Delhi High Court High Court

Shri G.R. Chawla & Others vs Delhi Development Authority & … on 3 March, 2009

Delhi High Court
Shri G.R. Chawla & Others vs Delhi Development Authority & … on 3 March, 2009
Author: Sanjiv Khanna
LPA NO.690/2001                  Page No.1


                                                     REPORTABLE

*          IN THE HIGH COURT OF DELHI AT NEW DELHI

+                        LPA NO. 690 OF 2001


%                            Date of Decision : March 3, 2009.

      SHRI G.R.CHAWLA & OTHERS                     .... Appellants.
                         Through Mr.          K.    Venkat Raman,
                         Advocate.

                              VERSUS

      DELHI DEVELOPMENT AUTHORITY &
      ANOTHER                          .... Respondents.

Through Ms. Anusuya Salwan,
Advocate.

CORAM:

HON’BLE MR. JUSTICE AJIT PRAKASH SHAH, CHIEF JUSTICE
HON’BLE MR. JUSTICE SANJIV KHANNA

1. Whether Reporters of local papers may be
allowed to see the judgment?

2. To be referred to the Reporter or not ?

3. Whether the judgment should be reported
in the Digest ?

SANJIV KHANNA, J:

1. The present intra Court Appeal under Clause X of the Letters

Patent has been filed by four employees (hereinafter referred to

as the appellants, for short) of the Delhi Development Authority

(hereinafter referred to as respondent, for short) against the

judgment dated 5th October, 2001 passed by the learned Single

Judge in Writ Petition (Civil) No.1768/88. By the impugned
LPA NO.690/2001 Page No.2

judgment, the learned Single Judge has held that the initial pay

fixation of the appellants shall be under Fundamental Rule 22-B

and thereafter their pay would be fixed under the normal Rules.

2. The appellants were earlier working as Junior Engineers in Central

Public Works Department (hereinafter referred to as CPWD, for

short). They applied through proper channel for appointment as

Junior Engineers in the respondent-DDA. After selection the

appellants were appointed as Junior Engineers with the

respondent but were asked to give an undertaking that they shall

not claim benefit of past service in CPWD. The undertaking was

given by the appellants.

3. After some time, the appellants made a representation for fixation

of their pay under Fundamental Rule 22 by giving them benefit of

their past service. The representation was rejected and aggrieved,

the appellants along with some others had filed Writ Petition

(Civil) No. 1768/1988 titled G.R. Chawla and others versus Delhi

Development Authority and another. In the impugned judgment,

the learned single Judge has observed that the principal issue that

arose for consideration was whether Fundamental Rule 22 or 22-B

was applicable to the facts of the present case. Relying upon the

undertakings given by the appellants and the fact that the

appellants were initially appointed on probation, it was held by the

learned Single Judge that Fundamental Rule 22 would not be
LPA NO.690/2001 Page No.3

applicable and provisions of Fundamental Rule 22-B would be

applicable.

4. Two aspects which require adjudication in the present Appeal are

: (1) the effect of the undertakings given by the appellants (2)

Whether Fundamental Rule 22 or 22-B is applicable.

5. During the course of hearing, learned counsel for the parties had

drawn our attention to Rule 22(I)(a)(2) and 22-B and submitted

that the second question involves interpretation of the said Rules.

Relevant portions of Rule 22(I)(a)(2) and Rule 22-B read as

under:

“F.R.22(I) The initial pay of a Government
servant who is appointed to a post on a time-scale
of pay is regulated as follows:-

(a) (1) x x x x
(2) When the appointment to the new post does
not involve such assumption of duties and
responsibilities of greater importance, he shall
draw as initial pay, the stage of the time-scale
which is equal to his pay in respect of the old post
held by him on regular basis, or, if there is no
such stage, the stage next above his pay in
respect of the old post held by him on regular
basis:

Provided that where the minimum pay of the
time-scale of the new post is higher than his pay
in respect of the post held by him regularly, he
shall draw the minimum as the initial pay:
Provided further that in a case where pay is
fixed at the same stage, he shall continue to draw
that pay until such time as he would have received
an increment in the time-scale of the old post, in
cases where pay is fixed at the higher stage, he
shall get his next increment on completion of the
period when an increment is earned in the time-
scale of the new post.

LPA NO.690/2001 Page No.4

On appointment on regular basis to such a new
post, other than to an ex cadre post on
deputation, the Government servant shall have the
option, to be exercised within one month from the
date of such appointment, for fixation of his pay in
the new post with effect from the date of
appointment to the new post or with effect from
the date of increment in the old post.”

“22-B. (1) Notwithstanding anything contained
in these Rules, the following provisions shall
govern the pay of a Government servant who is
appointed as a probationer in another service or
cadre, and subsequently confirmed in that service
or cadre-

(a) During the period of probation, he shall draw pay
at the minimum of the time-scale or at the
probationary stages of the time scale of the
service or post, as the case may be:

Provided that if the presumptive pay of the
permanent post on which he holds a lien or would
hold a lien had his lien not been suspended should
at any time be greater than the pay fixed under
this clause, he shall draw the presumptive pay of
the permanent post;

(b) On confirmation in the service or post after the
expiry of the period of probation, the pay of the
Government servant shall be fixed in the time-
scale of the service or post in accordance with the
provisions of Rule 22 or Rule 22-C, as the case
may be:

Provided that the pay of Government servant
shall not be so fixed under Rule 22 or Rule 22-C
with reference to the pay that he would have
drawn in the previous post which he was holding
in a temporary capacity, but he shall continue to
draw the pay in the time-scale of the service or
post.”

LPA NO.690/2001 Page No.5

6. Rule 22-B(1) begins with a non-obstante clause and applies to all

cases where a Government servant is appointed in another service

or cadre as a probationer. Under Rule 22-B(1)(a) during the

period of probation such officer is entitled to pay at the minimum

of the time scale or the probationary stage of the time scale of the

said post to which he is appointed. Proviso to Rule 22-B(1)(a)

gives pay protection during the probationary period, if the

probationer is holding a permanent post in the first service on

which he holds a lien or would have held the lien but for

suspension relatable to the second appointment. In such cases,

the probationer on appointment in the second service will be

entitled to presumptive pay equal to amount being paid to him in

his first service.

7. Rule 22-B(1)(b) applies after a probationer is confirmed. Upon

confirmation, the Government servant is entitled to same pay as

would be payable in accordance with Rule 22 or Rule 22-C

whichever is applicable. The question whether after confirmation

Rule 22-B or Rule 22 would apply, is answered by the language of

Rule 22-B(1)(b) itself as the said clause stipulates that the pay

scale of the appellants after confirmation will be fixed in terms of

Rule 22 or Rule 22 C. It has not been argued before us that Rule

22-C is applicable. Thus upon confirmation Rule 22 is applicable to

the appellants.

LPA NO.690/2001 Page No.6

8. Fundamental Rule 22(I)(a)(2) quoted above is the relevant sub-

Clause which applies as duties and responsibilities of the

appellants in the respondent-DDA and CPWD are same. The said

sub-Clause stipulates that the Government servant after

confirmation will be entitled to draw initial pay at the stage of the

time scale which the Government servant was enjoying in the first

post held by him on regular basis and if there is no such stage,

the stage next above the pay in the first post held by him on

regular basis. The first proviso stipulates that the employee is

entitled to minimum pay scale in the new post, if it is higher than

the pay in the first post which was held by him. The first proviso is

not applicable in the present case. In view of the above, the

appellants on confirmation will be entitled to fixation of pay under

Fundamental Rule 22(I)(a)(2) read with other Fundamental Rules,

if applicable. The second question is accordingly answered in

favour of the appellants and it is held that on completion of the

probation period and on confirmation, the appellants will be

entitled to fixation of their pay in terms of Fundamental Rule

22(I)(a)(2).

9. We do not think that the respondents can rely upon the

undertakings given by the appellants to deny them benefit of the

statutory rules. To rely upon the undertakings and not apply

Fundamental Rule 22 will be contrary to the statutory rules and
LPA NO.690/2001 Page No.7

therefore bad in law. Undertakings to the extent they are contrary

to the statutory Rules cannot be applied. It does appear that the

appellants in this case were compelled and forced to give the said

undertakings at the time of appointment by the respondents. It

cannot be said that the said undertakings were given out of free-

will and without force or coercion. Even if the appellants have

given the said undertakings, the respondent-DDA being a

statutory authority is bound by Fundamental Rules and cannot act

contrary to the Fundamental Rules or ignore the same. This will

be contrary to law.

10. The respondent themselves have ignored the undertakings and

followed the Fundamental Rules in other cases and given other

employees benefit of past service. We do not accept the

contention of the respondent that other cases were of old/earlier

appointed employees and the administrative branch had treated

them differently. The facts of other cases and the case of the

appellants are identical. The undertakings and the relevant

Fundamental Rules applicable are the same. The question relates

to applicability of the Rules and in that context we find that no

distinction can be made between the case of the appellants and

other cases, wherein benefit of past service has been given.

11. Lastly, we find that the representations of the appellants after

filing of the writ petition were considered and thereafter referred
LPA NO.690/2001 Page No.8

to the Government of India. Government of India in their opinion

dated 6th December, 1993 has opined that resignations given by

the appellants herein to the CPWD before taking up employment

with the respondent-DDA were a technical formality. Therefore

during the probation period, the pay of the appellants will be fixed

under Rule 22-B and thereafter under the normal Rules. The

normal Rules refers to Rule 22, in view of Rule 22-B(1)(b). The

respondent has therefore misunderstood the opinion of the Union

of India. The first question is accordingly decided.

12. In view of the above findings, the Appeal is allowed. It is held

that the appellants’ salary during the probation period will be fixed

in accordance with Rule 22-B and upon confirmation under Rule

22. No costs.

(SANJIV KHANNA)
JUDGE

(AJIT PRAKASH SHAH)
CHIEF JUSTICE
MARCH 3, 2009.

P