/2023 INSC 0690/ NON­REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.4951 of 2023 Asma Shaw …..Appellant                                 Versus The Islamia College of  Science & Commerce Srinagar Kashmir & Ors.              …..Respondents J U D G M E N T Abhay S. Oka, J. FACTS 1. On   the   basis   of   an   advertisement   published   by the   6 th   respondent   –   the   University   of   Kashmir,   the appellant   applied   for   the   post   of   Lecturer   in   the Academic   Staff   College   of   the   6 th   respondent.     The   6 th respondent appointed the appellant to the said post on tenure   basis   from   08 th   September   2001.     The   1 st respondent­College which is a college fully aided by the State   Government   published   an   advertisement   inviting applications   for   various   posts   including   the   post   of Lecturer   in   English.     The   appellant   applied   as   an   in­ Page 1 of 12 C.A.No.4951/232023 INSC 690 service candidate and her application was forwarded by the  Academic  Staff   College  of  the  6 th   respondent to   the 1 st   respondent.     Accordingly,   the   appellant   was appointed   as   a   Lecturer   in   English   on   a   regular temporary   basis   with   the   1 st   respondent   college   w.e.f. 16 th   June   2005.     The   appellant   was   initially   appointed by the 6 th   respondent in the pay  scale of Rs.8000­275­ 13500.     The   1 st   respondent   appointed   the   appellant   in the   same   pay   scale.     However,   her   pay   admissible   on the date of her appointment with the 1 st  respondent was not   protected.     Therefore,   the   appellant   made   a representation   to   the   1 st   respondent   to   grant   pay protection.     On   02 nd   January   2012,   the   College Executive   Committee   of   the   1 st   respondent   took   a decision not to grant pay protection to the appellant on the ground that the appellant was holding a tenure post of a limited duration with the Academic Staff College of the 6 th  respondent.  The case of the appellant was again considered   by   the   College   Executive   Committee   of   the first   respondent   on   28 th   October   2014   and   the   same decision   was   taken   which   was   communicated   to   the appellant by a letter dated 26 th  November 2014. 2. Being   aggrieved   by   the   said   decision,   the appellant preferred a writ petition  in  the  High  Court of Jammu & Kashmir.  By judgment dated 24 th  September 2018,   learned   Single   Judge   allowed   the   petition   and Page 2 of 12 C.A.No.4951/23 directed   the   1 st   respondent   to   grant   benefit   of   pay protection to the appellant and to pay the consequential arrears.     By   the   impugned   judgment   dated   25 th February   2022,   a   Division   Bench   of   the   High   Court interfered   and   dismissed   the   writ   petition   filed   by   the appellant. SUBMISSIONS 3. The   learned   counsel   appearing   for   the   appellant submitted   that   the   appointment   of   the   appellant   was not on a tenure post but it was on a regular post.   The initial   appointment   of   the   appellant   was   on   a   tenure basis   and   as   per   the   Guidelines   for   Academic   Staff Colleges   issued   by   the   University   Grants   Commission, after   assessment   of   the   performance   of   the   appellant, the   tenure   of   the   appellant   was   extendable   up   to   the age   of   62   years.     Learned   counsel   pointed   out   that   as provided   in   the   advertisement   published   by   the   6 th respondent,   the   appellant   was   granted   the   benefit   of Government   Provident   Fund­cum­Pension­cum­ Gratuity.  He submitted that in terms of Article 77­D of the   Jammu   &   Kashmir   Civil   Service   Regulations   (for short,   ‘the   Regulations’)   the   appellant   was   entitled   to the benefit of pay protection as she was not covered by an   exception  carved  out  in  the   form  of  third  proviso  to Article   77­D.     He   would,   therefore,   submit   that   the Division Bench has committed an error by holding that Page 3 of 12 C.A.No.4951/23 the   post   to   which   the   appellant   was   appointed   by   the 6 th  respondent was a temporary or ad­hoc post. 4. Learned counsel appearing for the 1 st  respondent while  supporting  the view taken  by the  Division  Bench urged that the appointment of the appellant was not on a   permanent   basis   but   was   for   a   fixed   tenure. Therefore,   the   third   proviso   to   Article   77­D   was applicable.   He submitted that in any event, Article 77­ D   was   not   applicable   to   the   appellant   as   she   was   no longer   in   the   employment   of   the   6 th   respondent­ University.  He urged that the appointment made by the 1 st   respondent   of   the   appellant   to   the   post   of   Lecturer was   a   fresh   appointment   and,   therefore,   there   was   no question   of   fixing   her   pay   by   protecting   the   pay   which she   was   lastly   drawing   while   working   with   the   6 th respondent.     His   submission   is   that   the   view   taken   by the Division Bench was the correct view. OUR VIEW 5. We   have   carefully   considered   the   submissions and   perused   the   pleadings   and   the   documents   on record.     Though   the   learned   counsel   appearing   for   the 1 st  respondent tried to submit that the Regulations were not   applicable   to   the   appellant,   such   a   stand   was   not taken   either   in   the   counter   affidavit   filed   before   the High   Court   or   in   the   counter   affidavit   filed   before   this Court.   In   fact,   in   the   counter   affidavit   filed   by   the Page 4 of 12 C.A.No.4951/23 Principal   of   the   1 st   respondent,   a   specific   stand   has been   taken   that   the   appellant   is   disentitled   to   any   pay protection   as   she   does   not   meet   the   requirements   of Article   77­D   of   the   Regulations.     In   clause   (a)   of paragraph   6   of   the   counter   affidavit   filed   by   the   2 nd respondent, it is stated thus :  “6. … … … (a) The   Petitioner   herein   is   not   entitled to   any   pay   protection   inasmuch   as her   case   does   not   meet   the requirements   of   Article   77­D   of   the Jammu   and   Kashmir   Civil   Service Regulations,   1956,   as   is   applicable   to the   employees   of   the   College,   of holding   a   post   on   substantive capacity.    The Petitioner was admittedly working   on   tenure   basis   in   the University   of   Kashmir   for   a   limited period.     A   bare   reading   of   the   order dated   08.09.2001   appointing   the Petitioner   as   Lecturer   in   the   University makes it clear that the said appointment was   on   tenure   basis.     The   said   post being   on   tenure  basis  cannot  be  termed ‘a   post   on   substantive   capacity’.     As such,   her   previous   service   in   the University   cannot   be   counted   towards her seniority and other service benefits.”  (emphasis added) Thus, the stand of the 1 st  and 2 nd  respondents was that the   staff   of   the   1 st   respondent   was   governed   by   Article 77­D.     But,   the   case   of   the   appellant   falls   in   the Page 5 of 12 C.A.No.4951/23 exception carved out by the third proviso to Article 77­ D.     Thus,   it   was   never   in   dispute   that   the   said Regulations   were   applicable   to   the   appellant   while serving   with   the   Academic   Staff   College   of   the   6 th respondent and continued to  apply  even after  she took up employment with the 1 st  respondent. 6. Article   77­D   deals   with   the   fixation   of   pay   in cases of direct recruits.   Article 77­D starts with a   non obstante   clause   which   provides   that   notwithstanding anything contained in the Regulations, the provisions of Article   77­D   shall   govern   the   pay   of   a   government servant   who   is   appointed   to   another   service/cadre   or department   on   direct   recruitment   basis.     It   provides that   such   a   person   shall   draw   pay   at   the   minimum   of the time scale.  However, under the 1 st  proviso, it is laid down   that   where   a   government   servant   was immediately before such appointment holding a post in substantive   capacity   and   was   drawing   pay   equal   to   or more   than   the   time   scale   of   the   service,   his   pay   at   the time   of   subsequent   appointment   to   the   new   post   shall be regularized.  In short, in such a case, the pay drawn by   the   government   servant   at   the   time   of   his appointment to another service remains protected.  The third   proviso   is   the   exception   to   the   rule   contained   in the   main   part   of   Article   77­D.     The   1 st   and   2 nd respondents are relying upon the said proviso.  It reads Page 6 of 12 C.A.No.4951/23 thus :  “Provided   also   that   the   benefit   of   this   rule shall   not   be   available   to   a   person   who   at the   time   of   his   appointment   to   the   new service/post   was   holding   a   post   on   adhoc basis   or   was   working   against   a leave/suspension   or   any   other   short   term vacancy.” Thus, the only question for consideration is whether the appellant was  holding  a  post  in  Academic  Staff College on   ad­hoc   basis   or   was   working   against   a leave/suspension or any other short­term vacancy.  For the   reasons   which   we   have   set   out   hereafter,   the   said question   will   have   to   be   answered   in   favour   of   the appellant. 7. We have perused the advertisement published by the   6 th   respondent   for   inviting   applications   to   various posts (total 42).  The post at serial no.2 is of Lecturer in the Academic Staff College for which the appellant had applied.   There are three columns in the portion  of the said   advertisement   which   describes   the   posts.     The   1 st column   is   of   Department/Institute;   the   2 nd   column contains the description of the posts and the 3 rd  column contains   the   number   of   posts.     As   against   some   of   the posts,   it   is   specifically   mentioned   that   either   the   post was   temporary   or   was   a   ‘plan   post’.     Against   some   of the posts, it is mentioned that the same was temporary but   was   likely   to   become   permanent.     What   is Page 7 of 12 C.A.No.4951/23 important is that against the post held by the appellant, there   is   no   remark   that   either   it   was   a   temporary   post or   a  plan  post.    What   is   written  in   the   bracket  against the said post is “tenure basis”.   Thus, the post was not ad   hoc   or   temporary   or   plan   post.     The   post   was permanent   on   which   appointment   was   to   be   made   on tenure basis. 8. Clause III of the advertisement provides that the substantive   posts   shall   carry   G.P.   Fund­cum­Pension­ cum­Gratuity or C.P. Fund benefits at the option of the appointee.     The   appellant   was   granted   the   benefit   of G.P.   Fund   which   is   another   indication   that   her   post was substantive.  9. There   is   a   difference   between   a   tenure   post   and an   appointment   made   on   a   regular   post   on   a   tenure basis.  The advertisement mentions that the post is not a   tenure   post  but   the   appointment  to   that   post  will   be made   on   a   tenure   basis.     The   reason   for   this   is   the Guidelines   for   Academic   Staff   Colleges   framed   by   the University   Grants   Commission.     The   Guidelines provided   that   the   appointment   to   the   post   of   director, reader   and   lecturer   will   be   on   a   tenure   basis   for   a period   of   five   years.     There   is   a   provision   for continuation   of   appointment   on   these   posts   on assessment of the incumbent concerned by a committee having  the same constitution  as  for  their  appointment, Page 8 of 12 C.A.No.4951/23 subject   to   the   condition   that   the   incumbent   on   these posts   will   retire   at   the   age   of   62   years   or   as   per prevailing  norms  of  the   university.    Accordingly,   in  the order of appointment issued by the 6 th  respondent, it is specifically mentioned that the appellant was appointed as   a   Lecturer   in   the   Academic   Staff   College   in   the   pay scale   of   Rs.8000­275­13500   on   tenure   basis.     In   fact, the   qualifications   for   the   post   of   reader/lecturer   in Academic   Staff   Colleges   clearly   lay   down   that   the appointment to the post of director, reader and lecturer will be on tenure basis for a period of five years with a provision   for   continuation   on   these   posts   on assessment   of   the   incumbent   concerned   subject  to   the condition   that   incumbent   will   retire   after   completing the age of 62 years. 10. Therefore, the appointment of the appellant with the   Academic   Staff   College   of   the   6 th   respondent   was not   against   a   short­term   vacancy.     