2018 INSC 0557 1 REPORTABLE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTIO N Civil Appeal No. 8421 Of 2018 (Arising out of S.L.P. (Civil) No.12601 of 2018) STATE OF UTTAR PRADESH & ORS.    ..APPELLANTS VERSUS ACHAL SINGH            ..RESPONDENT WITH Civil Appeal No. 8422  of 2018 (Arising out of S.L.P. (Civil) No.18737 of 2018) Civil Appeal No. 8423 of 2018 (Arising out of S.L.P. (Civil) No.18739 of 2018) AND  Civil Appeal No. 8424 of 2018 (Arising out of S.L.P. (Civil) No.18741 of 2018) J U D G M E N T ARUN MISHRA, J. 1. Leave granted. 2 2. The   State   of   Uttar   Pradesh   in   the   appeals   is   aggrieved   by common judgment and order dated 29.11.2017 passed by the Division Bench of the High Court of Allahabad, allowing the writ petitions filed by   the   respondents   herein   seeking   voluntary   retirement   from   the Government services.  Directions were issued to treat the respondents to have retired from Government services with effect from 30.11.2017 and 31.12.2017. 3. The   main   question   for   consideration   before   us   is   as   to   whether under   Rule   56   of   the   Uttar   Pradesh   Fundamental   Rules   (hereinafter referred to as the “Fundamental Rules”) as amended, an employee has unfettered   right   to   seek   voluntary   retirement   by   serving   a   notice   of three   months   to   the   State   Government   or   whether   the   State Government   under   the   Explanation   attached   to   Rule   56   of   the Fundamental   Rules,   is   authorised   to   decline   the   prayer   for   voluntary retirement   in   the   public   interest   under   clause   (c)   of   Rule   56   of   the Fundamental Rules as applicable to the State of Uttar Pradesh. 4. The respondent ­ Dr. Achal Singh was working as Joint Director in   Medical,   Health   and   Family   Welfare,   Lucknow   Region,   Lucknow filed   an   application   dated   14.12.2016   for   voluntary   retirement   w.e.f. 31.3.2017.  Respondent – Dr. Ajay Kumar Tiwari was holding the post of   Joint   Director,   Medical,   Health   and   Family   Welfare,   Devi   Patan Mandal,   Gonda,   filed   an   application   on   28.2.2017   seeking   voluntary retirement   w.e.f.   31.5.2017.     Respondent   ­   Dr.   Rajendra   Kumar 3 Srivastava was working  as Senior Consultant, filed  an  application  for voluntary   retirement   on   15.4.2015   and   respondent   ­   Dr.   Rajiv Chaudhary   was   working   as   Senior   Consultant   at   District   Hospital, Raibareli,   he   sought   voluntary   retirement   by   filing   an   application   on 3.12.2016.     The   applications   remained   unattended   and   no   order   had been communicated, hence writ petitions were filed in the High Court. The   respondents­doctors   were   members   of   the   Provincial   Medical Services. 5. The   High   Court   in   the   impugned   judgment   and   order   has observed that it is the  responsibility   of  the  authorities to  monitor  the health   system   in   the   State   and   they   have   to   sincerely   examine   the issues   as   to   how   the   working   of   the   Government   hospitals   can   be improved   for   the   betterment   of   the   general   public   and   find   out   why doctors are opting for voluntary retirement every day.  The High Court also   observed   that   the   doctors   are   not   interested   in   joining   the Government   service   when   fresh   recruitments   take   place.     The   High Court has also noted that posts of Medical Officers are not being filled up  on  account of  non­availability  of  candidates.     The  High  Court  has further   noted   that   those   who   have   entered   into   Government   service are continuously opting for voluntary retirement from service causing serious   scarcity   of   doctors   in   Government   hospitals   and   Primary Health Centres. 4 6. The   High   Court   in   the   impugned   judgment   has   also   referred   to the   report   of   the   MCI   and   the   existing   proportion   of   one   doctor   per 2000   population.       In   fact,   the   number   of   doctors   is   much   smaller than   the   number   given   in   the   MCI   report.     The   High   Court   also observed that the doctors are being posted, in spite of scarcity, on the administrative   posts   that   causes   wastage   of   specialised   talent.     The High   Court   has   also   observed   that   the   authorities   must   provide adequate   infrastructure,   working   equipment,   and   a   proper   working environment. The hospitals should be made excellent centres of health care.     It   should   be   the   object   of   the   State   Government   to   provide doctors   with   good   opportunities   so   as   to   retain   them   in   services.     At the   same   time,   the   High   Court   has   also   observed   that   in   order   to enhance   the   better   medical   facilities   to   the   poor   and   needy   people,   it would   be   appropriate   to   maintain   a   balance   between   the   senior   and junior   doctors   in   each   Primary   Health   Centres   in   rural   and   urban areas.     There   is   a   need   to   provide   continuing   medical   education   to doctors   and   to   hold   conferences   and   seminars   to   exchange   the   latest views/opinions/knowledge   etc.   and   their   performance   in   such   events should   also   be   considered   for   promotion   etc.     At   the   same   time,   the High   Court   has   allowed   the   writ   petitions   and   treated   the   doctors   to have retired voluntarily on the dates specified. Aggrieved thereby, the State has come up in these appeals. 5 7. It   was   urged   by   Mr.   P.N.   Mishra,   learned   senior   counsel appeared   on   behalf   of   appellant   that   as   per   Explanation   attached   to Rule   56   of   the   Fundamental   Rules   as   amended   in   the   State   of   Uttar Pradesh,   it   was   open   to   the   State   Government   to   take   a   decision whether   to   retire   an   employee   voluntarily   under   Rule   56(a)   duly considering   the   public   interest   or   decline   the   applications   for voluntary retirement.  It was also submitted that there is no automatic retirement on the expiry of the period of notice of three months served under Rule 56 as applicable in the State of Uttar Pradesh.   There has to   be   an   express   order   granting   permission   to   retire   voluntarily,   only thereafter an employee can be said to have retired voluntarily.     There is a scarcity of doctors in the Provincial Health Services in the State of Uttar   Pradesh,   thus,   the   State   Government   has   not   accepted   the applications   for   voluntary   retirement.     The   directions   issued   by   the High   Court   is   based   on   a   misinterpretation   of   Rule   56   of   the Fundamental Rules and is against the public interest. 8. It was contended by learned senior counsel appearing on behalf of   the   appellants   that   in   the   case   of   Dr.   Achal   Singh,   the   State Government   has   passed   the   order   on   31.5.2017.     The   prayer   for voluntary retirement was rejected on the ground of lack of specialised doctors   and   in   public   interest   and   the   notice   seeking   voluntary retirement   under   Rule   56   was   rejected   and   in   other   cases,   the applications  were  kept  pending.  They  further  contended  that  Rule  56 6 contemplates a notice and not a request for voluntary retirement.   An employee   is   not   required   to   give   reason   while   giving   a   notice   for voluntary   retirement   and   in   any   such   event,   such   reasons   are   not justiciable.     It   is   a   prerogative   of   the   employee   to   seek   voluntary retirement.  The right of the employee to retire voluntarily corresponds with   the   right   of   the   State   Government   to   retire   him   in   the   case   of deficiency in services.  As held in  Dinesh Chandra Sangma vs. State of Assam,   (1977) 4 SCC 441, the rule provides right to retire and not to seek   it.     The   acceptance   of   the   appointing   authority   is   required   only when   the   disciplinary   enquiry   is   pending   and   its   pendency   has   been communicated to the employee.  Once notice of three months is given, the   doctor   is   deemed   to   have   retired   and   any   action   of   attempting   to reject   the   notice   of   voluntary   retirement   after   the   said   date   is ineffective   in   law.     The   decision   has   to   be   taken   within   a   period   of three   months,   otherwise,   the   employee   is   automatically   deemed   to have   retired   on   the   lapse   of   three   months’   period.     It   was   contended that the court not to interfere with the principle of certainty of rule of law   may   be   applied   and   long­standing   precedent   of   Dinesh   Chandra Sangma   (supra)   may   not   be   dislodged   and   be   applied   to   the   cases   at hand.     The   only   condition   of   voluntary   retirement   is   fulfilled   after completion of 20 years of service and if it is allowed, it does not affect the availability of doctors.  The State has not taken care to recruit the doctors.     It   is   not   permissible   to   withhold   the   order   of   voluntary 7 retirement.     In   case   this   Court   does   not   agree   with   the   decision rendered   in   Dinesh   Chandra   Sangma   (supra),   the   matter   may   be referred   to   a   larger   Bench.     The   view   taken   by   the   High   Court   in   the impugned   judgment   and   order   may   be   affirmed   with   the   rider   of   an imposition of the moratorium to balance the equities. 9. In   order   to   appreciate   the   rival   submissions,   it   is   necessary   to consider   the   Fundamental   Rules   as   amended   in   the   State   of   Uttar Pradesh.     The   same   is   somewhat   different   from   the   rules   framed   in other States.   Rule 56 of Fundamental Rules as amended in the State of Uttar Pradesh, is extracted hereunder: “56.(a)     Except   as   otherwise   provided   in   this   Rule,   every Government   servant   other   than   a   Government   servant   in inferior service shall retire from service on the afternoon of the last day of the month in which he attains the age of fifty eight years.     He   may   be   retained   in   service   after   the   date   of compulsory retirement with the sanction of the Government on public   grounds   which   must   be   recorded   in   writing,   but   he must  not  be  retained  after  the  age  of  60  years 1   except  in  very special circumstances. (b)     A   Government   servant   in   inferior  service   shall   retire   from service on the afternoon of the last day of the month in which he  attains  the  age   of  sixty  years.    He   must  not  be   retained  in service   after   that   date,   except   in   very   special   circumstances and with sanction of the Government. (c)  Notwithstanding anything contained in clause (a) or clause (b), the appointing authority may, at any time by notice to any Government   servant   (whether   permanent   or   temporary), without   assigning   any   reason,   require   him   to   retire   after   he attains the age of fifty years or such Government servant may by   notice   to   the   appointing   authority   voluntarily   retire   at   any time   after   attaining   the   age   of   forty­five   years   or   after   he   has completed qualifying service of twenty years. 1 In   the   Medical,   Health   and   Family   Welfare   Department   in   State   Medical   and   Health Services, the retirement age of Medical Officers in public interest has been approved as 62 years in place of 60 years with certain conditions vide Notification No.2324/SEC­2­5­2017­ 7(237)/2014 dated 31.5.2017. 8 (d)  the period of such notice shall be three months: Provided that­ (i)     any   such   Government   servant   may   by   order   of   the appointing   authority,   without   such   notice   or   by   a   shorter notice,  be retired  forthwith at  any  time after attaining the  age of fifty years, and on such retirement the Government servant shall   be   entitled   to   claim   a   sum   equivalent   to   the   amount   of his pay plus allowances, if any, for the period of the notice, or as   the   case   may   be,   for   the   period   by   which   such   notice   falls short   of   three   months,   at   the   same   rates   at   which   he   was drawing immediately before this retirement; (ii)     it   shall   be   open   to   the   appointing   authority   to   allow   a Government   servant   to   retire   without   any   notice   or   by   a shorter   notice   without   requiring   the   Government   servant   to pay any penalty in lieu of notice: Provided   further   that   such   notice   given   by   the   Government servant   against   whom   a  disciplinary   proceeding  is   pending  or contemplated,   shall   be   effective   only   if   it   is   accepted   by   the appointing   authority,   provided   that   in   the   case   of   a contemplated   disciplinary  proceeding  the   Government   servant shall be informed before the expiry of his notice that it has not been accepted: Provided   also   that   the   notice   once   given   by   a   Government servant under clause (c) seeking voluntary retirement shall not be   withdrawn   by   him   except   with   the   permission   of   the appointing authority. (e)     A   retiring   pension   shall   be   payable   and   other   retirement benefits,   if   any,   shall   be   available   in   accordance   with   and subject   to   the   provisions   of   the   relevant   Rules   to   every Government   servant   who   retires   or   is   required   or   allowed   to retire under this rule. Provided   that   where   a   Government   servant   who   voluntarily retires   or   is   allowed   voluntarily   to   retire   under   this   rule   the appointing   authority   may   allow   him,   for   the   purposes   of pension and gratuity, if any, the benefit of additional service of five years or of such period as he would have served if he had continued   till   the   ordinary   date   of   his   superannuation, whichever be less; Explanation.­   (1)     The   decision   of   the   appointing   authority under clause (c) to require the Government servant to retire as specified   therein   shall   be   taken   if   it   appears   to   the   said authority to be in public interest, but nothing herein contained shall be construed to require any recital, in the order, of such decision having been taken in the public interest. (2)     In   order   to   be   satisfied   whether   it   will   be   in   the   public interest to require a Government servant to retire under clause 9 (c),   the   appointing   authority   may   take   into   consideration   any material   relating   to   the   Government   servant   and   nothing herein   contained   shall   be   construed   to   exclude   from consideration – (a)  any entries relating to any period before such Government servant was allowed to cross any efficiency bar or before he was   promoted   to   any   post   in   an   officiating   or   substantive capacity or on an ad hoc basis; or (b) any   entry   against   which   a   representation   is   pending, provided   that   the   representation   is   also   taken   into consideration along with the entry; or (c) any   report   of   the   Vigilance   Establishment   constituted under   the   Uttar   Pradesh   Vigilance   Establishment   Act, 1965. (2A)   Every   such   decision   shall   be   deemed   to   have   been   taken in the public interest. (3)     The   expression   appointing   authority   means   the   authority which   for   the   time   being   has   the   power   to   make   substantive appointments   to   the   post   or   service   from   which   the Government   servant   is   required   or   wants   to   retire;   and   the expression ‘qualifying service' shall have the same meaning as in the relevant Rules relating to retiring pension. (4)     Every   order   of   the   appointing   authority   requiring   a Government  servant  to  retire  forthwith  under  the  first  proviso to clause (d) of this rule shall have effect from the afternoon of the date of its issue, provided that if after the date of its issue, the Government servant concerned,  bona fide  and in ignorance of that order, performs the duties of his office his acts shall be deemed   to   be   valid   notwithstanding   the   fact   of   his   having earlier retired.” Reading   of   the   aforesaid   rule   makes   it   clear   that   an   employee can be retired by the Government after he attains the age of 50 years or   Government   servant   may   voluntarily   retire   at   any   time   after attaining   the   age   of   45   years   or   after   he   has   completed   qualifying service of 20 years under Rule 56(c).  It is provided in the Rule 56 that Government may retire a Government servant without any notice or by serving   a   shorter   notice   and   on   such   retirement,   the   Government servant   shall   be   entitled   to   claim   a   sum   equivalent   to   the   amount   of 10 his   pay   plus   allowances,   if   any,   for   the   period   of   notice   or   for   the period it falls short of three months at the same rates at which he was drawing   immediately   before   his   retirement.     It   is   also   open   to   the Government   to   allow   a   Government   servant   to   retire   without   any notice   or   by   a   shorter   notice   without   requiring   the   Government servant to pay any penalty in lieu of notice.   The proviso to Rule 56(d) makes it clear that the notice given by the Government servant against whom   a   disciplinary   proceeding   is   pending   or   contemplated,   shall   be effective only if it is accepted by the appointing authority and provided that   in   case   of   a   contemplated   disciplinary   proceeding,   the Government  servant   shall   be   informed   before   the   expiry   of   the   notice that it has not been accepted. It is also provided that once a notice is given by a Government servant seeking voluntary retirement shall not be   withdrawn   by   him   except   with   the   permission   of   the   appointing authority.  Rule  56(e)   provides  that  pension   and  other   retiral   benefits   shall be available to every Government servant, who retires or is required or allowed   to   retire   under   the   rule.     Proviso   to   Rule   56(e)   provides   that appointing  authority  at its  discretion  may  allow  benefits of additional service   of   5   years   to   such   employees   who   voluntarily   retires   or   is allowed voluntarily to retire under the rule for the purposes of pension and   gratuity   or   of   such   period   as   he   would   have   served   if   he   had continued till the ordinary date of his superannuation. 11 10. The   explanation   attached   to   Rule   56   makes   it   clear   that   the decision   of   the   appointing   authority   under   clause   (c)   of   Rule   56   to retire a Government servant shall be taken if it appears to be in public interest.     The   explanation   is   applicable   to   both   the   exigencies   viz., when   Government   retires   an   employee   or   when   an   employee   seeks voluntary   retirement,   not   only   when   Government   desires   to   retire   an employee  in  public  interest.    The  Explanation  attached  to  Rule  56  as applicable in the State of Uttar Pradesh is clear and precise. 11. In our opinion, whether voluntary retirement is automatic or an order   is   required   to   be   passed   would   depend   upon   the   phraseology used   in   a   particular   rule   under   which   retirement   is   to   be   ordered   or voluntary retirement is sought.  The factual position of each and every case   has   to   be   seen   along   with   applicable   rules   while   applying   a dictum   of   the   Court   interpreting   any   other   rule   it   should   be   Pari Materia.     Rule   56(2)   deals   with   the   satisfaction   of   the   Government  to require a Government servant to retire in the public interest.   For the purpose,   the   Government   may   consider   any   material   relating   to Government servant and may requisition any report from the Vigilance Establishment. 12.   The   respondents   have   relied   on   dictum   in   Dinesh   Chandra Sangma vs. State of Assam,  (1977) 4 SCC 441, a three­Judge Bench of this Court observed as under: 12 “7.   Before   we   proceed   further   we   may   read   F.   R.   56   as amended: F.R.56(a)   The   date   of   compulsory   retirement   of   a Government   servant   is   the   date   on   which   he attains the age of 55 years. He may be retained in service   after   this   age   with   sanction   of   the   State Government   on   public   grounds   which   must   be recorded   in   writing   and   proposals   for   the retention of a Government servant in service after this   age   should   not   be   made   except   in   very special circumstances. (b)   Notwithstanding   anything   contained   in   these rules   the   appropriate   authority   may,   if   he   is   of the   opinion   that   it   is   in   the   public   interest   to   do so,   retire   Government   servant   by   giving   him notice of not less than three months in writing or three months' pay and allowances in lieu of such notice,   after   he   has   attained   fifty   years   of   age   or has   completed   25   years   of   service,   whichever   is earlier. (c) Any Government servant may, by giving notice of   not   less   than   three   months   in   writing   to   the appropriate authority, retire from service after he has   attained   the   age   of   fifty   years   or   has completed   25   years   of   service,   whichever   is earlier. It   is   clear   from   the   above   that   under   F.   R.   56(b)   the Government   may   retire   a   Government   servant   in   the   public interest by giving him three months' notice in writing or three months'   pay   and   allowances   in   lieu   thereof   after   he   has attained   the   age   of   fifty   years   or   has   completed   25   years   of service, whichever is earlier. 8.   As   is   well­known   Government   servants   hold   office   during the pleasure of the President or the Governor, as the case may be,   under   Article   310   of   the   Constitution.   However,   the pleasure doctrine under Article 310 is limited by Article 311(2). It is clear that the services of a permanent Government servant cannot   be   terminated   except   in   accordance   with   the   rules made   under   Article   309   subject   to   Article   311(2)   of   the Constitution   and   the   Fundamental   Rights.   It   is   also   well­ settled   that   even   a   temporary   Government   servant   or   a probationer   cannot   be   dismissed   or   removed   or   reduced   in rank   except   in   accordance   with   Article   311(2).   The   above doctrine   of   pleasure   is   invoked   by   the   Government   in   the public   interest   after   a   Government   servant   attains   the   age   of 50   years   or   has   completed   25   years   of   service.   This   is constitutionally   permissible   as   compulsory   termination   of 13 service   under   F.R.   56   (b)   does   not   amount   to   removal   or dismissal   by   way   of   punishment.   While   the   Government reserves its right to compulsorily retire a Government servant, even   against   his   wish,   there   is   a   corresponding   right   of   the Government servant under F. R. 56(c) to voluntarily retire from service   by   giving   the   Government   three   months'   notice   in writing.   There   is   no   question   of   acceptance   of   the   request   for voluntary retirement by the Government when the Government servant   exercises   his   right   under   F.   R.   56(c).   Mr.   Niren   De   is therefore right in conceding this position. *** *** *** 13.   F.R.   56   is   one   of   the   statutory   rules   which   binds   the Government as well as the Government servant. The condition of service  which is envisaged  in Rule 56(c)  giving  an option in absolute   terms   to   a   Government   servant   to   voluntarily   retire with   three   months'   previous   notice,   after   he   reaches   50   years of   age   or   has   completed   25   years   of   service,   cannot   therefore be   equated   with   a   contract   of   employment   as   envisaged   in Explanation 2 to Rule 119. 14.   The   field   occupied   by   F.   R.   56   is   left   untrammelled   by Explanation   2   to   Rule   119.   The   words   "his   contract   of employment" in Explanation 2 are clinching on the point. *** *** *** 17. The High Court committed an error on law in holding that consent of the Government was necessary to give legal effect to the   voluntary   retirement   of   the   appellant   under   F.R.   56(c). Since   the   conditions   of   F.R.   56(c)   are   fulfilled   in   the   instant case,   the   appellant   must   be   held   to   have   lawfully   retired   as notified by him with effect from August 2, 1976. 13. It   was   submitted   that   despite   the   absence   of   any   identical language,   the   rule   involved   in   Dinesh   Chandra   Sangma   (supra)   is comparable with Uttar Pradesh Fundamental Rules and therefore, the judgment is binding.  The submission based upon the same cannot be accepted   and   Rule   56(b)(c)   came   up   for   consideration   was   somewhat different and there was no such Explanation to Rule 56. 14 14. In   Dinesh   Chandra   Sangma   (supra)   he   was   the   District   and Sessions   Judge   at   Dibrugarh   in   the   State   of   Assam.     On   account   of domestic troubles, he did not want to continue after attainment of the age  of 50 years.   He served a notice under Rule 56(c) as amended by the   Governor   of   Assam   under   Article   309   of   the   Constitution   by notification   dated   22.7.1975.     The   formal   notice   was   served   upon   by him.     The   Government   allowed   him   to   retire   from   the   State Government Service  and then there  were  certain  developments in  the Government   and   Government   sought   to   retrace   its   steps   and   passed an order on 28.7.1976, countermanding its earlier order allowing him to  retire  from  service.   The High  Court  dismissed  the writ application filed   by   him.     The   Fundamental   Rule   as   applicable   in   the   State   of Assam   came   up   for   consideration.     In   our   opinion,   it   was   quite different.     It   is   provided   in   the   Fundamental   Rule   56(b)   as   applicable in   the   State   of   Assam   that   public   interest   was   germane   when   a Government servant retires.   Under Rule 56(c), a Government servant may   retire   by   giving   notice   of   not   less   than   three   months.     Hence   it was observed that there was no question of acceptance of the request for   voluntary   retirement   by   the   Government   when   the   Government servant   exercises   his   right   under   Rule   56(c).     Not   only   the   rule   was different   it   was   passed   on   the   concession   also,   however,   the Explanation   given   to   Rule   56   in   the   State   of   Uttar   Pradesh   makes   it completely   different   and   the   provisions   in   F.R.56(c)   is   also   quite 15 different.     The   rules   as   applicable   in   Assam   for   the   purpose   of retirement by the Government is contained in F.R.56(b) which require retirement   in   public   interest   whereas   no   such   rider   exist   in   F.R.56(c) when employee seek voluntary retirement, whereas rule in the State of Uttar   Pradesh   both   provisions   are   conjointly   read   not   only   the language   is   different   and   the   explanation   makes   out   the   whole difference. 15. The Explanation attached to Rule 56 as applicable in the State of Uttar   Pradesh   makes   it   clear   that   when   a   decision   is   taken   by   the authority under clause (c) of Rule 56, the right of an employee to retire cannot be said to be absolute as in the case of resignation, voluntary retirement is with retiral benefits whereas it may not necessarily follow in   case   of   resignation.   The   decision   under   the   rules   in   U.P.   is   to   be based   upon   considering   the   public   interest,   whether   it   is   a   case   of retirement   by   the   Government   or   a   case   of   a   Government   servant seeking   voluntary   retirement.     The   decision   rendered   in   Dinesh Chandra   Sangma   (supra)   is   distinguishable   and   was   based   on   the differently couched rule.  The Explanation added makes the provisions different   in   the   State   of   Uttar   Pradesh.     The   decision   in   the   case   of Dinesh   Chandra  Sangma  (supra)   cannot be  said  to   be  operative  being quite distinguishable. 16 16. Reliance   has   also   been   placed   by   the   learned   counsel   for   the respondents on the decision rendered by this Court in   B.J. Shelat vs. State of Gujarat , (1978) 2 SCC 202.  The Court observed thus:   “7.   Rule   161   of   the   Bombay  Civil   Services   Rules   provides   for the retirement of Government servants before attaining the age of superannuation. Rule 161(1)(aa) provides­ Notwithstanding anything contained in clause (a) : (1)   An   appointing   authority   shall,   if   he   is   of   the opinion   that   it   is   in   the   public   interest   so   to   do, have the absolute right  to retire any Government servant to whom clause  (a)  applies by giving him notice of not less than three months in writing or three months’ pay and allowances in lieu of such notice: * * * * * Sub­rule (2)(ii) is as follows: Any   Government   servant   to   whom   clause   (a) applies   may,   by   giving   notice   of   not   less   than three   months   in   writing   to   the   Appointing Authority, retire from service … and in any other case, after he has attained the age of 55 years. There   is   no  dispute  that  the  Rule  applicable   is  Rule   161 (2)(ii) and the appellant is entitled to retire by giving a notice of not   less   than   3   months   after   he   has   attained   the   age   of   55 years.   Under   Rule   161(1)(aa)(1)   the   appointing   authority   has an   absolute   right   to   retire   any   Government   servant   to   whom clause (a) applies in public interest by giving him notice of not less   than   three   months   in   writing   or   three   months’   pay   and allowances in lieu of such notice. But the Government servant has   no   such   absolute   right.   A   right   is   conferred   on   the Government   servant   under   Rule   161(2)(ii)   to   retire   by   giving not   less   than   three   months’   notice   on   his   attaining   the prescribed age. Such a right is subject to the proviso which is incorporated   to   the                                 sub­section   which   reads   as follows: Provided   that   it   shall   be   open   to   the   appointing authority   to   withhold   permission   to   retire   to   a Government servant who is under suspension, or against   whom   departmental   proceedings   are pending or contemplated, and who seeks to retire under this sub­clause. 17 But for the proviso, a  Government servant would be at liberty to' retire by giving not less than three months’ notice in writing to   the   appointing   authority   on   attaining   the   prescribed   age. This   position   has   been   made   clear   by   this   Court   in   Dinesh Chandra Sangma v. State of Assam, (1977) 4 SCC 441, where the   Court   was   considering   the   effect   of   the   (Assam) Fundamental   Rule   56(c)   which   confers   right   on   the Government   servant   to   voluntary   retire.   Rule   56(c)   of   the (Assam) Fundamental Rules runs as follows : (c)   Any   Government   servant   may,   by   giving notice   of   not   less   than   three   months   in   writing to   the   appropriate   authority,   retire   from   service after he has attained the age of fifty years or has completed   25   years   of   service,   whichever   is earlier. On   a   construction   of   the   Rule   this   Court   held   that   the condition of service which is envisaged in Rule 56(c) giving an option   in   absolute   terms   to   a   Government   servant   to voluntarily   retire   with   three   months'   previous   notice,   after   he reaches   50   years   of  age  or  has  completed   25   years   of   service, cannot be equated with a contract of employment as envisaged in Explanation 2 to Rule 119 of the Defence of India Rules and that   Rule   56   is   a   statutory   condition   which   operated   in   law without reference to a contract of employment and when once the   conditions   of   Fundamental   Rule   56(c)   are   fulfilled   the Government servant must be held to have lawfully retired. But for  the   proviso   to   Rule   161(2)(ii),   the   decision   of   this   Court   in the   case   cited   above   would   be   applicable   and   the   right   would have   been   absolute.   But   the   proviso   has   restricted   the   right conferred   on   the   Government   servant.   Under   the   proviso   it   is open   to   the   appointing   authority   to   withhold   permission   to retire   to   a   Government   servant   when   (1)   he   is   under suspension, or (2) against whom departmental proceedings are pending or contemplated. Thus the permission to retire can be withheld   by   the   appointing   authority   either   when   the Government   servant   is   under   suspension   or   against   whom departmental proceedings are pending or contemplated. It was submitted   on   behalf   of   the   appellant   that   admittedly   he   was not under suspension on the date when he attained the age of 55   years   and   that   no   departmental   proceedings   were   pending or contemplated against him as required under the proviso. No departmental   proceeding   was   pending   but   on   the   facts   one cannot say that a proceeding was not under contemplation. *** *** *** 9.   Mr.   Patel   next   referred   us   to   the   meaning   of   the   word "withhold"   in   Webster's   Third   New   International   Dictionary which   is   given   as   "hold   back"   and   submitted   that   the permission should be deemed to have been withheld if it is not 18 communicated.   We   are   not   able   to   read   the   meaning   of   the word   "withhold"   as   indicating   that   in   the   absence   of   a communication   it   must   be   understood   as   the   permission having been withheld.” The   rule   which   came  up   for   consideration  in   B.J.   Shelat   (supra) was   the   Rule   161   of   Bombay   Civil   Services   Rules,   1959.   The   Rule 161(1)   (aa)   provides   that   appointing   authority   may   retire   a Government   servant   in   public   interest   by   giving   him   a   notice   of   not less   than   three   months   or   three   months’   pay   and   allowances   in   lieu thereof.   Rule 161(2)(ii) did not employ the word public interest when the   Government   servant   seeks   voluntary   retirement.     This   has   been added   to   the   Rule   applicable   in   the   State   of   Uttar   Pradesh.     Neither there   is   any   provision   in   the   aforesaid   rules   that   require   to   pass   an order   to   decide   an   application   by   a   Government   servant   seeking voluntary   retirement   that   too   considering   the   public   interest.     Under the   rules,   it   was   open   to   the   appointing   authority   to   withhold   the permission to retire a Government servant who is under suspension or against whom the departmental enquiry was pending or contemplated. The rules considered by this Court in  B.J. Shelat (supra)  were different and did not contain the provision like Explanation as incorporated in the Fundamental Rule 56 as applicable in the State of Uttar Pradesh. In that context, the discussion has been made and cannot be applied to a rule differently couched in U.P. 19 17. Reliance was also placed on the decision rendered by this Court in   State   of   Bombay   vs.   United   Motors,   AIR   1953   SC   252   and   Bengal Immunity   vs.   State   of   Bihar,   AIR   1955   SC   661,   in   which   it   has   been observed   that   Explanation   can   be   read   as   proviso   and   it   explain   the scope  of the main provision and the Explanation  becomes part of the main section.  There is no dispute with the aforesaid proposition.  The Explanation   in   rules   in   question   has   to   be   applied   to   both   the situations as contemplated in Rule 56(c) and is applicable to both the exigencies   not   only   when   Government   decides   to   retire   an   employee, but   also   applicable   where   voluntary   retirement   is   sought   by   an employee.  It cannot be said that no further restriction by explanation has   been   added   in   a   case   where   an   employee   has   decided   to   obtain voluntary   retirement.     The   public   interest   is   the   prime   consideration on   which   authority   has   to   decide   such   a   prayer   as   per   the   rules applicable in the State of Uttar Pradesh. 18. It   was   also   urged   that   principles   of   certainty   of   rule   of   law   are squarely applicable in the present case.   Reliance has been placed on the   decision   of   State   of   Haryana   vs.   S.K.   Singhal,   (1999)   4   SCC   293. This Court considered Rule 5.32(b) of the Punjab Civil Services Rules and observed thus:   “6.   The   said   rule   5.32(B)   of   the   Punjab   Civil   Service   Rules, (Vol.II) reads as follows: “Rule   5.32(B)(1)   At   any   time   a   government employee   has   completed   twenty   years’   qualifying service, he may, by giving notice of not less  than 20 three   months   in   writing   to   the   appointing authority   retire   from   service.   However,   a government   employee   may   make   a   request   in writing   to   the   appointing   authority   to   accept notice   of   less   than   three   months   giving   reason therefor.   On   receipt   of   a   request,   the   appointing authority   may   consider   such   request   for   the curtailment   of   the   period   of   notice   of   three months   on   merits   and   if   it   is   satisfied   that   the curtailment  of  the   period  of  notice   will  not  cause any administrative inconvenience,  the appointing authority   may   relax   the   requirement   of   notice   of three   months   on   the   condition   that   the government   employee   shall   not   apply   for commutation   of   a   part   of   his   pension   before   the expiry of the period of notice of three months. (2) The notice of voluntary retirement given under sub­rule   (1)   shall   require   acceptance   by   the appointing   authority   subject   to   Rule   2.2,   of Punjab Civil Services Rules Vol.II : Provided   that   where   the   appointing   authority does   not   refuse   to   grant   the   permission   for retirement   before   the   expiry   of   the   period specified   in   sub­rule   (1)   supra,   the   retirement shall   become   effective   from   the   date   of   expiry   of the said period: Provided   further   that   before   a   government employee   gives   notice   of   voluntary   retirement with   reference   to   sub­rule   (1)   he   should   satisfy himself   by   means   of   a   reference   to   the appropriate   authority   that   he   has,   in   fact, completed   twenty   years’   service   qualifying   for pension.” *** *** *** 8.   It   will   be   noticed   that   under   Rule   5.32(B),   a   government employee   who   has   completed   20   years   of   qualifying   service may,   by   giving   notice   of   not   less   than   3   months   in   writing   to the appointing authority, retire from service. There is provision for   requesting   for   relaxation   of   the   notice   period   of   3   months and   for   consideration   thereof.   As   to   what   the   appointing authority   is   to   do   is   governed   squarely   by   sub­rule   (2).   That sub­rule   states   that   the   notice   of   voluntary   retirement   given under sub­rule (1) "shall" require acceptance by the appointing authority subject to Rule 2.2 of the Punjab Civil Services Rules (Vol.II). Acceptance of the request is subject to Rule 2.2 of the Rules.   But   the   proviso   to   sub­rule   (2)   of   Rule   5.32(B)   states that if the permission to retire is not refused within the period 21 specified   in  sub­rule  (1),  the   retirement  shall   become   effective from the date of expiry of the period. Therefore, it is clear that if a  person has  completed 20 years  qualifying service and  has given a notice under Rule 5.32(B) of 3 months (or if his request for relaxation of 3 months is accepted), then the request "shall" be accepted subject to invoking the provision of Rule 2.2 of the Punjab Civil Services Rules (Vol.II). Under Rule 2.2, the "future good conduct" of an employee is an implied condition of every grant of pension. In other words, what all it means is that even if   the   acceptance   of   the   voluntary   retirement   is   mandatory, there is an obligation cast on the retired employee to maintain good   conduct   after   such   retirement.   The   words   "future   good conduct"  mean good  conduct after retirement. If  the  employee does   not   continue   to   maintain   good   conduct   after   retirement, then the Government can withhold or withdraw the pension or a  part  of  it  in  case  he is  convicted   of  serious  crime  or  in  case he be guilty of grave misconduct. Such  a decision  to  withhold or   withdraw   the   whole   or   part   of   pension   would   be   final   and conclusive, that is to say, so far as the governmental hierarchy is concerned. It will be noticed that Rule 2.2 does not obstruct the   voluntary   retirement   to   come   into   force   automatically   on the   expiry   of   3   months   and   it   only   enables   withdrawal   or withholding   of   pension   subject   to   certain   conditions,   to   a retired employee. 9.   The   employment   of   government   servants   is   governed   by rules.   These   rules   provide   a   particular   age   as   the   age   of superannuation.   Nonetheless,   the   rules   confer   a   right   on   the Government to compulsorily retire an employee before the age of   superannuation   provided   the   employee   has   reached   a particular   age   or  has   completed   a   particular   number   of   years of qualifying service in case it is found that his service has not been   found   to   be   satisfactory.   The   rules   also   provide   that   an employee   who   has   completed   the   said   number   of   years   in   his age   or   who   has   completed   the   prescribed   number   of   years   of qualifying  service   could   give   notice   of,   say,   three   months   that he   would   voluntarily  retire   on   the   expiry   of   the   said   period   of three   months.   Some   Rules   are   couched   in   language   which results in an automatic retirement of the employee upon expiry of   the   period   specified   in   the   employee's   notice.   On   the   other hand, certain rules in some other departments are couched in language   which   makes   it   clear   that   even   upon   expiry   of   the period  specified   in  the   notice,   the   retirement   is   not  automatic and an express order granting permission is required and has to be communicated. The relationship of master and servant in the   latter   type   of   rules   continues   after   the   period   specified   in the   notice   till   such   acceptance   is   communicated;   refusal   of permission   could   also   be   communicated   after   3   months   and the   employee   continues   to   be   in   service.   Cases   like   Dinesh Chandra   Sangma   v.   State   of   Assam,   (1977)   4   SCC   441,   B.J. Shelat   v.   State   of   Gujarat,   (1978)   2   SCC   202   and   Union   of 22 India v. Sayed Muzaffar Mir, (1995) Supp (1) SCC 76 belong to the former category where it is held that upon the expiry of the period,   the   voluntary   retirement   takes   effect   automatically   as no  order  of   refusal   is   passed   within   the   notice   period.   On   the other hand H.P. Horticultural Produce Marketing & Processing Corpn.   Ltd.   v.   Suman   Behari   Sharma,   (1996)   4   SCC   584 belongs   to   the   second   category   where   the   bye­laws   were interpreted as not giving an option "to retire" but only provided a   limited   right   to   "seek"   retirement   thereby  implying  the   need for   a   consent   of   the   employer   even   if   the   period   of   the   notice has   elapsed.   We   shall   refer   to   these   two   categories   in   some detail. *** *** *** 13. Thus, from the aforesaid three decisions it is clear that if   the   right   to   voluntarily   retirement   is   conferred   in   absolute terms   as   in   Dinesh   Chandra   Sangma   case   by   the   relevant rules and there is no provision in rules to withhold permission in   certain   contingencies   the   voluntary   retirement   comes   into effect automatically on the expiry of the period specified in the notice.   If,   however,   as   in   B.J.   Shelat   case   and   as   in   Sayed Muzaffar   Mir   case,   the   concerned   authority   is   empowered   to withhold permission to retire if certain conditions exist, viz., in case   the   employee   is   under   suspension   or   in   case   a departmental enquiry is pending or is contemplated, the mere pendency   of   the   suspension   or   departmental   enquiry   or   its contemplation   does   not   result   in   the   notice   for   voluntary retirement   not   coming   into   effect   on   expiry   of   the   period specified.   What   is   further   needed   is   that   the   concerned authority   concerned   must   pass   a   positive   order   withholding permission   to   retire   and   must   also   communicate   the   same   to the   employee   as   stated   in   B.J.   Shelat     case   and   in   Sayed Muzaffar   Mir   case   before   the   expiry   of   the   notice   period. Consequently,   there   is   no   requirement   of   an   order   of acceptance   of  the  notice   to  be   communicated  to  the  employee nor   can   it   be   said   that   non­communication   of   acceptance should be treated as amounting to withholding of permission. *** *** *** 18. In   the   case   before   us   sub­rule   (1)   of   Rule   5.32(B) contemplates   a   “notice   to   retire”   and   not   a   request   seeking permission to retire. The further "request" contemplated by the sub­rule   is   only   for   seeking   exemption   from   the   3   months’ period.   The   proviso   to   sub­rule   (2)   makes   a   positive   provision that   "where   the   appointing   authority   does   not   refuse   to   grant the   permission   for   retirement   before   the   expiry   of   the   period specified in Sub­rule (1), the retirement shall become  effective from   the   date   of   expiry   of   the   said   period.   The   case   before   us stands   on   a   stronger   footing   than   Dinesh   Chandra   Sangma case   so   far   as   the   employee   is   concerned.   As   already   stated 23 Rule  2.2  of  Punjab  Civil  Service   Rules  Vol.II  only  deals  with  a situation   of   withholding   or   withdrawing   pension   to   a   person who has already retired.” 19. Rule   5.32(b)(2)   of   Punjab   Rules   clearly   provide   that   where   the appointing authority does not refuse to grant the permission to retire before   the   expiry   of   the   period   in   sub­rule   (1),   the   retirement   shall become effective from the date of the expiry of the said date.   There is no   such   provision   of   notice   becoming   effective   from   the   date   of   the expiry   of   the   period   in   the   Fundamental   Rules   as   applicable   to   the State   of   Uttar   Pradesh.       In   the   context   of   the   proviso,   the   notice becomes effective from the date of expiry of the period, in that context this   Court   has   made   observations   in   the   aforesaid   dictum   that   Rule 2.2   does   not   obstruct   the   voluntary   retirement   to   come   into   force automatically on the expiry of three months. 20.   In   the   State   of   Haryana   (supra) ,   this   Court   also   observed   that some   rules   are   couched   in   language,   which   results   in   an   automatic retirement   of   the   employee   upon   the   expiry   of   the   period   specified   in the employee’s notice.  On the other hand, certain rules in some other departments   are   couched   in   the   language   which   makes   it   clear   that even upon expiry of the period specified in the notice, the retirement is not   automatic   and   an   express   order   granting   permission   is   required and has to be communicated.  The relationship of master and servant in   the   latter   type   of   rules   continues   after   the   period   specified   in   the 24 notice   till   such   acceptance   is   communicated   and   the   refusal   of permission   could   also   be   communicated   after   three   months   and   the employee   continues   to   be   in   service.     It   is   the   aforesaid   later observations made by this Court, which are squarely applicable to the rule in question as applicable in the State of Uttar Pradesh. 21. In   Himachal   Pradesh   Horticultural   Produce   Marketing   & Processing   Corporation   Ltd.   vs.   Suman   Behari   Sharma   (1996)   4   SCC 584,   the   Court   considered   the   language   employed   in   the   applicable bye­laws.   It   was   observed   that   if   the   permission   for   voluntary retirement   is   not   granted,   the   employee   would   not   be   able   to   retire. The Court observed: “8.   Clause   (2)   of   the   bye­law   inter   alia   provides   for   voluntary retirement   from   service   of   HPMC   on   completion   of   25   years’ service or on attaining the age of 50 years whichever is earlier. The employee,  however,  has a right to make  a  request in that behalf   and   his   request   would   become   effective   only   if   he   is 'permitted'   to   retire.   The   words   "may   be...permitted   at   his request"   clearly   indicate   that   the   said   clause   does   not   confer on   the   employee   a   right   to   retire   on   completion   of   either   25 years’ service or on attaining the age of 50 years. It confers on the employee a right to make a request to permit him to retire. Obviously,   if   request   is   not   accepted   and   permission   is   not granted   the   employee   will   not   be   able   to   retire   as   desired   by him. Para (5) of the bye­law is in the nature of an exception to para   (2)   and  permits   the  employee   who   has   not   completed   25 years’   service   or   has   attained   50   years   of   age   to   seek retirement   if   he   has   completed   20   years’   satisfactory   service. He   can   do   so   by   giving   three   months'   notice   in   writing.   The contention   of   the   learned   Counsel   for  HPMC   was   that   though para 5 of the bye­law relaxes the conditions prescribed by para (2),   the   relaxation   is  only  with  respect  to  the   period  of  service and   attainment   of   age   of   50   years   and   it   cannot   be   read   to mean   that   the   requirement   of   permission   is   dispensed   with. On   the   other   hand,   the   learned   counsel   for   the   respondent submitted   that   as   para   5   opens   with   the   words "Notwithstanding  the   provision   under  para  (2)"  and  the  words "may   be...permitted   at   his   request"   are   absent   that   would mean that the employee has a right to retire after giving three 25 months'   notice   and   no   acceptance   of   such   a   request   is necessary.  We  cannot agree  with the  interpretation canvassed by   learned   counsel   for  the   respondent.   The   bye­law   has   to   be read   as   a   whole.   Para   (2)   thereof   confers   a   right   on   the employee  to request  for voluntary retirement on completion of 25   years’   service   or   on   attaining   the   age   of   50   years,   but   his desire   would   materialise   only   if   he   is   permitted   to   retire   and not   otherwise.   Ordinarily,   in   a   matter   like   this   an   employee who has put in less number of years of service would not be on a   better   fooling   than   the   employee   who   has   put   in   longer service. It could not have been the intention of the rule­making authority   while   framing   para   5   of   the   bye­law   to   confer   on such   an   employee   a   better   and   a   larger   right   to   retire   after giving   three   months'   notice   in   writing.   The   words   "seek retirement" in para 5 indicate that the right which is conferred by it is not the right to retire but a right to ask for retirement. The   word   "seek"   implies   a   request   by   the   employee   and corresponding   acceptance   or   permission   by   HPMC.   Therefore, there   cannot   be   automatic   retirement   or   snapping   of   service relationship on expiry of three months' period.” 22. In   Padubidri   Damodar   Shenoy   vs.   Indian   Airlines   Ltd.   &   Anr . (2009)   10   SCC   514,   a   question   arose   of   voluntary   retirement   from service   which   was   not   acceded   to   by   the   competent   authority   by according approval. The matter travelled to this Court. It was held that voluntary retirement did not come into force.  The Court observed: “33.   There   is   nothing   to   indicate   in   Regulation   12   that   if employer decides to withhold approval of voluntary retirement, such   refusal   of   approval   must   be   communicated   to   the petitioner  during  the   period   of  notice.   True   it  is  that   notice   of three   months   for   voluntary   retirement   given   by   an   employee covered by Clause (b) remains valid even if no communication is   received   within   the   notice   period   but   it   becomes   effective only on its approval by the competent authority. As a matter of fact, this seems to have been understood by both the parties.  34.   The   appellant   issued   a   notice   of   voluntary   retirement under Regulation 12(b) on 30­9­2005. The notice period was to expire   on           31­12­2005.   It   is   an   admitted   position   that   the competent   authority   neither   gave   an   approval   nor   indicated disapproval   to   the   appellant   within   the   notice   period   of   three months.   The   employee   never   treated   that   there   has   been cessation of employment on the expiry of three months’ notice period inasmuch as he continued to attend his duties after 31­ 12­2005   until   30­6­2006.   It   is   only   by   his   letter   dated   8­6­ 2006   that   the   appellant   requested   the   respondent   to   relieve 26 him in terms of his notice dated 30­9­2005 by 30­6­2006 and he stopped  attending work from 1­7­2006. The  letter dated 8­ 6­2006   does   not   make   any   material   difference   as   the   fact   of the   matter   is   that   after   the   expiry   of   the   notice   period,   the appellant   continued   to   attend   his   duties   for   many   months thereafter.  35.   By   the   letter   dated   15­9­2006   the   respondent communicated   to   the   appellant   that   his   application   for voluntary   retirement   under   Service   Regulation   12(b)   has   not been   acceded   to   by   the   competent   authority.   Since   the   notice for voluntary retirement by an employee who has not attained 55   years   but   has   completed   20   years   of   continuous   service, under  the   proviso   appended   to   Regulation   12(b),   is   subject   to approval   by   the   competent   authority   and   that   approval   was not   granted,   the   voluntary   retirement   of   the   appellant   never came into effect.” 23. In  C.V. Francis vs. Union of India & Ors . (2013) 14 SCC 486, this Court   observed   that   it   would   depend   upon   the   language   used   in   the rule   whether   notice   for   voluntary   retirement   would   come   into   effect automatically.   There   has   to   be   a   stipulation   in   the   scheme   providing that   even   without   acceptance   of   his   application,   it   would   be   deemed that the application for voluntary retirement had been accepted. There is no  such  provision  in the  rules  in question.  In   C.V.   Francis   (supra), this Court observed: “13.   It   is   well­established   that   a   voluntary  retirement   scheme introduced   by   a   company,   does   not   entitle   an   employee   as   a matter   of   right   to   the   benefits   of   the   Scheme.   Whether   an employee should be allowed to retire in terms of the scheme is a decision which can only be taken by the employer company, except in cases where the scheme itself provides for retirement to   take   effect   when   the   notice   period   comes   to   an   end.   A voluntary   retirement   scheme   introduced   by   a   company   is essentially   a   part   of   the   company's   desire   to   weed   out   the deadwood. 14.   The   petitioner's   contention   that   his   application   for voluntary   retirement   came   into   effect   on   the   expiry   of   the period   of   notice   given   by   him   must   fail,   since   there   was   no such   stipulation   in   the   scheme   that   even   without   acceptance of   his   application   it   would   be   deemed   that   the   petitioner's 27 voluntary retirement application had been accepted. Once that is   not   accepted,   the   entire   case   of   the   petitioner   falls   to   the ground. The decision in Tek Chand case (2001) 3 SCC 290 will not,   therefore,   have   any   application   to   the   facts   of   this   case, particularly   when   the   petitioner's   application   for   voluntary retirement   had   not   been   accepted   and   he   had   been   asked   to rejoin   his   services.   The   petitioner   was   fully   aware   of   this position   as   he   continued   to   apply   for   leave   after   the   notice period was over.” 24. Decision in   Tek Chand vs. Dile Ram   (2001) 3 SCC 290 has been relied upon by the respondents. This Court considered Rule 48­A(2) of the   Central   Civil   Services   (Pension)   Rules,   1972,   proviso   to   said   rule contained a provision where the appointing authority did not refuse to grant   the   permission   for   retirement   before   the   expiry   of   the   period specified in the said notice, the retirement shall become effective from the   date   of   expiry   of   the   said   period.   The   relevant   observations   are extracted hereunder: “31.   It   is   not   disputed   that   the   appointing   authority   did   not refuse   to   grant   the   permission   for   retirement   before   expiry   of the   period   specified   in   the   said   application   dated   5.12.1994 given   by   Nikka   Ram.   Further,   no   communication   whatsoever was made to him within the said period. During the course of the   argument   before   the   High   Court,   the   learned   counsel   for the   parties   referred   to   Rule   48­A   of   the   Rules,   of   course, placing   their   own   interpretation.   Since   the   said   Rule   is material and has bearing on the question to be determined, it is extracted below:         "48­A.   Retirement   on   completion   of   20   years’ qualifying   service.   ­   (1)   At   any   time   after   a government   servant   has   completed   twenty   years' qualifying   service,   he   may,   by   giving   notice   of   not less than three  months in writing to the appointing authority, retire from service: Provided   that   this   sub­rule   shall   not   apply   to   a government servant, including scientist or technical expert who is ­ (i)   on   assignments   under   the   Indian   Technical   and Economic   Cooperation   (ITEC)   Programme   of   the 28 Ministry   of   External   Affairs   and   other   aid programmes. (ii)   posted   abroad   in   foreign­based   offices   of   the Ministries / Departments. (iii)   on   a   specific   contract   assignment   to   a   foreign Government,   unless,   after   having   been   transferred to   India,   he   has   resumed   the   charge   of   the   post   in India   and   served   for   a   period   of   not   less   than   one year. (2)   The   notice   of   voluntary   retirement   given   under sub­rule   (1)   shall   require   acceptance   by   the appointing authority: Provided   that   where   the   appointing   authority   does not   refuse   to   grant   the   permission   for   retirement before   the   expiry   of   the   period   specified   in   the   said notice,   the   retirement   shall   become   effective   from the date of expiry of the said period.” *** *** *** 33. It is clear from sub­rule (2) of the Rule that the appointing authority   is   required   to   accept   the   notice   of   voluntary retirement   given   under   sub­rule   (1).   It   is   open   to   the appointing   authority   to   refuse   also,   on   whatever   grounds available  to  it,  but  such  refusal   has   to  be   before   the  expiry of the period specified in the notice. The proviso to sub­rule (2) is clear and certain in its terms. If the appointing authority does not   refuse   to   grant   the   permission   for   retirement   before   the expiry of the period specified in the said notice, the retirement sought for becomes effective from the date of expiry of the said period.   In   this   case,   admittedly,   the   appointing   authority   did not refuse to grant the permission for retirement to Nikka Ram before   the   expiry   of   the   period   specified   in   the   notice   dated 5.12.1994.   The   learned   Senior   Counsel   for   the   respondent argued   that   the   acceptance   of   voluntary   retirement   by appointing authority in all cases is mandatory. In the absence of such express acceptance the government servant continues to   be   in   service.   In   support   of   this   submission,   he   drew   our attention   to   Rule   56(k)   of   Fundamental   Rules.   He   also submitted that acceptance may be on a later date, that is, even after   the   expiry   of   the   period   specified   in   the   notice   and   the retirement   could   be   effective   from   the   date   specified   in   the notice. Since the proviso to sub­rule (2) of Rule 48­A is clear in itself and the said Rule 48­A is self­contained, in our opinion, it   is   unnecessary   to   look   to   other   provisions,   more   so   in   the light   of   law   laid   down   by   this   Court.   An   argument   that acceptance can be even long after the date of the expiry of the period specified in the notice and that the voluntary retirement may become effective from the date specified in the notice, will lead to anomalous situation. Take a case, if an application for 29 voluntary retirement is  accepted few  years  later from the date specified   in   the   notice   and   voluntary   retirement   becomes operative   from   the   date   of   expiry   of   the   notice   period   itself, what   would   be   the   position   or   status   of   such   a   government servant during the period from the date of expiry of the notice period up to the date of acceptance of the voluntary retirement by the appointing authority? One either continues in service or does   not   continue   in   service.   It   cannot   be   both   that   the voluntary  retirement could be effective from  the date  of expiry of   the   period   mentioned   in   the   notice   and   still   a   Government servant   could   continue   in   service   till   the   voluntary  retirement is   accepted.   The   proviso   to   sub­rule   (2)   of   Rule   48­A   of   the Rules does not admit such situation.” *** *** *** 35.   In   our   view,   this   judgment   fully   supports   the   contention urged   on   behalf   of   the   appellant   in   this   regard.   In   this judgment, it is observed that there are three categories of rules relating   to   seeking   of   voluntary   retirement   after  notice.   In   the first   category,   voluntary   retirement   automatically   comes   into force   on   expiry   of   notice   period.   In   the   second   category   also, retirement   comes   into   force   unless   an   order   is   passed   during notice period withholding permission to retire and in the third category voluntary retirement does  not come into force unless permission to this effect is granted by the competent authority. In   such   a   case,   refusal   of   permission   can   be   communicated even   after  the  expiry  of  the  notice   period.   It   all  depends   upon the   relevant   rules.   In   the   case   decided,   the   relevant   Rule required acceptance of notice by appointing authority and the proviso   to   the   Rule   further   laid   down   that   retirement   shall come   into   force   automatically   if   the   appointing   authority   did not   refuse   permission   during   the   notice   period.   Refusal   was not communicated  to the respondent during the notice  period and   the   Court   held   that   voluntary   retirement   came   into   force on  expiry  of the notice  period and subsequent order conveyed to  him  that  he  could  not  be   deemed  to  have   voluntary  retired had   no   effect.   The   present   case   is   almost   identical   to   the   one decided by this Court in the aforesaid decision.” The rule which came up for consideration was entirely different. There is no provision contained in rule in question in the case at hand like   the   proviso   to   Rule   48­A(2)   referred   to   above   due   to   which   the retirement   shall   become   effective   from   the   date   of   expiry   of   period   of notice in case the same was not refused.          30 25. In   our   considered   opinion,   under   Rule   56   as   applicable   in   the State   of   Uttar   Pradesh,   notice   of   voluntary   retirement   does   not   come into   effect   automatically   on   the   expiry   of   the   three   months   period. Under the rule in question, the appointing authority has to accept the notice   for   voluntary   retirement   or   it   can   be   refused   on   permissible grounds. 26. In our opinion, the Rule 56(c) does not fall in the category where there   is   an   absolute   right   on   the   employee   to   seek   voluntary retirement.     In   view   of   the   aforesaid   dictum   and   what   is   held   by   this Court,   we   find   that   the   prayer   made   to   make   a   reference   to   a   larger Bench,   in   case   this   Court   does   not   follow   the   earlier   decision   is entirely devoid of merit as on the basis of what has been held by this Court in the earlier decisions, we have arrived at the conclusion.   This Court has authoritatively laid down the law umpteen number of time.  27. Reliance   has   also   been   placed   on   behalf   of   respondents   on   the decision in   Mahant Dhanmir vs. Madan Mohan,   (1987) Supp SCC 528, in which this Court observed that law should not be unsettled unless there   are   compelling   reasons.     There   is   no   dispute   that   the   said proposition   has   already   been   held.     There   is   no   question   of   law unsettling   the   law   but   is   of   its   application,   which   unfortunately appears as against the interests of the respondents in view of language employed in the rule in question.   An attempt in vain has been made 31 by   the   respondents   to   wriggle   out   of   the   clutches   of   the   various decisions by raising the aforesaid argument. 28. It   was   also   urged   that   the   Rule   56(c)   does   not   require   the employee   to   give   reasons   for   voluntary   retirement.     No   doubt   under Rule 56(c) there is no requirement for an employee to give any reason, however, while considering the prayer, the appointing authority has to keep   in   mind   the   public   interest   as   provided   in   the   Explanation attached to F.R. 56. 29. Learned   counsel   also   urged   that   outside   the   proviso   to   Rule 56(d),   there   is   no   general   right   of   appointing   authority   to   reject   the notice of voluntary retirement of an employee on the ground of public interest.     For   this   purpose,   threefold   submission   has   been   made. Firstly,   that   the   principle   of   liberty   under   the   Constitution   and specifically Part III of the Constitution requires that any restriction on freedom   and   liberty   must   have   the   sanction   of   the   law   and   that   law must   be   just,   fair   and   reasonable.     Presently,   there   is   no   law   as enacted  under  Article  309 of the  Constitution.   Secondly,  the  right of Government   employee   and   that   of   the   Government   are   delineated   in terms   of   Fundamental   Rules   governing   State   Government   employees. Thus,   if   any   Fundamental   Rules   do   not   restrict   the   general   liberty   of an employee or do not empower the employer to act in a certain way, an   action   otherwise   would   be   impermissible.     For   this   purpose, 32 reliance   has   been   placed   on   Moti   Ram   Deka   vs.   G.M.,   North   East Frontier Railway,  (1964) 5 SCR 683.  It was also submitted that public interest restriction that applies to the State in the case of compulsory retirement, applies on account of Article 311.  The Court observed: 27.     In   this   connection,   it   is   necessary   to   emphasise   that   the rule­making   authority   contemplated   by   Art.   309   cannot   be validly exercised so as to curtail or affect the rights guaranteed to public servants under Art. 311(1). Art. 311(1) is intended to afford   a   sense   of   security   to   public   servants   who   are substantively   appointed   to   a   permanent   post   and   one   of   the principal   benefits   which   they   are   entitled   to   expect   is   the benefit of pension after rendering public service for the period prescribed   by  the   Rules.   It   would,   we   think,   not   be   legitimate to contend that the right to earn a pension to which a servant substantively appointed to a permanent post is entitled can be curtailed   by   Rules   framed   under   Art.   309   so   as   to   make   the said   right   either   ineffective   or   illusory.   Once   the   scope   of   Art. 311(1) and (2) is duly determined, it must be held that no Rule framed   under  Art.   309   can   trespass   on   the   rights   guaranteed by  Art. 311. This position is of basic importance and must be borne   in   mind   in   dealing   with   the   controversy   in   the   present appeals. 30. The reliance placed on   Moti Ram Deka (supra)   is of no avail as it has no application to the instant case as no right conferred by Article 311   of   the   Constitution   can   be   said   to   have   been   taken   away   and service  rule dehors  of it can provide for the concept of public interest. 31. There is no doubt about it that Rule 56(d) provides that where a disciplinary   enquiry   is   pending   or   contemplated   and   in   the   case   of contemplated   disciplinary   enquiry,   the   Government   servant   shall   be informed before the expiry of notice that it has not been accepted.  The proviso  to  Rule  56(d)  has  no  application  where  a disciplinary  enquiry 33 is   not   contemplated   or   pending.     When   the   proviso   itself   is   not applicable, in no case it will dilute the provisions of Explanation with respect to exigencies mentioned in clause (c) of Rule 56. 32. The   submission   made   upon   principle   of   liberty   and   its curtailment, the law must be just, fair and reasonable can also not be accepted as the Fundamental Rules are statutory rules and have been made   by   the   Governor   under   section   241(2)(b)   of   the   Government   of India Act,1935 and provisions of rule in question cannot be said to be unfair, unreasonable and oppressive. 33. The   concept   of   liberty   not   to   serve   when   the   public   interest requires   cannot   be   attracted   as   retirement   which   carries   pecuniary benefits   can   be   subject   to   certain   riders.     The   general   public   has   the right   to   obtain   treatment   from   super   skilled   specialists,   not   second rates.   In   Jagadish   Saran   vs.   Union   of   India,   (1980)   2   SCC   768,   the Court observed thus: "44.   Secondly,   and   more   importantly,   it   is   difficult   to denounce   or   renounce   the   merit   criterion   when   the selection   is   for   post­graduate   or   post­doctoral   courses in   specialised   subjects….   To   sympathise   mawkishly with   the   weaker   sections   by   selecting   sub­standard candidates, is to punish society as a whole by denying the prospect of excellence say in hospital service. Even the poorest, when stricken by critical illness, needs the attention   of   super­skilled   specialists,   not   humdrum second­rates.   So   it   is   that   relaxation   on   merit,   by overruling   equality   and   quality   altogether,   is   a   social risk where the stage is post­graduate or post­doctoral.” 34 34. The   concept   of   public   interest   can   also   be   invoked   by   the Government when voluntary retirement sought by an employee, would be   against   the   public   interest.     The   provisions   cannot   be   said   to   be violative of any of the rights. There is already paucity of the doctors as observed   by   the   High   Court,   the   system   cannot   be   left   without competent   senior   persons   and   particularly,   the   High   Court   has   itself observed that doctors are not being attracted to join services and there is   an   existing   scarcity   of   the   doctors.     Poorest   of   the   poor   obtain treatment   at   the   Government   hospitals.     They   cannot   be   put   at   the peril, even when certain doctors are posted against the administrative posts.  It is not that they have been posted against their seniority or to the   other   cadre.     Somebody   has   to   man   these   administrative   posts also, which are absolutely necessary to run the medical services which are part and parcel of the right to life itself. In the instant case, where the   right   of   the   public   are   involved   in   obtaining   treatment,   the   State Government   has   taken   a   decision   as   per   Explanations   to   decline   the prayer   for   voluntary   retirement   considering   the   public   interest.     It cannot  be   said   that  State   has   committed  any  illegality   or  its   decision suffers from any vice of arbitrariness.   35. The decision of the Government cater to the needs of the human life   and   carry   the   objectives   of   public   interest.   The   respondents   are claiming the right to retire under Part III of the Constitution such right cannot   be   supreme   than   right   to   life.   It   has   to   be   interpreted   along 35 with the rights of the State Government in Part IV of the Constitution as   it   is   obligatory   upon   the   State   Government   to   make   an   endeavour under  Article  47 to   look  after  the  provisions  for  health  and  nutrition. The fundamental duties itself are enshrined under Article 51(A) which require   observance.     The   right   under   Article   19(1)(g)   is   subject   to   the interest   of   the   general   public   and   once   service   has   been   joined,   the right   can   only   be   exercised   as   per   rules   and   not   otherwise.     Such conditions   of   service   made   in   public   interest   cannot   be   said   to   be illegal  or arbitrary or taking away the right of liberty.   The provisions of the rule in question cannot be said to be against the Constitutional provisions.     In   case   of   voluntary   retirement,   gratuity,   pensions,   and other  dues  etc.  are  payable  to  the  employee  in   accordance  with  rules and   when   there   is   a   requirement   of   the   services   of   an   employee,   the appointing authority may exercise its right not to accept the prayer for voluntary retirement.  In case all the doctors are permitted to retire, in that situation, there would be a chaos and no doctor would be left in the Government hospitals, which would be against the concept of the welfare state and injurious to public interest.  In the case of voluntary retirement, there is a provision in Rule 56 that a Government servant may  be extended  benefit of  an  additional  period  of  five  years  then  an actual   period   of   service   rendered   by   him   there   is   the   corresponding obligation to serve in dire need. 36 36. It   was   urged   that   in   the   State   of   Tamil   Nadu,   Government   has amended   the   rules   not   to   retire   Government   doctors,   if   there   is   any scarcity   of   doctors   it   is   open   to   the   Government   of   Uttar   Pradesh   to amend its rules.  In India, the Government sponsored Medical Services to   cater   to   the   needs   of   poorest   of   the   poor   and   have­nots   otherwise there is the commercialisation of the charitable medical profession.  In other States too, it is seen sometime that when a doctor is transferred from   one   place   to   another,   the   doctor   forwards   application   resigning from   the   post   or   seeks   voluntary   retirement   as   he   does   not   want   to move   out   and   leave   his   lucrative   private   practice   and   joins   the   duty only when he obtains posting back to the place of his choice.  In such a scenario people cannot be deprived of the services of good doctors. In view   of   the   scarcity   of   the   doctors   and   the   unfortunate   privatisation and   commercialisation   of   the   noble   medical   profession,   for maintaining   the   efficiency   of   the   State   Medical   Services,   the   decision taken   by   the   Government   is   permissible   as   per   rules   and   cannot   be interfered with.  Unfortunately, the High Court has given the aforesaid observations   pointing   out   the   shortage   of   specialised   doctors   and   at the   same   time   has   ultimately   decided   against   the   State   Government on wrong interpretation without considering the Explanation attached to Rule 56 applicable in the State of Uttar Pradesh.  The preface given by  the  High  Court is just opposite to  its  conclusion.   The  High Court 37 ought   to   have   rejected   and   not   to   allow   the   prayer   of   voluntary retirement made by the doctors. 37. It   was   urged   that   some   of   the   doctors   suffered   from   neck   pain etc.   as   such   prayer   ought   to   have   been   accepted   but   they   have   not given any such serious ailments which may make their functioning in the   hospital   difficult   in   any   manner   whatsoever.     It   was   the   pretext that   was   used   by   them   to   seek   voluntary   retirement.   It   is   for   the Government to consider the efficacy. Doctors too have right under the Rights   of   Persons   with   Disabilities   Act,   2016,   they   can   continue   in services unfettered by such ailments. 38. Under Article 47 it is the duty of the State to improve the public health,   which   is   a   primary   duty   under   the   Directive   Principles   of   the State   Policy   and   the   statutory   expression   which   may   be   enforced. When we consider Article 51A containing Fundamental Duties, it is a duty of every citizen under Article 51A(g) to have compassion for living creatures   and   to   have   humanism   is   also   contemplated   under   Article 51A(h) and to strive towards excellence in all spheres of individual and collective activity so that the nation constantly rises to higher levels of endeavours and achievement.   It cannot be done by depriving poorest of the poor essential medical services and to leave them at the mercy of doctors.   There cannot be an exodus from the Government Medical Services   at   large,   which   is   being   projected   in   the   instant   case, 38 definitely   this   cannot   be   permitted   to   happen   within   four   corners   of law  as   it   has   to   be  living   organism   and   has   to   live   up   to   the   essence and   spirit   of   constitution   and   cannot   ignore   and   overlook   needs   of poorest strata of the society. 39.  It   was   urged   that   the   State   Government   is   discriminating between   the   doctors   in   the   Provincial   Medical   Services   with   the doctors   working   in   the   State­owned   Hospitals   and   Medical   Colleges. In   the   Medical   Colleges   etc.   doctors   are   being   permitted   to   retire. Instances of 7 doctors have been given, who were permitted to retire in 2016, 2017 and 2018.   Doctors of Medical Colleges are on a different footing   than   that   of   Provincial   Medical   Services.     Even   otherwise   in view   of   the   scarcity   of   the   doctors,   no   ground   of   equality   can   be claimed and the doctors of different services form different class, apart from that there is no concept of negative equality that too against the public   interest.     In   case,   such   a   plea   is   allowed,   none   may   be   left   to serve public at large.  40. There   are   several   decisions   of   the   High   Court,   namely,   Dr.   Anil Dewan   vs.   State   of   Punjab,   ILR   1   Punjab   &   Haryana   46;   State   of Punjab   vs.   Dr.   Harbir   Singh   Dhillon ,  2010  SCC  Online   P&H  6159  and Dr. Kalpana Singh vs. State of Rajasthan,  (2014) SCC Online Raj 6253, were   cited   to   show   that   the   decision   in   Dinesh   Chandra   Sangma (supra)  had been followed.  We have considered the aforesaid decisions 39 and we find that it would depend upon the scheme of the Rules.  Each and every judgment has to be considered in the light of the provisions which   came   up   for   consideration   and   question   it   has   decided, language employed in the rules, and it cannot be said to be of general application   as   already   observed   by   this   Court   in   State   of   Haryana (supra).   41. It   was   also   contended   that   the   State   of   Uttar   Pradesh   may amend rules, in our opinion there is no such necessity in view of the Explanation the State has already amended its rules so as to enable it to   pass   an   order   with   respect   to   retirement   whether   it   is   at   the instance of the Government or at the instance of the employee for both the public interest is germane. 42.  The submission was also made with respect to the imposition of moratorium period of one year on retirement and that there should be the recruitment   of the doctors and thereafter acceptance of voluntary retirement   by   the   State.     We   do   not   propose   to   venture   into   it.     The action   of   the   State   Government   was   appropriate   in   disallowing   the prayer   seeking   voluntary   retirement.     The   Government   may   fill   the vacancies   if   any.   But   that   would   not   bring   doctors   of   experience   at senior level and exodus of doctors cannot be permitted to weaken the services   when   the   public   interest   requires   to   serve   for   the   sake   of efficient   medical   profession   and   fulfil   Directive   Principles   of   State 40 Policy   once   they   found   statutory   expression   in   the   rules   cannot   be made   mockery.     When   services   are   required,   denial   of   voluntary retirement   is   permissible   under   the   Rules   applicable   in   the   State   of Uttar Pradesh. 43. In   view   of   the   above,   we   allow   the   civil   appeals   and   hereby   set aside   the   impugned   judgment   and   order   passed   by   the   High   Court. The applications for intervention and to implead stand allowed. …………………………..J.       (Arun Mishra)   …………………………..J.           (S. Abdul Nazeer)     August 21, 2018. New Delhi.