High Court Madras High Court

Union Of India vs S. Santhanam on 8 July, 2005

Madras High Court
Union Of India vs S. Santhanam on 8 July, 2005
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS           

DATED: 08/07/2005  

C O R A M  

THE HONOURABLE Mr.JUSTICE P.SATHASIVAM           
AND  
THE HONOURABLE Mr.JUSTICE A.R.RAMALINGAM            

W.P. No.16172 of 1998  
and W.P.Nos., 2317, 3333, 3334, 9869 to 9873, 1179  
1, 17485 of 1999, 16041 of 2000 and 4027, 4028, 5334, 10076 of 2004

and WPMP.Nos.24448 of 1998, 3300, 4747, 4748, 25414, 14049, 14051,    
14053, 14046, 14048, 16719 of 1999, 23269 of 2000, 
4765, 5766 and 6181 of 2004. 

Writ Petition No.16172 of 1998

1. Union of India,
   rep. by the Divisional Personnel Officer,
   Southern Railway,
   Tiruchirappalli Division
   Tiruchirappalli 620 001.

2. The Chairman 
   Railway Board
   Ministry of Railways
   New Delhi 110 001.

3. Chief Personnel Officer
   Southern Railway
   Headquarters Office
   Chennai 600 003.                     ...             Petitioners


-Vs-

1. S. Santhanam 

2. The Central Administrative Tribunal,
   Madras Bench, 
   Chennai-600 104.                                     ...     Respondents.

Petitions filed under Article 226 of the Constitution of India
praying for the issue of a writ of certiorari as stated therein.

!For petitioners in WP.Nos.16172/98, 2317, 3333, 3334, 17485/1999 and 5334/04
… Mr.R. Thiyagarajan,Sr. Counsel for Mr. M. Sekar.

For petitioners in WP.Nos.9869 to 9873/1999 and 11791/1999 ….
Mr. R.Thiyagarajan, Sr. Counsel for Mr. V. Radhakrishnan.

For petitioner in WP.Nos.4027 and 4028 of 2004 …

Mr. P.H. Arvindh Pandian.

For petitioner in WP.No.10076 of 2004 .. Mr. L. Chandrakumar.

No appearance for petitioner in WP.No.16041 of 2000.

^For R.1 in W.P.Nos.16172/98, 2317, 3333, 3334, 17485/99, 4027, 4028/04 and
5334 of 2004 .. Mr. L. Chandrakumar.

For R.2 in W.P.Nos.16041/00, 9869 to 9873/99 .. Mr. C.K. Chandrasekar.

:COMMON ORDER

(Order of the Court was made by P.SATHASIVAM,J.,)
Aggrieved by the orders of the Central Administrative
Tribunal, allowing the applications filed by the applicants therein, the
Railway Administration has filed the above writ petitions before this Court.

2. Since the issue in all the petitions is one and the same,
they are being disposed of by the following common order.

3. For convenience, we shall refer the case of the parties in
W.P. No.16172 of 1998.

(a) The applicant before the Tribunal / second respondent in
this writ petition by name S. Santhanam, approached the Central
Administrative Tribunal, for setting aside the Order No.T/P.
481/I/3/SMS/Pilot dated 22.04.1994 and Order No.T/P.721/SO/94 dated 17.10.1994
issued by the Divisional Personnel Officer, Southern Railway, Tiruchirappalli
Division as illegal and consequently direct the said authority to protect the
last drawn pay of the applicant on the date of his transfer to Southern
Railway and to pay his salary with all consequential fixation and revision and
other benefits.

(b) According to the applicant, he joined the Railway Service
as Assistant Station Master on 19.02.1988. He was appointed in the Western
Railway and in due course, he was promoted to the scale of Rs.1400-2300/-.
After he had functioned as such in the scale of Rs.1400-2300 for more than two
years in the Western Railway, he made a request for transfer to Southern
Railway. By Office Order dated 22.05.1992, he was transferred to Southern
Railway and posted in Tiruchirappalli Division. The transfer having been
ordered at his request, he has to forego his seniority in the category of
Assistant Station Master. The order dated 22.05.1992, thus placed the
applicant as junior to all permanent, temporary and officiating Assistant
Station Masters in the Division to which he was transferred on the date of his
joining the new seniority unit.

