Citation : 2012 Latest Caselaw 2462 Del
Judgement Date : 17 April, 2012
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment reserved on: 10.4.2012
Judgment pronounced on: 17.4.2012
+ W.P.(C) 22515-22518/2005 & CM No.14692-14694/2005, 6787/2006,
7955/2006, 15087/2008 & 1536/2012
Indian Telecom Service Association & Others ... Petitioners
versus
Union of India & Others ... Respondents
+ W.P.(C) 22217-22257/2005 & CMs No.14646/2005, 14648/2005
Arun Gupta And Others ... Petitioners
versus
Union of India & Others ... Respondents
+ W.P.(C) 22258-22463/2005 & CMs No.14652/2005 & 14655/2005
Mukesh Kumar Chauhan And Others ... Petitioners
versus
Union of India & Others ... Respondents
+ W.P.(C) 22783/2005
S.K.Talware ... Petitioner
versus
Union of India ... Respondents
W.P(C) 23124-23126/2005 Page 1 of 26
+ W.P.(C) 22784-22788/2005 & CM No.16074/2005
Pushpender Singh And Others ... Petitioners
versus
Union of India ... Respondents
+ W.P.(C) 22789-22847/2005 & CMs No.12817/2006, 13732/2006
& 14503/2006
Akhilesh Trivedi ... Petitioners
versus
Union of India ... Respondents
+ W.P.(C) 23093/2005
Rakesh Kumar Tripathi ... Petitioner
versus
Union of India ... Respondents
+ W.P.(C) 23124-23126/2005
Awadhesh K. Singh And Others ... Petitioners
versus
Union of India & Others ... Respondents
W.P(C) 23124-23126/2005 Page 2 of 26
+ W.P.(C) 23655/2005
Gajender Kumar Yadav ... Petitioner
versus
Union of India & Others ... Respondents
+ W.P.(C) 12380-12382/2006 & CMs No.9467/2006, 11074/2008 &
14543/2008
MTNL Executive Welfare Association ... Petitioner
versus
Union of India & Another ... Respondents
+ W.P.(C) 17618/2006 & CMs No. 14588-14589/2006 & 170/2007
A.K.Sharma ... Petitioner
versus
Union of India & Others ... Respondents
+ W.P.(C) 3414/2007 & CM No.6396-6397/2007
Vinay Saran ... Petitioner
versus
Union of India & Others ... Respondents
Advocates who appeared in this case:
For the Petitioner : Mr. Parag Tripathi, Sr. Advocate with Mr. VSR Krishna and
Ms. Swati Sharma in WP(C) 22215-22257/2005
Mr. Yasoban Das, Sr. Advocate with Mr. A.K.Srivastava, Mr. Ashish
W.P(C) 23124-23126/2005 Page 3 of 26
Sindhu and Mr. Arvind Tiwari in WP(C) 22789/2005
Mr. A.K.Srivastava and Mr. Ashish Sindhu in WP(C) 22783/2005,
22784/2005, 22789/2005, 23093/2005, 23124/2005 & 23655/2005
For Respondent : Mr. A.S.Chandhiok, Additional Solicitor General with Mr. B.V.Niren,
Mr Prasouk Jain, Mr. Utkarsh Sharma & Mr. Pratap for UoI
Mr. Ravi Sikri with Mr. Vaibhav Kalra for MTNL
CORAM:
HON'BLE MR. JUSTICE BADAR DURREZ AHMED
HON'BLE MR. JUSTICE V.K.JAIN
V.K. JAIN, J.
1. This batch of writ petitions are directed against the orders dated 21.10.2005
and 31.10.2005 passed by the Central Administrative Tribunal, Delhi (hereinafter
referred to as the Tribunal) in OA No. 1963/2005 and other connected OAs.
