Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

G.P. Soti vs The Principal Deen Dayal Upadhyay ...
2024 Latest Caselaw 7171 Del

Citation : 2024 Latest Caselaw 7171 Del
Judgement Date : 5 November, 2024

Delhi High Court

G.P. Soti vs The Principal Deen Dayal Upadhyay ... on 5 November, 2024

Author: Jyoti Singh

Bench: Jyoti Singh

                          $~108
                          *     IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                    Date of Decision: 5th November, 2024
                          +      W.P.(C) 10133/2015
                                 G.P. SOTI                                        .....Petitioner
                                               Through:         Mr. B.P. Singh, Mr. Anuj Kumar, Ms.
                                               Rishabha         Singh and Mr. Nakul Nirwan,
                                               Advocates.
                                               versus
                                 THE PRINCIPAL DEEN DAYAL UPADHYAY COLLEGE
                                 AND ORS                                      .....Respondents
                                               Through: Ms. Beenashaw N. Soni and Ms. Ann
                                               Jospeh, Advocates for the College/R-1.
                                               Mr. Mohinder J.S. Rupal, Mr. Hardik Rupal and
                                               Ms. Aishwarya Malhotra, Advocates for
                                               University of Delhi.
                                 CORAM:
                                 HON'BLE MS. JUSTICE JYOTI SINGH
                                                          JUDGMENT

JYOTI SINGH, J. (ORAL)

1. This writ petition has been preferred on behalf of the Petitioner under Articles 226 and 227 of the Constitution of India laying a challenge to the decision taken by the University of Delhi granting him 3rd Financial Upgradation under the Modified Assured Career Progression Scheme (MACP) in PB-3 with Grade Pay of Rs.5400/-. Direction is sought to the Respondents to grant MACP in the Grade Pay of Rs.6600/- in PB-3 with consequential arrears.

2. Factual matrix to the extent relevant is that Petitioner joined Deen Dayal Upadhyaya College ('College') on 07.09.1992 as a Professional Assistant and worked on the same post till the date of his superannuation in July, 2024. Petitioner avers that since no promotion was granted to him even

on 30 years of continuous service, he was entitled for financial upgradation under the Assured Career Progression Scheme (ACP) and thereafter under the MACP Scheme.

3. Petitioner states that he was granted 1st ACP in Rs.8000-13500/- w.e.f. 07.09.2004 on completion of 12 years of regular service and consequent to pay revision under 6th CPC, his pay was fixed in PB-2 (Rs.9300-34800/-) with AGP of Rs.5400/- w.e.f. 01.01.2006. Government of India introduced the MACP Scheme vide DoPT O.M. dated 19.05.2009 effective from 01.09.2008 which entitled the Central Government employees three financial upgradations on completion of 10, 20 and 30 years of regular service from the direct entry grade provided the employee spends 10 years continuously in the same Grade Pay. On completion of 20 years of regular service from the date of direct entry, Petitioner was considered for grant of 2nd financial upgradation under the MACP Scheme and on being found fit was placed in PB-3 (Rs.15600-39100/-) with AGP of Rs. 5400/-.

4. The grievance of the Petitioner, as ventilated in the writ petition is that Petitioner stagnated in the post of Professional Assistant throughout his service of 30 years and therefore while considering his case for 2nd financial upgradation under the MACP Scheme, which envisages upgradation in immediate next higher Grade Pay in the hierarchy of revised Pay Bands and Grade Pay as given in CCS (Revised Pay) Rules, 2008 ('2008 Rules'), Petitioner deserved to be placed in PB-3 with AGP of Rs.6600/-, whereas he was given AGP of Rs.5400/-. The argument is that paragraph 8.1 in Annexure-1 of MACP Scheme, on which the University has placed reliance and which provides that Grade Pay of Rs. 5400/- in PB-2 and in PB-3 shall

be treated as separate Grade Pays, is inapplicable to the Petitioner who has been stagnating without a single promotion. DoPT O.M. dated 06.10.2010 stipulates that paragraph 2 of the MACP Scheme envisages merely placement in the next higher pay and therefore, the staffs in certain departments who are already in the Grade Pay of Rs.5400/- should be legitimately placed in Grade Pay of Rs.6600/- in PB-3 on fulfilment of stipulated years of regular service.

5. Learned counsels for the Respondents jointly submit that Petitioner was appointed as Professional Assistant w.e.f. 07.09.1992 and was granted 1st ACP w.e.f. 07.09.2004 in the pay scale of Rs.8000-13500/- on completion of 12 years of regular service. Consequent upon implementation of 6th CPC, Petitioner's pay was fixed in revised Pay Band of Rs.9300- 34800/- (PB-2) with AGP of Rs.5400/-. Petitioner's case was considered under the MACP Scheme for grant of 2nd financial upgradation on completion of 20 years of regular service and he was placed in PB-3 (Rs.15600-39100/-) with AGP of Rs.5400/- which is the entry grade in the next Pay Band, w.e.f. 07.09.2012. There is no legal infirmity in the action of the Respondents and the same is in consonance with paragraph 8.1 of Annexure-1 to the MACP Scheme wherein it is stipulated that for the purpose of MACP, Grade Pay of Rs.5400/- in PB-2 and Grade Pay of Rs.5400/- in PB-3 will be treated as separate Grade Pays.

