Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 4]

Central Administrative Tribunal - Delhi

Mrs. Sunita Dutt vs Union Of India Through on 9 April, 2010

      

  

  

 Central Administrative Tribunal
Principal Bench, New Delhi

O.A.No.1165/2010
M.A.No.866/2010

Friday, this the 9th day of April, 2010

Honble Shri Shanker Raju, Member (J)
Honble Dr. Veena Chhotray, Member (A)

1.	Mrs. Sunita Dutt
	Court Master
	Central Administrative Tribunal
	Principal Bench
	61/35, Copernicus Marg,
	New Delhi  110001.							

2.	Mr. Kedar Ram
	Court Master
	Central Administrative Tribunal
	Principal Bench
	61/35, Copernicus Marg,
	New Delhi  110001.								

3.	Mr. Ravi Kanojia,
Court Master
	Central Administrative Tribunal
	Principal Bench
	61/35, Copernicus Marg,
	New Delhi  110001.								

4.	Mr. Prakash Chandra Joshi,
Court Master
	Central Administrative Tribunal
	Principal Bench
	61/35, Copernicus Marg,
	New Delhi  110001.								

5.	Mr. Lalit Gosain,
Court Master
	Central Administrative Tribunal
	Principal Bench
	61/35, Copernicus Marg,
New Delhi  110001.								

6.	Mr. Jugal Kishore, 
Court Master
	Central Administrative Tribunal
	Principal Bench
	61/35, Copernicus Marg,
	New Delhi  110001.								

7.	Mrs. Rita Biswas, 
Court Master
	Central Administrative Tribunal
	Principal Bench
	61/35, Copernicus Marg,
	New Delhi  110001.					
  ..Applicants
(By Advocate: Shri S K Sinha)

Versus
Union of India through

1.	The Secretary,	
	Ministry of Personnel, PG & Pensions,
Department of Personnel & Training,
	North Block, New Delhi.

2.	The Secretary,
	Ministry of Finance,
	Department of Expenditure,
	North Block,
	New Delhi.

The Principal Registrar,
	Central Administrative Tribunal,
Principal Bench,
	61/35, Copernicus Marg,
	New Delhi.						
..Respondents

O R D E R (ORAL)

Shri Shanker Raju MA 866/2010 MA seeking joining together in a single petition is allowed.

OA 1165/2010

This OA relates to Stenographers Grade C/Court Masters, who are working in the Central Administrative Tribunal, Principal Bench, seeking benefits of re-fixation of pay in the scale of Rs.6500-10500 at par with their counterparts in CSS/CSSS w.e.f. 15.9.2006 and re-calculation of arrears thereof. It is also prayed that the applicants are entitled to the grade pay of Rs.4600/- w.e.f. 1.1.2006 with arrears at par with their counterparts in CSS/CSSS.

2. We find that historical parity of Central Administrative Tribunal staff in respect of Private Secretaries has already been laid at rest on implementation of our directions by the respondents in S. R. Dheer & others v. Union of India & others (OA-164/2009) decided on 19.2.2009, which, in all fours, covers the issue raised by the applicants in the present OA.

3. At this stage, we find that the claim of the applicants instead of being turned down by the Department of Personnel & Training has been kept in abeyance by an order dated 15.5.2007 on the basis of the recommendations of 6th Central Pay Commission (CPC).

4. In these circumstances, we dispose of this OA with a direction to the respondents to treat the present OA as a representation on behalf of the applicants and decide the reliefs prayed for in this OA in the background of historical parity of Central Administrative Tribunal staff with their counterparts in CSS/CSSS, by passing a reasoned and speaking order within a period of two months from the date of receipt of a copy of this order.

Let a copy of the OA be issued to the respondents along with this order.

( Dr. Veena Chhotray )						  ( Shanker Raju )
   Member (A)							       Member (J)

/sunil/