2. Pursuant to its decision to set up a Public Sector Corporation viz. MTNL
from 1.4.1986, Government of India, Ministry of Communications, Department of
Telecommunications vide order dated 18.3.1986 directed that on commencement of
operations of MTNL w.e.f. 1.4.1986, the staff of Delhi and Bombay telephone
districts working within the jurisdiction of Union Territory of Delhi and Bombay,
New Bombay and Thane Municipal areas, will be deemed to be transferred on
deputation to MTNL, on existing terms and conditions without any deputation
allowance for a maximum period of 05 years. It was further directed that till the
terms and conditions of service in MTNL were decided and options were called
from the concerned Officers of Department of Telecommunications (DoT), the
posts which at that time were manned by the existing Officers of DoT would
continue to be manned by them, with DoT service conditions continuing to apply to
them. The staff working on deputation with MTNL was to have an option for
permanent absorption in the company, once the terms and conditions in this regard
were finalized.
On setting up of another Public Sector Corporation viz. Bharat Sanchar
Nigam Limited (BSNL), Government of India vide OM dated 30.9.2000 decided to
transfer the business of providing telecom services in the country to BSNL w.e.f.
1.10.2000. Department of Telecom Services and Department of Telecom
Operations, which were concerned with providing telecom services in the country
and maintaining the telecom network/telecom factories were separated and carved
out of the Department of Telecommunications (DoT). The assets and liabilities of
the aforesaid departments were also transferred to BSNL by a separate order. The
following interim arrangements were, inter alia, made vide the aforesaid order
dated 30.9.2000:
(i) The establishment (officers, staff, employees and industrial workers) sanctioned for exchanges/offices, in various telecom circles, metro districts of Calcutta and Chennai, project circles, civil, electrical and architectural wings, maintenance regions, specialized telecom, units namely Data Networks, National Centre for Electronic Switching, Technical and Development circle, Quality Assurance circle (except TEC), training institutions, other units like telecom factories, stores and electrification projects of
DoT/DTS/DTO (belonging to various organized services and cadres given in Annexure A to this letter) and posted in these circules/offices/units will stand transferred to Bharat Sanchar Nigam Limited along with their posts on existing terms and conditions, on as is where is basis, on deemed deputation without deputation allowance, with effect from 1st October, 2000, i.e., the date of taking over of telecom operations by the Company from DTS & DTO. Bharat Sanchar Nigam Limited will exercise control and supervision of staff working against these posts.
(ii) The organizational structure of restructured Department of Telecommunications (DoT) is given at Annexure „B‟ (Tables I to IV giving posts/units to be retained in DoT and to be transferred to BSNL). Consequent to residual work of DTS and DTO being transferred to DoT, it will continue to do the work allocated under Allocation of Business Rules. The officers and staff presently working in these posts will continue to work, until further orders, in their existing posts under DoT and all other officers and staff will stand transferred along with their posts on existing terms and conditions, on as is where is basis, on deemed deputation without deputation allowance w.e.f. 1.10.2000 to the Company.
(iii) x x x x
(iv) Officers and staff belonging to various Central Secretariat Services (mentioned in Annexure A) providing services to offices/units being transferred to the Company will stand transferred along with their posts, on as is where is basis, on deemed deputation, without existing terms and conditions of service. Further orders in the matter would be decided by DoT in consultation with
DoPT which is the cadre controlling authority of CSS.
(v) Officers and staff shall continue to be subject to all rules and regulations as are applicable to Government servants, including the CCS (CCA) Rules till such time as they are absorbed finally by the Company after they exercise their options. Their pay scales, salaries and allowances will continue to be governed by existing rules, regulations and orders.
3. By a Circular dated 24.3.2005 DoT called for options for absorption of
Group A Officers of Indian Telecom Service, Telegraph Traffic Service and
Telecom Factories Service. The aforesaid Circular, inter alia, stipulated as under:
"3. The effective date of absorption will be 1.10.2000.
x x x x
5.8 The officers would have four weeks to give their option. They should ensure that their options are received by the Circle/Units of MTNL & BSNL and the Establishment Division of DoT latest within one week of the option time limit.
x x x x
9. The option once exercised shall be final and will not be allowed to be withdrawn by the concerned officer at a later stage.
