1990 INSC 0302 Krishena Kumar Vs Union of India and Others And Balbir Singh Vs Union of India And Desh Raj Kohli and Others Vs Union of India And R. N. Mubayi, President, All India Retired Railwaymen (P.F. Terms) Association Vs Union of India And Brij Mohan Kaul and Others Vs Union of India and Another And K. Ravi Verma and Others Vs Union of India and Others Special Leave Petition (Civil) No. 8461 of 1986 and Writ Petition (Civil) Nos. 1285 and 1575 and 1575 of 1986 and 352, 361 and 1165 of 1989 (CJI Sabyasachi Mukharji, B. C. Ray, S. C. Agarwal, M. H. Kania, K. N. Saikia JJ) 13.07.1990 JUDGMENT K. N. SAIKIA, J. - 1. This analogous cluster of five writ petitions and one special leave petition involves a common question of law. The petitioner in Writ Petition No. 352 of 1989 is the President of the All India Retired Railwaymen (P.F. Terms) Association and the petition has been filed in a representative capacity on behalf of all the members of the Association who retired with Provident Fund benefits. Writ Petition No. 361 of 1989 has been filed by three individual retired Railway employees who also retired with Provident Fund benefits. The petitioner in Writ Petition No. 1285 of 1986 retired as Block Inspector of Northern Railway on January 7, 1968, a non-pensionable post. All the petitioners except petitioner 5 in W.P. No. 1575 of 1986 retired from Railway service high posts. Petitioner 1 retired as Additional Member, Railway Board on November 5, 1960 with Provident Fund benefits. Petitioner 2 was Member, Railway Board and similarly retired on March 1, 1988 opting for Provident Fund Scheme as at that time the maximum monthly pension was Rs. 675 only. Petitioner 3 similarly retired as General Manager on December 5, 1960. Petitioner 4 retired as Member (Staff) Railway Board and Ex-officio Secretary to the Government of India on June 30, 1977 opting for the Provident Fund Scheme. Petitioner 5 also retired on June 19, 1972 opting for the Provident Fund Scheme. Petitioner 6 retired on August 28, 1962 as Director Health, Railway Board opting for Provident Fund Scheme. Petitioner 7 similarly retired on February 17, 1968 as Director, Railway Board. Petitioner 8 retired as General Manager, Indian Railways on October 15, 1966 with the Contributory Provident Fund Scheme. The petitioners in Writ Petition No. 1165 of 1989 are also similarly retired persons. The petitioner in Special Leave Petition (Civil) No. 8461 of 1986 retired as Assistant Auditor, with Provident Fund benefits. His claim to switch over to pension after retirement was rejected. The petitioners are thus retired Railway employees who were covered by or had opted for the Railway Contributory Provident Fund Scheme. It is the petitioners' case that before 1957 the only scheme for retirement benefits in the Railways was the Provident Fund Scheme wherein each employee had to contribute till retirement a portion of his annual income towards the Provident Fund and the Railways as the employer would make a matching contribution thereto. This Provident Fund Scheme was replaced in the year 1957 by the Pension Scheme whereunder the Railways would give posterior to his retirement certain monthly pension to each retired employee instead of making prior contribution to his Provident Fund. It is stated that the employees who entered Railway service on or after April 1, 1957 were automatically covered by the Pension Scheme instead of the Provident Fund Scheme. Insofar as the employees who were already in service on April 1, 1957, they were given an option either to retain the Provident Fund benefits or to switch over to the pensionary benefits on condition that the matching Railway contribution already made to their Provident Fund accounts would revert to the Railways on exercise of the option. 2. It is the petitioners' case that till April 1, 1957 or even some time thereafter, the pensionary benefits and the alternative Contributory Provident Fund benefits were considered to be more or less equally beneficial, wherefore, employees opted for either of them. That the benefits of the two were evenly balanced was evidenced by the Railway Board circular dated September 17, 1960 which gave an option to the employees covered by the Provident Fund Scheme to switch over to pension scheme and vice versa. 3. Mr. Shanti Bhushan, the learned counsel for the petitioners in Writ Petition Nos. 352 and 361 of 1989, submits that between 1957 and 1987 the pensionary benefits of Railway employees were enhanced on several occasions by different ways such as altering the formula for computing the pension, by including dearness allowance in the pay for computing pension, by removal of the ceiling on pension, and by introducing or liberalising the Family Pension Scheme etc. The Railways, it is urged, had expressed no intention of extending the benefits of this liberalised pension to those employees who had already retired. At the time when the option was given to choose between pension and Provident Fund, the employees had no idea that in future improvements would be made to either of them. However, it is stated, this Court in D. S. Nakara v. Union of India ((1983) 1 SCC 305 : 1983 SCC (L&S) 145 : (1983) 2 SCR 165) held that the benefit of any liberalisation in computation of pension would also have to be extended to those employees who had already retired as they were similarly situated with those who were yet to retire. It is submitted, that even though Nakara case ((1983) 1 SCC 305 : 1983 SCC (L&S) 145 : (1983) 2 SCR 165) related to Central Government employees, the Railways also implemented the judgment and extended the liberalised pension benefits even to those employees who had retired long before the liberalisations concerned were introduced. The decision to implement Nakara judgment ((1983) 1 SCC 305 : 1983 SCC (L&S) 145 : (1983) 2 SCR 165) to Railway employees is admittedly contained in G.O. No. F1(3)-EV/83 dated October 22, 1983. This has, according to the learned counsel, given rise to the "strange situation" namely, that while two alternative benefits of provident fund and pension were more or less equal at the time when the petitioners were to make their choice, the pensions have thereafter been liberalised manifold to the benefit of the pension retires, whereas no similar benefits have been extended to those who retired opting for Provident Fund, hereinafter called 'the PF retirees'. It is asserted that due to successive liberalisations of pensions, the pension retirees derived manifold benefits while the PF retirees' benefits remained stagnant. It is submitted that had the petitioners, all of whom are PF retires, known that pensionary benefits might subsequently be so increased, they would no doubt have opted for pension instead of Provident Fund. The following twelve notifications giving such options are referred to : # Date of Notification Cut-off date chosen 1. September 17, 1960 July 1, 1959 2. October 26, 1962 September 1, 1962 3. March 3, 1966 December 31, 1965 4. September 13, 1968 May 1, 1968 5. July 23, 1974 January 1, 1973 6. August 23, 1979 March 31, 1979 7. September 1, 1980 February 23, 1980 8. October 4, 1982 August 31, 1982 9. November 9, 1982 January 31, 1982 10. May 13, 1983 January 31, 1982 11. June 18, 1985 March 31, 1985 12. May 8, 1987 January 1, 1986## 4. It may be noted that in case of each option the cut-off date was anterior to the respective dates of announcement, and as a result, employees who retired after the cut-off date (specified date) and before the notification date were also made eligible for exercising the option despite the fact that they already retired in the meantime. From the above, the 'main legal point' that arises, submits Mr. Shanti Bhushan, is that the Railways issued the above notifications giving option to certain PF retirees after the respective cut-off dates to opt for the Pension Scheme even after their retirement, but the same options were not given to other similarly situated PF retirees beyond the respective cut- off dates. Thus, it is submitted, is clearly discriminatory and violative of Article 14 of the Constitution and deserves to be struck down. 5. It is contended by the petitioners that each of the above notifications including the last one, dated May 8, 1987 had given a fresh option to some of the PF retirees while denying that option to other PF retirees who were identically placed but were separated from the rest by the arbitrary cut-off date. Each of the notifications specified a date and provided that the PF retirees who retired on or after that date would have fresh option of switching over to the pensionary benefits even though they had already retired, and also had already drawn the entire Provident Fund benefits due to them. It is also contended that the specified dates in these notifications having formed the basis of the discrimination between similarly placed PF retirees those were arbitrary and unrelated to the objects sought to be achieved by giving of the option and were clearly violative of Article 14 and also of the principle laid down in Nakara case ((1983) 1 SCC 305 : 1983 SCC (L&S) 145 : (1983) 2 SCR 165), which according to counsel, is that pension retirees could not be divided by such arbitrary cut-off dates for the purpose of giving benefits to some and not to other similarly situated employees; and that by analogy the rule is equally applicable to the Provident Fund retirees as a class. 6. Mr. Kapil Sibal, the learned Additional Solicitor General refuting the argument submits that each of the options was meant to give the PF retirees after the specified dates option to switch over to Pension Scheme and that each specified date had nexus with the reason for granting the particular option. He relies on the following statements to substantiate his submission. # Statement Showing Pension Options Given to Railway EmployeesSl. Option Granted under Option Reasons forNo. Railway Board's validity granting letter No. and period option date1 2 3 4 51 1 Option F(E) 50/RTI/6 April 1, 1957 Introduction dt. November to March 31, of pension 16, 1957 1958 (For those system on in service on Railways April 1, 1957)2. Extensions F(P) 58.PN-1/6 Extended up to dt. March 7, June 30, 1958 1958 F(P) 58 Extended up to PN-I/6 dt. June 30, 1958 June 19, 1958 Extended up to F(P) 58.PN-1/6 December 31, 1958 December 24, Extended up to 1958 F(P) 58. March 31, 1959 PN-1/6 dt. Extended up to March 28, 1959 September 30, 19592. II Option PC-60/RB-2/2 July 1, 1959 to Revision dt. September December 15, of pay 17, 1960 1960 (For those structure in service on (2nd Pay July 1, 1959) Commission recommenda- tion) Extensions PC-60/RB-2/2 dt. Extended up to April 7, 1961 PC June 30, 1961 60/RB-2/2 dt. Extended up to November 2, 1961 December 31, 19613. III Option F(P) 62.PN-1/2 dt. September 1, Consequent October 26, 1962 1962 to March upon 31, 1963 (for decision to those in service count offi- on September 1, ciating pay 1962) for pension are benefits4. IV Option F(P) 63.PN-I/40 January 1, 1964 Introduction dt. January 17, to July 16, 1964 of Family 1964 Pension Scheme Extension F(P) 63.PN-I/47 Extended up to dt. July 4, 1964 September 30, 19645. V Option F(P) 65.PNI/41 dt. December 31, In pursuance March 3, 1966 1965 to June of the 30, 1966 (For decision to those in liberalise service on the family December 31, pension 1965) scheme by extending it to employees who die while in service6. VI Option F(E) III. 68. May 1, 1968 to In pursuance PN-I/2 dt. December 31, 1968 of decision September 13, (For those to change the in service definition of on May 1, "Pay" w.e.f. 1968) May 1, 1968 for the purpose of pensionary benefits Extensions F(E)III. 68.PN Extended up to 1/2 dt. January March 31, 1969 31, 1969 7. VII Option F(E)III.71.PN July 15, 1972 As a result of -1/3 dt.July 15, October 21, 1972 demands from 1972 (For these in organised service on July labour 15, 1972)8. VIII Option PC III.73. January 1, 1973 Consequent to PN/3 dt. to January 22, acceptance of July 23, 1974 1975 (for those 3rd Pay in service on Commission's January 1, 1973) recommendations Extensions PC III.73. Extended up to Extended PN/3 dt. June 30, 1976 because pay January 18, and December 31, schedule for 1975 and June 1975 various 25, 1975 categories were being finali- sed PC.III.73 Extended up to PN/3 Pt.I June 30, 1976 dt. December 16, 1975 PC.III.73. Extended up to PN/3 Pt.I December 31, 1976 dt. June 30, 1976 PC.III.73 Extended up to PN/3 Pt.I June 30, 1977 dt. January 3, 1977 PC.III.73 Extended up to PN/3 Pt.I December 31, 1977 dt. July 12, 1977 PC.III 73 Extended up to PN/3 Pt.I June 30, 1978 dt. April 17, 1978 PC.III 73 Options exercised PN/3 Pt.I up to December dt. May 31, 1978 be 20, 1978 considered as valid (Staff who were in service as on January 1, 1973 and retired/died/quitted service during the period from January 1, 1973 to December 31, 1978) PC-III.78 PN/Pt.I dt. December 27, 19789. XI Option F(E)III.79. March 31, 1979 to On account of PN-1/4 dt. February 22, 1980 liberalisation August 23, (For those in of pension 1979 service on April formula and April 1, 1979) introduction of slab system Extensions F(E)III.79. Extended up to September 1, PN-1/4 dt. February 1980 22, 198110. X Option F(E) III 82. August 31, 1982 On account of PN/1/7 dt. to February 28, part of DA October 4, 1983 (For those treated as pay 1982 in service on August 31, 1982) Extension F(E) III 82. PN Extended up to 1/7 dt. May August 31, 1983 13, 1983 Percentage made applicable from January 31, 1982 under letter No. F(E) III 82 PN 1/7 dt. November 9, 198211. XI Option F(E) III 85. March 31, 1985 to Consequent PN 1/5 dt. December 17, 1985 upon DA/ADA June 18, 1985 (For those in up to average service on March 31, price index 1985) at point 568 treated as pay for retirement benefits12. XII Option PC-IV/87/19/ January 1, 1986 All CPF 881 dt. May 8, to September 30, beneficiaries 1987 1987 (For those who were in in service on service on January 1, 1986) January 1, 1986 and who are still in service will be deemed to have come over to pen- sion Scheme unless they specifically opt out of Pension Scheme and desire to retain the CPF Scheme## Introduction of Pension Scheme on Railways and Subsequent Pension Option (i) Introduction of Pension Scheme Pension Scheme was introduced on the Railways on November 16, 1957 and was applicable to the following : (a) To all Railway servants who enter service on and after November 16, 1957 and (b) To all non-pensionable Railway servants who were in service on April 1, 1957 or join Railway Service between April 1, 1957 and November 16, 1957 and opt for the Pension Scheme. The scheme was made applicable from April 1, 1957 because the financial year commences from April each year. This option was extended four times from time to time and was valid up to March 28, 1959. The extensions were given because there were representations for its extension so that the staff could get time to weight the merits of the Schemes before they take decisions. (ii) Pension option dated September 17, 1960 Orders were issued on August 2, 1960 notifying Railway Services (Authorised Pay) Rules 1960. Under this notification new pay scales were introduced for Railway servants. These new pay scales were effective from July 1, 1959. Fresh option was granted on September 17, 1960 to Railway employees who were in service on July 1, 1959 to come over to the pension scheme. The last date for exercising the option was December 15, 1960. This was extended up to December 31, 1960 to enable the concerned employees to come to a considered decision whether to retain the PF or opt for the pension scheme. (iii) Pension Option dated October 26, 1962 A decision was taken on October 26, 1962 to count the officiating pay for the purpose of retirement benefits in case of those who were in service on September 1, 1962. Accordingly, a fresh option was given to staff to come over to pension scheme on October 26, 1962. This option remained open till March 31, 1963. (iv) Pension Option dated January 17, 1964 As a result of introduction of Family Pension Scheme 1964, which came into force on January 1, 1964 orders were issued on January 17, 1964 to the effect that all Railway employees who were in service could opt for pension scheme within a period of 6 months. This option was extended up to September 16, 1964. (v) Pension Option dated March 3, 1966 Family Pension Scheme was further liberalised for employees who die while in service. In view of this improvement in Pension Scheme, Pension option under Railway Board's orders dated March 3, 1966 was given to employees who were in service on December 31, 1965. Since the liberalisation in Family pension Scheme came into effect from January 1, 1966, the option was open for employees who were in service on December 31, 1965 and was open up to June 30, 1966. (vi) Pension Option dated September 13, 1968 The definition of 'Pay' pensionary benefits was changed from May 1, 1968, through Board's orders dated September 13, 1968. In view of this, a further option was given on September 13, 1968 to Railway employees who were in service on and after May 1, 1968 to opt for the Pension Scheme. This option was open up to December 31, 1968. This was further extended up to March 31, 1969. (vii) Pension Option dated July 15, 1972 On representation from the recognised labour federations that many employees had not clearly understood the liberalisation introduced in the pension scheme, fresh option was allowed on July 15, 1972 to all serving employees. This was open till October 21, 1972. (viii) Pension Option dated July 23, 1974 This option was based on similar orders issued by Ministry of Finance. The rationale behind this option was that the recommendations of the 3rd Pay Commission became effective from January 1, 1973 but pay structure of all employees who were in service on January 1, 1973 got altered through orders issued piecemeal from time to time. There were liberalisations in the pension scheme also in the form of increase in the amount of gratuity as also introduction of the concept of Dearness Relief made available to the pensioners. This option was made available to all employees who were in service on January 1, 1973. Employees who had retired earlier did not get affected in any way by the recommendations of the 3rd Pay Commission and were accordingly not given this option to come over to Pension Scheme. This option was available up to January 22, 1975, a period of 6 months. The option given vide letter of July 23, 1974 was extended from time to time till December 31, 1978. The reason why this extension had to be allowed was that the revised pay scales recommended by the Pay Commission for many of the categories could not be finalised and notified. Till such time, the revised pay scale admissible to each category was made known, it was impossible for the concerned staff to assess the benefit admissible for opting for the revised scale as also for the pension option. The pension option had therefore to be extended from time in this matter. The letters authorising extension of the date of option were not very clearly worded with the result that the pension option during the periods of extension was granted even to those who had retired before such extension became admissible but who were in service on January 1, 1973. The clarification was accordingly issued to all the Railway stating that the subsequent orders extending the date of option were applicable to serving employees only, but the cases already decided otherwise may be treated as closed and need not be opened again. It was subsequently represented by the organised labour that the options actually exercised up to December 31, 1978 should be treated valid even though such cases may not have been decided by that date. This was agreed to and orders issued accordingly. (ix) Pension Option dated August 23, 1979 A liberalised formula and slab system for calculation of pension effective from March 31, 1979 was notified by Railway Board on June 1, 1979. Accordingly, orders were issued on August 23, 1979 allowing pension option to those Railway employees who were in service on March 31, 1979. This option was initially open till February 22, 1980 but was extended subsequently to enable wider participation up to February 22, 1981. (x) Pension Option dated October 4, 1982. Orders were issued by Board on April 30, 1982 ordering that a portion of Dearness Allowance will be treated as pay for retirement benefits w.e.f. January 31, 1982. Accordingly a fresh option was allowed on October 4, 1982 which could be exercised by Railway employees who were in service on January 31, 1982. This option was available up to August 31, 1983. (xi) Pension Option dated June 18, 1985 Orders were issued by Railway Board on May 17, 1985 merging Dearness Allowance to the price index up to 568 with pay for the purpose of retirement benefits ands raising the ceiling of DCRG from 36,000 to 50,000 w.e.f. March 31, 1985. Accordingly, another option was granted to the Railway employees who were in service on March 31, 1985. This option was available for a period of 6 months i.e. up to December 17, 1985. (xii) Pension Option dated May 8, 1987 Consequent upon acceptance of the recommendations of the 4th Pay Commission the revised pay scales were notified on September 19, 1986 and March 14, 1987, effective from January 1, 1986. Accordingly another pension option was given to the Railway employees who were in service on January 1, 1986 vide orders of May 8, 1987. Under these orders those who did not specifically opt out of pension scheme by December 17, 1987 would be automatically deemed to have opted for the pension scheme. 7. We may now examine these options. The Railway Board's letter No. F(E)59-RTI/6 dated November 16, 1957 introduced the pension scheme for railway servants. It said that the President had been pleased to decide that the pension rules, as liberalised vide Railway Board's Memo No. E- 48OPC-248 dated July 8, 1950 as amended or clarified from time to time should apply "(a) to all Railway servants who entered service on or after issue of that letter and (b) to all non-pensionable railway servants who were in service on April 1, 1957 or have joined railway service between that date and the date of issue of the order". The Railway servants referred to in para (b) were required to exercise an unconditional and unambiguous option on the prescribed form on or before March 31, 1958 electing for the pensionary benefits or retaining their existing retirement benefits under the State Railway Provident Fund Rules. It further said that any such employees from whom an option from prescribed for the employee's option was not received within the above time limit or whose option was incomplete or conditional or ambiguous shall be deemed to have opted for the pensionary benefits and if any such employee had died by that date or on or after April 1, 1957 without exercising option for the pensionary scheme, his dues would be paid on the provident fund system. The period of validity of this option was first extended up to September 30, 1958, December 31, 1958, March 31, 1959 and lastly up to September 30, 1959. There could, therefore, be no doubt that those who did not opt for the pension scheme had ample opportunity to choose between the two. 8. The second option was given by the Board's letter No. PC-60/RB/2/2 dated September 17, 1960 to elect the retirement benefits under the Provident Fund Rules or the Pension Rules. All Railway servants who were in non-pensionable service on November 15, 1957 prior to the introduction of the pension scheme on railways and who were still in service including (PRI) on July 1, 1959 were granted this option to have their retirement benefits regulated by the State Railway Provident Fund Rules or the Railway Pension Rules. Every eligible railway servant was given the option to change over from PF benefits to pensionary benefits or vice versa. It clearly said that Railway servants who did not exercise the option would continue to be eligible for the PF benefits or pensionary benefits as the case might be for which he was already eligible. 9. The option was subject to the special conditions stated therein. Where the Railway servants opted for pensionary benefits, the part of the government contribution together with interest thereon and/or special contribution to the Railway servants' PF account had already been paid, the excess of the amount over the gratuity due under the Pension Rules should be refunded to the government. It clearly said that : "the option once exercised shall, however, be final and irrevocable irrespective of the decision taken on that issue". If a Railway servant opted for PF benefits and if the payment of pensionary benefits had already commenced, further payment would be stopped and his PF account would be reconstructed as if he had never opted for pensionary benefits. The period of validity of option was extended up to June 30, 1961, and then up to December 31, 1961. This letter clearly indicated the reason for giving this option as "under the revised pay structure introduced from July 1, 1959, the bulk or whole of the DA previously payable have been absorbed into pay and a number of changes are also being made in the rules regarding retirement benefits". 10. In pursuance of the 3rd pay Commission Report, government decided to give opportunity to opt for liberalised Railway Pension Rules including benefits of Family Pension Scheme, 1964, to Railway employees, who had retained the contributory PF Rules and who were in service on March 31, 1979 and retired on or after that date provided they gave in writing their option within six months. Employees who has retired under the said State Railway PF (Contributory) Rules, their option would be valid if they refunded the entire government contribution and the excess, if any, of special contribution to PF received by them over DCRG due to them under pension Rules. In case of deceased employees request could be made for option by valid nominee and in absence of him by legal guardian. Thereafter a number of representations were made and the government extended the time for giving option for adopting pension Scheme in place of contributory PF Scheme. 11. As a result of treatment of a portion of ADA as pay for purpose of retirement benefits and consequently enhancement in pensionary benefits, the date for giving option was further extended by February 28, 1983 only for those employees who were in service on August 31, 1982 and who quieted/retired on or after that date. The date of option was further extended from time to time. 12. Keeping in view the treatment of entire DA up to the price index line of 568 as pay for retirement benefits with effect from March 31, 1985, removal of ceiling limit of Rs. 1500 on pension and raising of ceiling of DCRG from Rs. 36,000 to Rs. 50,000 the date of option for employees who in service on March 31, 1985 and onwards and still governed by SPRF (Contributory) Rules, was further extended up to December 17, 1985 provided the amount of death- cum-retirement gratuity and excess, if any, of special contribution over the DCRG, was refunded. 13. The 12th option was as under : #"Government of India/Bharat Sarkar Ministry of Railways/rail Mantralaya(Railway Board)Machine No. PC-IV/87/13/881No. PC-IV/87/Imp. PWIThe General Managers, RBE/S. No. 116/87All Indian Railways,Production Units etc. New Delhi, dated May 8, 1987as per mailing list.Subject : Change over of Railway employees from the SRPF(Contributory scheme) to pension Scheme-Implementation of therecommendation of the 4th Central Pay Commission-regarding.## The Railway employees who are covered by the SRPF (Contributory Scheme) CPF Scheme have been given repeated options in the past to come over to the Pension Scheme. However, some Railway employees still continue under the CPF Scheme. The 4th Central Pay Commission has now recommended that all CPF beneficiaries in service on January 1, 1986, should be deemed to have come over to the Pension Scheme on that date, unless they specifically opt out to continue under the GPF Scheme. 2. After careful consideration the President is pleased to decide that the said recommendation shall be accepted and implemented in the manner hereinafter indicated. 3.1. All CPF beneficiaries, who were in service on January 1, 1986 and who are still in service on the date of issue of these orders, will be deemed to have come over to the Pension Scheme. 3.2. The employees of the category mentioned above will, however, have an option to continue under the CPF Scheme, if they so desire. The option will have to be exercised and conveyed to the concerned Head of Office by September 30, 1987, in the form enclosed, if the employees wish to continue under the GPF Scheme if no option is received by the of Office by the above date the employees will be deemed to have come over to the Pension Scheme. 3.3. The CPF beneficiaries, who were in service on January 1, 1986, but have since retired and in whose cases retirement benefits have also been under the CPF Scheme, will have an option to have their retirement benefits calculated under the Pension Scheme provided they refund to the government the government contribution to the Contributory Provident Fund and the interest thereon, drawn by them at the time of settlement of the CPF Account. Such option shall be exercised latest by September 30, 1987. 3.4. CPF beneficiaries, who were in service on January 1, 1986 but have Since retired, and in whose cases the CPF Account has not already been paid, will be allowed retirement benefits as if they were borne on pensionable establishments, unless they specifically opt, by September 30, 1987, to have their retirement benefits settled under the CPF Scheme. 3.5. Cases of CPF beneficiaries, who were in service on January 1, 1986, but have since died, either before retirement or after retirement, will be settled in accordance with para 3.3 or 3.4 above, as the case may be. Options in such cases will be exercised, latest by September 30, 1987, by the widow/widower and, in absence of widow/widower, by the eldest surviving member of the family, who would have otherwise been eligible to family pension under the Family Pension Scheme, if such Scheme were applicable. 3.6. The option, once exercised, shall be final. #3.7. ...........................................4.1. ...........................................## 4.2. In the case of employees referred to above, who come over or are deemed to have come over to the Pension Scheme, government's contribution to the CPF together with the interest there on credit to the CPF account of the employee, will be resumed by the government. Special contribution to Provided Fund it already paid in these cases, will be adjusted against the death/retirement gratuity, payable under these orders. The employee's contribution, together with the interest thereon at his credit in the CPF account, will be transferred to the CRPF (Non-Contributory) Account, to be allotted to him, on his coming over to the Pension Scheme. #4.3. .......................## 5. A proposal to grant ex-gratia payment to the CPF beneficiaries, who retired prior to January 1, 1986 and to the families of CPF beneficiaries who died prior to January 1, 1986, on basis of the recommendations of 4th Central Pay Commission, is separately under consideration of the government. The said ex-gratia payment, if and when sanctioned, will not be admissible to the employees or their families who opt to continue under the CPF Scheme from January 1, 1986 onward. #6. ............... (G. Chatterjee) Executive Director, Pay commission Railway Board."## 14. The learned Additional Solicitor General States that each option was given for stated reasons related to the options. On each occasion time was given not only to the persons in service on the date of the Railway Board's letter but also to the persons in service till the stated anterior date but had retired in the meantime. The period of validity of option was extended on all the options except Nos. 3rd, 4th, 4th, and 7th. We find the statements to have been sustained by facts. The cut-off dates were not arbitrarily chosen but had nexus with the purpose for which the option was given. 15. Mr. Shanti Bhushan however submits that applying the law laid down in Nakara case ((1983) 1 SCC 305 : 1983 SCC (L&S) 145 : (1983) 2 SCR 165) this court should simply strike down or read down paragraph 3. 1 of the above 12th option dated May 8, 1987. That paragraph said that all CPF beneficiaries who were in service on January 1, 1986 and who will still in service on the date of issue of the order would be deemed to have come over to the pension Scheme. It is submitted that once this limiting requirement is removed all the CPF beneficiaries shall be eligible and will be deemed to have come over to the pension Scheme. 16. As the basis or justification for striking or reading down paragraph 3. 1 on Nakara ((1983) 1 SCC 305 : 1983 SCC (L&S) 145 : (1983) 2 SCR 165) ratio, it is urged that all the Railway employees numbering about 22 lakhs comprising 16,22,000 in service and about 6 lakhs pensioners constitute one family and must be treated as one class as the government's obligation to look after the retired Railway employees both under the pension Scheme and the provident fund Scheme being the same, they could not be treated differently. Any differential treatment will be discriminatory and violative of Article 14 of the constitution of India. In Nakara case ((1983) 1 SCC 305 : 1983 SCC (L&S) 145 : (1983) 2 SCR 165) the date arbitrarily chosen was struck down and as a result the revised formula for computing pension was made applicable to all the retired pensioners. The same principle, it is urged, has to be extended to the Provident Fund retirees also otherwise there would be discrimination. It is stated that though at the time choosing between Provident Fund and Pension Scheme both the alternatives appeared to be more or less equal and the retired provident funders took their lump sum yet subsequently stage by stage the pensioners' benefits were increased in such ways and to such extent that it became more and more discriminatory against the provident funders old and new. It was because of this discrimination that successive options were given by the Railway Board for the provident funders to become pensioners. Hence the submission that this limitation must go, and all the provident funders must be deemed to have become pensioners subject to the condition that the government contribution received by them along with interest there on is refunded or adjusted. Obviously this gives no importance to the condition in the notifications that option once exercised shall be final and binding to the fact that in each option a cut-off date was there related to the purpose of giving that option. 17. Admittedly, the entire case of the petitioners is sought to be based on the decision in Nakara case ((1983) 1 SCC 305 : 1983 SCC (L&S) 145 : (1983) 2 SCR 165). Mr. Kapil Sibal submits that the petitioners' basic assumption is erroneous inasmuch as Nakara case ((1983) 1 SCC 305 : 1983 SCC (L&S) 145 : (1883) 2 SCR 165) did not hold that whenever there was a liberalisation of pension all other pension retirees and PF retirees must be given option and that the older system of pension or provident fund was always insufficient. According to counsel the only question decided in Nakara ((1983) 1 SCC 305 : 1983 SCC (L&S) 145 : (1983) 2 SCR 165) can be gathered from the following paragraph of the report at page 172 : (SCC p. 311, para 2) "Do pensioners entitled to receive superannuation or retiring pension under Central Civil Service (Pension) Rules, 1972 ('1972 Rules', for short) from a class as a whole ? Is the date of retirement a relevant consideration for eligibility when a revised formula for computation of pension is ushered in and made effective from a specified date ? Would differential treatment to pensioners related to the date of retirement qua the revised formula for computation of pension attract Article 14 of the Constitution and the element of discrimination liable to be declared unconstitutional as being violative of Article 14 ?" 18. The basic question of law that has to be decided, therefore, is what was the ratio decidendi in Nakara case ((1983) 1 SCC 305 : 1983 SCC (L&S) 145 : (1983) 2 SCR 165) and how far that would be applicable to case of the PF retirees. 19. The doctrine of precedent, that is being bound by a previous decision, is limited to the decision itself and as to what is necessarily involved in it. It does not mean that this Court is bound by the various reasons given in support of it, especially when they contain "propositions wider than the case itself required". This was what Lord Selborne said in Caledonian Railway Co. v. Walker's Trustees ((1882) 7 App Cas 259 : 46 LT 826 (HL) and Lord Halsbury in Quinn v. Leathem (1901 AC 495, 502 : 17 TLR 749 (HL). Sir Frederick Pollock has also said : "Judicial authority belongs not to the extract words used in this or that judgment, nor even to all the reason given, but only the principles accepted and applied as necessary grounds of the decision." 20. In other words, the enunciation of the reason or principle upon which a question before a court has been decided is alone binding as a precedent. The ratio decidendi is the underlying principle, namely, the general reason or the general grounds upon which a decision is based on the test or abstract from the specific peculiarities of the particular case which gives rise to the decision. The ratio decidendi has to be ascertained by an analysis of the facts of the case and the process of reasoning involving the major premise consisting of a pre-existing rule of law, either statutory or judge-made, and a minor premise consisting of the material facts of the case under immediately consideration. If it is not clear, it is not the duty of the court to spell it out with difficulty in order to be bound by it. In the words of Halsbury (4th edn., vol. 26, para 573) "The concrete decision alone is binding between the parties too it but it is the abstract ratio decidendi, as ascertained on a consideration of the judgment in relation to the subject matter of the decision, which alone has the force of law and which when it is clear it is not part of a tribunal's duty to spell out with difficulty a ratio decidendi in order to bound by it, and it is always dangerous to take one or two observations out of a long judgment and treat them as if they gave the ratio decidendi of the case. If more reasons that one are given by a tribunal for its judgment, all are taken as forming the ratio decidendi." 21. The question then is, has the court said in Nakara ((1983) 1 SCC 305 : 1983 SCC (L&S) 145 : (1983) 2 SCR 165) that what was applicable to pensionery vis-a-vis libersiation of pension was to be applicable to PF retirees ? In Nakara case ((1983) 1 SCC : 305 : 1983 SCC (L&S) 145 : (1983) 2 SCR 165) petitioners 1 and 2 were retired pensioners of the Central Government, the first being a civil servant and the second being a member of the service personnel of the Armed Forces. The third petitioner was a society registered under the Societies Registration Act, 1860, formed to ventilate the legitimate public problems and was espousing the cause of the pensioners all over the country. The first petitioner retired in 1972 and on computation, his pension worked out at Rs 675 per month and with dearness allowance he was drawing monthly pension of Rs 935. The second petitioner retired at or about that time and at the relevant time was in receipt of a pension plus dearness relief of Rs 981. 22. The Union of India had been revising and liberalising the pension rules from time to time. The Central Government servants on retirement from service were entitled to receive pension under the Central Civil Services (Pension) Rules, 1972. Successive Central Pay commission recommended enhancement of pension in different ways. The 1st Central Pay Commission (1946-47) recommended raising of the retirement age to 58 years and the scale of pension to 1/80 of the emoluments of each year of service subject to a limit 35/80 with a ceiling of Rs 8000 per year for 35 years of service. The 2nd Central Pay Commission (1957-58) did not recommend any increase in non-contributory retirement benefits., The Administrative Reforms Commissioner (ARC) 1956 took note of the fact that the cost of living had shot up and correspondingly the possibility of saving had gone down and accordingly recommended that the quantum of pension may be raised to 3/6 of the emoluments of the last three years of service from existing 3/8 and the ceiling to be raised from Rs 675 per month to Rs 1000 per month. Before the government, acted it, the 3rd Central Pay Commission did not examine the question of relief to pensioners because of its terms and recommended no change in the pension formula except that the existing ceiling to be raised from Rs 675 to Rs 1000 per month and the maximum gratuity should be raised from Rs 24,000 to Rs 30,000. 23. On May 25, 1979, Government of India, Ministry of Finance issued Office Memorandum No. F- 19 (3)-EV-79 whereby the formula for computation of pension was liberalised but made it applicable to government servants who were in service on March 31, 1979 and retired from service on or after that date. The formula introduced a slab system for computation of pension which was applicable to employees governed by the 1972 Rules retiring on or after the specified date. The pension for the service personnel which would include Army, Navy and Air force staff was governed by the relevant regulations. By the memorandum of the Ministry of Defence bearing No. B/40725/AG/PS4-C/1816/AD (Pension/Services dated September 28, 1979, the liberalised pension formula introduced for the government servants governed by 1972 Rules was extended to the armed forces personnel subject to the limitations set out in the memorandum with a condition that the new rules of pension would be effective from April 1, 1979 and May be applicable to all service officers who become/became non-effective on or after that date. This liberalised pension formula was to be applicable prospectively to those who retired on or after March 31, 1979 in case of government servants governed by 1972 rules and in respect of defence personnel those who became/become non-effective on or after April 1, 1979. Consequently those who retired prior to the specified date would not be entitled to the benefits of the liberalised pension formula. 24. On the above facts the petitioners therein contended that this Court would consider the raison d'etre for payment of pension, namely, whether it was paid for past satisfactory service rendered, and to avoid destitution in old age as well as social welfare or socio-economic justice measure, the differential treatment for those who retired prior to a certain date and those retiring subsequently, the choice of the date being wholly arbitrary would amount to discrimination and violative of Article 14; and whether the classification based on fortuitous circumstance of retirement before or subsequent to a date, fixing of which was not shown to be related to any rational principle, would be equally violative of Article 14. It was contended that pensioners of the Central Government formed a class for the purpose of pensionary benefits and there could not be mini-classification within the class designated as pensioners. 25 The court considered the nature and purpose of pension in the context of a welfare State and found that though unquestionably pension was linked to length of service and the last pay drawn which did not imply the pay on last day of retirement but average emoluments of 36 months service which under the liberalised scheme was reduced to average emoluments of 10 months preceding the date which was expected to be higher than that of the higher average emoluments of 36 months, coupled with the slab system for computation amounted to liberalisation of pension in different ways. If the pensioners who retired prior to the specified date had to earn pension on the pensioners on the average emoluments of 36 months' salary just preceding the date of retirement, naturally the average would be lower and they would be doubly hit because the slab system newly introduced was not available to them while the ceiling was at a lower level and thus they would suffer "triple jeopardy, viz., lower average emoluments, absence of slab system and lower ceiling." This Court therefore, wanted to know what was the purpose in prescribing the specified date vertically dividing the pensioners between those who who retired prior to the specified date and those who retired subsequent to that date and why was the pension scheme liberalised. Receiving no satisfactory reply the court observed : (SCC pp. 328-29, para 39) "Both the impugned memoranda do not spell out the raison d'etre for liberalising the pension formula. In the affidavit in opposition by Shri S. N. Mathur, it has been stated that the liberalisation of pension of retiring government servants was decided by government in view of the persistent demand of the Central Government employees represented in the scheme of joint Consultative Machinery. This would clearly imply that the pre-liberalised pension scheme did not provide adequate protection in old age and that a further liberalisation was necessary as a measure of economic security. When government favourably responded to the demand it thereby ipso facto conceded that there was a larger available national cake part of which could be utilised for providing higher security to erstwhile government servants who would retire. The government also took note of the fact that continuous upward movement of the cost of living index as a sequel of inflationary inputs and diminishing purchasing power of rupee necessitated upward revision of pension. If this be the underlying intendment of liberalisation of pension scheme, can anyone be bold enough to assert that it was good enough for those who would already retire subsequent to the specified date but those who had already retired did not suffer the pangs of raising prices falling purchasing power of the rupee ?" 26. The Court then proceeded to examine whether there was any rationale behind the eligibility qualification and findings on rationale concluded : (SCC p. 331, para 42) "Therefore, this division which classified pensioners into two classes is not based on any rational principle and if the rational principle is one of dividing pensioners with a view to giving some thing more to persons otherwise equally placed, it would be discriminatory." 27. The Court accordingly concluded that the division was thus arbitrary and principled and therefore the classification did not stand the rest of Article 14. It was also arbitrary as the court did not fund a single acceptable or persuasive reason for this division and this arbitrary action violated the guarantee of Article 14. The Court observed that the pension scheme including the liberalised scheme to the government employees was not-contributory in character. The payment of pension was a statutory liability under taken by the government and whatever became due and payable was budgeted for. The Court specially observed : (SCC p. 332, para 45) "One could have appreciated this line reasoning where there is a contributory scheme and a pension fund from which alone pension is disbursed. That being not the case, there is no question pensioners dividing the pension fund which, if more person are admitted to the scheme, would pro rata affect the share. Therefore, there is no question of dividing the pension fund. Pension is a liability incurred has to be provided for in the budget." 28. The court further observed : (SCC p. 340, para 58) "If from the impugned memoranda the event of being in service and referring subsequent to specified date is served, all pensioners would be governed by the liberalised pension scheme. The pension will have to be recomputed in accordance with the provision of the liberalised pension scheme as salaries were required to be recomputed in accordance with the recommendations of the 3rd pay Commission but becoming operative from the specified date. It does therefore appear that the reading down of impugned memoranda by serving the objectionable portion would not render the liberalised pension scheme vague, unenforceable or unworkable." 29. The court in Nakara ((1983) 1 SCC 305 : 1983 SCC (L&S) 145 : (1983) 2 SCR 165) was not satisfied with the explanation that the legislation had defined the class with clarity and precision and it would not be the function of this Court to enlarge the class. The court held in paragraph 65 of the report : (SCC p. 344-45, para 65) "With the expanding horizons of socio-economic justice, the Socialist Republic and Welfare State which we endeavour to set up and largely influenced by the fact that the old men who retired when emoluments were comparatively low and are exposed to vagaries of continuously rising prices, the falling value of the rupee consequent upon inflationary inputs, we are satisfied that by introducing an arbitrary eligibility criterion : being in service and retiring subsequent to the specified date for being eligible for the liberalised pension scheme and thereby dividing a homogenous class, the classification being not based on any discernible rational principle and having found wholly unrelated to the objects sought to be achieved by grants of liberalised pension and the eligibility criteria devised being thoroughly arbitrary, we are of the view that the eligibility for liberalised pension scheme of 'being in service on the specified date and retiring subsequent to that date' in impugned memorandum. Exs. P-1 and P-2, violates Article 14 and is unconstitutional and is struck down. Both the memoranda shall be enforced and implemented as read down as under : In other words, Ex. P-1, the words : "that in respect of the Government servants who were in service on March 31, 1979 and retiring from service on or after that date"; and in Ex. P-2, the words : 'the new rates of pension are effective from April 1, 1979 and will be applicable to all service officers who became/ become non-effective on or after that date' are unconstitutional and are struck down with this specification that the date mentioned therein will be relevant as being one from which the liberalised pension scheme becomes operative to all pensioners governed by the 1972 rules irrespective of the date of retirement. Omitting the unconstitutional part it is declared that all pensioners governed by the 1972 Rules and Army Pension Regulation shall be entitled to pension as computed under the liberalised pension scheme from the specified date, irrespective of the date of retirement. Arrears of pension prior to the specified date as per fresh computation is not admissible." 30. Thus the court treated the pension retirees only as a homogenous class. The PF retirees were not in mind. The court also clearly observed that while so reading down it was not dealing with any fund and there was no question of the same cake being divided amongst larger number of the pensioners than would have been under the notification with respect to the specified date. All the pensioners governed by the 1972 Rules were treated as a class because payment of pension was a continuing obligation on part of the state till the death of each of the pensioners and, unlike the case of Contributory Provident Fund, there was no question of a fund in liberalising pension. 31. The argument of Mr. Shanti Bhushan is that the State's obligation towards pension retirees is the same as that towards PF retirees that may be normally so. But that was not the ratio decidendi of Nakara ((1983) 1 SCC 305 : 1983 SCC (L&S) 145 : (1983) 2 SCR 165) Legislation has not said so. To say so legally would amount to legislation by enlarging the circumference of the obligation and converting a moral obligation into a legal obligation. It reminds us of the distinction between law and morality and limits which separate morals from legislation. Bentham in his Theory of Legislation, Chapter XII, page 60 said : "Morality in general is the art of directing the actions of men in such a way to produce the greatest possible sum of good. Legislation ought to have precisely the same object. But although these two arts, or rather sciences, have the same end, they differ greatly in extent. All actions, whether public or private, fall under the jurisdiction of morals. It is a guide which leads the individual, as it were, by the hand through all the details of his life, all his relations with his fellows. Legislation cannot do this; and, if it could, it ought not to exercise a continual interference and dictation over the conduct of men. Morality commands each individual to do all that is advantageous to the community, his own personal advantages included. But there are many acts useful to the community which legislation ought not to command. There are also many injurious actions which it ought not to forbid, although morality does so. In a word legislation has the same center with morals, but it has not the same circumference." 32. In Nakara ((1983) 1 SCC 305 : 1983 SCC (L&S) 145 : (1983) 2 SCR 165) it was never held that both the pension retirees and the PF retirees formed a homogenous class and that any further classification among them would be violative of Article 14. On the other hand the court clearly observed that it was not dealing with the problem of a "fund". The Railway Contributory Provident Fund is by definition a fund. Besides, the Government's obligation towards an employee under CPF Scheme to give the matching contribution begins as soon as his account is opened and ends with his retirement when his rights qua the government in respect of the Provident Fund is finally crystallised and thereafter no statutory obligation continues. Whether there still remained a moral obligation is a different matter. On the other hand under the Pension Scheme the government obligation does not begin until the employee retires when only it begins and it continues till the death of the employee. Thus, on the retirement of an employee government's legal obligation under the Provident Fund account ends while under the Pension Scheme it begins. The rules governing the Provident Fund and its contribution are entirely different from the rules governing pension. It would not, therefore, be reasonable to argue that what is applicable to the pension retirees must also equally be applicable to PF retirees. This begin the legal position the rights of each individual PF retiree finally crystallized on his retirement whereafter no continuing obligation remained while, on the other hand, as regard Pension retirees, the obligation continued till their death. The continuing obligation of the State in respect of pension retirees is adversely affected by fall in rupee value and rising prices which, considering the corpus already received by the PF retirees they would not be so adversely affected ipso facto. It can not, therefore, be said that it was the ratio decidendi in Nakara ((1983) 1 SCC 305 : 1983 SCC (L&S) 145 : (1983) 2 SCR 165) that the State's obligation towards its PF retirees must be the Same as that towards the pension retirees. An imaginary definition of obligation to include all the government retirees in a class not decided and could not form the basis for any classification for the purpose of this case Nakara ((1983) 1 SCC 305 : 1983 SCC (L&S) 145 : (1983) 2 SCR 165) cannot, therefore, be an authority for this case. 33. Stare decisis et non quieta movere. To adhere to precedent and not to unsettle things which are settled. But it applies to litigated facts and necessarily decided questions. Apart from Article 14 of the Constitution of India, The policy of courts is to stand by precedent and not to disturb settled point. When court has once laid down a principle of law as applicable to certain state of facts, it will adhere to that principle, and apply it to all future cases where facts are substantially the same. A deliberate and solemn decision of court made after argument on question of law fairly arising in the case, and necessary to its determination, is an authority, or binding precedent in the same court, or in other courts of equal or lower rank in subsequent cases where the very point is again in controversy unless there are occasions when departure is rendered necessary to vindicate plain, obvious principles of law and remedy continued injustice. It should be invariably applied and should not ordinarily be departed from where decision is of long standing and rights have been acquired under it, unless considerations of public policy demand it. But in Nakara ((1983) 1 SCC 305 : 1983 SCC (L&S) 145 : (1983) 2 SCR 165) it was never required to be decided that all the retires formed a class and no further classification was permissible. 34. The next argument of the petitioners is that the option given to the PF employees to switch over to the pension scheme with effect from a specified cut-off date is bad as violative of Article 14 of the Constitution for the same reasons for which in Nakara ((1983) 1 SCC 305 : 1983 SCC (L&S) 145 : (1983) 2 SCR 165) the notification were read down. We have extracted the 12th option letter. This argument is fallacious in view of the fact that while in case of pension retires who are alive the government has a continuing obligation and if one is affected by dearness the others may also be similarly affected. In case of PF retires each one's rights having finally crystallized on the date of retirement and receipt of PF benefits and there being no continuing obligation thereafter they could not be treated at par with the living pensioners. How the corpus after retirement of a PF retiree was affected or benefited by prices and interest rise was not kept any tack of by the Railways. It appears in each of the cases of option the specified date bore a definite nexus to the objects sought to be achieved by giving of the option. Option once exercised was told to have been final. Options were exercisable vice versa. It is clarified by Mr. Kapil Sibal that the specified date has been fixed in relation to the reason for giving the option and only the employees who retired after the specified date and before and after the date of notification were made eligible. This submission appears to have been substantiated by what has been stated by the successive Pay Commissions. It would also appear that corresponding concomitant benefits were also granted to the Provident Fund holders. There was, therefore, no discrimination and the questions of striking down or reading down clause 3.1 of the 12th Option does not arise. 35. It would also appear that most of the petitioners before their filing these petitions had more than one opportunity to switch over to the Pension Scheme which they did not exercise. Some again opted for PF Scheme from the Pension Scheme. 36. Mr. Shanti Bhushan them submits that the same relief as is being canvassed by the petitioners herein has been upheld by this Hon'ble Court by dismissing the SLP No. 5973 of 1988 of the government in the case of Union of India v. Ghansham Das and ors, against the judgment of the Central Administrative Tribunal, Bombay. The Tribunal had held the same notifications as were impugned herein to be discriminatory and had directed that a fresh option be given to all PF retirees subject to refund of the government contribution to Provident Fund received by adjusting it against their pensionary rights. Similarly, it is submitted, in a Rajasthan case, both the Single Judge and the Division Bench have held that all the retirees would have to be given a fresh option as the notifications giving the option only to some retirees are clearly discriminatory. This view has, it is urged, again been upheld by this Hon'ble Court by dismissing the Special Leave Pension No. 7192/87 of the government by order dated August 11, 1987. 37. We have perused the judgments. The Central Administrative Tribunal in Transferred Application No. 27 of 1987 was dealing with the case of the petitioner's right revise options during the period from April 1, 1969 to July 14, 1972 as both the petitioners retired during that period. The Tribunal observed that no explanation was given to it nor could it find any such explanation. In State of Rajasthan v. Retired CPF Holder Association, Jodhpur, the erstwhile employees of erstwhile princely State of Jodhpur who after becoming government servants opted for Contributory Provident Fund wanted to be given option to switch over to Pension Scheme, were directed to be allowed to do so by the Rajasthan High Court relying on Nakara ((1983) 1 SCC 305 : 1983 SCC (L&S) 145 : (1983) 2 SCR 165) which was also followed in Union of India v. Bidhubhushan Malik ((1984) 3 SCC 95 : 1984 SCC (L&S) 354), subject matter of which was High Court Judges pension and as such both are distinguishable on facts. 38. That the Pension Scheme and the PF Scheme are structurally different is also the view of the Central Pay Commissions and hence ex gratia benefits have been recommended, which may be suitably increased. 39. In the report of the 3rd Central Pay Commission 1973 (Vol. 4 at page 49) dealing with State Railway Provident Fund it was said : "49. Both gazetted and non-gazetted Railway employees with a service of not less than 15 years who are governed by the State Railway Provident Fund Scheme are at present allowed a special contribution at the rate of one fourth of a month's pay for each completed 6 monthly period of service but not exceeding 15 months' pay or Rs. 35,000, whichever is less. We have been informed by the Railway Board that for such employees the government contribution and the special contribution to the provident fund together constitute the retirement benefits which in other civil departments are given in the shape of pension and death-cum-retirement gratuity. Accordingly, when pensionary benefits to the other civil employees were improved in 1956 and 1957, the maximum of the special contribution to the provident fund for the Railway employees was also increased from Rs 25,000 to Rs 35,000. We have not examined whether and to what extent any further increase in this contributions should be made consequent upon the enhancement of the maximum pension and gratuity being recommended by us for pensionable employees. The government may decide the same as they deem fit." 40. In the Report of the 4th Central Pay Commission, in Chapter 9 the Commission has discussed the State Railway Provident Fund Scheme including Contributory Provident Fund Scheme. In para 9.1 of the report, the Commission said that the employees who joined railways prior to November 16, 1957 and did not opt for the pension scheme were also covered under the CPF Scheme known as State Railways Provident Fund Scheme (SRPF). About 50,000 employees were stated to be covered under the CPF Scheme of which the majority were in the Railways. The number of employees who retired under the CPF and SRPF schemes were 1.20 lakhs. Under the CPF scheme every employee was required to subscribe a minimum of 8 1/3 per cent of his reckonable emoluments to be credited to the Fund. The government makes a matching contribution. Both the contributions earned interest at a rate specified by the government from time to time. On retirement, employees governed under the scheme was paid his contribution, the contribution made by the government and the interest earned on the total amount. In para 9.3 of the Report is was stated : "The SRPF scheme in the railways was replaced by the pension scheme as applicable to other Central Government employees, in November 1957 and those employees who were in service on April 1, 1957 and were governed by the scheme were given an option to come under the pension scheme. Whenever changes occurred in the pension structure for the Central Government employees an option was given to Railway employees still covered by the scheme. Such options have been given on eleven occasions in the past and the last such option was valid up to December 1985." Comparing the advantage and disadvantage of the schemes the Commission said : "While pension scheme has been improved, enlarged and liberalised from time to time, there has been no similar improvement in the CPF scheme, excepting through improvement of rates of interest which were modified from 7 per cent in 1974 to 9 per cent in 1983-84, to 10 per cent in 1984-85 and to 12 per cent in 1985-86, While those governed by the pension scheme are entitled to receive dearness relief sanctioned from time to time to compensate for increase in the cost of living, those under the CPF scheme were not entitled to such relief. The employees governed by the CPF scheme are also not entitled to the family pension available to those governed by the pension scheme. The matching government contribution in case of CPF employees is paid for the full period of service the restriction of 33 years for those governed by pension scheme does not apply in their cases. Those who have retired under CPF scheme have a corpus yielding regular return. In the case of Railway employees, special contribution to PF is paid at the time of retirement equivalent to half a month's salary for each completed year of service subject to a maximum of 16 months' salary or Rs. 60,000 whichever is less. The amount of special contribution has been raised from time to time as and when the limit on death-cum-retirement gratuity was changed." In para 9.5 of the report as to ex-gratia alternatives it is stated : "As the pension scheme was introduced on the Railways in 1957, those who retired earlier did not have an opportunity to opt for pension. It was, therefore, decided to give some ex-gratia payment to them in consideration of the fact that the retirement benefits were lower than what they would have received if they had retired under the pension scheme. Since this applied mainly to the low paid employees, the ex-gratia payment ranging from Rs. 15 to Rs. 22.50 per mensem was sanctioned to those drawing pay up to Rs 500 per month. They were also given relief on a graded scale subsequently. The amount of ex-gratia payment together with the relief now ranges from Rs 170 to Rs 283 per mensem." In para 9.6 the Commission said that the PF and Pension schemes are structurally different. Accordingly alternative ex-gratia reliefs were suggested : "We have received a number of suggestions from individuals, associations and other organisations in respect of the CPF scheme. It has been stated that the objective of both the schemes, viz. pension scheme and the CPF scheme being the same, there should not be differences in the matter of retirement benefits between the pensioners and the beneficiaries of the CPF. It has been urged that the liberalisation in the pension scheme needs to be appropriately extended to the beneficiaries under the CPF scheme. Since the schemes are structurally different, equality of benefits under the two schemes is not feasible. We are, however, of the view that the CPF beneficiaries who have retired on low scales of pay deserve some measure of relief. We according, by recommend that all the CPF beneficiaries who have retired prior to March 31, 1985 with a basic pay up to Rs 500 per mensem may be given an ex-gratia payment of Rs 300 per mensem which will be in addition to the benefits already received by them under the CPF scheme. The ex gratia payments and the periodic increases already received by those who retired on pay up to Rs 500 may be so adjusted that the those ex gratia amount ix not less than Rs 300. We further recommend that ex gratia amount of Rs 300 per mensem may be reviewed as and when dearness relief is sanctioned to pensioners." "9.7. Railways have suggested grant of ex gratia payment to the widows and dependent children of deceased employees covered by CPF scheme at 50 per cent of the rate for ex gratia payment. We agree and recommended accordingly for those getting pay upto Rs 500 per mensem. The eligibility of widow and minor children for the purpose of this relief may be the same as laid down under the pension rules." 9.8. Insofar as the CPF beneficiaries still in service on January 1, 1986 are concerned, we recommended that they should be deemed to have come over to the pension scheme on that date unless they specially opt out to continue under the CPF scheme. The CPF beneficiaries who decided to continue to remain under that scheme should not be eligible on retirement for ex gratia payment recommended by us for the CPF retirees. Government may, however, extend the benefit of DCRG to CPF beneficiaries in other departments on the same lines as in Railways." 9.9. Government may also consider the feasibility of giving an option to all other CPF retirees who are not covered under paragraph 9.6 above to come over to the pension scheme with effect from January 1, 1986 subject to their refunding to government the entire amount of government contribution inclusive of interest thereon credited to their provident fund account at the time of their retirement." 41. We have no doubt about the above recommendation receiving due consideration by the Union of India. The 12th option already given has to be viewed in this context. 42. The next question debated is that of financial implications. It is submitted that given the fact that the budget for the year 1990-91 for disbursement of pension is Rs 900 crores (as per page 11 of the budget of the Railway Revenue and Expenditure of the Central Government for 1990-91), the additional liability which would arise by giving relief to the petitioners would be insignificant in comparison. According to the petitioners as per their affidavit dated September 15, 1988, the additional liability would come to Rs 18 crores per annum and this figure would steadily decrease as the number of PF retirees diminishes every year due to the fact that this question arises only with respect to very old retirees, and a substantial number of them pass away every year. 43. The government in its affidavit dated September 21, 1988 has stated that the additional liability as far as the railway employees are concerned, would be Rs. 50 crores a year. This based on the assumption that there are 79,000 surviving PF retirees. Apart from the fact that this number of 79,000 was based on calculations made in 1988, and would be greatly reduced by this time, the petitioners submit that the actual number of survivors would only be about 38,000. Thus, the actual burden would be less than half. Further, even assuming that the figure of 79,000 put forth by the government is correct, the average annual expenditure per retiree for pension calculated by the government is incorrect as the calculation includes the non-recurring arrear payments for the year 1987-88. Taking the correct figures of total pension outlay and total number of beneficiaries the per capita pension expenditure per annum works out to Rs 4521. Multiplying this by 79,000 (assuming the figures of the Railways to Be correct) the annual expenditure comes to Rs 35.71 crores. This compared to the current budget of pension of Rs 900 crores, is quite insignificant and can be easily awarded by this court as was done in Nakara ((1983) 1 SCC 305 : 1983 SCC (L&S) 145 : (1983) 2 SCR 165), it is urged. 44. It is submitted in the alternative that if this Court feels that a positive direction cannot be made to the government in this regard, it is prayed that at least an option should be given to the respondents either to withdraw the benefit of switching over to pension from everyone or to give to the petitioners as well, so that the discrimination must go. 45. We are not inclined to accept either of these submissions. The PF retirees and pension retirees having not belonged to a class, there is no discrimination. In the matter of expenditure includible in Annual Financial Statement, this Court has to be loath to pass any order or give any direction, because of the division of functions between the three coequal organs of the government under the constitution. 46. Lastly, the question of feasibility of converting all living PF retirees to pension retirees was debated from the point of view of records and adjustments. Because of the view we have taken in the matter, we do not consider it necessary to express any opinion. 47. Mr. C. V. Francis in W.P. No. 1165 of 1989 argued the case more or less adopting the arguments of Mr. Shanti Bhushan. Mrs. Swaran Mahajan, in W.P. No. 1575 of 1968, submitted that the rule as to computed portion of the pension reviving after 15 years should be applied to PF retirees so that the corpus of Provident Fund dues received more than 15 years ago should be treated as computed portion of pension and be allowed to receive for adjustments against pension. In the view we have taken in this case it is not necessary to express any opinion on this question. 48. Mr. K. B. Datar for the respondent in W.P. No. 1575 of 1986 and W.P. No. 352 of 1989 more or less adopted the arguments of the learned Additional Solicitor General. 49. In result, all the writ petitions and the special leave petition are dismissed, but the petitioners being retirees, we make no order as to costs.