Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M.L.Kamra Vs. Chairman-Cum-Managing Director.New India Assurance Co. Ltd. [1992] INSC 14 (17 January 1992)
1992 Latest Caselaw 14 SC

Citation : 1992 Latest Caselaw 14 SC
Judgement Date : Jan/1992

    
Headnote :

While the appellant served as the Divisional Manager in Delhi, the general insurance sector was nationalized, and its management was assumed by the Central Government under the General Insurance (Emergency Provisions) Ordinance, 1971, which was later replaced by Act 57 of 1972. This act transferred the management to the Custodian of the New India Assurance Co. Ltd., including the Orissa Insurance Co-operative Society Ltd.



According to Section 7 of the Act, the appellant\'s services, along with those of others, were transferred to the custodian.



The appellant was suspended on August 9, 1973, while an investigation into embezzlement charges was conducted.



An explanation was requested on October 16, 1973, and the appellant submitted his response on December 7, 1974. While the proceedings were dropped, the appellant received a termination order dated April 17, 1975, from the respondent.



The appellant contested this termination order in a writ petition at the Delhi High Court, which was dismissed by a Single Judge on November 11, 1983. This decision was upheld by a Division Bench in a Letter Patent Appeal.



In the appeal to this Court, the appellant argued, relying on the majority opinion in D.T.C v. D.T.C Mazdoor Congress & Ors. (judgment Today 1990(3) SC 725), that Rule 5 of the Orissa Insurance Co-operative Ltd. Service Rules is unconstitutional under Article 14. The respondent countered that, unlike Rule 9 in the D.T.C case, Rule 5 in this instance provided guidelines requiring the Board of Directors to determine whether there was a continued need for the employee\'s services based on relevant information. Thus, there would be an objective assessment before deciding on the necessity of the position and the employee\'s services, indicating that the rule is not unconstitutional under Article 14.

 

M.L. Kamra Vs. Chairman-Cum-Managing Director. New India Assurance Co. Ltd. [1992] INSC 14 (17 January 1992)

Ramaswamy, K. Ramaswamy, K. Ahmadi, A.M. (J)

CITATION: 1992 AIR 1072 1992 SCR (1) 220 1992 SCC (2) 36 JT 1992 (1) 188 1992 SCALE (1)40

ACT:

Orissa Insurance Co-operative Society Limited Service Rules.

Rule 5-Whether arbitrary, unreasonable and void- declared to be recast.

Statutory Interpretation.

Presumption in favour of constitutionality of legislation-Interpretation favouring constitutionality to be accepted.

HEAD NOTE:

While the appellant was working as Divisional Manager at Delhi, the general insurance business was nationalised and its management was taken over by the Central Government under General Insurance (Emergency Provisions) Ordinance, 1971 which was replaced by Act 57 of 1972 and vested in the Custodian of the New India Assurance Co. Ltd. the management of Orissa Insurance Co-operative Society Ltd.

By operation of Section 7 of the Act the services of the appellant and others stood transferred and vested with the custodian.

The appellant was kept under suspension from August 9,1973 pending investigation into charges of embezzlement.

Explanation was called for on October 16,1973 and the appellant submitted his reply on December 7, 1974, While dropping the proceeding, the appellant was served with a termination order dated april 17, 1975 issued by the respondent.

The appellant challenged the aforesaid termination order in a writ petition in Delhi High Court which was dismissed by a Single Judge on November 11,1983 and this judgment was confirmed by the division Bench in a Letter Patent Appeal.

In the appeal to this Court it was contended on behalf of the 221 appellant placing reliance on the majority view in D.T.C v. D.T.C Mazdoor Congress & Ors. judgment Today 1990(3) SC 725 that Rule 5 of the Orissa Insurance Co-operative Ltd. services Rules is ultra vires of Article 14 of the Constitution. On behalf of the respondent it was contended that unlike Rule 9 involved in D.T.C's case, Rule 5 in the instant case provided guidelines, and that the Board of Directors had to take a decision, whether the need to continue the employee's service subsists which would be based on relevant material and thus there would be objective consideration before taking a decision, not only regarding the need to continue the post but also the services of the Officer or the employee, and if so construed the rule is not ultra vires of article 14.

