Supreme Court of India

North Delhi Power Ltd vs Govt. Of N.C.T. & Ors on 3 May, 2010

Supreme Court of India
North Delhi Power Ltd vs Govt. Of N.C.T. & Ors on 3 May, 2010
Author: V.S. Sirpurkar
Bench: V.S. Sirpurkar, Surinder Singh Nijjar
                                                 1

                                                       "REPORTABLE"

                   IN THE SUPREME COURT OF INDIA

                    CIVIL APPELLATE JURISDICTION

                    CIVIL APPEAL No. 4269 OF 2006


North Delhi Power Limited                             .... Appellant

                                   Versus

Govt. of National Capital
Territory of Delhi & Ors.                             .... Respondents


                                    WITH

                    CIVIL APPEAL No. 4270 OF 2006


BSES Rajdhani Power Limited & Anr.                    .... Appellants


                                   Versus


Govt. of National Capital Territory of Delhi & Ors.   .... Respondents



                              JUDGMENT

V.S. SIRPURKAR, J

1. This judgment shall dispose of the two appeals being CA No. 4269

of 2006 and CA No. 4270 of 2006. Civil Appeal No.4269/2006 has been

filed on behalf of North Delhi Power Limited and Civil Appeal No.4270 of
2

2006 has been filed by BSES Rajdhani Limited. Since a common question

falls for consideration in both the appeals, the same are disposed of by this

common judgment. The question can be framed as under:

“Whether the appellants are responsible for meeting the
liabilities relating to employees who ceased to be the
employees of erstwhile Delhi Electric Supply
Undertaking (Predecessor of Delhi Vidhyut Board –
DVB) prior to 1.7.2002 on account of their retirement,
removal, dismissal or compulsory retirement in
accordance with the provisions of Delhi Electric
Reforms Act, 2000?”

By the impugned judgment dated 30.3.2006 passed by the Delhi

High Court, the High Court has held that the appellants alone would be

responsible to meet such liabilities.

2. In order to understand the nature of controversy and the

ramifications thereof, some facts common to both these appeals would be

necessary.

Common Facts:

3. The Legislative Assembly of the National Capital Territory of Delhi

passed the Act on 23.11.2000 being Delhi Electric Reforms Act, 2000

(hereinafter called the “Act, 2000”). This Act came into force on 8.3.2001.

The Preamble of this Act reads as under:

3

“An Act to provide for the constitution of an Electricity
Commission, restructuring of the electricity industry
(rationalization of generation, transmission, distribution
and supply of electricity), increasing avenues for
participation of private sector in the electricity industry
and generally for taking measures conducive to the
development and management of the electricity industry
in an efficient, commercial, economic and competitive
manner in the National Capital Territory of Delhi and for
matter connected therewith or incidental thereto.

BE it enacted by the Legislative Assembly of the
National Capital Territory of Delhi in the Fifty-first year of
the Republic of India as follows:”

Section 2 pertains to definitions of relevant terms used in the Act

and sub-section (1) contains the definitions clauses. Sub-sections (2) and

(3) of Section 2 run as under:

“(2) Words and expressions used but not defined in this Act
and defined in the Electricity (Supply) Act, 1948 (Central
Act 54 of 1948) have the meanings respectively
assigned to them in that Act.

(3) Words and expressions used but not defined either in
this Act or in the Electricity (Supply) Act, 1948 (Central
Act 54 of 1948) and defined in the Indian Electricity Act,
1910 (Central Act 9 of 1910) have the meanings
respectively assigned to them in that Act.”

Thus the definitions of relevant terms under Electricity (Supply) Act,

1948 and Electricity Act, 1910 were incorporated in the Act, 2000. Section

3 of the Act, 2000 provides for establishment of Delhi Electricity Regulatory

Commission. The functions of this Commission are provided in Section
4

11. Some of the functions, amongst others, as provided in Section 11 (1)

are as under:

“(c) to regulate power, purchase and procurement process
of the licensees and transmission utilities including the
price at which the power shall be procured from the
generating companies, generating stations or from other
sources for transmission, sale, distribution and supply in
the National Capital Territory of Delhi;

(d) to promote competition, efficiency and economy in the
activities of the electricity industry to achieve the objects
and purposes of this Act;

(e) to aid and advise the government in matters concerning
electricity generation, transmission, distribution and
supply in the National Capital Territory of Delhi;

(h) to promote competitiveness and make avenues for
participation of private sector in the electricity industry in
the National Capital Territory of Delhi and also to ensure
a fair deal to the customers;

(k) to regulate the assets, properties and interest in
properties concerned or related to the electricity industry
in the National Capital Territory of Delhi including the
conditions governing entry into, and exit from the
electricity industry in such manner as to safeguard the
public interest;

(l) to issue licences for transmission, bulk supply,
distribution or supply of electricity and determine the
conditions to be included in the licences;”

4. Under Section 14 of the Act, 2000, the subject of incorporation of

companies for the purposes of generation, transmission or distribution of
5

electricity was dealt with. Sub-sections (1), (2) and (6) of Section 14,

which are relevant for our purposes provide as under:

“14(1) The government may, as soon as may be after the
commencement of this Act, cause one or more
companies to be incorporated and set up under the
provisions of the Companies Act, 1956 (Central Act 1 of
1956) for the purpose of generation, transmission or
distribution of electricity, including companies engaged
in more than one of the said activities in the National
Capital Territory of Delhi and may transfer the existing
generating stations or the transmission system or
distribution system, or any part of the transmission
system or distribution system, to such company or
companies.

14(2) The government may designate any company set up
under sub-section (1) to be the principal company to
undertake all planning and coordination in regard to
generation or transmission or both; and such company
shall undertake works connected with generation or
transmission and determine the requirements of the
territory in consultation with the other companies
engaged in generation or transmission for the National
Capital Territory of Delhi, the Commission, the Regional
Electricity Board and the Central Electricity Authority
and any other authority under any law in force for the
time being, or any other government concerned.

14(6) The government may convert the companies set up
under this Act to joint venture companies through a
process of disinvestment, in accordance with the
transfer scheme prepared under the provisions of this
Act.”

Section 15 of the Act, 2000 provides for Reorganisation of Delhi

Vidyut Board and transfer of properties, functions and duties thereof. Sub-
6

sections (3), (6), (7) and (9) of Section 15, which are relevant for purposes

provide:

“15(3) Such of the rights and powers to be exercised by the
Board under the Electricity (Supply) Act, 1948 (Central
Act 54 of 1948), as the government may, by notification
in the official gazette, specify, shall be exercisable by a
company or companies established as the case may be,
under Section 14, for the purpose of discharge of the
functions and duties with which it is entrusted.

