Tuesday, 28, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ravinder Kumar Mirg vs The Union Of India & Anr
2016 Latest Caselaw 6802 Del

Citation : 2016 Latest Caselaw 6802 Del
Judgement Date : 4 November, 2016

Delhi High Court
Ravinder Kumar Mirg vs The Union Of India & Anr on 4 November, 2016
$~
*      IN THE HIGH COURT OF DELHI AT NEW DELHI
+                          W.P.(C) 10398/2016
                                      Date of decision: 4th November, 2016
       RAVINDER KUMAR MIRG                                     ..... Petitioner
                                      In person.

                           versus

       THE UNION OF INDIA & ANR                  ..... Respondent
                     Through  Mr. Rajesh Gogna, Advocate.

       CORAM:
       HON'BLE MR. JUSTICE SANJIV KHANNA
       HON'BLE MS. JUSTICE SUNITA GUPTA

SANJIV KHANNA, J. (ORAL)

We have heard the petitioner, who appears in person, in this writ

petition which impugns order dated 17th May, 2016 passed by the Principal

Bench of the Central Administrative Tribunal in OA No.2357/2014.

2. The impugned order dismisses the aforesaid OA and holds that the

petitioner would not be entitled to enhanced subsistence allowance as per the

revised pay scales under the Central Civil Services (Revised Pay) Rules,

2008 as he was under suspension as on 1st June, 2006. The Tribunal has

relied on the decision of the Supreme Court in Union of India Vs. Ravinder

Kumar Chopra, (2010) 2 SCC 763.

3. The petitioner, who was an Inspector in the Income Tax Department,

was arrested by the Central Bureau of Investigation on 7 th September, 1994.

He was suspended with effect from the same date i.e. 7th September, 1994.

He was subsequently reinstated when the suspension was revoked on 7 th

February, 2003. Within a year of revocation of suspension, the petitioner

was convicted in a criminal case on 22nd March, 2004 and was again placed

under suspension on 23rd March, 2004. He was dismissed from service on

31st July, 2009. The petitioner challenged his dismissal in W.P. (C)

No.5557/2012, which was partially allowed vide judgment dated 7 th

September, 2012. The High Court had directed that the petitioner would be

treated as under deemed suspension with effect from the date of his

dismissal i.e. 31st July, 2009 till a fresh order under Rule 19 of the Central

Civil Services (CCA) Rules was passed. The effect of the said order was

that the petitioner's suspension with effect from 23rd March, 2004 was to

continue till the fresh order. The second dismissal order dated 28th

September, 2012 was set aside by the appellate authority on 15 th May, 2013

and another dismissal order dated 26th November, 2013 was passed. This

order of dismissal has not been challenged by the petitioner and the same

has become final.

4. Pursuant to the recommendations of the Sixth Pay Commission, the

Central Civil Services (Revised Pay) Rules, 2008 were enacted on 29 th

August, 2008. As per the said Rules, benefit of revised pay scales was

applicable with effect from 1st January, 2006. As on 1st January, 2006, the

petitioner was under suspension in terms of the order dated 23rd March, 2004

as he had been convicted in the criminal case. The said suspension had

continued till the order of dismissal was passed on 31 st July, 2009. Even

after this order of dismissal was set aside by the High Court vide judgment

dated 7th September, 2012, the petitioner had remained under deemed

suspension. The situation did not undergo a change inspite of the second

dismissal order dated 28th September, 2012 being set aside by the appellate

authority on 15th May, 2013. The suspension continued to be in force till the

third dismissal order was passed on 26th November, 2013. Thus, during the

period between 23rd March, 2004 till the order of dismissal dated 26th

November, 2013 was passed, the petitioner was under suspension.

5. The contention of the petitioner is that he should have been paid

subsistence allowance as per the new and revised pay scales under the

Central Civil Services (Revised Pay) Rules, 2008 and not in terms of the

pay-scales applicable or payable at the time when he was suspended on 23 rd

March, 2004.