(c) After the applicant joined the new seniority unit in
Southern Railway, he was fitted in lower scale of Rs.1200-2040, to which the
applicant did not have any objection, as that was the scale at the bottom of
the seniority unit. However, the actual pay that he was drawing at the time
of transfer, viz., the scale of Rs.1400-2300 is to be protected and such
payment is in consonance with the provisions of the Indian Railway
Establishments Code and the Manual as well as the conditions of transfer.
While so, the Divisional Personnel Officer, Southern Railway, Tiruchirappalli
Division issued an order dated 22.04 .1994, re-fixing the pay of the applicant
by reducing it considerably in the scale of Rs.1200-2040. The said order is
illegal and arbitrary. An identical action of the same Southern Railway has
been held to be illegal in the case of similarly situated employees by the
Central Administrative Tribunal, Ernakulam Bench in O.A.No.333 of 1992. In
spite of the said order, the Trichirappalli Division has fixed the applicant’s
pay to less than what he was drawing before his transfer. It is also contrary
to para 1313 (a) (ii) of the Indian Railway Establishments Code Volume II.

4. The Railway Administration filed a reply statement before
the Tribunal, wherein it is stated that while the applicant was holding the
post of Station Master Grade III in the scale of Rs.1400-2300, he applied for
Inter-Railways request transfer to Southern Railway on bottom seniority in the
scale of Rs.1200-2040 as Assistant Station Master. His request was accepted
and the applicant joined the Trichirappalli Division on 29.06.1992 as
Assistant Station Master in the scale of Rs.1200-2040 on bottom seniority.
His pay was re-fixed in the scale of Rs.1200-2040, after joining
Tiruchirappali Division, as per the orders then in force. The judgment of the

Central Administrative Tribunal ( Ernakulam Bench ) is not applicable to the
case of the applicant, since the applicant in O.A.No.333 of 1992 had been
confirmed in Higher Grade of Rs.1400-2300 in Palghat Division.

5. In all other writ petitions since similar averments have
been made by the respective parties, as said earlier, there is no need to
refer the same.

6. The Central Administrative Tribunal (Madras Bench), on
going through the materials and the order of Central Administrative Tribunal
(Ernakulam Bench) dated 10.12.1996 in O.A.No.1041 of 1995, wherein an
identical issue had been decided in favour of the applicant therein and also
taking note of the fact that following the said decision, Railway Board
circulated the same by its letter dated 14.08.1997, affording pay protection
to the applicant therein, allowed the application.

7. Since similar order has not been passed in favour the
applicants on the basis of the decision of Ernakulam Bench, the applicants
therein have filed WP.Nos.4027, 4028, 10076 of 2004 and 16041 of 2000.

8. Heard the learned senior counsel for the Railway
Administration and the learned counsel for the respondents / applicants.

9. For convenience, we shall refer the parties, viz., the
petitioners as Railway Administration and the respondents as applicants.

10. The only point for consideration in these writ petitions
is, whether the Central Administrative Tribunal is right in accepting the case
of the applicants that even after request transfer, they are entitled to have
the pay in the scale of Rs.1400-2300, drawing prior to their transfer?

11. It is the categorical case of the applicants that those
who are working as Assistant Station Masters in the scale of pay of
Rs.1200-2040 were earlier working in the higher scale of pay of Rs.1400-2300.
It is also their claim that their promotion to the scale of Rs.1400 -2300 was
not on regular basis and thereafter, on their request, they were transferred
to a different Division in the lower scale of Rs.12 00-2040. It is the claim
of the applicants that on such transfer they are entitled to have their pay in
the scale of Rs.1400-2300 protected in terms of Rule 1313 (a) (ii) of the
Indian Railway Establishment Code Vol.II.

12. It is the case of the Railway Administration that pay
protection was denied to the applicants on the ground that they had not
completed two years in the scale of Rs.1400-2300 in parent Division. It was
demonstrated before the Tribunal as well as before us that actual pay that the
applicants were drawing in the higher scale of Rs.1400-2 300 at the time of
transfer was protected and such payment is in consonance with the provisions
of the Indian Railway Establishment Code and Manual as well as the conditions
of transfer. As rightly stated, that may be the reason, why the order
transferring the applicants does not mention about the reduction in scale of
pay as one of the conditions for transfer, but merely mentions about loss of
seniority. It is relevant to point out that the completion of two years to
gain the higher scale of pay was considered by the CAT, Ernakulam Bench.
After considering the relevant Rule, viz., Rule 1313(a)(3) of the Indian
Railway Establishment Code Volume II, the Ernakulam Bench has concluded that
it was enough to protect the claim of the employee and there was no
justification for putting him in the lower pay scale. The Bench has observed
that under the terms and conditions of transfer, the pay which the applicant
was drawing in higher post was not required to be protected when he joined the
lower post. While considering the said contention and taking note of the fact
that as the Railway Administration is one of the largest employer of the
country, yardstick has to be uniformly applied with reference to the Rules
ensuring fairness, equity and equality, the Tribunal accepted the claim of the
applicants / railway employees and rejected the stand taken by the Railway
Administration.

13. Even prior to this order, the very same Ernakulam Bench
while considering similar grievance of Railway employees against the orders of
the Railway Administration putting them in a lower grade, quashed the same and
declared that the applicants therein are entitled to have their pay in the
scale of Rs.1400-2300 prior to the transfer protected and allowed the
applications on the above terms.

14. It is not in dispute that in all the impugned orders, the
Central Administrative Tribunal merely applied and followed the decision
rendered by Ernakulam Bench. The learned counsel appearing for the applicants
have also brought to our notice that the Railway Administration had
implemented the said decision. In such a circumstance, though Mr. R.
Thiyagarajan, learned senior counsel vehemently argued to distinguish the
decision of the Ernakulam Bench, as rightly contended, the facts and issues in
all these cases, including the cases that were decided by the Ernakulam Bench
are one and the same and we are of the view that the Tribunal (Madras Bench)
is perfectly right in granting relief by following the decision of the
Ernakulam Bench.

15. In the case of Union of India vs. V.N. Bhat reported in
2003 (8 ) SCC 714, the Supreme Court has held that even on voluntary transfer,
employee only loses seniority and not other benefits and cannot be deprived of
his experience and eligibility for promotion.

16. The learned senior counsel appearing for the Railway
Administration very much relied on the decision of the Supreme Court in the
case of Comptroller & Auditor General of India vs. Farid Sattar reported in
2000 (4) S.C.C. 13, wherein while considering FR.22(I)(a)(2), 22 (I)(a)(3)
and the agreed terms and conditions, the Supreme Court held that the pay of
the employee had to be fixed with reference to the lower pay scale and not
with reference to the pay drawn by him in the higher post, since he was to be
considered as a direct recruit in the lower post.

17. Mr. Chandrasekar, learned counsel appearing for some of
the applicants, after taking us through the entire factual details in the
above said Supreme Court decision would contend that the said decision is not
applicable to the case on hand. A perusal of the said decision shows that
viz., Comptroller and Auditor General of India and others disputed the
contentions of the respondent, on the ground that he was bound by the terms
and conditions of the unilateral transfer and on acceptance of such terms and
conditions, the respondent was required to tender technical resignation from
the post of Senior Accountant and to join as a direct recruit in the lower
post of Accountant ranking junior most in the cadre of Accountant. As rightly
pointed out, in the present case, none of the applicants were asked to tender
technical resignation from the post held prior to the order of transfer.
Accordingly, we accept the claim of the learned counsel for the applicants and
considering the special feature in the decision of the Supreme Court, the same
is not directly applicable to the case on hand and it is distinguishable.

