Delhi High Court High Court

Dr. Reena Ramachandran vs Union Of India & Ors. on 28 September, 2011

Delhi High Court
Dr. Reena Ramachandran vs Union Of India & Ors. on 28 September, 2011
Author: S. Muralidhar
        IN THE HIGH COURT OF DELHI AT NEW DELHI

                                     W. P. (C) 738/2004

                                                  Reserved on: September 14, 2011
                                                  Decision on: September 28, 2011

        DR. REENA RAMACHANDRAN              ..... Petitioner
                       Through: Ms. S. Janani with
                                Mr. Deepak Goel and
                                Mr. Sunando Rana, Advocates.

                            versus


        UNION OF INDIA & ORS.                                   ..... Respondents
                         Through:                 Mr. Ravinder Agarwal, CGSC.

         CORAM: JUSTICE S. MURALIDHAR

        1. Whether Reporters of local papers may be
           allowed to see the judgment?                               No
        2. To be referred to the Reporter or not?                     Yes
        3. Whether the judgment should be reported in Digest?         Yes

                                 JUDGMENT

28.09.2011

1. The Petitioner who retired as the Chairman and Managing Director („CMD‟) of
Hindustan Organic Chemicals Limited („HOCL‟), Respondent No. 3 herein, seeks a
mandamus to the Department of Chemicals and Petrochemicals, Ministry of
Chemicals and Fertilizers, Government of India, Respondent No. 1, and the
Department of Public Enterprises („DPE‟), Ministry of Industry, Government of
India, Respondent No. 2, to re-fix/revise the Petitioner‟s pay during the period of her
service with HOCL by protecting her last drawn pay with the Oil and Natural Gas
Corporation Limited („ONGC‟), Respondent No. 4, including the full
personal/special/incremental pay granted to her, and consequently direct the
Respondents to pay the differential amount to the Petitioner along with the costs of
this petition.

2. The Petitioner initially joined the ONGC and at the time of her being appointed as
Director (Marketing) of HOCL, she was holding the post of General Manager
(„GM‟) in the ONGC. She was appointed as Director (Marketing), HOCL on 23rd
April 1992 in the scale of pay of Rs. 7500-200-8500. On 1st June 1992, the HOCL

W. P. (C) No. 738 of 2004 Page 1 of 12
conveyed to Respondent No. 1 the details of the last pay drawn by her in the scale of
Rs. 7250-200-8250 in the ONGC. On 24th December 1992, the ONGC furnished to
the HOCL the last pay certificate in respect of the Petitioner. This last pay certificate
of the ONGC showed that her basic pay was Rs. 8250/- and the special pay was Rs.
350/-. The ONGC further clarified to Respondent No. 1 that the Petitioner had been
granted two incentive increments @ Rs. 100/- each with effect from 23rd October
1982, i.e., from the date of her joining the ONGC. These increments were revised to
Rs. 175/- each (Rs. 350/- in total) with effect from 1st January 1987, i.e., the day of
pay revision of the officers in ONGC. This was conveyed to Respondent No. 1 by
the HOCL by a letter dated 28th January 1993. On 9th September 1993, Respondent
No. 1 conveyed to the HOCL the terms and conditions of the Petitioner‟s
appointment as Director (Marketing) of HOCL. As regards the pay and DA, it was
indicated in the said letter as under:

“3) Pay: Dr. (Mrs.) Ramachandran will draw a basic
pay of Rs. 8,500/- per month in the scale of Rs. 7500-200-

8500 (Schedule „C‟) with effect from 23/04/1992
(forenoon). In addition to this she will get a Personal Pay
(PP) of Rs. 100/- per month. This PP of Rs. 100/- will get
absorbed at the time of her appointment in the next higher
scale or at the time of the next day revision, whichever
takes place earlier, she should not be eligible for drawl of
any increment as her salary has already been fixed in the
maximum of schedule „C‟ scale.

4) Dearness Allowance: She will be allowed DA in
accordance with BPE‟s O.M. No. 4(12)/82-BPE (WC)
dated 19/03/1993 as amended from time to time.”

3. The Petitioner‟s pay as Director (Marketing) HOCL was fixed as follows:-

     "a) Basic Pay (last drawn in ONGC)                           Rs. 10,223/-
      b) Higher Qualification Pay                                 Rs.   600/-
      c) Total Pay                                                Rs. 10,823/-
      d) Pay fixed at the next stage                              Rs. 11,200/-
      e) Personal Pay to be absorbed at the time of next pay Rs.         823/-
         revision."


4. It is pointed out by the Petitioner that an express assurance was given in the letter

W. P. (C) No. 738 of 2004 Page 2 of 12
dated 9th September 1993 that in addition to the basic pay she would get a personal
pay of Rs. 100/- and further that the personal pay would get absorbed at the time of
her appointment or the next pay revision. The Petitioner contends that the above
undertaking was never adhered to. On 28th February 1995, she was directed to hold
additional charge of CMD of HOCL. She took over as such on 1st March 1995. This
was confirmed by a Presidential Order dated 12th June 1995. On 17th August 1995,
Respondent No. 1 conveyed the detailed terms and conditions of the Petitioner‟s
appointment as CMD of HOCL. The Petitioner was to draw a basic pay of Rs.
8700/- per month in existing scale of pay of Rs. 8500-200-9500/-. The letter dated
17th August 1995 stated as under:

“iii) Pay: Dr. (Mrs.) Reena Ramachandran will draw a
basic pay of Rs. 8700/- per month in the existing scale of
Rs. 8500-200-9500 (Schedule „B‟) from the date of her
assumption of office as CMD. The existing scales of pay
were last revised by the Govt. in April, 1990 and were made
effective from 1.1.87. These scales of pay are to be revised
by the Govt. further w.e.f. 1.1.92. The present fixation of
her pay in Schedule „B‟ at Rs. 8700/- is, therefore, a stop-
gap arrangement and her pay would be refixed in the
revised scales which would be notified by the Govt. w.e.f.
1.1.92. Since her appointment in schedule „B‟ has taken
place much after 1.1.92 she would be deemed to have been
appointed ab-initio in the scale of pay which would be
notified subsequently. She would not be eligible for any
fitment amount as CMD.”

5. The Petitioner states that in the meanwhile, there was a revision of pay scales in
the ONGC whereby salaries of the Executives below the Board level were increased
with effect from 1st January 1992. The DPE, Respondent No. 2, made an
announcement on 19th July 1995 for Board level posts in public sector enterprises
(`PSEs‟) with effect from 1st January 1992 for a period of five years. The existing
Schedule „A‟ scale of Rs. 9000-250-10000 was revised to Rs. 13000-500-15000.
The Schedule „B‟ scale of Rs. 8500-200-9500 was enhanced to Rs. 12000-400-
14000. By an Office Memorandum („OM‟) of the same date, Respondent No. 1,
while announcing pay revision for the posts below the Board level stated that the
PSEs were being given the flexibility to adopt the pay scale at PSE level depending
on their requirements. Respondent No. 1 conveyed its authorization of Respondent
No. 3 HOCL to implement the revised pay scales with effect from 1st January 1992

W. P. (C) No. 738 of 2004 Page 3 of 12
for Board level posts. The Petitioner states that she would have automatically been
entitled to the revised pay scale as Director holding the additional charge as CMD of
HOCL. On 6th February 1996, the DPE issued an OM regarding the treatment of
personal pay for fixation of pay and DA. Paras 2 and 3 of the said OM read as under:

“2. Some clarifications have been sought by some of the
PSUs as to whether the „Personal Pay‟ granted to some of
the executives while fixing their pay in the revised scales,
shall be counted for purpose of computation of DA & other
allowances. It has now been decided by the Govt. that
„personal pay‟ granted after fixation of pay at three stages
below maximum of the scale as per Annexure shall also be
counted as „pay‟ for the purpose of computation of dearness
allowance on percentage basis of neutralization.

3. The „personal pay‟ shall also be counted for purpose of
recovery of licence fees in case of executives living in
company‟s leased accommodation.”

6. The ONGC issued an office order on 21st March 1996 stating, inter alia that the
Petitioner‟s revised pay as on 1st February 1992 was Rs. 10,223/- + Rs. 2,102/- as
Personal Pay. On 30th April 1996, the ONGC enhanced the two increments for
higher qualification from Rs. 175/- per month to Rs. 300/- each per month in terms
of office order dated 4th April 1996 amounting to a total of Rs. 600/- per month with
retrospective effect from 1st January 1992. In a letter dated 23rd May 1996 addressed
to Respondent No.1 the HOCL noted that the revised pay drawn by the Petitioner in
ONGC as on 22nd April 1992 was Rs. 10,233/- per month. The personal pay was a
combination of personal pay of Rs. 2,102/- and special pay of Rs. 600/-. Her basic
pay as Director (Marketing), HOCL in the revised pay scale of Rs. 10000-12000,
was fixed at Rs. 10,400/-. With a yearly increment from 23rd April 1992 onwards, the
basic pay was revised to Rs. 11,600 as on 23rd April 1995. The communication dated
23rd May 1996 of the HOCL further stated that in addition, the Petitioner would
receive Rs. 2,702/- i.e., personal pay (2,102) plus special pay (600) till the next wage
revision. The Petitioner‟s basic pay as CMD, HOCL was fixed as follows:

“i) Basic Pay drawn by her in the post of Director Rs. 11,600/-

(Marketing) in the scale of pay of Rs. 10000-
400-12000 as on 11-6-95.

ii) Scale of pay attached to the post of the CMD is Rs. 12000-

400-14000/-

W. P. (C) No. 738 of 2004 Page 4 of 12

iii) Next stage available in the higher scale of Rs. Rs. 12,000/-

12000-400-14000 is

Thus her basic pay as CMD, HOC in the scale of pay Rs.
12000-400-14000 would be fixed as Rs. 12000/-. In
addition to this she is entitled to the payment of personal
pay and special pay of Rs. 2702/- per month till the next
wage revision and she will draw her increment on 12-6-86
and so on the anniversary date of her appointment in
Schedule „B‟ scale.”

7. Respondent No.1 was requested by the HOCL to process the case and solicit the
approval of Respondent No. 2.

8. Consequent upon certain clarifications sought by Respondent No.1, the ONGC,
by its letter dated 8th August 1996, clarified to the HOCL that the Petitioner‟s pay
had been fixed at three stages below the maximum of the revised pay scale, i.e., Rs.
9500-11500 in terms of the DPE‟s instructions. It further clarified that the personal
pay had been increased from Rs. 791/- to Rs. 2,102/- with effect from 1st January
1992 by granting second fitment of Rs. 1,311/- as on 1st February 1992. As regards
the two special increments for higher qualification (at Rs. 600/- per month), they
could be claimed separately and did not get merged in the subsequent increase or
decrease in the pay.

9. Respondent No. 1 wrote a letter to the HOCL on 10th July 1997 regarding fixation
of pay of the Petitioner as Director (Marketing) and CMD of the HOCL. Her basic
pay as Director (Marketing) with effect from 23rd April 1992 was fixed as
Rs.11,200/- in the scale of Rs.10,000-400-12,000/- and as CMD with effect from 12th
June 1995 as Rs.12,400 in the scale of Rs.12,000-400-14,000/-. It was inter alia
stated in paras 3 and 4 as under:-

“3. The personal pay drawn by Mrs. Reena Ramachandran
as below Board level as on 1.1.92 at the time of fixation of
pay would be adjusted in the next pay revision as per DPE‟s
O.M. dated 19.7.95.

4. The other terms and conditions for appointment of Mrs.
Reena Ramachandran as Director (Marketing) in HOCL as
notified vide this Deptt. letter No. 17011/13/90-Ch-I Desk
dated 9.9.93 and as CMD HOCL notified vide this Deptt.
letter No. 51/24/94-Ch.III Desk dated 17.8.95 shall remain

W. P. (C) No. 738 of 2004 Page 5 of 12
unchanged.”

10. The Petitioner protested against the above fixation of pay and by a letter dated
15th July 1997 she pointed out that it was a fundamental principle of pay fixation that
the total emoluments of the Petitioner drawn by her in the ONGC should not be
reduced while fixing her pay on appointment to a Board level post. The basic pay in
the post of GM in the ONGC was Rs. 10,223/-, the higher qualification pay Rs.600/-,
the second fitment benefit Rs. 1,311/- and the personal pay Rs. 823/- as on 1st
January 1992. The total emoluments as on 22nd April 1992 when she left ONGC
worked out to Rs. 12,957 per month. The element of Rs. 823/- which was personal
pay could be absorbed at the time of the next pay revision. Therefore, ignoring that
element the total emoluments to be reckoned for the purposes of pay fixation in the
post of Director (Marketing) worked out to Rs. 12,134/-. She accordingly pointed out
that given that the scale of pay attached to Director (Marketing) was Rs.10,000-400-
12,000, her basic pay should have been fixed at Rs. 12,000/- and she should have
also been allowed personal pay of Rs. 134/-. Apart from that, she should be allowed
to carry her personal pay of Rs. 823/- which was granted by the ONGC as on 1st
January 1992. Her total personal pay would, therefore, work out to Rs. 957/- (Rs.
823/- + Rs. 134/-). As far as the post of CMD, HOCL was concerned, her basic pay
for that purpose, as on 11th June 1995, has to be taken as Rs. 12,000/- and when
merged with the personal pay it worked out to Rs. 12,134/-. Her pay was required to
be fixed at the next higher post which was in the pay scale of Rs. 12000-400-14000,
and worked out to Rs. 12,400/-. Although the basic pay was correctly fixed at Rs.
12400/-, the orders did not mention her personal pay which should have been
absorbed at the time of the next pay revision which would take place on 1st January
1997.

11. Pursuant to certain observations made by the DPE with regard to the grant of
personal pay to the Petitioner, a letter dated 8th January 1998 was written by
Respondent No. 1 to the ONGC. In reply to the said letter, the ONGC clarified by its
letter dated 29th January 1998 that after the normal increment, the Petitioner‟s pay as
on 1st January 1992 in the ONGC was Rs. 10223/- + personal pay of Rs. 823/-. Her
pay as on 1st February 1992 was Rs. 10223/- + Rs. 2102/- as personal pay. It was
pointed out that the second fitment of Rs. 1311/- would be merged in the personal

W. P. (C) No. 738 of 2004 Page 6 of 12
pay drawn on 1st January 1992, i.e., Rs. 791/- + Rs. 1311/- = Rs. 2102/-.
Consequently, “on her fixation of pay with effect from 1st January 1992 on pay
revision, the total personal pay which has been generated is to the tune of Rs. 2102.”
It was further pointed out that “this personal pay generated as above in all such cases
would be allowed to be carried forward in addition and to be adjusted in the next pay
revision of the officers effective from 1st January 1997.”

12. However, on 11th March 1998, Respondent No. 1 conveyed the approval to the
personal pay of Rs. 791/- payable to the Petitioner in addition to her pay as Director
(Marketing) with effect from 23rd April 1992 and as CMD, HOCL with effect from
12th June 1995. By a further letter dated 21st September 1998, Respondent No.1
granted the Petitioner personal pay of Rs. 823 with effect from 23 rd April 1992. It
was stated that this personal pay would be allowed to be carried forward and would
be adjusted in the next pay revision as per the DPE‟s OM dated 19th July 1995.

13. The case of the Respondents is that the grant of the second fitment of Rs. 1311/-
by the ONGC to the Petitioner was never contemplated by the OM dated 19th July
1995. Consequently, the area of dispute has narrowed down to the grant of the
second fitment and the consequential differential sum of Rs. 1279 (i.e. 2102 – 823)
claimed as personal pay by the Petitioner. According to the Respondents, the same
was not given because in terms of the said OM, there could be only one fitment
which was to be on the basis of the salary drawn on 1st January 1992 while the PSEs
were given the flexibility to determine their own pay scales and they were debarred
from the said OM from adopting different pay scales. Further, the OM dated 19 th
July 1995 provided that the revision could be on the basis of the pay drawn on 1st
January 1992 whereas the second fitment was given with effect from 1st February
1992. It is submitted that the Petitioner‟s last drawn pay from ONGC was duly
protected on her appointment as Director (Marketing), HOCL and that the principle
of pay protection is not applicable in respect of further revisions.

14. Ms. S. Janani, learned counsel appearing for the Petitioner submits that the
concept of pay protection for candidates recruited from Central Autonomous Bodies
and PSEs was well settled. She refers to an OM dated 7th August 1989 which
concerns the grant of pay protection of candidates working in PSUs when appointed

W. P. (C) No. 738 of 2004 Page 7 of 12
either in government or other PSUs. It is stated that “their initial pay may be fixed at
a stage in the scale of pay attached to the post, so that the pay and DA, as admissible
in the Government will protect the pay plus DA, already being drawn by them in
their parent organization.” Reliance is also placed on the judgment of the Supreme
Court in State Bank of India v. K. P. Subbaiah (2003) 11 SCC 646 which explains
the difference between the expressions „pay‟ and „pay scale‟. It was further held that
there was no fitment to a particular scale. All that has to be ensured is that the pay
should not be of an amount less than the last pay drawn. The Petitioner has placed on
record the chart showing the differential amount of „pay‟ arising out of the denial to
her of the revised personal pay on account of the second fitment and the
consequential arrears of differential amounts of gratuity, leave encashment, HPL,
contribution to PF. The total sum which according to the Petitioner is owed to her
works out to Rs. 1,96,901/-.

15. Mr. Ravinder Aggarwal, learned counsel appearing for the Respondents, on the
other hand, submits that the petition is barred by laches as it was filed more than
three years after the rejection of the Petitioner‟s representation on 7th December
1999. The subsequent representations were made by relying on a subsequent OM
dated 6th June 2001 and did not give rise to any fresh cause of action. Reference is
also made to an order dated 15th September 2011 in Writ Petition (Civil) No. 6712 of
2011 (Sushil Kumar v. Union of India) to urge that a claim barred by laches ought
not to be entertained. Relying on the judgment of the Supreme Court in Basudev Pati
v. State of Orissa (1997) 3 SCC 632, and M. Raja v. CEERI Educational Society
Pilani (2006) 12 SCC 636 it is submitted that as long as the last drawn pay as GM
was duly protected, there was no obligation on HOCL to pay the Petitioner all the
subsequent revisions in pay.

16. The plea of the Respondents that the present petition is barred by laches
overlooks the fact that the last of the Petitioner‟s representations was rejected on 27th
March 2003 leading to a further clarification by the Petitioner on 5th September 2003
followed by the filing of the present petition on 8th January 2004. The preliminary
objection of the Respondents as to laches is accordingly rejected.

17. On merits, much of the arguments turn around the interpretation of the OM dated

W. P. (C) No. 738 of 2004 Page 8 of 12
19th July 1995 which sets out the fitment formula. In terms thereof the PSEs were
given the flexibility to adopt pay scales depending on their requirements. The fitment
method indicated in Annexure-II of the OM envisaged that the basic pay at the
revised scale would be fixed as under:


(a)     The total of basic pay in the existing scale of pay as on 1st January 1992; plus

(b)     Actual DA as on 1st January 1992; plus

(c)     The fitment amount on account of the revision of pay scale up to 20% of the

basic pay in the existing scale of pay as on 31st December 1991;plus

(d) “Personal Pay/Personal Allowance/Personal DA wherever payable along with
existing basic pay”.

18. It was further stated that “on the aggregate pay fixed in the revised scale where
the total does not fit in a stage of the revised scale of pay, the pay will be fixed at the
next higher stage.” “If in some cases the total of the (a) to (d) exceeds the maximum
of the revised scale of pay . . . then in such circumstances, the pay of the concerned
executive or non-unionized supervisors should be fixed at three stages below the
maximum of the scale and the balance amount should be treated as PP. On
promotion or appointment in the next higher scale, his pay would be fixed in the
normal course, i.e. taking into account only his basic pay for the purpose. PP would
be allowed to be carried forward in addition and this would be adjusted in the next
pay revision”.

19. One thing is clear from the above OM dated 19th July 1995. It was not only the
total of the basic pay, DA, and fitment amount as of 1st January 1992 that was
protected but also the personal pay wherever applicable “along with the basic pay.”
The clarification issued on 6th February 1996 by Respondent No. 2 to the effect that
personal pay would also be counted as „pay‟ for the purpose of DA is also
significant. This is consistent with the law explained by the Supreme Court in State
Bank of India v. K.P. Subbaiah that (SCC, p. 655): “when a question of pay
protection comes, the basic feature is that the fitment or fixation of pay in a
particular scale must be such as to ensure that the total emoluments are not
reduced.” In the context of the present case, last drawn pay cannot be narrowly
construed as last drawn „pay scale‟. The two are not the same. Under Fundamental

W. P. (C) No. 738 of 2004 Page 9 of 12
Rule 9 (21), „pay‟ is defined to include special pay and personal pay.

20. The contention of learned counsel for the Respondents that PSEs were debarred
from adopting different pay scales and in any event the flexibility was subject to the
revision of pay scales only up to 20% is really besides the point. The controversy in
the present case is not about the revision of pay scale. The real controversy is
narrowed down to the personal pay which is in addition to the basic pay and was
allowed to be carried forward for being adjusted in the next pay revision in terms of
the OM dated 19th July 1995. While the said OM dated 19th July 1995 states that the
“fitment amount on account of the revision of pay scale up to 20% of the basic pay in
the existing scale of pay” would be calculated as on 31st December 1991, it
separately mentions “Personal Pay/Personal Allowance/Personal DA wherever
payable along with existing basic pay” without reference to any particular date. The
crucial date for determining the pay which the Petitioner was entitled to seek
protection of was that drawn by her in the post of GM, ONGC when she joined
HOCL as Director (Marketing). This date was 23rd April 1992. As on that date, the
Petitioner was drawing a personal pay of Rs. 2,102. Even if one were to take the
crucial date for the purposes of the OM dated 17th July 1995 as 1st January 1992,
then the position stands clarified by the ONGC by its letter dated 29th January 1998.
It was stated therein that the Petitioner was drawing, as on 1st January 1992, the basic
pay of Rs. 10223/- + personal pay of Rs. 823/-, and as on 1st February 1992 a basic
pay of Rs. 10223/- + personal pay of Rs. 2102/-. Significantly, it was clarified by the
ONGC that the second fitment of Rs. 1311/- “would be merged in the personal pay
drawn on 1st January 1992, i.e., Rs. 791/- + Rs. 1311/- = Rs. 2102.” Consequently,
on her fixation of pay on 1st January 1992 on pay revision, the total personal pay
generated was Rs. 2102. Therefore as on 1st January 1992 by virtue of the above
“merger” of the second fitment in the personal pay, the Petitioner‟s total personal
pay was Rs. 2,102 and this was entitled to protection when she joined HOCL as
Director (Marketing). The ONGC further clarified that “this personal pay generated
as above in all such cases would be allowed to be carried forward in addition and to
be adjusted in the next pay revision of the officers effective from 1st January 1997.”

21. It is not open to the Respondents 1 and 2 to deny the Petitioner the benefit of
protection of the personal pay drawn by her in ONGC as on 1st January 1992 only on

W. P. (C) No. 738 of 2004 Page 10 of 12
the ground that ONGC was too liberal in granting the second fitment. The
correctness of the decision of the ONGC to grant second fitment to all board level
and below board level executives (and not especially to the Petitioner) cannot now be
questioned by the Respondents. In fact, the PSEB ratified the grant of the second
fitment by ONGC. The Petitioner was appointed in the HOCL through a competitive
selection process. She moved to HOCL on the understanding that her last drawn pay
in the ONGC would be protected. In terms of the OM dated 19th July 1995, this
included her personal pay. There is nothing in the OM dated 19th July 1995 barring
the grant of a second fitment which in turn enhances the personal pay. The grant of
incentives by a PSE, by way of a second fitment, is linked to its performance and the
profits earned by it. It would be irrational to direct that such second fitment ought not
to be granted by the better performing PSE or that a uniform enhanced personal pay
should be granted by every PSE, irrespective of its performance. There appears to be
no rational basis for the Respondents to deny the Petitioner the protection of her last
drawn pay in the ONGC which includes the personal pay as enhanced by the second
fitment of Rs.1311 merged into her personal pay as on 1st January 1992.

22. The decisions in Basudev Pati v. State of Orissa and M. Raja v. CEERI
Educational Society Pilani deal with the question of revision or grant of pay scales
and not so much as protection of last drawn personal pay. In neither case was there a
notification similar to OM dated 19th July 1995 which envisages not only protection
of last drawn pay scale but personal pay, special pay etc. drawn in addition to basic
pay. To reiterate, the question in the present case is not about revision of pay scale
but the grant of enhanced personal pay which, as clarified by the ONGC, was revised
in the case of board level and below board level executives of ONGC to Rs. 2,102/-
as of 1st January 1992 and merged in the personal pay granted as of that date.

23. For the aforementioned reasons, the petition succeeds. The Petitioner is held
entitled to the protection of her last drawn pay in the ONGC which includes the
personal pay of Rs. 2,102/- as on 1st January 1992. The Respondents are directed to
calculate the arrears of differential pay, and the consequential arrears of differential
gratuity, leave encashment, HPL, the differential contribution of the employer to the
PF due to the Petitioner and pay the same to the Petitioner within a period of eight
weeks with simple interest @ 9% per annum from the dates that the amounts became

W. P. (C) No. 738 of 2004 Page 11 of 12
due till the date of their payment. If the amount determined by the Respondents as
payable to the Petitioner is different from the amount calculated by her in Annexure
P-43 to the writ petition, the Respondents will furnish the Petitioner the detailed
break-up of the amount being paid. In case of any delay in payment, the Respondents
will pay penal simple interest at 12% per annum for the period of delay.

24. The writ petition is disposed of in the above terms, with costs of Rs. 10,000/-
which will be paid by the Respondents to the Petitioner within a period of eight
weeks.

S. MURALIDHAR, J.

SEPTEMBER 28, 2011
ha

W. P. (C) No. 738 of 2004 Page 12 of 12