15(6) A transfer scheme may –

(a) provide for the formation of subsidiaries, joint
venture, companies or other schemes of
divisions, amalgamation, merger, reconstruction
or arrangements;

(b) define the property, interest in property, rights and
liabilities to be allocated –

(i) by specifying or describing the property,
rights and liabilities in question,

(ii) by referring to all the property, interest in
property, rights and liabilities comprised in
a specified part of the transferor’s
undertaking, or

(iii) partly in one way and partly in the other:

Provided that the property, interest in property,
rights and liabilities shall be subject to such
further transfer as the government may specify;

(c) provide that any rights, or liabilities specified or
described in the scheme shall be enforceable by
or against the transferor or the transferee;

(d) impose on any licensee an obligation to enter into
such written agreements with, or execute such
other instruments in favour of any other
7

subsequent licensee as may be specified in the
scheme;

(e) make such supplemental, incidental and
consequential provisions as the transferor
licensee considers appropriate including provision
specifying the order in which any transfer or
transaction is to be regarded as taking effect;

(f) provide that the transfer shall be provisional
subject to the provisions of Section 18.

15(7) All debts and obligations incurred, all contracts entered
into and all matters and things done by, with or for the
Board, or a company or companies established as the
case may be, under Section 14 or generating company
or distribution company or companies before a transfer
scheme becomes effective shall, to the extent specified
in the relevant transfer scheme, be deemed to have
been incurred, entered into or done by, with or for the
government or the transferee and all suits or other legal
proceedings instituted by or against the Board or
transferor, as the case may be, may be continued or
instituted by or against the government or concerned
transferee, as the case may be.

15(9) The Board shall cease to exist with the transfer of
functions and duties specified and with the transfer of
assets as on the effective date.”

Section 16 is extremely important which deals with the subject of

Personnel. It provides:

“(1) The government may by a transfer scheme provide for
the transfer of the personnel from the Board to a
company or companies established as the case may be,
under Section 14 and distribution companies
(hereinafter referred to as “transferee company or
8

companies”) on the vesting of properties, rights and
liabilities in a company or companies established, as the
case may be, under Section 14 or the distribution
companies.

(2) Upon such transfers the personnel shall hold office in
the transferee company on terms and conditions that
may be specified in the transfer scheme subject,
however, to the following, namely:

(a) that the terms and conditions of the service
applicable to them in the transferee company
shall not in any way, be less favourable than or
inferior to those applicable to them immediately
before the transfer;

(b) that the personnel shall have continuity of service
in all respects; and

(c) that the benefits of service accrued before the
transfer shall be fully recognized and taken in
account for all purposes including the payment of
any and all terminal benefits.”

Section 57 of the Act, 2000 which deals with the Power to remove

difficulties reads as under:

“(1) If any difficulty arises in giving effect to the provisions of
this Act or rules, regulations, schemes or orders made
thereunder, the government may, by order published in
the Official Gazette, make such provisions, not
inconsistent with the provisions of this Act as may
appear to it to be necessary or expedient for removing
the difficulty:

Provided that no order shall be made under this section
after the expiry of two years from the date of the
commencement of this Act.

9

(2) Every order made under this section shall be laid, as
soon as may be after it is made before the Legislative
Assembly of the National Capital Territory of Delhi.”

5. In accordance with the above provisions a Transfer Scheme called

“Delhi Electricity Reforms (Transfer Scheme) Rules, 2001” (hereinafter

referred to as “the Scheme, 2001”) came into existence. Rule 2 of the

Scheme, 2001 deals with the definitions of various terms. Relevant

Clauses (b), (c), (h) and (k) of Rule 2 read as under:

“(b) “assets” includes all rights, interests and claims of
whatever nature as well as block or blocks of assets of
the Delhi Vidyut Board;

(c) “Board” means the Delhi Vidyut Board constituted under
Section 5 of the Electricity (Supply) Act, 1958 (54 of
1948);

(h) “DISCOMS” means and includes DISCOM 1, DISCOM
2 and DISCOM 3 collectively.

(k) “liabilities” include all liabilities, debts, duties, obligations
and other outgoings including contingent liabilities,
statutory liabilities and government levies of whatever
nature, which may arise in regard to dealings before the
date of the transfer in respect of the specified
undertakings;”

Rule 3 of the Scheme, 2000 provides for transfer of assets, etc., of

the Board to the Government as defined in Rule 2(c) above. It provides

that all the assets, liabilities and proceedings of the Board shall stand
10

transferred to and vest in the government absolutely. Sub-Rule (2) of Rule

3 is significant and provides as under:

“3(2) Nothing in Sub-rule (1) shall apply to rights,
responsibilities and obligations in respect of the
personnel and personnel related mattes, which have
been dealt in the manner provided under Rule 6.”

Rule 4 is connected only to Rule 3(1) and has nothing to do with

Rule 3(2) which deals with the personnel which subject is exclusively dealt

with in Rule 6. Sub-rule (8) of Rule 6 is very significant and runs as under:

“6(8) Subject to sub-rule (9) below, in respect of all statutory
and other schemes and employment related matters,
including the provident fund, gratuity fund, pension and
any superannuation fund or special fund created or
existing for the benefit of the personnel and the existing
pensioners, the relevant transferee shall stand
substituted for the Board for all purposes and all the
rights, powers and obligations of the Board in relation to
any and all such matters shall become those of such
transferee and the services of the personnel shall be
treated as having been continuous for the purpose of
the application of this sub-rule.”

Sub-rule (9) of Rule 6 provides:

“6(9) The government shall make appropriate arrangements
as provided in the tripartite agreements in regard to the
funding of the terminal benefits to the extent it is
unfunded on the date of the transfer from the Board. Till
such arrangements are made, the payment falling due
to the existing pensioners shall be made by the
TRANSCO, subject to appropriate adjustments with
other transferees.

11

For the purpose of this sub-rule, the term –

(a) “existing pensioners” mean all the persons eligible for
the pension as on the date of the transfer from the
Board and shall include family members of the
personnel as per the applicable scheme; and

(b) “terminal benefits” mean the gratuity, pension, dearness
and other terminal benefits to the personnel and existing
pensioners.”

6. It is an admitted case that while the government was contemplating

unbundling of Delhi Vidyut Board (hereinafter referred to as “DVB”) for

handing over the distribution of electricity to private companies as also for

restructuring the electricity industry and rationalization of generation,

transmission and supply of electricity by increasing the avenues for

participation of private sector in the electricity industry in the National

Capital Territory of Delhi, the erstwhile employees of the DVB displayed

their apprehension and reservations to the effect that on emergence of the

private companies their services may not be protected. Therefore, these

employees were taken into confidence by assuring them that their services

will be protected by entering into Tripartite Agreements which were

executed on 28.10.2000 and 9.11.2000 between Government of National

Capital Territory of Delhi (“GNCTD”), DVB and Delhi Vidyut Board Joint

Action Committee. The said committee consisted of various Unions as

well as Junior Engineer Officer Association. Under these Tripartite

Agreements, the existing pensioners as well as the employees were
12

protected. All the existing welfare schemes and benefits to the retired

employees were allowed to continue.

