Thursday, 30, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dhan Singh & Ors Vs. State of Haryana & Ors [1990] INSC 377 (5 December 1990)
1990 Latest Caselaw 377 SC

Citation : 1990 Latest Caselaw 377 SC
Judgement Date : Dec/1990

    
Headnote :
The appellants and petitioners are former servicemen who have been re-employed by the Respondent State. They served in the Indian Army during the emergency period from 1962 to 1968. Appellants 4, 5, 7, and 8 enlisted during the emergency, while the other appellants and writ petitioners had joined prior to it. The Respondent State extended certain benefits, such as increments, seniority, and pension, to these individuals by implementing the Punjab Government National Emergency (Concessions) Rules, 1965. However, through notifications dated March 22, 1976, August 9, 1976, and November 5, 1976, the Respondent State made amendments to Rules 2 and 4 with retrospective effect from November 1, 1966, which resulted in the denial of these benefits. Some of these amendments were contested in this Court and were ruled as ultra vires the Constitution of India.

On August 4, 1986, the Respondent State issued instructions stating that ex-servicemen who joined the Civil Service after the notifications would still be subject to the amended rules. Consequently, the appellants and some writ petitioners who began their government service after December 1976 were denied benefits under the Rules, as the amended provisions only recognized those who were enrolled or commissioned during the emergency as eligible, excluding those who had joined the Army before the emergency.

The Writ Petition filed by the appellants in the High Court was dismissed, leading them to file the current appeal. The writ petitioners, who joined the Army before the emergency, have directly challenged the notifications in this Court.

They argue, among other points, that the amendment limiting military service benefits to those who joined during the emergency while denying them to those who enlisted earlier is unreasonable and arbitrary, violating Article 14 of the Constitution of India. They further contend that the differential treatment of individuals who served during the emergency but had joined earlier constitutes a denial of equal opportunity in employment, thus breaching Article 16 of the Constitution of India.
 

Dhan Singh & Ors Vs. State of Haryana & Ors [1990] INSC 377 (5 December 1990)

Fathima Beevi, M. (J) Fathima Beevi, M. (J) Sharma, L.M. (J)

CITATION: 1991 AIR 1047 1990 SCR Supl. (3) 423 1991 SCC Supl. (2) 190 JT 1990 (4) 735 1990 SCALE (2)1216

ACT:

Constitution of India, 1950: Articles 14, 16, 309--Amendments to Rules 2 and 4(ii) of Punjab Government National Emergency (Concession) Rules, 1965--Classification--Persons who joined before/during emergency--Reasonableness and validity of--Government's power to amend the Rules and to withdraw concessions--Inter- ference of Court--When.

The Punjab Government National Emergency (Concession) Rules, 1965: Rules 2 and 4(ii)--Constitutional validity of--Benefit of military service--Those who joined before proclamation of emergency --Whether entitled to.

HEAD NOTE:

The appellants and petitioners are ex-servicemen re-employed in the service of Respondent State. They served the Indian Army during emergency from 1962 to 1968. Appel- lants 4, 5, 7 and 8 joined the Army during emergency while the other appellants and writ petitioners joined before the emergency. Certain benefits like increments, seniority, pension etc. were extended to such persons by the Respond- ent-State by adopting the Punjab Government National Emer- gency (Concessions) Rules, 1965. However, by notifications dated 22.3.1976, 9.8.1976 and 5.11.1976 certain amendments to Rules 2 and 4 were introduced by the Respondent State with retrospective effect from 1.11.1966 resulting in denial of such benefits to them. Some of the amendments were chal- lenged before this Court and were declared ultra vires the Constitution of India.

On 4.8.1986 the Respondent-State issued instructions to the effect that the ex-servicemen employees who joined the Civil Service after the issue of the notifications would continue to be governed by the same. The appellants and some of the writ petitioners who had joined government service since December 1976 were denied the benefits under the Rules, since under the amended Rules only those who were enrolled or commissioned during emergency were eligible for such benefits, and not those who joined the Army before the emergency.

424 The Writ Petition filed by the appellants before the High Court was dismissed and they have preferred the present appeal. The Writ Petitioners admittedly joined the Army before the emergency, have directly challenged the notifica- tions in this Court.

It has been contended inter alia that the amendment confining the military service to those who joined during emergency and denying the same to those who joined prior to the emergency was unreasonable and arbitrary and violative of Article 14 of the Constitution of India and that the differential treatment meted out to persons who joined earlier and were released later, but served during emergen- cy, amounts to denial of equal opportunity in the matter of employment and thus violative of Article 16 of the Constitu- tion of India.

Allowing the appeal in part, and dismissing the Writ Petitions, this Court,

HELD: 1. The State could amend the Rules and withdraw the concession in exercise of the power conferred under Article 309 of the Constitution. It is open to the State to lay down any rule for determining seniority in service and the Court cannot interfere unless it results in inequality of opportunity among the employees belonging to the same class. When a rule is challenged as denying equal protec- tion, the question for determination by the Court is not whether it has resulted in inequality but whether there is some difference which bears a just and reasonable relation to the object of legislation. Mere differentiation or in- equality of protection does not per se amount to discrimina- tion within the inhibition of equal protection clause under Article 14. To attract the attention of the clause, it is necessary to show that the selection or differentiation is unreasonable or arbitrary and that it does not rest on any rational basis having regard to the object which the Legis- lature has in view. The Court has to examine whether the classification can be deemed to rest upon differentia dis- criminating the persons or things grouped from those left out and whether such differentia has a reasonable relation to the objects sought to be achieved irrespective of whether the rule is intended to apply to person or thing or to a certain class of persons or things. Therefore, the policy or the object of the legislation are the relevant considera- tions. [431D-G]

2. The young persons who have joined the military serv- ice during the national emergency and those who were already in service and due to exigencies of service had been com- pelled to serve during the emergency form two distinct classes. The appellants and the petitioners 425 who joined the Army before the proclamation of emergency, had chosen the career voluntarily and their service during emergency was as a matter of course. They had no option or intention of joining the government service during the period of emergency as they were already serving in the Arm.

The persons who enrolled or commissioned during the emergen- cy, on the other hand, had no account of the call of the nation joined the Army at that critical juncture of national emergency to save the motherland by taking a greater risk where danger to the life of a member of the armed forces was higher. They include persons who could have pursued their studies, acquired higher qualifications and joined a higher post and those who could have joined the government service before attaining the maximum age prescribed and thereby gained seniority in the service. Forgoing all these benefits and avenues, they joined the Army keeping in view the needs of the country and assurances contained in conditions of service in executive instructions. The latter form a class by themselves and they cannot be equated to those who joined the Army before the proclamation of the emergency. Benefits had been promised to such persons who heeded to the call of the nation at that critical juncture. Older man by joining the military service lost chance of joining other government service and when he joins such service on release from the Army younger man had already occupied the posts. To remove the hardship, the benefit of military service was sought to be given to those young persons who were enrolled/commis- sioned during the period of emergency forgoing their job opportunities. The differential is, therefore, intelligible and has a direct nexus to the objects sought to be achieved.

The petitioners cannot, therefore, challenge the rule as discriminatory or arbitrary. Such of those appellants and the petitioners who have joined the Army before the procla- mation of the emergency are not, therefore, entitled to the benefit of military service as per the Emergency Concession Rules. [432B-G] K.C. Arora & Ors. v. State of Haryana & Ors., [1984] 3 SCC 281; State of Gujarat v. Raman Lal Keshav Lal Soni, [1983] 2 SCC 33; Raj Pal Sharma & Ors. v. State of Haryana & Ors., [1985] (Supp.) SCC 72, referred to.

Since the proviso to Rule 4(ii) has already been struck down in Raj Pal Sharma's case, such of the appellants who had been released from the military service on compassionate grounds are entitled to the benefits of their military service. [432H] Raj Pal Sharma & Ors. v. State of Haryana & Ors., [1985] (Supp.) SCC 72, applied.

426 The petitioner in Writ Petition No. 959 of 1989 is not entitled to any further relief as the service of the peti- tioner after the lifting of the emergency could not, there- fore, count for determining his seniority and whatever benefits he is entitled to had been granted earlier. [433A- B] Ex-capt, Randhir Singh Bhull v. S.D. Bhambri & Ors., [1981] 3 SCC 55; Ex-Capt. A.S. Parmer & Ors. v. State of Haryana & Ors., [1986] (Suppl.) SCC 283, relied on.

 

Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

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

 
 
Latestlaws Newsletter