6. It is contended that Petitioner wrongly claims Grade Pay of Rs.6600/- in PB-3 and his representation to this effect was rightly rejected after deliberation by the University upon examination of paragraph 8.1 of Annexure-1 to the MACP Scheme. After recommendations of 6th CPC, pay scale of Rs.8000-13500/- is now in two Pay Bands viz. PB-2 and PB-3 and

Grade Pay of Rs.5400/- is treated as separate Grade Pay for grant of upgradation under the MACP Scheme. There is no challenge to the said clause in the Scheme by the Petitioner. The decisions dated 16.09.2014 and 28.04.2015 will reflect this stand of the University, which is in consonance with the MACP Scheme, which are also unassailed by the Petitioner despite being duly communicated to him.

7. Heard learned counsels for the parties and examined their rival contentions.

8. The short issue that arises for consideration before this Court is whether Petitioner is entitled to 2nd financial upgradation under the MACP Scheme in AGP of Rs.6600/- in PB-3.

9. In order to remove stagnation amongst employees due to lack of vacancies etc., Government of India introduced the ACP Scheme vide DoPT O.M. dated 09.08.1999. The Scheme was replaced by the MACP Scheme, pursuant to recommendations of 6th CPC, which albeit was introduced on 19.05.2009 but was made effective from 01.09.2008.

10. Under the MACP Scheme, an employee is entitled to three financial upgradations in the next higher Grade Pay, on completion of 10, 20 and 30 years of service respectively provided the person has spent 10 years continuously in the same Grade Pay. It is now no longer res integra that MACP Scheme envisages merely placement in the immediate next higher Grade Pay in the hierarchy of recommended revised Pay Bands and Grade Pay, as given in Section 1, Part A of First Schedule of 2008 Rules. [Ref.:

Union of India and Others v. M.V. Mohanan Nair, (2020) 5 SCC 421 and Union of India and Others v. Ex. HC/GD Virender Singh, 2022 SCC OnLine SC 1058].

11. Pursuant to recommendations of 6th CPC, pay scale of Rs.8000- 13500/- was placed in PB-2 (Rs.9300-34800/-) with Grade Pay of Rs.5400/- and PB-3 (Rs.15600-39100/-) with Grade Pay of Rs.5400/-, which is clearly evident from Section 1, Part-A of First Schedule, relevant part of which is as follows:-

12. There is no dispute that Petitioner was granted 1st ACP in the scale of Rs.8000-13500/- w.e.f. 07.09.2004 on completion of 12 years of regular service and consequent to pay revision under 6 th CPC, he was placed in PB-2 with AGP of Rs.5400/-. Therefore, he was rightly placed in PB-3 with AGP of Rs.5400/- on grant of 2nd financial upgradation under MACP Scheme as this is the immediate next higher Grade Pay in the hierarchy of recommended revised Pay Bands and Grade Pay given in Section 1, Part-A of First Schedule of 2008 Rules, as aforementioned.

13. Broadly understood, Petitioner claims AGP of Rs.6600/- on the premise that his earlier Grade Pay was Rs.5400/- but this perception is wholly misconceived and overlooks the fact that the AGP of Rs.5400/- was granted to the Petitioner in PB-2 while the 2nd upgradation has been granted in PB-3 where the scale changes from Rs.9300-34800/- to Rs.15600-39100/- Moreover, as rightly pointed out by learned counsels for the Respondents, the MACP Scheme itself provides in clause 8.1 of Annexure-1 to the Scheme that Grade Pay of Rs.5400/- in PB-2 and Grade Pay of Rs.5400/- in

PB-3 shall be treated as separate Grade Pays for grant of upgradation under the MACP Scheme, which for ready reference is extracted hereunder:-

"8.1 Consequent upon the implementation of Sixth CPC's recommendations, grade pay of Rs. 5400 is now in two pay bands viz., PB- 2 and PB-3. The grade pay of Rs. 5400 in PB-2 and Rs.5400 in PB-3 shall be treated as separate grade pays for the purpose of grant of upgradations under MACP Scheme."

14. The decision of the University is based entirely on Clause 8.1 of the MACP Scheme as can be seen from the following communication dated 16.09.2014 and the decision being in consonance with the MACP Scheme, no legal infirmity can be found with the decision. There is no challenge to clause 8.1 of Annexure-1 of the MACP Scheme or to the decision dated 16.09.2014 by the Petitioner. Relevant part of the communication dated 16.09.2014 is as under:-

"...

In this connection, I am directed to inform you that as per clause 8 of Annex-1 of O.M. dated 19.5.2009, it is clearly mention that the Grade Pay of Rs. 5400 in PB-2 and Rs. 5400 in PB-3 shall be treated as separate grade pays for the purpose of grant of up-gradation under MACP Scheme and according to this clause, the next higher grade pay and pay band after PB-2 is Rs. 5400/- in PB-3."

15. For all the aforesaid reasons, this writ petition is dismissed being bereft of merit.

JYOTI SINGH, J NOVEMBER 05, 2024/shivam

 
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 : MAIMS

 
 
Latestlaws Newsletter