Tuesday, 21, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Calcutta Municipal Corporation & ANR Vs. Sujit Baran Mukherjee & Ors [1997] INSC 168 (14 February 1997)
1997 Latest Caselaw 168 SC

Citation : 1997 Latest Caselaw 168 SC
Judgement Date : Feb/1997

    

Calcutta Municipal Corporation & ANR Vs. Sujit Baran Mukherjee & Ors [1997] INSC 168 (14 February 1997)

K. RAMASWAMY, S. SAGHIR AHMAD

ACT:

HEAD NOTE:

THE 14TH DAY OF FEBRUARY 1997 Present:

Hon'ble Mr. Justice K. Ramaswamy Hon'ble Mr. Justice S. Saghir Ahmad Tapas Ray, Sr.Adv., Gaurav Jain and Ms. Abha Jain, Advs., with him for the appellants.B.K.Ghosh, Adv. (Ms.Sarla Chandra) Adv. (NP), For the Respondents

O R D E R

The following Order of the Court was delivered :Baran Mukherjee and others and one Shankar Bose, all were initially appointed as Junior Copyists on May 12, 1969.

Their inter se seniority was determined on the basis of their respective date of birth. Subsequently, Shankar Bose was transferred to the Secretariat Department whereat he had to discharge arduous duty for which he was paid special pay of Rs. 50/- per month. Consequent upon revision of the pay scales effected in 1981, the pay of the respondents and others came to be revised. The special pay paid to shankar Bose got merged with his pay in the revised pay scales.

Consequently, he started drawing higher pay than Tapan Paul, Sujit Baran Mukherjee and others. Tapan Paul and others filed writ petition in the High Court seeking upgradation of their scale of pay so as to be on par with that of Shankar Bose. The writ petition was allowed by the High Court and the Corporation was directed to step up the pay of Tapan Paul and others so as to be on par with that of Shankar Bose. Subsequently, a petition for contempt was filed by Tapan Paul and others for non-compliance of the directions issued by the High Court. The appellants filed an application for clarification. In the meanwhile, an order had come to be passed at the instance of Sujit Barah Mukherjee and others on April.

WITH CIVIL APPEAL NOS. 1550-1552 OF 1997 (Arising out of SLP (C) Nos. 14836 & 14582/94) O R D E R Leave granted. We have heard learned counsel on both sides.

These appeals by special leave arise from the impugned order, made on February 2, 1993 by the Calcutta High Court followed by contempt petition, clarification petition etc.

of Calcutta High Court.

The admitted position is that the respondents, viz., Tapan Kumar Paul and others, Sujit 23, 1993; when it was realised that Regulation 34-A of a the Culcutta Municipal Corporation Regulations (for short, the 'Regulations') did not apply to stepping up of the scale of pay, the order passed for stepping up of their scale of pay of T.K. Paul and others was withdrawn which also came to be challenged.

The order dismissing the contempt petition was passed, directions to keep that amount in account pending writ petition filed by the Sujit Mukherjee and others were issued and consequential application for clarification came to be dismissed in the impugned orders. Thus, these appeals by special leave.

It is not in dispute that Shankar Bose was given a special pay; in other words, overtime pay for doing work outside the normal duties at a sum of Rs. 50/- per month and after the revision of the pay scales, the special pay of Rs. 50/- came to be merged in his pay. Nonetheless, it must be treated to be a special pay given to him since he had the onerous duty to be discharge outside the normal duty assigned to the post. The question is: whether Tapan Paul, Sujit Baran Mukherjee and others who came to be appointed on the same day are entitled to have their pay scales stepped up so as to be on par wit shankar Bose? It is contended for the respondents that when such a relief was granted and was allowed to become final, it would not be open to the respondents to withdraw the same. We find no force in the contention.

Retulation 34-A postulates thus:

"If an employee on his promotion to a higher post draws pay at a higher rate than his senior employee due to fixation of his pay in the higher post under the normal rules, of due to revision of pay scales, the pay of the employee senior to him shall be fixed at the same stage and from the same date his junior draws the higher rate of pay irrespective of by the senor employee belong to the same cadre and sem pay scale of the post in which they have been promoted are also identical.

The benefit of this Regulation shall not be admissible in case where junior employee exercise his option to retain unrevised scale to pay." A reading thereof would clearly indicate that the principal of stepping up of the pay would arise only when a junior employee, on his promotion, is drawing higher pay than his seniors; in that case, they would be entitled to the stepping up the pay so as to be on par wit him on the principle that the persons who are similarly situated and are drawing the same scale of pay and pare doing the same duty and being seniors to the persons drawing higher pay, are entitled to have their pay stepped up but that principle is inapplicable to the situation, as in the present case, where a junior person on transfer to a different place is being paid extra payment by way or special pay or overtime pay, whatsoever the nomenclature be and could be treated to be a special pay since he has a discharge the duty outside his normal duty or due to special circumstances. Such a fortuitous circumstance would not be a ground for other seniors to claim party of pay bay stepping up of their scale of pay. If the connection is given acceptance, the extra salary would become payble to persons who do not take pains and do the normal work while staying in a convenient post/place with indolence whras the person who undertakes special responsibility or puts up hard work would be put on par; and stepping up of pay would be a permium on laziness and indolence. It should be deleterious to augmentation of efficiency n service or dedication to duty. Under those circumstances, we think that the statutory principle of stepping up of the pay so as to be on par with junior would be not on rational principal. when all of them discharge the same duties and are under the same responsibility and not in different circumstances and it the juniors draw higher pay on promotion, the seniors who do not get the oportunity would be entitled to parity of pay with their juniors.

Learned counsel for the respondents, however, contends that withdrawal is without notice and , therefore, it is violative of principle of natural justice. We find no force in the abstract contention. It is not well settled legal position and needs no reiteration. However, on the facts of this case, we do not find any reason to set aside that order for the reasons that they have not withdrawn any amount paid to them pursuant to the legal order passed in favour of the respondents. All that they have done is that they have revised the pay scales only after realising the mistake.

It is next contended that the respondents are discriminated since Sujit Baran Mukherjee and others are entitled to get higher pay. In view of the principle stated above, there is no question of any discrimination of others since they are not entitled to they parity wit Shankar Bose.

Under those circumstances, the appeal are allowed. The orders of the High Court are set aside. No costs.

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 : IDRC

 
 
Latestlaws Newsletter