Delhi High Court High Court

Rajpal vs Delhi Transport Corporation on 4 August, 2011

Delhi High Court
Rajpal vs Delhi Transport Corporation on 4 August, 2011
Author: S. Muralidhar
         IN THE HIGH COURT OF DELHI AT NEW DELHI


                                    W. P. (C) 12867/2006


         RAJPAL                                                      .... Petitioner
                                    Through:   Mr. Sakesh Kumar, Advocate


                           versus


         DELHI TRANSPORT CORPORATION                 ... Respondent
                      Through: Mr. Sarfaraz Khan, Advocate.


         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

                                       ORDER

04.08.2011

1. The challenge in this petition is to an order dated 3 rd February 1999

issued by Delhi Transport Corporation („DTC‟), the Respondent herein,

fixing the pay of the Petitioner in the scale of peon. The Petitioner also

challenges an order dated 25th January 2006 passed by the Labour Court

dismissing the Petitioner‟s application under Section 33C(2) of the Industrial

Disputes Act, 1947 („ID Act‟). The third prayer in this writ petition is for a

W. P. (C) No. 12867/2006 Page 1 of 10
direction to the DTC to pay to the Petitioner the same scale of pay and

allowances as was drawn by him at the time he met with an accident, as

revised from time to time and also to pay the arrears of the salary for the

intervening period, i.e., from the date of the accident till the date of payment

at the same rate with interest.

2. The Petitioner was appointed as a driver in the Respondent DTC on 24th

December 1978 on a regular basis. While in service the Petitioner suffered

medical disability. By an order dated 5th September 1991 issued by the DTC

he was declared unfit for service and prematurely retired on medical grounds

under para III of clause 10 of the DRTA (Conditions of appointment and

Service) Regulations, 1952 („DRTA Regulations‟). The industrial dispute

raised by the Petitioner was referred to the Labour Court. The Labour Court

by an Award dated 12th December 1995 rejected the Petitioner‟s claim.

3. The Petitioner challenged the said Award by filing Writ Petition (Civil)

No.2092 of 1996 in this Court. By an order dated 23 rd July 1997 this Court

set aside the Award and directed the Respondent to offer the Petitioner an

equivalent or lower post. If the Petitioner accepted the offer, his appointment

was to be made within a period of four weeks. It was further directed that

pay for the intervening period would be as per Rules.

W. P. (C) No. 12867/2006 Page 2 of 10

4. By the impugned order dated 3rd February 1999 DTC offered the

Petitioner appointment to the post of peon. The order inter alia stated that

the terms and conditions of his appointment would be in accordance with the

DRTA Regulations. In view of the above order, Contempt Case No. 44 of

1998 filed by the Petitioner was disposed of on 26th July 2000 granting the

Petitioner liberty to seek appropriate remedies for any other claim.

5. The Persons with Disabilities (Equal Opportunities, Protection of Rights

and Full Participation) Act, 1995 („Disabilities Act‟) was enacted in 1995 for

granting equal opportunities to disabled persons. Section 47(1) of the

Disabilities Act, which is relevant for the present case, reads as under:-

“47. Non-discrimination in Government employment.-
(1) No establishment shall dispense with, or reduce in rank, an
employee who acquires a disability during his service;

Provided that, if an employee, after acquiring disability is
not suitable for the post he was holding, could be shifted to
some other post with the same pay scale and service benefits;

Provided further that if it is not possible to adjust the
employee against any post, he may be kept on a supernumerary
post until a suitable post is available or he attains the age of
superannuation whichever is earlier.”

6. In terms of the above provision an employee after acquiring disability, if

found not suitable for the post which he was holding, could be shifted to
W. P. (C) No. 12867/2006 Page 3 of 10
some other post “with the same pay scale and service benefits.” Even if the

Petitioner was medically unfit to hold the post of a driver, the DTC ought to

have while shifting him to the post of a peon protected his pay scale and

service benefits as driver.

7. The Petitioner accepted his appointment as a peon and filed an

application under Section 33C(2) of the ID Act claiming that the reduction

of his salary to that of peon was illegal. Before the Labour Court, counsel

for the Petitioner urged that Section 47 of the Disabilities Act applied

retrospectively and the Petitioner was entitled to the protection of his pay

scale as a driver. The Labour Court held that since the Petitioner had agreed

in terms of the order of this Court to be shifted to a lower post he could not

claim the pay scale of the higher post.

8. Mr. Sakesh Kumar, learned counsel appearing for the Petitioner submits

that the proviso of Section 47 of the Disabilities act left no room for doubt

that the pay and allowances granted to the Petitioner in the post of driver are

required to be protected even if the Petitioner was appointed to a lower post

of peon upon being found medically unfit for the post of a driver. He

W. P. (C) No. 12867/2006 Page 4 of 10
submits that at the time when this Court disposed of the Petitioner‟s Writ

Petition (Civil) No. 2092 of 1996 on 23rd July 1997, the attention of the

Court was not drawn to Section 47 of the Disabilities Act. However, in any

event, the DTC was bound to fulfill its statutory obligations.

9. Appearing for the DTC Mr. Sarfaraz Khan, learned counsel submits that

the scope of the present petition is only to examine the correctness of the

Award dated 25th February 2006 passed by the Labour Court. The said

Award has dealt with and rejected the submissions made on the basis of

Section 47 of the Disabilities Act and the said determination does not callfor

interference. The earlier decision dated 23rd July 1997 of this Court had

been fully complied with by the DTC. Having accepted the post of peon in

terms of the said decision pursuant to the offer made by the DTC, the

Petitioner was estopped from contending that his pay should be equal to that

of a driver even though he was appointed to a lower post.

