High Court Punjab-Haryana High Court

State Of Punjab And Another vs S.P. Mehta And Others on 28 July, 2009

Punjab-Haryana High Court
State Of Punjab And Another vs S.P. Mehta And Others on 28 July, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH


                               Letters Patent Appeal No. 335 of 2009 (O&M)

                                             Date of Decision: July 28, 2009


State of Punjab and another.

                                                              ... Appellants

                                   Versus

S.P. Mehta and others.

                                                            ... Respondents


CORAM:       HON'BLE MR.JUSTICE J.S. KHEHAR,
             HON'BLE MR. JUSTICE S.D. ANAND.


Present :    Ms. Rita Kohli, Additional Advocate General, Punjab,
             for the appellants.


J.S. Khehar, J. (Oral)

The appellants have assailed the judgment rendered by this

Court on 23.09.2008 in Civil Writ Petition No. 4818 of 1987 holding, that

Assistant Treasury Officers are entitled to the same scale of pay as Senior

Auditors.

Before we venture to determine the merits of the instant appeal,

it would be necessary to notice, that the second Pay Commission constituted

by the State Government recommended the same pay scale for Assistant

Treasury Officers, as well as Senior Auditors. The Anomaly Committee of

the State Government chose to adopt a different view. As per the

recommendation of the Anomaly Committee, Assistant Treasury Officers
L.P.A. No. 335 of 2009 2

were granted a pay scale inferior to Senior Auditors. The recommendation

made by the Anomaly Committee was adopted by the State Government.

It is the aforesaid action of the State Government which

resulted in filing of the Civil Writ Petition No. 4818 of 1987. During the

course of hearing before the learned Single Judge, as also before us today,

the question posed to the learned State counsel, namely, the basis on which

the Anomaly Committee recommended a lower pay scale for Assistant

Treasury Officers vis-Ă -vis Senior Auditors, has remained unanswered.

Additionally, it is acknowledged, that the preceding (First Pay Commission)

as well as the subsequent (Third Pay Commission) recommended the same

pay scale for Assistant Treasury Officers, as was recommended for Senior

Auditors. It is also acknowledged, that the recommendations made by the

Third Pay Commission have since been implemented. In the background of

the aforesaid factual position, there remains no dispute, whatsoever, that

there was no basis with the Anomaly Committee to suggest a different pay

scale for Assistant Treasury Officers, which was inferior to the pay scale

adopted for Senior Auditors.

During the course of hearing, the sole contention of the learned

counsel for the appellants was based on a factual assertion recorded in the

judgment dated 23.09.2008, wherein the learned Single Judge noted “…

rather Senior Auditors are always suppose to work under the Assistant

Treasury Officers…”. This finding recorded by the learned Single Judge is

sought to be assailed on the basis of an affidavit now filed before this Court

through civil miscellaneous application No. 1523-LPA of 2009, wherein the

appellants have also enclosed Annexure A/1, a communication dated
L.P.A. No. 335 of 2009 3

28.05.2009, wherein in paragraph 2(ii), it is noticed as under:-

“(ii) That there are separate cadres of Section Officers and

Treasury Officers. The Section Officers are posted in the

various offices / departments of the State Government whereas

Treasury Officers remain posted in the Treasuries. After

carefully going through Service Rules of Senior Auditors /

Section Officers and Assistant Treasury Officer / Officer, it

was found that there was no provision where the Senior

Auditors and Section Officer had worked under Treasury

Officer.”

To our mind, the instant issue raised by the learned counsel for the

appellants makes no difference whatsoever to the determination of the

present controversy specially in view of the factual position narrated in the

second paragraph of the instant order, which is unrefuted.

For the reasons recorded hereinabove, we find no merit in the

instant appeal and the same is accordingly dismissed.

In view of the fact that the main appeal has been dismissed on

merits, we find no justification for passing a separate order on the

application for condoning the delay in filing the instant appeal.




                                                           ( J.S. Khehar )
                                                                  Judge



July 28, 2009                                              ( S.D. Anand )
vkd                                                               Judge