REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.442 OF 2022 The Director, Directorate of Enforcement & Anr.     ..Appellant (S) VERSUS K. Sudheesh Kumar & Ors.                    ..Respondent (S) J U D G M E N T  M. R. Shah, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   dated   23.10.2019   passed   by   the   High Court of Kerala at Ernakulam in OP (CAT) No.171 of 2019, by which   the   High   Court   has   allowed   the   said   original   petition (OP)   and   set   aside   the   order   passed   by   the   learned   Central Administrative Tribunal, Ernakulam Bench and has declared that   respondent   Nos.1   &   2   herein   –   original   petitioners   are entitled   to   grade   pay   of   Rs.6600/­   on   their   third   financial upgradation as per  the Modified Assured Career  Progression 1 (MACP)   Scheme   and   they   be   paid   the   pension   accordingly with   effect   from   April,   2015,   the   Director,   Directorate   of Enforcement,   New   Delhi   and   another   –   original   respondents before the High Court, have preferred the present appeal.  2. That the private respondent Nos.1 & 2 herein were appointed as Assistant Enforcement Officer (AEO) in the year 1976 and 1977, respectively. That in the year 2009, the Government of India – Ministry of Personnel, Public Grievance and Pensions (Department   of   Personnel   and   Training)   notified   the   MACP Scheme for the Central Government Civilian Employees. The Scheme further provided as per clause 8.1 (which is relevant so far as the present matter is concerned) ‘consequently upon the   implementation   of   Sixth   CPC’s   recommendations,   grade pay of Rs.5400 is now in two pay bands viz., PB­2 and PB­3. It further provided that the grade pay of Rs.5400 in PB­2 and Rs.5400  in   PB­3   shall   be   treated   as   separate   grade   pays   for the   purpose   of   grant   of   upgradations   under   MACP   Scheme’. However,   it   so   happened   that   while   granting   third   financial upgradation   vide   order   dated   17.11.2009,   the   private respondents herein and others were granted the grade pay of 2 Rs.6600 for PB­3 under MACP Scheme, though as per clause 8.1   PB­3  carried   the   grade   pay  of  Rs.5400.   However,   on   the objection   being   raised   by   the   Audit   Department   their   grade pays   (GP)   of   Rs.6600   in   PB­3  was   modified/corrected   as   GP of   Rs.5400   as   per   clause   8.1.   Therefore,   respondent   Nos.1 and   2   herein   approached   the   Central   Administrative Tribunal,   Ernakulam   Bench   and   prayed   to   continue   the   GP of Rs.6600 as per the earlier order dated 17.11.2009 and not to   make   any   recovery.   A   decision   of   the   Madras   High   Court was   pressed   into   service   by   which   a   similar   order   of withdrawing  the  GP  of  Rs.6600  and  to  grant  GP  Of  Rs.5400 for PB­3 was set aside. On relying upon the clause 8.1 of the MACP   Scheme   by   which   the   implementation   of   Sixth   CPC’s recommendations,   grade   pay   of   Rs.5400   was   in   two   pay bands i.e., PB­2 and PB­3 and for grant of upgradation under MACP  Scheme  they   shall  be treated  as  separate  grade  pays, the learned Tribunal dismissed the original application (OA). 3. Feeling   aggrieved   and   dissatisfied   with   the   judgment   and order   passed   by   the   Central   Administrative   Tribunal dismissing   the   said   OA,   respondent   Nos.1   &   2   herein 3 preferred the original petition before the High Court. By the impugned   judgment   and   order   and   ignoring   clause   8.1   of the   MACP   Scheme   the   High   Court   has   allowed   the   said petition   by   observing   that   the   next   promotion   post   of Assistant   Director   which   is   in   the   PB­3   would   be   that   of Deputy Director which carries a grade pay of Rs.6600, when the third financial upgradation is due to an employee, it has to   be   of   the   next   promotional   post   in   the   hierarchy   as   per the   Recruitment   Rules.   Feeling   aggrieved   and   dissatisfied with the impugned judgment and order passed by the High Court, the department has preferred the present appeal.          4. Ms. Madhavi Divan, learned ASG appearing on behalf of the appellants   has   vehemently   submitted   that   the   impugned judgment   and   order   passed   by   the   High   Court   is   just contrary to the decision of the Delhi High Court in the case of   National   Council   of   Educational   Research   &   Training & Anr. Vs. Anita Gupta & Anr.  2016 SCC OnLine Del 4720 as well as to the decision of this Court in the case of   Union of India and others Vs. M.V. Mohanan Nair   (2020) 5 SCC 421.    4 4.1 It is submitted that on interpretation of very MACP Scheme, it is observed and held by this Court that the employees are entitled   to   the   grade   pay   as   provided   under   the   MACP Scheme which has been framed on the recommendations of the   pay   commission.   