Citation : 2013 Latest Caselaw 3274 Del
Judgement Date : 29 July, 2013
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ W.P.(C) No.6518/2010
% 29th July, 2013
CHARANJEET KAUR ..... Petitioner
Through: Mr. Baljit Singh, Advocate with Mr.
Ajai Kumar, Advocate.
versus
GOVERNMENT OF N.C.T. OF DELHI AND ORS. ..... Respondents
Through: Mr. S.K. Garg, Advocate for respondent Nos.1 to 3.
Mr. Rajiv Aneja, Advocate with Ms. Jyoti Taneja, Advocate for respondent Nos.4 and 5.
CORAM:
HON'BLE MR. JUSTICE VALMIKI J. MEHTA To be referred to the Reporter or not? Yes VALMIKI J. MEHTA, J (ORAL)
1. By this writ petition, the petitioner-Ms. Charanjeet Kaur prays
for the relief of grant of arrears of pay for the period from 2.4.2007 to
31.3.2008 on account of implementation of recommendations of Sixth Pay
Commission.
2. It is not in issue that the Director of Education/respondent No.2
has by its order dated 11.2.2009 directed implementation of the Sixth Pay
Commission Report with respect to schools in Delhi. Para 8 of the order
dated 11.2.2009 directs payment to teachers and other employees of the
schools. 40% of the amount was to be paid by 30.4.2009 and remaining
60% was to be paid by 31.10.2009. Respondent No.4-St. Francis DE Sales
Senior Secondary School is admittedly governed by the provisions of the
Delhi School Education Act and Rules, 1973 and is bound by the orders
issued by the Director of Education. The Director of Education has also
written a specific letter dated 4.12.2010 as regards the petitioner to the
respondent No.4-school whereby the Director of Education has informed the
respondent No.4-school to make the payment to the petitioner as claimed in
the present writ petition. This letter dated 4.12.2010 reads as under:-
"No.F.1285 Dated: 4/12/10
To,
The Principal,
St. Francis De Sales S.S. School,
Janak Puri, New Delhi.
Sub: Reg. Matter of Charanjit Kaur Vs. GNCTD of Delhi & Ors.
Sir,
On the subject cited above, you are hereby informed that Smt. Charanjit Kaur, PET is entitled for payment of arrears for the period i.e 2.4.2007 to 31.3.2008 irrespective of probation period in pursuant of revision of pay scales as per Sec.10(1) of DSER Act, 1973. In this regard, you are requested that compliance reports of the said matter may be submitted at the earliest in this office.
D.E.O.(ZONE-18)"
3. The only defence of the respondent No.4-school is that since
the petitioner was a probationer, she cannot be paid amounts in terms of the
order of the Director of Education dated 11.2.2009. It is argued that as per
provisions of Delhi School Education Act and Rules, 1973, rules governing
government employees will be applicable to employees of the schools. For
this purpose the following paragraph in a commentary (Delhi Education
Mannual) pertaining to Delhi Schools is relied upon:-
"3. In matter of discipline/leave: There is a provision in the Delhi School Education Act and Rules, 1973 and Rules made thereunder, the applicability of Rules governing Government employees will be applicable to the employees of Aided/Unaided Schools where the Act and Rules made thereunder is silent."
4. It is argued that since the FRSR with respect to Government
servants accordingly applies, therefore, in terms of FR 26 and FR 9(6)(a) a
probationer is excluded from being paid increments which are payable to a
regular employee. It is argued that since the petitioner was a probationer
who was not confirmed, therefore petitioner cannot be said to be on „duty‟
and hence is not entitled to the payment in terms of the Sixth Pay
Commission Report and the order of the Director of Education dated
11.2.2009.
5. I am afraid that the arguments urged on behalf of respondent
No.4-school are misplaced and are rejected for the following reasons.
(i) Firstly the respondent No.4-school way back on 4.12.2010 was
communicated by the Director of Education its decision with respect to the
petitioner that the respondent No.4-school has to make the arrears of
payment for the probation period, and this order of the Director of Education
specifically with respect to the petitioner has not been challenged or got set
aside by the respondent No.4 -school.
(ii) Secondly, there is nothing in the order dated 11.2.2009 of the Director
of Education which excludes teachers for payment of benefits of Sixth Pay
Commission Report merely because that teacher is a probationer. Para 8 of
the order dated 11.2.2009 is very clear and it includes every teacher and
employee of the school i.e probationers are not excluded. This para 8 reads
as under:-
"8. Teachers and other employees shall be paid the first instalment of their arrears @ 40% of the total amount by 30 th April, 2009 by the schools. The second instalment of arrears i.e., the remaining 60% shall be paid by 31st October, 2009."
(iii) Thirdly, the contention of the counsel for the respondent No.4 is
misconceived that FRSR will apply to deny the benefits to probationary
teachers in schools. Firstly, without actually filing the circular dated
25.3.1991, it cannot be argued before the Court as to what should be taken
as the content of the circular dated 25.3.1991. Then, it may be mentioned
that the circular which is relied upon is of the year 1991 whereas the order of
the Director of Education which is relied upon by the petitioner for payment
in terms of the Sixth Pay Commission Report is much later of the year 2009
and the same specifically includes every teacher and employee of a school in
para 8, and no probationary teacher is excluded from granting benefits of the
emoluments to be paid in terms of Sixth Pay Commission Report. Reliance
which is placed on behalf of respondent No.4-school on the provision of
Section 10 of the Delhi School Education Act, 1973 is misplaced because
that section merely states that teachers and employees of private schools will
not be paid amounts less than the teachers and employees of the government
schools and which is not the issue herein. No specific provision of the Delhi
School Education Act & Rules, 1973 has been pointed out to me that FRSR
governs the Teachers and employees of a private unaided school viz.
respondent No.4.
(iv) Therefore, once by a specific order Director of Education has directed
payment of amounts in terms of Sixth Pay Commission Report to the
teachers and employees of the schools and orders of the Director of
Education are admittedly binding on all schools in Delhi, hence it cannot be
said that the Act or Rules are silent in the present case to bring into effect
the applicability of FR 26 and FR 9(6)(a) of FRSR i.e once there exists the
bindingness of the circular dated 11.2.2009 for all schools and for all
teachers and employees of the schools, therefore it cannot be said that there
is silence under the Act and Rules (because under the Act and Rules, the
Director of Education issues necessary circulars). Thus calling into
application the FRSR relied on by the school.
6. In view of the above, writ petition is allowed. Respondent
No.4 is directed to forthwith make payment to the petitioner of arrears for
the period from 2.4.2007 to 31.3.2008 alongwith interest @ 9% per annum
simple from the date from which amounts were payable, till the date on
which the amounts are paid. The necessary payments be made to the
petitioner within three months from today.
7. Writ petition is allowed and disposed of with the aforesaid
observations, leaving the parties to bear their own costs.
VALMIKI J. MEHTA, J JULY 29, 2013 Ne
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!