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 4, Cited by 0]

Delhi High Court

Dr. Tarkeshwar Prasad vs Union Of India And Ors. on 17 September, 2019

Author: S. Muralidhar

Bench: S. Muralidhar, Talwant Singh

$~11
*      IN THE HIGH COURT OF DELHI AT NEW DELHI
+                        W.P.(C) 1131/2018
       DR. TARKESHWAR PRASAD                               ..... Petitioner
                         Through:      Mr. Ankur Chhibber, Advocate.

                         versus

       UNION OF INDIA AND ORS.                    ..... Respondents
                     Through: Mr.Ripu Daman Bhardwaj, CGSC
                               with Mr. T. P. Singh, Advocate along
                               with Mr. Vinod Kumar, DC Law.

       CORAM:
       JUSTICE S. MURALIDHAR
       JUSTICE TALWANT SINGH

                                  ORDER
       %                          17.09.2019

Dr. S. Muralidhar, J.:

1. The Petitioner, who joined the Border Security Force („BSF‟) as Medical Officer on 19th March 1987, has filed the present petition seeking the quashing of adverse remarks in his Annual Confidential Report („ACR‟) for the period 1st April 1998 to 31st March 1999, the letter dated 9th November 1999 communicating the adverse remarks and the order dated 28th August 2000 passed by the Additional Director General (Medical) - Respondent No.3 rejecting his representation dated 18th January 2000 against such adverse remarks.

2. The Petitioner has also sought the quashing of an order dated 1st W.P. (C) 1131/2018 Page 1 of 17 September 2015 issued by the Commandant (Medical) stating that the Petitioner was assessed as „unfit‟ in the Review DSC dated 4th June 2015 for promotion from Chief Medical Officer (Ordinary Grade) [„CMO (OG)‟] to CMO (Special Grade) [„CMO (SG)‟] with effect from 5th April 2002. The third relief is for a direction to the Respondents to consider the Petitioner afresh for promotion to CMO (OG) to CMO (SG) after expunging of the adverse remarks in his ACR for the period 1st April 1998 to and 31st March 1999 and to correctly fix his seniority in the post of CMO (SG) with effect from 5th April 2002 instead of 19th March 2003 with full consequential benefits for his next higher promotion.

3. The background facts are that the Petitioner was initially promoted to the post of Senior Medical Officer („SMO‟) on 1st October 1991. On 25th June 1998 an order was issued for promotions from SMO to CMO (OG) but the Petitioner was not included in the said promotion order.

4. After the rejection of his representation against his non-promotion, the Petitioner filed a writ petition in the Patna High Court, Ranchi Bench. During the pendency of the writ petition the official Respondents made a statement before the Ranchi Bench of the Patna High Court that after considering all aspects they had decided to promote the Petitioner as CMO (OG). On the basis of the above statement the High Court disposed of the Petitioner‟s writ petition on 24th March 2000 with the direction that a formal notification and promotion order should be issued expeditiously.

5. In the consequential promotion order the Petitioner was promoted as W.P. (C) 1131/2018 Page 2 of 17 CMO (OG) with effect from 19th March 1999. According to the Petitioner he should have been promoted as CMO (OG) and granted seniority on that basis with effect from 19th March 1997. Again, the Petitioner made several representations which were rejected.

6. Subsequently, the Petitioner was promoted CMO (OG) to CMO (SG) by an order dated 22nd July 2004. The Petitioner points out that his promotion to CMO (SG) should have been with effect from 5th April 2002 and not 19th March 2003 as indicated in the above promotion order. Aggrieved by this the Petitioner filed a second writ petition being WP(C) 1295 of 2014 before this Court to grant seniority with effect from 1997 for his promotion from SMO to CMO (OG). He also sought a corresponding amendment to the impugned combined eligibility/gradation list of CMO (NFSG) (as on 1st April 2013).

7. During the pendency of the above writ petition, Respondents 1 to 3 issued a communication dated 3rd July 2015 granting promotion of the Petitioner to the rank of CMO (OG) retrospectively with effect from 19th March 1997. Accordingly, WP (C) 1295 of 2014 was disposed of by this Court by order dated 17th July 2015 which reads as under:

"It is, therefore, apparent the consequential benefits of pay fixation etc., could be admissible from the said date i.e., 19th March 1997. The petitioner's further claim for seniority in the said rank w.e.f. 19th March 1997 has not been referred to in the order dated 3rd July, 2015 produced by the respondents.
Accordingly, a direction is issued to grant consequential seniority fixing the petitioner's eligibility to be reflected in the W.P. (C) 1131/2018 Page 3 of 17 seniority list of CMS w.e.f. 19th March, 1997 and grant all consequential benefits which are permissible in terms of Claim A in para 44 of the present writ petition.
The writ petition is disposed of with the above directions."

8. According to the Petitioner, the above order meant that first the seniority of the Petitioner in the rank of CMO (OG) was to be corrected on 19th March 1997 and as a consequential outflow the further seniority also needed to be corrected.

9. The Respondents issued a letter dated 1st September 2015 agreeing to restore the seniority of the Petitioner for promotion from SMO to CMO (OG) from 19th March 1997. However, in respect of the consequential seniority of the next promotion from CMO (OG) to CMO (SG) the Petitioner was stated to have been found unfit by the Review DSC dated 4th June 2015.

10. Aggrieved by the non-compliance with the order dated 17th July 2015 of this Court in terms of which the promotion orders dated 5th January 2000 and 22nd July 2004 had to be modified as a consequence of the Petitioner‟s initial promotion seniority in the rank of CMO (OG) being fixed with effect from 19th March 1997 instead of 19th March 1999, the Petitioner filed Contempt Petition No.790 of 2015. By an order dated 9th October 2015 the said petition was dismissed as withdrawn with liberty to the Petitioner to file a clarificatory application in WP(C) 1295 of 2014.

W.P. (C) 1131/2018 Page 4 of 17

11. This led the Petitioner to filing CM No.30635 of 2015 in the disposed of WP(C) 1295 of 2014. The Petitioner inter alia prayed for modification of his promotion orders for promotion to the post of CMO (SG) with effect from 5th April 2002 instead of March 2003.

12 In reply to this application the Respondents pointed out that the Petitioner had been found unfit in the Review DSC held on 4th June 2015 with reference to the DSC dated 11th May 2004 for promotion from CMO (OG) to CMO (SG) on the basis of his confidential record of service. It was submitted that the Petitioner had been communicated some adverse remarks in his ACR for the period 1st April 1998 to 31st March 1999 by a letter dated 9th November 1999. The Petitioner had given a representation dated 18 th January 2000 against the said letter refuting the allegations concerning the adverse remarks. However, the said representation was rejected by the official Respondents vide letter dated 28th August 2000. It was these adverse remarks in the Petitioner‟s ACR 1998-99 that rendered him „unfit‟ by the Review DSC 2015 for restoration of his promotion from CMO (OG) to CMO (SG) with effect from 5th April 2002.

13. On 9th September 2016 CM No.30635 of 2015 was dismissed as withdrawn by this Court with liberty to file a substantive petition.

14. A Departmental Promotion Committee („DPC‟) meeting was held on 4th June 2015 for promotion from CMO (SG) to DIG. This DPC was combined for Central Allied Police Force („CAPF‟) and the National Security Guard („NSG‟). These results were declared on 15th November 2016 and the W.P. (C) 1131/2018 Page 5 of 17 official Respondents issued promotion/posting orders dated 15 th November 2016 and 30th November 2016. The Petitioner‟s promotion to DIG was made as officiating in terms of the DOPT OM dated 14th September 1992. In the promotion orders Respondent No.4 herein was placed above the Petitioner at Sl. No.3 whereas the Petitioner was placed at Sl. No.4. According to the Petitioner, this error occurred on account of non-amendment and correction of the impugned gradation list of 1st April 2013.

15. The Petitioner submitted a representation dated 18th November 2016 to the official Respondents. By the reply dated 15th December 2016 the official Respondents maintained that the Petitioner could not be promoted to CMO (SG) with effect from 5th April 2002 due to his ACRs and that this had been communicated to him by a letter dated 5th August 2015. Therefore, there was no change in the date of his promotion as CMO (SG) i.e. with effect from 19th March 2003. On this basis the placing of the Petitioner in the combined seniority list below Respondent No.4 did not require any correction.

16. The Petitioner then filed WP(C) 439 of 2017 in this Court for correction of his seniority in the combined gradation list by placing him above Respondent No.4. The writ petition was dismissed as withdrawn on 4 th August 2017 with liberty to file a comprehensive writ petition „impugning certain orders which have come to notice in view of the counter-affidavit filed by the Respondents.‟ It is in the above circumstances that the present writ petition has been filed by the Petitioner on 10th August 2017 seeking the above reliefs.

W.P. (C) 1131/2018 Page 6 of 17

17. In response to the notice issued in the petition a counter-affidavit has been filed by the Respondents 1 to 3 where inter alia it is sought to be contended that the combined seniority list of the CMOs in the CAPF, NSG and Assam Rifle („AR‟) as on 1st April 2013 and circulated by a communication dated 13th February 2014 has been prepared „in accordance with the relevant recruitment rules and government instructions issued from time to time‟ and, therefore, the said seniority list was „valid, legal and suffers no infirmity.‟ A reference is made to the DoPT OM dated 16th June 2000 on the issue of relevant years up to which ACRs are required to be considered by the DPCs. This clarified that only such ACRs which became available during the year immediately preceding the vacancy/final years should be considered even if DPCs are held later on the schedule prescribed in the model calendar. In other words, according to the official Respondents, for the vacancy/panel year 2000-01 the ACRs up to the year 1998-99 are required to be considered irrespective of the date of convening of the DPC.

18. A reference is also made to the DoPT OM dated 6th October 2000 on the issue of the number of ACRs to be considered by the DPCs. This clarified that DPC should access the suitability of the employees for promotion with particular reference to the ACRs for 5 preceding years irrespective of the qualifying service prescribed in the relevant Recruitment Rules („RRs‟).

19. A reference has been made to the OM dated 8th February 2002 issued by the DoPT prescribing the procedure observed by the DPCs for overall grading, benchmark for assessment of performance and the manner in which W.P. (C) 1131/2018 Page 7 of 17 the select panel has to be arranged for promotions to various levels of posts/grades. Inter alia it clarified that the mode of promotion shall be „selection‟ and the benchmark for promotion shall continue to be „very good.‟ It further clarified as under:

"(iii) The DPC shall for promotions to said pay-scale (grade) and above, grade officers as 'fit' or 'unfit' only with reference to the bench-mark of 'very good'. Only those who are graded as 'fit' shall be included in the select panel prepared by the DPC in order of their inter-se seniority in the feeder grade. Thus, as already explained in paragraph 3.2 above, there shall be no supersession in promotion among those who are found 'fit' by the DPC in terms of the aforesaid prescribed bench-mark of 'very good'."

20. Reference is made to an OM dated 11th November 2010 issued by the DoPT which provides consolidated „instructions and guidelines on seniority.‟ It is contended that for the purpose of promotion to the post of CMO (OG) and above the DPC shall consider the ACRs of the concerned employee for the past 5 years immediately preceding the vacancy year and after due assessment the DPC would rate the concerned officer as fit or unfit only with reference to the required benchmark of „very good.‟ Further, where a government servant is considered „unfit‟ for promotion and has been superseded by his junior then such person, shall not, if he is subsequently found suitable and promoted, take seniority in the higher grade over the junior persons who had superseded him/her.

21. Annexed as Annexure „R8‟ to the counter-affidavit of the official Respondents is a letter dated 9th November 1999 communicating the adverse remarks to the Petitioner. The said adverse remarks as communicated to the W.P. (C) 1131/2018 Page 8 of 17 Petitioner for the period 1st April 1998 to 31st March 1999 reads as under:

"A Well turned out Senior Medical Officer. His professional knowledge adequate. He takes longer than required to complete task and occasionally needs to be reminded for the same. His approach to the assigned task is superficial. He is co-operative. He is cordial and sympathetic with patients I grade him as a good Senior Medical officer in the right spirit."

22. Also annexed is a copy of the letter dated 28th August 2000 communicating the rejection of the Petitioner‟s representation dated 18th January 2000 against the said adverse remarks. The said letter inter alia stated as under:

"After careful consideration of the representations, the undersigned is of the view that your request for expunge of the adverse remarks recorded in your ACR can not he acceded to being devoid of merit. The remarks are found to be on impartiality and judicious assessment of your work and conduct during the period under report."

23. The official Respondents point out that the Petitioner has not challenged the aforementioned letter dated 28th August 2000 and, therefore, the present petition challenging these remarks is barred by laches. It is pointed out that in the DSC proceedings dated 11th May 2004 all CMOs (OG) were found fit for promotion to the rank of CMO (SG) with effect from April 2002 had been promoted to the rank of CMO (SG) with effect from 5th April 2002. Since the Petitioner was found „unfit‟ by the said DSC dated 11th May 2004 on the basis of his confidential record for the relevant period he was not promoted with effect from 5th April 2002. However, he was found fit for promotion to the rank of CMO (SG) with effect from March 2003 and was accordingly promoted as such with effect from 19th March 2003 by the W.P. (C) 1131/2018 Page 9 of 17 promotion order dated 22nd July 2004.

24. It is stated that the review DSC meeting held on 4th June 2015 considered Petitioner‟s case for promotion to SMO to CMO (OG) with reference to the DPC dated 9th March 1998. He was assessed as fit and was promoted to the rank of CMO (OG) with effect from 19th March 1997. Accordingly, his date of promotion as CMO (OG) was changed from 19th March 1999 to 19th March 1997. However, as far as his promotion to the post of CMO (SG) was concerned in view of the adverse remarks recorded in the ACR for the year 1998-99 he was assessed as unfit for promotion to the rank of CMO (SG)/Commandant with effect from 2002. Since the Petitioner has already been promoted as CMO (SG) with effect from 19th March 2003 a further review of his promotion as such was not required. The seniority followed the above determination and the seniority of the Petitioner was accordingly fixed just below Respondent No.4.

25. The Petitioner has filed the rejoinder to the said counter-affidavit reiterating his submissions in his petition.

26. This Court has heard the submissions of Mr. Ankur Chhibber, learned Counsel for the Petitioner and Mr. Ripu Daman Bhardwaj, learned counsel appearing for the Respondents 1 to 3. It must be noted here that Respondent No.4 was served through the DG, BSF as well as by speed post with an affidavit of service dated 25th September 2018 being filed by the Petitioner enclosing the tracking report to that effect. In its order dated 11 th February 2019 this Court noted that service of notice on all Respondents was W.P. (C) 1131/2018 Page 10 of 17 complete. However, none has appeared on behalf of Respondent No.4.

27. The Court would first like to take up the issue of the adverse remarks communicated to the Petitioner.

28. Mr. Chhibber is right in his contention that there is an internal contradiction in the said remarks. At first it is stated that he is a well turned out SMO and his professional knowledge is adequate. It is then stated that he takes longer than required time to complete a task and needs to be reminded and that his approach „to the assigned task is superficial.‟ Immediately thereafter it is stated that he is cooperative, cordial and sympathetic and patient and that he should be graded as good SMO. It is then again stated that he should accept the advice of senior officials in the right spirit.

29. The so-called „adverse‟ remarks are that (i) the Petitioner takes longer than required time to complete a task, (ii) he needs to be reminded (iii) his approach to the assigned task was superficial and (iv) he should accept advice and counselling.

