Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Justice Prakash Tatia (Retired) vs The State Of Rajasthan
2025 Latest Caselaw 13555 Raj

Citation : 2025 Latest Caselaw 13555 Raj
Judgement Date : 20 September, 2025

Rajasthan High Court - Jodhpur

Justice Prakash Tatia (Retired) vs The State Of Rajasthan on 20 September, 2025

Author: Farjand Ali
Bench: Farjand Ali
[2025:RJ-JD:36179-DB]                  (1 of 50)                     [CW-7586/2024]


      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                            JODHPUR
             D.B. Civil Writ Petition No. 7586/2024

Justice Prakash Tatia (Retired) S/o Late Shri Jaswant Raj Sa
Tatia, Aged About 72 Years, Resident Of 754, Tatia Bhawan,
Umaid Hospital Road, Sardarpura, Jodhpur
                                                    ----Petitioner
                              Versus
1.     The State Of Rajasthan, Through Additional Chief
       Secretary, Department Of Home (Human Rights),
       Government Of Rajasthan, Secretariat, Jaipur.
2.     Principal Secretary, Department Of Law And Legal Affairs,
       Secretariat, Jaipur
3.     Director, Directorate Of Pension And Pension Welfare
       secretariat, Jaipur.
                                                ----Respondents

For Petitioner(s)            :     Mr. M.S. Singhvi , Sr. Adv.
                                   asssisted by Mr. Abhishek Mehta
                                   Mr. Keshar Singh Chouhan
For Respondent(s)            :     Mr. Rajendra Prasad ,
                                   Advocate General assisted by
                                   Mr. Mahaveer Bishnoi, AAG
                                   Mr. Anirudh Singh
                                   Mr.B.L. Bhati,AAG
                                   Mr. Deepak Chandak,AAAG
                                   Mr. Manish Patel



               HON'BLE MR. JUSTICE FARJAND ALI
            HON'BLE MR. JUSTICE ANUROOP SINGHI

                                        Order

Reportable
Order Pronounced On                            :                    20/09/2025
Order Reserved On                              :                    24/07/2025


BY THE COURT:-( Per Hon'ble FARJAND ALI, J.)

Grievance of the Petitioner

1. By way of filing this instant petition under Article 226 of the

Constitution of India, the petitioner, a retired Chief Justice of

the Jharkhand High Court who later served as Chairperson of

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (2 of 50) [CW-7586/2024]

the Rajasthan State Human Rights Commission from

11.03.2015 to 25.11.2019, has approached this Court

alleging that the respondents have acted illegally and

arbitrarily in denying him pensionary benefits for his tenure

as Chairperson, despite the mandate of Rule 4 of the

Rajasthan State Human Rights Commission (Salaries,

Allowances and Other Conditions of Service of Chairperson

and Members) Rules, 2002, as amended on 28.05.2012

( "hereinafter referred to as - The Rules of 2002") , and in

further rejecting his claim through communications dated

18.02.2020, 26.02.2024, and 15.03.2024 on the ground that

he was already drawing pension for his earlier service as

Chief Justice and that the precedent in Justice Mahendra

Bhushan Sharma v. State of Rajasthan (S.B. CWP No.

3890/2000, decided on 13.12.2001) was inapplicable.

Facts in Brief

2. The petitioner was appointed as a permanent Judge of the

Rajasthan High Court in January 2001 and was elevated as

Chief Justice of the Jharkhand High Court in the year 2011.

Upon attaining the age of superannuation, he demitted the

office of Chief Justice of Jharkhand High Court on

03.08.2013. Thereafter, he was appointed as Chairperson of

the Armed Forces Tribunal, New Delhi, and upon demitting

that office, he was appointed as Chairperson of the

Rajasthan State Human Rights Commission on 11.03.2015.

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (3 of 50) [CW-7586/2024]

The petitioner served as Chairperson of the Commission until

25.11.2019, when he submitted his resignation, having held

the post for about three years and eight months.

3. The appointment to the post of Chairperson of the

Commission is governed by the Protection of Human Rights

Act, 1993,( for short "Act of 1993") and the Rules of 2002

framed by the State Government in exercise of powers under

Section 26 of the Act of 1993. The Rules of 2002 were

amended on 28.05.2012 to provide that the salary,

allowances, facilities and pension payable to the Chairperson

or Members shall respectively be the same as those of the

Chief Justice or a Judge of the High Court of Rajasthan, with

a proviso that such terms shall not be varied to the

disadvantage of the incumbent after appointment.

4. While the petitioner awaited issuance of his Pension Payment

Order for the services rendered as Chairperson of the

Commission, he received a letter dated 18.02.2020 from

respondent No. 1 stating that he was not entitled to pension

for such tenure, as he was already drawing pension as a

retired Chief Justice of a High Court and the pension payable

to the Chairperson of the Commission was equivalent to that

of a retired Chief Justice of the High Court.

5. The petitioner thereafter made several representations to the

authorities on 15.06.2020, 05.10.2020, 06.07.2022,

08.03.2023, and 08.05.2023. Receiving no favourable

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (4 of 50) [CW-7586/2024]

response, he submitted a representation dated 08.06.2023

to the Governor of Rajasthan. By letter dated 28.06.2023,

the Deputy Secretary to the Governor informed the

petitioner that the said representation had been forwarded

on 21.03.2023 to the Principal Law Secretary, Government of

Rajasthan. The Principal Law Secretary in turn referred the

matter to the Registrar General, Rajasthan High Court, who

returned it with the remark that no action was required on

the part of the High Court.

6. On 11.08.2023, the Deputy Secretary to the Governor

informed the petitioner that his representation, along with

the legal opinion dated 13.07.2023 of the Principal Law

Secretary, had been forwarded to the Home Department for

necessary action. On 13.07.2023, respondent No. 2

addressed a letter to the Principal Secretary to the Governor

and to the Home Department, apprising them of the legal

position approved by the competent authority regarding

pension payable to the Chairperson of the Commission, and

as well as the fact that the provisions of the Rajasthan

Lokayukt & Up-Lokayukt Act, 1973 ("hereinafter shall be

referred to as -the Act of 1973") and Rajasthan Lokayukt &

Up-Lokayukt (Conditions of Service) Rules, 1974( for short

'the Rules of 1974) were in pari materia with the Rules of

2002 .

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (5 of 50) [CW-7586/2024]

7. Subsequently, the Hon'ble Governor's Secretariat, by

communication dated 15.03.2024, informed the petitioner

that his claim for pensionary benefit for his tenure as

Chairperson was not acceptable. This letter enclosed a

communication dated 26.02.2024 from the Principal

Secretary, Law and Legal Affairs Department, Government of

Rajasthan, which in turn reproduced a Finance Department

noting dated 02.02.2024. The noting recorded that the

petitioner's representation was based on pensionary benefits

granted to Justice Mahendra Bhushan Sharma, Lokayukt, on

retirement on 06.07.1999 in compliance with the judgment

dated 13.12.2001 in SBCWP No. 3890/2000 (Justice

Mahendra Bhushan Sharma v. State of Rajasthan), but

that the said judgment was not applicable to a Chairperson

or Member of the Rajasthan State Human Rights

Commission.

8. At the relevant time of the petitioner's appointment as

Chairperson, the tenure prescribed was five years. Section

26 of the Act of 1993 provides that salaries, allowances, and

other service conditions of the Chairperson and Members

shall be prescribed by the State Government, with the

safeguard that they shall not be varied to the disadvantage

of the incumbent after appointment. In exercise of these

powers, the State Government amended the Rules of 2002

on 28.05.2012, fixing the salary, allowances, facilities, and

pension of the Chairperson and Members at the same level

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (6 of 50) [CW-7586/2024]

as those of the Chief Justice or a Judge of the Rajasthan

High Court.

9. The amendment to the Rules of 2002 in 2012 was made

following discussions at various levels between the Home

Department and the Finance Department. The Finance

Department had noted that the position of Lokayukt and

Chairperson of the State Human Rights Commission was at

par, and that it would be appropriate to allow pension to the

Chairperson and Members of the Commission at the same

rate as the Chief Justice and Judges of the High Court,

respectively.

10.The petitioner's claim for pension for his tenure as

Chairperson of the Commission was ultimately rejected

through communications dated 18.02.2020, 26.02.2024, and

15.03.2024. Being aggrieved by these communications, the

petitioner has filed the present writ petition.

Contentions of counsels present for the parties

11.The learned counsels for the petitioner Sr. Adv. Shri. M.S.

Singhvi , asssisted by Shri. Abhishek Mehta, Shri. Kesar

Singh contended that the impugned communications dated

18.02.2020, 26.02.2024, and 15.03.2024 are ex facie illegal,

arbitrary, and violative of Articles 14, 16, and 21 of the

Constitution of India . The rejection of petitoner's claim on

the ground of already receiving pension as a former Chief

Justice is contrary to Rule 4 of the Rules of 2002 , which

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (7 of 50) [CW-7586/2024]

contains no such exception. Rule 4 of the rules of 2002, post

its 2012 amendment, expressly entitles the Chairperson to

pension equivalent to the Chief Justice of the Rajasthan High

Court, independent of earlier constitutional pensions. The

analogy sought to distinguish his case from Justice

Mahendra Bhushan Sharma v. State of Rajasthan is

unsustainable because Rule 4 of the rules of 2002 is pari

materia with Section 5(4) of the Act of 1973, under which

such pension is payable irrespective of prior entitlements.

Acceptance of the respondents' stand would render the

pension provision for Chairperson and Members of the

Commission redundant, defeating legislative intent. The

decision reflects mala fide exercise of power and a colourable

attempt to deny him benefits despite earlier governmental

recognition of parity between Lokayukta and the

Chairperson's office. Learned counsels for the petitioner

further placed reliance on the judgments of the Hon'ble

Supreme Court in Union of India v. Gurnam Singh,

(1982) 2 SCC 314 and State of M.P. v. Shardul Singh,

(1970) 1 SCC 108, and urged that Section 26 of the Act of

1993 employs the expression "other conditions of service,"

which, as per the dicta laid down by the Supreme Court,

necessarily encompasses within its ambit the term pension.

Therefore, the absence of an express mention of "pension" in

Section 26 is of no consequence. It was further argued that

the controversy stands concluded in view of the 2012

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (8 of 50) [CW-7586/2024]

amendment to the Rules of 2002, which expressly

incorporated the word "pension." Consequently, there remain

no distinguishable features between the Lokayukta Act and

the Act of 1993, and since the matter has already been

decided by this Court in analogous circumstances, the

petitioner is equally entitled to pension for his tenure as

Chairperson of the Commission.

12. The learned counsels for the respondents Advocate

General Shri. Rajendra Prasad , assisted by Shri. Deepak

Chandak,AAG, Shri. Anirudh Singh Shri. Mahipal Bishnoi,

Shri. Manish Patel filed a reply to the petition wherein they

asserted that the petitioner is already in receipt of the

maximum permissible pension of ₹1,25,000 per month under

the Supreme Court Judges (Salaries and Conditions of

Service) Act, 1958, for his tenure as Chief Justice, and that

no independent pension is admissible under the Act of 1993

or the Rules of 2002. According to them, Rule 4 of the rules

of 2002 merely aligns the service conditions of the

Chairperson with those of the Chief Justice, without

overriding statutory pension ceilings or authorising dual

pensions. It is urged that the Rules of 2002 contain no

provision for an additional pension for service as

Chairperson, unlike the Lokayukta Rules of 1974 which

expressly provide for a separate pension, and hence the two

offices are not pari materia. They further argue that the

decision in Mahendra Bhushan Sharma(supra) is

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (9 of 50) [CW-7586/2024]

inapplicable, as it turned on provisions materially distinct

from those governing the Human Rights Commission. They

asserted that the Finance and Home Departments, have

consistently maintained that the petitioner is not entitled to

an independent pension, and all his representations have

been duly considered and rejected at the competent level.

The respondents maintain that the denial of pension is

neither arbitrary nor violative of Articles 14, 16, or 21 the

Constitution of India, since the classification between the

Lokayukta and the Commission's Chairperson is founded on

statutory distinctions in their respective governing

provisions.

13. Heard learned counsels present for the parties and

gone through the materials available on record.

14. Issue for Determination

Whether Rule 4 of the Rules of 2002, as amended in

2012 , lawfully provides for payment of pension to the

Chairperson of the Rajasthan State Human Rights

Commission, even if such person is already in receipt

of pension from previous constitutional service?

Observations and Legal Analysis

15.The Foundational Principles of Pensionary Benefits

At the very threshold, this Court considers it apposite to

recall the foundational principles which govern the

jurisprudence of pensionary entitlements. Pension, in its

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (10 of 50) [CW-7586/2024]

truest conception, is not a gratuitous dole extended at the

pleasure of the State but a deferred portion of the

compensation earned by an employee in recognition of past

service rendered with fidelity to the sovereign. It carries with

it an element of right, flowing from constitutional guarantees

under Article 300A the Constitution of India, and therefore,

any deprivation of pension must be sanctioned by express

statutory authority and conform to the discipline of due

process. This understanding has been reinforced consistently

by the pronouncements of the Hon'ble Supreme Court, which

have clarified that pension is neither a bounty nor a matter

of grace, but an enforceable entitlement once the conditions

prescribed by law are met.1

15.1 Defining "Pension"

The expression "pension," though apparently simple, has

travelled a long historical journey before attaining its present

legal contours. The term itself is derived from the Latin root

pensio (from pendere, meaning "to pay"), and in its earliest

conception referred to a periodical allowance made by the

Sovereign as a mark of gratitude for services rendered to the

Crown. Over time, what began as an ex gratia grant matured

into a structured scheme, finding statutory expression and

judicial recognition as an enforceable entitlement. In the

Indian context, pension has always been understood as a

1 Deokinandan Prasad v. State of Bihar (1971) 2 SCC 330 ; D.S. Nakara v. Union of India (1983) 1 SCC 305 ; State of Jharkhand v. Jitendra Kumar Srivastava (2013) 12 SCC 210.

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (11 of 50) [CW-7586/2024]

benevolent scheme of the sovereign, intended to reward

fidelity to public service and to secure those who have

devoted their lives in the service of the State.

This benevolent character finds resonance in the

constitutional doctrine of Parens Patriae, which embodies the

obligation of the State to act as guardian and protector of

those who, after completing their active tenure of service,

look to it for sustenance in the autumn of their lives.

However, while the State acts in a protective capacity, its

benevolence is neither unbounded nor unregulated. The

entitlement to pension is created, circumscribed, and

regulated exclusively by the statutory framework applicable

to the office in question. In Union of India v. P.N. Menon,

(1994) 4 SCC 68, the Hon'ble Supreme Court observed that

pensionary provisions are "entirely statutory in character"

and must be strictly governed by the relevant rules.

Similarly, in State of Punjab v. Justice S.S. Dewan,

(1997) 4 SCC 569, it was underscored that claims to

multiple pensions cannot be sustained unless expressly

conferred by the governing statutory provisions.

It is, therefore, axiomatic that no person may assert a right

to pension dehors the express language of the rules,

statutes, or notifications that govern the office held. Pension,

by its very design, embodies the principle of continuity of

sustenance after superannuation, but it does not extend to

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (12 of 50) [CW-7586/2024]

multiplicity of financial accretions for every public office

occupied, unless the legislative text clearly provides for such

an entitlement. In this backdrop, the duty of this Court is

confined not to assessing the desirability or fairness of the

claim, but to adjudging its legality within the strict contours

of the statutory framework.

15.2 The Purpose of Pension

The avowed purpose of pensionary provisions is to secure a

dignified livelihood and financial stability in the evening of

life, preventing destitution and hardship for those who have

retired after long service. Pension partakes the character of a

social welfare measure, embodying the State's obligation to

protect the financial security of its retired employees. Yet,

this benevolent object cannot be construed as permitting

augmentation of benefits by reading into the rules that which

the framers, in their wisdom, did not provide. The generosity

of the State in providing pensions must operate within the

four corners of statutory enactment, and not extend to

permitting cumulative or duplicative pensions where the

statutory text is silent. To hold otherwise would risk

unsettling fiscal discipline and create unintended classes of

superannuated officials enjoying overlapping benefits.

16.The Legal and Policy Framework Against "Pension

Stacking"

The issue raised in this petition does not exist in a vacuum.

