High Court Madras High Court

S. Raghuraman vs Union Of India on 1 October, 2007

Madras High Court
S. Raghuraman vs Union Of India on 1 October, 2007
       

  

  

 
 
      IN  THE  HIGH  COURT  OF  JUDICATURE  AT  MADRAS
                              
                      Dated:  01.10.2007

                              
                           Coram:
                              
         The Honourable Mr. Justice Elipe DHARMA RAO
                             and
            The Honourable Ms. Justice K. SUGUNA
                              
                    W.P. No.40730 of 2002
                              


S. Raghuraman
Clerk
CPO's Office
Integral Coach Factory
No.49 
Baliamman Koil Street
Villivakkam
Chennai 600 049.					..Petitioner

             Versus

1.  Union of India
    rep. by the General Manager
    Integral Coach Factory
    Chennai 600 038.

2.  The Chief Personeel Officer
    Integral Coach Factory
    Chennai 600 038.

3.  The Senior Personnel Officer (R & T)
    Integral Coach Factory
    Chennai 38.

4.  The Registrar
    Central Administrative Tribunal
    City Civil Court Buildings
    Chennai 600 104           		..Respondents



Petition under Art.226 of the Constitution of India, praying
for  a  Writ  of  Certiorarified Mandamus, calling  for  the
records relating to the order of the fourth respondent  made
in  O.A.  No.1441  of 2000 dated 22-11-2002  confirming  the
order  of  the  third  respondent made in PB/SIC/OA.534/1998
dated  7-6-2000  and to quash the same and  to  consequently
direct  the  respondents 1 to 3 to extend  all  benefits  of
Grade Protection, Promotion, etc.



       For Petitioner         : Mr. L. Chandrakumar

       For Respondents		: Mr. V. Radhakrishnan (for R1 to R3)
                              
                              


                            ORDER

Elipe DHARMA RAO, J.

Aggrieved by the order dated 22-11-2001 passed by

the Central Administrative Tribunal (in short ‘the

Tribunal’), dismissing the original application, the

original applicant has filed the present writ petition.

2. The writ petitioner, who was working as Station

Master in the Chennai Division of Southern Railways in the

pay scale of Rs.5000-8000, was found to be medically unfit

on 3-2-1997 and, therefore, he was offered an alternative

employment as Head Train Clerk in the same pay scale of

Rs.5000-8000. The writ petitioner, however, did not accept

the offer. Thereafter, he was offered the employment of

Clerk Grade in the Integral Coach Factory (in short ICF)

with a condition that he will be placed at last in the

seniority list of Clerk Grade.

3. Claiming that he should be given the pay

protection as well as seniority protection, the writ

petitioner filed an original application (O.A. No.534 of

1998) before the Tribunal. The said original application

was disposed of on 18-4-2000 with a direction to the

respondents therein to consider the claim of the writ

petitioner and pass suitable orders. The respondents

considered the claim of the writ petitioner, but rejected

the same by order dated 7-6-2000.

4. Challenging the order dated 7-6-2000, the writ

petitioner filed the original application (O.A. No.1441 of

2000) seeking the relief of direction to the respondents to

place him in the grade of Rs.5000-8000 in the Clerk Grade

with effect from 19-9-1997; to fix his seniority with effect

from 8-11-1991 when he has been promoted as SM-II in the pay

scale of Rs.1400-2300 (now Rs.5000-8000 with effect from 1-

1-1996). The Tribunal dismissed the original application by

observing that since the applicant had joined the post in

the ICF on his own volition and knowing fully well the

consequences after satisfying with the conditions set forth

therein, under such circumstances it was not open to the

applicant to claim protection of his pay and seniority.

Aggrieved by the order passed by the Tribunal, the original

applicant has filed the present writ petition.

5. Learned counsel for the petitioner submitted

that the Tribunal has erred in not considering the plea of

the writ petitioner that he is entitled to the benefits of

grade protection and consequential benefits including

seniority in terms of Sec.47 of the Persons with

Disabilities (Equal Opportunities, Protection of Rights and

Full Participation) Act, 1995. Paragraph 1304 read with

Paragraph 1314 (a) and (c) of the Indian Railways Manual

provides for an alternative employment in the equivalent

grade even after accepting an offer made in the lower grade

either permanently or temporarily even by creating a

supernumerary post. Paragraph 1310 of the Indian Railways

Manual enables the petitioner to decline an offer duly

reserving his right seek alternative employment in

equivalent grade. When paragraph 1306(6) of the Indian

Railways Manual provides for making an option for

alternative employment in a specific category, the finding

of the Tribunal that the petitioner had joined the post in

the ICF on his own volition and therefore it was not open to

him to claim protection of his pay and seniority is

unsustainable. Further, the Tribunal went wrong in holding

that the petitioner was accommodated in the ICF by way of

inter-railway transfer since there was no post other than

Head Train Clerk was available is untenable since even after

declining to accept the offer as Head Train Clerk, the

petitioner was still holding the right for alternative

employment in equivalent grade, for such an alternative

employment there is no need for existence of a vacancy since

the offer may be against a permanent or temporary even by

creating supernumerary and a transfer at request could be

made only when the petitioner was holding a post in the

office clerk category at the time of making such request.

6. On the other hand, learned counsel for the

respondents submitted that the writ petition is liable to be

dismissed for non-joinder of Southern Railway as a party-

respondent to this writ petition because ICF is in no way

concerned with this case. Learned counsel further submitted

that Sec.47 of the Persons with Disability Act is not

applicable to the petitioner since he had already been

offered the alternative employment in the same grade

consequent to his medical decategorisation, but the

petitioner did not accept the same and insisted for his

posting in the clerical grade, which could not be done in

view of the ban in filling up the clerical vacancies. His

case was forwarded to ICF for consideration against the

vacancies, if any, and as there were some vacancies in Clerk

Grade II in the scale of pay of Rs.950-1500 at the relevant

time, the petitioner’s request was considered for posting

him as Clerk Grade II in ICF as an inter-Railway transfer

subject to the conditions that he will ranked as junior-most

to all permanent and temporary Clerks Grade-II in scale of

Rs.950-1500 as on the date of his joining ICF; at any point

of time, he should not represent seeking fixation of

seniority or absorption in any other higher grade other than

Clerk Grade II in scale of Rs.950-1500; and his request if

any for re-transfer to Southern Railways at a later date

will not be considered under any circumstances. Accepting

all these conditions, the petitioner has joined ICF as Clerk

Grade-II. After joining ICF in the cadre of Clerk Grade-II,

the petitioner made representation dated 29-11-1997

requesting for accommodating him in the cadre of Head Clerk

in the pay scale of Rs.5000-8000. The said representation

was forwarded to Southern Railway for disposal as he was

medically decategorised only in Southern Railway. The

Southern Railway has replied that the petitioner was

originally offered alternative appointment as Head Train

Clerk in the equivalent grade of Head Clerk in the scale of

Rs.1400-2300 (now Rs.5000-8000) in Southern Railway cannot

be agreed to and the same was informed to the petitioner by

the ICF by letter dated 16-4-1998. The petitioner

thereafter filed O.A. No.534 of 1998 before the Tribunal

praying for a direction to post him in the grade of Rs.5000-

8000 in the clerical category with effect from the original

date of absorption on medical decategorisation and to pay

all the consequential benefits. The Tribunal by order dated

18-4-2000 disposed of the application with a direction to

the respondents to consider his claim and pass suitable

orders in the light of paragraph 1304 of Indian Railway

Establishment Manual within a period of three months. The

representation was considered, but the claim was rejected.

The contempt petition filed by the petition was also

dismissed by the Tribunal, reserving liberty to the

petitioner to file a separate application, if he was so

advised.

7. Learned counsel further submitted that the

transfer of the petitioner from Southern Railway to ICF was

an inter-railway transfer (one way) subject to certain

conditions regarding his seniority and pay. Accepting these

specific conditions, the petitioner had joined ICF as Clerk

Grade-II and his request for posting him as Head Clerk in

ICF, which is equivalent to Station Master Grade II prior to

his medical invalidation, cannot be agreed to. The Southern

Railways had already offered the post of Head Train Clerk in

the same pay scale of Rs.1400-2300 (5000-8000) which he was

holding before being medically invalidated. The petitioner

did not accept the same and made a representation to post

him as Head Clerk/Senior Clerk/Clerk. His application was

then forwarded to ICF and ICF agreed to take him in the

clerical grade-II with the scale of pay of Rs.950-1500. The

petitioner accepted the above post with the conditions

imposed by the ICF Administration. Therefore, it is not

open to the petitioner at this stage to make a

representation for absorption in the post of Head Clerk in

ICF, which is equivalent to the post of Station Master Grade

II.

8. Considering the above facts and circumstances of

the case, the objection for not posting the petitioner in

the grade of Head Clerk in the ICF is that when the

petitioner was medically invalidated to hold the post of

Station Master in the Southern Railway, he was offered

alternative equivalent employment in the grade of Head Train

Clerk, but when he refused to accept the said post, on his

request, he was given employment in the clerical grade in

the ICF. The petitioner accepted the employment and jointed

and thereafter after a period of six months, the petitioner

made a representation to appoint him as Head Train Clerk

with the scale of pay of Rs.5000-8000. The request made by

the petitioner was not accepted by the respondents. The

reasons given by the respondents is that the petitioner was

accommodated in the ICF on the basis of inter-railway

transfer and the petitioner had also accepted the terms and

conditions set forth therein when he was accommodated in the

ICF. The petitioner having accepted the conditions when he

was accommodated in the ICF on inter-railway transfer, his

claim for pay and seniority protection cannot be sustained.

9. Section 47 of the Persons with Disabilities

(Equal Opportunities, Protection of Rights and Full

Participation) Act, 1995 reads as follows:

“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 attained the age

of superannuation, whichever is earlier.

(2) No promotion shall be denied to a

person merely on the ground of his disability.

Provided that the appropriate Government

may, having regard to the type of work carried on

in any establishment, by notification and subject

to such conditions, if any, as may be specified in

such notification, exempt any establishment from

the provisions of this section.”

10. Chapter XIII of the Indian Railway

Establishment Manual (IREM) deals with the absorption of

medically incapacitated staff in alternative employment.

Clause 1301 provides that a railway servant who fails in a

vision test or otherwise becomes physically incapable of

performing the duties of the post which he occupies should

not be discharged forthwith but every endeavour should be

made to find alternative employment for him as expeditiously

as possible. Such employment must be of suitable nature and

on reasonable emoluments having regard to the emoluments

previously drawn by the railway servant. Clause 1303 deals

with railway servant totally incapacitated for further

service. It provides that a railway servant in group (i)

above cannot be retained in service and is not, therefore,

eligible for alternative employment. If he is on duty, he

shall be invalidated from service from the date of relief of

his duty, which should be arranged without delay on receipt

of the report of medical authority. If, however, he is

granted leave, he shall be invalidated from service on the

expiry of that leave or extension of leave. The leave or

extension of leave that may be granted to him after the

report of the medical authority has been received, will be

so limited that the amount of leave, as debited against the

leave account, together with any period of duty beyond the

date of the medical authority’s report does not exceed six

months. Note 2 to Clause 1304 says that in the matter of

absorption of a medically incapacitated staff in alternative

post, Railway administrations, should take care to ensure

that the interests of staff in service are not adversely

affected as far as possible. The alternative appointment

should be offered only in posts which the staff can

adequately fill.

11. The above said clauses in Chapter XIII of IREM

are in consonance with Section 47 of the above said Act.

Therefore the provisions of Section 47 of the Act as well as

the above said clauses of IREM deal with the protection of

employment of medically incapacitated staff by absorbing

them in alternative suitable employment with the protection

of pay and other service benefits. Therefore, the stand

taken by the Railway Administration that the petitioner is

not entitled for the reliefs sought for by him is incorrect

and against the sprit of Section 47 of the Act and the above

said clauses of IREM. Therefore, we are not able to accept

the contention raised by the respondents.

12. In the result, the impugned order passed by the

Tribunal is set aside and the writ petition is allowed. The

respondents are directed to fit the petitioner in the grade

of Rs.5000-8000 in the clerical cadre with effect from

19-9-1997 and to reckon the petitioner’s relative seniority

with effect from 8-11-1991 when the petitioner has been

promoted as Station Master Grade III in the scale of pay of

Rs.1400-2300 (Rs.5000-8000 with effect from 1-1-1996) and to

pay all other attendant benefits, including seniority. No

costs.

Jai

To:

1. The General Manager
Union of India
Integral Coach Factory
Chennai 600 038.

2. The Chief Personnel Officer
Integral Coach Factory
Chennai 600 038.

3. The Senior Personnel Officer (R & T)
Integral Coach Factory
Chennai 38.

4. The Registrar
Central Administrative Tribunal
City Civil Court Buildings
Chennai 600 104.

**************

Elipe DHARMA RAO, J.

And
K. SUGUNA, J.

In view of the difference of opinion expressed by

the Bench with regard to the applicability of the provisions

of Sec.47 of the Persons with Disabilities (Equal

Opportunities, Protection of Rights and Full Participation)

Act, 1955 read with Clause 1302 of the Indian Railway

Establishment Manual to the issue involved in this writ

petition, Registry is directed to place this matter before

the Hon’ble The Chief Justice for referring the matter to a

third Judge.

**************

K. SUGUNA,J.

The above writ petition has been filed challenging

the order dated 22.11.2001 passed in O.A. No. 1441/2000 by

the Central Administrative Tribunal.

2. The petitioner, while working as a Station

Master Gr.III in the Chennai Division of Southern Railways

in the pay scale of RS.1400-2300, was medically

decategorised and was declared unfit for safety categories

under medical classification A-1, but found fit for A-2

classification and below according to visual standards. As

per paragraph 1304 of Indian Railway Establishment Manual

(in short “IREM”), the petitioner was offered alternative

appointment in equal cadre such as Head Train Clerk, which

was an identical grade to that of the post which the

petitioner was holding before his medical decategorisation

by letter dated 4.7.1997. But, by letter dated 17.7.1997,

the petitioner requested to give posting as a Head

Clerk/Senior Clerk/Clerk in Southern Railway/ or in Integral

Coach Factory (in short “ICF”). As there were no vacancies

to consider his request and there was a ban on filling up

clerical vacancies by the Southern Railway Administration,

his case was forwarded to ICF for consideration against the

vacancies, if any. Since, at the relevant point of time,

some vacancies were available in Clerk Grade II in the scale

of Rs.950-1500, the petitioner’s request was considered for

posting him as a Clerk in ICF, as an inter-railway transfer

subject to the following conditions:

(i) He should rank junior-most to all

permanent and temporary Clerk Grade II in

scale Rs.950-1500 as on the date of his

joining the new seniority unit viz.

Personnel Department in ICF.

(ii) At any point of time, he should not

represent seeking fixation of seniority or

absorption in any other higher grade other

than Clerk Grade II in scale Rs.950-1500 and

(iii) His request if any for re-transfer to

Southern Railway at a later date will not be

considered under any circumstances.

Accepting these conditions, the petitioner had joined

as Clerk Grade II in ICF vide office order No. PB/S1-C/2157

dated 27.9.1997. In the said order, it has been clearly

stated that the petitioner, who was working as a Station

Master in the scale of pay of Rs.1400-2300 has been

transferred from Southern Railway to ICF on one way Inter-

Railway Transfer. After joining in ICF, the petitioner filed

a representation dated 29.11.1997 with a request to

accommodate him in the equivalent cadre of Head Clerk in the

scale of Rs.5000-8000 (new scale). The said representation

was forwarded to Chennai Division of the Southern Railway

for disposal as he was medically decategorised only in the

Southern Railway. The Southern Railway has replied that the

petitioner was originally offered alternative appointment as

Head Train Clerk in the equivalent scale. But, the

petitioner had declined to accept the same and as per his

request, his case was forwarded to the ICF and at his own

request for posting as a Clerk Grade II , he was posted as

Clerk Grade II, which he had accepted. Therefore, the

request for absorption in the equivalent cadre of Head Clerk

in the scale of Rs.1400-2300 (Rs.5000-8000) in Southern

Railway cannot be granted and this has been communicated to

the petitioner by letter dated 16.4.1998. Challenging the

same, the petitioner had filed O.A. No. 534/1998 before the

fourth respondent. But, by order dated 18.4.2000, the same

was disposed of to consider the above said claim of the

petitioner and pass suitable orders in the light of

paragraph 1304 of IREM within a period of three months from

the date of service of the order. Accordingly, the

representation of the petitioner was considered by the ICF

Administration and by order of the second respondent dated

7.6.2000, the petitioner’s request was rejected and

challenging the said order, the petitioner had filed O.A.

No. 1441/2000 praying for a direction to the respondents to

fit him the grade of Rs.5000-8000 in the clerical cadre with

effect from 19.9.1997 and to reckon his relevant seniority

with effect from 8.11.1991 i.e, the date on which he was

promoted as Station Master in scale of Rs.1400-2300 (Rs.5000-

8000) and to pay the attendant benefits. But the same has

been rejected by orderdated 22.11.2001. As against that, the

present writ petition has been filed.

3. According to the learned counsel for

the petitioner, the petitioner is entitled for grade

protection, pay protection and consequential benefits

including seniority as per Section 47 of Persons with

Disabilities (Equal Opportunities, Protection of Rights and

Full Participation) Act, 1995 (in short “the Act”). That

apart, according to the learned counsel for the petitioner,

the petitioner’s claim has been rejected erroneously by the

Tribunal on the ground that having accepted the offer by the

respondent Department for appointment in the grade of Rs.950-

1500, cannot aspire for grade protection. That apart,

according to the learned counsel, the Tribunal has failed to

take cognizance of the statutory provisions in paragraph

1304 read with paragraph 1314 (a) and (c), which provide for

an alternative employment in the equivalent cadre even after

accepting the offer made in the lower grade either

permanently or temporarily. Besides, the finding of the

Tribunal, since the petitioner had rejected the offer of

alternative employment as a Head Train Clerk in the

identical scale of pay and made a request to offer a post in

the ICF, the respondent Department cannot be said to have

failed to consider in a proper perspective the statutory

provisions in paragraph 1310 of IREM cannot be accepted.

That apart, according to the learned counsel, while offering

an alternative employment, the provisions of Section 47 of

the Act have to be complied with and in the case of the

petitioner, the respondent Department, totally ignoring the

same, has appointed the petitioner as a Clerk Grade II,

contrary to the provisions of the above said Act.

4. On the other hand, learned counsel

for respondents 1 to 3 has contended that immediately on

medical decategorisation, the petitioner was offered

alternative job in accordance with the relevant provisions

and in an identical cadre with pay protection by order dated

4.7.1997. Since the petitioner had refused to accept the

same, by letter dated 17.7.1997 and requested to give a

posting as a Head Clerk/Senior clerk/Clerk in Southern

Railway or in ICF as an alternative appointment, after

bringing to his notice that the pay of the post of Clerk

Grade II is only Rs.950-1500 and with the condition that he

should not make any representation seeking fixation of

seniority or absorption in any other higher cadre, this

offer was made. Accepting the offer, the petitioner had

joined duty. As such, according to the learned counsel for

respondents 1 to 3, the petitioner is estopped from making a

request seeking pay protection and absorption in the higher

grade (equal grade). That apart, as far as ICF is concerned,

it is a different entity and Southern Railway is a different

entity. As an employee of the Southern Railway, the

petitioner can seek an alternative employment with pay

protection in terms of Section 47 of the Act only in the

Southern Railway and not in the ICF. That apart, when the

petitioner had refused to accept the offer made by the

Southern Railway, by letter dated 17.7.1997, his right to

seek protection under Section 47 of the Act elapses.

According to the learned counsel, it is not the case, as if

the petitioner was not given any alternative employment in

terms of Section 47 of the Act. Besides, having accepted

the offer in ICF and joined the service accepting the terms

and conditions imposed therein, the petitioner is estopped

from making the representation dated 29.11.1997 seeking pay

protection and other benefits. According to the learned

counsel, the order of the Tribunal has to be sustained.

5. I have considered the above

submissions of the learned counsel for the petitioner as

well as respondents.

6. Admittedly, the petitioner was

medically decategorised while he was working as a Station

Master in the scale of pay of Rs.1400-2300 (revised as

Rs.5000-8000). He was found unfit for safety categories

under medical classication A-1, but found fit for A-2

classification and below according to visual standards.

Subsequent to this, it is not in dispute that by letter

dated 4.7.1997, the Southern Railway has offered him

alternative employment as Head Train Clerk, which is an

identical cadre, compared to the one which he was holding

before his medical decategorisation. But, the same was not

accepted by the petitioner. On the other hand, the

petitioner had submitted a representations dated 17.7.1997

and 4.8.1997 with a request to post him as Head Clerk/Senior

Clerk/Clerk in the Southern Railway or in ICF. Basing on

this, since there were no vacancies in the clerical cadre in

the Southern Railway, his case was referred to ICF.

Consequence of this, by letter dated 13.8.1997, the Chief

Personnel Officer of the ICF has informed that vacancies are

available in the clerical cadre in the scale of Rs.950-1500

and this fact has been brought to the notice of the

petitioner also and by proceedings dated 19.9.1997, the

petitioner was directed to report for absorption in the post

of Office Clerk in the scale of pay of Rs.950-1500. Based

on this, the petitioner was also relieved from the Southern

Railway and he was directed to report before the ICF and in

the office order dated 27.9.1997, it has been made very

clear that the transfer and absorption of the petitioner is

subject to the conditions mentioned therein. One of the

conditions is that the petitioner should not represent

seeking fixation of seniority or absorption in the higher

cadre other than Clerk Grade II in the scale of pay of

Rs.950-1500. That apart, it has been made very clear to him

that he will rank as the ;junior-most to all the permanent

and temporary Clerk Grade II in the scale of Rs.950-1500 as

on the date of joining. Subsequently, the petitioner has

submitted a representation dated 29.11.1997 for absorption

in the higher cadre with pay protection and seniority.

7. As a medically invalidated person,

the petitioner is entitled for protection under Section 47

of the Act and there is no dispute with regard to that.

There is also no dispute that the petitioner was given that

offer by letter of the Southern Railway dated 4.7.1997. But,

the same was not accepted by the petitioner and at his

request, and imposing certain conditions, he was offered

employment in the ICF. Having accepted those conditions and

joined the post, ignoring the acceptance given by him, the

petitioner cannot seek either pay protection or seniority or

grade protection. As far as protection under Section 47 of

the Act and similar provisions in IREM are concerned, the

same had come to an end when the petitioner had declined to

accept the offer given by the Southern Railway. As far as

the protection under Section 47 is concerned, it is a

concession given to the employees based on their disability.

But, that does not mean that gives a privilege to the

concerned employee to seek employment at his choice and

wherever he wants. As rightly contended by the learned

counsel for the respondents, the Southern Railway wherein

the petitioner was working at the time of his medical

decategorisation is a separate entity and ICF is a separate

entity. If at all, the petitioner can get protection only

in the Southern Railway and it is not in dispute that an

order to alternative employment with pay protection was

offered to the petitioner by the Southern Railway. On his

refusal to accept the same, the petitioner lost his right to

claim any protection either under Section 47 of the said Act

or under similar provisions in IREM. The protection given

under Section 47 of the Act , certainly, does not confer a

right on the disabled employee to claim any post according

to his own whims and fancies. If the contention of the

learned counsel for the petitioner has to be accepted, the

concession given under Section 47 will amount to a privilege

without any limitation and that it can be demanded at any

time. In fact, by getting medical decategorisation, instead

of getting an alternative employment, one will be able to

get what he could not get otherwise as per the Rules. That

apart, it is not the case of the petitioner that inspite of

his refusal, he was compelled to accept the post in ICF. On

the other hand, on his choice, the same was given to him and

as referred to above, the benefits given either under

Section 47 of the Act or under the provisions in IREM come

to an end on his refusal to accept the offer made by order

dated 4.7.1997 and the concession/protection under Section

47 is certainly not carried over to ICF where the petitioner

was appointed basing on his choice. If it is held

otherwise, sympathetic consideration will become a matter of

right, which is not permissible under Section 47 of the Act.

That apart, no provisions have been brought to the notice of

this Court that even after accepting the offer in the lower

cadre, the petitioner can seek absorption in the higher

cadre, that too, in a different entity. Hence, I find no

merit in the writ petition and the same is dismissed. The

order of the Tribunal dated 22.11.2001 is confirmed. No

costs.

nv

To

1. The General Manager
Integral Coach Factory
Chennai 600 038.

2. The Chief Personnel Officer
Integral Coach Factory
Chennai 600 038.

3. The Senior Personnel Officer (R & T)
Integral Coach Factory
Chennai 38.

Prabha Sridevan, J.

In view of the difference in the decision between

Dharmarao Elipe, J. and K. Suguna, J. with regard to the

right of the petitioner protection of his service conditions

in terms of the Disabilities Act this matter has been placed

before me.

2. The dispute is with regard to the question

whether a Railway employee who has been medically

decategorised and has been given alternative employment in

Integral Coach Factory is entitled to such protection. K.

Suguna, J. Found that his claim was without merit, whereas,

Dharmarao Elipe, J. allowed the claim.

3. The chronological dates and events are as

follows:

W.P. No.40730 of 2002

…Sri.S.Raghuraman, now working as
Clerk Gr.II in ICF is the petitioner.

Prayer in W.P.

..W.P. is filed to quash the order
dated 22.11.2001 passed by CAT/MAS in O.A. 1441/2000, rejecting Petitioner’s claim for fitment of his scale
of pay in Rs.5000-8000 as Head Clerk from 19.9.1997
and to reckon his seniority with effect
from 9.11.91, i.e. the date on which he
was promoted as Station Master in scale Rs.1,400-2300 (Revised as Rs.5000 – 8000 with effect from
1.1.96).

w.e.f.9.11.91 …Petitioner was promoted as
Station Master Gr.III in scale Rs.1400 – 2300 (Revised as 5000 – 8000) and posted at
Jolarpettai and later on transferred to
Athipattu.

13.3.1989 … Petitioner was initially
appointed as Asst. Station Master in Scale
Rs.1200 – 2040 (Revised as Rs.4500 – 7000).

03.02.1997 …Petitioner was declared
medically unfit to continue in the safety category of Station Masgter.

02.06.97                          ..Suitability        Test.
Orders Passed.

04.7.1997                      ..  Petitioner  was   offered
alternaste  post   of   Head    Train  Clerk  in  the   same
scale     of     pay    of    Rs.1400     -     2300     (RP
Rs.5000 - 8000).

17.7.1997                     ...  Petitiner  representation

declining (Page 2) to accept the alternate employment
as Head Train Clerk.

04.08.1997 … Further representation
requesting to (Page 3A) appoint him as Head
Clerk/Sr.Clerk/Clerk either in MAS Divn./HQ/ICF (equivalent)

08.08.1997 …DRM/MAS wrote to CPO/MAS
informing (Page4) Applicant’s request to post him
as Office Clerk either in Dn.Or.HQ or ICF, and
that there is no clerical vacancies, besides ban on copy was marked to CPO/ICF

13.08.1997 … CPO/ICF informed DRM/MAS
that they have few in clerial cadre in scale Rs.950-1500 and the medically decategorised employee
can be absorbed as Clerk Gr.II in
scale Rs.950-1500.

(RP Rs.3050 – 4590).

…His suitability to the post of
Clerk Gr.II should be assessed before directing
to report duty to ICF.

17.08.1997 …DRM/MAS appointed DCM-I
and DPO-I to form a committee.

15.09.1997 … CPO’S letter to DRM/MAS
asking to take further action, pursuant to CPO/ICF letter dated 13.8.1997.

17.09.1997 … Petitioner was asked to
attend the suitability test at Sr.DPO’s Office at
15.00 Hrs. on 18.9.1997.

15.09.1997 …CPO’s letter to DRM/MAS
asking to take further action, pursuant to CPO/ICF letter dated 13.8.1997.

17.09.1997 … Petitioner was asked to
attend the suitability test at Sr.DPO’s Office at 15.00 Hrs. on 18.9.197.

18.09.1997 … Suitability test
conducted and found suitable for the post of Office
Clerk.

19.9.1997 …DRM/MAS passed orders
directing the petitioner to report to CPO/ICF.

19.9.1997                       ...Same   day,    petitioner
reported   to    CPO/ICF    and     joined   duty   in   ICF   
as    Office   Clerk.

27.09.1997                    ...  Posting  Order   in   ICF
given with  conditions.

29.11.1997                      ...Petitioner     gave     a
representation  requesting to        post        him      as        Head   Clerk    instead of clerk Gr.II.

12.02.1998                           ...        Petitioner;s

representation was forwarded to southern Railway.

30.03.1998 … Southern Railway replied
that the transfer was at the request of the petitioner and hence he could continue in ICF only.

16.4.1998                       ...   ICF    informed    the
petitioner  that   his    request    is    not   agreed  to.
Petitioner  filed O.A.534/98  in  CAT/Madras, praying    for    
a    direction     to     post        him      in      Grder     Rs.5000     -8000,      w.e.f. the  date of absorption.

18.4.2000                     ...R4 Tribunal directed  R1  &

R2 to consider his claim and pass suitable orders in
the light of para 1304 of IREM within 3 months.

07.06.2000 …R2 informed that
Petitioner’s request (page 4) to post him in the Grade of
Rs.5000 – 8000 is not agreed to.

                        ..    Petitioner   filed    Contempt
Petition   61/2000     alleging   that   the   order   dated                          7.6.2000   passed         by        R2        is         not  
in    compliance     of    the     directions     of     the     
R4 Tribunal.

10.10.2000                     ...  contempt  Petition   was
dismissed  with    an  observation   that  the    petitioner   
could        challenge      the  order  dated  7.6.2000,  if                          so  advised.

20.12.2000                       ...     Thereafter,     the
petitioner    filed    O.A.No.1441/2000.

22.11.2001                   ... CAT dismissed O.A.

                        ...   Aggrieved   by   this   order,
petitioner filed the present W.P.



4. The relevant rules that apply to the petitioner

are Section 47 of the Persons with Disabilities (Equal

Opportunities, Protection of Rights and Full Participation)

Act, 1995 (Act 1 of 1996) (‘Disabilities Act’ in short),

Paragraph Nos.312 and 313 of the Railway Establishment

Manual (Volume-I) and Paragraphs 1301 to 1310 under Chapter

XIII of the Absorption of Medically Incapacitated Staff in

Alternative Employment Rules. These are extracted hereunder:

“Section 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.

(2) No promotion shall be denied to a
person merely on the ground of his disability:

Provided that the appropriate Government
may, having regard to the type of work carried on
in any establishment, by notification and subject
to such conditions, if any, as may be specified in
such notification, exempt any establishment from
the provisions of this section.”

“312. TRANSFER ON REQUEST :

The seniority of railway servants
tranferred at their own request from one railway
to another should be allotted below that of the
existing confirmed, temporary and officiating
railway servants in the relevant grade in the
promotion group in the new establishment
irrespective of the date of confirmation or length
of officiating or temporary service of the
transferred railway servants.

Note:- (i) This applies also to cases of
transfer on request from one cadre/division to
another cadre/division on the same railway.

(Rly.Bd.No. E(NG) I-85 SR 6/14 of
21/01/1986)

(ii) The expression “relevant grade”
applies to grade where there is an element of
direct recruitment. Transfers on request from
Railway employees working in such grades may be
accepted in such grades. No such transfers
should be allowed in the intermediates grades in
which all the posts are filled entirely by
promotion of staff from the lower grade(s) and
there is no element of direct recruitment.

(No. E(NG) I-69 SR 6/15, dated 24.06.1969)
ACS-14)

313. MEDICALLY UNFITTED RAILWAY SERVANTS:

(a) (i) Medically decategorised staff may,
as far as possible, be absorbed in such
alternative posts which should broadly be in
allied categories and where their background and
experience in earlier posts could be utilised.
For example, traffic running and operating staff
need not necessarily be absorbed in the ticket
checking cadre alone but they could also be
absorbed in other commercial, station or yard
categories.

(ii) The medically decategorised staff
absorbed in alternative posts, whether in the same
or other cadre, should be allowed seniority in the
grade of absorption with reference to the length
of service rendered in the equivalent or
corresponding grade, irrespective of the rate of
pay fixed in the grade of absorption under the
extant rules. In the case of staff who are in
grade higher than the grade of absorption at the
time of medical decategorisation, total service in
the equivalent and higher grade is to be taken
into account.

Provided that if a medically decategorised
employee happens to be absorbed in the cadre from
which he was originally promoted, he will not be
placed above his erstwhile seniors in the grade of
absorption.

(iii) While absorbing the medically
decategorised Running Staff in alternative posts,
a percentage of basis pay representing the pay
element in Running Allowance, as decided by the
Government through administrative instructions
from time to time, should be added to the minimum
as well as maximum of the scale of pay for
purposes of identifying ‘equivalent’ posts and
their seniority should then be fixed in the
equivalent absorbing posts.

(No. E(NG) II/77/RE-3-2 OF 2-9-77 and
E(NG) I-80-SR-6/83 of 5.3.1981)

(b) Railway servants whose services were
terminated either because of the maximum limit of
all leave including extraordinary leave having
been exceeded or the medical authorities could not
recommend the grant of extraordinary leave in the
case of tuberculosis, pleurisy and leprosy
patients and are re-employed in railway service
after being declared fit to work by the medical
authority should take their seniority below all
permanent railway servants on the date of their re-
employment provided they were permanent before
medical unfitness or would have been confirmed in
the meantime. Railway servants who were
officiating or temporary at the time of medical
unfitness or would not have been confirmed in the
meantime should be placed below the officiating or
temporary employees as the case may be on the date
of their re-employment.

(c) Seniority of medically unfitted staff
mentioned in sub-para (a) above, on restoration to
their original posts should be determined as
under:

(i) Railway servants who properly appeal
within the time limit laid down for appeals or
whose appeal is entertained in a reasonable period
waiving the time limit and get declared fit,
should not lose their seniority or their claim for
consideration for promotion for which they were
eligible in the original categoroy in which they
were employed.

(ii) Seniority of railway servants who
prefer delayed appeals and are declared fit or who
take treatment and consequently get declared fit,
if they were formerly confirmed in the grades in
which they were, would be affected to the extend
of any persons who may have been confirmed before
their re-absorption into the original category.
If however, they were only officiating in the
original category, then their seniority should be
below the staff confirmed till then, but need not
be affected vis-a-vis their original juniors who
happen to be till officiating.

(d) In the case of staff coming to a new
unit on own request by accepting bottom seniority
and then getting medically decategorised,
provision of sub-para (a)(ii) above will be
applicable only to the extent of service in the
new unit.

(No. E(NG)I-71 SR 6/39 dated 31-5-1977)

(e) In the case of staff who are not
required to undergo periodical Medical examination
but who of their own accord request for change of
category on grounds of health, and are recommended
change of occupation by the medical authority,
their change will be treated as transfer on own
request and dealt with as per para 312.

(No. E(NG)I – 76 SE 6/37, dated
18.09.1976)”

“CHAPTER XIII

ABSORPTION OF MEDICALLY INCAPACITATED STAFF IN
ALTERNATIVE EMPLOYMENT

1301. A railway servant who fails in a
vision test or otherwise becomes physically
incapable of performing the duties of the post
which he occupies should not be discharged
forthwith but every endeavour should be made to
find alternative employment for him as
expeditiously as possible. Such employment must
be of suitable nature and on reasonable emoluments
having regard to the emoluments previously drawn
by the railway servant.

1302. Classification of railway servants
declared medically unfit – Railway servants
declared medically unfit for further service are
divisible into two groups :

(i) Those completely incapacitated for
further service in any post on the railway, ie.,
those who cannot be declared fit even in the “C”
medical category;

(ii) Those incapcited for further service
in the post they are holding but declared fit in a
lower medical category and eligible for retention
in service in posts corresponding to this lower
medical category.

1303. Railway servant totally
incapacitated for further service : (Not
Applicable)

1304. Railway servants incapacitated for
service in posts held by them –

(a) Permanent Railway Servants : A
permanent railway servant in group (ii) of Para
1302 above must also cease to perform the duties
of the post, he was holding from the date he is
declared medically unfit. Here again, no officer
has the authority to permit him to perform his
duties in hat post beyond that date. He should be
granted leave as admissible to him, under the
leave Rules by which he is governed, from that
date he is incapacitated subject to the proviso
that where the railway servant has not got six
months leave to this credit, his leave shall be
made upto six months by the grant of extraordinary
leave. If an alternative employment cannot be
found for such a person within the period of
leave so granted his service should, be extended
by grant of extraordinary leave, subject to the
condition that the total amount of extraordinary
leave to be granted to the railway servant does
not exceed six months. It should be possible
within the period of leave thus extended to find
either a permanent or a temporary post for his
absorption. If the railway servant is absorbed
against a temporary post in a permanent cadre a
supernumerary post may also be created and his
lien counted against the post. It should,
however, be noted that,

(i) the actual creation of supernumerary
post will follow the acceptance of offer of
alternative post;

(ii) the supernumerary post should be
abolished as soon as a permanent post is found for
the railway servant concerned.

The purpose of granting extraordinary
leave envisaged in this para is that in case the
Railways administration is able to find a suitable
alternative employment for a medically
incapacitated employee, there should be no break
in his service. Since the period of such
extraordinary leave counts for the purpose of
special contribution to P.F. in the case of a
railway servant governed by the state Railway
Provident Fund Rules but not in the case of
pensionable Railway servant the letter employee
may not like to avail of the extraordinary leave
but may instead prefer to quit service on pension,
immediately on the expiry of his period of leave
with allowances. In such case extraordinary leave
need not be granted to a railway servant, if he so
desires.

2. In the matter of absorption of a
medically incapacitated staff in alternative post,
Railway administrations, should take care to
ensure that the interest of staff in service are
not adversely affected as far as possible. The
alternative appointment should be offered only in
posts which the staff can adequately fill.

(b) Temporary Railway Servants : A
temporary Railway Servant in group (ii) of para
1302 above who becomes medically unfit for the
post held by him on account of circumstances
arising out of and in the course of his
employment, the benefit admissible to permanent
Railway servants as at (a) above should be given.

A temporary employee has become medically
fit for the post held by him, on account of
circumstances which did not arise out of and in
the course of employment, the benefit of Rule 304
RI (of Fifth edition 1985) will not be admissible.
While, therefore, it is strictly not obligatory to
find alternative employment for such an employee,
every effort would nevertheless, be made to find
alternative employment. The employee concerned
should br granted such leave as is due to him plus
extraordinary have not exceeding three months; the
total not exceeding six months. If no alternative
employment be found in this period, the employee
should be discharged from service.

1305. Alternative employment must be
found in the case of permanent and temporary
railway servants:

Medically decategorised staff may, as far
as possible, be absorbed in such alternative posts
which should broadly be in allied categories and
where their background and experience in earlier
posts could be utilised. There should be no
difficulty in providing such alternative
employment and no reversion of any officiating
railway servant for the purpose of absorbing the
disabled railway servant should be necessary. For
this purpose attempts should be made to absorb the
disabled railway servant not only within the
District/Division or Department but in another
District/Division or Department.

1306. Steps to be taken for finding
alternative employment :

1. With a view to determine the categories
in which a medically incapacitated railway servant
is suitable for absorption, a Committee should
examine him. The committee may consist of two or
three officers under whom the medically
incapacitated railway servant was working, the
railway servant’s immediate officer being one of
the members of the Committee. After the Committee
has examined the railway servant and determined
his suitability for certain categories of posts,
the officer under whom the railway servant was
working will proceed to take further action to
find suitable alternative employment for him.

2. The officer concerned will prepare a
list of vacancies within his jurisdiction in the
categories for which the medically incapacitated
railway servant has been found suitable and a post
with emoluments as near as possible to his earlier
emoluments will be offered to him.

3. It will be the responsibility primarily
of the officer under whom the railway servant is
directly serving to find suitable alternative
employment for him. This will be done first by
trying to find alternative employment for him.
This will be done first by trying to find
alternative employment in the officer’s own
district, sub-district, sub-division, office,
workshop and c. and a register. Vide sub-paragraph
(7) below will be maintained for this purpose.

4. If there is no immediate prospect of
employment in his own district, sub-district, sub-
division, office and c. the name of the Railway
servant with particulars as given in sub-paragraph
(7) below, will be circulated to all other offices
or establishments where suitable employment is
likely to be found.

(5) The names of railway servants likely
to be suitable for clerical appointments should be
intimated to the Divisional Office as well as to
the Headquarters Office.

(6) Nothing in the previous sub-paragraphs
debars a railway servant from applying for a
particular post for which he is likely to be
deemed suitable and which is known to be vacant
under any officer. Such an application must be
addressed through the immediate officer of the
railway servant concerned and must contain full
particulars of his service and must be forwarded
to the officer to whom addressed or to the
authority competent to make the appointment. The
result of the application must be communicated to
the railway servant.

(8) A medically incapacitated railway
servant who is permanent will be appointed
substantively to the alternative post subject to
his suitability. His further chances of promotion
thereafter will be in accordance with the normal
channels of promotion, and he will not be entitled
to consideration for out-of-turn promotions merely
because of his absorption int he post as a
consequence of medication incapacitation.

1307. Absorption in alternative employment
to be circularised.

1308. Before any post is filled or a
promotion is ordered, officers concerned will
refer to their registers and satisfy themselves
that no medically incapacitated servant who is
suitable for the post is available. Such
medically incapacitated railway servant under all
circumstances be given preference over surplus
retrenched or demoted railway servant and shorter
service.

1309. Alternative employment to be
suitable. –

(i) The alternative post to be offered to
a railway servant shoudl be the best available for
which he is suited, to ensure that the loss in
emoluments is a minimum.

(E(NG) ISO SR6/83 dt. 5.3.81).

NOTE :- Care should be taken by Railway
administration to see that the interests of the
staff in service are not affected adversely as far
as possible and alternative appointment should be
offered only in post which the staff can
adequately fill. Their suitability for the
alternative posts be judged by holding suitability
test/interview as prescribed under the extent
instructions.

(E(NG) II-73 RE 3/16 dt. 11.4.75)

1310. Offer of alternative employment to
be in writing. – The alternative employment must
be offered in writing, stating the scale of pay
and the rate of pay at which it is proposed to
reabsorb him in service. On no account should the
Railway servant be posted to an alternative
appointment until he has accepted the post. A
railway servant is at liberty to refuse an offer
of alternative appointment and the leave granted
to him will not be terminated pre-maturely merely
because of his refusal. The Leave must run its
course. He will continue to remain eligible for
other alternative offers of appointment till his
leave expires and efforts to find such
appointments should, therefore, continue
throughout the currency of his leave.”

These are the rules based on which the petitioner claims

relief.

5. Learned counsel for the petitioner submits that

the petitioner is entitled to protection of his rights in

terms of Section 47 of the Disabilities Act as well as the

provisions of Indian Railway Establishment Manual which is

extracted above and that he cannot be treated as a person

seeking transfer on request or as a one way transfer case.

The learned counsel submitted that he has a statutory right

to be fitted in an alternative employment without loss of

pay and if necessary a super numerary post must be created.

6. The learned Senior counsel appearing for ICF

submitted that the petitioner was informed even at the

earliest possible time that he could go back to the Southern

Railway and that in ICF a post commensurate with the post he

was holding Southern Railway was not available. In spite of

that, he opted to come to ICF and he knew the terms subject

to which is transfer was ordered. The learned senior

counsel submitted that if the petitioner were to be fitted

in ICF it would disrupt the seniority in ICF. The learned

senior counsel also submitted that the petitioner ought to

have impleaded the Southern Railway to get a binding

adjudication.

7. On the side of the petitioner, the judgment in

Writ Appeal No.860 of 2007 [The Management of Tamil Nadu

State Transport Corporation (Villupuram Division-III) Ltd.,

Kancheepuram vs. B. Gnanasekaran] was relied on. (2000) 4

S.C.C. 13 [Comptroller & Auditor General of India vs. Farid

Sattar] is cited on behalf of the respondent. In the latter

case, the claim for protection of pay was rejected on the

ground that the workman had applied for universal transfer

after seeking reversion to the lower post of Accountant as a

direct recruit, which the respondent before the Supreme

Court accepted and thereafter had prayed for protection of

pay and it was rightly rejected by the Supreme Court. This

does not apply to the present case.

8. It must be remembered that the petitioner herein

was only aged 36 years when he was medically incapacitated.

The relevant rules have been extracted. It is clear even

from a reading of the paragraphs extracted from the Manual

that the transfers on request and transfers on medical

incapacitation are different. The former is dealt with

under paragraph 312 and the latter is dealt with under

paragraph 313 of Indian Railway Establishment Manual. The

relevant clauses in Chapter XIII of the Absorption of

Medically Incapacitated Staff in Alternative Employment

Rules protect the rights of medically incapacitated staff.

There is reference to supernumerary posts as provided in

Section 47 of the Disabilities Act and the creation of

supernumerary posts is only until a permanent post is found

for the railway servant concerned, which is almost similar

to the proviso to Section 47 of the Act. Extraordinary

leave is granted to such railway servants to ensure that

there was no break in his service. It is also made clear

that in the matter of absorption in an alternative post, the

railway administration should take care that the interest of

the staff is not adversely affected as far as possible.

Paragraph 1305 declares in no uncertain terms that

alternative employment must be found in the case of railway

servants (emphasis supplied). The insistence that the

railway servant shall not suffer any prejudice is seen from

the fact that this paragraph requires the administration to

absorb a disabled railway servant not only within the

district division or department, but in another district,

division or department. Paragraph 1306(2) shows the list of

vacancies which is prepared for accommodation of the railway

servant must contain posts with emoluments as near as

possible to the earlier emoluments. Paragraph 1306(3) shows

that this alternative employment should be first found in

the officer’s own district, sub-division, office, workshop

etc., but if it is not possible, then the administration

shall circulate the name of the railway servant with

particulars to all other offices or establishments where

suitable employment is likely to be found. Paragraph

1306(8) shows that he is entitled to all normal channels of

promotion. What he cannot claim is an out-of-turn promotion

because of his absorption in the post as a consequence of

medical incapacitation.

9. Much was stressed on the side of the respondent

to show that Southern Railway and I.C.F. are different

organisations under the Ministry of Railways, and cannot be

treated as one unit. Paragraph 56 of the Manual of Office

Procedure shows that Southern Railway, Madras is listed

under A(vi) and Integral Coach Factory, Madras is listed

under A(xi). But, when their own Manual shows that they are

bound to accommodate the medically unfit employee in any

other district or establishment, the fact that I.F.C. has a

different General Manager and Southern Railway has a

different General Manager is hardly significant. It is true

that after his medical decategorisation, the petitioner was

offered alternative employment as HTNC. He made a request

that because of his vertigo and bronchitis, it will not be

possible for him to discharge his duty satisfactorily since

as a HTNC, he will have to maintain the relevant records,

physically collecting the materials by moving in and around

the coach yard (petitioner’s letter dated 17.7.1994).

Therefore, he requested that he should not be given work in

the Open Line. He requested that he may be given a post of

headclerk/senior clerk/clerk under the control of the

Southern Railway in a headquarters or in I.C.F. The fact

that he had written the word ‘Clerk’ in his request does not

mean that he was waiving his right to claim pay protection

because that benefit is given to him under the relevant laws

and rules. Not just once, but repeatedly, both the Manual

and the categoric language of Section 47 of the Disabilities

Act stress that the loss in pay suffered by the medically

incapacitated person should be at a minimum. It is in this

background that we should view his appointment as Clerk in

I.C.F. on 18.9.1997.

10. The Office Circular reads as follows :

“INTEGRAL COACH FACTORY, CHENNAI-38

General Manager’s Office,
Personnel Branch/Shell
Dated 27.9.07

OFFICE ORDER NO.PB/S1C/2157

The undermentioned employee who was
working as Station Master Gr.III in scale Rs.1400-
2300 has been transferred from S.Rly to IFC on
Inter Railway Transer (One way). He has been
taken on the rolls of ICF as Clerk G.II in Scale
Rs.0950-1500 from the date mentioned against him.

———————————————————————-

Sl. Name & Emp. No.    Date of    Date of    Date of     Pay      Unit
No. Father's Name      Birth      Appt.      reporting   fixed
    S/Shri                                   in ICF

———————————————————————-

1. RAGHURAMAN S. 30.5.65 13.3.89 19.9.97 Rs.1500 9OD
806354
R.SETHURAMAN

———————————————————————-

He has declared that he is not residing in
Railway Quarters.

The above Inter Railway One Way Transfer
is ordered subject to the following conditions :

i. He will rank Junior most to all
permanent and temporary Clerks Gr.II in Scale
Rs.0950-1500 as on the date of joining the new
seniority unit i.e. Personnel Dept.

ii. At any point of time, he should not
repersent seeking fixation of seniority or
absorption in any higher grade other than Clerk
G.II in Scale Rs.0950-1500.

iii. His request if any for retransfer to
South Railway at a later date will not be
considered under any circumstances.

SENIOR PERSONNEL OFFICER/R&T”

The first flaw in this order is that this is not an inter-

railway transfer of the ordinary category. He is

transferred to another establishment only because he was

medically incapacitated. He is entitled to this under

Paragraph 1306. It is not a transfer on request. It is a

right of transfer which the law gives him and therefore, the

respondent can neither say that he will rank junior to all

permanent and temporary clerks, neither can they say that

his request for re-transfer will not be considered in any

circumstances. On 29.11.1997, the petitioner requested that

he may be accommodated in the Headquarter Grade and that he

came to understand that there are vacancies. This letter is

extracted hereunder :

“S. Raghuraman,
Emp. No.806354,
CG-II, General Section,
Personnel Branch,
ICF/Chennai-38.

To
The CPO,
ICF.

Thro’ Proper Channel

Sir,

Sub : Absorption of Medically decategorised
SM – Self – Representation – Submitted

Ref : Your office order No.M/153/97 dated
19.9.97 and letter No.M/P-439/I/Opt/
R/Vol.VI dated 19.9.1997

Consequent to my decategorisation, I was
directed to report to the CPO/ICF for absorption
in an alternative employment. Accordingly, I have
been absorbed as an Office Order mentioned above
and now I am working in that category in ICF from
19.9.1997. In this connection, I wish to submit
as follows.

Prior to decategorisation, I was working
as a Station Master (permanent employee) of the
Railways from 13.3.1989 and I have been promoted
to the grade of Rs.1400-2300 with effect from
8.11.1991.

I now come to understand that there are
vacancies in Head Clerk Grade in scale Rs.1400-
2300. With respect to Para 1314(C)(1) of IREM, I
am privileged to be accommodated as an Head Clerk
in grade Rs.1400-2300 with due protection of the
last drawn pay and other consequential benefits.
In as much as I had been working on the grade SM-
III i.e. in the above said scale of pay and the
above mentioned vacancy being a clerical category
in which I could be fitted after decategorisation,
I request your goodself to kindly consider
absorption to the above grade at the earliest.”

On 7.6.2000, his request is treated as an inter-railways

transfer on bottom seniority.

11. Learned senior counsel appearing for the

Southern Railway repeatedly said that the petitioner should

have made Southern Railway as a party since it is only from

Southern Railway that he was transferred to I.C.F. The first

respondent is the Union of India and both Southern Railway,

Madras and Integral Coach Factory are only field

organisations under the Ministry of Railways. The following

paragraphs of (2003) 4 S.C.C. 524 [Kunal Singh vs. Union of

India] are relevant :

“8. The need for a comprehensive
legislation for safeguarding the rights of
persons with disabilities and enabling them to
enjoy equal opportunities and to help them to
fully participate in national life was felt for a
long time. To realize the objective that people
with disabilities should have equal opportunities
and keeping their hopes and aspirations in view a
meeting called the “Meet to Launch the Asian and
Pacific Decades of Disabled Persons” was held in
Beijing in the first week of December 1992 by the
Asian and Pacific countries to ensure “full
participation and equality of people with
disabilities in the Asian and Pacific regions”.
This meeting was held by the Economic and Social
Commission for Asia and Pacific. A proclamation
was adopted in the said meeting. India was a
signatory to the said proclamation and agreed to
give effect to the same. Pursuant thereto this
Act was enacted, which came into force on 1-1-
1996. The Act provides some sort of succour to
the disabled persons.

9. Chapter VI of the Act deals with
employment relating to persons with disabilities,
who are yet to secure employment. Section 47,
which falls in Chapter VIII, deals with an
employee, who is already in service and acquires
a disability during his service. It must be borne
in mind that Section 2 of the Act has given
distinct and different definitions of
“disability” and “person with disability”. It is
well settled that in the same enactment if two
distinct definitions are given defining a
word/expression, they must be understood
accordingly in terms of the definition. It must
be remembered that a person does not acquire or
suffer disability by choice. An employee, who
acquires disability during his service, is sought
to be protected under Section 47 of the Act
specifically. Such employee, acquiring
disability, if not protected, would not only
suffer himself, but possibly all those who depend
on him would also suffer. The very frame and
contents of Section 47 clearly indicate its
mandatory nature. The ve ry opening part of the
section reads “no establishment shall dispense
with, or reduce in rank, an employee who acquires
a disability during his service”. The section
further provides 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; if it is not possible to adjust the
employee against any post he will be kept on a
supernumerary post until a suitable post is
available or he attains the age of
superannuation, whichever is earlier. Added to
this no promotion shall be denied to a person
merely on the ground of his disability as is
evident from sub-section (2) of Section 47.
Section 47 contains a clear directive that the
employer shall not dispense with or reduce in
rank an employee who acquires a disability during
the service. In construing a provision of a
social beneficial enactment that too dealing with
disabled persons intended to give them equal
opportunities, protection of rights and full
participation, the view that advances the object
of the Act and serves its purpose must be
preferred to the one which obstructs the object
and paralyses the purpose of the Act. Language of
Section 47 is plain and certain casting statutory
obligation on the employer to protect an employee
acquiring disability during service.

10. The argument of the learned counsel
for the respondent on the basis of the definition
given in Section 2(t) of the Act that benefit of
Section 47 is not available to the appellant as
he has suffered permanent invalidity cannot be
accepted. Because, the appellant was an employee,
who has acquired “disability” within the meaning
of Section 2(i) of the Act and not a person with
disability.

11. We have to notice one more aspect in
relation to the appellant getting invalidity
pension as per Rule 38 of the CCS Pension Rules.
The Act is a special legislation dealing with
persons with disabilities to provide equal
opportunities, protection of rights and full
participation to them. It being a special
enactment, doctrine of generalia specialibus non
derogant would apply. Hence Rule 38 of the
Central Civil Services (Pension) Rules cannot
override Section 47 of the Act. Further, Section
72 of the Act also supports the case of the
appellant, which reads:

“72. Act to be in addition to and not in
derogation of any other law .-The provisions of
this Act, or the rules made thereunder shall be
in addition to, and not in derogation of any
other law for the time being in force or any
rules, order or any instructions issued
thereunder, enacted or issued for the benefit of
persons with disabilities.”

12. Merely because under Rule 38 of the
CCS (Pension) Rules, 1972, the appellant got
invalidity pension is no ground to deny the
protection mandatorily made available to the
appellant under Section 47 of the Act. Once it is
held that the appellant has acquired disability
during his service and if found not suitable for
the post he was holding, he could be shifted to
some other post with same pay scale and service
benefits; if it was not possible to adjust him
against any post, he could be kept on a
supernumerary post until a suitable post was
available or he attains the age of
superannuation, whichever is earlier. It appears
no such efforts were made by the respondents.
They have proceeded to hold that he was
permanently incapacitated to continue in service
without considering the effect of other
provisions of Section 47 of the Act.”

So, for the purpose of ensuring that the Disabilities Act is

given its full effect, the Indian Railways must be treated

as an Establishment and it is obliged in law to see that its

disabled employee does not suffer reduction of rank. There

may be other situations where such unit of the Indian

Railways may have to be treated as different units. But,

for advancing the objects of the Disabilities Act and to

give effect to Para 1306(3) of the IREM, the Indian Railways

must be treated as an Establishment.

12. In 2007 W.L.R. 256 [The State vs. K. Mohammed

Mustafa], a Division Bench had held that the benefit

envisaged under Section 47 of the Disabilities Act can be

considered in addition to the benefits contemplated under

the Act and observed thus :

“If in a given case the provisions
contained in the G.O. are more beneficial
notwithstanding any provision contained in the
Act, such beneficial provision of the G.O. can be
made applicable, and similarly, if the provisions
contained in the Act are more beneficial as
compared to the provisions contained in the G.O.,
benefit of such Act can be made available.”

13. In Tamil Nadu State Transport Corporation

(Villupuram Division-I) Limited vs. R. Jayakumar [Writ

Appeal No.610 of 2007] decided on 13.4.2007, a Division

Bench held that Section 47 of the Disabilities Act casts a

mandatory duty on the part of the employer to provide an

alternative employment to an employee who has suffered

disability during the course of his employment, and the fact

that such an employee has received some compensation under

the Motor Vehicles Act is no ground to deny him the

alternative employment, to which he is otherwise entitled

under the Disabilities Act.

14. In A. Veeriya Perumal vs. Secretary to

Government, Health & Family Welfare Department, Chennai

[(2006) 4 M.L.J. 335], a Division Bench held that sub-

section (1) of Section 47 of the Disabilities Act is clear

in terms that “no establishment shall dispense with or

reduce in rank, an employee who acquires a disability during

his service”. The Division Bench held that the right to

livelihood, which is an integral facet of the right to life

as guaranteed under Article 21 of the Constitution of India,

coupled with the protection under Section 47 of the

Disabilities Act entitles the employee who was incapacitated

during service for continuance of service in suitable

alternative post with same scale of pay drawn by him and

other service benefits. It was also held that the

appellant/employee’s right to alternate employment cannot be

deprived solely on ground of medical invalidation, as his

right is protected under Section 47 of the Disabilities Act.

15. Under the Indian Railway Establishment Manual,

the employee has the right not to be treated as a new

entrant. A transfer on request is a transfer which is made

on the volition of the employee, whereas a transfer or an

alternative accommodation given to a workmen on is being

found medically incapacitated is a right given to the

railway servant to choose the best option that is available

to him, since he is no longer able to serve in the post

where he was serving earlier and it is not a transfer on

request. It is an option that he exercises by virtue of the

right that is made available to him. In the Manual, under

Chapter II dealing with General Conditions of Service,

Paragraph 226 deals with transfers. It reads thus :

“Ordinarily, a railway servant shall be
employed throughout his service on the railway or
railway establishment to which he is posted on
first appointment and shall have no claim as of
right for transfer to another railway or another
establishment. In the exigencies of service,
however, it shall be open to the President to
transfer the railway servant to any other
department or railway or railway establishment
including a project in or out of India.”

So, under normal circumstances, a railway servant will be

employed throughout in the same railway or railway

establishment. But medical incapacity and diminishment of

vision at the age of 36 is not an ordinary situation, so in

that situation, the rule does not apply. Moreover, the same

rule states :

“Railway Ministry’s decision. – Requests
from railway servants in Groups C & D for transfer
from one railway to another on grounds of special
cases of hardships may be considered favourably by
the railway administration. Such staff
transferred at their request from one railway to
another shall be placed below all existing
confirmed and officiating staff in the relevant
grade in the promotion group in the new
establishment, irrespective of date of
confirmation or length of officiating service of
the transferred employees.”

Therefore, on the Railway Ministry’s decision, such requests

can be considered in special cases of hardship. A case of

an employee who has suffered medical disability is

indisputably a case of hardship.

16. Therefore, the writ petitioner’s prayer deserves

to be granted since that is a right given to him in law and

the rules can also be construed so as to advance the objects

of the Act and to protect the rights of the person who has

been medically incapacitated. I am inclined to agree with

Dharmarao Elipe, J. The writ petition is, therefore,

allowed. It is always open to the Integral Coach Factory

and the Southern Railway to arrive at a satisfactory

solution with regard to the fitment of the petitioner since

this should be treated as a special case and not a routine

case of inter-railway transfer and we earnestly hope that

both these wings of the Ministry of Railways will consider

the case of the petitioner in the spirit of the Act and the

purpose for which the relevant paragraphs of the Manual have

been introduced.

glp/ab