7. After the Act and the scheme came on the anvil, as a first step of

privatization, the Request for Qualification (RFQ) Documents for

privatization of electricity distribution in Delhi was floated on 15.2.2001

giving in detail the status of the DVB, the manner of the privatization where

it was specifically provided that DVB is being offered to private companies

as a going concern on business valuation method, transferring all the past,

present and future liabilities including that of existing employees as well as

the retirees. The details of the employees as on 1.1.2000 were also

provided. Para 11.6 of the RFQ Document mentions about the fact that

apart from existing employees which were 24,634 in number as on

1.1.2000, there were about 9200 retired employees. The aforementioned

transfer scheme was notified on 21.11.2001. Under the scheme the

distribution companies, generation, transmission and holding companies

were identified. At the time when the bids were put in by the companies

who were in consideration and the negotiations were on, the DISCOMS

put in revised bids. The present appellants which were South-West Delhi

Electricity Distribution Company Ltd. (now known as BSES Rajdhani

Power Ltd.), as also North-West Delhi Distribution Company Ltd. (now

known as NDPL) were amongst those who submitted the revised bids
13

documents. Their demand was that the contingent liability arising out of

any event including any legal proceedings prior to the transfer should be

limited to Rs.1 crore per annum considered individually or collectively

during the first five years. Based on that sub-rule (3) in Rule 8 came to be

added in the Scheme, 2001 on 26.6.2002 which is as under:

“Notwithstanding anything contained in these Rules including
the schedules, the liabilities arising out of litigation, suits,
claims, etc., pending on the date of the transfer and/or arising
due to events prior to the date of the transfer shall be borne by
the relevant distribution company, viz., DISCOM 1, DISCOM 2
and DISCOM 3 respectively, subject to a maximum of Rs.1
crore per annum. Any amount above this shall be to the
account of the holding company in the event for any reason
the Commission does not allow the amount to be included in
the revenue requirement of the DISCOM.”

Resultantly from 1.7.2002, the DVB unbundled into six companies,

they being DISCOM 1 (BSES Yamuna Power Ltd.), DISCOM 2 (BSES

Rajdhani Power Ltd.)-appellant and DISCOM 3 (North Delhi Power Ltd.)-

appellant, Delhi Power Supply Company Ltd. (TRANSCO) and generation

company (GENCO). Another company called “DPCL” (holding company)

was also constituted with aims and objects to hold shares in the

aforementioned DISCOM companies. The said DPCL holds 49% shares

in DISCOM 1, 2 and 3 and holds 100% shares in GENCO and TRANSCO.

For all practical purposes DVB ceased to exist from 1.7.2002.
14

8. There are various schedules attached to the Scheme, 2001. The

distribution undertaking its assets, liabilities and proceedings concerning

the distribution areas are specified in Part III of Schedule H. Relevant

Schedules are Part I for DISCOM 1, BSES and Part III for DISCOM 3,

NDPL.

9. Rule 12 of the Scheme, 2001 provides that the decision of the

Government shall be final and sub-Rule (1) stipulates that if any doubt,

dispute, difference or issue shall arise in regard to the transfers under

these Rules, subject to the provisions of the Act, the decision of the

government thereon, shall be final and binding on all parties.

10. On the backdrop of these legal provisions it will now be proper to

see the individual facts in the two appeals.

11. The Letters Patent Appeal filed by the appellant before the High

Court was dismissed. It so happened, that respondent No.3 herein

Shri K. R. Jain, who was an erstwhile employee of the Delhi Electric

Supply Undertaking (DESU), superannuated from service on 31.07.1996.

Eventually, Delhi Vidyut Board (DVB) became successor of Delhi

Electricity Supply Undertaking (DESU). NDPL was incorporated on

04.07.2001 and inherited the distribution undertaking on 01.07.2002 along

with the assets, liabilities, personnel and proceedings in pursuance of
15

statutory transfer scheme notified by the Government pursuant to Sections

14-16 and 60 of the Delhi Electricity Reforms Act, 2000. It was much

before that, that respondent No. 3 was superannuated. His pension was

paid from the Terminal Benefit Fund, 2002 of DVB. The DVB had floated

Time Bound Terminal Scale Scheme by its Office Order dated 23.07.1997

and Resolution No. 216 dated 16.07.1997. Claiming that though he had

superannuated on 31.07.96, still he was covered by the scheme,

respondent No.3 filed a Writ Petition No. 2337 of 2004 seeking appropriate

direction against Delhi Government, Delhi Power Co. Ltd. and Delhi Power

Supply Company and claimed benefits arising out of the Scheme.

Significantly enough, NDPL was not made a party nor was there any claim

against it. This Writ Petition was allowed by the Learned Single Judge,

holding that respondent No.3 was entitled to avail the benefits under Time

Bound Promotional Scale Scheme (TBPS) and that DVB had unjustly

denied him his dues. Holding the present appellant as a successor,

Mandamus was issued against the appellant who was not a party and was

not given an opportunity of hearing. This was based on the statement of

an advocate appearing for respondent Nos. 1 and 2 herein to the effect

that it was the appellant-petitioner who was the successor and was as

such responsible to implement the judgment dated 23.03.2004.
16

12. On 23.11.2004 an application was filed for recall/modification of the

judgment before the Learned Single Judge of the Delhi High Court. This

application was, however, allowed holding that:

(a) respondent No.3 had retired from DVB on 31.07.96 from
Ashok Vihar

(b) All liabilities of DVB, other than those specifically
transferred in terms of Schedules `B’ to `F’ of the Transfer
Scheme shall be the liability of the holding company.

(c) In terms of the Rule 6 (2) and (8) of the transfer scheme,
only such proceedings were transferred to successor
companies as were pending on 01.07.2002. Since no
proceedings were pending qua the entitlements of
respondent No.3, hence it was the holding company and
not the present appellant who would be liable to pay the
arrears and other entitlements of respondent No. 3 under
the TBPS Scheme.

13. Respondent No.1 and 2 filed a Letters Patent Appeal against the

modified order of the Learned Single Judge dated 23.11.2004 vide LPA

No. 98/2005. This appeal came to be allowed by the Division Bench of the

High Court. The High Court held that the appellant-petitioner alone was

responsible for the payments claimed by respondent No.3.

14. The second matter has emanated out of the judgment and order

dated 25.05.2006 wherein the Learned Single Judge of the High Court has

dismissed the Writ Petition filed by the appellant-petitioner being Writ

Petition No. 5110 of 2005 [BSES Rajdhani Power Ltd. v. Govt. of NCT of
17

Delhi & Another]. By that Writ Petition, validity and legality of the letter

dated 21.01.2004 issued by the Government of NCT of Delhi was

challenged. By this letter, a clarification was issued by the Government to

the effect that vigilance/ disciplinary/ Court cases in respect of employees

of erstwhile DVB, who could not become part of any of the companies on

the date of restructuring due to retirement/dismissal/removal/compulsory

retirement shall be processed and decided by the successor company like

the appellant-petitioner who would have been the controlling authority of

the employees but for their retirement/removal/dismissal/compulsory

retirement as per the Schedule in the Transfer Scheme. In pursuance of

this letter, all the cases were forwarded with records involving employees

who, due to their retirement/suspension/ termination or death were

allegedly not transferred to DISCOMS on 01.07.2002. This was resisted

by DISCOMS including the appellant herein on the ground that such

employees who were not transferred to them were in fact liability of the

holding company. Representations were sent against this clarificatory

letter dated 21.01.2004. Such representations were sent even by NDPL.