It   is   submitted   that   on   interpreting MACP   Scheme,   it   is   specifically   observed   and   held   by   this Court   that   MACP   Scheme   envisages   merely   placement   in the   immediate next higher grade pay in the hierarchy   of the recommended revised pay bands and grade pay  as given in Section 1, Part A of  the  First Schedule of the CCS (Revised Pay)   Rules,   2008   and   has   nothing   to   do   with   the   next promotional post.         4.2 It is submitted that in the present case the High Court has allowed   the   grade   pay   of   Rs.6600.   However,   as   per   clause 8.1,   PB­2   and   PB­3   carried   grade   pay   of   Rs.5400   and   it specifically  provided  that   the  grade  pay  of  Rs.5400  in  PB­2 and   grade   pay   of   Rs.5400   in   PB­3   shall   be   treated   as separate grade pays for the purpose of grant of upgradation under   MACP   Scheme.   It   is   submitted   that   therefore respondent Nos.1 & 2 – original petitioners as per the MACP 5 Scheme   shall   be   entitled   to   the   grade   pay   of   Rs.5400   i.e., next grade pay for PB­3. It is submitted that as such by the impugned judgment and order  and directing to grant grade pay   of   Rs.6600   the   High   Court   has   modified   the   MACP Scheme and has granted the benefit of three steps upward.  4.3 Making   the   above   submissions   and   relying   upon   the aforesaid decisions, it is prayed to allow the present appeal. 5. The   present   appeal   is   vehemently   opposed   by   Shri   Mathai Paikaday,   learned   Senior   Advocate   appearing   on   behalf   of the private respondent Nos.1 & 2 herein.   5.1 It   is   vehemently   submitted   by   learned   Senior   Advocate appearing   on   behalf   of   the   private   respondent   Nos.1   &   2 that   the   employee   shall   be   entitled   to   the   next   higher   pay and the submissions made on behalf of the appellants that both   PB­2   and   PB­3   shall   carry   grade   pay   of   Rs.5400   is accepted in that case the purpose of higher­grade pay shall be   frustrated.   It   is   submitted   that   when   the   next   higher­ grade   pay   would   be   Rs.6600,   the   High   Court   has   rightly directed to grant grade pay of Rs.6600.   5.2 It   is   submitted   that   it   is   true   that   the   High   Court   has wrongly used the word next promotion post. It is submitted 6 that   the   question   is   not   of   next   promotional   post   but   the question is of next higher grade pay.  5.3 In the alternative it is prayed by the learned Senior Advocate appearing   on   behalf   of   respondent   Nos.1   &   2   and   relying upon   the   decision   of   this   Court   in   the   case   of   State   of Rajasthan   Vs.   Mahesh   Kumar   Sharma   (2011)   4   SCC   257 that if this Court is inclined to accept the submissions made on behalf of the appellants and set aside the judgment and order   passed   by   the   High   Court   holding   that   respondent No.1   &   2  shall   be   entitled   to   grade  pay   of   Rs.5400,  in   that case  no  recovery   be  ordered   as  respondent  Nos.1  &   2  have already   retired   and   the   difference   would   be   of   Rs.1200 approximately   per   month   so   far   as   the   pension   is concerned.     6. We   have   heard   learned   counsel   appearing   on   behalf   of   the respective parties.  7. At   the   outset   it   is   required   to   be   noted   that   the   issue involved   in   the   present   appeal   is   as   such   squarely   covered by   the   decision   of   this   Court   in   the  case  of   M.V.   Mohanan Nair  (supra). By detailed judgment and order this Court has 7 interpreted   the   very   MACP   Scheme   and   it   is   observed   and held that under the MACP Scheme employees are entitled to the immediate next higher  grade pay as given in Section 1, Part A of the First Schedule of the CCS (Revised Pay) Rules, 2008.   It   is   specifically   observed   and   held   by   this   Court   in the aforesaid decision that MACP has nothing to do with the next   promotional   post   and   what   the   employee   would   be entitled   would   be   the   immediate   next   higher   grade   pay   in the   hierarchy   of   the   recommended   revised   pay   bands   and grade pay as given in the CCS (Revised Pay) Rules, 2008. As per clause 8.1 of the MACP Scheme ‘consequently upon the implementation of Sixth CPC’s recommendations, grade pay of PB­2 and PB­3 would be Rs.5400. It specifically provides that the grade pay of Rs.5400 in PB­2 and Rs.5400 in PB­3 shall   be   treated   as   separate   grade   pays   for   the   purpose   of grant  of upgradations  under   the  MACP Scheme’. Therefore, respondent   Nos.1   &2   as   PB­2   shall   be   entitled   to   the   next grade pay of Rs.5400 as per clause 8.1 and as per Section 1, Part A of the First Schedule of the CCS (Revised Pay) Rules, 2008. The High Court has allowed the grade pay of Rs.6600 by considering the next promotion post of Assistant Director 8 i.e.,  Deputy   Director   which   carries  a  grade   pay   of  Rs.6600. However,   the   aforesaid   interpretation   would   be   contrary   to the   MACP   Scheme.   On   considering   the   relevant   clauses   of the   MACP   Scheme,   it   appears   that   the   MACP   Scheme envisages placement in the   immediate next higher grade pay in the hierarchy   of the recommended revised pay bands and grade pay as given in Section 1, Part A of the First Schedule of the CCS (Revised Pay) Rules, 2008. Thus, the High Court has   committed   a   grave   error   in   allowing   the   grade   pay   of Rs.6600   ­   the   grade   pay   which   was   available   to   the   next promotional post as Deputy Director. Respondent Nos.1 & 2 as per PB­2 were entitled to the grade pay of Rs.5400 as PB­ 3 as per clause 8.1.  8. By   the   impugned   judgment   and   order   and   while   granting grade pay of Rs.6600 to respondent Nos.1 & 2 virtually, the High Court has modified the MACP Scheme which has been framed   by   the   Government   on   the   recommendations   of   the expert   body   like   the   pay   commission   and   its recommendations   for   the   MACP   Scheme.   As   observed   and held   by   this   Court   in   the   case   of   M.V.   Mohanan   Nair (supra) the ACP which is now superseded by MACP Scheme 9 is   a   matter   of   Government   policy   and   interfering   with   the recommendations   of   the   expert   body   like   the   pay commission and its recommendations for the MACP Scheme would   have   serious   impact   on   the   public   exchequer.   It   is further   observed   that   the   recommendations   of   the   pay commission   for   the   MACP   Scheme   have   been   accepted   by the   Government   and   implemented.   It   is   further   observed that therefore the High Court has no jurisdiction to interfere with  the   Government   policies   in  the   form   of  MACP  Scheme which   was   after   accepting   the   Sixth   Central   Pay Commission. In view of the above and for the reasons stated above  and the binding   decision  of  this Court  in the case of M.V.   Mohanan   Nair   (supra)   with   which   we   also   agree,   the impugned   judgment   and   order   passed   by   the   High   Court granting   grade   pay   of   Rs.6600   to   respondent   Nos.1&   2   is unsustainable and deserves to be quashed and set aside. However, we observe that the view which we are taking is on the premise that neither the MACP Scheme nor Clause 8.1 is under challenge and as per the law laid down by this Court   in   M.V.   Mohanan   Nair   (supra) ,   an   employee   is entitled   to   the   higher   grade   pay   as   provided   under   MACP 10 Scheme,   more   particularly,   as   per   Section   1,   Part   A   of   the First   Schedule   of   the   CCS   (Revised   Pay)   Rules,   2008. Therefore,   so   long   as   Clause   8.1   and   the   grade   pay mentioned as per Section 1, Part A of the First Schedule of the   CCS   (Revised   Pay)   Rules,   2008   stands,   the   employee shall be entitled to the grade pay accordingly.   Therefore, if any of the employees is aggrieved by Clause 8.1 and if in his opinion, there is any anomaly the same has to be challenged by   the   aggrieved   employee,   which   can   be   considered   in accordance with law and on its own merits.  However, as the same   is   not   under   challenge,   we   have   to   go   by   the   MACP Scheme as it is.   9. In   view   of   the   above   and   for   the   reasons   stated   above   the impugned judgment and order passed by the High Court is hereby   quashed  and  set  aside  and   the   judgment   and   order that   of   the   Central   Administrative   Tribunal   is   hereby restored. It is observed and held that on implementation of MACP   Scheme   respondent   No.1   and   2   herein   shall   be entitled  to  the grade pay  of  Rs.5400 and not of Rs.6600 as claimed   by   them.   Their   pensions   be   refixed   accordingly. However,   it   is   observed   that   as   respondent   Nos.1   &   2   are 11 the   retired   employees   and   till   date   they   have   received   the pension   considering   the   grade   pay   of   Rs.6600   and   being retired persons it will be very difficult for them to refund the difference   in   the   pay   pension,   in   the   peculiar   facts   and circumstances   of   the   case   we   direct   that   there   shall   be   no recovery  of the difference in the pension  between  the grade pay   of   Rs.5400   and   grade   pay   of   Rs.6600   for   the   period prior   to   December,   2021.   However,   on   refixation   of   the pension as per the present judgment and order, fixing their grade   pay   of   Rs.5400   they   shall   be   paid   the   pension accordingly   from   January,   2022   onwards.   The   present appeal   is   allowed   accordingly,   however,   with   the   above observations and directions. No costs.       …………………………………J.                  (M. R. SHAH) …………………………………J.       (SANJIV KHANNA) New Delhi,  January 28, 2022. 12