Citation : 2017 Latest Caselaw 5010 Bom
Judgement Date : 25 July, 2017
civil wp 4830-17.doc
RMA
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
WRIT PETITION NO. 4830 OF 2017
The Dean,
Dr. V.M. Medical College, Solapur .. Petitioner
Versus
Subhash Vishnu Gondal .. Respondent
...................
Appearances
Mr. N.C. Walimbe AGP for the State / Petitioner
...................
CORAM : SMT. V.K. TAHILRAMANI &
SANDEEP K. SHINDE, JJ.
DATE : JULY 25, 2017.
JUDGMENT [PER SMT. V.K. TAHILRAMANI, J.] :
1. The challenge in this petition is to the judgment and
order dated 18.2.2015 passed by the Maharashtra
Administrative Tribunal, Mumbai in the O.A. preferred by the
respondent.
2. The petitioner - State of Maharashtra has formulated
Revised Assured Career Progression Scheme . This scheme,
which was notified vide G.R. dated 1.4.2010 entitles
jfoanz vkacsjdj 1 of 12
civil wp 4830-17.doc
employees to second benefit of Assured Career Progression
Scheme (ACPS) upon completion of 24 years of service.
Although, the scheme was made applicable retrospectively
from 1.10.2006, however the State by yet another G.R.
dated 1.7.2011 has purported to "clarify" that even though
the G.R. dated 1.4.2010 makes applicable the Assured
Career Progression Scheme retrospectively with effect from
1.10.2006, the benefit of such scheme will not apply to such
of the employees who may have retired from service
between the period 1.10.2006 and 31.3.2010. It may be
stated that the respondent retired between 1.10.2006 to
31.3.2010. The Tribunal, by the impugned judgment and
order has struck down such "clarification" inter alia on the
ground that the same is arbitrary, unreasonable, violative of
Article 14 of the Constitution of India and therefore
unconstitutional. Aggrieved by such determination, the State
has instituted the present petition.
jfoanz vkacsjdj 2 of 12
civil wp 4830-17.doc
3. Mr. Walimbe, learned AGP for the petitioners-State, has
submitted that there is no obligation on the part of the State
to either formulate or extend schemes like the ACP Scheme.
The very formulation and extension of such scheme, is a
policy matter. Therefore, the date from which and the extent
to which the benefits of such schemes are to be extended, is
also a policy matter. The Tribunal was quite unjustified in
interfering with such a policy matter.
4. The effect of such retrospective application of G.R.
dated 1.4.2010 could never have been nullified by the
State, on the basis of the impugned clarification. The
impugned clarification has effected an artificial classification
amongst the set of employees similarly placed and such
classification has no nexus whatsoever with the objective of
the ACP Scheme, which is to relieve the employees from
baneful effects of stagnation in service. It is seen that only
notional benefits and not arrears for the retrospective
period, have been provided under the scheme.
jfoanz vkacsjdj 3 of 12
civil wp 4830-17.doc
5. One of the notorious features of Government service is
that several employees, though eligible and ever willing to
be promoted, do not actually secure such promotions,
sometimes, during the entire tenure of their service. This
stagnation, naturally leads to frustration. The State has
consequently adopted schemes for redressal of such
situation arising out of lack of sufficient promotional avenues
and the consequent stagnation. Broadly, such schemes do
not contemplate actual promotions to the next higher post,
but by way of consolation, award the pay-scale of the
promotional posts, generally, upon an employee stagnating
in a particular post for twelve years or twenty four years
respectively. Such schemes, were earlier referred to as Time
Bound Promotion Schemes and are now referred to as
Assured Career Progression Schemes. The ACP Scheme, with
which, we are presently concerned was formulated by the
State Government vide G.R. dated 1.4.2010. This G.R
specifically states that the scheme will be applicable with
retrospective effect, i.e., from 1.10.2006.
jfoanz vkacsjdj 4 of 12
civil wp 4830-17.doc
6. The G.R. dated 1.4.2010 makes reference to the
objective of the scheme, which is alleviation of the
sufferings on account of stagnation. In case of Dwijen
Chandra Sarkar & Anr. vs. Union of India & Ors. 1, the
Supreme Court had occasion to explain the objective of such
schemes and further, the importance of such objective, in
the interpretation of such schemes. At paras 11 and 12, it is
observed thus:
"11. However, the position in regard to "time- bound" promotions is different. Where there are a large number of employees in any department and where the employees are not likely to get their promotion in the near future because of their comparatively low position in the seniority list, the Government has found it necessary that in order to remove frustration, the employees are to be given a higher grade in terms of emoluments -- while retaining them in the same category. This is what is generally known as the time-bound promotion. Such a time-bound promotion does not affect the normal seniority of those higher up.
12 If that be the true purpose of a time-bound promotion which is meant to relieve frustration on account of stagnation, it cannot be said that the Government wanted to deprive the appellants who were brought into the P&T Department in public interest -- of the benefit of a higher grade. The frustration on account of stagnation is a common factor not only of those already in the P&T Department but also of those who are 1 (1999) 2 SCC 119
jfoanz vkacsjdj 5 of 12
civil wp 4830-17.doc
administratively transferred by the Government from the Rehabilitation Department to the P&T Department. The Government while imposing an eligibility condition of 16 years' service in the grade for being entitled to time- bound promotion, is not intending to benefit only one section of employees in the category and deny it to another section of employees in the same category. The common factor for all these employees is that they have remained in the same grade for 16 years without promotions. The said period is a term of eligibility for obtaining a financial benefit of a higher grade."
(emphasis supplied)
7. The entire ACP Scheme, with which we are concerned
is set out in great detail in the G.R. dated 1.4.2010. The
salient features of the ACP Scheme, are as follows:
i) The scheme is made applicable from 1.10.2006. However, for the period between 1.10.2006 till the date of G.R., i.e., 1.4.2010, the employees will be entitled to only notional benefits and not actual arrears.
ii) Under this scheme, an eligible employee is entitled for the pay scale of next promotional post twice in his service career i.e. eligible for two financial upgradations on completion of 12 years and 24 years of service.
iii) In the case of an employee who has been granted time bound promotion/ACP it would be presumed that he got the first benefit of this modified ACP Scheme on that date.
iv) The second financial upgradation will be available to the employee on completion of 12 years of service
jfoanz vkacsjdj 6 of 12
civil wp 4830-17.doc
from the date of first financial upgradation.
8. In order to combat certain practical difficulties in the
matter of implementation of ACP Scheme, the State vide
G.R. dated 1.7.2011 has issued certain clarification. At serial
No.1 of Annexure to the said G.R. dated 1.7.2011, it is
"clarified" that the benefit of ACP Scheme, as formulated in
G.R. dated 1.4.2010 will not be available to employees, who
have retired from service between the period 1.10.2006
(retrospective date from which scheme was made
applicable) and 31.3.2010 (one day prior to the date of G.R.
dated 1 April 2010, by which the scheme was directed to be
implemented with retrospective effect). As noted earlier, it
is this clarification, which has been struck down by the
impugned judgment and order of the Tribunal.
9. Although, the formulation and extension of ACP
Scheme may be in realm of policy, nevertheless, once such
scheme is formulated and implemented by the State of its
own accord, there is no question of State practising
discrimination, as between the class of persons, otherwise
jfoanz vkacsjdj 7 of 12
civil wp 4830-17.doc
uniformly entitled to benefit of such scheme. Once, the State
has taken a decision to formulate and implement the ACP
Scheme, Article 14 of the Constitution will ensure that such
scheme is not implemented with an unequal hand and that
the employees who are otherwise entitled to avail the benefit
of such scheme, are left out on basis of irrational or
unreasonable parameters. Therefore, there is no merit in
the submission of Mr. Walimbe that since the very
formulation and implementation of ACP Scheme is in the
realm of policy, the State has unfettered discretion in the
matter of choice of beneficiaries or that such choice is not
capable of judicial review.
10. The circumstance that the class of employees excluded
on account of the impugned clarification were not capable of
availing de facto promotions, is quite an irrelevant
circumstance, particularly considering the terms of the ACP
Scheme as stated in the G.R. dated 1 April 2010 and the
objective of such scheme. In fact, the question of
jfoanz vkacsjdj 8 of 12
civil wp 4830-17.doc
extension of benefits under the ACP Scheme arise,
precisely because the employees are in no position to avail
de facto promotions. That apart, since ACP Scheme has
been made retrospectively applicable since 1.10.2006, for
the period between 1.10.2006 and 31.3.2010, the
employees, prior to their actual retirement, were
theoretically capable of availing de facto promotions.
Therefore, employees completing twelve years or twenty
four years of service in any particular post between the
period 1.10.2006 and 31.3.2010 cannot be deprived of the
benefits of the scheme, merely on account of fortuitous
circumstance that they may have retired between the period
1.10.2006 and 31.3.2010. Such exclusion appears to be
arbitrary, unreasonable and based upon no rational criteria.
This is admittedly not a case where ACP Scheme, by itself,
has been made applicable with effect from 1.4.2010. This is
a case where the scheme has been made applicable from
1.10.2006 retrospectively. Therefore, there is no justification
in the creation of artificial classification on the basis of the
jfoanz vkacsjdj 9 of 12
civil wp 4830-17.doc
impugned clarification. Such classification bears no
intelligible differentia whatsoever and in any case,
differentia, if any, has no nexus whatsoever with the
objective of the scheme, i.e., to compensate employees for
stagnation on account of lack of promotional avenues, whilst
in service. Thus, construed we detect no error in the view
taken by the Tribunal in the impugned judgment and order.
11. The G.R. dated 1.4.2010 was quite clear in that the
ACP Scheme was made applicable with retrospective effect
from 1.10.2006. Accordingly, there was neither any reason
nor any occasion for issuance of the impugned clarification,
which has the effect of excluding employees, who are
otherwise on par with the other employees, in the matter of
receipt of benefits under the ACP Scheme. Besides, we note
that the ACP Scheme contemplates only notional pay
fixation for the period between 1.10.2006 and 1.4.2010,
without there being any liability to make actual payment of
arrears. In the absence of any ambiguity in the G.R. dated
jfoanz vkacsjdj 10 of 12
civil wp 4830-17.doc
1.4.2010, there was no question of issuance of impugned
clarification. Further, it is impermissible for the State to
substantively modify the G.R. dated 1.4.2010, under the
guise of issuance of impugned clarification. Such a cut off
date is clearly discriminatory. There is no rationale behind
stating that the said scheme would not be applicable to
those who have retired in between 1.10.2006 to 31.3.2010.
If the said explanation is accepted, then those persons
retiring before 1.10.2006 would be given the benefit of that
scheme so also the persons retiring after 31.3.2010 would be
given the benefit of said scheme and only those persons
retiring in between 1.10.2006 to 31.3.2010 would be
deprived of the said benefits which is clearly discriminatory
and arbitrary and violative of Article 14 and hence, cannot be
allowed.
12. There is neither any jurisdictional error nor any
perversity in the view taken by the Tribunal in the impugned
judgment and order. We are, accordingly, satisfied that
jfoanz vkacsjdj 11 of 12
civil wp 4830-17.doc
there is no case made out to interfere with the impugned
judgment and order, hence, the Writ Petition is rejected.
[ SANDEEP K. SHINDE, J. ] [ SMT. V.K. TAHILRAMANI, J. ] jfoanz vkacsjdj 12 of 12
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!