However, in K.R. Jain’s case, the Division Bench deciding the LPA, took

the view that such employees were the liability of the transferee DISCOMS

like NDPL or, as the case may be, the BSES. Relying on that judgment,

the Writ Petition of the petitioner was dismissed by judgment dated

25.05.2006 by the Learned Single Judge of the High Court. Since it would
18

have been futile for the appellant to go to the Division Bench, it has

straightaway moved this Court by way of the present appeal.

15. In the impugned judgment, the whole history of the legislation was

traced by the Division Bench and after noting Rules 2 (k), (n) and (l), and

Rule 3 along with Rule 12, it was observed that the assets and liabilities as

given in Schedule A to G to different companies did not relate to the

liabilities regarding the personnel vide Rule 3 (2). Rule 6 was noted to be

dealing with the responsibilities of the personnel and a categorical finding

was recorded that the Schedules under Rule 4 were not helpful to

determine the liabilities in respect of the personnel, even if they were

retired personnel and pensioners. Noting Section 16 of the DERA, 2000

and Rule 6 of the DERR, 2001 and, more particularly, noting Rule 6 (8),

the High Court chose not to agree with the contentions raised before it that

the responsibility of the NDPL was only with respect to those personnel

who had been transferred to the NDPL as per the list mentioned in

Appendix E. It located the following categories of the personnel required

to be dealt with:

“16. There would be the following categories of
personnel required to be dealt with:

(a) existing employees of DVB on the date of
transfer scheme who were on roll and
working;

19

(b) employees under suspension and facing
disciplinary/ departmental proceedings at the
time of the transfer scheme.

(c) employees terminated, dismissed as a
consequence of departmental proceedings
and who had initiated litigation/cases,
proceedings against DVB and such
proceeding/ litigation was pending at the time
of disbanding of DVB.

(d) retired employees who after retirement filed
cases in courts claiming some benefits or
dues, and such cases were pending at the
time of the transfer scheme.

(e) retired/dismissed employees of DVB who
filed court cases after the transfer scheme
and such case got decided in their favour.”

There is no dispute in respect of personnel at (a). However, Mr. Raj

Birbal, learned Senior Counsel for NDPL contends that the responsibility of

NDPL is only in respect of those personnel who have been transferred to

NDPL as per the list mentioned in appendix E. We do not agree with this

contention.

16. The High Court also noted that except for Rule 6 (8), (9) and (11),

other provisions dealt with existing working personnel of DVB at the time of

transfer and that Rule 6 (11) took care of the categories (b) and (c) shown

earlier. It also noted Rule 8 regarding the pending suits and proceedings

and refuted the contention raised on behalf of NDPL that Rule 8 covers

litigations only in respect of cases between DVB and consumers,
20

contractors and third parties and not those cases which were between

DVB and its retired employees. For that purpose, the High Court noted

the phraseology “all proceedings” appearing in Rule 8 (1). It also refuted

the argument that if the liability created in Rule 8 (3) had been of the

employees, it would not have limited the liability only to DISCOMS to

rupees one crore and it would have mentioned TRANSCO and GENCO

also, and held that the limit of rupees one crore in that provision was fixed

at the representation of DISCOMS like the NDPL, only in their respect.

The High Court then noted Rule 5(2), clothing the transferee with the

responsibility of all contracts, rights, deeds, schemes, bonds, agreements

and other instruments of whatever nature relating to respective

undertaking and assets and liabilities transferred to it, to which Board was

a party, subsisting or having effect on the date of transfer, in the same

manner as the Board was liable immediately before the date of transfer

and the same shall be in force and effect against or in favour of respective

transferee and may be enforced effectively as if the respective transferee

had been a party thereto instead of the Board. Interpreting it in the light of

various judgments of this Court, the High Court concluded that not only the

assets and liabilities were transferred to the transferee company but the

entire past and future litigation were also transferred to the transferee

company and such litigation could have been in respect of the employees,

consumers and other parties. It reiterated that the scheme of the Rules
21

provided that all corresponding employees were transferred by way of

forming list in respect to employees who were working in the respective

area while all employees who were under suspension or termination and in

respect of whom any kind of proceedings defined in section 2 (n) were

pending at that stage, were also specifically made the responsibility of the

transferee company under Rule 6 (11). The High Court again referred to

Rule 5(2) to note the responsibility of the transferee company and also

made reference to Section 15 of the Act.

17. Lastly, the High Court has relied on the letter dated 21-22.01.2004

which was issued by the Government for removal of doubt, dispute and

difference under its power under Rule 12 (1) which clearly fixed the

responsibility on the DISCOMS. In that letter, on a reference having been

made by the Delhi TRANSCO seeking clarification from the Government

with respect to the competent authority to deal with vigilance, disciplinary

and Court cases in relation to the employees of the erstwhile DVB who

could not become part of any of the companies on 01.07.2002 in terms of

the transfer scheme due to retirement/dismissal/removal/compulsory

retirement by the then DVB, the Government clarified that such cases

would be processed and decided by such company who would have been

the controlling authority of the employee but for their retirement/removal/

dismissal/compulsory retirement etc. as per Schedule `B’, `C’, `D’, `E’ and
22

`F”, thereby clearly fixing the responsibility on the DISCOMS like the

present appellant herein.

18. This judgment was severely criticized by the learned Senior Counsel

Shri P.P. Rao as well as Shri P.S. Patwalia. They firstly attacked the

procedural aspect of the matter. They pointed out that in the initial Writ

Petition i.e. WP (C) 2331/2004 by Shri K.R. Jain, the present appellant was

not a party and as such it had no opportunity to put its say. They pointed

out that in his judgment dated 23.03.2004, the Learned Single Judge, even

in the absence of the appellant, came to the erroneous finding that the

appellant was the successor-in-interest of the DVB. They then referred to

the two applications made on behalf of the appellant i.e. one for

impleadment and the second for recalling the order dated 23.03.2004 and

pointed out that by its order dated 23.03.2004 the Learned Judge was

pleased to recall his earlier order and held that the order dated 23.03.2004

would stand issued against the Delhi Power Company Ltd. i.e. the holding

company and the appellant would stand relieved of the Mandamus issued.

They referred to the Letters Patent Appeal filed by the Government of NCT

and the Delhi Power Company Ltd. (DPCL) which was entertained by the

High Court. It is obvious that in this LPA the appellant was impleaded as a

party. The contention raised is that instead of deciding the whole

controversy itself, the Division Bench should have remanded back the
23

matter to the Single Judge giving the opportunity to the present appellant

to raise all the questions, and in proceeding straightaway to decide the

controversy involved, the Division Bench has caused injustice to the

appellant. The Learned senior counsel pointed out that this was done in

the absence of the pleadings inasmuch as, in the first instance, no written

statement was filed by the three impleaded respondents while there was

no question of filing the written submission on behalf of the present

appellant who was not a party to the said Writ Petition. Again, it is pointed

out that in the recall application, the respondents, namely, the Government

of NCT of Delhi and the DPCL had not filed any reply whatsoever so also

in LPA no opportunity was given to any of the parties to file pleadings with

respect to the claims made against the appellant herein.