10. This Court is unable to find any merit in the submissions of learned

counsel for the DTC. The Disabilities Act was enacted to protect the

fundamental rights of disabled persons under Articles 12, 19 and 21 of the

Constitution. It also gives effect to the rights guaranteed under the
W. P. (C) No. 12867/2006 Page 5 of 10
international Convention on the Rights of Persons with Disabilities. The

applicability of Section 47 of the Disabilities Act retrospectively to cover

cases of premature retirement on medical grounds of employees of the DTC

even prior to the enactment was affirmatively declared by this Court in DTC

v. Rajbir Singh 100 (2002) DLT 111.

11. The relevant observations of this Court are as under:

10. History of legislation as noticed here before clearly shows
that said Act was enacted in conformity with the Proclamation
on the Full Participation and Equality of the People with
Disabilities in the Asian and Pacific Region. It is not in dispute
that the Act is beneficent in nature. It is also not in dispute that
by reason of the said Act provisions have been made so that the
persons with disability feel themselves as a part of the society
which eventually may lead to his full participation at the work
place. Nobody suffers from disability by choice. Disability
comes as a result of an accident or disease.

11. The said Act was enacted by the Parliament to give some
sort of succour to the disabled persons. By reason of Section 47
of the said Act which is beneficent in nature, the employer had
been saddled with certain liabilities towards the disabled
persons. Section 47 of the Act we may notice does not
contemplate that despite disability, a person must be kept in the
same post where he had been working. Once he is not found
suitable for the post he was holding, he can be shifted to some
W. P. (C) No. 12867/2006 Page 6 of 10
other post but his pay and other service benefits needs to be
protected. The second proviso, appended to Section 47 of the
Act in no uncertain terms, state that if it is not possible to adjust
the employee against any post, he may be kept on a
supernumerary post until a suitable post is available. The said
Act provides for social security for the disabled persons and if
for the said purpose a statutory liability has been thrust upon the
employer, the same cannot be held to be arbitrary.

37. There cannot be any doubt that the said Act provides for
special provisions. Doctrine of generalia specialibus non
derogant, thus, would apply in the instant case. Service
conditions laid down under the Regulations made under the
Delhi Transport Corporation Act will be subject to the
provisions of the said Act having regard to the aforesaid maxim.
Section 47 is couched in negative language and the same,
necessarily, must be construed as mandatory in nature. So
construed the appellant was bound to give effect to these
irrespective of any consequences.”

12. The Bench in Rajbir Singh also referred to the judgment of this Court in

Baljeet Singh v. DTC 83 (2000) DLT 286 where, in para 13, it was observed

as under:

“13. Section 47 in clear terms mandates that no establishment
shall dispense with or reduce in rank the employee who
acquires the disability during his service. Even if he is not
W. P. (C) No. 12867/2006 Page 7 of 10
suitable for the post he was holding, as a result of disability, he
is to be shifted to some other post with same pay scale and
service benefits. Even when he cannot be adjusted against any
other post he is to be kept on supernumerary post until a
suitable post is available or he attains the age of superannuation,
whichever is earlier. The intention of Section 47 is clear and
unambiguous namely, not to dispense with the service of the
person who acquires disability during his service. The purpose
is not far to seek. When the objective of the enactment is to
provide proper and adequate opportunities to the disabled in the
field of education, employment. etc. it is obvious that those who
are already in employment should not be uprooted when they
incur disability during the course of employment. Therefore
their employment is protected even if the destiny inflicts cruel
blow to them affecting their limbs. Even if he is not able to
discharge the same duties and there is no other work suitable for
him, he is to be retained on the same pay scale and service
benefits so that he keeps on earning his livelihood and is not
rendered jobless.”

13. Thereafter, in Rajbir Singh the Division Bench gave relief to the

workman by holding that Section 47 of the Disabilities Act would have

retrospective effect to cover the period during which the workman‟s services

were terminated, which was prior to the enactment of the Disabilities Act.

14. In light of the above settled position of law, in the present case the
W. P. (C) No. 12867/2006 Page 8 of 10
Petitioner would be entitled to enforce his statutory right under Section 47 of

the Disabilities Act notwithstanding that in terms of the order dated 23 rd July

1997 of this Court in Writ Petition (Civil) No. 2092 of 1996 he had opted for

and has been appointed to the lower post of a peon. The Petitioner cannot be

held to have waived his statutory right of pay protection in the post of driver

in terms of proviso to Section 47 of the Disabilities Act. The Labour Court

in the impugned order erred in overlooking the central issue of pay

protection available to a disabled person in the post in which he was working

prior to his disability.

15. Consequently, the impugned order dated 25th January 2006 of the Labour

Court is hereby set aside. It is directed that, notwithstanding the order dated

3rd February 1999 of the DTC, the Petitioner would be entitled to the

protection of pay as a driver with effect from 5th September 1991, the date

on which he was prematurely retired from the DTC. Also, in terms of clause

(2) of Section 47 Disabilities Act, the Petitioner is entitled to all the

promotions that may be due to him if the disability did not exist. The

Petitioner will now be paid the differential pay for the past period from the

aforementioned date within a period of twelve weeks from today together

with simple interest @ 6% per annum from 5th September 1991 till the date

W. P. (C) No. 12867/2006 Page 9 of 10
of payment. The Petitioner‟s pay will also be revised on the basis that his

initial pay in the post of peon is the lowest pay in the post of driver which is

also the protected pay in terms of proviso to Section 47 of the Disabilities

Act. Further increments will be calculated accordingly and the differential

amount will be paid to the Petitioner by the DTC within a period of twelve

weeks from today.

16. The writ petition is allowed in the above terms, with the costs of

Rs.5,000/- which will be paid by the Respondent to the Petitioner within

four weeks.

S. MURALIDHAR, J
AUGUST 04, 2011
ak

W. P. (C) No. 12867/2006 Page 10 of 10