6. A similar issue had arisen before the Supreme Court in the case of

Ravinder Kumar Chopra (supra). In the said case, the petitioner therein had

sought and prayed for grant of subsistence allowance on the basis of the

Central Civil Services (Revised Pay) Rules, 1997. The Supreme Court

rejected the said contention referring to Note 3 to Rule 7 of the aforesaid

Rules and Fundamental Rule 53(1)(ii)(a) in the following words:-

"24. Note 3 under Rule 7, therefore, indicates that when a government servant was on leave on 1-1-1996, he would become entitled to pay in the revised scale of pay from the date he joined the duty. However, in the case of a government servant under suspension, he would continue to draw subsistence allowance based on the then existing scale of pay and his pay in the revised scale of pay would be subject to final order on the pending disciplinary proceedings.

25. The Revised Pay Rules were framed by the President of India in exercise of the powers conferred by the proviso to Article 309 and clause (5) of Article 148 of the Constitution. The proviso to Article 309 enables the President to make rules to regulate the recruitment and conditions of service of the persons mentioned therein. The Rules framed by the President of India in exercise of the powers conferred by the proviso to Article 309 have the force of law. Further, Note 3 to Rule 7 of the Revised Pay Rules, 1997 were not challenged.

26. On a combined reading of Note 3 to Rule 7 of the Revised Pay Rules and FR 53(1)(ii)(a) with the clarification with Office Memorandum dated 27-8- 1958 it is clear that if the revision of pay takes effect

from a date prior to the date of suspension of a government servant then he would be entitled to benefit of increment in pay and in the subsistence allowance for the period of suspension, but if the revision scale of pay takes effect from a date falling within the period of suspension then the benefit of revision of pay and the subsistence allowances will accrue to him, only after reinstatement depending on the fact whether the period of suspension is treated as duty or not. In view of the clear distinction drawn by the rule-making authority between the cases in which the revised scale of pay takes effect from a date prior to the date of suspension and a date falling within the period of suspension, the plea of discrimination raised cannot be sustained especially when there is no challenge to the Rules. The benefit of pay revision and the consequent revision of subsistence allowance stand postponed till the conclusion of the departmental proceedings, if the pay revision has come into effect while the government servant is under suspension. So far as the present case is concerned, the Revised Pay Rules came into force on 1-1-1996 when the respondent was under suspension and later he was dismissed from service on 4-8-2005 and hence the benefit of pay revision or the revision of subsistence allowance did not accrue to him. The Tribunal as well as the High Court have committed an error in holding that the respondent is entitled to the benefit of the Revised Pay Rules. We, therefore, allow the appeal and set aside those orders."

7. The petitioner, who appears in person, does not dispute the aforesaid

decision and the ratio as elucidated. He has referred to Note 1 to Rule 6 of

the Central Civil Services (Revised Pay) Rules, 2008 and submits that he

was dismissed from service on or after 1st January, 2006, and accordingly

would be entitled to the benefits of the revised pay, while computing

subsistence allowance.

8. Rule 6 of the aforesaid Rules along with Note 1-3 read as under:-

"6. Exercise of Option -

(1) The option under the provisos to Rule 5 shall be exercised in writing in the form appended to the Second Schedule so as to reach the authority mentioned in sub rule (2) within three months of the date of publication of these rules or where an existing scale has been revised by any order made subsequent to that date, within three months of the date of such order.

Provided that -

(i) in the case of a Government servant who is, on the date of such publication or, as the case may be, date of such order, out of India on leave or deputation or foreign service or active service, the said option shall be exercised in writing so as to reach the said authority within three months of the date of his taking charge of his post in India; and

(ii) where a Government servant is under suspension on the 1st day of January, 2006 , the option may be exercised within three months of the date of his return to his duty if that date is later than the date prescribed in this sub-rule.

(2) The option shall be intimated by the Government servant to the Head of his Office.

(3) If the intimation regarding option is not received within the time mentioned in sub-rule (1), the Government servant shall be deemed to have elected to be governed by the revised pay structure with effect on and from the 1st day of January, 2006.

(4) The option once exercised shall be final.

Note 1 Persons whose services were terminated on or after the 1st January, 2006 and who could not exercise the option within the prescribed time limit, on account of discharge on the expiry of the sanctioned posts, resignation, dismissal resignation, dismissalor discharge or dischargeor disciplinary grounds, are or disciplinary grounds,toare entitled theentitled benefitstoofthe thisbenefits rule. of this rule.

