Supreme Court of India

Abid Hussain And Others Etc vs Union Of India & Ors on 22 January, 1987

Supreme Court of India
Abid Hussain And Others Etc vs Union Of India & Ors on 22 January, 1987
Equivalent citations: 1987 AIR 820, 1987 SCR (2) 47
Author: E Venkataramiah
Bench: Venkataramiah, E.S. (J)
           PETITIONER:
ABID HUSSAIN AND OTHERS ETC.

	Vs.

RESPONDENT:
UNION OF INDIA & ORS.

DATE OF JUDGMENT22/01/1987

BENCH:
VENKATARAMIAH, E.S. (J)
BENCH:
VENKATARAMIAH, E.S. (J)
THAKKAR, M.P. (J)

CITATION:
 1987 AIR  820		  1987 SCR  (2)	 47
 1987 SCC  (1) 532	  JT 1987 (2)	 72
 1987 SCALE  (1)141


ACT:
    Constitution  of India, Articles 14 and  32:  Air-Condi-
tioned	Coach Incharges--Attendants, Northern  Railway--Dis-
criminated  against in payment of  overtime  allowance--Held
not justified.



HEADNOTE:
    The	 petitioners, Air-Conditioned  Coach  Incharges--At-
tendants in Northern Railway, contended in their writ  peti-
tions that their counterparts in Western, Central and  East-
ern  Railways were being paid overtime allowance  for  extra
duty  hours  exceeding 96 hours in two weeks, and  sought  a
direction  to the Union of India and Railway  Administration
to pay them the same allowance.
Allowing the writ petition, the Court,
    HELD: There	 was  no justification	for  denying   over-
time  allowance to the petitioners working in  the  Northern
Railway.  The Union of India and the Railway  Administration
to  pay with effect from June 1, 1984 overtime allowance  to
the  petitioners on the same basis on which  their  counter-
parts in the other three Railways are paid. [48B-C]
    The	 benefit  of the order to be extended  to  all	such
employees  including  those who have retired and  those	 who
have not joined as petitioners. [48D]
    All	 arrears  of such allowances up to date to  be	paid
within four months. [48D]



JUDGMENT:

ORIGINAL JURISDICTION:’ Writ Petition (C) Nos. 13748-84
of 1984.

With
Writ Petition (c) Nos. 1580626 of 1984.
(Under Article 32 of the Constitution of India. )
48
N.N. Keshwani and R.N. Keshwani for the Petitioners.
O.P. Sharma, Girish Chandra, C.V. Subba Rao and Miss S.
Relan for the Respondents.

The following Order of Court was delivered:

It is not disputed that the Air-conditioned Coach In-
chargesAttendants are being paid overtime allowances for
extra duty hours exceeding 96 hours in two weeks in the
Western Railway, Central Railway and Eastern Railway. There
is no justification for denying overtime allowances on the
same basis to the Air-conditioned Coach Incharges-Attendants
in the Northern Railway. We accordingly direct the Union of
India and the Railway Administration to pay with effect from
July 1, 1984 the overtime allowance to the Air-conditioned
Coach Incharges-Attendants working in the Northern Railway
on the same basis on which the Air-conditioned Coach In-
charges-Attendants in the other three Railways, referred to
above, are paid. All arrears of such allowances upto date
shall be paid as early as possible and in any event not
later than four months from today. The benefit of this order
shall be extended to all such employees including those who
have retired and those who have not joined as petitioners
herein.

The Writ Petitions are allowed. No costs.

P.S.S.						   Petitions
allowed.
49