18. The learned counsel appearing for the applicants have
also brought to our notice a Division Bench decision of this Court in the case
of Union of India vs. Registrar, CAT reported in 2002 (3) L.L.N. 35 2. It
is a writ petition filed by the very same Southern Railway, Chennai,
questioning the order of Central Administrative Tribunal, in and by which the
Tribunal allowed the application filed by the second respondent therein.
Since the Division Bench decision is directly on the point, we intend to refer
to the factual details therein. The second respondent therein entered the
service in South Central Railway in the post of Traffic Signaller. He was
promoted to the post of Assistant Station Master, then to Station Master Grade
III and ultimately to Station Master Grade II, where his pay was Rs.1600-2660.
He was then serving in the Hubli Division in Karnataka. From there, he sought
transfer to the Southern Railway, which transfer was given, but strangely he
was placed in the pay scale of Rs.1200-2040. For this, the Railway Board
relied upon their resolution that where there is a transfer from one Railway
to another, the person concerned would be entitled to be placed at the bottom
of the seniority list only. Its further case was that the transfer from one
Railway to another can be done only if the post in which such an employee is
transferred has the element of direct recruitment. It is also its claim that
since the post of Station Master did not have the element of direct
recruitment, he was placed in the post of Assistant Station Master, which had
the element of direct recruitment and therefore he was bound to be placed in
the lower pay scale of Rs.1200-2040. Aggrieved by this, the second respondent
has approached the Tribunal. The Tribunal has allowed the Original
Application and directed that he shall be placed in the pay scale of
Rs.1600-2660, which is applicable to the Station Master Grade II, but in that
his seniority will be at the bottom.

19. An argument was advanced on behalf of the Railway
Administration that it was possible for an employee to seek transfer from one
Railway to another like the second respondent, if only the employee sought for
a post, which could be filled in by direct recruitment, fully or partly. For
this, learned counsel invited the attention of the Court to the decision of
the Railway Ministry under rule 226 of the Railway Establishment Code. On the
side of the applicant it was argued that the post of Station Master always had
an element of direct recruitment to the extent of 25 per cent. The Division
Bench, accepted the argument of the applicant and rejected the argument of the
Railway Administration for the simple reason that it is a trite principle that
where the concerned person has to be put at the bottom of the seniority, for
doing so, he cannot be straight away reverted to the post in which he was
working earlier. The following conclusion of the Division Bench is relevant:-

“8. The argument raised on behalf of the writ petitioner Railway Board must
fail for the simple reason that it is a trite principle that where the
concerned person has to be put at the bottom of the seniority for doing so he
cannot be straight away reverted to the post in which he was working earlier.
Here is clear example where a person who was working as Assistant Station
Master and had earned two promotions, is being posted in the post which is two
stages below the post of Station Master, merely because of his request
transfer. This is to say the least absurd interpretation of the rule. ”

20. After finding so, the Division Bench has concluded that
the Tribunal has correctly read the Rule and ordered the second respondent to
be placed in the pay scale applicable to the Station Master Grade II and
dismissed the writ petition as devoid of any merit. It is also brought to our
notice that the Special Leave Petition filed by the Railway Administration
came to be dismissed by the Hon’ble Supreme Court at the admission stage.
Though it was argued that there is no law laid down by the Supreme Court by
dismissing the SLP filed by the Railway Administration, the fact remains, the
decision of the earlier Division Bench, viz., 2002 (3) LLN 352 (cited supra)
is binding us on the basis of the precedence and considering the relevant
rules and factual details, we are in respectful agreement with the view
expressed by the Division Bench and reject the contra argument made by the
Railway Administration.

In the light of our discussion, we are unable to accept the
stand taken by the Railway Administration. On the other hand, we are in
agreement with the decision of the Central Administrative Tribunal and we do
not find any ground for interference. Consequently, the writ petitions filed
by the Railway Administration are dismissed and the writ petitions by the
applicants are allowed. No costs. Connected WPMPs., are closed.

Index:Yes
Internet:Yes

kh.

To

The Registrar
Central Administrative Tribunal
High Court
Chennai.