Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vinay Saran vs Union Of India & Ors
2012 Latest Caselaw 2466 Del

Citation : 2012 Latest Caselaw 2466 Del
Judgement Date : 17 April, 2012

Delhi High Court
Vinay Saran vs Union Of India & Ors on 17 April, 2012
Author: V. K. Jain
       *      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) 3414/2007                                            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) 3414/2007                                          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) 3414/2007                                                        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

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter