Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bses Yamuna Power Ltd. vs Sh. Tarun Bhatnagar & Anr.
2011 Latest Caselaw 2409 Del

Citation : 2011 Latest Caselaw 2409 Del
Judgement Date : 5 May, 2011

Delhi High Court
Bses Yamuna Power Ltd. vs Sh. Tarun Bhatnagar & Anr. on 5 May, 2011
Author: Indermeet Kaur
*      IN THE HIGH COURT OF DELHI AT NEW DELHI


%                              Date of Judgment: 05.05.2011


+        R.S.A.No.15/2008 & CM Nos.1011-13/2008



BSES YAMUNA POWER LTD.                    ...........Appellant
               Through:              Mr.Sandeep Prabhakar and
                                     Mr.Prerna Mehta, Advocates.
                         Versus

SH. TARUN BHATNAGAR & ANR.    ........Respondents
                Through: Mr.Nandita Rao, Advocate.



CORAM:
HON'BLE MS. JUSTICE INDERMEET KAUR

     1. Whether the Reporters of local papers may be allowed to
        see the judgment?

     2. To be referred to the Reporter or not?             Yes

     3. Whether the judgment should be reported in the Digest?
                                                          Yes

INDERMEET KAUR, J. (Oral)

CM Nos.1012-13/2008 (for exemption)

Allowed subject to just exceptions.

R.S.A.No.15/2008 & CM No.1011/2008 (for stay)

1. This appeal has impugned the judgment and decree dated

24.10.2007 which had reversed the finding of the trail judge

dated 20.12.2003 whereby the suit filed by the plaintiff Sh. S.K.

Choudhary seeking a declaration (to the effect that he should be

granted his second time financial upgradation after 13 years of

service which had been denied to him be set aside and be

declared null and void; further prayer that he should be placed in

the pay scale of 15800-21100 with notional pay fixation of basic

pay of Rs. 17150/- from 01.01.1996 as also relief of mandatory

injunction i.e. payment of arrears in the aforenoted pay scale

w.e.f. 01.01.1996) had been dismissed. The impugned judgment

had reversed this finding. Suit of the plaintiff stood decreed.

2. Plaintiff was employed with defendant no. 2 since June

1984. He was an Executive Engineer. Vide the resolution of DVB

dated 29.04.1998, provisional pay scale for executive engineers

and superintendent engineers was worked out; this was a

modification of an earlier office order; second financial

upgradation was permitted to the plaintiff after having completed

13 years of service which he had completed in the year 1994; he

was thus entitled to the second financial upgradation; one

Mr.Jagdish Kumar had already got this benefit; plaintiff not

having got this benefit, he had filed the present suit.

3. In the written statement, it was stated that the second

entitlement of the plaintiff for financial upgradation was 8 years

after his first upgradation i.e. after 18 years of service. Plaintiff

had not completed 18 years of service; Sh. Jagdish Kumar was

working on an adhoc basis as an assistant engineer and he had

thereafter been selected by the UPSC and even in his case, he

was entitled for a second upgradation only after 18 years of

service.

4. In replication, the plaintiff made reference to the case of

one Mr. V.K. Sood who was given promotion after completion of

13 years of service.

5. On the pleadings of the parties, following issues were

framed:-

"1. Whether plaintiff is entitled to second time bound promotion after service of 13 years? OPP

2. Whether plaintiff is entitled to get the benefits of past service rendered in the Government Organization for the present suit? OPP

3. Whether plaintiff is liable to pay court fees on declaration? OPD

4. Relief."

6. Documentary evidence was led. The documents adduced

are, in fact, not in dispute.

A. The first document is the office order of the DVB

dated 23.07.1997. In terms of this office order, the time

bound promotional scale was introduced in the DVB. It

states that the employees of the DVB shall be entitled for a

first time bound promotional scale after completion of 10

years of regular service. The second time bound

promotional scale shall be given on a completion of further

8 years i.e. after 18 years of service from the date of their

induction.

B. The second document is the office order dated

30.04.1998. This order modifies the existing pay scales of

the following persons. It reads as follows:

"To revise the pay scales of the officers/employee, Delhi Vidyut Board w.e.f. .1.1996 and to pay the allowances alongwith revised scales of pay or pay the Vidyut Board (Revised pay) Rules 1998 (enclosed) as Appendix I) except in the case of Executive Engineer and Superintending Engineer in whose case the scales shall be as under which shall be provisional till further orders. Sl.No. Designation Existing Scale Revised scale

1. .................................................................................

      2.Suptd. Engineer 3700-5000             14300-400-18300                on
                                              completion     of      13   years
                                              service in group A i.e. on the
                                              14th years."


Learned counsel for the appellant has pointed out

that this was only a provisional pay scale. This document

had been heavily relied upon by the learned counsel for the

respondent to advance her submission that after 13 years

of service, the superintendent engineer is entitled to a

second financial upgradation.

C. The third document is the office order dated

20.11.2001. Vide this office order, the provisional pay scale

of the engineers which was being implemented w.e.f

01.01.1996 had been finalized.

This office order stated that the existing time bound

promotional pay scale will be allowed to continue.

Learned counsel for the appellant has pointed out

that the existing time bound promotional pay scale makes

the reference to the first scheme i.e. scheme of 21.07.1997

by virtue of which the second financial upgradation will be

granted only after 18 years of service and not after 13

years of service.

7. Arguments have been countered by the learned counsel for

the respondent. It is pointed out that the provisional pay scale

for superintendent engineers (which includes the plaintiff) had

come into effect provisionally on 30.04.1998. This was the cut-off

date; on this date, the plaintiff was admittedly eligible for the

second upgradation as he had completed 13 years of service.

This date would in fact be the relevant date for fixing the

financial upgradation of the eligibility criteria for the plaintiff.

Moreover, there is also no answer as to how Mr. V.K. Sood had

been granted a financial upgradation after 13 years of service.

Learned counsel for the respondent has drawn the attention of

this court to the affidavit which had been filed before this court

wherein this fact had been so stated in para 1. Copy of the

noting/order pertaining to this second time bound promotion

granted to Mr. V.K. Sood had also been perused. This was vide

order dated 13.06.2000. This document states that Mr. V.K. Sood

had completed 13 years of group A service; he was liable for the

revised pay scale with effect from 01.01.1996.

8. A counter affidavit (to this affidavit) had been filed by the

appellant. Para 7 states that Mr. V.K. Sood had only been

granted a provisional revised pay scale which was subsequently

adjusted once the pay scales were regularized in the year 2001.

At the request of the learned counsel for the respondent,

the record has also been produced from the Department. This

record shows that the second financial upgradation which had

been granted to Mr. V.K. Sood was only a provisional measure;

this financial upgradation had been adjusted at the time of

finalization of his accounts.

9. The documents on record support the case of the appellant.

An employee was entitled to claim a second time bound

promotional scale only after 18 years; the question of a second

financial upgradation after a period of 13 years was only

encompassed as a provisional measure; i.e. till the time and when

the final pay scale was notified on 20.11.2001. It stated that

"the existing second time bound promotional scale scheme is already continued".

10. This existing second time bound promotional scheme

admittedly refers to the scheme of 23.07.1991. This is also not

disputed before this court. In this view of the matter, it is clear

that the second financial upgradation could have been granted to

the plaintiff only after 18 years of his service. The impugned

judgment holding otherwise is a perverse finding. It is liable to

be set aside.

11. The contention of the learned counsel for the appellant that

she had completed the 13 years of her service admittedly on or

before 30.04.1998 i.e. at the time when the provisional pay scale

had been introduced and thus the plaintiff was eligible on that

date and had to be considered is an argument to be noted only to

be rejected. Admittedly, as per the case of the respondent, the

office order of 30.04.1998 was provisional; the word „provisional‟

as is evident from its meaning makes reference to a temporary

period i.e. a fill-in-gap arrangement till the time when the matter

is finally decided. Admittedly, this provisional pay scale of

30.04.1998 was finally settled on 20.11.2001, on which date the

office order clearly states that the existing time bound

promotional scale scheme will continue; there is no dispute that

the existing second time bound promotional scale scheme makes

reference to the scheme of 23.07.1997 which stipulated that a

second financial upgradation will be granted to an employee only

after 18 years of service.

12. Reliance by the learned counsel for the respondent on

the judgment reported in (2010) 2 SCC 422 Union of India Vs.

Kartick Chandra Mondal is misplaced. In this case the office

memorandum was under consideration which was in express

language; there being no intention expressed in the notification

that it would apply retrospectively; it could not be given a

retrospective effect. Ratio is wholly inapplicable. In the instant

case what is under consideration and vehemently relied upon by

the respondent is the office order dated 30.4.1998; the intent

gathered from this document is clear; it clearly specifies that this

pay scale is only provisional.

13. The arguments on discrimination has also been answered

after the perusal of the record. The provisional upgradation

granted to Mr. V.K. Sood had been adjusted against his final

dues.

14. The appeal is accordingly allowed. Substantial question of

law is answered in favour of the appellant and against the

respondent. Suit of the plaintiff is decreed. Pending application

is disposed of.

INDERMEET KAUR, J.

MAY 05, 2011 SS/nandan

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter