Bombay High Court High Court

Vidyapeeth Colony vs Dr. Punjabrao Deshmukh Krishi on 25 July, 2011

Bombay High Court
Vidyapeeth Colony vs Dr. Punjabrao Deshmukh Krishi on 25 July, 2011
Bench: B. P. Dharmadhikari, P. D. Kode
                                        1



            IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                         
                      NAGPUR BENCH, NAGPUR.




                                                 
                WRIT PETITION  No. 2954  & 2505 OF 2011.




                                                
                                     --------


    WRIT PETITION No. 2954/2011.




                                      
    Samadhan s/o Rajaram Umak,
    Aged about 58 years, Occupation 
                       
    Laboratory Attendant, Punjabrao
    Krishi Vidyapeeth, Akola, r/o. Quarter
    No. E/16, Punjabrao Deshmukh Krishi
                      
    Vidyapeeth Colony, Akola.                              ....PETITIONER.


                                   VERSUS
      
   



       1. Dr. Punjabrao Deshmukh Krishi
          Vidyapeeth, Akola through
          Assistant Registrar,
          (Establishment).





       2. Associate Dean,
          Agriculture College Dr. Punjabrao
          Deshmukh Krishi Vidyapeeth,
          Akola.                                       ....RESPONDENTS
                                                                      . 





                                     WITH


    WRIT PETITION No. 2505/2011.

    Maroti s/o Tukaram Dhote Umak,
    Aged about 58 years, Occupation 



                                                 ::: Downloaded on - 09/06/2013 17:33:16 :::
                                               2


    Laboratory Attendant, Punjabrao
    Krishi Vidyapeeth, Akola, r/o. P.K.V.




                                                                                  
    Quarter No. D/31, Krishi Nagar,
    Akola.                                                       ....PETITIONER.




                                                          
                                         VERSUS




                                                         
       1. Dr. Punjabrao Deshmukh Krishi
          Vidyapeeth, Akola through
          Assistant Registrar,




                                            
          (Establishment).

         2.  Head of Department, Soil Science
                           
             and Agricultural Chemistry Dr. Punjabrao
             Deshmukh Krishi Vidyapeeth,
             Akola.                                             ....RESPONDENTS
                                                                               . 
                          

                                  -------------------------- 
      


                        Mr.  A.M. Gordey, Senior Advocate with
                      Mrs. R.D. Raskar, Advocate for PetitionerS.
   



                     Mr.  Abhay Sambre, Advocate for Respondents.
                                   -------------------------





                              CORAM :  B.P. DHARMADHIKARI
                                           & P.D. KODE, JJ.

Date of reserving the Judgment. – 11.07.2011 (W.P.No.2954/2011)
20.11.2011 (W.P.No.2505/2011)

Date of Pronouncement. – 25.07.2011.

::: Downloaded on – 09/06/2013 17:33:16 :::
3

JUDGEMENT.

In Writ Petition No. 2954/2011 filed under Article 226 of the

Constitution of India, the petitioner Samadhan Umak – a Laboratory

Attendant working with respondent no.1 Agriculture University has

challenged the notice of retirement dated 14.06.2011 served upon him

by the Secretary of respondent no.1, inter-alia mentioning that as he

completes 58 years of age on 30.06.2011, he would stand retired on

that date as per Rule 10[1] of the Maharashtra Civil Services (Pension)

Rules, 1982 (hereinafter referred to as “1982 Rules” for short). It is not

in dispute that his date of birth is 01.07.1953, however, according to

the petitioner, as he is Class-IV or Group-D employee, age of retirement

in his case is 60 years, as laid down in Rule 10.2 of the 1982 Rules.

This petition was filed on 27.05.2011 and this Court issued

notice in the matter on 28.06.2011 and made it returnable on

30.06.2011. The matter was then adjourned on one or two dates and

was heard on 06.07.2011, when we permitted respondent nos. 1 and 2

time till 11.07.2011 to clarify the issue in relation of status of

petitioner. Accordingly on 11.07.2011, respondent nos. 1 and 2 have

filed additional affidavit stating that, in appointment order of petitioner

he was shown to be in Category -D or Group-D. They further disclosed

::: Downloaded on – 09/06/2013 17:33:16 :::
4

that, they have not published any grouping or categorization depending

upon the pay-scales of their own, but were relying on the Government

Resolution dated 02.07.2002.

2. Another Writ Petition No. 2505/2011 also filed under Article

226 of the Constitution of India, the petitioner Maroti Dhote – a

Laboratory Attendant working with respondent no.1 Agriculture

University has challenged the notice of retirement dated 28.04.2011

served upon him by the Secretary of respondent no.1, inter-alia

mentioning that as he completes 58 years of age on 20.05.2011, he

would stand retired on 31.05.2011 as per Rule 10[1] of the

Maharashtra Civil Services (Pension) Rules, 1982. In this case also it is

not in dispute that date of birth of petitioner – Maroti is 21.05.1953,

however, according to the petitioner, as he is Class-IV or Group-D

employee, age of retirement in his case is 60 years, as laid down in Rule

10.2 of the 1982 Rules.

This Writ Petition No.2505/2011 was filed on 30.05.2011

and this Court issued notice in the matter on 31.05.2011 and made it

returnable on 21.06.2011. The matter was then adjourned on one or

two dates and was heard and closed for orders on 20.07.2011. As the

issue involved in both these petitions is identical, with the consent of

::: Downloaded on – 09/06/2013 17:33:16 :::
5

parties common judgment is being passed.

3. We have heard both the petitions finally by consent of Shri

A.M. Gordey, learned Senior Counsel with Mrs. R.D. Raskar, learned

Counsel for Petitioners and Shri Abhay Sambre, learned Counsel for

Respondents, by making Rule, returnable forthwith.

4. Shri Gordey, learned Senior Counsel places reliance upon

the appointment orders as issued to petitioners to urge that as per its

Clause 9, petitioners were in Group-D. It is further pointed out that

appointment of petitioner in Writ Petition No. 2954/2011 as laboratory

attendant was on pay scale of Rs. 3050-4590, and appointment of

petitioner in Writ Petition No. 2505/2011 also as laboratory attendant

was in the pay scale of Rs. 200-3-230-5-255-Extn5-280. In this

background, Government Resolutions dated 29.07.1993, 08.06.1995

and 02.07.2002 are relied upon to show that though there could have

been and there was pay revision, State Government had taken

precaution to see that, that wage revision and fixation does not deprive

the Group-D employees like petitioners, of their retirement at 60. He

contends that, though in the process of wage revision, employees like

petitioners may draw salary in pay scale shown in Class-III or Group-C,

then age of retirement remains 60.

::: Downloaded on – 09/06/2013 17:33:16 :::
6

5. Shri Sambre, learned Counsel for respondent nos. 1 and 2

has relied upon the government resolution dated 02.07.2002 to urge

that as per categorization there, only those posts whose maximum in

pay scale is below Rs.4400/- qualify to be treated as Group-D. Thus

whose pay scale exceeds Rs.4400/-, but is less then Rs.9000/- fall in

Group-C. As the minimum of pay scale applicable to petitioners is Rs.

4590/-, it is in excess of Rs. 4400/- and hence, the petitioners has been

rightly treated as Group-C employee. He contends that Rule 10.1 of the

1982 Rules prescribe 58 as age of retirement for such Group -C

employee.

6. After hearing the respective Counsel, we find that the

application of 1982 Rules to petitioners is not in dispute. The only

question is, whether case of petitioners need to be regulated by Rule

10.1 thereof or then by its Rule 10.2. Rule 10.1 deals with group-C

employees and prescribes 58 as age of their superannuation. Rule 10.2

deals with group-D employee and prescribes 60 as age for that purpose.

7. Perusal of appointment order dated 04.09.2005 issued to

petitioner in Writ Petition No. 2954/2011 by respondent reveals his

designation as laboratory attendant and appointment in pay scale of Rs.

::: Downloaded on – 09/06/2013 17:33:16 :::
7

3050-75-3950-80-4590 on probation for a period of two years.

Similarly appointment order dated 03.07.1980 issued to the petitioner

in Writ Petition No.2505/2011 as laboratory attendant shows pay sale

of Rs. 200-3-230-5-255-Extn5-280. The terms and conditions of

appointment enclosed in Schedule, particularly Condition No.9 show

that post of laboratory attendant is in Group-D and equivalent to post of

Attendant/Watchman etc. This appointment order or its terms and

conditions therein are not in dispute. While removing disparities, at

the time of implementation of 3rd wage revision, the State Government

issued a resolution on 29.07.1993. Its perusal reveals that till then

post having minimum of 1100 or below it, were treated as Group-D

post. This was hiked from 1100 to 1400. But, then its clause [5]

specifically stipulates that after wage revision, some group D posts may

get pay scales which are covered by group-C, and this may create

confusion about their superannuation age or other benefits.

Government therefore, has clarified that this change in wage revision

will not in any way prejudice such group-D employees and their service

conditions, and age of retirement will continue to remain the same.

8th June, 1995 is the another government resolution issued

on account of assured promotion scheme. Perusal of its clause 2[c]

again reveals the same protection to group-D employees. At the time of

implementation of 4th wage revision, State Government has issued

::: Downloaded on – 09/06/2013 17:33:16 :::
8

resolution dated 02.07.2002. The respondents have placed reliance

upon this resolution. This resolution shows post having maximum upto

Rs.4400/- are included in Group-D. Post above it and having maximum

upto Rs. 9000/- are treated as group-C post, but its clause 5 again

shows similar protection to employees in Group-D. Hence the employee

appointed in Group-D is entitled to same service conditions and age of

superannuation, even if on account of such wage revision, his pay is

fixed in scale maximum of which exceeds Rs.4400/- and therefore, is

covered by group -C pay scales. Here maximum of pay scale of

petitioners is Rs.4590/- and hence that pay scale is of group-C. In view

of this clarification or protection extended by the State Government

vide Clause 5 of the government resolution dated 02.07.2002, it is

apparent that their age of retirement cannot be changed and they are

entitled be treated as group-D employee for all service conditions

including the age of retirement. We, therefore, find justification being

pressed into service for retiring them at 58, unsustainable. With the

result, it is apparent that their retirement as per notice having no. 856

dated 14.06.2011 and No. 340 dated 28.04.2011, cannot stand and

petitioners are entitled to be continued till they reaches 60 yeas of age.

Accordingly we quash and set aside the order of retirement dated

14.06.2011 (Annexure-V with Writ Petition No.2954/2011) and dated

28.04.2011 (Annexure-V with Writ Petition No.2505/2011) and declare

::: Downloaded on – 09/06/2013 17:33:16 :::
9

that the petitioners are entitled to be taken back in service and

continue therein, till they attains the age of 60 years i.e. till 30.06.2013

and 31.05.2013. Respondent nos. 1 and 2 are accordingly directed to

take them back forthwith, to pay salary from 01.07.2011 and

01.06.2011 till they are reinstated and to permit them to work till they

attains age of 60 years.

8. Writ Petitions are thus allowed by making rule absolute in

the aforesaid terms. However, in the circumstances of the case, there

shall be no order as to costs.

                          JUDGE                               JUDGE


    Rgd.






                                                            ::: Downloaded on - 09/06/2013 17:33:16 :::