PETITIONER: STATE OF W.B. Vs. RESPONDENT: HARI NARAYAN BHOWAL DATE OF JUDGMENT16/03/1994 BENCH: SINGH N.P. (J) BENCH: SINGH N.P. (J) SAWANT, P.B. CITATION: 1994 SCC (4) 78 JT 1994 (2) 610 1994 SCALE (2)263 ACT: HEADNOTE: JUDGMENT:
The Judgment of the Court was delivered by
N.P. SINGH, J.- Leave granted.
2. This appeal has been filed on behalf of the State of
West Bengal, against an order passed by the	High Court,
directing the State Government, to give the same pay scale
and other benefits, which are payable to the Constables of
the West Bengal Police Force, to the writ	petitioner-
respondents (hereinafter referred to as the ‘respondents’),
who are the members of the West Bengal	National Volunteer
Force.
3. The respondents were employed as ‘Agragamies’ otherwise
called	Volunteers attached to Biswakarama	Battalion.
According to respondents, as they have been appointed in
accordance with the provisions of the West Bengal National
Volunteer Force Act, 1949 (hereinafter referred to as	the
‘Act’)	and as	they have been	performing the duties of
Constables while maintaining law and order, they should be
treated on a par with the police Constables of West Bengal;
they are entitled to	the same scale	of pay and other
benefits which	are payable to such Constables. It	was
pointed	out on their behalf, that the revised scale of	pay
introduced by the Government, for the National	Volunteers,
was highly discriminatory in nature and different from	the
members	of the West	Bengal	Police	Force although	the
respondents not only perform the duties of Constables while
maintaining law and order, but perform even the duties of
brick-laying, carpentry, painting, plastering, flooring,
pumping and electrical wiring.	They have to construct roads
and highways as well, apart	from guarding	the vital
installations.
 4. A learned Judge on the principle of “equal pay for equal
work”, directed the State Government to consider the case of
the respondents, in the light of the judgment of the	same
court in the case of Madan Mohan Sen v. State of W.B. 1 in
which the High Court had directed to pay the Agragamies, who
were the members of the West Bengal Civil Emergency Force,
the scale of pay and benefits, which were payable to	the
firemen	in the West Bengal Fire Service. The Division
Bench,	affirmed the direction given by the Single Judge,
saying	that as the Agragamies have been performing	and
discharging the duties of the Constables, they were entitled
to the	same scale of pay and other allowances, which	are
payable	to the Constables of the West Bengal Police Force;
the denial of said	scale and benefits amounted	to
discrimination	within	the meaning of Article	14 of	the
Constitution.
5. On behalf of the appellant-State, it was pointed out by
a reference, to the comparative data which had	been filed
before	the High Court regarding the Agragamies in the	West
Bengal National Volunteer Force and the
1 F.M.A.T. No. 1841 of 1986, decided on Nov. 21, 1990	(Cal
HC)
81
Constables in the West Bengal Police Force, that Agragamies
are recruited	from amongst the trained members of	the
National Volunteer Force, or from amongst the ex-servicemen,
whereas	the Constables in Police Force are recruited on
selection, by	process of	direct	recruitment.	The
qualification prescribed for Agragamies is Class VI passed,
whereas	for Constables the qualification is	Class	VIII
passed.	There is also difference in the minimum physical
standard required for the two.	The duty to be performed by
the Agragamies are (1) to aid the police force to meet	law
and order situation, (2) to attend emergencies on call, in
times of Dock Strike, Corporation Strike and similar other
situation of unrest, (3) to attend emergency duties in times
of natural calamities e.g. flood, storms, earthquake etc.,
and (4) to guard vital installations in	Union/State
Undertakings,	e.g., DPL, DCL, RCFA, WBSEB	and Water
Treatment Plants, etc. whereas the duties of	the Police
Constables, are maintenance of law and order and prevention
of crime. It further appears that Agragamies are Class IV
employees in the State Government Service, while Constables
are Class III employees.
6. In the Act “Force” has been defined to mean West Bengal
National Volunteer Force. “Volunteer” has been defined
under Section 2(g) to mean a person enrolled as a member of
the West Bengal National Volunteer Force or any unit or
corps of the Force established, constituted or	formed, as
the case may be under the proviso to Section 3 or Section 7.
Section	3 says that the State Government may raise	and
maintain “a volunteer force to be called the	West Bengal
National Volunteer Force” and for that purpose enrol persons
as volunteers from Calcutta and elsewhere in West Bengal.
The functions of a volunteer have been prescribed in Section
4, saying that when called upon, he shall discharge	such
functions in relation to the protection of persons,	the
security of property and preservation of the public peace in
any area within West Bengal and such other functions as	may
be assigned to him by or under the said Act.	Section 7
vests power in the State Government to direct that one or
more corps or units of the force be constituted or formed
for any particular region within West Bengal	or for	any
specified purpose. Section 8 says :
“8. (1) Any citizen of India or any person
having a permanent domicile in West Bengal who
may offer himself for enrolment in the Force
and who satisfies the prescribed conditions
may be eligible for enrolment therein by such
authority, in such manner and for such period
not exceeding five years as may be prescribed.
(2) Every volunteer shall receive a
certificate of appointment in the prescribed
form and such certificate shall be issued by
such authority as may be prescribed and
thereupon he shall have the powers, privileges
and protection conferred, and shall discharge
the duties imposed, on a volunteer by or under
this Act.
(3) Every volunteer enrolled under this Act
shall undergo such preliminary and periodical
training as may be prescribed.
82
(4) Every person enrolled as a volunteer
under this Act shall be entitled to receive a
certificate of discharge in the prescribed
form on the expiration of the period for which
he was enrolled and any such person may, prior
to the expiration of that period, be
discharged by such authority subject to such
conditions as may be prescribed, and shall be
so discharged on the recommendation of the
Advisory Committee in this behalf.
(5) The prescribed authority may, subject to
such conditions as may be prescribed
(a) suspend, discharge, dismiss or remove
any volunteer from his office and thereupon
the certificate referred to in sub-section (2)
shall cease to have effect, or
(b) disband any unit constituted under this
Act and thereupon every volunteer of such unit
shall vacate office.”
Section	12 provides that a volunteer, when called upon	for
duty under subsection (al) or sub-section (1) of Section 10
to aid the police force, such volunteer shall work under the
orders	of or be under the control of such officers of	the
police force as may be prescribed.
7. On	plain reading of the different provisions referred
to above, it appears that West Bengal	National Volunteer
Force is a force of volunteers.	When called upon for duty,
the volunteer has to discharge such functions in relation to
protection of	persons, the	security of property	and
preservation of the public peace in any area	within	West
Bengal	and such other functions as may be assigned to	him.
Any citizen of India or any	person	having	a permanent
domicile in West Bengal may offer himself for enrolment in
the force and if he satisfies the prescribed conditions, he
may be enrolled by the prescribed authority for such period
not exceeding 5 years.	Every person enrolled as volunteer
under the said Act, on expiration of the period for which he
had been enrolled or even prior to the expiration of	the
said period be discharged in accordance with the procedure
prescribed under sub-section (4) of Section 8. It is	true
that such volunteer force has to perform when called upon,
the duties of the police force while maintaining law	and
order.	But according	to us, the whole concept of	the
National Volunteer Force, is different from that of	the
police force. In respect of the volunteers, it can be	said
that it is a standby force, not only for law and order,	but
for different	emergencies, to aid and help	the regular
police force or members of the other services.
8. It	appears, the Pay Commission examined the scales of
pay of the volunteers of National Volunteer Force and	the
Constables of the West Bengal Police Force. On the basis of
the relevant material different scales of pay for them	was
recommended. The High Court having found that the nature of
work of the respondents was more or	less that of	the
constables of the police force, especially, when they	are
called	upon to maintain law and order, held that there	was
no justification to deny the same scale of pay, to	the
respondents on the principle of “equal pay for equal work”.
83
9. In	public services, nature of work in two services or
in the	same service, the nature of the work	of the	two
groups may be more or less same. But merely on that ground
they are not entitled to the same scale of pay.	It is	well
known that scales of pay are fixed by expert bodies like the
Pay Commissions, which consist of persons having specialized
knowledge of the subject. Such Commissions while fixing the
scales of pay or revising the same, have to go in depth, not
only into the nature of work by members of the same service
and members of different services but also various other
factors	before	the scales of pay are fixed.	One of	the
primary	concerns of such Pay Commissions is to	remove	any
anomaly	and to see that members of different services	get
scales of pay and other emoluments not only according to the
nature	of work but	also	according to	educational
qualifications, responsibilities of the posts and experience
etc. As such, before any direction is issued by the court,
the claimants have to establish that there was no reasonable
basis to treat them separately in matters of	payment of
wages or salary.
10. This Court in the case of Delhi Veterinary Assn. v.
Union of India2 said that in addition to the principle of
“equal	pay for equal	work”, the pay structure of	the
employees of the Government should reflect many other social
values.	It was said :
“The degree of skill, strain of work,
experience involved, training required,
responsibility undertaken, mental and physical
requirements, disagreeableness of the task,
hazard attendant on work and fatigue involved
are, according to the Third Pay Commission,
some of the relevant factors which should be
taken into consideration in fixing pay scales.
The method of recruitment, the level at which
the initial recruitment is made in the
hierarchy of service or cadre, minimum
educational and technical qualifications
prescribed for the post, the nature of
dealings with the public, avenues of promotion
available and horizontal and vertical
relativity with other jobs in the same service
or outside are also relevant factors.”
In the	case of State of U.P. v. J.P.	Chaurasia3 it	was
pointed out that whether two posts are equal or should carry
the equal pay, depends on several factors. It does	not
depend just upon either the nature of work or the volume of
work done. Primarily it requires among others, evaluation
of duties and responsibilities of the respective posts.	The
quantity of work may be the same but the quality may be
different. That cannot be determined by relying	upon
averments in affidavits of interested parties.	It must be
determined by expert bodies like Pay Commission, who would
be the	best judges,	to evaluate the nature of duty,
responsibility and all relevant factors. The same view	was
reiterated in the case of State of M.P. v. Pramod Bhartiya4
by a three-Judge Bench of this Court. Recently, in the case
of
2 (1984) 3 SCC 1: 1984 SCC(L & S) 329: AIR 1984 SC 1221
3 (1989) 1 SCC 121: 1989 SCC (L & S) 71: (1988) 8 ATC	929:
AIR 1989 SC 19
4 (1993) 1 SCC 539: 1993 SCC (L & S) 221: (1993) 23 ATC 657
84
Shyam Babu Verma v. Union of India5 a claim for equal pay by
a group of Pharmacists was	rejected saying that	the
classification	made by a body of experts after	full study
and analysis of the work, should not be disturbed except for
strong	reasons which indicate that the classification	made
was unreasonable.
11. It	need not be impressed that the principle of “equal
pay for equal work” can be enforced only after the persons
claiming satisfy the court that not only the nature of	work
is identical but in all other respects they belong to	the
same class and there is no apparent reason to treat equals
as unequals. Unless a very clear case is made out and	the
court is satisfied that the scale provided to a group of
persons	on the basis of the material	produced before it
amounts	to discrimination without	there	being	any
justification,	the court should not take upon	itself	the
responsibility of fixation of scales of pay, especially when
the different	scales	of pay	have been fixed by	Pay
Commission or	Pay Revision Committees, having	persons as
members who can be held to be experts in the field and after
examining all	the relevant material. It need not be
emphasised that in the process undertaken by the court, an
anomaly	in different services may be introduced, of which
the court may not be conscious, in the absence of all	the
relevant materials being before it.	Till the claimants
satisfy	on material produced, that they have not	been
treated	as equals within the parameters of	Article	14,
courts should be reluctant to issue any writ or direction to
treat them equal, particularly when a body of	experts	has
found them not to be equal.
12. So	far as the present case is concerned,	as already
mentioned above, the	High Court placed reliance on an
earlier judgment of the same court directing that Agragamies
of West Bengal Civil Emergency Force be paid the same scale
of pay, which was payable to the Firemen of the Fire Service
Department. That earlier judgment of the High Court	has
been reversed by this Court (State of W.B. v.	Madan Mohan
Sen6).	This Court while dismissing the writ application of
Agragamies of West Bengal Civil Emergency Force has pointed
out that merely because the academic	qualifications	and
physical requirements	of both are similar or that	the
Agragamies are	also given certain fire-fighting training
along with other training, it cannot be said that	they
perform	similar duties, functions and	responsibilities as
the Firemen.
13. The same	is the position here. On the	material on
record, it is difficult to hold that the respondents who had
been enrolled as volunteers under the West Bengal National
Volunteer Force Act, belong to the class of	Constables,
under the West Bengal Police Force	and to	treat	them
separately in matters of fixation of scale of pay, amounts
to violating Article 14 of the Constitution. According to
us, they form two different classes in public service.	In
this background, the High Court was in error	in treating
them on a par with the Constables of the West Bengal State
Police Force.
5 ((1994) 2 SCC 52 1: JT (1994) 1 SC 574
6 1993 Supp (3) SCC 243: 1993 SCC (L & S) 1063: (1993) 25
ATC 586
86