10. Officers not exercising any option as prescribed will be deemed to have opted for Government
service. No conditional option shall be accepted and any such offer shall be treated as if the officer has not exercised option for absorption in MTNL/BSNL.
x x x x
12. DoT will consider the option exercised by Group „A‟ officers along with the availability of posts in MTNL/BSNL and the personnel requirement of these organizations and make final allocation of officers to MTNL/BSNL or retention in DoT depending on the organizational needs and public interest. The decision of DoT in this regard shall be final and binding on the officer. MTNL/BSNL would absorb optees as would be allocated by DoT."
4. The Circular dated 24.3.2005 calling for options from Group „A‟ Officers of
Indian Telecom Service, Telegraph Traffic Service and Telecom Factories Service
was challenged by the petitioners herein, by way of various Original Applications
filed by them before the Tribunal. Besides seeking quashing of the circular dated
24.3.2005 the petitioners also sought directions to the respondents to formulate a
just, fair and comprehensive policy for absorption of those persons, who opted for
absorption in BSNL/MTNL as well as for those who did not opt absorption in these
organizations. In OA No. 1963/2005 the petitioners also sought the striking down
of provisions of clauses 1 to 7 of Rule 37-A of CCS (Pension) Rules 1972 besides
seeking their continuance in DoT as Government employees.
5. The Tribunal on hearing the parties reached the following conclusions:
(1) Terms and conditions for absorption in BSNL/MTNL for Group „A‟ officers contained in OM dated 4.10.2005 are comprehensive enough. Combined with them the assurances provided on behalf of the Government as respects allocation/absorption as well as recovery on the ad hoc amount, these instructions would enable the concerned employees to exercise an informed option for absorption in MTNL/BSNL.
(2) On absorption these officers will certainly gain in monetary terms by availing corresponding IDA pay scales, which are higher than the existing CDA pay scales available in the Government.
(3) There is no infirmity or illegality in insertion of rule 37-
A CCS (Pension) Rules, 1972 vide notification dated 30.9.2000. In our considered view, it cannot be said to be an excessive piece of legislation at all.
(4) Since a bulk of officers in BSNL/MTNL have been absorbed from 1.10.2000 no differential treatment can be accorded to Group „A‟ officers insofar as the question of effective date of absorption is concerned.
While disposing of the OAs the Tribunal also directed respondent No.1 i.e.
Secretary, DoT to extend the date of submission of options up to 30.11.2005,
making it clear that thereafter the respondents would be at liberty to take
appropriate decision on such options.
6. The main issue which arises for our consideration in this case is as to
whether the respondents were entitled, in law, to notify 1.10.2000 as the date of
absorption of the petitioners in BSNL/MTNL.
Rule 37-A of CCS (Pension) Rules, 1972, on which reliance was placed by
Shri Parag Tripathi, learned Senior Counsel for the petitioners as well as by Shri
A.S.Chandiok learned Additional Solicitor General representing Union of India and
its Departments, to the extent it is relevant, reads as under:
37-A. Conditions for payment of pension on absorption consequent upon conversion of a Government Department into a Central Autonomous Body or a Public Sector Undertaking:-
(1) On conversion of a department of the Central Government into a Public Sector Undertaking or an Autonomous Body, all Government servants of that Department shall be transferred en masse to that Public Sector Undertaking or Autonomous Body, as the case may be, on terms of foreign service without any deputation allowance till, such time as they get absorbed in the said undertaking or body, as the case may be, and such transferred Government servants shall be absorbed in the Public Sector Undertaking or Autonomous Body, as the case may be, with effect from such date as may be notified by the Government.
