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

A.J Joseph Vs. Union of India & Ors [1996] INSC 24 (8 January 1996)
1996 Latest Caselaw 24 SC

Citation : 1996 Latest Caselaw 24 SC
Judgement Date : Jan/1996

    

A.J Joseph Vs. Union of India & Ors [1996] INSC 24 (8 January 1996)

Ramaswamy, K.Ramaswamy, K.G.B. Pattanaik (J)

CITATION: 1996 AIR 1010 1996 SCC (7) 392 JT 1996 (1) 561 1996 SCALE (1)479

ACT:

HEAD NOTE:

O R D E R

Leave granted.

This appeal is filed against the order of the Central Administrative Tribunal, Calcutta Bench dated March 11, 1987 made in ND OA No.12/A&N/87. The appellant claimed higher scale of pay as Head Compounder. Though the Health Department in Adaman & Nicobar Island had recommended to consider his case for grant of special pay, the Government after elaborate consideration in proceedings dt. April 21, 1976 considered that question of prescribing any higher scale of pay for the post of Head Compounder.

Ms. Lily Thomas, the learned counsel appearing for the appellant relying upon Fundamental Rule 9(25) Clause 7(iii) contended that the appellant is entitled to the special pay on par with others which is being denied to the appellant.

Shri A.N. Jayaram, the learned Additional Solicitor General appearing for the respondents stated that this grievance was not made by the appellant at any point of time. As a fact all those who are working in Andaman & Nicobar Island, as per the Fundamental Rules, are being paid Andaman special pay and the appellant is not discriminated on that account.

Accepting the contention of the counsel for the respondents, we are of the considered view that the grievance of the appellant is not well founded. It is needless to mention that whatever direction that have been given by the Government of India under the Fundamental Rules for payment of special pay to the employees working in Andaman & Nicobar Island, they are entitled for the same and accordingly such special pay be paid to all the eligible persons including the appellant.

The appeal is dismissed with the above observations.

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