19. The Learned Counsel also relied on Rules I and I-A of the Delhi High

Court rules for issue of various writs which require every application for the

issue of a direction to set forth all facts on which the relief is sought and to

file an affidavit in support thereof. Our attention was also invited to Rule 6

which requires filing of an answer to rule nisi and Rule 7 which provides for

ordering the rule nisi to be served on any party to be affected by any order

which the Court may make in the matter. It was pointed out that no such

applications were filed by the Government of NCT and DPCL claiming

relief against the appellant and the Division Bench had no jurisdiction to
24

entertain the claim of both for the first time in their Letters Patent Appeal

No.98/2005. They, therefore, demanded remand on that basis.

20. There can be no dispute that the procedure in this case was slightly

unusual. There was no justification in the order of the Learned Single

Judge accepting a statement to the effect that the appellant herein was the

successor-in-interest of the DVB and then to fix the liability on the same

without even hearing the appellant. That was certainly incorrect in law as

well as in practice. However, once the recall application was made before

the learned Single Judge, the Learned Single Judge recalled its order and

proceeded to hold the DPCL responsible in place of the appellant, thereby

exonerating the present appellant completely. Once a Letters Patent

Appeal was filed against the order of the Learned Single Judge to that

effect, it would have been in the fitness of things for the Division Bench to

remand the matter back, perhaps issuing the direction that a de novo

hearing should be done after impleading the NDPL in their initial pleadings.

But that was not done. In stead, the Division Bench gave an opportunity to

the appellant herein to file their written submissions. We find these written

submissions on record. Very significantly, however, in the written

submissions, the appellant herein has not insisted on remand on the

technical issue of the absence of pleadings and the loss of opportunity to

it. In stead, detailed submissions were filed predominantly raising the
25

question that the appellant-NDPL was not in any way liable to pay for the

past liability of the retired employees who were not the employees on the

date of transfer. In the said written submission, the appellant has taken a

complete survey of the relevant provisions of DERA and the Transfer

Scheme Rules, 2001 and every effort was made to show from the said

proceedings that the NDPL could not be made liable for the dues, if any, of

the retired employee who was not on the rolls on the date of transfer.

21. We have seen these submissions very carefully only to find that this

question was not raised. The order of the Division Bench is also silent

about any such procedural question having been raised by the appellant.

Perhaps, had such question been raised, the Division Bench would have

been justified in remanding the matter to the Learned Single Judge for

deciding all the issues afresh after joining the NDPL as a party to the

original petition. The question not having been raised before the High

Court, cannot be considered at this stage of litigation when much water

has flown under the bridge. Considering the submissions before the

Division Bench which are in extenso, it is difficult to accept the contention

that any prejudice was caused to the appellant. On the other hand, the

question of liability seems to have been thrashed very minutely in the light

of the provisions of the DERA, the Transfer Scheme, Rules, Tripartite

Agreements and the other agreements including the bid documents. If all
26

this is insufficient, we do not find this question to have been raised in the

present appeal also. The contention raised is, therefore, rejected.

22. Shri Rao and Shri Patwalia then urged that the whole scheme of

disinvestment brought in by the DERA, 2000 was based on the consent of

the interested private parties. The Act had postulated joint venture

companies with private investment and participation to take over the task

of entire distribution of electricity. For that purpose, bids were invited and

the terms of the transfer were settled by mutual consent taking note of the

Tripartite Agreements and the bid agreement and it was then that the

scheme was notified in the shape of Rules under the Act. Under such

circumstances, there can be no further amendment to the scheme

involving additional liability which has to be essentially only with the

consent of the partners of the joint venture.

23. We have absolutely no quarrel with this proposition. However, this

could be true if there was no “additional liability” brought in. For the

reasons which follow, we do not think that in clothing the NDPL with a

liability regarding the personnel who were retired, compulsorily retired or

otherwise dead, dismissed etc. could be termed as “additional lilability.” In

fact the reading of the Rules and, more particularly, Rule 6(8) would

indicate that liability was innate and accepted by the DISCOMS.
27

24. Reliance was made on Sections 15 (1) and, more particularly, sub-

Section (6) and (7) by Shri Rao. That Section deals with the subject of

reorganisation of DVB and transfer of properties, functions and duties.

Sub-rule (6) refers to the transfer scheme while sub-section (7) specifically

provides that the obligations incurred by the Board or companies

established under Section 14 or generating company or distribution

company before a transfer scheme becomes effective shall, to the extent

specified in the relevant transfer scheme, be deemed to have been

incurred, entered into or done by, with or for the government or the

transferee. Section 16 deals with the provisions relating to the transfer of

personnel. Shri Rao tried to contend that, therefore, for resolution of the

controversy, transfer scheme alone would have to be considered in the

light of the provisions of the Act. He is, no doubt, correct. However, in

order to show that the transfer scheme does not contemplate such

liabilities as are in question, Shri Rao relied on Rule 3(1). In our opinion,

Rule 3(1) has got nothing to do with such liabilities. That Rule is

independent of Rule 3(2) which reads as under:

“Nothing in sub-rule (1) shall apply to rights,
responsibilities and obligations in respect of the
personnel and personnel related matters, which have
been dealt in the manner provided under Rule 6.”

28

25. By necessary reference, therefore, Rule 4 would also be pushed to

the background as that Rule specifically relates to the assets and liabilities

and proceedings transferred to the Government under sub-Rule (1) of Rule

3. Therefore, Rule 4 (a) to (g) would have no application whatsoever when

it comes to consideration of the liability in question of personnel and

personnel related matters. For that matter, even Rule 5 would be of no

consequence for such matters as it specifically provides that all the rights,

responsibilities and obligations in respect of personnel and personnel

related to matters have been dealt with in Rule 6 alone. The reliance of

the learned counsel on Rules 4 and 5 is, therefore, uncalled for. The only

relevant Rule which would have to be considered for this purpose is Rule 6

which is a complete code by itself in relation to personnel and personnel

related matters. The words used in Rule 3(2), namely, personnel related

matters are sufficiently broad to take into their sweep the matters regarding

the retired, dismissed or dead personnel also. Rule 6(8) which we have

already quoted but would repeat again for the ready reference is as under:

“(8) Subject to sub-rule (9) below, in respect of all
statutory and other schemes and employment
related matters, including the provident fund,
gratuity fund, pension and any superannuation
fund or special fund created or existing for the
benefit of the personnel and the existing
pensioners, the relevant transferee shall stand
substituted for the Board for all purposes and all
the rights, powers and obligations of the board in
29

relation to any and all such matters shall become
those of such transferee and the services of the
personnel shall be treated as having been
continuous for the purpose of the application of
this sub-rule.”

26. The language is extremely clear. It not only specifies the

employment related matters but also clarifies what those matters would be

which include pension and any superannuation fund or special fund

created or existing for the benefit of the personnel and the existing

pensioners. The words `existing pensioners’ are extremely important. A

plain reading of this Rule would leave no manner of doubt in respect of the

liability having been transferred to transferee company and the NDPL is

certainly the one. The language is broad enough to include all dismissed,

dead, retired and compulsorily retired employees. As if that was not

sufficient, sub-Rule (9) requires the Government to make appropriate

arrangements in terms of the Tripartite Agreements in regard to the fund of

terminal benefits to the extent it is unfunded on the date of transfer from

the Board. Rule 9(a) and (b) are also very significant and are as under:

“9. The Government shall make appropriate
arrangements as provided in the tri-partite
agreements in regard to the funding of the
terminal benefits to the extent it is unfunded on
the date of transfer from the Board. Till such
arrangements are made, the payment falling due
to the existing pensioners shall be made by the
30

TRANSCO, subject to appropriate adjustments
with other transferees.

“For the purpose of this sub-rule, the term-

(a) “existing pensioners” mean all the persons
eligible for the pension as on the date of
the transfer from the Board and shall
include family members of the personnel as
per the applicable scheme; and

(b) “terminal benefits” mean the gratuity,
pension, dearness and other terminal
benefits to the personnel and existing
pensioners.”

27. A glance at these sub-rules is sufficient to come to the conclusion

that the liabilities have undoubtedly been transferred to the DISCOMS

which include both NDPL as well as the BSES. A feeble argument was

raised that sub-rule (8) does not contemplate pension or any liability on

account of the revised pay-scale or interpretation of respective scheme of

promotion so far as existing pensioners or the erstwhile DVB are

concerned to the DISCOMS. Considering the broad language of the Rule,

we do not think that such contention is possible.

28. Again relying on Rule 2 (r) it was feebly tried to be suggested that

the DISCOMS were not the only transferees but it was also the holding

company, namely, the Delhi Power Company Ltd (DPCL). The argument

is obviously incorrect as no employees were ever transferred to the DPCL.

All transferees came only to the DISCOMS like the NDPL under the
31

transfer scheme. The High Court has correctly interpreted these Rules

and has correctly come to the conclusions that the liabilities would rest with

the DISCOMS including NDPL and BSES.

29. The learned counsel next contended that the High Court had erred

in interpretation of Rule 8(3) of the transfer scheme. It was urged that if

the Rule is construed widely, it will be arbitrary and affect the foundation of

the privatisation which is mutual agreement. We do not think so. On the

other hand, the purpose of sub-Rule (3) is to cap any liability arising out of

litigation, suits, claims etc. either pending on the date of transfer and/ or

arising due to events prior to the date of transfer to be borne by the

relevant DISCOM 1, DISCOM 2 or DISCOM 3, respectively. However, it

will be subject to a maximum of rupees one crore per annum and any

amount above this shall be to the account of the holding company and,

even for any reason the Commission does not allow the amount to be

included in the revenue requirements of the DISCOMS. The language is

extremely clear. All that it obtains is capping of the liability. However, the

nature of the liability and its being imposed on the DISCOMS alone is as

clear as sunshine. To that extent, there can be no doubt that it includes all

the liabilities including the liabilities on account of the personnel. Unlike

Rule 3, Rule 8 (3) does not make any difference between the liabilities
32

arising out of the transfer under Rule 4 or the liabilities contemplated in

Rule 6. The contention is clearly incorrect.

30. It was suggested that the non obstante clause in Rule 8(3) if widely

construed, would render the clause unconstitutional. We do not think that

the clause can be rendered unconstitutional in any manner. The language

is clear, unambiguous and must be given its natural meaning. If such a

meaning is given, we do not think that any other interpretation is possible

except the one rendered by the High Court. Shri Rao and Shir Patwalia

relied on paragraphs 28 and 29 of the reported judgment in M.

Rathinaswami & Ors. v. State of Tamil Nadu & Ors. [2009 (5) SCC

625]. In the said paragraphs, it is reiterated that in order to save a statutory

provision from the vice of unconstitutionality sometimes a restricted or

extended interpretation of the statute has to be given. Since we don’t

agree that the clause can be rendered unconstitutional in any manner, in

our opinion, the judgment is not apposite.

31. Similarly reliance was made by Shri Rao on ICICI Bank Ltd. v.

SIDCO Leathers Ltd. & Others [2006 (10) SCC 452], Ramdev Food

Products (P) Ltd.v. Arvindbhai Rambhai Patel [2006 (8) SCC 726],

Madan Mohan Pathak & Anr. v. Union Of India & Ors.[1978 (2) SCC

50], Venture Global Engineering v. Satyam Computer Services Ltd. &

Anr. [2008 (4) SCC 190] and Shin-EtsuChemical Co. Ltd. v. Aksh
33

Optifibre Ltd. & Anr. [2005 (7) SCC 234]. We have absolutely no quarrel

with the principles in all these reported decisions. However, since the

constitutionality of Rule 8(3) cannot be doubted under any circumstances,

all these decisions do not apply to the present controversy. We must,

however, point out that the capping of the liability of one crore of rupees

was at the instance of the DISCOMS only. They were more aware of the

language brought in. They were also aware of the liabilities which arose,

particularly, in view of Rule 6 (8) and they had open eyedly accepted Rule

8(3). They cannot now find fault with the constitutionality of the provisions.

32. It was tried to be suggested by Shri Rao, learned Senior Counsel

that under Section 15(1) of the Act, any property, interest in property, rights

and liabilities which immediately before the effective date belonged to the

Board, stood vested in the Government with effect from the date on which

the Transfer Scheme came into existence by way of its publication. It was

also suggested that under sub-Section (2) of Section 15 of the Act, it was

for the Government to transfer such property and interest in the property,

rights and liabilities to any company established under Section 14 of the

Act. It was then tried to be urged that such transfer of undertaking has

been taken care of in Rule 5 of the Transfer Scheme Rules, 2001. It was

then pointed out that as per the Schedules, the transfer was effected and

in case of the present appellant, the transfer was effected as per Schedule
34

`F’. The learned Senior Counsel very earnestly suggested that this was all

that was transferred and, therefore, a liability which was not covered under

Schedule `F’ could not be said to have been transferred to the appellant. It

was then pointed out by reference to Rule 2(t) that `undertaking’ includes

“wherever the context so admits the personnel”. It was, therefore, urged

that the personnel transferred to the appellant company were only the

ones who were included in the lists. It was also suggested that under Rule

2(r), the `transferee’ includes not only DISCOMS, like the present

appellant, but also the Holding company like Delhi Power Company

Limited. It was, therefore, urged that considering the provisions of Rule 5

read with Rule 2(r), 2(t), Schedules `F’ and `G’, was be all and end all of

the matter. It was urged that in the absence of any liability allocated to

DISCOM 3 in Schedule `F’ and in terms of para 2 of Schedule `G’,

allocating of residuary liabilities to the Holding company, the liability in

respect of existing pensioners would devolve on the Holding company, i.e.

DPCL and not on the present appellant. The argument is clearly incorrect.

We have already pointed out that Schedule `F’ cannot be read as the

exhaustive list of transfers as regards the assets and liabilities. This is

because of the peculiar language of Rule 3(1) and Rule 3(2). Rule 3(2)

very specifically provides that in the matter of personnel and personnel

related matters, Rule 3(1) would be of no consequence. What is provided

in Rule 4, on which the heavy reliance was being placed, is relatable to
35

Rule 3(1) alone. Same logic applies to Rule 5, which provides for transfer

of undertaking. It flows only from Rule 4. A reading of Rule 5 and, more

particularly, Clauses (a) to (g) of Rule 5(1) correspond to Clauses (a) to (g)

in Rule 4(1). Rule 4(1) is again specific and takes into sweep only sub

Rule (1) of Rule 3. It is very clear that Rule 3(2) makes all the difference

and in the clearest possible language, Rules 4 and 5 relate to the assets,

liabilities and proceedings covered only under Rule 3(1). Rule 5 also has

to be read in that context.

33. The transfer of personnel and all the principles, therefore, are

governed by Rule 6 alone. As provided in Rule 6(2), there are lists

wherein the personnel have been classified into five groups based on the

principle of “as is where is”, where a specific reference is to be found to

GENCO, TRANSCO and three DISCOMS. Very significantly, there is no

reference to DPCL. Thus, no employee was transferred to DPCL. This is

in case of the existing employees. Sub Rule (8), however, takes into

sweep not only the existing employees, who find the reference in the lists

prepared under Rule 6(2), but also makes a reference to the employment

related matters including provident fund, gratuity fund, pension and any

superannuation fund or special fund created or existing for the benefit of

personnel and the existing pensioners. There was no question of existing

pensioners being covered under the lists prepared under Rule 6(2). By
36

using the words “existing pensioners” and by providing that the relevant

transferee would stand substituted for the Board for all purposes and all

the rights, powers and obligations of the Board in relation to any and all

such matters, the legislative intention is very clearly displayed to the effect

that the existing pensioners on the day of transfer were also covered and

stood transferred to the DISCOMS and not to DPCL and it is only the

transferee DISCOM, who would substitute for the Board. Once these

Rules are read in proper perspective, there is hardly any doubt about the

liability of DISCOMS in respect of existing pensioners on the day of

transfer. There can be no dispute that those who retired and those who

were serving with the Board would stand transferred in respect of their

liabilities etc. to the successor company, i.e. DISCOM-3. The High Court

has correctly appreciated this position.

34. This takes us to the next contention of Shri Rao and Shri Patwalia

that the decision given by the Government on such liability was without any

authority or non est in the light of the provisions of the Act and the Rules.

In that behalf, Shri Rao, Learned Senior Counsel invited our attention to

Rule 12(1), whereunder a finality is given to the decision of the

Government in respect of any doubt, dispute, difference or issue as

regards the transfers under these Rules. The Rule provides that under

any such eventuality, the decision of the Government shall be final subject
37

to the provisions of the Act. Sub Rule (2) of Rule 12 provides that the

Government may, by order, publish in the Official Gazette, make such

provisions, not inconsistent with the provisions of the Act, which provisions

may appear to be necessary for removing the difficulties arising in

implementing the transfers under these Rules. Section 57 of the Act is

also clear and provides power to the Government to remove any

difficulties. However, there is a rider to the effect that no such order to

remove difficulties could be made by the Government after expiry of two

years from the date of commencement of the Act. It is also provided by

sub-Section (2) of Section 57 that every such order after it is made shall be

laid before the Legislative Assembly. Heavily relying on Section 57, Shri

Rao and Shri Patwalia, learned Senior Counsel contended that the

Government’s power to make any such order had already come to an end

with the expiry of two years after the date of notification. This argument

and the reliance of the Learned Senior Counsel on Section 57 can be

understood, as in this matter, the Government has issued the letter dated

21.01.2004 i.e. after more than two years of the relevant date. This letter

is authored by one Shri Y.V.V.J. Rajashekhar, Deputy Secretary (Power)

and is addressed to Delhi TRANSCO Ltd. which is a 100 per cent

Government company. The subject thereof is removal of doubts, disputes

and differences under the provisions of Delhi Electricity Reforms (Transfer

Scheme) Rules, 2001 and issue of clarificatory order of the Government
38

under Rule 12. It is an answer to the letter received from Delhi TRANSCO

Ltd. seeking clarifications from the Government with respect to the

competent authority/new entity to deal with vigilance/ disciplinary/court

cases in relation to the employees of erstwhile DVB who could not become

part of any of the companies on 01.07.2002 in terms of the Delhi Electricity

Reforms (Transfer Scheme) Rules, 2001. In that, a reference was made in

the second paragraph to Section 6 of the Act read with Section 15 and 16

of the DERA read with Rule 12 of the Delhi Electricity Reforms (Transfer

Scheme) Rules, 2001. It was then conveyed that being empowered by the

directions issued vide No.11 (94)/2003/Power/103 dated 09.01.2004, it is

clarified that the vigilance, disciplinary and Court cases in respect of the

employees of the then DVB who could not become part of any of the

companies, namely, DPCL, Delhi TRANSCO, Indraprastha Power

Generation Co. Ltd., BSES Yamuna Power Ltd., BSES Rajdhani Power

Ltd. and NDPL on 01.07.2002 i.e. on the date of restructuring due to

retirement/dismissal/ removal/compulsory retirement shall be processed

and decided by such company which would have been the controlling

authority of the employee but for their

retirement/dismissal/removal/compulsory retirement etc. as per Schedule

`B’, `C’, `D’, `E’ and `F’ of the Delhi Electricity Reforms (Transfer Scheme)

Rules, 2001. It is absolutely clear that by this letter the whole liability was

put on the head of the DISCOMS. The appellant is only one of the
39

DISCOMS who would have been the controlling authority of the employees

had those employees continued.

35. This position was, however, opposed by the Learned Senior

Counsel for the appellants pointing out the two earlier letters i.e. a letter

dated 17.09.2002 authored by one Shri Jagdish Sagar, Principal Secretary

(Power) to DISCOM 1 and DISCOM 2 as also the subsequent Office Order

dated 30.09.2002 issued by one G. Srinivas, Administrative Officer (G) of

Delhi Power Supply Ltd. In the aforementioned letter dated 17.09.2002,

Shri Jagdish Sagar, Principal Secretary (Power) had informed one Shri

Chalasani, Chief Executive Officer, BSES Rajdhani Power Ltd. that a copy

of the advice of the Law Department of the Delhi Government which had

been accepted by the Government was enclosed with that letter. Amongst

the other liabilities, Part II of this Government decision concerns the

liabilities relating to distribution, business for the tasks undertaken in the

period immediately before the date of transfer but payment against which

would have been made after the date of transfer.

36. A question has been posed in the following form:

“Whether the DISCOMS are under obligation to
discharge liabilities in respect of any works completed
or liabilities incurred in respect of staff pertaining to the
period before 30.06.2002 on the basis that such
payments are normally made in the month of July?”

40

Answer to this question is to be found to have been given in the

negative. Learned Senior Counsel insists that the words in the question

regarding the liabilities incurred in respect of staff pertaining to the period

before 30.06.2002 would clearly show that the Government had taken a

decision that such liabilities could not be put on the head of the DISCOMS

and, therefore, it was clearly the liability of the holding company in terms of

the answer given to this question. Learned counsel further pointed out that

in pursuance of that, a further Office Order came to be issued under the

signatures of one Shri G. Srinivas, Administrative Officer on 30.09.2002 in

the following manner:

“Consequent upon unbundling of DVB, a doubt has
been raised by Finance Department regarding payment
of arrears of pay and allowance to retired employees to
which company has to pay the same.

It is now clarified that all such liabilities of erstwhile DVB
have been transferred to the Holding Company as per
Transfer Scheme Rule. Therefore, such payment of
arrears pay and allowances to the retirees on account of
revision of pay/court orders, etc. for the period up to
30.06.2002 i.e. prior to unbundling of DVB will be borne
and paid by the Holding Company.

All such claims will be prepared by APO(B) concerned
and after duly auditing the same, will be forwarded to
Holding Company for effecting the payment.”

37. Now relying on this office order very heavily, Learned Senior

Counsel pointed out that the liabilities would be only that of the holding
41

company and not of the DISCOMS, like the appellant herein. In our

opinion, the argument is clearly incorrect. Firstly, a query made and

answered in the letter dated 17.09.2002 does not, in our opinion, pertain to

the liability which is in question. The query is simple and it raises a

question, whether, if any, work is completed or liabilities are incurred in

respect of the staff pertaining to period before 30.06.2002, in which case

the payments have to be made in the month of July, would the DISCOMS

be under obligation to discharge such liability. The liability covered under

second query, does not, in our opinion, take into its sweep the liabilities

like the present liability. The answer which was provided when construed

closely would bring about the following:

“This interpretation is further supported by the provision
in Schedule `G’ by which all the receivables from sale of
power to the consumer of the erstwhile Board other than
to the extent specifically included in schedules D, E and
F shall be to the account of the Holding Company. The
Schedule `G’ further goes on to say that the DISCOMS
will be authorized to release the receivable of the
holding company and it is apparently for that reason
they retain its 20 % share in such receivables as are
collected, which are over and above the amounts
included in Schedule D, E and F in respect of which no
such share in the nature of collection charges is
payable. It would not be reasonable to interpret the
rules as assigning the liabilities for any period to the
company which was not also entitled to the receivables
pertaining to the same period, in the absence of any
specific provision to the contrary. Therefore, my answer
to the first question is in the negative.”

42

In our opinion, therefore, the reliance on this would be uncalled for.

38. The office order dated 30.09.2002 is undoubtedly clear in support of

the appellants. However, this office order does not show on what basis

this was issued and under what authority. This seems to have been

issued by an Administrative Officer of the DPCL. However, the last letter

dated 21.01.2004 which has been issued by the Deputy Secretary (Power)

very clearly spells out the liability and the said decision has the authority of

Section 60 read with Section 15 and 16 read with Rule 12 of the Transfer

Scheme Rules. It has superseded the earlier direction dated 09.01.2004.

However, it has not been made available to us. Be that as it may, the

clarification is more than clear which puts the responsibilities of the

erstwhile staff on the DISCOMS.

39. It was tried to be argued that under Section 57 of the Act such

decision could not be taken after two years of the transfer. This argument

is clearly incorrect. Section 57 operates in entirely different sphere. It

speaks about the power of the Government to remove doubts. It is the

power to make provisions for the smooth operation of the Act and the

Rules which have to be brought into effect by passing orders which are

required to be published in the Official Gazette and such orders would then

be given effect by making provisions which are not inconsistent with the

Act. It is for such kind of orders that the Rules apply. What is referred to
43

in the aforementioned decision is in pursuance of the power of the

Government to make rules under Section 60 pertaining to Section 15 and

16 of the Act. It was tried to be argued that even if Section 60 was referred

to in the aforementioned order, such rules had to be notified.

40. It is then argued that Section 60 does not empower rule making by a

letter. It was also suggested that the letter dated 21.01.2004, the purpose

of which was mentioned as `removal of doubts’ which could not only be

done by Section 15 of the Act and, therefore, that was not question of the

letter being effective, particularly, because it has been passed after two

years of the relevant date and would clearly be hit by provision of Section

57 which does not empower any rules to be made after two years of the

date of transfer. Learned Senior Counsel, therefore, very heavily relied on

this Section, which argument, in our opinion is incorrect. There is a clear

reference made to Rule 12 which runs as under:

12. Decision of Government-Final:

(1) If any doubt, dispute, difference or issue
shall arise in regard to the transfers under
these rules, subject to the provisions of the
Act, the decision of the government
thereon, shall be final and binding on all
parties.

(2) The government may by order published in
the Official Gazette, make such provisions,
not inconsistent with the provisions of the
Act, as may appear to be necessary for
removing the difficulties arising in
44

implementing the transfers under these
rules.”

41. It must be said that the powers under sub-Rule (1) and (2) are of

different kinds. The finality of the Government decision is writ large from

the provisions of sub-Rule (1) of Rule 12, while under the provisions of

sub-Rule (2), the Government has the power to make provisions by order

published in the Official Gazette. Therefore, in our opinion, the position

taken by the Government in the letter dated 21.01.2004 is clear and

doubtless.

42. One feeble argument was made that the Government had already

exhausted its power under Rule 12 (1) while taking the decision dated

17.09.2002 and, hence, it had lost the power to pass any fresh orders.

The argument is clearly incorrect. There can be no finality in the matter of

removal doubts or the removal difficulties and also taking the decisions

under Rule 12(1). The argument that once the Government has exercised

the powers under Rule 12(1), the power gets exhausted and the decision

becomes final and binding on all the parties, including the Government, is

clearly incorrect. The argument that there is no further power under Rule

in the Government to issue any letter dated 21.01.2004, is also an

incorrect argument. In our opinion, nothing stopped the Government from

taking any decision and it has taken a clearest possible decision by letter
45

dated 21.01.2004 which is binding on all the parties. This is apart from the

fact that the Government has not dealt with the subject in its earlier

decision dated 17.09.2002 as regards the controversy which has fallen for

consideration in this matter. It was in respect of other liabilities which were

covered by Schedules `D’, `E’, `F’ and `G’. We have already clarified that

those liabilities were different from the liabilities which arose on account of

the employees who could not become the employees of the DISCOMS on

the date of transfer due to their retirement, dismissal, death etc. In our

opinion, therefore, the view taken by the Delhi High Court is the correct

view. We have already clarified about the so-called Office Order dated

30.09.2002 which is overridden by the final decision taken by the

Government in its letter dated 21.01.2004.

43. On the overall consideration, we are of the clear opinion, that these

appeals do not have any merits and must be dismissed. There shall be no

order as to costs.

…………………………………

…….J.

(V.S. SIRPURKAR)

………………………………………J.

(SURINDER SINGH NIJJAR)

New Delhi;

May 3, 2010
46