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (13 of 50) [CW-7586/2024]

The jurisprudence of pensionary entitlements in India has

evolved against a consistent backdrop of fiscal prudence and

a conscious legislative intent to prevent what is often

described as "pension stacking," namely, the simultaneous

accumulation of multiple pensions arising from successive

appointments under the State. Such a practice, if permitted

indiscriminately, would not only create an inequitable system

where some public functionaries derive disproportionately

high lifetime benefits at the cost of the public exchequer, but

would also erode the delicate balance between recognition of

past service and the sustainability of pension schemes. The

law, therefore, has historically moved in the direction of

allowing only one pension for one stream of service, unless

the legislature, in clear and express terms, has carved out an

exception permitting a separate pension for a subsequent

office.

16.1 The Principle of "One Career, One Pension"

A discernible norm runs through the statutory frameworks

governing pensions that one continuous career of public

service yields one terminal pension. This principle is not

merely an accounting convenience; it is reflective of the

underlying philosophy that public service is a vocation, not a

source of multiplicative financial entitlements. Where an

individual, after retiring from one high constitutional or

statutory office, is appointed to another, the benefits of the

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (14 of 50) [CW-7586/2024]

second office ordinarily manifest in the form of salary,

allowances, and facilities co-extensive with the tenure of that

office. But once that tenure concludes, the law does not,

save for specific provision, contemplate the creation of a

second, independent pension stream. The jurisprudence thus

guards against the possibility of lifetime "pension layering,"

which, while attractive to individual claimants, stands

contrary to the principles of equality and fiscal responsibility

in a welfare State.

16.2 The High Court Judges (Salaries and Conditions of

Service) Act, 1954: A Case Study

The High Court Judges (Salaries and Conditions of Service)

Act, 1954, furnishes an instructive paradigm. Section 14 of

the Act, 1954 which prescribes pension for retired Judges, is

hedged with a significant proviso: that if a Judge at the time

of appointment is already in receipt of a pension for earlier

service under the Union or a State, the pension under the

Judges Act shall be in lieu of, and not in addition to, that

earlier pension. For ready reference, Section 14 of the Act,

1954 is reproduced as under:

14. Pension payable to Judges.--Subject to the provisions of this Act, every Judge shall, on his retirement, be paid a pension in accordance with the scale and provisions in Part I of the First Schedule:

Provided that no such pension shall be payable to a Judge unless--

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (15 of 50) [CW-7586/2024]

(a) he has completed not less than twelve years of service for pension; or

(b) he has attaied the age of sixty-two years; or;

(c) his retirement is medically certified to be necessitated by ill-health:

Provided further that if a Judge at the time of his appointment is in receipt of a pension (other than a a disability or wound pension) in respect of any previous service in the Union or a State, the pension payable under this Act shall be in lieu of, and not in addition to, that pension.

Explanation.--In this section "Judge" means a Judge who has not held any other pensionable post under the Union or a State and includes a Judge who having held any other pensionable post under the Union or a State has elected to receive the pension payable under Part I of the First Schedule.

This proviso sends a clear legislative signal that Parliament

has deliberately foreclosed the possibility of dual pension

streams even within the same constitutional family of judicial

offices. The maxim expressio unius est exclusio alterius

which translates to the express mention of one thing implies

the exclusion of another, squarely applies; the express

prohibition of cumulative pensions in the context of High

Court Judges underscores that no second pension arises

unless specifically legislated. It would be incongruous to

suggest that while even Judges of High Courts are barred

from pension stacking, statutory functionaries such as the

Chairperson of a State Human Rights Commission may, by

implication, enjoy such an entitlement. The legislative silence

in Rule 4 of the rules of 2002 , rules on the aspect of dual

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (16 of 50) [CW-7586/2024]

pensions must therefore be read not as inadvertence, but as

fidelity to this wider legislative policy.

16.3 Harmonious Interpretation of Pension Rules (CCS and

RCS)

The same principle finds reinforcement in general pensionary

codes applicable to civil servants. Rule 7(2) of the Central

Civil Services (Pension) Rules, 1972, as well as Rule 6 of the

Central Civil Services (Pension) Rules 2021 , make it explicit

that a government servant shall not earn two pensions for

the same service or post at the same time. Similarly, Rule 5

of the Rajasthan Civil Services (Pension) Rules, 1996, places

categorical restrictions on multiplicity of pensions, making

clear that subsequent re-employment cannot generate a

fresh and independent pension. These provisions, though not

in terms binding on statutory authorities such as the State

Human Rights Commission, are nevertheless powerful

interpretive guides. When courts are confronted with

ambiguous or general language in special enactments, the

interpretive exercise is to harmonise them with the broader

statutory fabric of pension law, rather than to create an

anomalous departure. This interpretive discipline ensures

that fiscal and legal coherence is maintained across the

spectrum of public service.

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (17 of 50) [CW-7586/2024]

17. Integrated Analysis of Rule 4 of the rules of 2002 :

The Parity Clause, Provisos, and Pension Entitlements

For ready reference, the substituted Rule 4 of the rules of

2002 is extracted in extenso as under:

(4) Salary, Allowances facilities and other conditions

of the service-

The salary, allowances facilities and pension, payable

to and conditions of service of the Chairperson or

Members shall respectively be the same as those of

the Chief Justice or a Judge of the High Court of

Rajasthan:

Provided that the allowances and pension payable to

and other conditions of service of the Chairperson or

Members shall not be varied to his disadvantage after

his appointment:

Provided further that if the Chairperson or Members at

the time of his appointment is in receipt of a pension

(other than a disability or wound pension) in respect

of any previous service under the Government of India

or any of its predecessor Governments or under the

Government of a State or any of its predecessor

Governments, his salary in respect of service as the.

Chairperson or, as the case may be, Members may be

reduced -

(a) by the amount of that pension, and

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (18 of 50) [CW-7586/2024]

(b) if he has, before such appointment, received in

lieu of a portion of the pension due to him in respect

of such previous service the commuted value thereof

by the amount of that portion pension, and

(c) If he has, before such appointment, received a

retirement gratuity in respect of such previous service

by the pension equivalent of that gratuity.

17.1 The fulcrum of the present controversy undeniably lies

in the interpretation of Rule 4 of the Rajasthan State Human

Rights Commission (Salaries, Allowances and Other

Conditions of Service of Chairperson and Members) Rules,

2002, as substituted by the 2012 notification. The amended

Rule 4 of the rules of 2002 provides that "the salary,

allowances, facilities and pension payable to the Chairperson

or Members shall respectively be the same as those of the

Chief Justice or a Judge of the High Court of Rajasthan." The

petitioner contends that this formulation entitles him, over

and above the pension already receivable as a retired Chief

Justice, to a second, independent pension for his tenure as

Chairperson of the Commission. The respondents, in

contrast, submit that this provision is referential in nature,

aimed merely at fixing parity of emoluments with a Chief

Justice, and cannot be construed as creating a fresh

pensionary stream. This Court must, therefore, undertake a

meticulous textual, contextual, and purposive analysis to

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (19 of 50) [CW-7586/2024]

unravel the legislative intent underlying the parity clause and

its provisos, mindful of the established principles of statutory

interpretation and fiscal prudence.

17.2 At its core, the main enacting clause of substituted Rule

4 of the Rules of 2002 cannot and must not be read in

isolation. While it states that "the salary, allowances,

facilities and pension payable to the Chairperson or

Members shall respectively be the same as those of

the Chief Justice or a Judge of the High Court of

Rajasthan," this language is referential rather than

constitutive. The clause functions as a parity-in-quantum

provision, aligning the emoluments and service conditions of

Commission members with those of High Court Judges.

Jurisprudentially, referential clauses are recognized as

measures that adopt the benefits of a cognate office purely

as a benchmark, without independently creating fresh

entitlements. The legislative design also took cognizance of

the practical reality that any person appointed as

Chairperson or Member would invariably be an erstwhile

Chief Justice or Judge of the High Court already in receipt of

pensionary benefits from prior service. It is precisely for this

reason that the expression "pension" was consciously

inserted in the Rule to clarify the scope and manner of

pension payable under the parity framework, and to ensure

that such appointment does not operate to the disadvantage

of the appointee, nor result in ambiguity as to the treatment

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (20 of 50) [CW-7586/2024]

of pre-existing pension vis-à-vis the Commission post. Thus,

the reference to pension is not to create a second,

independent stream of pension but to define what pension,

and to what extent, is to be paid by aligning it with the

judicial office benchmark. Reading the main clause in

isolation, to suggest that a former Judge is entitled to a

second, full pension in addition to the pension already

receivable from prior judicial service, would invert the

legislative intent, transforming a parity measure into a

source of duplication. Such an interpretation would not only

disregard grammatical construction but would also contradict

established principles of public finance and the statutory

framework preventing dual pensions, unless expressly

provided.

17.3 The first proviso reinforces this interpretative approach

and further underscores the protective, non-creative nature

of Rule 4 of the rules of 2002. It provides that "the

allowances and pension payable to and other

conditions of service of the Chairperson or Members

shall not be varied to his disadvantage after his

appointment." Each part of this clause matters. The

opening words "Provided that" are the classic signal of a

qualifying safeguard to the main clause; they do not expand

the field of entitlement, they police it. The phrase "the

allowances and pension payable to" refers to benefits

referable to the office itself i.e., the single stream of pension

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (21 of 50) [CW-7586/2024]

and the allowances that attach to the Chairperson's post by

virtue of the parity formula in the main part of Rule 4 of the

rules of 2002. The use of the singular "the ... pension

payable" is deliberate and coheres with a single-pension

parity model; had the rule-maker intended duplication or

aggregation with any pre-existing pension, the text would

naturally have spoken in terms of "pensions" or of "any

pension in addition to." The words "and other conditions of

service" show that the proviso's protection is broad

(embracing tenure, leave, facilities, etc.), but it remains

tethered to what the office carries; it is not a charter for

creating new heads of benefit. The command "shall not be

varied" prohibits the State from altering, scaling down, or

restructuring the parity-linked package in a manner adverse

to the incumbent; "varied" is capacious, capturing

reductions in rate, quantum, indexation, or mode of

calculation, whether by subordinate legislation, executive

order, or administrative interpretation. The qualifier "to his

disadvantage" is a one-way valve: downward changes are

barred; neutral or beneficial revisions (for example, general

pay or pension revisions that raise the Chief Justice's scale)

may flow to the incumbent because they are not to his

disadvantage. Crucially, the temporal marker "after his

appointment" freezes the baseline at the point of entry i.e.,

once appointed, the incumbent's office-linked allowances,

pension, and service conditions cannot thereafter be tinkered

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (22 of 50) [CW-7586/2024]

with to leave him worse off than what the parity yardstick

then promised; this temporal focus again shows the proviso

is protective of status quo parity, not creative of cumulative

entitlements.

Applied to the present facts, the petitioner is already

receiving a pension of ₹15 lakh per annum for his prior

constitutional service as Chief Justice. The first proviso does

not create a second, parallel pension stream merely because

he later held the office of Chairperson; it simply guarantees

that the office-specific parity package (including the pension

payable to that office) will not, after his appointment, be

depressed below what the parity clause assures. Put

differently, the proviso operates as a shield against erosion,

not a spigot for a fresh flow of pensionary benefits. It also

answers a practical concern the rule-maker anticipated that

a person drawing a higher pension in his previous office

should not suffer a diminution merely because he accepts

the office of Chairperson. In other words, if the pension

already available from earlier service is higher, the State

cannot, after appointing him as Chairperson, alter the terms

in a manner that reduces him to a lower amount. Conversely,

if the parity formula applicable to the Chairperson's office

yields a higher level at any point during incumbency (for

instance, because of a general upward revision in the Chief

Justice's pension), the proviso disables the State from

capping the office-linked entitlement at some lower pre-

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (23 of 50) [CW-7586/2024]

existing figure merely to save outlay; in such case, the

higher pension would be made available. However, this

always operates within a single-pension framework traceable

to the office and subject to any overarching statutory caps.

Read harmoniously with the main clause (which fixes

equivalence with the Chief Justice) and the second proviso

(which separately provides a mechanism to adjust salary

against any pre-existing pension so as to prevent double-

dipping during service), the first proviso's words "not

varied to his disadvantage after his appointment" point

firmly away from "double pension" and toward non-erosion

of the parity-based, single pension that the office carries. In

established canons of construction, a proviso is ordinarily a

qualifier or safeguard; it "modifies, safeguards, or

regulates the main clause without enlarging it." That is

precisely how this proviso functions here: it locks in parity

for the Chairperson, prevents post-appointment downgrades,

ensures the incumbent is not penalised for accepting office

(no worsement), but nowhere licenses duplication or

cumulation of pensions.

17.4. The second proviso provides the clearest and most

decisive insight into the legislative intent regarding the

interplay between pre-existing pensions and the emoluments

of the office of Chairperson. It stipulates in unambiguous

terms that if a Chairperson or Member, at the time of his

appointment, is already in receipt of a pension (other than a

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (24 of 50) [CW-7586/2024]

disability or wound pension) in respect of any previous

service under the Government of India, a State Government,

or their predecessor Governments, then his salary in respect

of service as the Chairperson may be reduced by the amount

of that pension. The proviso further contemplates

adjustments in two additional scenarios: (b) if any

commuted portion of the earlier pension has already been

availed, then the amount of that portion shall be deducted,

and (c) if a retirement gratuity in respect of such previous

service has been received, then the pension equivalent of

such gratuity shall also be deducted. Each word and clause in

this proviso is deliberate and points unmistakably to a single-

pension framework.

The choice of expression "his salary ... may be reduced

by the amount of that pension" is crucial. It

demonstrates beyond doubt that the legislature envisaged

only one stream of pensionary benefit corresponding to the

office of the Chairperson, and not an additional or

overlapping entitlement. Had it been the intention to confer

a dual pension, there would have been no occasion to

mandate reduction of the salary by the quantum of earlier

pension; instead, both pensions could have been drawn in

parallel. The very fact that the rule-maker directed deduction

shows that fiscal prudence and avoidance of double pension

was the guiding consideration. The proviso thus operates as

an adjustment mechanism, ensuring that an incumbent who

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (25 of 50) [CW-7586/2024]

is already in receipt of a government pension does not

receive duplicative benefits, but at the same time does not

suffer any disadvantage in terms of parity with the office of

Chief Justice or Judge of the High Court.

The legislative purpose is twofold. First, it protects the

exchequer from the burden of paying multiple pensions for

sequential offices held by the same individual. Second, it

upholds the principle of parity embedded in the main clause:

that the emoluments and pensionary rights of the

Chairperson shall be aligned with those of the Chief Justice

of the High Court, and of Members with those of a Judge of

the High Court. To secure this parity, the proviso ensures

that whatever pension the individual is already drawing is

factored into his new service conditions, so that the overall

benefit does not exceed what is payable to a Chief Justice or

Judge in the ordinary course. In other words, the salary is

calibrated downwards by the amount of the pre-existing

pension to balance the two, thereby maintaining parity

without duplication.

Each component of the proviso reinforces this understanding.

The words "if the Chairperson or Members at the time

of his appointment is in receipt of a pension" identify

the triggering condition: an incumbent already enjoying a

pension from earlier government service. The qualification

"other than a disability or wound pension" is a humane

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (26 of 50) [CW-7586/2024]

carve-out, ensuring that special compensatory pensions

granted on account of disability or injury are not counted

against the salary, since they are distinct in nature and

purpose. The operative mandate "his salary ... may be

reduced by the amount of that pension" is the fulcrum

of the proviso, unmistakably showing that the scheme is one

of set-off, not addition. Sub-clauses (a), (b), and (c) then

expand this principle by capturing situations of commutation

or gratuity, ensuring that the entire financial value of earlier

pensionary benefits is taken into account in adjusting the

salary, leaving no room for double receipt.

Applied to the case at hand, the petitioner is already in

receipt of a substantial pension of ₹15 lakh per annum from

his earlier tenure as Chief Justice. Under the second proviso,

his salary as Chairperson could therefore be reduced to the

extent of this pre-existing pension, thereby preventing the

possibility of a second, independent pensionary entitlement

accruing to him. This demonstrates the clear policy intent:

the scheme contemplates only one pension stream aligned

with parity principles, not a duplication of benefits for

successive constitutional or statutory offices. If the

legislative intent had been otherwise, the proviso would have

expressly provided for both pensions to be drawn

cumulatively, without any reduction mechanism. Its silence

on such a possibility, coupled with its express mandate of

reduction, conclusively establishes that only a single pension

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (27 of 50) [CW-7586/2024]

is envisaged. Viewed from the standpoint of the petitioner's

own argument, his construction would imply that, as

Chairperson, he ought to draw both full salary and full

pension simultaneously, a position that is expressly

disallowed. On the contrary, the statutory design makes it

manifest that wherever emoluments are received from a

subsequent office, they stand correspondingly reduced by

the amount of pension already drawn, and this principle

operates uniformly irrespective of whether the charge is

upon the State exchequer or the Union treasury.

It also merits emphasis that had the legislative intent been

to sanction additional pensionary entitlements, the

framework would have unequivocally provided for

continuation of the earlier judicial pension during the tenure

as Chairperson, with the further stipulation that on demitting

office, a separate pension relatable to the SHRC tenure

would accrue cumulatively. The deliberate choice, instead, of

a deduction mechanism demonstrates that the scheme is

predicated upon the principle of "salary during service,

pension thereafter," and not upon conferment of dual

pensions. Equally significant are the words employed in the

proviso "any previous service under the Government of

India or the Government of a State" which underscore

the constitutional philosophy that both Union and State

services ultimately draw upon a common source, namely, the

public exchequer. The distribution of subjects between the

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (28 of 50) [CW-7586/2024]

Union and the States under the constitutional scheme is one

of functional decentralisation, but the treasury in both cases

represents public revenue. Such revenue, being public

money, cannot be disbursed as largesse or bounty; its

allocation is circumscribed by principles of fiscal prudence

and statutory mandate. The second proviso, therefore, must

be understood as a constitutional guardrail against

overlapping or duplicative pensionary benefits, ensuring that

while parity is preserved, the sanctity of public funds is not

compromised.

Thus, the second proviso, when read textually, contextually,

and purposively, reinforces the conclusion already drawn

from the main clause and the first proviso: the Rules of 2002

establish a parity-based, single-pension framework. They

prevent disadvantage to the incumbent but do not authorise

double pensions. The reduction formula strikes a balance

between equity for the office-holder and fiscal responsibility

for the State. In essence, it operationalises the legislative

intent that the Chairperson shall enjoy parity with the Chief

Justice, but not at the cost of duplicative or overlapping

pensionary entitlements.

17.5 When the main clause and both provisos are read

harmoniously with the broader statutory framework namely,

the Supreme Court Judges (Salaries and Conditions of

Service) Act, 1958, and the Central Civil Services (Pension)

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (29 of 50) [CW-7586/2024]

Rules, it becomes manifest that pension entitlements under

Rule 4 of the rules of 2002 , the Rajasthan State Human

Rights Commission are bounded by a defined architecture.

The legislative scheme envisages structured post-retirement

emoluments anchored to prior service, eschewing any notion

of multiplicity. Accepting the petitioner's construction would

produce an absurd and fiscally imprudent outcome, wholly

against the spirit of the statutory provisions : a retired Judge

appointed as Chairperson would be entitled to draw dual

pensions, thereby surpassing even sitting Judges of High

Courts, who are expressly precluded from overlapping

pensions. Such a result would violate the canon against

absurdity in statutory interpretation and run counter to

legislative intent. The parity clause, along with its provisos,

therefore, must be interpreted to ensure that the quantum of

emoluments during tenure is equivalent to that of a Chief

Justice or Judge, but without authorising duplication of

pensionary benefits, a conclusion consonant with principle,

precedent, and fiscal propriety.

17.6 The statutory landscape governing analogous tribunals

fortifies this conclusion. Under Section 10 of the Armed

Forces Tribunal Act, 2007, the Central Government was

empowered to frame rules on salaries, allowances, and

pensionary benefits. For ready reference, Section 10 of the

Armed Forces Tribunal Act, 2007 is extracted below:

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (30 of 50) [CW-7586/2024]

10. Salaries, allowances and other terms and conditions of service of Chairperson and other Members.--The salaries and allowances payable to, and the other terms and conditions of service (including pension, gratuity and other retirement benefits) of, the Chairperson and other Members shall be such as may be prescribed by the Central Government:

Provided that neither the salary and allowances nor the other terms and conditions of service of the Chairperson and other Members shall be varied to their disadvantage after their appointment.

And Rule 3 of the Armed Forces Tribunal (Salaries and

Allowances, etc.) Rules, 2009 explicitly mandated that where

a retired Chief Justice or Judge was appointed as

Chairperson or Member, his pay was to be reduced by the

gross amount of any pension or retirement benefit already

being drawn. Rule 3 of the Armed Forces Tribunal (Salaries

and Allowances, etc.) Rules, 2009 provided as under:

3. Pay and Allowances, Leave, Pension, Provident Fund, Travelling Allowance, Leave Travel Concession, Accommodation, etc., to the Chairperson and Members of the Armed Forces Tribunal.- (a) When a Retired Judge of the Supreme Court is appointed as Chairperson of the Tribunal, he shall be entitled to salary, allowances and other perquisites as are available to the sitting Judge of the Supreme Court, and as provided in the Supreme Court Judges (Salaries and Conditions of Services) Act, 1958 (51 of 1958), and these shall apply mutatis mutandis alongwith rules made thereunder as amended from time to time. The Chairperson shall be entitled to take his spouse with him while travelling within the country while on official visit to Benches.

(b) When a Retired Chief Justice of a High Court is appointed as Chairperson of the Tribunal, he shall be entitled to salary, allowances and other perquisites as are available to the sitting Chief Justice of a High Court and as provided in the High Court Judges (Salaries and Conditions of Services), Act 1954

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (31 of 50) [CW-7586/2024]

(28 of 1954), and these shall apply mutatis mutandis alongwith rules made thereunder as amended from time to time:

Provided that in case the Retired Judge of the Supreme Court or the Retired Chief Justice of a High Court, is in receipt of, or has received or has become entitled to receive any retirement benefits by way of pension, gratuity, employer's contribution to the Contributory Provident Fund or other forms of retirement benefits, the pay of such Chairperson shall be reduced by the gross amount of pension or employer's contribution to the Contributory Provident Fund or any other form of retirement benefits, if any (except pension equivalent of retirement gratuity), drawn or to be drawn by him.

(c) When a serving or retired Judge of a High Court is appointed as Judicial Member of the Tribunal or when any person from the three services is appointed as Administrative Member of the Tribunal, he shall be entitled to salary, allowances and other perquisites as are available to the sitting Judge of a High Court and as provided in the High Court Judges (Salaries and Conditions of Services) Act, 1954 (28 of 1954) and these shall apply mutatis mutandis alongwith rules made thereunder as amended from time to time:

Provided that in case the retired Judge of a High Court, or a person from the three services, is in receipt of, or has received or has become entitled to receive any retirement benefits by way of pension, gratuity, employer's contribution to the Contributory Provident Fund or other forms of retirement benefits, the pay of such Member shall be reduced by the gross amount of pension or employer's contribution to the Contributory Provident Fund or any other form of retirement benefits, if any (except pension equivalent of retirement gratuity), drawn or to be drawn by him.

This principle was later reinforced and made uniform by

rule 13 of the Tribunal (Conditions of Service) Rules, 2021,

which not only directed reduction of pay by the gross

pension but also categorically prohibited the grant of any

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (32 of 50) [CW-7586/2024]

"additional pension or gratuity" for service rendered in the

Tribunal, stipulating instead that such service would merely

count towards the pension of the service to which the

appointee originally belonged. For ready reference, rule 13

of the Tribunal (Conditions of Service) Rules, 2021 is

extracted below:

13. Pension, Provident Fund and Gratuity.-- (1) In case of a serving Judge of the Supreme Court or a High Court or a Member of an organised Service appointed as the Chairperson or Member, the service in the Tribunal shall count for pension to be drawn in accordance with the rules of the service to which he belongs and he shall be governed by the provisions of the General Provident Fund (Central Services) Rules, 1960 or the Contribution Pension System, as the case may be ,and the rules for pension applicable to him.

(2) In all other cases, the Member shall be governed by the provisions of the Contributory Provident Fund (India) Rules, 1962 or the Contribution Pension System, as the case may be.

(3) Additional pension and gratuity shall not be admissible for service rendered in the Tribunal.

The Armed Forces Tribunal itself, through internal

notifications, has operationalised this scheme in practice by

applying the "pay reduced by pension" formula to its

Members. Significantly, the petitioner has himself served in

such a comparable statutory position as Chairperson of the

Armed Forces Tribunal, yet no separate or additional pension

was ever contemplated or paid for that office. If his present

construction were to be accepted, he would then logically

become entitled to three pensions, one as a former Chief

Justice, another as Chairperson of the AFT , and a third for

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (33 of 50) [CW-7586/2024]

his tenure as Chairperson of the Human Rights Commission.

Such an outcome would not only be wholly incongruous with

established service jurisprudence but would also run directly

contrary to the consistent and deliberate central policy of

preventing multiplicity of pensions for sequential statutory

offices, while ensuring parity during tenure.

17.7 Indeed, while holding office as Chairperson of the

Human Rights Commission, he was not paid the judicial

pension in addition to his salary; nor was he ever granted or

permitted to draw any pension for his subsequent tenure as

Chairperson of the Armed Forces Tribunal. Instead, the

amount of pension already receivable was expressly

deducted from his emoluments, thereby demonstrating in

practice that the governing scheme envisaged only a single

stream of benefits. This contemporaneous conduct, accepting

pension-adjusted salary during incumbency, undercuts his

present plea for cumulative entitlements. Analogies drawn

from the judicial hierarchy further reinforce this principle.

When a District Judge is elevated to the High Court, he does

not simultaneously draw the salary of a High Court Judge

along with the pension of his earlier district judgeship.

Likewise, upon demitting office as a High Court Judge, he is

not entitled to two separate pensions, one for his service as

District Judge and another for his tenure in the High Court.

His pension is determined with reference to the last

substantive constitutional office held, and not cumulatively

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (34 of 50) [CW-7586/2024]

across both positions. Similarly, a retired Supreme Court

Judge who may subsequently serve as Chairman of the

Armed Forces Tribunal, and thereafter as Chairman of a Pay

Commission, does not on that account become entitled to

three pensions; his pre-existing judicial pension remains

intact, but no fresh pensions accrue from successive

statutory assignments. The rationale is consistent and

compelling: pension is attached to the last substantive

judicial or constitutional office, while subsequent positions

operate within an adjustment framework to prevent

duplication. Equally telling is the fact that in the petitioner's

own case, his pension as a former Chief Justice was adjusted

against his salary as Chairperson of the Human Rights

Commission, a process carried out in strict conformity with

the second proviso to Rule 4 of the rules of 2002. This

deliberate deduction was not an aberration but a direct

application of the parity scheme, which explicitly recognises

earlier pensions from Central or State Government service

and neutralises them against the salary of the new office.

The proviso thereby makes abundantly clear that there is no

concept of dual pensions for successive constitutional or

statutory roles; rather, there exists a single parity-based

entitlement calibrated by set-off.

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (35 of 50) [CW-7586/2024]

18.The Mahendra Bhushan / Lokayukta Precedent: A

Distinguishing Factor

The reliance placed by the petitioner on the judgment of a

learned Single Bench of this Court in Justice Mahendra

Bhushan Sharma v. State of Rajasthan (S.B. CWP No.

3890/2000, decided on 13.12.2001) does not materially

advance his case. For proper appreciation of the petitioner's

reliance, the pertinent portion of the judgment in Justice

Mahendra Bhushan Sharma (supra) is reproduced

hereunder:

"5. It would be profitable to note the provisions of the Acts and the Rules at the threshold itself.

Sub-section (4) of Section 5 of the Act of 1973.

"(4) The salary, allowances and pension, payable to and conditions of service of the Lokayukta or Up-Lokayukta shall respectively be the same as those of the Chief Justice or a Judge of the High Court of Rajasthan:

Provided that the allowances and pension payable to and other conditions of service of the Lokayukta or Up- Lokayukta shall not be varied to his disadvantage after his appointment: Relevant provision of Section 21:

21. Power to make rules - (1) The Governor may, by notification in the Official Gazette, make rules for the purpose of carrying into effect the provisions of this Act.

(2) In particular, and without prejudice to the generality of the foregoing provisions, such rules may provide for-

(b) the allowances and pension payable to and other conditions of service of, the Lokayukta and Up-Lokayukta;

(e) any other matter which is to be or may be prescribed or in respect of which this Act makes no provision or makes insufficient provisions and provision is in the opinion of the

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (36 of 50) [CW-7586/2024]

Governor necessary for the proper implementation of this Act."

Rule 6 of the Rules of 1974 "6. Pension payable - The Lokayukta and Up-Lokayukta in respect of each completed year of service as Lokayukta and the Up-Lokayukta respectively shall be paid pension at the rates applicable from time to time in the case of Chief Justice and Judges of the High Court"

Rule-13 "13. Other conditions of service. - The conditions of service of the Lokayukta and the Up-Lokayukta, for which no express provision has been made in the Act or these Rules, shall be the same as are applicable respectively to the Chief Justice and the other Judges of the High Court at the commencement of these Rules, and as amended from time to lime."

.

.

.

8. Submission of the learned counsel for the petitioner is that the service of Lokayukla under the Act of 1973 is a service separate and independent of the appointment as a High Court Judge under the Constitution of India and, therefore, the pension of the Lokayukta has to be fixed separately without there being any ceiling of maximum pension as provided in the proviso to part I of the First Schedule attached to the Act of 1954 wherein it is said that pension under this paragraph shall in no case exceed Rs. 1,80,000 per annum in case of Chief Justice and Rs. 1,56,000 per annum in the case of any other Judge. It is further urged that the Government of India, Ministry of Personnel, Public Grievances and Pensions, Department of Pension and Pensioners Welfare, under its notification dated 27th of October, 1997 made amendments whereby the term "Emoluments" has been defined which indicates that the emolument shall also include Dearness Allowance admissible on the date of retirement/death and, therefore, while calculating the gratuity of the petitioner on the post of Lokayukta his emoluments shall be basic pay plus ( + ) dearness allowance admissible on the date of retirement.

9. Under Sub-section (4) of Section 5 of the Act of 1973, the salary, allowances and pension payable to and conditions of service of Lokayukta shall be some as of the Chief Justice and the allowances and pension payable to and any other condition of service of Lokayukta shall not be varied to its disadvantage after his appointment. Section 22 of the Act gives an authority to the Governor to make Rules by issuance of notification published in the Official Gazette, for purpose of

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (37 of 50) [CW-7586/2024]

carrying into effect the Act of 1973. Section 21 (2)(b) of the Act of 1973 authorises framing of the Rules in respect of allowances and pension payable to any any other condition of service of Lokayukta and UpLokayukta. Rule 6 of the Rules of 1974 framed under Section 21 of the Act of 1973, provides for pension, under it Lokayukta is entitled for a pension, at the rate applicable from time to time in case of Chief Justice, for each completed year of service as Lokayukta. Rule 13 provides that where there is no express provision made in the Act or under the Rules the condition of service of Lokayukta shall be as applicable to the chief Justice of the High Court at the commencement of these Rules and as amended from time to time. Rule 6 of the Rules of 1974 provides that Lokayukta shall be paid pension at the rate applicable, from time to time, in case of Chief Justice. Therefore, Lokayukta shall be paid pension at the rate it is payable to Chief Justice. Rate so provide is for the purposes of calculation of the pension of the Lokayukta. Rate does not provide for maximum amount of pension payable to Lokayukta. There is no ceiling limit on the pension of the Lokayukta.

10. It is alleged in the petition that Justice M.L. Joshi, a retired Judge of the Rajasthan High Court, was appointed as Lokayukta under Section 3 of the Act of 1973 on 1.7.1983 for a period of three years, as then by amendment in the Act, the tenure was reduced from five years to three years but later on it was restored to five years, and on completion of this tenure as Lokayukta he was paid pension for every completed year of service at the rate then applicable to the Chief Justice of the High Court. After amendment in the Act of 1954 the pension of Justice M.L. Joshi was also revised.

11. It is further alleged that Justice M.L. Shrimal, who was earlier a Judge of the Rajasthan High Court and retired as a Chief Justice of Sikkim High Court, was appointed as Lokayukta on 3.1.1985. On completion of his tenure of five years in the afternoon of 3rd of January, 1990, orders were issued for payment of his pension at the rate of Rs. 18630/- per annum instead of Rs. 22, 500/-, as required to be paid, which was in addition to the pension he was getting as Chief Justice of Sikkim High Court imposing a ceiling of Rs. 54000/- on the ground that under the Act of 1954 the pension of the Chief Justice of the High Court, in no case, would exceed to Rs. 54,000/- per annum. The pension as a Chief Justice of the High Court and Lokayukta were clubbed so as not to exceed the maximum pension payable to a Chief Justice under the Act of 1954. Justice M.L. Shrimal represented against the fixation of his pension on the ground that his service as Lokayukta was independent and under the provisions of the Act and the Rules made thereunder he was entitled to pension as Lokayukta independent of an in addition t any previous pension payable to him as Chief Justice of the Sikkim High Court. The State Government agreeing with the contentions of Justice M.L. Shrimal under its order dated 4.10.1993 for a five

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (38 of 50) [CW-7586/2024]

year tenure as Lokayukta, ordered for payment of pension of Rs. 22,500/- per annum which is in addition to the pension which Justice M.L. Shrimal was getting as Chief Justice of the Sikkim High Court.

12. Allegations made in the petition so far as they relate to payment of additional pension on the post of Lokayukta for two retired Judges irrespective of the ceiling on the pension of the Chief Justice have not been denied by the State in its return.

13. Thus, service of Lokayukta under the Act of 1973 has been treated consistently by the State Government as service separate and independent of the appointment as High Court Judge under the Constitution of India. The State Government allowed pension to retired Lokayukta with reference to the Act of 1973 and the Rules of 1974 without clubbing the pension of retired Lokayukta with the pension of the High Court Judge/Chief Justice and without reference to Maximum ceiling limit provided to the pension payable to the Chief Justice under the Act of 1954.

.

.

.

17. For the aforesaid reasons, the petition is allowed and the respondents are directed to pay the pension to the petitioner for the post of Lokayukta treating the petitioner's service as lokayukta independent then that of a High Court Judge and without putting the ceiling limit on his pension as prescribed under the Act of 1954. The petitioner shall be paid gratuity calculating the same on his pay as defined in FR 9(21)(a)(i) plus Dearness Allowance admissible on the date of his retirement."

In the first place, the said decision, rendered by a Single

Judge, does not constitute a binding precedent for

consideration by this Division Bench. Secondly, upon a close

scrutiny of the reasoning therein, it is evident that certain

fundamental aspects relating to the nature and permissibility

of dual pension entitlements were not addressed. The

learned Single Judge in Mahendra Bhushan Sharma

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (39 of 50) [CW-7586/2024]

proceeded to direct the grant of pension under the

Lokayukta framework without examining whether, in law, a

person who had already earned and was drawing pension

from one constitutional or statutory office could, in the

absence of an express legislative mandate, claim a second

pension for another tenure of service. The crucial distinction

between pension being attached to a specific service, and

pension being granted in addition to an already existing

pension, was not considered in that case. Likewise, the

broader question whether the statutory scheme under either

the Union or the State framework contemplates or authorises

"dual pensions" for presiding officers was left entirely

unexamined. Equally, the aspect of examining pari materia

or analogous provisions in other statutes, which could have

shed light on legislative intent in such circumstances, also

remained unaddressed.

Another plea raised by learned counsel for the petitioner is

that the provisions of the Lokayukta Act and Rules are pari

materia with the State Human Rights Commission Rules of

2002, and therefore the analogy must necessarily operate in

his favour. However, even if such pari materia construction is

accepted, it does not advance the case of the petitioner, for

the simple reason that neither scheme contains any express

stipulation permitting the grant of double pension. As already

discussed, the doctrine of stare decisis is inapplicable in this

context, since the earlier judgment failed to adjudicate upon,

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (40 of 50) [CW-7586/2024]

or even advert to, the substantial questions of law relating to

dual pensions. This Court is of the considered view that such

substantial legal issues were not dealt with in Mahendra

Bhushan Sharma (supra), and therefore, the ratio therein

cannot bind or conclude the present controversy.

In contrast, the present case squarely raises these

questions, since the petitioner admittedly draws pension as a

retired Chief Justice of a High Court and now claims a further

pension for his tenure as Chairperson of the State Human

Rights Commission. This Court, upon an independent and

careful examination of the rules of 2002, as amended in

2012, finds no express provision which authorises the grant

of a second or additional pension to an incumbent already in

receipt of a constitutional pension. The statutory alignment

of the service conditions of the Chairperson with those of the

Chief Justice of the High Court cannot, by itself, be stretched

to read in a right to draw dual pensions, in the absence of

explicit legislative language to that effect. The omission to

consider this vital legal bar in Mahendra Bhushan Sharma

makes the ratio of that judgment distinguishable, and it

cannot be mechanically imported into the present

controversy. Respectfully, therefore, this Court disapproves

of the reasoning in Mahendra Bhushan Sharma (supra) and

holds that, until and unless the governing statute or rules

clearly provide that pension for such office is to be paid "in

addition to" or "over and above" any earlier pension, no such

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (41 of 50) [CW-7586/2024]

entitlement can be read by implication. Consequently, the

precedent relied upon by the petitioner does not assist his

claim.

19.Scope of Conditions of Service

This Court has duly considered the reliance placed by learned

counsels for the petitioner on the judgments of the Hon'ble

Supreme Court in Union of India v. Gurnam Singh,

(1982) 2 SCC 314 and State of M.P. v. Shardul Singh,

(1970) 1 SCC 108. Undoubtedly, the propositions laid down

therein, namely that pension is an integral incident of service

and that "conditions of service" embrace not only the

incidents of tenure but also the gamut of retiral benefits

including pension and gratuity, are well-settled and

command full respect. At the same time, this Court is

constrained to observe that the ratio of the aforesaid

authorities, though correct in principle, cannot be

mechanically transplanted to the factual or statutory

framework governing the present controversy. In the

considered view of this Court, a clear demarcation must be

drawn between service benefits such as allowances, medical

facilities, promotional avenues, increments and the like ,

which accrue during active service, and retirement benefits

such as pension, gratuity, commutation, and leave

encashment, insurance cover etc. which accrue only upon

cessation of service. Anyways this court is guided by the

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (42 of 50) [CW-7586/2024]

judgements Gurnam Singh and Shardul Singh ,but they

do not, either expressly or by necessary implication, confer

any right to the receipt of multiple pensions for successive

offices held. Neither Section 26 of the Protection of Human

Rights Act, 1993 nor Rule 4 of the Rajasthan State Human

Rights Commission (Salaries, Allowances and Other

Conditions of Service of Chairperson and Members) Rules,

2002, read conjunctively or disjunctively, create any

entitlement to a dual pensionary stream. The judgments

relied upon by the petitioner undoubtedly underscore the

sanctity of pension as a protected condition of service and

lay down guiding principles in that regard; however, they do

not extend to the proposition that an incumbent who has

already been granted a constitutional pension for his tenure

as Chief Justice can simultaneously claim an independent

pension for his subsequent statutory appointment.

Consequently, the reliance on the aforesaid precedents,

though doctrinally sound within their factual matrix, is

misplaced and does not advance the case of the petitioner.

20.The Principle of Fiscal Discipline and Proportionality

It is a settled canon that the interpretation of pensionary

provisions cannot be divorced from the broader context of

fiscal responsibility and constitutional propriety. Pensions,

unlike contractual benefits, are continuing obligations

charged upon the Consolidated Fund of the State. They are,

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (43 of 50) [CW-7586/2024]

therefore, not merely matters of individual entitlement but

questions of systemic fiscal design. Courts, while

adjudicating claims of this nature, must act with

circumspection, ensuring that judicial interpretation does not

unwittingly impose on the public purse burdens which the

legislature itself did not consciously create.

20.1 Judicial Deference to Fiscal Policy

The Hon'ble Supreme Court has, on more than one occasion,

underscored the principle that matters involving fiscal

implications are primarily within the legislative and executive

domain, and that courts must refrain from reading into

statutes financial liabilities not explicitly authorised by

Parliament or the State Legislature. The guiding norm is

clear: unless the text of the provision unequivocally

mandates a recurring financial outgo, judicial interpretation

must lean towards restraint. This is not a matter of judicial

abdication but of judicial discipline, rooted in respect for

separation of powers. For the judiciary to declare, by way of

interpretation, that the State must shoulder a second

lifetime pension for an office-holder, without an express

statutory sanction, would amount to judicial legislation, a

course impermissible under our constitutional scheme. When

faced with two plausible readings, the interpretation that

maintains fidelity to fiscal prudence and legislative intent

must prevail.

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (44 of 50) [CW-7586/2024]

20.2 Avoiding Duplicative Liabilities

The petitioner's construction of Rule 4 the rules of 2002, if

accepted, would inevitably create an enduring duplicative

liability upon the State exchequer. A second pension pegged

at the level of a Chief Justice is not a negligible or incidental

outlay; it is a recurring obligation which carries with it not

only the monthly pension quantum but also ancillary

liabilities such as periodic Dearness Allowance adjustments,

commutation rights, and family pension exposures. The

cascading effect of such interpretation would be to saddle

the State with open-ended financial commitments extending

beyond the lifetime of the incumbent to his dependents,

thereby creating an unforeseen and unbudgeted liability of

indefinite duration.

Equally significant is the disruption such interpretation would

cause to the coherent fiscal policy evident across cognate

statutory regimes. The High Court Judges (Salaries and

Conditions of Service) Act, 1954, the Supreme Court Judges

(Salaries and Conditions of Service) Act, 1958, and the

Central and State Civil Services Pension Rules, all converge

upon a principle that forecloses dual pensionary streams for

sequential public offices. To carve out an implied exception

for the Chairperson of the Human Rights Commission, absent

explicit statutory mandate, would not only break this fiscal

and legal symmetry but also create a precedent with

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (45 of 50) [CW-7586/2024]

expansive ramifications, inviting claims from other statutory

or constitutional office-holders by parity of reasoning.

The Court, therefore, cannot be oblivious to the systemic

consequences of adopting the petitioner's construction. Fiscal

discipline and legal coherence converge upon the

respondents' interpretation namely, that the parity clause in

Rule 4 the rules of 2002 operates as a rate-referential

provision for determining the quantum of benefits, not as a

legislative device for authorising multiple pensions. It is this

construction which maintains fidelity to legislative design,

constitutional prudence, and the overarching principle of

proportionality in balancing individual claims with public

fiscal sustainability.

21. Application of Broader Doctrines

21.1 Statute Overrules Equitable Claims

It is a cardinal principle of law that pensionary entitlements

flow strictly from statutory provisions and cannot be

enlarged by equitable considerations or notions of fairness.

The petitioner's contention that denial of a second pension is

unjust and contrary to the dignity of his office cannot,

therefore, sustain in the face of the clear statutory

architecture. Rule 4 of the Rules of 2002, even as amended

in 2012 , does not contemplate a multiplicity of pensions. It

merely prescribes parity of conditions with the Chief Justice

for the limited purpose of salary and pension structure,

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (46 of 50) [CW-7586/2024]

without creating a substantive right to an additional pension.

In the absence of a specific statutory provision, the plea for

dual pensions is unsupportable.

21.2 Doctrine of Legitimate Expectation

The plea of legitimate expectation also does not come to the

aid of the petitioner. The doctrine applies where there exists

a clear and consistent past practice, or a categorical

representation by the State, giving rise to an expectation of

continuity. As elucidated in FCI v. Kamdhenu Cattle Feed

Industries, (1993) 1 SCC 71, the doctrine is confined to

situations where a reasonable promise is shown to have

been extended. In the present case, no instance has been

cited of any Chairperson of the State Human Rights

Commission being extended an additional pension over and

above a pre-existing constitutional pension. The mere fact

that internal notings of the Finance Department

contemplated parity of status cannot amount to a binding

promise or a crystallised practice. Consequently, no

legitimate expectation can be said to have accrued in favour

of the petitioner.

21.3 Articles 14, 16 and 21 the Constitution of India

The invocation of Articles 14, 16 and 21 the Constitution of

India is equally without merit. The classification between

those receiving a single pension and those claiming dual

pensions is not only rational but is also intimately connected

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (47 of 50) [CW-7586/2024]

with the objective of fiscal prudence and avoidance of

pension stacking. The petitioner already enjoys the

maximum pension admissible under the Supreme Court

Judges (Salaries and Conditions of Service) Act, 1958, a

pension which in itself secures a life of dignity. The denial of

an additional pension for his tenure as Chairperson does not

impair his right to equality, does not result in hostile

discrimination, and certainly does not trench upon his right

to life under Article 21 the Constitution of India. On the

contrary, it reflects a reasonable balance struck by the

legislature between individual entitlements and larger public

finance considerations.

21.4 Comparative Jurisprudence

Further, comparative perspectives in advanced jurisdictions

fortify this conclusion. The jurisprudence in the United

Kingdom, United States, and Canada has consistently

disfavoured the concept of "double dipping" in pensions

unless specifically and unequivocally authorised by statute.

The policy rationale is clear: public pensions are a form of

deferred compensation, not an avenue for accumulation

across multiple tenures unless the legislature has expressly

provided otherwise. To interpret Rule 4 the rules of 2002 as

creating an entitlement to dual pensions would be to

judicially create a right that not only lacks statutory backing

but also runs contrary to settled fiscal policy both

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (48 of 50) [CW-7586/2024]

domestically and internationally. Similar regulatory trends

emerge across other major jurisdictions:

Germany permits receipt of pensions from different sources,

but imposes strict caps on total pension income to avoid

excessive accumulation. This reflects a regulatory balance

recognising multiple entitlements while safeguarding fiscal

prudence.2

Cyprus, through successive reforms, has sought to phase out

multiple pensions. Presently, earlier pensions may be offset

during a subsequent tenure, with a cap of two-thirds of the

highest salary, and from June 2026, pensions will be

suspended if a new public office is assumed, albeit with

limited exemptions for high constitutional offices such as

judges and the Attorney-General.3

Pakistan has recently moved to a strict prohibition: re-

employed civil servants must elect between drawing salary

or pension, but not both. Comprehensive reforms notified in

April 2025 abolished entitlement to multiple pensions,

recalculating benefits on the basis of averaged pay rather

than last drawn salary.4

The European Co-ordinated Organisations (including the

Council of Europe) have gone further by imposing an outright

bar under Article 32 of their Pension Rules, which forbids

2 Sigmalive English - Report on German pension cap rules. 3 Cyprus Mail - Coverage of Cyprus pension reform legislation, 2023-2026. 4 Dawn (April 2025) and The News International - Reports on Pakistan's pension reforms eliminating dual pensions.

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (49 of 50) [CW-7586/2024]

concurrent pensions or the combination of pension with

indemnity, and prevents re-employment while drawing

pension within the organisation.5

22.Comparative Insight

Thus, across jurisdictions, the consistent theme is caution

against dual pension entitlements. Where allowed, they are

either capped (Germany), gradually abolished (Cyprus), or

strictly prohibited (Pakistan, EU). Even exceptions (U.S.

state-level cases) arise from specific statutory carve-outs

rather than general entitlement. The comparative

jurisprudence underscores that pensions are designed as

deferred remuneration for service to the State, not

cumulative benefits across successive tenures, unless the

legislature has explicitly provided otherwise.

23.Conclusion

23.1 In sum, the petitioner's case is founded on an

erroneous reading of Rule 4 the rules of 2002 and an

overextension of the doctrine of parity. Thus having no

express provision of dual pension, the broader doctrines of

statutory supremacy over equity, the limited scope of pari

materia interpretation, the inapplicability of legitimate

expectation, the constitutionality of rational classification,

and persuasive comparative jurisprudence all converge

towards a single conclusion: that there exists no statutory

5 Council of Europe, Pension Rules, Article 32 (Co-ordinated Organisations).

(Uploaded on 20/09/2025 at 05:50:19 PM)

[2025:RJ-JD:36179-DB] (50 of 50) [CW-7586/2024]

right to claim an additional pension for service as

Chairperson of the State Human Rights Commission once a

pension is already being drawn for prior constitutional

service.

23.2 The present writ petition is thus devoid of merit and is

liable to be dismissed. Accordingly, the writ petition is

dismissed. No order as to costs. Pending applications, if any,

also stand disposed of.

                                   (ANUROOP SINGHI), J                                             ( FARJAND ALI),J
                                    96-Mamta/-




                                                            (Uploaded on 20/09/2025 at 05:50:19 PM)




Powered by TCPDF (www.tcpdf.org)
 

 
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 : MAIMS

 
 
Latestlaws Newsletter