behalf by the State
of Haryana (in paragraph 21 of the Counter-affidavit dated
November 23, 1985). In fact the communication dated April 8,
1985 (Annexure R-2) addressed by the respondent State of
Haryana to the District Officers which
724
has been quoted in the earlier part of the judgment supports
the contentions of the petitioners and belies the plea
raised by the Respondent-State.

Lastly we have to deal with the contention that the
Scheme is a temporary Scheme and the posts are sanctioned on
an year to year basis having regard to the temporary nature
of the Scheme. We are unable to comprehend how this factor
can be invoked for violating. ‘Equal pay for equal work’
doctrine. Whether appointments are for temporary periods and
the Schemes are temporary in nature is irrelevant once it is
shown that the nature of the duties and functions discharged
and the work done is similar and the doctrine of ‘Equal pay
for equal work’ is attracted. As regards the effect of the
breaks given at the end of every six months, we will deal
with this aspect shortly hereafter. That however is no
ground for refusing aspect the ‘Equal pay for equal work’
doctrine. Be it realized that we are concerned with the
‘Equal work Equal pay’ doctrine only within the parameters
of the four grounds and the fact situation discussed herei-
nabove. We are not called upon, and we have no need or
occasion to consider the applicability or otherwise of the
said doctrine outside these parameters. For instance we are
not required to express any opinion in the context of em-
ployment of similar nature under different employers, or in
different cadres under the same or different employers.
Nor-are we concerned with questions required to be dealt
with by authorities like the Pay Commissions such as equa-
tion of cadres or determination of parity-differential
between different cadres or making assessment of work loads
or qualitative differential based on relevant considerations
and such other matters. We are concerned in the present
matter with employees of the same employer doing same work
of same nature discharged in the same department but ap-
pointed on a temporary basis instead of in a regular cadre
on a regular basis. We have therefore decided the questions
raised before us in the backdrop of facts of the present
case. On the other dimensions of the doctrine we remain
silent as there is no need or occasion to speak.
In the result we are of the opinion that the petitioners
are entitled to be paid on the same basis of same pay scale
as per which respondents 2 to 6 who are discharging similar
duties as Supervisors just like the petitioners, are being
paid.

We are now faced with the problem arising in the context
of the fact that appointments of the petitioners were ini-
tially made for six months and after giving a break of a day
or two they were reappointed
725
to the same posts by fresh order. The counter-affidavit
filed on 23rd November, 1985 by the State of Haryana and the
documents placed on record go to show that the petitioners’
contention that this is done deliberately with a view to
deny to them the benefits enjoyed by the employees similarly
situated and discharging similar duties and functions as
Supervisors in the regular cadres.We find it difficult to
accept the contention of the petitioners that this is being
done deliberately and with mala fides attributed to the
Respondent-State. The petitioners have been appointed in the
context of a Scheme which is by the very nature of things
transient and temporary. Annexure R-1 to the aforesaid
counter-affidavit shows that the Scheme was expected to
function for ten months. No doubt it has been extended from
year to year. But by the very nature and scope of the
Scheme, once the objective of Adult Education is accom-
plished in the sense that the illiterate adults of the
cluster of villages become literate pursuant to the educa-
tion imparted at the centres, the need for adult education
would diminish progressively and ultimately cease. As dis-
closed in paragraphs 16 and 17 of the aforesaid counter-
affidavit the targets were expected to be achieved latest by
1990. It was in this background that the posts were sanc-
tioned on year to year basis (paragraph 11 of the counter
affidavit). Having regard to these facts and circumstances
we do not think that the Respondent-State can be accused of
making appointments on a temporary six months basis with any
ulterior or oblique motive. In our opinion, therefore, the
prayer of the petitioners to absorb them as regular employ-
ees on a permanent basis from the date of theft initial
appointment has no justification. That however does not mean
that the petitioners should be deprived of the legitimate
benefits of being fixed in a pay-scale corresponding to the
one applicable to respondents 2 to 6 by treating them as
employees who have continued from the date of initial ap-
pointment by disregarding the breaks which have been given
on account of the peculiar nature of the Scheme. While,
therefore, the petitioners cannot claim as a matter of right
to be absorbed as permanent and regular employees from the
inception, they would be justified in claiming pay on the
basis of the length of service computed from the date of
their appointment depending on the length of service by
disregarding the breaks which have been given for a limited
purpose. If this is not done the anomaly such as the one
highlighted by the petitioners in their rejoinder affidavit
dated December 13, 1985 will arise. As stated by the peti-
tioners in paragraph 4(c) of the aforesaid rejoinder affida-
vit, while a Peon in the regular service would be drawing
Rs.650 the petitioners would be getting only Rs.500 as fixed
salary notwithstanding the nature and importance of the
functions discharged by them and the role played by
726
them in the important field of advancement of literacy in
the State. And finally we must deal with the question of
date with effect from which the petitioners should be paid
the difference in salary. In our opinion having regard to
the facts and circumstances of the present case ends of
justice would be met if the petitioners are paid the differ-
ence in salaries with effect from the date of the institu-
tion of the Writ Petition viz. September 18, 1985. But it
will be convenient to direct the implementation with effect
from September 1, 1985. We accordingly allow the Writ Peti-
tion partly and direct as under:–

I
The Petitioners shall be fixed in the same pay-scale as
that of Respondents 2 to 6.

II
The pay of each of the petitioners shall be fixed having
regard to the length of service with effect from the date of
his initial appointment by ignoring the break in service
arising in the context of the fact that the initial appoint-
ment orders were for 6 months and fresh appointment orders
were issued after giving a break of a day or two.
III
The fixation shall be made as per the general principles
adopted whenever pay revisions are made. In case upward
revision has been effected in respect of the ‘supervisors in
the regular, cadre such revision should be taken into ac-
count in refixing the pay of the petitioners.
IV
The amount representing the difference in pay of the
petitioners computed as per the present order shall be paid
to each petitioner preferably latest by Mahatma Gandhiji’s
birthday which falls on 2nd October, 1987 or latest by
November 1, 1987. The petitioners will be entitled to incre-
ments in the pay-scale in accordance with law notwithstand-
ing the break in service that might have been given.
V
We hope and trust that the State of Haryana will not
show displeasure at the petitioners who have approached this
Court in order to
727
vindicate their right to claim equal pay and that service of
no petitioner would be terminated except on reaching the age
of superannuation or by way of appropriate disciplinary
action, or on abandonment of the Scheme. For the sake of
abundent caution we direct accordingly.

VI
Fresh appointment orders will have to be issued reap-
pointing the petitioners who have continued in service on
the expiry of the six months period from time to time in
order to give effect to the direction contained in clause V
hereinabove.

VII
In case the amounts of difference in pay cannot be
computed within the time-limit granted by this order, provi-
sional and approximate calculations should be made and
payment should be made on such basis subject to final ad-
justment within the time granted.

The petitioners shall be paid the cost of the Writ
Petition quantified at Rs.5 ,000. Ordered accordingly.

H.L.C.						    Petition
allowed.
728