1996 INSC 1568 SUPREME COURT OF INDIA Rajender Singh Vs. Union of India (UOI) (Kuldip Singh Singh and S.Saghir Ahmad JJ.) 29.10.1996 ORDER The Text below is only a summarized version of the order pronounced Appellant designation changed after passing trade test but was given increased pay scale form earlier date. Supreme Court held appellant entitled to new pay scale with effect form date from when he passed test and his designation was changed.