Supreme Court of India

Unni Menon vs Union Of India & Ors on 7 January, 2011

Supreme Court of India
Unni Menon vs Union Of India & Ors on 7 January, 2011
Author: S S Nijjar
Bench: B. Sudershan Reddy, Surinder Singh Nijjar
                                                     REPORTABL
                                                  E

         IN THE SUPREME COURT OF INDIA
          CIVIL APPELLATE JURISDICTION

          CIVIL APPEAL NO. 7113 OF 2005


UNNI MENON                                    ...Appellant

VERSUS

UNION OF INDIA & ORS                   ...Respondent(s)


                   JUDGMENT

SURINDER SINGH NIJJAR, J.

1. This appeal has been filed against the final judgment

and order dated 12th April, 2004 passed by the High

Court of Karnataka at Bangalore rendered in Civil Writ

Petition No. 33496 of 2000(S-CAT) whereby the High

Court set aside and quashed the order passed by the

Central Administrative Tribunal, Bangalore, (`CAT’ for

short) dated 1st March, 2000 and held that the

Accounts Department in the CAT does not fall within

the ambit of `Organized Accounts Cadres’.

1

2. We may notice here the essential facts necessary for

the adjudication of the present appeal. Unni Menon,

appellant herein, joined the Indian Audit and

Accounts Department as Upper Division Clerk

w.e.f. 10th October, 1967. He thereafter cleared the

SAS examination and was promoted as Section Officer,

w.e.f. 24th October, 1973, in the office of Accountant

General, Bangalore, Karnataka. The appellant was

further promoted as Assistant Accounts Officer w.e.f.

1st April, 1987 by virtue of his seniority and merit.

3. While he was working as Assistant Accounts Officer in

the office of the Accountant General, he went on

deputation to work in the CAT, Bangalore Bench

w.e.f. 21st August, 1989. As the appellant was on

deputation, his lien was maintained in his parent

department, i.e., Accountant General, Karnataka

Circle, Bangalore. On the basis of his lien and

seniority, he was promoted as Accounts Officer in his

parent office, i.e., in office of the Accountant General,

2
Bangalore, w.e.f. 1st April 1992. Thereafter, he

was absorbed as Accounts Officer in the Central

Administrative Tribunal w.e.f. 23rd March, 1994.

4. The IV Pay Commission made certain

recommendations in the matter of pay scales between

the Accounts Officers in the Accounts Wing and the

Accounts Officers in the Audit Wing of the Indian

Audit and Accounts Department. The relevant

extract of the recommendations is as under :-

“There has all along been parity between the
staff in the IA & AD and Accounts staff and
other Departments which has been disturbed
by restructuring of IA & AD into two separate
cadres viz, Audit Cadre and Accounts and
Establishment Cadre and giving higher pay
scales to a major portion of staffs on the audit
side. The audit and accounts functions are
complementary to each other and are generally
performed in many government offices in an
integrated manner which is necessary for their
effective functioning. The Staff in these offices
perform functions of internal check and audit
suited to the requirements of each organization
which are equally important. There is direct
recruitment in the scale of Rs. 330-560 in all
the audit and accounts cadres through Staff
Selection Commission, Railway Recruitment
Boards from amongst University graduates.
Therefore, in view of this, there should be
3
board parity in the pay scales of the staff of IA
& AD and other accounts organizations.
Accordingly, it is recommended that the posts
in the pay scale of Rs. 475-700 in the
organized accounts cadres may be given the
scale of Rs. 1400-2600.”

5. Pursuant to the recommendations of the IV Pay

Commission, Government of India issued a circular

vide No. F.6(82)/IC/91 dated 22nd September, 1992

giving promotional grade for Audit/Accounts Officers

of `Organized Accounts Cadres’.

6. It is the case of the appellant that he should have been

promoted to the cadre of Sr. Accounts Officer w.e.f. 1st

April, 1995 on his completion of three years’ of service

in the cadre of Accounts Officer in the scale

of Rs. 2375 – 3500 pursuant to the aforesaid circular

dated 22nd September, 1992. He further pointed out

that the persons junior to him in his parent

department had been promoted on completion of three

years’ service. Since the nature of duties performed

and responsibilities shouldered by him in CAT are
4
identical or very similar to the duties and

responsibilities in the parent cadre, he was entitled to

parity in designation and pay with his counterparts in

the Indian Audit & Accounts Department.

7. Being aggrieved, the appellant made a representation

to the Chairman, CAT, New Delhi. The Chairman, CAT,

New Delhi wrote to the Department of Personnel and

Training, Bangalore. The matter was taken up by

Department of Personnel and Training in a detailed

manner for conversion of 80% posts of Accounts

Officer/ Junior Accounts Officer to the post of Senior

AIO, AAO and Senior Accountant vide letter

dated 16th September, 1997.

8. Thereafter, CAT, Principal Bench, New Delhi informed

the Registrar, CAT, Bangalore, that as the CAT did not

have `Organized Accounts Cadres’, therefore, the

benefit of O.M. dated 22nd September, 1992, could not

be extended to the appellant and, therefore, he is not

5
entitled to get the promotion as mentioned under the

Memorandum dated 22nd September, 1992.

Subsequently, the CAT rejected appellant’s plea for

promotion to the cadre of Sr. Accounts Officer.

9. The appellant then filed an application being OA

No. 15 of 1999 before the CAT, Bangalore. The CAT

vide its final order dated 1st March, 2000 allowed his

application and held that CAT is also to be considered

as an `Organized Accounts Cadre’. The CAT actually

noticed that the appellant having been absorbed in

CAT, Bangalore, w.e.f. 23rd March, 1994, about one

year prior to his completion of three years, had lost his

lien in the parent department. It had been duly

terminated on 26th March, 1994.

10. Having noticed as above, the CAT also noticed that

Central Administrative Tribunal (Accounts Personnel

Posts) Recruitment Rules, 1990 (hereinafter referred to

as `Recruitment Rules, 1990′), were applicable to the

6
officials of CAT. But on interpretation of the aforesaid

rules, it observed that the recruitment rules would

indicate that there is an `Organized Accounts Cadre’,

even though there is no `Organized Accounts Service’

in CAT. Therefore, the respondents, according to CAT,

were making an artificial distinction between

`Organized Accounts Cadres’ and `Organized Accounts

Services’, which very much existed in CAT. The

conclusion was justified on the basis that the

recruitment rules clearly provided a hierarchy of posts

available in the accounts cadre. The highest post

available is `Deputy Controller of Accounts, next one

Accounts Officer, the third one Junior Accounts

Officer, the fourth one Senior Accountant and then the

Junior Accountant’. It, therefore, held that CAT has

an `Organized Accounts Cadre’ and the Memorandum

dated 22nd September, 1992 would be applicable. It

was further observed by CAT that the O.M. dated 22nd

September, 1992, has a general application to all

Organized Accounts Cadres. Its application cannot be

7
restricted only to some specified cadres. The action of

the respondents was held to be arbitrary and

discriminatory. This would be evident from the

following observations in the order of CAT:-

“Annexure A – 4 which is by Govt. of India,
Ministry of Commerce dated 10.09.1995, this
order deals with similar cases where two
officers of Commerce Department by names,
Smt. Dhakshayani Ramalingam and Shri. V.
K. Gopalakrishnan who were Account Officers
in the zones of Madras and Cochin were sent
on deputation where they were observed in the
regular service of those zones and those posts
of account officers are also isolated posts. In
such cases, the Government of India has
created promotional posts as prayed by this
applicant in this case and in pursuance of this
O. M. at Annexure A1 those officers were
directed to be appointed after following due
process by following principles of fitness. This
letter would clearly show that at that time the
Government has not taken the objection that
because those officers are from isolated posts
and did not belong to the organized accounts
cadres, they were not entitled. On the other
hand, this benefit was given to those officers.
In view of enclosure to Annexure A4 when the
applicant is also similarly placed, we have to
hold that he is also entitled for similar
consideration by the Government.”

With the aforesaid observations CAT held that the

Accounts Department is also to be considered as an

8
`Organized Accounts Cadre’. The respondents were

directed to reconsider the representations of the

appellant and to pass suitable orders in the light of the

observations made in the order within a period of three

months from the date of receipt of a copy of the order.

11.Aggrieved by the aforesaid order of the CAT, the

respondents filed a writ petition before the High Court

of Karnataka. The Division Bench of the High Court

has allowed the writ petition and set aside the

impugned order of CAT. The application filed by the

appellant before the CAT has been dismissed.

12.Aggrieved by the judgment of the High Court, the

appellant is before us in the present appeal. The short

question which arises in these proceedings was

formulated by the High Court as follows:-

“Whether the respondent is entitled to be
considered for promotion as Sr. Accounts
Officer in CAT with effect from 1-4-1995 base
on the Official Memorandum dated 23.3.1992
bearing No.2402-GE.II/116-92?”

9

13.Answering the aforesaid question, the High Court

held:-

i) The Central Administrative Tribunal is a separate

entity created under statute, is not a department of

the Central Government.

ii) The Official Memorandum in question is issued for

the purpose of re-designating the promotional grade

of Audit/Accounts Officers in `Organized Accounts

Cadres’ as Sr. Audit Officer, Sr. Accounts Officer.

Consequent upon the creation of promotional grade

for 80 per cent of the Audit/Accounts Officer in a

different scale.

iii) The Memorandum specifically states that it is

applicable to Indian Audits and Accounts

Department and other `Organized Accounts Cadres’,

except Railway Accounts Cadres.

iv) Therefore, at best, it could apply to all Central

Government departments and every establishment

under the Central Services, where there is an

organized cadre.

10

v) There is no possibility of re-designation of posts in

CAT as there is no post of Sr. Accounts Officer in

the hierarchy of the accounts cadre of the CAT.

vi) The cadre hierarchy in CAT is regulated by the

Recruitment Rules, 1990. The Division Bench

noticed the provision contained in Rule 3 which

governs the number of posts, classification and

their scales of pay which read as under:-

“The number of the said posts, their
classification and the scale of pay
attached thereto shall be as specified in
column 2 to 4 of the said schedule”.

14. We are entirely in agreement with the observations

made by the High Court. We may, however, add that

the respondent having lost his lien in the parent

department w.e.f. 26th March, 1994, can not claim the

benefit of the O.M. dated 22nd September, 1992, as by

the relevant time, he was borne on the cadre of

Accounts Department of CAT. The promotions, if any

of junior in the parent department would be of no

relevance for consideration of the case of the appellant.

11
The service conditions of the officers of CAT are

admittedly governed by the Recruitment Rules, 1990.

Schedule 2 of the aforesaid Rules does not include any

cadre called the `Sr. Accounts Officer’, to which the

appellant wanted promotion. In fact, the cadre of

accounts personnel in CAT consists of five categories

of posts, namely, `Deputy Controller of Accounts,

Accounts Officer, Junior Accounts Officer, Senior

Accountant and Junior Accountant’. The appellant

was designated as the Accounts Officer at the relevant

time. Therefore, his promotion could only have been

to the next post of Deputy Controller of Accounts. In

view of the above, the O.M. dated 22nd September,

1992 clearly would have no application in the case of

the appellant.

15. Learned counsel for the appellant, however, submitted

before us that the definition of the term `Organized

Accounts Cadre’ would include the accounts service in

CAT. The appellant cannot be denied the benefit

12
merely because he is occupying an isolated post.

Learned counsel further pointed out that in a number

of cases, even in the case of isolated posts, the

respondents have granted the benefit of O.M. dated

22nd September, 1992 to the officers working on such

posts. Since the same benefit had been illegally

denied to the appellant, the CAT had correctly applied

the principle of `equal pay for equal work’ and non-

discrimination amongst similarly situated employees of

Union of India.

16. We are wholly unimpressed by both limbs of the

submissions. It cannot be disputed that CAT is an

independent entity created under the Administrative

Tribunals Act, 1985. Section 13 sub-section 2 of the

aforesaid Act provides that the salaries and allowances

and conditions of the service of the officers and other

employees of a Tribunal shall be such, as may be

specified by rules made by the appropriate

governments. Undoubtedly, the Accounts and

13
Personnel Department is governed by the Recruitment

Rules, 1990 framed under the Administrative

Tribunals Act, 1985, which are independent and self-

contained. They could not be intermingled with the

Rules of Central Government Departments. Therefore,

the examples given by the learned counsel for the

appellant relating to an isolated post in the BSF on the

basis of the judgment of the Delhi High Court in the

case of Union of India & Ors. Vs. J.R. Chobedar,

W.P. (C) No. 20065-67 of 2004 decided on 25 th

January, 2005 would be of no assistance to the

appellant. Similarly, the judgment of this Court in the

case of State of Mizoram & Anr. Vs. Mizoram

Engineering Service Association & Anr.1 would have

no application as it related to discrimination with

regard to pay revision in the Engineering Department

of Mizoram. It was in the context of the submission

that the Engineering service in the State was not an

organized service, this Court observed that there can

be hardly any difference in organized and unorganized
1
[(2004) 6 SCC 218]
14
service so far as Government service is concerned. We

may note here the observations made by this Court in

Paragraph 6 of the judgment, which is as under:-

“6. Great stress was laid on the fact that
Engineering Service in the State was not an
organised service and therefore, it did not have
categorisation by way of entrance-level and
senior-level posts and for that reason the
higher scale of Rs 5900-6700 which was
admissible for senior-level posts could not be
given in the Engineering Service. The main
reason for dubbing Engineering Service as an
unorganised service in the State is absence of
recruitment rules for the service. Who is
responsible for not framing the recruitment
rules? Are the members of the Engineering
Service responsible for it? The answer is
clearly “No”. For failure of the State
Government to frame recruitment rules and
bring Engineering Service within the
framework of organised service, the engineers
cannot be made to suffer. Apart from the
reason of absence of recruitment rules for the
Engineering Service, we see hardly any
difference in organised and unorganised
service so far as government service is
concerned. In government service such a
distinction does not appear to have any
relevance. Civil service is not trade unionism.
We fail to appreciate what is sought to be
conveyed by use of the words “organised
service” and “unorganised service”. Nothing
has been pointed out in this behalf. The
argument is wholly misconceived.”

15
These observations clearly show that the Engineering

Service had been dubbed as unorganized service as the

State had failed to frame the necessary recruitment rules.

This Court, therefore, observed that the State

Government can not take advantage of its own failure to

frame the recruitment rules and bring the Engineering

Service within the framework of organized service. For

such failure, the Engineers could not be made to suffer.

The aforesaid observations have no application to the

facts and circumstances of this case.

17. We, therefore, find no merit in the submissions

made by the learned counsel for the appellant. In view of

the above, the appeal is dismissed.

……………………………..J.
[B.Sudershan Reddy]

16
……………………………..J.

[Surinder Singh Nijjar]

New Delhi;

January 07, 2011.

17