Supreme Court of India

Ajay Kumar Das vs State Of Orissa & Ors on 31 July, 2009

Supreme Court of India
Ajay Kumar Das vs State Of Orissa & Ors on 31 July, 2009
Bench: Tarun Chatterjee, R.M. Lodha
                                                                Reportable
            IN THE SUPREME COURT OF INDIA
             CIVIL APPELLATE JURISDICTION


               CIVIL APPEAL NO.4977 OF 2009
            (Arising out of SLP(C) No. 24123/2007)


Ajaya Kumar Das                                 ...Appellants

                             Versus

State of Orissa & Ors.                          ...Respondents



                         JUDGEMENT

R.M. Lodha, J.

Leave granted.

2. The short question that arises for consideration in

this appeal by special leave is : is the direction issued by the

High Court that the pay fixation of the appellant and similarly

situated persons be done in accordance with the Government

Circular dated April 16, 1971 justified or the pay fixation of

these employees ought to be done as per Rule 74(b) of the

Orissa Service Code.

3. The controversy arises from the facts which may be

briefly noticed first. The appellant was appointed by the

Government of Orissa as Overseer (Electrical) on November

16, 1964. He was deputed to serve in the Orissa State

Electricity Board (for short, “OSEB”) in the then pay scale of

185-00-325. Later on, the post of Overseer was re-designated

as Sub-Assistant Engineer (for short, `SER’). The pay scale of

SERs in OSEB was revised from time to time. Since scale of

pay of SERs appointed directly by the OSEB was higher in

comparison to the Sub-Assistant Engineer on deputation with

OSEB and who were initially appointed by the Government of

Orissa as Overseers, it was decided to provide such SERs

(erstwhile Overseers) reducible personal pay. This was done

so that the SERs (erstwhile Overseers) like the appellant and

similarly situated persons do not get lesser salary in

comparison to the SERs appointed directly by the OSEB. The

appellant was promoted to the rank of Assistant Engineer

(Electrical) in 1981 and at the time of promotion he was in the

pay scale of 480-970 and drawing pay of Rs. 874. However,

his pay in the promotional rank of Assistant Engineer was fixed

at Rs. 850/- per month. The appellant was aggrieved thereby

2
as, according to him, his pay should have been fixed on

promotion at Rs. 950/- per month in view of Rule 74(b) of the

Orissa Service Code (for short, “code”).

4. The appellant challenged his fixation of pay before

the High Court of Orissa by filing Writ Petition but on formation

of Orissa Administation Tribunal, the writ petition came to be

transferred to the Tribunal. The litigation has chequered history

but it is not necessary to go into that; suffice it to say that the

Tribunal by its Order dated December 23, 1999 directed that

the appellant’s pay on his promotion to the rank of Assistant

Engineer (Electrical) be fixed taking his last pay drawn in the

rank of SER into account and following the provisions of Rule

74(b) of the Code. This is how the Tribunal considered the

matter :

“Having bestowed our anxious considerations on the
submission of the learned counsel for the applicant
and perused the relevant papers on record, we are of
the opinion that annexure-6 decision of the
Government regarding protection of pay is in effect a
negative of the concept for pay protection. It was in
pursuance of Government decision that though
recruited by the O.S.E.B they were promoted by the
Government to the rank of Assistant Engineer when
they were enjoying higher scale of pay than the Sub-

Assistant Engineers under the Government. Since the
applicant was drawing pay at Rs. 874.00 per month in
the scale of pay of Rs. 480.00-970.00 he could not be
dragged to a lower scale of pay of Rs. 410.00-840.00
and his pay was fixed at Rs. 850.00 leading to

3
reduction in his pay to the extent of Rs. 110.00 per
month. This can hardly be called protection of pay
which is sought to be ensured by annexure-6
instruction to be unfair and unreasonable and direct
that the applicant’s pay on his promotion to the rank
of Assistant Engineer (Electrical) be fixed taking his
last pay drawn in the rank of S.A.E. into account and
following the provisions of Rule 74(b) of the Orissa
Service Code and the differential salary paid to him
within a period of 4 months from the date of receipt of
a copy of this order.”

5. The State Government being dissatisfied with the

order of the Tribunal challenged the same before the High

Court. The grievance of the State Government before the High

Court was that the Tribunal passed the order inconsistent with

the Government Circulars, particularly the Circulars dated June

18, 1982 and March 17, 1983.

6. The High Court, although noticed that the pay of

the Government Servant cannot be reduced on promotion yet

by relying upon the Government Circular dated April 16, 1971,

directed that pay of the appellant in the next higher post, i.e.,

Assistant Engineer was required to be fixed in accord with the

said Circular. The effect of the High Court’s order is that it

reduces the scale of pay of the appellant. It is for this reason

that the appellant has come up in appeal by special leave.

7. Rule 74(b) of the Orissa Service Code reads thus :

4
“Where a Government servant holding a post is
promoted or appointed to another post carrying duties
and responsibilities of greater importance than those
attached to the post held by him, initial pay in the time
scale of the higher post shall be fixed at the stage
next above the pay notionally arrived at by increasing
his pay in respect of the lower post by one increment
at the stage at which such pay has accrued:

Provided that where a Government servant,
immediately before his promotion or appointment to
higher post, is drawing pay at the maximum of the
time scale of the lower post, his initial pay in the time
scale of the higher post shall be fixed at the stage,
next above the pay notionally arrived at by increasing
his pay in respect of the lower post by an amount
equal to his last increment in the time scale of the
lower post:

Provided further that the provision of this sub-
rule shall not apply when a Government servant
holding a class-I post is promoted or appointed to
another class-I post.”

8. Rule 74(b) of the Code, thus, provides that on promotion

of a Government servant, his initial pay in the time scale of

promotional post needs to be fixed at the stage next above the

pay notionally arrived at by increasing his pay in respect of the

lower post by one increment at the stage at which such pay has

accrued. In a case where the Government servant immediately

before his promotion has been drawing maximum of the time

scale of the lower post, his pay on the promotional post needs

to be fixed by notionally increasing his pay in respect of lower

post by an amount equal to his last increment. In other words

on promotion, a Government servant, by virtue of Rule 74(b),

5
gets higher pay than what he was getting immediately before

his promotion. Rule 74(b) of the Code is aimed at protecting

the scale of pay of a Government employee in his promotional

cadre and seeks to ensure that in no case an incumbent is

directed to receive less emoluments, less pay than what he was

drawing prior to his promotion. This provision statutorily ensures

that the State Government employee gets the benefits of

receiving higher scale of pay than that of the post held by him

prior to such promotion. Surely, in the light of Rule 74(b), initial

pay in the time scale of higher post of a Government servant

cannot be fixed which is less than the pay he was getting

immediately before promotion.

9. The Circular dated June 18, 1982 contemplates that

the completed years of service rendered by SERs under the

OSEB should be treated as having been rendered under the

Government in the Government scale of SERs and their pay in

the scale of Assistant Engineers under the Government be

fixed following the principle under Rule 74(b) of the Code. The

aforesaid Circular was modified by a subsequent Circular dated

March 17, 1983 whereby a clarification was made that in case

of promotion of SERs of OSEB to the rank of Assistant

6
Engineer under Government, if the pay so fixed as per

principles laid down in the Government Circular dated June 18,

1982 becomes less than the pay last drawn by them under the

Board, the difference may be allowed to them by reducible

personal pay to be absorbed in future increments.

10. Neither the Circular dated June 18, 1982 nor the

subsequent Circular dated March 19, 1983 modifying the earlier

Circular dated June 18, 1982 can override the statutory

provision contained in Rule 74(b) of the Code if it results in

reduction of pay of the employee on promotion. That Orissa

Service Code has been framed under Article 309 of the

Constitution of India is not in dispute. It is well settled that

Statutory Rules framed under Article 309 of the Constitution

can be amended only by a Rule or Notification duly made under

Article 309 and not otherwise. Whatever be the efficacy of the

Executive Orders or Circulars or Instructions, Statutory Rules

cannot be altered or amended by such Executive Orders or

Circulars or Instructions nor can they replace the Statutory

Rules. The Rules made under Article 309 of the Constitution

cannot be tinkered by the administrative Instructions or

Circulars.

7

11. Seen thus, upon promotion of the appellant to the

rank of Assistant Engineer from SER, his pay in the time scale

of Assistant Engineer has to be fixed as per Statutory Rule

74(b), more particularly, in a situation such as the present one

because by relying upon the Government Circulars dated June

18, 1982 or March 19, 1983 or April 16, 1971, the appellant’s

scale of pay gets reduced.

12. The State Government has not challenged the

applicability of Rule 74(b) of the Code in the matter. That being

the position, the appellant’s pay has to be fixed in accordance

with Rule 74(b) of the Code and not otherwise. The view of the

Tribunal, therefore, that the appellant’s pay be fixed on his

promotion to the rank of Assistant Engineer (Electrical) taking

his last pay drawn in the rank of Sub-Assistant Engineer and

following the provisions of Rule 74(b) of the Code being

eminently just, proper and in accordance with law warranted no

interference at the hands of the High Court.

13. Appeal, accordingly, has to be allowed and is allowed.

The order dated March 2, 2006 passed by the High Court

impugned in the present appeal is set aside and the order

dated December 23, 1999 passed by Orissa Administrative

8
Tribunal is restored. The differential salary shall be paid to the

appellant now within two months from today. No order as to

costs.

……………………J
(Tarun Chatterjee)

……………………J
(R. M. Lodha)

New Delhi
July 31, 2009.

9