Citation : 2024 Latest Caselaw 1000 Del
Judgement Date : 6 February, 2024
$~39
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of decision: 06.02.2024
+ W.P.(C) 1691/2024 & CM APPL. 6982-85/2024
UNION OF INDIA THROUGH SECRETARY & ANR.
..... Petitioners
Through: Mr. S.N.Verma, Advocate.
versus
LATE DR NUSRAT HAMEED KHAN THROUGH LRS MRS
ZEENAT HAMEED KHAN & ORS. ..... Respondents
Through: Mr. K.C.Mittal and Mr. Amarjeet
Sahani, Advocates.
CORAM:
HON'BLE MS. JUSTICE REKHA PALLI
HON'BLE MR. JUSTICE RAJNISH BHATNAGAR
REKHA PALLI, J (ORAL)
1. The present writ petition under Articles 226 and 227 of the Constitution of India seeks to assail the order dated 02.06.2023 passed by the learned Central Administrative Tribunal in O.A. 240/2021. Vide the impugned order, learned Tribunal has allowed the original application filed by the respondents wherein they had prayed that the benefits of the pension scheme under the CCS (Pension) Rules, 1972 (commonly known as 'Old Pension Scheme') be extended to them.
2. While allowing the original application, the learned Tribunal noted the fact that all the respondents were working continuously with the petitioner-organization since 1996 albeit on ad hoc basis, and came to be regularized w.e.f 03.02.2004 i.e. soon after the National
Pension Scheme (commonly known as 'New Pension Scheme') came into force w.e.f 01.01.2004. The learned Tribunal also took into account the O.M. dated 03.03.2023 issued by the Ministry of Personnel, Public Grievances and Pensions, Department of Pensions and Pensioners' Welfare whereunder, it was directed that the benefits of the Old Pension Scheme would be extended to all those employees, who had been appointed against vacancies, which were notified or advertised before 01.01.2004. Furthermore, the learned Tribunal has also taken note of several decisions of different High Courts as also of Co-ordinate Benches of the Tribunal.
3. In support of this petition, learned counsel for the petitioners submits that the learned Tribunal has failed to appreciate the difference between ad hoc service and regular service. He submits that the service rendered by the respondents before they were regularised w.e.f 03.02.2004 would not fall within the ambit of O.M. dated 03.03.2023, as the said OM is not applicable to ad hoc employees.
4. On the other hand, Mr. K.C. Mittal, learned counsel for the respondents supports the impugned order, and submits that even though it is correct that ad hoc employees cannot be equated with the regular employees, the respondents were appointed against sanctioned posts pursuant to advertisement issued in the newspapers in 1996 and had already rendered 18 years of service before 01.01.2004, when the new pension scheme came into force. He, further, submits that the posts against which the respondents were regularised w.e.f 03.02.2004 were identified for regularization much earlier but they were
regularized w.e.f 03.02.2004 only to deprive them the benefits of old pension scheme. He, further, submits that the petitioners have already extended the benefits of old pension scheme to many similarly situated employees including one Smt. Kiran Negi, who was appointed as a Research Assistant on 02.07.1992 on ad hoc basis and was thereafter regularized w.e.f. 09.03.2004. He, therefore, prays that the writ petition be dismissed
5. In order to appreciate the rival submissions of the learned counsel for the parties, it would be apposite to begin with by noting the relevant extracts of the impugned order, which read as under:-
"13. I have perused the records of the case and heard the arguments advanced by both parties. It is admitted fact that the Government of India is given one time option to employees who have been appointed on regular basis after 1.1.2004 but the recruitment process started before 31.12.2003, they have been given to migrate to Old Pension Scheme and stipulated date is given for such option is 31.08.2023. Here the main issue is that whether this OM also covers to casual/ adhoc/ temporary employees whose recruitment process started well before 1.1.2004 or the employees who have been appointed on adhoc/temporary/ casual basis against regular vacancies following due process of appointment in pursuant with the advertisements to be covered under the Old Pension Scheme. In this case the three judgments cited by the learned counsel for the applicants particularly Hon'ble High Court of Allahabad in Writ A. No. 17042/2021titled as in Kamaluddin vs. State of UP and anrs. (supra) the judgment of High Court of Patna in C.W.Jurisdiction Case No. 17204/2015 titled as Union of India & anr. vs. Mukhti Prasad Yadav & ors. (supra), and the High Court of Himachal Pradesh at Shimla in Kamal Dev Sharma vs. State of Himachal Pradesh & anors. (Supra) are squarely applicable in the present case. In addition, the coordinate bench of this Tribunal at Chandigarh in OA No. 060/2018 has allowed the migration to the Old Pension Scheme to the Lectures (Assistant Professors) of PGI at Chandigarh who were appointed on
adhoc basis against the regular vacancies prior to 1.1.2004. This was assailed by the Union of India in Punjab & Haryana High Court at Chandigarh in CWP No. 2371/2020 titled as Harbans Lal vs. State of Punjab & Ors., vide its judgment dated 31.08.2010, has held as under:-
"16. From the above discussion, we have come to the conclusion that the entire daily wage service of the petitioner from 1988 till the date of his regularization is to be counted as qualifying service for the purpose of pension. He will be deemed to be in govt. service prior to 1.1.2004. The new Re-structured Defined Contribution Pension Scheme (Annexure P-1) has been introduced for the new entrants in the Punjab Government Service w.e.f. 01.01.2004, will not be applicable to the petitioner. The amendment made vide Annexure P-2 amending the Punjab Civil Services Rules, cannot be further amended by issuing clarification/instructions dated 30.5.2008 (Annexure P 3). The petitioner will continue to be governed by the GPF Scheme and is held entitled to receive pensionary benefits as applicable to the employees recruited in the Punjab Govt. Services prior to 1.1.2004.
17. In view of the above, the writ petition is allowed. Accordingly respondents are directed to treat the whole period of work charge service as qualified service for pension because accordingly to clarification issued on 30.5.2008 (Annexure P-
3), the new defined Contributory Pension Scheme would be applicable to all those employees who have been working prior to 1.1.2004 but have been regularized thereafter. Let his pension and arrears be calculated and paid to.him expeditiously, preferably within a period of three months from the date of receipt of copy of this order."
The Hon'ble High Court upheld the decision of coordinate Bench of this Tribunal at Chandigarh. In the instant case, the applicants have been appointed by following due process of advertisement and recruitment rules well before 1.1.2004. They were appointed on adhoc basis against the regular vacancies in the year 1996. In view of the applicability of the ratios of judgments and orders
mentioned above, the present applicants are entitled to get the benefit of Old Pension Scheme.
14. In view of this, the present OA is allowed and the respondents are directed to allow the present applicants to exercise their option to migrate to the Old Pension Scheme. Once the applicants furnished their option to migrate to the Old Pension Scheme, they shall be allowed to be migrated to such Scheme. This exercise shall be completed within a period of eight weeks from the date of receipt of a certified copy of this order. There is no order as to costs.
All pending MAs are also disposed of accordingly."
6. From a perusal of the aforesaid, it is evident that the Tribunal has allowed the O.A. by relying on various decisions of different High Courts, wherein it was held that the employees who were appointed on ad hoc/temporary/casual basis against regular vacancies following due process of appointment in pursuance to advertisements, followed by their regularization, would be entitled to count their ad hoc service as qualifying service of employee towards pension. In this regard, it may be apposite to refer to relevant extracts of decision of Punjab and Haryana High Court in Harbans Lal v. State of Punjab (CWP 2371/2010), which reads as under:
"From the above discussion, we have come to the conclusion that the entire daily wage service of the petitioner from 1988 till the date of his regularization is to be counted as qualifying service for the purpose of pension. He will be deemed to be in govt. service prior to 1.1.2004. The new Re-Structured Defined Contribution Pension Scheme (Annexure -P1) has been introduced for the new entrants in the Punjab Government Services w.e.f 01.01.2004, will not be applicable to the petitioner. The amendment made vide Annexure- P2 ammending the Punjab Civil Services Rules, cannot be further amended by issuing clarifications/instructions dated 30.05.2008 (Annexure P-3). The petitioner will continue to be governed by the GPF
Scheme and is held entitled to receive pensionary benefits as applicable to the employees recruited in the Punjab Govt. Services prior to 01.01.2004."
7. In the present case, all the respondents were appointed in 1996 against vacancies which were duly advertised in March 1996. Though these appointments were made on ad hoc basis at that stage, the respondents have continued in service throughout and have been regularised on the same post w.e.f 03.02.2004. Once the respondents have been regularised against the same posts, which were advertised in the year 1996 when they were appointed on ad hoc basis, we see no reason to differ with the view taken by the Punjab and Haryana High Court in Harbans lal (supra) that this service must be counted for the purpose of considering their eligibility for old pension scheme.
8. Furthermore, it is noteworthy that this exercise of regularization was carried out barely one month after the new pension scheme came into effect. Learned counsel for the petitioners has not been able to deny that the posts against which the respondents were regularised were identified much earlier and therefore, even if we were to ignore the ad hoc services of the respondents, it is evident that the posts against which they have been regularised stood identified much before 01.01.2004. We are, therefore, of the considered view that the learned Tribunal was justified in holding that the case of the respondents was squarely covered under the DoPT's O.M. dated 03.03.2023, as per which, persons appointed against posts which are advertised or notified prior to 01.01.2004 were eligible for grant of benefits under the old pension scheme.
9. For the aforesaid reasons, we find no reason to interfere with the impugned order. The writ petition, being meritless is, dismissed along with all pending applications.
10. The petitioners, as prayed for, are granted eight weeks time to implement the impugned order.
REKHA PALLI, J
RAJNISH BHATNAGAR, J FEBRUARY 06, 2024/ib
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!