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

Union of India & Ors Vs. Ashoke Kumar Banerjee [1998] INSC 314 (13 May 1998)
1998 Latest Caselaw 314 SC

Citation : 1998 Latest Caselaw 314 SC
Judgement Date : May/1998

    

Union of India & Ors Vs. Ashoke Kumar Banerjee [1998] INSC 314 (13 May 1998)

Sujata V. Manohar, M. Jagannadha Rao M. Jagannadha Rao,J.

ACT:

HEAD NOTE:

This appeal is preferred by the Union of India and the C.P.W.D. against the order of the Central Administrative Tribunal, Calcutta dated 3.13.1993 passed in O.A. No. 241 f 1993. By that order, the Tribunal directed that the "pay of the petitioner in the promotional post should be fixed in terms of F.R. 22(1)(a)(i) with effect from 1.8.1991 and all consequential benefits including arrears should be paid to him within a period of 3 months from the date of communication of this order".

The facts relevant to the case are as follows: The respondent was working in the C.P.W.D. as Junior Engineer in the senior scale Rs.1640 - 2900 and as he had put in 15 years service as Junior Engineer, he was granted the Assistant Engineer's scale of Rs. 2000 - 3500 (in terms of Government of India, Ministry of Urban Development (I Division) No. 12014\2\87 IW II dated 22.3.1991). By giving him the necessary increment, his pay was fixed at Rs. 2600\- as on 1.2.1991 by applying FR 22(1)(a)(i) as permitted in the said order. This was after the respondent opted for this scale. The date of his next increment which fell n 1.2.1991 was taken into account while granting him the increment mentioned in the FR. Later he was promoted, pursuant to certain orders of the CAT in an earlier OA, as Assistant Engineer. He, then filed the present OA claiming that FR 22(1)(a)(i) is to be applied to his case once again and his pay should be refixed in the scale of 2000 - 3500 by giving him fresh benefit of the increment permitted by the said FR.

The CAT opined that as this was his actual promotion from the post of Junior Engineer to Assistant Engineer, and as he was necessarily discharging higher duties and responsibilities, he was entitled to a fresh application of the said FR 22(1)(a)(i).

The appellants contend that this would amount to giving the benefit of FR twice over and this is not permissible.

The respondent has been served and notices have been sent to him that his case will be heard on a specific date but he has not chosen to be present and we are, therefore, proceeding to decide the case on merits, setting him ex parte.

The point for consideration is whether the respondent who was drawing Rs. 1640 - 2900 as Junior Engineer and who on completion of 15 years service as Junior Engineer was given benefit of FR 22(1)(a)(i) in the Asst. Engineers' scale of Rs. 2000 - 3500 per OM(A) - 11014\91 dated 22.3.1991 with effect from 1.1.1991 is again entitled on regular promotion as Asstt. Engineer on 1.8.1991 to the benefit of the same FR 22(1)(a)(i)? Under the OM (A) - 11014\91 dated 22.3.1991 it is stated that in the C.P.W.D. the Junior Engineers Association and Sectional Officers (Horticulture) Association made certain demands and an agreement was signed on 20.3.1991 between the Government and the Association. As per the first part f said agreement there would be 2 scales of JE/SO (Hort) in CPWD, one in the scale of Rs. 1400 - 2300 and another in the scale of Rs. 1640 - 2900. Those who completed 5 years service in the entry grade Rs.1400 - 2300 will be placed in the grade of Rs. 1640 - 2900, subject to rejection of those found unfit. This higher grade will not be treated as a promotional one but will be non-functional and the benefit f FR 22(1)(a)(i) will not be admissible, while fixing the pay in the higher grade, as there will be no change in duties and responsibilities. We are not concerned here with the above portion of the agreement. We are, however, concerned with the second part which reads as follows:

"(ii) Junior Engineers\Sectional Officers (Horticulture), who could not be promoted to the post of Assistant Engineers\Assistant Directors (Horticulture) in the scale of Rs.2000-3500, due to non availability of vacancies in the grade of Assistant Engineer\Assistant Directors (Horticulture) will be allowed the scale of Assistant Engineer\Assistant Director (horticulture) i.e. Rs. 200--0 - 3500, on a personal basis, after completion of 15 years of total service (Horticulture), till their normal turn for the functional promotion comes as Assistant Engineer\Assistant Director (Horticulture). This personal promotion will be given on fitness basis." It will be noticed that as per this part of the O.M., those Junior Engineers who have completed 15 years of service would get the scale of Rs.200 - 3500 (which is the scale of the promotional post i.e. Assistant Engineers\Assistant Directors (Horticulture). This benefit is given to avoid frustration of the Junior Engineers and Sectional Officers (Horticulture) who would otherwise be stagnating for want of vacancies in the next promotional post. In that light, they are allowed to draw the scale of Rs. 2000 - 3500 on a personal basis, provided they have completed 15 years, - till their normal turn for the functional promotion comes as Assistant Engineers\Assistant Director (H). This personal promotional will be given on fitness basis.

