Supreme Court of India

Surendra Kumar vs Union Of India & Ors on 13 January, 2005

Supreme Court of India
Surendra Kumar vs Union Of India & Ors on 13 January, 2005
Author: P Balasubramanyan
Bench: K.G. Balakrishnan, P.K. Balasubramanyan
           CASE NO.:
Appeal (civil)  1022 of 2001

PETITIONER:
SURENDRA KUMAR    				

RESPONDENT:
UNION OF INDIA & ORS.	

DATE OF JUDGMENT: 13/01/2005

BENCH:
K.G. BALAKRISHNAN & P.K. BALASUBRAMANYAN

JUDGMENT:

J U D G M E N T
WITH

[CIVIL APPEAL NO.1023, 1024, 1026 AND 1025 OF 2001]

P.K. BALASUBRAMANYAN, J.

1. The appellants were working as Drivers Grade-C in the
Central Railways. They, along with Drivers Grade-A and Drivers
Grade-B, were entitled to be considered for selection to the higher post
of Loco supervisors. The appellants as drivers, in addition to the scale
of pay at Rs.150-240, were also entitled to a running allowance of 30%
of the salary which was liable to be added to their basic pay. They were
promoted between the years 1970 and 1974 as Loco Supervisors in the
Grade of Rs.700-900.

2. The Railways accepted the recommendations of the IV Pay
Commission with effect from 1.1.1986. This increased the pay of the
Drivers as well as their running allowance, being 30% of their basic pay.
Certain persons who were working as Drivers Grade-A were promoted
as Loco Supervisors in the year 1986. The pay revision with effect from
1.1.1986 not only increased their pay, but also the running allowance of
those working as Drivers as on that day, it being 30% of their increased
basic pay. This resulted in the appellants getting a lesser pay as Loco
Supervisors than those promoted after 1.1.1986 since they did not have
the advantage of the increased 30% addition in their running allowance
and they had to be content with the 30% running allowance on their pay
prior to the pay revision. Representations were made by the appellants
pointing out that though they were promoted as Loco Supervisors earlier,
they were getting lesser pay than those Drivers promoted subsequent to
1.1.1986 and some of whom were their juniors. The General Manager
took up their grievance and a circular was issued authorizing the
stepping up of the pay of the appellants. The pay was thus stepped up
and arrears paid. But subsequently in the year 1992, the said circular
was withdrawn on the basis that Codal Conditions had to be fulfilled for
getting stepped up pay and they did not fulfil that condition. A person
similarly situated as the appellants along with certain others, approached
the Central Administrative Tribunal, Jabalpur challenging the
withdrawal of the stepped up pay. The Administrative Tribunal upheld
their claim. The decision of the Administrative Tribunal was
challenged by the Union of India in this Court. By Judgment dated
14.7.1997 reported as Union of India and others vs. O.P. Saxena
(1997) 6 SCC 360, this Court allowed the appeal, set aside the order of
the Administrative Tribunal and dismissed the applications filed before
the Administrative Tribunal by persons similarly situated as the
appellants.

3. In these cases the Central Administrative Tribunal, Bombay
rejected the challenge of the appellants to the withdrawal of the stepped
up pay. The appellants challenged the said decision before the High
Court of Bombay. The High Court dismissed the writ petitions. It is
the dismissal of those writ petitions that are challenged before us.

4. Learned counsel for the respondents, at the outset,
submitted that the question raised by the appellants is covered against
them by the decision of this Court in Union of India and others vs.
O.P. Saxena
(supra) and these appeals have only to be dismissed in the
light of the said decision. Learned counsel for the appellants in that
context argued that the decision in Union of India and others vs. O.P.
Saxena
(supra) was distinguishable. He alternatively contended that the
said decision requires reconsideration since this Court had assumed that
Codal Conditions, especially Rule 1316 of the Indian Railway
Establishment Code (for short “the Code”), applied to persons similarly
situated as the appellants and this erroneous assumption has led to the
conclusion in that case, which was also erroneous. It was submitted that
the said decision related to claims by those who were juniors to one Mr.
Kareer who got promoted as a Loco Supervisor from Driver Grade-A
whereas in the present case, the appellants were seniors to Mr. Kareer
when they were promoted as Loco Supervisors from the post of Drivers
Grade-C. Since the claim is by those who were seniors to Mr. Kareer,
the decision of this Court did not apply to the appellants.

5. On going through the decision in Union of India and
others vs. O.P. Saxena
(supra) we find that it is not possible to accept
the distinction sought to be made by the learned counsel for the
appellants between those involved in the said decision and in the present
case. The appellants also opted to be promoted to the Stationary Post of
Loco Supervisors directly from the post of Drivers Grade-C and their
promotions were also made prior to 1.1.1986. It was the claim of such
persons that was considered by this Court in the said reported decision
and this Court held that those who were promoted before 1.1.1986 did
not satisfy the codal conditions and Rule 1316 of the Code Vol.II,
governing the principle of stepping up of pay. This Court held that
going by Rule 1316, the persons promoted from Drivers Grade-C to the
post of Loco Supervisors before 1.1.1986 were not entitled to stepped up
pay and could not claim the benefit of the circular dated 8.4.1988 and
the withdrawal of that circular regarding persons similarly situated in the
year 1992 was justified. The factum of seniority of Mr. Kareer was only
incidentally referred to. The decision was not rested on that fact or
aspect at all.

6. The argument that the codal conditions and Rule 1316 did
not apply to the appellants and that they were assumed to apply in that
decision, could not also be accepted. The argument that it was assumed
that Rule 1316 applied, is found to be not tenable. The Court
considered the question whether Rule 1316 applied and noticed the
conditions to be fulfilled to enable the seniors to claim parity of pay with
those subsequently promoted. This Court held that the conditions were
not satisfied in the case of persons similarly situated as the appellants
and based on it, the conclusion was arrived at that they were not entitled
to the stepped up pay. This Court also noticed that the sources of
recruitment to the post of Loco Supervisors in the case of drivers took in
Drivers Grade-A, Drivers Grade-B and Drivers Grade-C and hence the
sources were different and that made the principle of stepping up of pay
inapplicable. Thus, we find that the decision of this Court in the Union
of India and others vs. O.P. Saxena
(supra) cannot either be
distinguished or taken to be based on an assumption regarding
applicability of Rule 1316. We find that the claim of the appellants is
squarely covered by the decision in Union of India and others vs. O.P.
Saxena
(supra) necessarily justifying the rejection of their claim by the
Central Administrative Tribunal and the High Court. We are also in
respectful agreement with the view that Rule 1316 has application and
that the appellants do not satisfy the conditions of that Rule.

7. Having considered the arguments in that behalf and having
carefully gone through the decision in Union of India and others vs.
O.P. Saxena
(supra), we do not find any justification in doubting the
correctness of the said decision rendered by a Bench of three Judges.
On a consideration of the relevant aspects, we find that this Court had
considered all the relevant aspects while rendering the said decision and
there is no reason for not applying the ratio of the said decision or for
doubting its correctness. We are, therefore, of the view that the
argument that the said decision requires reconsideration, is without
substance.

8. In the light of the decision in Union of India and others
vs. O.P. Saxena
(supra) the decision of the Central Administrative
Tribunal as affirmed by the High Court of Bombay, challenged before
us, has only to be sustained. We, therefore, confirm the decision of the
High Court and dismiss these appeals. However, in the circumstances,
we make no order as to costs.