Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Govt Of Nct Of Delhi And Ors vs Cyriac Mathew And Ors
2024 Latest Caselaw 6808 Del

Citation : 2024 Latest Caselaw 6808 Del
Judgement Date : 16 October, 2024

Delhi High Court

Govt Of Nct Of Delhi And Ors vs Cyriac Mathew And Ors on 16 October, 2024

Author: C. Hari Shankar

Bench: C. Hari Shankar, Sudhir Kumar Jain

                   $~89
                   *          IN THE HIGH COURT OF DELHI AT NEW DELHI
                   +          W.P.(C) 14511/2024, CM APPLs. 60794/2024 & 60795/2024

                              GOVT OF NCT OF DELHI AND ORS             .....Petitioners
                                           Through: Mrs. Avnish Ahlawat, SC with
                                           Mr. Nitesh Kumar Singh, Ms. Aliza Alam,
                                           Mr. Mohnish Sehrawat, Advs.

                                                           versus

                              CYRIAC MATHEW AND ORS               .....Respondents
                                          Through: Mr. Ravi Prakash, CGSC with
                                          Ms. Laavanya Kaushik, GP and Mr. Taha
                                          Yasin, Advs.
                                          Ms. Manisha Tyagi, Ms. Aastha Kaushal,
                                          Advs. for MCD.

                              CORAM:
                              HON'BLE MR. JUSTICE C. HARI SHANKAR
                              HON'BLE DR. JUSTICE SUDHIR KUMAR JAIN
                                                 JUDGMENT (ORAL)
                   %                                 16.10.2024

                   C. HARI SHANKAR, J.


1. Respondents 1 to 301 in this writ petition were the applicants before the Central Administrative Tribunal, Principal Bench, New Delhi2 in OA 1345/2016. They were working as Assistant Accounts Officers in the Government of National Capital Territory of Delhi (GNCTD). By the OA, Respondents 1 to 30 sought a direction to the petitioners/GNCTD to fix their pay in the Grade of AAO from the date of exercise of their respective options in accordance with the

Collectively referred to as "the respondents", hereinafter

fitment table in the upgraded pay scale under the Sixth Pay Commission in Pay Band II.

2. The precise case set up by the respondents-applicants was that the petitioners had wrongly fixed their pay in the grade of AAO by applying Rule 7 of the Central Civil Services (Revised Pay) Rules, 20083. According to them, their pay was required to be fixed as per Rule 11 of the CCS (Revised Pay) Rules and not as per Rule 7.

3. The learned Tribunal has disposed of the matter on the basis of the judgment dated 1 December 2022 of the High Court of Allahabad in Writ Petition 13860/2013 (Principal Controller of Defense Account (P) v Neeraj Kumar Srivastava).

4. The extract from the judgment of the High Court of Allahabad, on which the learned Tribunal has placed reliance, may be reproduced thus:

"DISCUSSION & FINDING:

17. We have carefully considered the submissions of learned counsels for the parties and perused the records of the writ petitions.

18. It is admitted to the parties, as afore noted; that all the respondents have exercised option under the 1st proviso to Rule 5 of the Rules, 2008 and they were promoted subsequent to 01.01.2006 but before 31.08.2008. It has also been admitted in pleadings as well as before us by the petitioners that Rule 11 of the Rules 2008 shall apply to the case of the respondents. The objection taken by the petitioners while admitting applicability of Rule 11 of Rules 2008, is that "whether an employee to come over to the revised structure from 01.01.2006 or any later date, it is the actual pre-revised pay drawn by him in the actual pre-revised scale

"the learned Tribunal", hereinafter

"the

that is to be taken into account for fixation of pay, based on the fitment table appropriate to that pre-revised pays scale, plus the Grade pay as appropriate to that in revised structure, as provided in Rule 11."

19. Thus, the whole controversy relates to interpretation of Rule 11 of the Rules, 2008, which is reproduced below :-

"11. Fixation of pay in the revised pay structure subsequent to the 1st day of January, 2006.- Where a Government servant continues to draw his pay in the existing scale and is brought over to the revised pay structure from a date later than the 1st day of January, 2006, his pay from the later date in the revised pay structure shall be fixed in the following manner:-

(i) Pay in the pay band will be fixed by adding the basic pay applicable on the later date, the dearness pay applicable on that date and the pre-

revised dearness allowance based on rates applicable as on 1.1.2006. This figure will be rounded off to the next multiple of 10 and will then become the pay in the applicable pay band. In addition to this, the grade pay corresponding to the pre-revised pay scale will be payable. Where the Government servant is in receipt of special pay or non-practising allowance, the methodology followed will be as prescribed in Rule 7 (i), (B), (C) or (D) as applicable, except that the basic pay and dearness pay to be taken into account will be the basic pay and dearness pay applicable as on that date but dearness allowance will be calculated as per rates applicable on 1.1.2006."

20. We have also perused Schedule II of Part B of the first schedule appended to the Rules, 2008 and we find that the present and revised pay scale etc. are mentioned, as under :-

Sl Post Present Revised Correspondi Para No Scale Pay ng Pay No. . Scale Band of the Rep ort (1) (2) (3) (4) (5) (6) (7) XX ORGANISED ACCOUNTS CADRES* 1 Section Officer 6500- 7500- PB- 4800 7.56.

2. Assistant 7450- 7500- PB- 4800 7.56.

                                    Accounts/      11500     12000     2         9
                                    Audit Officer
                               3.   Audit/Account 7500-      8000-     PB- 5400 7.56.
                                    s Officer      12000     13500     2         9
                               4.   Senior Audit/ 8000-      8000-     PB- 5400 7.56.
                                    Accounts       13500     13500     3         9
                                    Officer

*Also applicable to employee of Indian Audit & Accounts Department

21. We find that there is nothing in Rule 11 of the Rules, 2008 which provides for revised pay structure as defined in Rule 7 of the Rules 2008 to mean actual pre-revised pay drawn by the employee in the actual pre-revised scale, as has been asserted in paragraph no. 9 of the writ petition.

22. Hon'ble Supreme Court considered the circumstances where Rule 7 or Rule 11 would be applicable and held in the case of Raj Kumar Anand4 (supra), as under :-

"It is apparent from the first proviso to Rule 5 of Rules of 2008, that option was given to the government servant to continue to draw the pay scale until the date on which his next or any subsequent increment in the existing scale or until he vacates his post or ceases to draw pay in that pay scale.

Second proviso to Rule 5 which is attracted also made it clear that where the government servant has been placed in a higher pay scale between 1.1.2006 and the date of notification of these Rules on account of promotion, upgradation of pay scale etc., the government servant may elect to switch over to the revised pay structure from the date of such promotion, upgradation etc.

It is not in dispute that the ACP was granted to the respondent between 01.01.2006 and 29.8.2008 i.e. the date of notification of Rules 2008. It was granted w.e.f. 10.8.2006 vide order dated 25.4.2008. Thus, the benefit of upgraded pay scale was given to the respondent in between the aforesaid dates.

Once he has elected for revised pay scale w.e.f. 10.8.2006, the date on which he was placed in the upgraded pay scale, obviously, Rule 7 cannot be said to be applicable. It is Rule

(2019) 13 SCC 95

11 which is applicable.

Rule 7 deals with the fixation of initial pay in the revised pay structure as per the 6th Central Pay Commission. Note 2A to Rule 7 relied upon by the appellants makes it vivid that where a pay scale has been upgraded on the recommendation of Central Pay Commission as indicated in para B and C of the first Schedule of the Rules of 2008, the fixation has to be made under Rule 7. However, it was not the case of upgradation of the post as a result of the recommendation of the 6th Pay Commission and Schedule of Rules of 2008, but it was under ACP scheme which is a different scheme than the one as provided in the first schedule to the Rules 2008. The respondent has opted for revision of pay scale from the date of upgradation in the ACP scale w.e.f. 10.08.2006. Obviously, his pay has to be fixed under Rule 11 which deals with fixation of the pay in the revised pay scale in case such an option is exercised under the Rules of 2008. The Division Bench of the High Court was absolutely correct in applying Rule 11 as Note 2A of Rule 7 is not applicable in the case. Coming to the decision rendered by this Court in K.V. Rama Raju & Ors5. (supra), it does not appear from the facts that it was a case of exercising option from the date of upgradation under ACP that came for consideration before this Court. It is not clear whether it was a case of upgradation as a result of the recommendation of the 6th Pay Commission or independent thereto. In both the cases consequences are different. In the earlier exigency Rule 7 is attracted and in the later one Rule 11 of Rules of 2008 is attracted for fixation of pay. Thus, the decision cannot be an authority on the aforesaid issue which has not been decided. Apart from that, it was not the case of appellants that upgraded pay scale has been brought about by 6th Pay Commission as per provisions contained in Schedule of the Rules 2008 as provided in Note 2A of Rule 7. Thus, the decision in K.V. Rama Raju & Ors. (supra) is wholly distinguishable and cannot be applied to such cases where upgradation has been made otherwise than as per Schedule to Rules of 2008 framed as per recommendations of 6th Pay Commission and option is exercised in the aforesaid manner.

Resultantly, we have no hesitation to hold that the appeal is bereft of merit. Pay fixation has to be done under Rule 11 and not Rule 7 as discussed. Let pay revision be worked out and arrears, if any, be paid within a period of 3 months

(2018) 16 SCC 752

from today.

The appeals deserve to be dismissed and are hereby dismissed. Parties to bear their own costs."

23. In the aforequoted judgement, the Hon'ble Supreme Court has distinguished its own decision in the case of Union of India and others vs. K.V. Rama Raju and others (supra) and observed that decision in the said case cannot be applied where up-gradation has been made otherwise than as per schedule of the Rules, 2008. Bare reading of Rule 11 of the Rules 2008 itself clearly reveals that Rule 11 shall be attracted where a government servant continues to draw his pay in the existing scale and is brought over to the revised pay scale from the later date his pay from the later date in the revised pay structure shall be fixed in the manner as provided in the Clause (I). By the impugned order, the Tribunal has remitted back the matter to the petitioners herein to consider the claim of the respondents herein regarding fixation of their pay in the revised pay structure from the date of their promotion as SO (A) in the light of the observations made in the body of the order. Thus, we find no infirmity in the impugned order of the Tribunal.

24. For all the reasons afore-stated, we do not find any merit in these writ petitions. Consequently, all the writ petitions fails and are hereby dismissed."

5. A holistic reading of the afore-extracted passages from the judgment of the Allahabad in Neeraj Kumar Srivastava reveals that the High Court has, placing reliance on the judgment of the Supreme Court in Raj Kumar Anand, held that, in the case of re-fixation of the pay of the employees in the higher pay scale consequent on the exercise of option by them under Rule 5 of the CCS (Revised Pay) Rules, the fixation of pay would have to be as per Rule 11 whereas, if it is a case where the fixation of pay is as per the revised pay structure contained in Schedule II of Part B of the first schedule appended to the Rules, 2008, consequent on the recommendations of the Sixth Central Pay Commission, fixation would be as per Rule 7.

6. Thereafter, the learned Tribunal has not pronounced

categorically on whether the case of Respondents 1 to 30 actually fell under Rule 7 or Rule 11. We are constrained to observe that it would have been better if the learned Tribunal decided this issue, as that was the precise controversy raised before it. Instead of doing so, however, the learned Tribunal has merely directed the petitioners to verify as to whether the respondents had exercised their option as per the first proviso to Rule 5 of the CCS (Revised Pay) Rules.

7. As the learned Tribunal has, unfortunately, not really addressed the controversy before it and has left the matter to the wisdom of the petitioners, to take a decision as to whether the fixation of the pay of the respondents was consequent to exercise of option by them under the first proviso to Rule 5 or consequent on upgradation under the CCS (Revised Pay) Rules, this writ petition was actually not necessary.

8. Suffice it to state that, depending on the decision of the verification conducted by the petitioners in accordance with para 5 of the impugned judgment, the issue of whether the respondents would be entitled to have their pay re-fixed in accordance with Rule 7 or Rule 11 of the CCS (Revised Pay) Rules would have to be determined.

9. We foresee a second round of litigation, but nothing can be done about it.

10. Accordingly, we dispose of this writ petition with a direction to the petitioners to comply with para 5 of the impugned judgment of the learned Tribunal within a period of eight weeks from today.

11. The petition stands disposed of accordingly.

C. HARI SHANKAR, J.

DR. SUDHIR KUMAR JAIN, J.

OCTOBER 16, 2024/j Click here to check corrigendum, if any

 
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