PETITIONER:
S.P. DUBEY
	Vs.
RESPONDENT:
M.P.S.R.T. CORPN. AND ANR.
DATE OF JUDGMENT23/10/1990
BENCH:
KULDIP SINGH (J)
BENCH:
KULDIP SINGH (J)
AGRAWAL, S.C. (J)
CITATION:
 1991 AIR  276		  1990 SCR  Supl. (2) 328
 1991 SCC  Supl.  (1) 426 JT 1990 (4)	236
 1990 SCALE  (2)819
 CITATOR INFO :
 D	    1991 SC 310	 (2,3)
ACT:
    Road  Transport Corporation Act, 1950: S. 34/M.P.  State
Road  Transport Corporation Employees  Service	Regulations.
1964:  Regulation 59--Private company taken over and  merged
with Corporation-Age of Superannuation of existing staff  at
60  years specifically prorected-Whether amenable  to  State
Service	 Rules--Whether Regulation can override	 the  direc-
tions issued under the Act.
HEADNOTE:
    The	 age  of  superannuation for the  employees  of	 the
private	 transport company in which the appellant  was	ini-
tially	employed  was 60 years. When the  said	company	 was
taken over by the State on August 31, 1955, the notification
specifically  provided that the existing staff would not  be
adversely  affected with regard to terms and  conditions  of
service.  Again,  when	the services 01	 the  staff  of	 the
taken-over company were transferred to the respondent-Corpo-
ration established under s. 3 of the Road Transport Corpora-
tion Act, 1950, the memorandum dated May 4, 1962 recited the
same  assurance. A resolution passed by the Board of  Direc-
tors of the Corporation on the same day also reiterated	 the
said  assurance.  Subsequently, when  the  State  Government
issued	directions  on October 29, 1963 to  the	 Corporation
under  s.  34  of the Act the said  assurance  was  embodied
therein	 too. However, Regulation 59 of the M.P. State	Road
Transport  Corporation Employees Service  Regulations,	1964
framed	by  the	 Corporation under s. 45(2)(c)	of  the	 Act
provided  that the employees of the Corporation were  liable
to compulsory retirement on the date of their completion  of
58 years of age unless specifically permitted to continue.
    When the appellant was sought to be retired from service
in terms of Regulation 59 of the said Regulations on attain-
ing the age of 58 years with effect from June 30, 1984 by  a
notice	dated May 25, 1983, he challenged it by	 a  petition
under Article 226/227 of the Constitution. It was  dismissed
by  the High Court on the view that on August 31, 1955	when
the  appellant became State Government employee his  age  of
superannuation	came to be governed by the  statutory  rules
under Article 309 of the Constitution and the age of retire-
ment  of  the State servants under the said rules  being  58
years the appellant was rightly retired.
329
Allowing the appeal, the Court,
    HELD:  1.  The  appellant was entitled  to	continue  in
service upto the age of 60 years.
    2.1	 When  the  State Government takes  over  a  private
company and gives an assurance that conditions of service of
the  existing staff would not he adversely affected,  it  is
but fair that the State Government should honour the same.
    2.2 In the instant case, the appellant was in service of
the company from 1947 to August 30, 1955 in which the age of
superannuation	of the employees was 60 years.	The  company
was  taken  over by the State Government  with	effect	from
August	31,  1955 by a notification of the same	 date  which
specifically  stated that the existing staff of the  company
would not he adversely affected with regard to their  condi-
tions  of service. The State Service Rules which  fixed	 the
age  of	 superannuation at 58 years could not thus  he	made
applicable  to	the  appellant and other  employees  of	 the
taken-over company.
    3. Furthermore, the said assurance was also incorporated
in  the	 directions issued by the State	 Government  to	 the
Corporation  under s. 34 of the Act. The  Corporation  could
not  frame regulations contrary to the said  directions	 and
the  age of superannuation which the appellant was  enjoying
under  the  State  Government could not he  altered  to	 his
disadvantage by the Corporation. Regulation 59 framed by the
Corporation was, therefore, not applicable to the appellant.
    The General Manager, Mysore State Road Transport  Corpo-
ration	v. Devraj Ors and Anr., [1976] 2 SCC  862,  referred
to.
    4.	Since the appellant had already attained the age  of
60 years, he was only entitled to two years emoluments.	 The
respondents are directed to pay the same to him within three
months. [334B]
JUDGMENT:
 CIVIL APPELLATE JURISDICTION: Civil Appeal No. 1731 of
1986.
 From the Judgment and Order dated 26.4. 1985 of	the
Madhya	Pradesh	High Court in Misc. Petition No. 1729 of
1984.
Avadh Behari and S.K. Gambhir for the Appellant.
330
 Rameshwar Nath, V.S. Dabir, Rajinder Narain for	the
Respondents.
The Judgment of the Court was delivered by
KULDIP SINGH, J.S.P. Dubey, employed with	the Madhya
Pradesh	State Road Transport Corporation, was retired	from
service on his attaining the age of 58 years. He claims that
the age of superannuation was 60 years and as such	his
retirement at 58 was illegal.
 We	may state the necessary facts. Dubey joined service
as a junior clerk with the Central	Provinces Transport
Service Limited (hereinafter called the company) in the year
1947. The Board of Directors of the company by a resolution
dated July 30, 1954 fixed the age of superannuation of	all
its employees except the drivers as 60 years.	The company
was purchased and taken Over by the State of Madhya Pradesh
by a notification dated August 31, 1955. The relevant	part
of the said notification is as under:
“The undertaking will	as from the 31st August, 1955 be
entitled ‘The Central Provinces Transport Services (under
Government Ownership)”. So far as the public is concerned
there will be no change or interruption in the course of
business and the continuity of operation will not be	dis-
turbed and the existing staff will not be adversely affected
with regard to terms and conditions of their services.	The
statutory instrument to be made in due course will provide,
among other things that all the rights and liabilities of
the Central Provinces Transport Services Ltd.	will become
the rights and liabilities of the Central Provinces Trans-
port Services (Under Government ownership) and from a legal
point of view the staff, customers and contractors can	look
to the Central Provinces Transport Services (Under Govern-
ment ownership) to discharge all the obligations and exer-
cise all the rights that at present rest with	the Central
Provinces Transport Service Ltd., Rules for the conduct of
business of the above constituted Board of Management	are
being published separately.”
 It	is thus obvious that the Government continued to
maintain the Central	Provinces Transport Services as a
separate entity. The conditions of service, of the staff of
the taken-over company, were specifically protected.
331
 The	State of Madhya Pradesh was recoganised under	the
States Reorganisation Act, 1956. The Central Government, by
a notification dated February 28, 1961, extended the provi-
sions of Road Transport Corporation Act, 1958	(hereinafter
called ‘the Act’) to the State of Madhya Pradesh with effect
from April 1, 1961. Thereafter the Madhya Pradesh Government
acting	under Section 3 of the Act established	the Madhya
Pradesh State Road Transport Corporation (hereinafter called
Corporation) with effect from May 21, 1962.	The Madhya
Pradesh Government issued two memorandums on May 4, 1962. By
one memorandum	the services of the	concerned employees
including Dubey-were transferred to the Corporation and by
the second it	was clarified that the	said transfer	was
subject to the conditions that their service would be treat-
ed as uninterrupted and their pay-scales and conditions of
service would not be affected. On the same day and Board of
Directors of the Corporation passed a	resolution to	the
following effect:
“Resolved that the services of the employees employed under
M.B.R.	and C.P.T.S. on 31.5.1962 are	transferred to	the
Corporation temporarily until further orders from 1.6.1962
on the following conditions:
1. The pay scale and conditions of service are not affected
by the transfer.
2. The transfer will not be considered as interruption of
services.
	3. In case of employees coming under the category
of workman as defined under the Industrial Disputes	Act,
1947, the Corporation in the event of retrenchment will	pay
compensation on the basis that the services had been contin-
ued and had not affected by transfer.”
 The State Government issued directions dated October 29,
1963 to the Corporation under Section 34 of the Act. Rele-
vant part of the directions is as under:
“The members of the staff of the Madhya Bharat Roadways	and
Central	Provinces Transport Services, who have opted to
serve under the Corporation in pursuance of	the notices
issued	to them by the Commerce and Industry Department or
any authority of the Madhya Bharat Road-
332
ways and Central Provinces Transport Service shall be	em-
ployed by the Corporation subject to such regulations as may
be made by it under Section 45(2)(c) of the ‘Road Transport
Corporation Act, 1950	‘(Central Act LXIV of	1950),	and
subject to ‘such assurance as may have been given to them by
the State Government.”
 The	Corporation framed-regulations called	The Madhya
Pradesh	State Road Transport Corporation Employees Service
Regulations, 1964.” Regulation 59 which provided the age of
superannuation was as under:
“Employees of/he State Transport are liable to compulsory
retirement on the date of their completion of fifty eight-
years of age unless specifically permitted by the Corpora-
tion to continue in service for a specified period thereaf-
ter, but he must not be retained after the age of 60 years,
without the sanction of State Government.”
 The	corporation issued a notice dated May 25, 1983 to
Dubey informing him that he was due to retire from service
on June 30, 1984 on attaining the age of 58 years. He chal-
lenged	the said notice by way of a writ petition under
Article	226/227 of the Constitution of India	before	the
Madhya Pradesh High Court at Jabalpur, The High Court by its
judgment dated April 26, 1985 dismissed the writ petition.
The present appeal by way of special	leave	petition is
against the judgment of the High Court.
 The	High Court, following its earlier Division Bench
judgment, came	to the conclusion that on August 31,	1955
when the appellant became State Government employee his	age
of superannuation came to be governed by the statutory rules
under Article 309 of the Constitution of India operating in
respect	of the Government employees of the State of Madhya
Pradesh	and the age of retirement of	the State servants
under the said rules being 58 years the appellant was right-
ly retired.
 The appellant was in service of the company from 1947 to
August	30, 1955. Admittedly, the age of superannuation of
the company employees was 60 years. The Government of Madhya
Pradesh	took over the company with effect from	August	31,
1955 by a notification of the same date. The	notification
specifically stated that the existing staff of the company
would not be adversely affected with regard to
333
their conditions of service. It is no doubt correct that on
August 31, 1955 rules were operating in respect of the State
Government employees according to which the age of superan-
nuation	was 58 years but the persons who were service	with
the company were taken into Government serving with-a	spe-
cific assurance that their conditions	of service were..
not to	be adversely affected. When the. State Government
takes over a private company and gives an assurance of	the
types it is but fair that the State Government should honour
the same. Thus, the State Service rules which fixed the	age
of superannuation at 58 years could not be made applicable
to the	appellant and other employees	of the taken-over
company. We, therefore, do not agree with the reasoning of
the High Court.
 It	was then urged that on the transfer of	appellant’s
service	to the Corporation he was governed by	the Regula-
tions framed by the Corporation under the Act and Regulation
59 provided 58 years as the age of superannuation. We do not
agree with the contention. The State Government issued
directions under Section 34 of the Act which we have repro-
duced above. The said directions are binding on the corpora-
tion. This Court in The General Manager, Mysore State	Road
Transport Corporation v. Devraj ors and another, [1976] 2
SCC 862 interpreting Section 34 of the Act held as under:
“Directions given by the State Government are binding on the
corporation and it cannot depart from any general instruc-
tions issued under sub-section (1) of Section 34 except with
the previous permission of the State Government. Such	in-
structions have the force of law ….	Therefore breach of
the directions given by State Government in the matter of
disciplinary action against the respondents was a breach of
the statutory duty and made the action of the	corporation
amenable to the jurisdiction of the High Court under Article
226 of the Constitution”.
 The State Government and also the Corporation had given
assurance to the appellant and other	employees who	were
transferred to	the Corporation that their conditions of
service would not be adversely affected. The said assurance
was incorporated in the directions issued under the Act. The
Corporation cannot frame regulations contrary to the direc-
tions issued by the State Government under Section 34 of the
Act. The age of superannution which the appellant was enjoy-
ing under the State Government could not be altered to	his
disadvantage by the
334
Corporation. We are, therefore, of the view that Regulation
59 flamed by	the Corporation was not	applicable to	the
appellant. He was entitled to continue in service upto	the
age of 60 years.
 We, therefore, allow the appeal with costs and set aside
the judgment of the High Court. The appellant	has already
attained the age of 60 years. He is only entitled to	two
years emoluments. The respondents are directed to pay	the
same to the appellant within three months from today. We
quantify the costs as Rs.5,000.
P.S.S.					     Appeal allowed.
335