The   appellant   was not   holding   the   post   of   Lecturer   in   Academic   Staff College   on   ad­hoc   basis   and   was   not   working   against leave/suspension   vacancy.     Therefore,   the   exception carved  out by the  third proviso  to Article 77­D  will  not apply   as   the   appointment   of   the   appellant   was   on   a substantive   post   on   a   tenure   basis   with   a   provision   to continue the same till the age of 62 years. Page 9 of 12 C.A.No.4951/23 11. The   advertisement   published   by   the   1 st respondent on 11 th  June 2004 specifically permitted in­ service   candidates   to   apply   by   sending   their applications   through   the   respective   appointing authorities.     Accordingly,   by   a   letter   dated   22 nd   June 2004,   the   Assistant   Registrar   of   the   6 th   respondent­ University forwarded the application of the appellant to the   2 nd   respondent.     It  is   specifically   stated   in   the   said letter that the appellant was working on a tenure basis. Accordingly,   by   the   order   dated   16 th   June   2005,   the appellant was appointed on the establishment of the 1 st respondent   on   probation   for   a   period   of   two   years. Thus,   this   is   a   case   of   a   government   servant   taking employment in another service or cadre. 12. At this stage, it may be noted that as provided in the Constitution of the 1 st  respondent College, the same is   completely   financed   by   J&K   Government   for   both plan  and  non­plan   accounts.    In  the  Introductory   Note to   the   Constitution,   it   is   mentioned   that   the   1 st respondent was established at the instance of the then Prime   Minister   of   Jammu   &   Kashmir.     Moreover,   the Constitution   provides   that   the   Governing   Body   shall carry   out   the   business   and   affairs   of   the   College   of which   70%   must   be   members   nominated   by   the   State Government.     In   fact,   it   is   provided   that   the   Hon’ble Chief   Minister   of   Jammu   &   Kashmir   will   be   the Page 10 of 12 C.A.No.4951/23 Chairman   of   the   Body.     That   is   how   the   Government has  all  pervasive control  over the  1 st   respondent.    That is the reason why while filing the pleadings, the 1 st   and 2 nd   respondents   have   proceeded   on   the   footing   that Article   77­D   was   applicable   to   those   government servants   who   were   appointed   to   a   post   in   1 st respondent­College. 13. The   entire   approach   of   the   Division   Bench   was erroneous   when   it   came   to   the   conclusion   that   the appellant   was   not   appointed   on   a   substantive   basis and,   therefore,   she   does   not   satisfy   the   criteria   laid down   by   Article   77­D.     The   Division   Bench   has completely ignored that the only exception carved out to Article   77­D   was   in   respect   of   a   government   servant holding   a   post   on   ad­hoc   basis   or   working   against leave/suspension   or   any   other   short­term   vacancy. Hence, the case of the appellant was not covered by the said exception carved out to the third proviso by Article 77­D. 14. Therefore, the impugned decision of the Division Bench   cannot   be   sustained   and   the   decision   of   the learned   Single   Judge  which   directs  that  pay   protection should be given to the appellant, needs to be restored. 15. Accordingly,   by   setting   aside   the   impugned judgment and order dated 25 th  February 2022 passed in LPASW   No.184   of   2018   we   restore   the   judgment  dated Page 11 of 12 C.A.No.4951/23 24 th   September   2018   rendered   by   the   learned   Single Judge   of   the   Jammu   &   Kashmir   and   Ladakh   High Court   in   Writ   Petition   (SWP   No.1735   of   2015).     We direct the 1 st  and 2 nd  respondents to pass a formal order giving   the   benefit   of   pay   protection   to   the   appellant. The order shall be passed within a period of one month from   today.     Within   a   period   of   three   months   from today,   arrears   payable   to   the   appellant   on   account   of fixation of pay as aforesaid shall be paid to her. 16. The   appeal   is   accordingly   allowed   with   no   order as to costs. …….………………………………..J. [ABHAY S. OKA]         ..…..………………………………..J. [PRASHANT KUMAR MISHRA] New Delhi Dated : August 08, 2023. Page 12 of 12 C.A.No.4951/23