Allowing the appeal, this Court,

HELD: Rule 5 of the Orissa Insurance Co-operative Society Ltd. is capable of the interpretation that the Board of management may form an objective opinion, on the basis of material, that the post which the officer or the employee is occupying is no longer in need and that the post would be abolished. This would be a policy decision depending on the exigencies. Once the Board reaches such a decision to abolish the post, in consequence the service of the officer/employee occupying the post could be terminated. Viewed in that light the said rule does not become arbitrary, unreasonable or void offending Article 14 and therefore the rule is valid.

[225G-226 B] There is a presumption in favour of constitutionality of a legislation or statutory rule unless ex facie it violates the fundamental rights guaranteed under Part III of the constitution. If the provisions of a law or the rule is construed in such a way as would make it consistent with the Constitution and another interpretation would render the provision or the rule unconstitutional, the Court would lean in favour of the former construction. [225 E] It is clear in the instant case, that the Board of Management did not abolish the post but put an end to the service of the appellant, obviously due to loss of confidence as his honesty and integrity became suspicious and his continuance in service was felt inexpedient and not in the interest of the business of the respondents. But rule 8 was available for taking action for misconduct but was not availed. Therefore, the order terminating the services of the appellant is illegal. [226 C] 222 Normally the appellant is entitled to reinstatement but the ends of justice would be met by directing the respondents to pay him Rs. 1,00,000 as compensation, instead of reinstatement and further continuance in service. The compensation awarded would be staggered between the year 1973 till date for the purpose of income tax and given the appropriate relief. [226D-E] March of service jurisprudence necessitates that the respondent recast Rule 5 in tune with the Constitution and the law. [226-E]

CIVIL APPELLATE JURISDICTION: Civil Appeal No.655 of 1986.

From the Judgment and Order dated 23.4.1984 of the Delhi High Court in Letters Patent Appeal No.25 of 1984.

M.K.Ramamurthy, Ms S. Pappuh, B.P.Singh, Rishi Kesh, Raj Birbal, Sanjeev Sabharwal, B.R.Sabharwal and M.M. Kashyap for the appearing parties.

S.S.Harlakha appeared in person.

S.S.Onkarmal appeared in person for the Intervener.

The Judgment of the Court was Delivered by K. Ramaswamy, J. In this appeal by special leave, by way of additional grounds with leave, the appellant impugnes Rule 5 of the Orissa Insurance Co-operative Society Ltd. Service Rules (for short "the Rules") as unconstitutional and void offending Article 14 of the Constitution of India.

The material facts relevant to the point are that while the appellant was working as Divisional Manager at Delhi, the general insurance business was nationalised and its management was taken over by the Central Government under General Insurance (Emergency Provisions) Ordinance, 1971 replaced by Act 57 of 1972 (for short "the Act") and vested in the custodian of the New India Assurance Co. Ltd., the management of Orissa Insurance Co-operative Society Ltd. By operation of s.7 of the Act, the services of the appellant and others stood transferred and vested with the custodian.

Under the Act, the Board of Directors was empowered to terminate the service of the officer/employee of the insurer. The appellant was kept under suspension from August 9,1973 pending investigation into the embezzlement, Explanation was called for on October 16, 1973. in response thereto the appellant submitted his reply on december 7, 1974. While dropping the 223 proceeding, the appellant was served with termination order dated April 17,1975 issued by the respondent. The appellant challenged it in a writ petition in Delhi High Court which was dismissed by a learned Single Judge on November 11, 1983 and was confirmed by the Division Bench in Letter Patent Appeal No.351/1984 dated April 23, 1984.

Section 7 of the Act provides that every whole time officer or other employee of an existing insurer employed in connection with his General Insurance business, immediately before the appointed day, shall become an officer/employee of the Indian Insurance Co. in which the undertaking of the insurer to which the service of the officer relates has vested and would hold his office on the same terms and conditions and with the same rights to pension, gratuity and other matters as would have been admissible to him, if there had been no such vesting and shall continue to do so unless and until his appointment is terminated. Section 16(1) in Chapter V provides that if the Central Govt. is of the opinion that for the more efficient carrying on of General Insurance business, it is necessary to do so, it may by notification, frame one or more schemes providing for all or any of the following matter; (e) the rationalisation or revision of pay-scales and other terms and conditions of service of officers and other employees wherever necessary.

Pursuant thereto, the central Govt. framed the New India Assurance Co. Ltd Merger Scheme, 1973 with effect from December 31, 1973. Thereunder by Rule 3, the undertaking was transferred to the respondent; under Rule 5 the existing whole time officer etc. became the officer of the transferee company (New Indian Assurance Co. Ltd) and could hold his office on the same terms and conditions as would have been admissible to him if there had been no such transfer, as referred to in paragraph 3. He shall continue to remain an officer unless and until his employment, in the transferee company is terminated or the terms and conditions are duly altered by any other scheme framed under the Act. By notification dated April 29, 1976 the Central Govt. also framed the scheme called the General Insurance (Rationalisation of pay-scales and other Conditions of Service of Development Step) Scheme, 1976 which came into force on May 1, 1976, the details of which are not material for the reason that service of the appellant was terminated , in terms of the existing rule 5 of the Rules. Suffice to state that pursuant to the nationalisation under the Act and Scheme, the appellant became the officer of the respondent.

Rule 5 read thus:

Termination of Service:

224 "An employee whether permanent or temporary shall not leave or discontinue his service in the Society without first giving 30 days notice in writing of his intention to do so, to the Principal Officer, Failure to do so will entail forfeiture of the pay of the month. In the event of the Society not having any further need of any employee's service whether permanent or temporary, which shall be decided by the Board, the Principal Officer shall give 30 days' notice in writing for termination of his service or in lieu thereof pay such employee a sum equivalent to his one month pay including allowance up to the termination of the period of notice by way of compensation provided that nothing in these rules shall affect the rights of the society to dismiss an employee under Rule 8 for misconduct etc. without any notice or salary in lieu of notice, in the manner prescribed in these rules.

An employee shall ordinarily retire from the Society's services on completion of his 55th year unless the Board reserves to continue him in office of such period as may be determined from time to time." It is thus manifest that an employee, whether permanent or temporary, has an option to leave or discontinue by giving 30 days' notice in writing of his intention to do so.

His failure thereof shall entail forfeiture of the pay of the month. The employee ordinarily would be superannuated on completion of his 55th year unless the Board continues him for an extended period as may be determined from time to time. Equally in the event of the Society not having any further need of the employee's service, whether permanent or temporary, which should be decided by the Board, the Principal Officer shall give 30 days' notice in writing for termination of his service or in lieu thereof, pay one month's salary including allowances upto the period of termination. The respondent also has the right to dismiss an employee, under Rule 8, for misconduct in the manner prescribed in the Rules. Admittedly, though action was initiated against the appellant for the charges of embezzlement etc. which are misconduct, the charges were dropped. Taking aid of Rule 5 and without conducting an enquiry or giving an opportunity, the appellant's service was terminated by tendering one month's salary in lieu of notice and also a direction to pay all the allowances upto that date including the period of his suspension. It is not necessary to go into the grounds taken in the High Court assailing the invalidity of the termination order as they are not pressed before us. Sri Ramamurthy, the learned Senior counsel for the appellant placing reliance on the ratio of the majority view in D.T.C. v. D.T.C Mazdoor Congress & Ors., 225 Judgment today (1990) 3 SC 725 contended that Rule 5 is ultra vires of Article 14 of the Constitution. Smt. Shyamala Pappu, the learned Senior counsel for the respondent contended that unlike Rule 9 in D.T.C's case Rule 5 provides guidelines. The Board of Directors have to take a decision, whether the need to continue the employee's service subsists which would be based on the relevant material. Thereby, there would be objective consideration before taking a decision, not only regarding the need to continue the post but also the services of the officer or the employee. Though the rule does not provide for prior notice, post-decisional opportunity would be read into the rule. If so read, the rule is not ultra vires Article 14. In our view the ratio in D.T.C.'s case has no application. Rule 9 of the rules of Delhi Transport Corporation Service Regulation gives naked power to terminate the services of a permanent employee by giving one month's notice or pay in lieu thereof. It was not the contention therein, that the rule was capable of two constructions. It is settled law that there is a presumption of constitutionality of the rule. The court ought not to interpret the statutory provisions, unless compelled by their language, in such a manner as would involve its unconstitutionality, Since the legislature of the rule making authority is presumed to enact a law which does not contravene or violate the constitutional provisions.

Therefore, there is a presumption in favour of constitutionality of a legislation or statutory rule unless ex facie it violates the fundamental rights guaranteed under Part III of the constitution. If the provisions of law or the rule is construed in such a way as would make it consistent with the constitution and another interpretation would render the provision or the rule unconstitutional, the court would lean in favour of the former construction. In view of this settled legal position, the question emerges whether the language in Rule 5 would be capable to be construed consistent with the fundamental rights in Part III. As stated earlier, the phrase "in the event of the Society not having any further need of any employee's service whether permanent or temporary which shall be decided by the Board" is susceptible of two interpretations.

The one interpretation put up by Sri Ramamurty is that the Board may unilaterally and arbitrarily decide that there is no need for the services of a particular employee, in given facts and circumstances, though the post which the employee is occupying may continue and would be put to an end by giving one month's notice or pay in lieu thereof. In that event the rule per se is arbitrary offending Article 14. The other view capable to be construed from the language employed would be that the Board of Management may form an objective opinion, on the basis of the material, that the post which the officer or the employee is occupying no longer is in need. Thereby, the post would be abolished.

This would be a policy decision depending on the exigencies.

In consequences the service of the employee also would become 226 redundant or surplus. In that event his service would no longer be needed. The officer or employee may be permanent or temporary but the absence of the need for the continuance of the post would necessitate to terminate the service of an employee or officer. It must not be a pretext or a rouse to get rid of the service of an inconvenient officer or of an employee. If that be so. it would become colourable exercise of power and would be liable to be quashed as offending Article 14. Once the Board reaches a decision to abolish the post, in consequence the service of the officer/ employee occupying couched in Rule 5 also is capable of that interpretation. In that light we are of the opinion that Rule 5 does not become arbitrary. unreasonable or void offending Article 14. Accordingly, we hold that the rule is valid.

But from the facts, it is clear that the Board of Management did not abolish the post but put an end to the service of the appellant. Obviously due to loss of confidence as his honesty and integrity became suspicious and his continuance in service was felt inexpedient and not in the interest of the business of the respondents. But Rule 8 was available for taking action for misconduct but was not availed. Therefore, the impugned order terminating the services of the appellant is illegal. What would be the consequence? Normally the appellant is entitled to reinstatement but in our view the ends of justice would be met by directing the respondent to pay him Rs.1,00,000 as compensation, instead of reinstatement and further continuance in service. The compensation awarded would be staggered between the year 1973 till date for the purpose of income tax and given the appropriate relief. In this view it is not necessary to deal with other contentions or decisions cited across the bar. Before parting with the case it is necessary to mention that march of service jurisprudence necessitates the respondent to recast the rules in tune with the constitution and the law. The appeal is allowed but without cost. The intervention application filed by Sri S.S. Onkarmal Harlalka is dismissed.

S.B. Appeal allowed.

 

Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter