Citation : 2009 Latest Caselaw 5161 Del
Judgement Date : 11 December, 2009
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ W.P. (C.) No.13784/2009
% Date of Decision: 11.12.2009
Municipal Corporation of Delhi .... Petitioner
Through Mr.Sanjeev Sabharwal, Standing
counsel for MCD with Mr.Alok Singh,
Advocate
Versus
Mahinder Singh & Others .... Respondents
Through Nemo.
CORAM:
HON'BLE MR. JUSTICE ANIL KUMAR
HON'BLE MR. JUSTICE VIPIN SANGHI
1. Whether reporters of Local papers may be YES
allowed to see the judgment?
2. To be referred to the reporter or not? NO
3. Whether the judgment should be reported in NO
the Digest?
ANIL KUMAR, J.
*
The petitioner, Municipal Corporation of Delhi, has impugned the
order dated 15th May, 2009 in TA No.230 of 2009, Dharam Singh and
another v. Commissioner, Municipal Corporation of Delhi and TA
No.251 of 2009, Mahinder Singh and others v. Commissioner,
Municipal Corporation of Delhi directing the petitioner to grant to the
respondents the same pay scale which is paid to the Security Guards
who are attached to the Hospitals of the petitioner, and fixing the pay of
the respondents in the scale of Rs.210-250/- with effect from 9th
December, 1985. However, payment of the arrears of the said scale has
been restricted from the actual date of filing of the writ petitions by the
respondents.
The respondents had been appointed as Chowkidars in the pay
scale of Rs.196-232. In 2002 they came to know that Security Guards
and Gunmen who had similar duties and who were interchangeable
with the Chowkidars but who were attached to the Hospital were getting
higher pay scales. It transpired that Security Guards and Gunmen in
the Departments attached to the Hospitals were granted higher pay
scales pursuant to the resolution dated 17th May, 1985.
The respondents also relied on the orders passed in writ petition
No.1610-18 of 2005 filed by some other Chowkidars claiming parity
with the Security Guards and Gunmen having higher pay scale which
was allowed by the High Court by order dated 20th February, 2006.
Letters patent appeal filed by the petitioner against the said order has
also been dismissed.
The writ petitions filed by the respondents were transferred to the
Tribunal and renumbered as TA No.230/2009 and 251/2009 upon
jurisdiction in respect of service matters of MCD employees being vested
in the Tribunal. The petitioners had contested the transfer applications
on the ground that respondents were appointed pursuant to specific
recruitment rules promulgated on 23rd May, 1974 to the post of
Chowkidars in the pay scale of 70-85 which was revised to Rs.196-232.
It was contended that after almost a decade they cannot contend that
they are entitled to better pay scale and their claim is barred by
limitation. Regarding the judgment of the High court in case of
similarly placed Chowkidars who had also claimed parity with the
Security Guards and Gunmen, the petitioner contended that the High
court had not gone into the details, and consequently the benefits
which was granted to Chowkidars who had filed the writ petition cannot
be extended to Chowkidars in the present writ petitions. The relief
prayed by the respondents was also opposed on the ground that the
work is not identical and basic qualification for employment are
different.
The petitioner cannot refute that the Chowkidars in the caretaker
departments can be exchanged with the Security Guards and Gunmen
deployed in the hospitals of the petitioner as the jobs are
interchangeable. In the circumstances, the petitioner cannot contend
that their work is not identical on the basis of difference of qualification.
The judgment passed in Writ Petition (Civil) No.1601-18 of 2005 on 20th
February, 2006 cannot be distinguished by the petitioner on the ground
that the High Court had not gone into the details. The Letters patent
appeal filed by the petitioner has already been dismissed and the said
decision has attained finality. Therefore, the Tribunal was justified in
relying on the order of the High court dated 20th February, 2002 and
granting notionally the same pay scale to the respondents which is
granted to the Security Guards and Gunmen of the petitioner who are
attached to the Hospitals. The petitioner has also failed to make out a
case for creating a different class of Chowkidars in the pay scale of
Rs.196-232 vis a vis Security Guards and Gunmen in the pay scale of
Rs.210-250. The resolution of the petitioner dated 17th May, 1985
could not be the sole basis for granting a better pay scale to the
Security Guards and Gunmen in MCD Hospitals and not granting the
pay scale of Rs.210-250/- to the Chowkidars in the caretaker
department who had been given a pay scale of Rs.196-232/-. In the
circumstances, the order of the Tribunal cannot be faulted and there
are no grounds to interfere with the same.
Regarding the plea of the limitation for the claims of the
respondent, we find no merit in the petitioners submission as the
arrears have been granted to the respondents from the date of filing of
their respective writ petitions and not from the date notional pay scales
have granted to the respondents. Reference may be made to the
Supreme Court decision in M.R.Gupta v. Union of India, 1995(5) SCC
628. In the circumstances, the Tribunal's order dated 15th May, 2009
does not suffer from any irregularity or illegality which will require
interference by this court in exercise of its jurisdiction under Article 226
of the Constitution of India. The writ petition, in the facts and
circumstances, is without any merit and it is, therefore, dismissed.
ANIL KUMAR, J.
December 11, 2009 VIPIN SANGHI, J. 'Dev'
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!