/2022 INSC 0741/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.  5114 OF 2022 The State of Tripura & Ors.       …Appellant(s) Versus Smt. Anjana Bhattacharjee & 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 31.10.2017 passed by the High Court of Tripura at Agartala in Writ Petition (C) No. 494 of 2012, by which, the High Court has struck down Rule 3(3) of the Tripura State Civil Services (Revised Pension) Rules, 2009   (hereinafter   referred   to   as   the   Pension   Rules,   2009) and   consequently   has   directed   to   pay   the   original   writ petitioner   the   arrears   of   pension   for   the   period   from 1 01.03.2007   to   31.12.2008,   the   State   of   Tripura   has preferred the present appeal. 2. The facts leading to the present appeal in a nutshell are as under: ­ 2.1 That the State of Tripura has enacted/framed the Tripura State   Civil   Services   (Revised   Pension)   Rules,   2009,   issued by   the   Governor   under   Article   309   of   the   Constitution   of India.   Rule   3(3)   of   the   Pension   Rules,   2009   which   was under   challenge   before   the   High   Court,   which   has   been struck down by the High Court by the impugned judgment and order, is as under: ­ “3(3)   The   revised   rate   of   pension   within   the   above limits   of   minimum   and   maximum   pension   shall   be computed  notionally   from  1 st   January  2006  or,  as  the case   may   be,   from   the   date   of superannuation/retirement   whichever   is   later.   But financial  benefit  according   to this computation  will be admissible   from   1 st   January   2009   or   from   the   date   of superannuation/retirement whichever is later”    2.2 On   the   request   made   by   the   Government   of   India   to consider   adoption   and   implementation   of   Revised   Pay Structure   in   UGC   System   for   Teachers   in   Colleges   w.e.f. 01.01.2006   following   revision   of   pay   scales   of   Central Government   employees   as   per   6 th   Central   Pay Commission’s   recommendations,   the   State   of   Tripura 2 issued   a   notification   dated   02.02.2010   and   introduced revised   pay   structure   with   2   Band   Pay   Rs.   15600­39100 and   37400­67000   respectively   with   appropriate   academic Grade   Pay   and   it   was   specified   that   arrears   would   be payable   subject   to   receipt   of   financial   assistance   of   80% from Central Government and that all other allowances to be   admissible   from   01.01.2009.   The   State’s   notification also provided that the pension would be admissible as per Pension Rules for State as amended from time­to­time and the upper ceiling of pension was raised from Rs. 25200 to 38500. The State amended Rule 3(2) of the Pension Rules, 2009 in the year  2010 and the maximum  limit of pension was fixed at Rs. 38500. 2.3 That   vide   letter/communication   dated   23.12.2010,   the Finance   Department   clarified   that   as   per   Rule   3(3)   of   the Pension Rules, 2009,  pension  will be computed notionally and   will   take   effect   from   date   of   retirement   of   a   college teacher   who   retired   after   01.01.2006   but   financial   benefit to   be   admissible   only   from   01.01.2009   or   date   of retirement, whichever is later.      3 2.4 That   respondent   No.   1   herein   –   original   writ   petitioner retired   as   Reader­cum­Vice   Principal   on   28.02.2007   upon attaining   age   of   superannuation.   Her   pension   was computed at Rs. 9,150/­ based on her last basic pay of Rs. 18,300/­.   That   thereafter   on   revision   of   pay,   her   pension came to be revised to Rs. 26,850/­ on the basis of revised basic   pay   of   Rs.   53,700/­.   However,   the   revised pay/pension  was  made admissible and actually  paid from 01.01.2009   and   from   the   date   of   her   retirement   till 01.01.2009   it   was   computed   notionally.   Therefore,   the original   writ   petitioner   preferred   a   writ   petition   before   the High Court initially praying for (i) arrears of salary for the period   from   01.01.2006   to   28.02.2007;   (ii)   arrears   of pension   for   the   period   from   01.03.2007   to   31.12.2008   on the   basis  of  revised  pay  scale. At   this  stage,  it  is  required to   be   noted   that   initially   there   was   no   challenge   made   to the   validity   of   Rule   3(3)   of   the   Pension   Rules,   2009. However,   subsequently,   the   writ   petition   came   to   be amended and prayer for arrears of salary was deleted and the  prayer  for  quashing  of Rule 3(3) of  the Pension  Rules, 2009 was made.  4 2.5 It was the case on behalf of the original writ petitioner that there is no reasonable excuse to deny the actual benefit of pension   for   the   period   from   01.01.2006   to   31.12.2008 inasmuch   as   80%   of   the   financial   requirement   for implementation   was   to   be   borne   by   the   Central Government   whereas   the   State   Government   was   to   bear merely 20% of the entire requirement for making payment of   the   arrears   of   pension   for   the   said   period.   It   was submitted   on   behalf   of   the   original   writ   petitioner   that such   a   policy   decision   being   arbitrary   and   violative   of Article   14   of   the   Constitution   of   India   should   be   struck down.   It   was   submitted   that   there   must   be   a   reasonable nexus to the object which the policy seeks to achieve. 2.6 That   the   writ   petition   was   vehemently   opposed   by   the State.   A   counter   affidavit   was   filed   opposing   the   writ petition in which it was specifically submitted on behalf of the   State   that   due   to   the   financial   burden   on   the   State, which the State was not in a position to bear the additional burden   of   revised   pension,   a   policy   decision   has   been taken   to   grant   the   benefit   of   revised   pension   notionally 5 from   01.01.2006   to   31.12.2008   and   to   grant   the   actual benefit of the revised pension from 01.01.2009 only. It was vehemently   submitted   on   behalf   of   the   State   before   the High Court that being a policy decision, the same may not be   interfered   with   in   a   writ   petition   under   Article   226   of the   Constitution   of   India.   It   was   submitted   that   it   is   not normally within the domain of any court to weigh the pros and   cons   of   the   policy   or   to   scrutinize   it   and   test   the degree   of   its   beneficial   or   equitable   disposition   for   the purpose   of   varying,   modifying,   or   annulling   it,   based   on however   sound   and   good   reasoning,   except   where   it   is arbitrary or violative of any constitutional, statutory or any other provision of law. 2.7 By the impugned judgment and order, the High Court has not   accepted   the   plea   of   financial   crunch   raised   by   the State   and   consequently   the   High   Court   has   struck   down Rule   3(3)   of   the   Pension   Rules,   2009   being   arbitrary   and violative   of   Article   14   of   the   Constitution   of   India. Thereafter,   the   High   Court   has   directed   the   State   to   pay the   original   writ   petitioner   the   arrears   of   pension   (revised pension)   from   the   date   of   her   retirement   to   31.12.2008. 6 Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   passed   by   the   High   Court,   by   which the   High   Court   has   struck   down   Rule   3(3)   of   the   Pension Rules,   2009   being   arbitrary   and   violative   of   Article   14   of the   Constitution   of   India,   the   State   of   Tripura   has preferred the present appeal.    3. Shri Shuvodeep Roy, learned counsel  appearing   on  behalf of   the   State   has   vehemently   submitted   that   due   to   the financial crunch and considering the fact that there will be heavy   financial   burden   upon   the   State   to   pay   the   actual revision   pension   from   01.01.2006,   which   may   affect   the development of a small State like State of Tripura, a policy decision   was   taken   by   the   State   to   grant   the   benefit   of revision of pay scale from 01.01.2009 only and the benefit of   revision   of   pay   to   be   made   only   notionally   from 01.01.2006   to   31.12.2008,   which   the   Hon’ble   High   Court ought   not   to   have   interfered   with   in   exercise   of   powers under Article 226 of the Constitution of India.  3.1 It   is   submitted   that   unless   it   is   found   that   such   a   policy decision   is   arbitrary   and/or   violative   of   Constitution, statute   or   any   other   provision   of   law,   the   High   Court   is 7 precluded   from   interfering   with   the   policy   decision   in exercise   of   powers   of   judicial   review   under   Article   226   of the Constitution of India.  3.2 It   is   further   submitted   by   counsel   appearing   on   behalf   of the State that a detailed affidavit was filed on behalf of the State   pointing   out   the   financial   constraint   and/or   the financial   burden   on   the   State   if   the   arrears   of   revision   of pension is paid from 01.01.2006. However, the High Court has,   without   any   further   discussion   and   without   giving any cogent reasons observed that the rationale of financial crunch on the State exchequer has not satisfied the Court at all.  3.3 It   is   further   submitted   that   the   financial   burden   on   the State   can   be   a   valid   ground   to   fix   a   cut­off   date   for   the purpose of  payment  of revision of  pension.  Heavy   reliance is   placed   on   the   decisions   of   this   Court   in   the   cases   of State of Punjab and Ors. Vs. Amar Nath Goyal and Ors.; (2005) 6 SCC 754  and  State of Bihar and Ors. Vs. Bihar Pensioners Samaj; (2006) 5 SCC 65  in this regard .     8 4. Though served none has appeared on behalf of respondent No.   1,   may   be   because   pursuant   to   the   earlier   interim order   passed   by   this   Court,   she   has   been   paid   the   entire arrears   of   pension   from   the   date   of   her   retirement.   It   is required   to   be   noted   that   the   impugned   judgment   and order   passed   by   the   High   Court   has   been   stayed   by   this Court.    5. We have heard learned counsel appearing on behalf of the State at length. We have gone through and considered the impugned   judgment   and   order   passed   by   the   High   Court. Before the High Court, Rule 3(3) of the Pension Rules, 2009 was   under   challenge,   which   is   reproduced   hereinabove. Rule 3(3) of the Pension Rules, 2009 has been struck down by   the   High   Court   by   holding   that   the   same   is   arbitrary and   violative   of   Article   14   of   the   Constitution   of   India. Before the High Court, it was the specific case on behalf of the State that because of heavy financial burden and there being financial constraints, the State is not in a position to bear   the   heavy   burden   of   additional   revised   pension   and therefore,   the   State   formulated   a   policy   decision   to   the effect   that   the   revised   pension   shall   be   paid   from 9 01.01.2006 to 31.12.2008 notionally and actual revision of pension   shall   be   disbursed   from   01.01.2009   only.   A detailed affidavit was filed on behalf of the State justifying the above policy decision providing/granting the revision of pay   from   01.01.2009   only   and   to   grant   the   benefit   of revised   pension   notionally   from   01.01.2006   or   from   the date of retirement till 31.12.2008. Before the High Court on affidavit,   it   was   stated,   which   is   also   reproduced   by   the High Court in the impugned judgment and order, as under: ­   “However,   vide   Rule   3   (3)   ibid   Financial   benefit   was made   admissible   from   1st   January,   2009   or   from   the date   of   superannuation/retirement   which   ever   was later.   For   all   other   cases,   the   pension   was   computed notionally   as   per   revised   rates   of   scale   of   pay.   Since the   petitioner   retired   on   28­02­2007   so   her   revised pension   upto   31­   12­2008   was   computed   notionally. The   claim   of   the   petitioner   is   to   allow   her   arrears   of pension as per revised rates for the period from 01­03­ 2007   to   31­12­   2008.   It   is   a   fact   that   Financial condition   of   the   State   has   been   passing   through turbulent   time   since   the   recommendations   of   the Twelfth Finance Commission. State Government has to depend on Central Government funding for meeting up its Plan and Non­Plan expenditure. The funding by the Central Government is based on the recommendations of   the   Finance   Commission.   Finance   Commission under   estimated   State’s   projections   of   Non­plan revenue   expenditure   which   included   salaries,   pension and   interest   payment   (Non­Flexible   and   Committed Expenditure).   For   example,   the   State   Government presented   a   realistic   picture   of   Rs.   3944.79   crores towards   meeting   up   expenditure   towards   pension   as per   revised   pay   scales.   Contrary   to   it,   the   Finance Commission assessed a cumulative expenditure of Rs. 2779.09   crores   which   was   Rs.   1165.70   less   than   the 10 actual   assessment   by   the   State   Government.   12th Finance Commission calculated pension at Rs. 342.01 crores during the year 2008­09 and Rs. 413.83 crores during   the   year   2009­10.   This   is   an   increase   of approximately   9%   over   2007­08   and   21%   over   2008­ 09.   However,   as   per   actual   implication,   the expenditure   during   2008­09   and   2009­10   has   been Rs.   356.43   crores   and   Rs.   559.89   crores   respectively which   is   14%   and   57%   higher   than   that   of   previous years.   Thus,   due   to   under   assessment   of   the   state’s Financial   position   by   the   Finance   Commission,   there has   been   a   shortfall   in   funding   on   Non­Plan   revenue expenditure.   It   was  now   required   to  make   payment   of pension   without   compromising   with   the   State’s Finances   on   development   front.   As   such   Financial benefit   towards   payment   of   pension   was   considered from   01­01­2009.   All   other   cases   of   retirement   falling within   01­01­2006   to   31­12­2008   were   allowed pension   fixed   notionally.   Further,   payment   of   arrears of   pension   will   have   a   huge   impact   on   the   State Finances as there are large numbers of retirees during that   period.   Considering,   the   constrained   financial position   of   the   State,   it   is   not   possible   to   consider further   payment   of   arrears   of   pension   to  the   similarly situated persons as it would give rise to huge financial burden on the State Exchequer  which will disturb the financial equilibrium of the State.” 5.1 However,   without   giving   any   cogent   reasons,   the   High Court   has   observed   that   the   foundation   i.e.,   the   financial crunch has not satisfied the Court at all. Only reasoning or actual findings are in paragraph 12 which reads as under: ­  “[12]   We   have   thoroughly   scrutinized   the   foundation   as projected by the state­respondents by the passage from the additional   counter   affidavit,   as   reproduced   above.   We   find from   the   condition   laid   down   in   the   notification   dated 02.02.2010   that   out   of   the   total   financial   requirement   the Central   Government   shall   bear   80%   till   31.03.2010.   The period   mentioned   in   the   Rule   3(3)   of   the   said   rules   falls within the said coverage period and as such, what the State Government   has   projected   that   for   the   financial   crunch they   had   been   compelled   to   bring   the   said   amendment   in 11 the   said   pension   rules   is   wholly   unacceptable   and   in contrast   to   Article   14   of   the   Constitution   of   India.   The foundation   i.e.   the  financial  crunch   has   not   satisfied   us  at all. Hence, we are of the view that the said Rule 3(3) of the Pension   Rules   being   absolutely   arbitrary   is   liable   to   be struck   down.   Accordingly,   we   strike   down   the   Rule   3(3)   of the   Tripura   State   Civil   Services   (Revised   Pension)   Rules, 2009. The respondents No. 2, 3 & 4 are directed to pay the arrear   pension   for   the   period   from   01.03.2007   to 31.12.2008   to   the   petitioner   within   a   period   of   3(three) months   from   today,   else   the   said   amount   shall   carry interest @6% per annum from 01.04.2010.” 5.2 When   specific   statistics   were   provided   before   the   High Court   justifying   its   policy   decision   and   the   financial crunch/financial   constraint   was   pleaded,   there   was   no reason for the High Court to doubt the same. As such the findings   recorded   by   the   High   Court   in   the   impugned judgment  and order  is contrary  to  the averments made in affidavit filed on behalf of the State Government. From the affidavit   filed   before   the   High   Court   reproduced hereinabove,   we   are   satisfied   that   a   conscious   policy decision   was   taken   by   the   State   Government   to   grant   the benefit of revision of pension notionally from 01.01.2006 or from   the   date   of   superannuation   till   31.12.2008   and   to pay/grant   the   benefit   of   revision   of   pension   actually   from 01.01.2009,   which   was   based   on   their   financial crunch/financial constraint.  12 5.3 Whether   the   financial   crunch/financial   constraint   due   to additional   financial   burden   can   be   a   valid   ground   to   fix   a cut­off   date   for   the   purpose   of   granting   the   actual   benefit of   revision   of   pension/pay   has   been   dealt   with   and/or considered by this Court in the case of   Amar Nath  Goyal (supra).   In   the   aforesaid   decision,   it   is   observed   and   held by   this   Court   that   financial   constraint   can   be   a   valid ground   for   fixation   of   cut­off   date   for   grant   of   benefit   of increased   quantum   of   death­cum­retirement   gratuity.   In paragraphs   26,   32   and   33   of   the   said   judgment,   it   is observed and held as under: ­ “26.   It  is difficult  to accede to  the   argument   on behalf of   the   employees   that   a   decision   of   the   Central Government/State   Governments   to   limit   the   benefits only   to   employees,   who   retire   or   die   on   or   after   1­4­ 1995,   after   calculating   the   financial   implications thereon,   was   either   irrational   or   arbitrary.   Financial and   economic   implications   are   very   relevant   and germane   for   any   policy   decision   touching   the administration of the Government, at the Centre or at the State level. xxx xxx xxx 32.   The   importance   of   considering   financial implications,   while   providing   benefits   for   employees, has been noted by this Court in numerous judgments including   the   following   two   cases.   In   State   of Rajasthan   v.   Amrit   Lal   Gandhi   [(1997)   2   SCC   342   : 1997   SCC   (L&S)   512   :   AIR   1997   SC   782]   this   Court went so as far as to note that: “Financial   impact   of   making   the   Regulations retrospective can be the sole consideration while fixing 13 a   cut­off   date.   In   our   opinion,   it   cannot   be   said   that this   cut­off   date   was   fixed   arbitrarily   or   without   any reason. The High Court was clearly in error in allowing the   writ   petitions   and   substituting   the   date   of   1­1­ 1986   for   1­1­1990.”   [Ibid.,   at   AIR   p.   784,   para   17   : SCC p. 348, para 17 (emphasis supplied).] 33.   More   recently,   in   Veerasamy   [(1999)   3   SCC   414   : 1999   SCC   (L&S)   717]   this   Court   observed   that, financial   constraints   could   be   a   valid   ground   for introducing   a   cut­off   date   while   implementing   a pension scheme on a revised basis [ Supra fn 2 SCC at p.   421   (para   15).]   .   In   that   case,   the   pension   scheme applied   differently   to   persons   who   had   retired   from service   before   1­7­1986,   and   those   who   were   in employment   on   the   said   date.   It   was   held   that   they could not be treated alike as they did not belong to one class and they formed separate classes.” 5.4 In   the   aforesaid   decision   this   Court   after   considering   the earlier   decisions   of   this   Court   in   the   cases   of   State   of Punjab Vs. Boota Singh; (2000) 3 SCC 733   and   State of Punjab   Vs.   J.L.   Gupta;   (2000)   3   SCC   736 ,   it   is specifically   observed   and   held   that   for   the   grant   of additional   benefit,   which   had   financial   implications,   the prescription   of   a   specific   future   date   for   conferment   of additional benefit, could not be considered arbitrary.  5.5 In   the   subsequent   decision   in   Bihar   Pensioners   Samaj (supra),   the   decision   in   the   case   of   Amar   Nath   Goyal (supra)   is   followed   and   it   is   observed   and   held   that financial   constraints   could   be   a   valid   ground   for 14 introducing   a   cut­off   date   while   introducing   a   pension scheme on revised basis. It is further observed and held by this Court in the aforesaid decision that fixing of a cut­off date for granting of benefits is well within the powers of the Government   as   long   as   the   reasons   therefor   are   not arbitrary and are based on some rational consideration. 6. While   applying   the   law   laid   down   by   this   Court   in   the aforesaid decisions to the facts of the case on hand, we are of the opinion that in the instant case before us, the cut­off date   has   been   fixed  as   01.01.2009  on   a   very   valid  ground i.e.,   financial   constraint.   Therefore,   the   High   Court manifestly   erred   in   striking   down   the   Rule   3(3)   of   the Pension Rules, 2009 being arbitrary and violative of Article 14 of the Constitution.  7. In view of the above and for the reasons stated above, the impugned   judgment   and   order   passed   by   the   High   Court striking   down   Rule   3(3)   of   the   Tripura   State   Civil   Services (Revised   Pension)   Rules,   2009   is   unsustainable   and   the same   deserves   to   be   quashed   and   set   aside   and   is accordingly quashed and set aside. However, it is observed that as respondent No. 1 has already been paid the arrears 15 from   the   date   of   her   retirement   pursuant   to   the   interim order passed by this Court, the same shall not be recovered from   her.   However,   striking   down   of   Rule   3(3)   of   the Tripura   State   Civil   Services   (Revised   Pension)   Rules,   2009 by   the   impugned   judgment   and   order   is   hereby   quashed and set aside. The present appeal is accordingly allowed. In the   facts   and   circumstances   of   the   case   there   shall   be   no order as to costs.             ………………………………….J. [M.R. SHAH] NEW DELHI; ………………………………….J. August 24, 2022. [B.V. NAGARATHNA] 16