(2) The Central Government shall allow the transferred Government servants an option to revert back to the Government or to seek permanent absorption in the Public Sector Undertaking or Autonomous Body, as the case may be.
(3) The option referred to sub-rule (2) shall be exercised by every transferred Government servant in such manner
and within such period as may be specified by the Government.
(4) The permanent absorption of the Government servant as employees of the Public Sector Undertaking or Autonomous Body shall take effect from the date on which their options are accepted by the Government and on and from the date of such acceptance, such employees shall cease to be Government servants and they shall be deemed to have retired from Government service.
(5) Upon absorption of Government servants in the Public Sector Undertaking or Autonomous Body, the posts which they were holding in the Government before such absorption shall stand abolished.
(6) The employees who opt to revert to Government service shall be re-deployed through the surplus cell of the Government.
(7) The employees including quasi-permanent and temporary employees but excluding casual labourers, who opt for permanent absorption in the Public Sector Undertaking or Autonomous Body, shall on and from the date of absorption be governed by the rules and regulations or bye-laws of the Public Sector Undertaking or Autonomous Body, as the case may be.
7. Relying upon Sub-Rule (4), extracted above, Shri Parag Tripathi, learned
Senior Counsel for the petitioners contended that the Rule 37-A, which is the only
rule providing for en masse transfer of Government servants working in a
department to the Public Sector Undertaking concerned, on conversion of the
department, in which these Government servants are working, into a PSU or an
autonomous body, does not empower the Government to notify a date prior to the
date on which the options exercised by the Government servants are accepted by it,
as the deemed date of absorption of such Government servants in the Public Sector
Undertaking concerned. The learned Additional Solicitor General on the other
hand contended that since Sub-Rule (1) of Rule 37-A empowers the Government to
fix any date from which the absorption of the Government servants is to take place
in the PSU concerned, such a date could also be a date prior to inviting options in
terms of Sub-Rule (2). He further submitted that since Sub-Rule (1) uses the
expression "absorption" as against the expression "permanent absorption" used in
Sub-Rule (2) and Sub-Rule (4), there could be an initial absorption of the
petitioners in terms of Sub-Rule (1) even from a date prior to inviting options from
Government servants concerned which would also relate back to the date of initial
absorption fixed by the Government in exercise of powers conferred upon it by
Sub-Rule (1) of Rule 37-A. This, however, was countered by the learned Senior
Counsel for the petitioners who contended that the expression "absorption" and
"permanent absorption" have been used interchangeably and there is only one
absorption of the Government servants concerned, which can take place after
inviting options from them in terms of Sub-Rule (2). He also submitted that Sub-
Rule (1) cannot be interpreted de hors the other provisions of Rule 37-A and
therefore the Government could not have fixed a date prior to the date on which
options were invited from the petitioners.
8. It can hardly be disputed that while interpreting a statutory Rule, the Court is
required as far as is possible, to give a meaningful effect to all the provisions
contained in that Rule and it would not be appropriate to interpret one Rule in
isolation, without taking into consideration the intent and purport of other Rules.
All the Sub-Rules forming part of Rule 37-A of CCS (Pension) Rules stipulate
various conditions for payment of pension on absorption consequent upon
conversion of a Government department into a Central Autonomous Body or a
Public Sector Undertaking. The attempt of the Court therefore has to be to give
effect to all these conditions, while interpreting the Rule. It is true that Sub-Rule
(1) empowers the Government to notify a date from which the absorption of the
Government servants transferred en masse to a Public Sector Undertaking or an
Autonomous Body, has to become effective. Had there been no other Sub-Rule in
Rule 37-A or had there been nothing in other Sub-Rules of Rule 37-A which would
negate the interpretation suggested by the learned Additional Solicitor General, it
could be possible for the respondents to contend that the Government in its wisdom
having notified 1.10.2000 as the date with effect from which the absorption of the
petitioners into BSNL/MTNL was to take place, the petitioners are not entitled to
challenge the decision taken by the Government and if the date notified by the
Government in this regard was not acceptable to them, they were at liberty not to
opt for the absorption in the BSNL/MTNL. However, the provisions contained in
Sub-Rule (2) and Sub-Rule (4) clearly negate the interpretation suggested by the
learned Additional Solicitor General. The scheme of absorption, as contained in
Rule 37-A is that: (i) on conversion of a department into a Public Sector
Undertaking/Autonomous Body all the Government servants of that department
stand transferred en masse to the PSU/Autonomous Body; (ii) the Government
servants who are so transferred to the PSU/Autonomous Body are on deemed
foreign service with the PSU/Autonomous Body concerned, though without any
deputation allowance; (iii) they continue to be on foreign service with the
PSU/Autonomous Body concerned till they are absorbed in that Undertaking/Body;
(iv) once the en masse transfer of Government servants in terms of Sub-Rule (1)
has taken place, the Government has to give an option to them either to revert to
Government service or to seek permanent absorption in the
Undertaking/Autonomous Body concerned; (v) those employees who opt for
permanent absorption in the PSU/Autonomous Body concerned cease to be
Government servants and are deemed to have retired from service, with effect from
the date the options exercised by them are accepted by the Government; (vi) those
Government servants who do not opt for permanent absorption in the
PSU/Autonomous Body concerned stand reverted to the Government and have to
be re-deployed through its surplus cell.
If we accept the contentions made by the learned Additional Solicitor
General that the Government could have fixed 1.10.2000 as the deemed date of
absorption of the petitioners in MTNL/BSNL that would be wholly contrary to the
express provisions contained Sub-Rule (4), which clearly stipulates that those who
opt for absorption in the PSU/Autonomous Body concerned cease to be
Government servants from the date their option is accepted by the Court. This
would render Sub-Rule (2) and Sub-Rule (3) of Rule 37-A of CCS (Pension) Rule
absolutely redundant. Any attempt to fix a date prior to inviting options from
Government servants in terms of Sub-Rule (2) of Rule 37-A, in our opinion would
be violative of Sub-Rule (2) and Sub-Rule (4) of the Rule 37-A, and therefore we
cannot accept the interpretation suggested by the respondents. We are in
agreement with the learned Senior Counsel for the petitioners that the expressions
"absorption" and "permanent absorption" have been used interchangeably in
various Sub-Rules of Rule 37-A and the scheme contained in the said Rule does
not envisage two absorptions i.e. initial absorption followed by a permanent
absorption, after giving option to the Government servants in terms of Sub-Rule (2)
of the said Rule. In fact even the Circular dated 24.3.2005 whereby options were
invited by the Government does not use the expression "permanent absorption".
The heading refers to "option for absorption". Clauses (i) and (ii) of the OM refer
to "absorption", Clause (iii) provides that the "effective date of absorption" will be
1.10.2000. Clause (x) speaks of option „for absorption‟ in BSNL/MTNL. There
was a prescribed proforma for exercise of option by the Government servants
concerned. The Sub-Heading given on the proforma speaks of "absorption"
whereas Clauses (ii) and (iii) refer to "permanent absorption". This also indicates
that the expression "absorption" and "permanent absorption" are being used
interchangeably and the scheme contained in Rule 37-A of CCS (Pension) Rules
does not envisage an absorption/initial absorption, followed by permanent
absorption.
At this stage we would also like to refer to Clause (v) of the OM dated
30.9.2000, whereby the petitioners, along with others, were transferred en masse to
BSNL/MTNL. The OM stipulated that the Officers/staff shall continue to be
subject to all rules and regulations as are applicable to Government servants
including CCS (CCA) Rules till such time as they are absorbed finally by the
company, after they exercise their option. This clearly shows that the Government
servants who were transferred en masse to BSNL/MTNL continued to be
Government servants till they are absorbed in BSNL/MTNL as the case may be. If
we accept the construction suggested by the learned Additional Solicitor General, it
would mean that despite being absorbed/initially absorbed in BSNL/MTNL, the
Government servants who were transferred en masse to these PSUs continued to be
governed by the rules applicable to Government servants, during the period
between their absorption/initial absorption and their permanent absorption. Once a
Government servant is absorbed in a PSU, he cannot be governed by the Rules
applicable to Government servants and it is the rules and regulations of the PSU
concerned which shall apply to him. If the PSU concerned needs time to frame its
own rules and regulations, nothing prevents it from adopting such of the rules
applicable to the Government servants as are deemed appropriate by it for its
employees. But it cannot be said that the rules applicable to the Government
servants, would continue to apply to the Government servants who are
absorbed/initially absorbed even when such rules have not been adopted by the
concerned PSU. Therefore, we have no hesitation in holding that the petitioners
continued to be on Foreign Service with BSNL/MTNL till the date options were
given to them in terms of Sub-Rule (2) of Rule 37-A and the options exercised by
them were accepted by the Government. Of course, the Government was
competent to decide the manner in which as well as the period within which such
options were to be exercised by the petitioners, but, it could not have fixed a date
prior to the date of inviting options as the date of absorption envisaged in Sub-Rule
(1) of Rule 37-A.
9. Even if we presume, for the sake of argument, that in exercise of the power
conferred by it of Sub-Rule (1) of Rule 37-A the Government could have fixed
1.10.2000 the date of absorption/initial absorption of the petitioners that does not
advance the case of the respondents in any manner for the simple reason that in
view of the express provision contained in Sub-Rule (4) of the said Rule the
petitioners continue to be Government servants till the options in terms of Sub-
Rule (2) were invited from them and those options were accepted by the
Government. Even if we proceed on the assumption that the scheme of the Rule
envisaged two absorptions one being the absorption/initial absorption and the other
being permanent absorption, it cannot be disputed that the date of permanent
absorption cannot be a date prior to inviting options to revert to Government or to
seek permanent absorption in the PSU concerned.
10. Therefore, since the options were invited by the Government only on 24th
March 2005 it was not permissible for the Government to fix 1.10.2000 as the date
of permanent absorption of the petitioners. Since the Circular dated 24.3.2005
clearly stipulated that the effective date of absorption will be 1.10.2000, the date
fixed by the Government was in clear violation of the mandate of Sub-Rule (4) of
Rule 37-A. On account of the Government having stipulated 1.10.2000 as the
effective date of absorption, the petitioners did not get an opportunity to exercise
the option in terms of Sub-Rule (2) of Rule 37-A which envisaged absorption from
a date subsequent to the date of inviting options from the Government servants in
this regard. Had the Government while issuing Circular dated 24.3.2005 fixed any
date subsequent to 24.3.2005 as the effective date of absorption, the petitioners
would have been in a position to take an informed decision as to whether they
wanted to opt for absorption/permanent absorption in BSNL/MTNL or wanted to
revert to the Government. We therefore hold that the effective date of absorption
notified by the Government vide Circular dated 24.32005 was illegal being
violative of Sub-Rule (4) of Rule 37-A of CCS (Pension) Rules, 1972.
11. It was contended by the learned Additional Solicitor General that there has to
be a uniform date for permanent absorption of those Government servants, who
were en masse transferred to BSNL/MTNL and since most of the employees have
already accepted 1.10.2000 as the deemed date of absorption, a different date
should be fixed in the case of the petitioners. This, however, was contested by the
learned Counsel for the respondents, who stated that different deemed dates for
absorption were fixed in respect of those Government servants who were en masse
transferred to MTNL. The learned Additional Solicitor General on instructions
informed that no uniform deemed date of allotment was fixed in respect of all the
Government servants who were en masse transferred to MTNL and there were
certain categories of employees, in whose case the deemed date of absorption in
MTNL was different from the deemed date of absorption of other Government
servants who were transferred to that company. Thus, the respondents themselves
have not maintained a uniform deemed date for absorption of all the Government
servants who were transferred to MTNL. In any case, since we are of the view that
the respondents could not have notified a date prior to inviting options in terms of
Sub-Rule (2) of Rule 37-A as the deemed date of absorption of the petitioners in
MTNL/BSNL, the relief to the petitioners cannot be denied merely because it
would result in them being absorbed from a date different from the date with effect
from which most other employees were absorbed.
12. During the course of arguments, it was contended by the learned Additional
Solicitor General that out of almost 4 lakh Government servants, who were
transferred en masse to BSNL, almost all accept a few hundred Group „A‟ Officers
who are petitioners before this Court, have accepted 1.10.2000 as the date of their
absorption in BSNL. This was also the view taken by the Tribunal which felt that a
small segment of Officers belonging to Group „A‟ cannot be allowed a prospective
date of absorption which is different from 1.10.2000. We, however, are not in
agreement with the view taken by the Tribunal in this regard. If the mandate of the
law requires the Government to act in a particular manner, the Government is
required to act in that very manner and an illegal act of the Government can be
challenged by any person aggrieved from such an act even if that act is accepted by
most others.
13. The next question which comes up for consideration before us is as to what
should be the effective date of permanent absorption of those petitioners in service
of BSNL/MTNL, who opt for permanent absorption instead of reverting to the
Government. Since the options from the petitioners were invited only on 24.3.2005
it has to be a date post 24.3.2005. More than 7 years have passed since the Circular
inviting options from the petitioners and others was issued. We note that vide an
interim order dated 28.11.2005 this Court after hearing the learned Counsel for the
parties, and in terms of the prayer made by the Counsel appearing for the
petitioners allowed them further 10 days time to enable them to exercise their
option. It was directed that any option, if exercised by the petitioners in terms of
the order passed by the respondents and any other order passed by the respondents
during pendency of the writ petition would be subject to the result of the writ
petitions. It was also made clear that if the petitions are allowed and any adverse
order was passed by the respondents, in the meanwhile, the same would abide by
the final order to be passed in the writ petition. This order which was passed at the
instance of the petitioners gave them one more opportunity to exercise the option of
whether to get absorbed in BSNL/MTNL or to revert to Government service. The
issue of the effective date of absorption being subjudice, the petitioners were to
decide within 10 days from 28.11.2005 as to whether they wanted to be absorbed in
BSNL/MTNL or wanted to come back to the Government and for those who were
to seek absorption in BSNL/MTNL, this Court was to decide as to what would be
deemed date of their absorption in BSNL/MTNL. During the course of arguments
we were informed that none of the petitioners‟ exercised the option in terms of the
order dated 28.11.2005. We deem it appropriate to give one final opportunity to
the petitioners to exercise an option, within two weeks from today as to whether
they want to be permanently absorbed in BSNL/MTNL or want to revert to
Government service. We also direct that 8.12.2005 i.e. 10 days from passing the
order dated 28.11.2005 shall be the deemed date of permanent absorption of those
petitioners who exercise the option to be permanently absorbed in BSNL/MTNL.
We make it clear that such of the petitioners who do not exercise any option in
terms of this order shall stand reverted to Government service on expiry of two
weeks from the date of this order and BSNL/MTNL shall forthwith relieve them
from its service so as to enable them to join Government duty.
14. During the course of arguments some of the petitioners sought a direction to
the respondents to frame an appropriate scheme for redeployment of those persons
who opt to revert to Government service. As noticed earlier, Sub-Rule (6) of Rule
37-A stipulates that the employees who opt to revert to Government service shall
be redeployed through the surplus cell of the Government. It is therefore the duty
of the surplus cell of the Government to redeploy them in an appropriate manner.
We do not know which department Government is in a position to accommodate
such of the petitioners who opt to revert to government service. In our opinion this
is an issue which can be properly addressed only by the Government and not by the
Court, particularly when we have no information nor has any material been made
available to us with respect to this aspect of the matter.
15. During the course of arguments, relying upon Sub-Rules (8) & (21) of Rule
37-A, the learned Additional Solicitor General contended that the interest of the
petitioners would not, in any manner, be prejudicially effected in case 1.10.2000 is
taken as the date of their permanent absorption. This, however, was disputed by
the learned Counsel for the petitioners who contended that the quantum of
pensionary benefits to those who opt for permanent absorption in BSNL/MTNL
would depend upon the date which is fixed as the deemed date for their permanent
absorption.
"Sub-Rule (8) of Rule 37-A of CCS (Pension) Rules reads as under:
A permanent Government servant who has been absorbed as an employee of a Public Sector Undertaking or Autonomous Body shall be eligible for pensionary benefits on the basis of combined service rendered by him in the Government and in the Public Sector Undertaking or Autonomous Body in accordance with the formula for calculation of pension/family pension under these rules as may be in force at the time of his retirement from the Public Sector Undertaking or Autonomous Body, as the case may be or at his option, to receive pro-rata retirement benefits for the service rendered under the Central Government in accordance with the orders issued by the Central Government."
Sub-Rule (21) of Rule 37-A of CCS (Pension) Rules, reads as under:
"Nothing contained in sub-rules (12) to (20) shall apply in the case of conversion of the Departments of Telecom Services and Telecom Operations into Bharat Sanchar Nigam Limited, in which case the pensionary benefits including family pension shall be paid by the Government."
It is evident from a bare reading of this Rule that if the employee who is
permanently absorbed in PSU/Autonomous Body concerned exercises the option to
receive pro-rata retirement benefits for the service rendered under the Central
Government he will get pensionary benefits up to 30.9.2000 if 1.10.2000 is taken
as the deemed date of his permanent absorption in BSNL/MTNL. If however a
date subsequent to 24.3.2005 is fixed as the deemed date of permanent absorption
he will get pro-rata retirement benefits till that date. In other words, if 8.12.2005 is
fixed as the deemed date of permanent absorption, a person opting for permanent
absorption in BSNL/MTNL would be entitled to pro-rata retirement benefits such
as pension up to 9.12.2005. We, therefore, cannot accept the contention that the
decision of the Government to fix 1.10.2000 as the deemed date of permanent
absorption of the petitioners does not prejudicially affect them in any manner.
ORDER
For the reasons stated hereinabove we dispose of these writ petitions in terms
of the following directions:
i) The deemed date of absorption of the petitioners fixed as 1.10.2000, is
held to be illegal, being contrary to Rule 37-A (4) of CCS (Pension)
Rules;
ii) The deemed date of permanent absorption of such of the petitioners
who seek permanent absorption in BSNL/MTNL shall be 8.12.2005;
iii) The petitioners before this Court are given an option, to be exercised
within two weeks from the date of this order, to revert to the
Government or to seek permanent absorption in BSNL/MTNL as the
case may be;
iv) Those Government servants who have already accepted permanent
absorption w.e.f. 1.10.2000 will not be entitled to exercise a fresh
option in terms of this order;
v) BSNL/MTNL shall relieve such of the petitioners, who opt to revert
to Government service within 2 weeks of receipt of options from
them;
vi) Such of the petitioners who opt to revert to the Government shall
be appropriately redeployed by the Government in Government
service through surplus cell of the Government. We have no doubt in
our mind that the Government would not like to keep such of the
petitioners who opt to revert to the Government idle and, subject
to availability of the positions with it, give them such work as is
deemed appropriate to be performed by them.
In view of the order passed, all the pending applications also stand disposed
of. In the facts and circumstances of the case there will be no order as to costs.
V.K.JAIN, J
BADAR DURREZ AHMED, J
APRIL 17, 2012 vn
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!