Supreme Court of India
State Of W.B. And Ors. vs Higher & State Audit & Accounts Services ... on 28 March, 2000
Equivalent citations: JT2000(7)SC322, (2000)3UPLBEC2158, AIRONLINE 2000 SC 321, (2000) 3 UPLBEC 2158, (2000) 4 SCT 461, (2000) 4 SERVLR 530, (2000) 7 JT 322 (SC), 2000 (9) SCC 428, 2001 SCC (L&S) 144
Author: S. Rajendra Babu
Bench: S. Rajendra Babu, S.N. Phukan
ORDER S. Rajendra Babu, J.
1. Leave granted.
2. Heard learned Counsel for the parties.
3. This appeal is directed against the order made by the Administrative Tribunal by which an application filed by the respondents is disposed of directing payment of certain special pay. Perusal of the order will disclose that there is hardly any application of mind by the Tribunal to the relevant facts or law arising in this case. It is a very cryptic order and does not disclose any reason at all. In the circumstances, we set aside the order made by the Tribunal and remit the matter to the Tribunal for fresh consideration in accordance with law. At this stage learned Counsel for the Respondents brings to our notice that a review application has been filed against the impugned order in which contention has been raised that similar benefits should be extended to others. We do not express any opinion either on the merits of the application (T.A No. 71/96) filed by the respondents or on the review application. The appeal shall stand allowed accordingly. There shall be no order as to costs.