In the present case, while working as Junior Engineer the respondent completed 15 years in the scale of Rs. 1640 - 2900 and he became entitled to be fitted in the scale of Rs.2000 - 3500 of Assistant Engineers and got his pay fixed accordingly at Rs. 2600 by giving him the benefit of the increment as stated in FR 22(1)(a)(i) and as permitted by the second part of the OM. This was because, even though the O.M is dated 22.3.1991, it was agreed that benefit of FR 22(2)(a)(i) would be given from 1.1.1991.

Thereafter, Respondent was actually or functionally promoted as Assistant Engineer on 1.8.1991 and he then wanted benefit of FR 22(1)(a)(i) to be given to him once again as he had then assumed higher duties and responsibilities of a superior post functionally. Question is whether his claim is justified? FR 22 reads as follows:

F.R. 22(1): The initial pay of a Government servant who is appointed to a post on a time-scale of pay is regulated as follows :

(a) (1) Where a Government servant holding a post, other than a tenure post, in a substantive or temporary or officiating capacity is promoted or appointed in a substantive, temporary or officiating capacity, as the case may be, subject to the fulfillment of the eligibility conditions as prescribed in the relevant Recruitment Rules, to another post carrying duties and responsibilities of greater importance than those attaching to the post held by him, his initial pay in the time-scale of the higher post shall be fixed at the stage next above the notional pay arrived at by increasing his pay in respect of the lower post held by him regularly by an increment at the stage at which pay has accrued or rupees twenty-five only, whichever is more.

Save in cases of appointment on deputation to an ex-cadre post, or to a post on ad hoc basis, the Government servant shall have the option, to be exercised within one month from the date of promotion or appointment, as the case may be, to have the pay fixed under this rule from the ate of such promotion or appointment or to have the pay fixed initially at the stage of the time-scale of the new post above the pay in the lower grade or post from which he is promoted on regular basis, which may be refixed in accordance with this rule on the date of accrual of next increment in the scale of the pay of the lower grade or post. In cases where an ad hoc promotion is followed by regular appointment without break, the option is admissible as from the date of initial appointment\promotion, to b e exercised within one month from the date of such regular appointment.

Provided that where a Government servant is, immediately before his promotion or appointment on regular basis to a higher post, drawing pay at the maximum of the time-scale of the lower post, his initial pay in the time-scale of the higher post shall be fixed at the stage next above the pay notionally arrived at by increasing his pay in respect of the lower post held by him on regular basis by an amount equal to the last increment in the time-scale of the lower post or rupees twenty-five, whichever is more." In our view, the respondent having received the same benefit in advance, while working as Junior Engineer and while not actually functioning as an Assistant Engineer, is not entitled to the same benefit of fresh fitment in the scale of Rs. 2000 - 3500 when he is promoted on 1.8.1991 as Assistant Engineer. This is because as on 1.8.1991, he is not being fitted into the "time-scale of the higher post" as stated in the FR. That situation was already over when the OM was applied to him on his completion of 15 years. For the applicability of the FR 22(1)(a)(i) it is not merely sufficient that the officer gets a promotion from one post to another involving higher duties and responsibilities but another condition must also be satisfied, namely, that he must be moving from a lower scale attached to the lower post to a higher scale attached to a higher post. If, as in this case, the benefit of the higher scale has already been given to him by virtue of the OM there is no possibility of applying this part of the FR which says.

"his initial pay in the time scale of higher post shall b e fixed at the stage next above the notional pay arrived at by increasing his pay in respect of the lower post held by him regularly by an increment at the stage at which such pay has accrued or rupees twenty - five only, whichever is more".

Further, the respondent is a junior officer in the category of Junior Engineers and he has already got the benefit of the FR on completion of 15 years. It he is to be given a second benefit on the basis of the same FR, then he would be getting more than his seniors, who might have got promoted earlier and might have got benefit of the FR 22(1)(a)(i) only once. Such an anomaly was not obviously intended by the FR.

For the aforesaid reasons, the appeal is allowed and the order of the Tribunal is set aside and the OA is dismissed. In the circumstances, there will be no order as to 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 : MAIMS

 
 
Latestlaws Newsletter