Note 2 - Persons who have died on or after the 1st day of January, Note 2006 who 2 - Persons and have coulddiednot on exercise or afterthetheoption 1st day of within the January, prescribed 2006 and could timenotlimit are deemed exercise the optionto within have the opted for the prescribed timerevised paydeemed limit are structure on and to have fromforthe opted the1st revised day structure pay of January,on and2006from or such later the 1st daydate as is most of January, 2006 or beneficial such to as later date their dependents, is most beneficialifto the their revised dependents,pay if the

-

       structurepayis structure
       revised          n lore favourable        and in and
                                   is more favourable        suchin cases,
                                                                     such cases,
       necessary action for  for payment
                                  paymentofofarrears
                                                 arrearsshould
                                                           shouldbebetaken
                                                                        taken by
       by the
       the HeadHead   of Office.
                  of Office.

       Note 33Persons
       Note     Personswho
                        whowere
                             wereon onearned
                                       earnedleave
                                              leaveororany
                                                        anyother
                                                             otherleave
                                                                   leaveon
                                                                         on1.1.2006 whic
       entitled them
       1.1.2006  Whichto leave  salary
                         entitled  themwill
                                         to be allowed
                                            leave  salarythe benefits
                                                           will be allowed
       of this rule
       the benefits of this rule."

9. Note 1 to Rule 6, as we perceive, relates to those persons who were

terminated on or after 1st January, 2006 and, therefore, were not in a position

to exercise their option because the Central Civil Services (Revised Pay)

Rules, 2008 were enacted on 29th August, 2008. This is clear when we refer

to Rule 6 which mentions and requires the exercise of the option in terms of

provisos to Rule 5. In fact, a reading of the clause (ii) of the proviso to Rule

6 makes the situation clear. It stipulates that where a Government servant is

under suspension on the 1st day of January, 2006, he may exercise his option

within three months of the date of his return to duty if that date is later than

the date prescribed in the sub-rule. The said proviso would only apply in

case the Government servant, who was under suspension as on 1 st January,

2006, is allowed and permitted to join duty. In the present case, the

petitioner never joined duty after 1st January, 2006, and he was dismissed

from service vide order dated 26th November, 2013.

10. An Identical controversy had arisen before this Court in Union of

India & Ors. Vs. Devi Krishan Sharma, 2015 (225) DLT 67. This judgment

refers to the decision in State of Punjab Vs. Jaswant Singh Kanwar, (2014)

13 SCC 622, which holds that a Government servant under suspension is not

bound to render service and, therefore, is not entitled to increments during

this period which is treated as period not spent on duty. Further, all

privileges and benefits attached to the office would be temporarily

suspended unless the period of suspension is considered as the period spent

on duty. The Supreme Court in Jaswant Singh Kanwar (supra) held as

under:-

"13. "Increment" has a definite concept in service law jurisprudence. It is an increase or addition on a fixed scale; it is a regular increase in salary on such a scale. As noted by this Court in SBI v. Central Govt. Labour Court [(1972) 3 SCC 595] , under the labour and industrial laws, an increment is when in a timescale of pay an employee advances from the lower point of scale to the higher by periodic additions. In other words, it is

addition in the same scale and not to a higher scale. An increment is an incidence of employment and an employee gets an increment by working the full year and drawing full salary. During the period of suspension, the contract of service remains suspended. The order of suspension by the departmental enquiry has the effect of temporarily suspending the relations between the master and servant with the consequence that the servant is not bound to render service and, therefore, the petitioner as an employee is not entitled to increments during this period which is taken as period not spent on duty."

11. In Devi Krishan Sharma (supra) specific reference was made to Note

1 to Rule 6 of the Central Civil Services (Revised Pay) Rules, 2008 as the

government servant had pleaded distinction between the legal position and

ratio expounded in Ravinder Kumar Chopra (supra), and the 2008 Rules,

relying on Note 1. However, the said contention was not accepted.

12. In view of the aforesaid discussion, we do not find any merit in the

present writ petition and the same is dismissed.

SANJIV KHANNA, J.

SUNITA GUPTA, J.

NOVEMBER 04, 2016 NA

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter