2021 INSC 0336 REPORTABLE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION Civil Appeal No. 4578 of 2021 (Arising out of SLP (C) No). 10156/2019) North Delhi Municipal Corporation  Appellant(s)      VERSUS Dr. Ram Naresh Sharma & Ors.  Respondent(s) WITH Civil Appeal No.  4579 /2021 (@SLP(C) No. 10159/2019) Civil Appeal No. 4580 /2021 (@SLP(C) No. 10160/2019)  Civil Appeal No. 4581 /2021 (@ SLP(C) No. 10928/2019)  Civil Appeal No. 4582 /2021 (@SLP(C) No. 10925/2019)  Civil Appeal No .4583 /2021 (@SLP(C) No. 12046/2019)  Civil Appeal No. 4584 /2021 (@SLP(C) No. 19288/2019)  Civil Appeal No. 4585 /2021 (@SLP(C) No. 19287/2019)  Civil Appeal No. 4586 /2021 (@SLP(C) No. 24693/2019) 1 J U D G M E N T HRISHIKESH ROY, J. 1. Leave granted. These appeals are directed against the judgment and   order   dated   15.11.2018   passed   by   the   High   Court   of   Delhi whereby   the   Court   upheld   the   common   final   order   dated   24.08.2017 of   the   Central   Administrative   Tribunal,   Principal   Bench   [hereinafter referred to as the ‘Tribunal’ for short] and dismissed the petitions filed by   the   North   Delhi   Municipal   Corporation   [hereinafter   referred   to   as the ‘NDMC’ for short].  The Tribunal  declared that the applicants who are   ayurvedic   doctors   covered   under   AYUSH   are   also   entitled   to   the benefit   of   enhanced   superannuation   age   of   65   years   (raised   from   60 years),   just   like   the   allopathic   doctors.   The   entitlement   of   the respondents   to   continue   in   service   upto   65   years   and   receive   due remuneration for the same is the only issue to be considered in these cases.  For  the  sake  of  convenience,  the  relevant  facts  are   taken   from SLP (C) No. 10156 of 2019.  2. Prior   to   31.05.2016,   the   retirement   age   was   60   years   for   the General Duty Medical Officers [‘GDMO’ for short] of the Central Health Scheme   [‘CHS’   for   short],   the   Dentists   and   Doctors   covered   under 2 AYUSH (including  ayurvedic doctors).   At that stage, the Government of India, Ministry of Health and Family Welfare issued the order dated 31.05.2016,   with   immediate   effect,   enhancing   upto   65  years,   the   age of superannuation of the specialists of Non­teaching and public health sub­cadres   of   CHS   and   GDMOs   of   CHS.   This   was   followed   by consequential amendment of the Fundamental Rules, 1922 by Gazette Notification   dated   31.05.2016   of   the   Department   of   Personnel Training. On 30.06.2016 the NDMC adopted the Government of India order   by   issuing   office   order   dated   30.06.2016   and   enhanced   the retirement   age   to   65   years   for   the   Allopathic   doctors   working   in   the NDMC. The Office Memorandum issued by the Ministry of Health and Family   Welfare   on   30.08.2016   then   clarified   that   the   enhanced superannuation   age   granted   by   order   dated   31.05.2016   is   applicable to   GDMOs   of   CHS   i.e.   the   allopathic   doctors   and   municipal corporations   and   others   were   given   the   liberty   to   take   their   own decision   on  the   matter,   on  the   applicability   of   the  Ministry’s   decision on  enhancement  of  superannuation   age.   Thus,  the   ayurvedic  doctors were   not   seen   to   have   been   covered   by   the   Ministry’s   order   dated 31.05.2016. 3 3. The   above   led   to   several   Original   Applications   (OA)   filed   by   the ayurvedic   doctors,   before   the   Tribunal.   The   respondent   Dr.   Ram Naresh Sharma and other ayurvedic doctors sought the benefit of the Government decision and the office order of NDMC, for it to be made applicable to the ayurvedic doctors as well.  On 09.12.2016 an interim order was passed by the Tribunal to the following effect.: “In   the   meantime,   it   is   directed   that   the Applicant may be allowed to  continue in service on   the   post   held   by   him   beyond   the   date   of   his retirement/superannuation   till   further   orders, however,   he   will   not   be   paid   any   salary   nor shall   this   order   confer   any   right   or   equity   in favour of the Applicant.” 4. By   the   common   final   order   dated   24.08.2017,   the   Tribunal accepted   the   discrimination   argument   advanced   by   the   ayurvedic doctors   vis­à­vis   the   allopathic   doctors.   Accordingly,   it   was   held   that the   applicants   were   entitled   to   same   service   conditions   including   the enhanced   age   of   superannuation   to   65   years,   as   made   applicable   to doctors (GDMOs) working under the CHS, in terms of the order dated 31.05.2016   of   Ministry   of   Health   and   Family   Welfare.   Thus,   the employer   was   directed   to   allow   the   ayurvedic   doctors   to   continue   in service till the age of 65 years. It was clarified that in case any of the applicants   had   been   made   to   superannuate   at   the   age   of   60   years, 4 he/she  shall   be  reinstated   and   be  permitted   to   serve   until   the  age  of 65 years.  5. Aggrieved   by   the   above   decision   of   the   Tribunal,   the   appellant NDMC preferred Writ Petitions before the High Court of Delhi. During the   pendency   of   writ   petition,   on   24.11.2017,   the   Ministry   of Ayurveda,   Yoga,   Naturopathy,   Unani,   Siddha   and   Homeopathy (‘AYUSH’   for   short),   Government   of   India,   issued   an   order   whereby   it was communicated that the superannuation age of AYUSH doctors is also enhanced to 65 years w.e.f. 27.09.2017, i.e. the date of approval of Union Cabinet. It was however directed that the doctors shall hold administrative   positions   only   until   age   of   62   years   and   thereafter, their service shall be placed in non­administrative positions. 6. It   may   be   noted   that   the   High   Court   on   26.09.2017   in   WP(C) 8704/2017   arising   out   of   OA   2712/   2016   (NDMC   vs.   Dr.   Santosh Kumar Sharma), had passed the following interim order:  “**** **** *** *** Since   the   private   respondents   are   still   working under the orders as passed by the Tribunal, the respondents   may   continue   to   work,   if   they   so desire   without   receiving   any   salary   as   of   now. We   are   inclined   to   permit   the   respondents   to continue   to   serve   this   interim   order,   since learned counsel for the private respondents have stated,   on   instructions,   that   in   case   the 5 petitioner   succeeds,   they   shall   not   claim   any equity   on   account   of   the   fact   that   they   have rendered   services   under   the   order   of   the   Court. The   respondents   shall   remain   bound   by   their said statements.” 7. When the Writ Petition 637/2018 arising out of O.A. 4026/2016 of the respondent Dr. Ram Naresh Sharma came up for consideration, the High Court on 23.01.2018 while issuing notice passed an interim order to the following effect.  “In the meantime, the operation of the impugned order shall remain stayed on the same terms as recorded  in the interim order dated 26.09.2017, passed in W.P.8704/2017” 8. The   Writ   Petitions   challenging   the   Tribunal’s   common   order dated   24.08.2017   were   heard   analogously   and   were   dismissed affirming   the   Tribunal’s   conclusion   in   favor   of   the   ayurvedic   doctors. The   Tribunal   noted   in   its   order   that   although   initially   the   benefit   of policy   decision   of   government   to   enhance   the   retirement   age   was confined   to   allopathic   doctors   but   subsequently   the   policy   decision was   made   applicable   to   other   category   doctors   (including   ayurvedic doctors),   covered   by   AYUSH.   Significantly,   while   the   NDMC   has adopted   the   Ministry’s   decision   but   those   ayurvedic   doctors   of   the 6 NDMC   who   fall   in   the   window   between   31.05.2016   and   26.09.2017, are  deprived of getting the benefit of  the enhanced retirement age. In other words, only those retiring on or after 27.09.2017, could aspire to serve until 65 years.  9. The   High   Court  in   the   analogous   judgment  referred   to   the   case of   Dr.   Pratibha   Sharma   who   was   employed   as   an   ayurvedic   doctor under   the   East   Delhi   Municipal   Corporation   [‘EDMC’]   and   observed that her employer, unlike the NDMC, has not adopted the Government decision dated 24.11.2017 to enhance the retirement age to  65 years for   the   AYUSH   category   doctors.   Taking   note   that   Dr.   Pratibha Sharma’s   employers   had   not   adopted   the   AYUSH   Ministry’s   decision dated 24.11.2017, it was left open to the EDMC to deal with her case as   deemed   appropriate.   With   such   finding   and   observation,   the   WPs came   to   be   dismissed   upholding   the   view   taken   by   the   Tribunal   in favor of the ayurvedic doctors and consequential direction was issued to the NDMC to disburse payment of arrears of salary and allowances to   the   ayurvedic   doctors,   who   continue   to   serve   with   the   NDMC beyond the age of 60 years.  Specific direction was also issued on their entitlement   to   salary   and   other   allowances   till   they   superannuate   at 7 the age of 65 years. Aggrieved by the said decision of the High Court of Delhi, the present Appeals are filed.  10. The   Respondents   in   SLP   (C)   No.   19288/2019   (Dr.   Brijesh Kumari)   and   SLP   (C)   No.   19287/2019   (Dr.   Mohd.   Ahmed   Khan)   are Ayurvedic   and   Unani   doctors   respectively,   working   under   the   South Delhi   Municipal   Corporation   [‘SDMC’].   Dr.   Brijesh   Kumar   was supposed   to   retire   on   31.07.2017   upon   attaining   age   of   60   years, whereas   Dr.   Mohd.   Ahmed   Khan   was   supposed   to   superannuate   on 31.05.2017. Dr. Brijesh Kumar filed O.A. 2503/2017 in the Tribunal, which   came   to   be   decided   on   05.09.2017.   In   its   order   the   Tribunal, relied   on   its   earlier   judgment   in   the   matter   of   Dr.   Santosh   Sharma, whereby  the respondents were allowed to continue in service till they attain  the age of 65 years.   Similarly, Dr. Khan’s application came to be decided on 21.09.2017 with like consequences.  Aggrieved by these orders,   Writ   Petitions   were   preferred   by   the   SDMC   impugning   the judgments by the Tribunal. These Writ Petitions were dismissed by the Delhi High Court on same day i.e. 27.03.2019 vide judgments in W.P. (C)   No.   1776/2018   and   W.P.(C)   No.   1769/2019.   In   this   Court,   the SDMC   has   averred   that   the   order   of   AYUSH   Ministry   dated 24.11.2017   has   been   adopted   by   the   SDMC   on   31.10.2018,   but   the 8 approval   for   the   same   from   the   House   of   SDMC,   is   still   pending. Hence,   it   cannot   be   said   that   the   SDMC   has   adopted   the   order   of AYUSH Ministry dated 24.11.2017.  11. The respondent in SLP (C) 24693/2019, Dr. Lata A. Dupare, was working   as   a   dental   surgeon   under   CGHS,   Nagpur.   Dr.   Lata   was supposed   to   retire   on   31.05.2016.   The   Tribunal   by   an   order   dated 17.11.2017 in O.A. 3795/2017 citing its own judgment in Dr. Santosh Sharma, and Dr. H. P. Singh vs. Union of India 1  gave her the benefit of extended   superannuation   age.   Aggrieved   by   this   order,   the   Union preferred a W.P.(C) 3210/2019 in the High Court of Delhi which came to be dismissed on 01.04.2019.   12. We have heard the learned counsel appearing for the appellants and   the   respondents.   Questioning   the   legality   of   the   impugned decision,   Mr.   R.   Balasubramaniam,   learned   senior   counsel   contends that   the   benefit   of   enhanced   retirement   age   should   have   been extended only w.e.f. 27.09.2017 as per the AYUSH Ministry’s decision, as  there  is  limited   scope  for  interference  on  a  cut­off  date,  stipulated by   the   government.   The   interim   order   dated   26.09.2017   in   W.P. 8704/2017   of   the   High   Court   is   read   by   the   counsel   to   argue   that 1 O.A. 3321/2016. 9 while the respondents were permitted to continue in service beyond 60 years,   they   are   disentitled   to   claim   any   equitable   relief   by   way   of arrear   of   salary   on   account   of   the   fact   that   they   remained   in   service under   interim   orders   of   the   court.   The   financial   implication   for   the employer   is   highlighted   by   the   learned   senior   counsel   to   argue   that the   appellants   should   not   be   burdened   with   the   liability   to   disburse the unpaid arrear salary to the respondents. 13. On   the   other   hand,   the   learned   counsel   for   respondents   argue that relief to the respondents was granted by the Tribunal and by the High   Court   by   concluding   that   the   action   of   the   authorities   in treatment of the allopathic doctors vis­à­vis the ayurvedic doctors was discriminatory and violative of Art. 14 of Constitution. Accordingly, it is argued that there can be no separate service condition in so far as the   superannuation   age   is   concerned   between   allopathic   and   other category   doctors,   particularly   when   the   AYUSH   Ministry   itself   on 24.11.2017   has   enhanced   the   retirement   age   for   the   non­allopathic doctors   w.e.f.   27.09.2017,   in   tune   with   the   Ministry’s   order   dated 31.05.2016. 10 14.  Ld. Sr. Counsel for appellant relied on judgment of this Court in U.   P.   State   Brasswar   Corporation   Ltd.   and   Anr.   vs.   Uday   Narain Pandey 2 ,  and argued that while earlier, awarding full arrears of salary was the practice, under the prevalent pragmatic view of the issue, the Court should determine the award of back wages based  on facts and circumstances   of   each   case.   For   the   Bench,   Justice   S.   B.   Sinha   in Uday Narain Pandey (supra)  stated that:  “ 17.   Before   adverting   to   the   decisions   relied upon   by   the   learned   counsel  for   the   parties,   we may   observe   that   although   direction   to   pay   full back   wages   on   a   declaration   that   the   order   of termination   was   invalid   used   to   be   the   usual result   but   now,   with   the   passage   of   time,   a pragmatic   view   of   the   matter   is   being   taken   by the   court   realizing   that   an   industry   may   not   be compelled   to   pay   to   the   workman   for   the   period during   which   he   apparently   contributed   little   or nothing at all to it and/ or for a period that was spent   unproductively   as   a   result   whereof   the employer   would   be   compelled   to   go   back   to   a situation   which   prevailed   many   years   ago, namely, when the workman was retrenched.” 15. The   above   ratio   in   Uday   Narain   Pandey   (supra)   is   however   not attracted to the matters before us, as there is significant difference in 2 (2006) 1 SCC 479 11 the   factual   matrix.   In   the   cited   case ,   the   respondent­worker   had   not re­joined   or   continued   his   employment   after   his   retirement,   and   was asking for wages for work, he did not actually render. Whereas, in this bunch   of   cases,   it   is   undisputed   that   the   respondent   doctors   have continuously   served   in   hospitals   till   attaining   the   enhanced   age   of superannuation   i.e.   65   years   vide   the   AYUSH   Ministry   order   dated 24.11.2017   and   by   virtue   of   interim   order   of   the   High   Court   dated 26.09.2017.     In  other words, they  have  been  productive not only for the patients but also for their employers. 16. The   learned   senior   counsel   for   appellant   by   placing   reliance upon   the   HC   interim   order   submits   that   respondent   doctors   are   not entitled   to   remuneration   and   unpaid   arrears   as   they   were   serving   in the   hospitals   on   the   strength   of   the   Court’s   interim   order.   Such argument   for   appellants   cannot   however   be   accepted   in   light   of   the principle   ‘Actus   Curiae   Neminem   Gravabit’.   Explaining   the   principle, Justice   B.   S.   Chauhan   speaking   for   this   court   in   Kalabharati Advertising vs. Hemant Vimalnath Narichania 3 ,  stated the following :  3 (2010) 9 SCC 437 12 “ 15.   …The   maxim   "Actus   Curiae   neminem gravabit",   which   means   that   the   act   of   the   Court shall  prejudice   no­one,   becomes   applicable   in   such a   case.   In   such   a   situation   the   Court   is   under   an obligation to undo the wrong done to a party by the act   of   the   Court.   Thus,   any   undeserved   or   unfair advantage   gained   by   a   party   invoking   the jurisdiction of the Court must be neutralised, as the institution of litigation cannot be permitted to confer any advantage on a party by the delayed action of the Court .” 17. Bearing   in   mind   the   above   legal   principle   the   Interim   order   of Delhi High Court dated 26.09.2017 in our opinion cannot be the basis to   deny   salary   and   arrear   benefits   to   respondents.   The   said   interim order   merged   with   the   final   judgment   dated   15.11.2018   and   all consequential   benefits   of   employment   were   due   to   the   respondents. Therefore,   when   the   respondents   worked   and   served   patients,   the basic benefit of salary cannot be denied to the doctors.  18. This  Court in  case  of   Central Electricity  Supply  Utility   of  Odisha vs. Dhobei Sahoo and Ors. 4 ,  stated that:  “ 51. ...Till the declaration is made, the incumbent renders   service   and   when   he   has   rendered service   he   cannot   be   deprived   of   his   salary. Denial   of   pay   for   the   service   rendered tantamounts   to   forced   labour   which   is 4 (2014) 1 SCC 161 13 impermissible.   When   an   appointment   is admitted   and   the   incumbent   functions   in   the post   and   neither   suspended   nor   removed   from service,   he   is   entitled   to   get   salary,   for   it   is   his legal   right   and   it   is   the   duty   of   the   employer   to pay   it   as   per   the   terms   and   conditions   of   the appointment.…” The above ratio correctly sets out the employers’ responsibility to pay the wages for the productive employees serving under them.  19. In   the   case   of   New   Okhla   Industrial   Development   Authority   & Anr.   vs.   B.   D.   Singhal   &   Ors. 5 ,   this   Court   while   dealing   with   a comparable issue, declined to give retrospective application to the U.P. State   Government   order   dated   30 th   September   2012,   which   extended the   age   of   superannuation   from   58   years   to   60   years.   The   arrears   of salary to respondent employees who had retired on 31 st  August, 2012, upon attaining the age of 58 years was also denied.  But that case can have   no   application   in   the   present   appeals   since   facts   are distinguishable. There are two vital factual differences, which need to be   considered.   Firstly,   the   Allahabad   High   Court   retrospectively applied  the  U.P.  State  Government order  dated  30 th   September 2012, from   29 th   June   2002   i.e.   the   day   on   which   recommendation   for extending the age of superannuation was made. Whereas, in the case 5 2021 SCC OnLine SC 466, C.A. No. 2311 of 2021 14 at   hand,   on   31.05.2016   a   notification   was   issued   which   was expeditiously   implemented.   Secondly,   arrears   of   salary   were disallowed,   because   the   respondent­employees   in   New   Okhla Industrial   Development   Authority   had   not   worked   even   a   single   day after   retiring,   on   attaining   58   years   of   age.   But,   in   the   present   case, respondent­doctors   have   been   working   continuously   without   break, pursuant   to   the   Interim   order   of   the   Delhi   High   Court   dated 26.09.2017.   Hence,   based   on   these   two   distinguishing   aspects,   the ratio   in   New   Okhla   Industrial   Development   Authority   cannot   in   our opinion be applicable here, to defeat the legitimate expectation  of the respondents.            20. In   these   matters,   for   almost   5   years,   the   respondent   doctors have   been   providing   service   to   countless   patients,   without remuneration   or   benefits.   Their   services   are   utilized   by   the   employer in   Government   establishments,   without   demur.   In   this   regard,   the learned   senior   counsel   for   appellant   submits   that   paying   arrear unpaid   wages   to   the   respondent   doctors   will   impose   substantial financial burden upon the State.  Such submission cannot however be countenanced   as   a   fair   submission   by   the   State’s   counsel.   The principle   of   ‘No   Work,   No   Pay’   protects   employers   from   paying   their 15 employees   if  they   don’t  receive  service   from  them.  A  corollary  thereto of  ‘No work should go unpaid’  should be the appropriate doctrine to be followed in these cases where the service rendered by the respondent doctors   have   been   productive   both   for   the   patients   and   also   the employer.   Therefore,   we   are   quite   clear   in   our   mind   that   the respondents   must   be   paid   their   lawful   remuneration­   arrears   and current,   as   the   case   may   be.   The   State   cannot   be   allowed   plead financial   burden   to   deny   salary   for   the   legally   serving   doctors. Otherwise it would violate their rights under Articles 14, 21 and 23 of the Constitution.  21.  In the case of the   respondent in SLP (C) 12046/2019 i.e. Dr. H. P. Singh, it is averred by the appellants, that he has not worked after superannuation   on   attaining   the   age   of   60   years.   But,   there   is sufficient   evidence   on   record   to   suggest   that   the   respondent­doctor through  several  representations sought to  be  re­appointed  but it was the   employer   who   created   impediments   and   did   not   allow   the respondent   to   re­join   his   duties   in   hospitals.   In   such   circumstances, the principle of ‘No Work, No Pay’ cannot be raised by the employers, as   it   is   they   who   had   obstructed   the   doctor   from   discharging   his service.  For support we may cite  Dayanand Chakrawarthy vs. State of 16 Uttar   Pradesh 6   where   this   Court   speaking   through   Justice   S.   J. Mukhpadhyaya rightly held that: “ 48.   …   If   an   employee   is   prevented   by   the employer   from performing  his  duties,   the  employee cannot   be   blamed   for   having   not   worked,   and   the principle   of   “no   pay   no   work”   shall   not   be applicable to such employee.” 22. The   common   contention   of   the   appellants   before   us   is   that classification   of   AYUSH   doctors   and   doctors   under   CHS   in   different categories is reasonable and permissible in law. This however does not appeal   to   us   and   we   are   inclined   to   agree   with   the   findings   of   the Tribunal   and   the   Delhi   High   Court   that   the   classification   is discriminatory   and   unreasonable   since   doctors   under   both   segments are   performing   the   same   function   of   treating   and   healing   their patients.   The   only   difference   is   that   AYUSH   doctors   are   using indigenous   systems   of   medicine   like   Ayurveda,   Unani,   etc.   and   CHS doctors   are   using   Allopathy   for   tending   to   their   patients.   In   our understanding,   the   mode   of   treatment   by   itself   under   the   prevalent scheme   of   things,   does   not   qualify   as   an   intelligible   differentia. Therefore, such unreasonable classification  and  discrimination  based on it would surely be inconsistent with Article 14 of the Constitution. The   order   of   AYUSH   Ministry   dated   24.11.2017   extending   the   age   of 6 (2013) 7 SCC 595. 17 superannuation to 65 Years also endorses such a view. This extension is   in   tune   with   the   notification   of   Ministry   of   Health   and   Family Welfare dated 31.05.2016.  23. The   doctors,   both   under   AYUSH   and   CHS,   render   service   to patients and on this core aspect, there is nothing to distinguish them. Therefore, no rational justification is seen for having different dates for bestowing the benefit of extended age of superannuation to these two categories   of   doctors.   Hence,   the   order   of   AYUSH   Ministry   (F.   No.   D. 14019/4/2016­E­I   (AYUSH))   dated   24.11.2017   must   be retrospectively   applied   from   31.05.2016   to   all   concerned   respondent­ doctors,   in   the   present   appeals.     All   consequences   must   follow   from this conclusion.   24. I n   light   of   the   above   discussion,   the   appellant’s   actions   in   not paying   the   respondent   doctors   their   due   salary   and   benefits,   while their counterparts in CHS system received salary and benefits in full, must   be   seen   as   discriminatory.   Hence,   we   have   no   hesitation   in holding   that   the   respondent­doctors   are   entitled   to   their   full   salary arrears and the same is ordered to be disbursed, within 8 weeks from today.   Belated   payment   beyond   the   stipulated   period   will   carry interest, at the rate of 6% from the date of this order until the date of 18 payment.   It   is   ordered   accordingly.   The   appeals   are   disposed   of   in above terms without any order on cost.   ..……………………………….J.       [L. NAGESWARA RAO] …………………………………J.         [HRISHIKESH ROY] NEW DELHI AUGUST 03, 2021. 19