High Court Kerala High Court

K.S.Sebastian vs Kerala State Electricity Board on 25 October, 2006

Kerala High Court
K.S.Sebastian vs Kerala State Electricity Board on 25 October, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1092 of 2005(E)


1. K.S.SEBASTIAN, S/O. LATE DEVASSIA,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. CHIEF ENGINEER(HUMAN RESOURCE MANAGEMENT

3. ACCOUNTS OFFICER (PAY FIXATION),

                For Petitioner  :SRI.O.V.RADHAKRISHNAN (SR.)

                For Respondent  :SRI.C.C.THOMAS, SC, K.S.E.B

The Hon'ble MR. Justice K.K.DENESAN

 Dated :25/10/2006

 O R D E R
                          K.K. DENESAN, J.



                    = = = = = = = = = = = = = =

                    W.P.(C)  No. 1092 OF 2005 E

                    = = = = = = = = = = = = = =



                 Dated this the  25th October, 2006



                          J U D G M E N T

The petitioner is a Senior Superintendent

belonging to the service of the 1st respondent-Board.

He has sought for a declaration that he is entitled to

get his pay stepped up with the pay of his junior Smt.

P. Kunjamma from 1-8-1993 at Rs.2925 in the scale of

pay of Rs.2550-4215 from 1-8-1998 and at Rs.10,590/- in

the scale of pay of Rs.8200-12880. Ext. P9 is sought

to be quashed in as much as the petitioner has been

informed by the respondent that the request made by

seniors for stepping up the pay with that of juniors

cannot be entertained since the respondents had stopped

entertaining such claims by orders passed in 1996.

2. In the counter affidavit filed by the

respondents it is admitted that Smt. P. Kunjamma is

junior to the petitioner. It is also admitted position

that the above mentioned junior is drawing a higher pay

WPC No. 1092/2005 -2-

than the petitioner. There is no case for the

respondents that the petitioner, though senior, is paid

a lesser pay due to any fault on his part. The

disparity is the direct result of the pay revision

orders and the respective dates on which the increments

due to the senior and the junior have fallen due on

completion of one year from the date of sanction of

increment for the previous year. It is an accepted

principle of service jurisprudence that if the senior,

for no fault of his, is paid salary lesser than that of

the junior, the pay of the senior shall be stepped up

with that of the junior. The respondents have been

permitting the seniors to enjoy the above benefit. But

the same is denied to the petitioner based on a cut off

date fixed by the respondents for entertaining such

claims by the employees of the Board.

3. The service details of the petitioner and that

of Smt. P. Kunjamma have been furnished in the counter

affidavit filed by the 1st respondent. Paragraphs 4 and

5 of the counter affidavit are extracted for

convenience:

           "4.            The         service          details         of         the

     petitioner are as noted below:


WPC No. 1092/2005                          -3-




           Entered           Board          service           as         Junior

Assistant on 10-2-1978. Promoted as senior

Assistant with effect from 18-7-1983. First

Higher Grade promotion on 18-7-2001. Second

grade promotion on 18-7-2001.

Sri. Sebastian is seen assigned rank No.

391 in the gradation list of ministerial

staff as on 1-1-2002.

5. It is submitted that, on the other

hand, the proposed junior, Smt. P. Kunjamma

entered service a Cashier on 14-6-1978. She

was promoted as Senior Assistant with effect

from 11-7-1983. First and second, time bound

Higher Grade promotions were granted with

effect from 11-7-1993 and 11-7-2001

respectively. The serial number of Smt.

Kunjamma in the gradation list of ministerial

staff is 399.”

4. Learned counsel for the petitioner submits that

the petitioner could not bring to the notice of the

respondents the disparity in the pay of the petitioner

and that allowed to Smt. P. Kunjamma until he was

transferred to the Electrical Sub Division, Palai where

Smt. Kunjamma was working. The pleadings in the writ

petition go to show that the seniors who are working in

distant places may not have access to the service

records of the junior and it may not be possible for

them to ascertain the pay received by their juniors

until they get such opportunity either accidentally or

WPC No. 1092/2005 -4-

under fortuitous circumstances.

5. The above pleadings in the writ petition have

not been denied in the counter affidavit. Hence, the

only question to be considered is whether the

respondent-Board is right in fixing a cut off date for

entertaining requests made by senior employees to do

away with disparity or anomaly in the pay of the senior

and that of the junior.

6. This Court had occasion to consider similar

contentions in Kamala Devi v. Kerala State Financial

Enterprises Ltd. {2002 (1) KLT 157}. Paragraphs 6 and

8 of the above decision read as follows:

“6. Art. 14 guarantees equality before

law and equal protection of laws, but the

same does not prohibit classification. A

classification will not be hit by Art. 14, if

the same satisfies the twin tests:-

(1) there is an intelligible differentia

between those included in one group and those

excluded from it;

(2) it has a rational nexus with the

object of the law.

The Supreme Court has held that if the

classification suffers from the vice of

underinclusiveness, the same will be hit by

Art. 14. The Supreme Court has explained the

said principle pithily in In Re Special

Courts Bill, 1978, in the following words:

(AIR 1979 (1) SC 478):

WPC No. 1092/2005 -5-

“120. The Court in Mohammad Shujat Ali

v. Union of India, (1975) 1 SCR 449 at p.

477: (AIR 1974 SC 1631 at p. 1653) has

explained the constitutional facet of

classification:

This doctrine recognises that the

legislature may classify for the purpose of

legislation but requires that the

classification must be reasonable. It should

ensure that persons or things similarly

situated are all similarly treated. The

measure of reasonableness of a classification

is the degree of its success in treating

similarly, those similarly situated.

But the question is: what does this

ambiguous and crucial phrase similarly

situated means? Where are we to look for the

test of similarity of situation which

determines the reasonableness of a

classification? The inescapable answer is

that we must look beyond the classification

to the purpose of the law. A reasonable

classification is one which includes all

persons or things similarly situated with

respect to the purpose of the law.”

121. After having stated the general

proposition, the Court struck a note of

warning which is the main crux of the present

controversy: Ibid at p. 478: (at pp. 1653,

1654 of AIR):

“The fundamental guarantee is of equal

protection of the laws and the doctrine of

classification is only a subsidiary rule

evolved by Courts to give a practical content

to that guarantee by accommodating it with

the practical needs of the society and it

should not be allowed to submerge and drown

the precious guarantee of equality. The

doctrine of classification should not be

carried to a point where instead of being a

WPC No. 1092/2005 -6-

useful servant, it becomes a dangerous

master, for otherwise, as pointed out by

Chandrachud, J. in State of Jammu & Kashmir

v. Triloki Nath Khosa, (1974)1 S.C.C. 19:

(AIR 1974 SC 1), “the guarantee of equality

will be submerged in class legislation

masquerading as laws meant to govern well-

marked classes characterised by different and

distinct attainments. “…..That process

would inevitably end in substituting the

doctrine of classification for the doctrine

of equality; the fundamental right to

equality before the law and equal protection

of the laws may be replaced by the overworked

methodology of classification. Our approach

to the equal protection clause must,

therefore, be guided by the words of caution

uttered by Krishna Iyer, J. in State of Jammu

& Kashmir v. Triloki Nath Khosa. “Mini-

classifications based on micro-distinctions

are false to our egalitarian faith and only

substantial and straightforward

classification plainly promoting relevant

goals can have constitutional validity. To

overdo classification is to undo equality.”

122. Mathew, J. in State of Gujarat v.

Shri. Ambica Mills, Ahmedabad, (1974) 3 SCR

760 at p. 782: (AIR 1974 SC 1300 at pp 1312,

1313) placed the same accent from the angle

of underinclusion:

“The equal protection of the laws is a

pledge of the protection of equal laws. But

laws may classify…. A reasonable

classification is one which includes all who

are similarly situated and none who are not.

The question is what does the phrase

‘similarly situated’ means? The answer to

the question is that we must look beyond the

classification to the purpose of the law.

The purpose of a law may be either the

elimination of a public mischief or the

achievement of some positive public good.

WPC No. 1092/2005 -7-

A classification is under-inclusive when

all who are included in the class are tainted

with the mischief but there are others also

tainted whom the classification does not

include. In other words, a classification is

bad as under-inclusive when a State benefits

or burdens persons in a manner that further a

legitimate purpose but does not confer the

same benefit or place the same burden on

others who are similarly situated. A

classification is over-inclusive when it

includes not only those who are similarly

situated with respect to the purpose but

others who are not so situated as well.”

(emphasis supplied).

8. Even without going into the nuances

of law relating to classification, it is

apparent that the present case is a clear

case of plain discrimination, in as much as

the appellant’s junior is drawing higher

salary than her without any reasonable reason

whatsoever. So, the appellant is entitled to

have her salary stepped up with effect from

the date her junior started to draw higher

pay than her. This view taken by us finds

support from two decisions of the Supreme

Court in Union of India & Ors. v. P. Jagdish

& Ors. (1997) 3 SCC 176) and in Calcutta

Municipal Corpn. & Anr. v. Sujit Baran

Mukherjee & Ors. (1997) 11 SCC 463). In the

first decision, the Supreme Court has held as

follows:

“This principle becomes applicable when

the junior officer and the senior officer

belong to the same category and the post from

which they have been promoted and in the

promoted cadre the junior officer on being

promoted later than the senior officer gets a

higher pay. This being the principle of

stepping up contained in the Fundamental

Rules and admittedly the respondents being

WPC No. 1092/2005 -8-

senior to several other Senior Clerks and the

respondents having been promoted earlier than

many of their juniors who have promoted later

to the post of Head Clerks, the principle of

stepping up should be made applicable to the

respondents with effect from the date of

their juniors in the erstwhile cadre of

Senior Clerks get promoted to the cadre of

Head Clerks and their pay was fixed at a

higher slab than that of the respondents.

The stepping up should be done in such a way

that the anomaly of juniors getting higher

salary than the seniors in the promoted

category of Head Clerk would be removed and

the pay of the seniors like the respondents

would be stepped up to a figure equal to the

pay as fixed for their junior officer in the

higher post of Head Clerk. In fact the

Tribunal by the impugned order has directed

to apply the principle of stepping up and we

see no infirmity with the same direction

subject to the aforesaid clarifications…..”

The Apex Court has made similar statements of law in

M.R. Gupta v. Union of India {(1995) 5 SCC 628.

7. Legal Liaison Officer appearing for the

respondents submits that the respondents are prepared

to reconsider the case of the petitioner and take a

fresh decision in the light of the law laid down in

(1995) 5 SCC 628 and 2002 (1) KLT 157 (supra).

8. In the result, Ext.P9 is set aside. The

respondents are directed to pass fresh orders

untrammeled by the stand taken by the Board in

paragraph 7 of the counter affidavit. This shall be

WPC No. 1092/2005 -9-

done within two months on the petitioner producing a

copy of this judgment.

The writ petition is disposed of as above.

K.K. DENESAN

JUDGE

jan/-