30. As rightly pointed out there is no reference to any warning letter or memo issued to the Petitioner at any time during the relevant period counselling him to improve his work. In fact, even the counter-affidavit does not refer to any such warning or memo issued to the Petitioner. The above type of adverse remarks make it impossible for the Petitioner to make any effective representation because there is no reference to any particular W.P. (C) 1131/2018 Page 11 of 17 incident or occasion when the Petitioner took longer than required time to complete a task and had to be reminded. The remark that his approach to an assigned task is „superficial‟ without any supporting document or even an advice or warning being issued to him in that regard again appears to be unfair to the officer. On the other hand, the Petitioner has in the present petition in ground A stated that the background for the above adverse remarks stand on the fact that while he was posted as Hazari Bagh at the relevant time he had highlighted certain malpractices and financial irregularities in the BSF Hospital through his letters dated 11th February and 9th April 1999 and that he was pressurised to withdraw the said letters lest adverse remarks be reflected in his ACRs.

31. The instruction manual on filling up ACRs states that adverse entry should be based on established facts and not on mere suspicion. The instruction manual of filling up ACRs also lays down that before making an adverse entry the reporting officer should satisfy himself that the conclusions have been arrived at only after a reasonable opportunity has been given to the official to present his case regarding any particular incident.

32. The adverse remarks in the present case appear to be sketchy, superficial and mutually contradictory. No reasons also have been given for rejecting the Petitioner‟s representation except saying that his request for expunction cannot be acceded to. For the first time a copy of a warning issued on 6th November 1998 to the Petitioner for „dereliction of duty‟ has been enclosed. This actually pertains to signing of certain survey reports not connected with W.P. (C) 1131/2018 Page 12 of 17 the Petitioner‟s charter of duties as SMO. In his rejoinder the Petitioner states that he had requested for an enquiry to be held as he had pointed out glaring financial irregularities, however, no action was taken thereon. It appears to the Court that the manner of recording the adverse remarks was not in consonance with the requirement of the instruction manual and has been done in a casual manner.

33. The above recording of adverse remarks in the Petitioner‟s ACR for 1998-99 is contrary to the law explained by the Supreme Court in several decisions. In S. Ramachandra Raju v. State of Orissa 1994 Supp (3) SCC 424, the Supreme Court observed:

"...It is needless to emphasise that the career prospects of a subordinate officer/employee largely depends upon the work and character assessment by the reporting officer. The latter should adopt fair, objective, dispassionate and constructive commends/comments in estimating or assessing the character, ability, integrity and responsibility displayed by the officer/employee concerned during the relevant period for the above objectives if not strictly adhered to in making an honest assessment, the prospect and career of the subordinate officer is bound to lose his credibility in the eyes of his subordinates and fail to command respect and work from them. The constitutional and statutory safeguards given to the government employees largely became responsible to display callousness and disregard of the discharge of their duties and make it impossible to the superior or controlling officers to extract legitimate work from them. The writing of the confidential is contributing to make the subordinates work at least to some extent. Therefore, writing the confidential reports objectively and constructively and communication thereof at the earliest would pave way for amends by erring subordinate officer or to improve the efficiency in service...."
W.P. (C) 1131/2018 Page 13 of 17

34. In U.P. Jal Nigam v. Prabhat Chandra Jain (1996) 2 SCC 363, the Supreme Court held:

"as we view it, the extreme illustration given by the High Court may reflect an adverse element compulsorily communicable, but if the graded entry is of going a step down, like falling from `very good' to `good' that may not ordinarily be an adverse entry since both are a positive grading. All that is required by the authority recording confidentials in the situation is to record reasons for such downgrading on the personal file of the officer concerned, and inform him of the change in the form of an advice. If the variation warranted to be not permissible, then the very purpose of writing annual confidential reports would be frustrated. Having achieved an optimum level, the employee on his part may slacken in his work, relaxing secure by his one-time achievement. This would be an undesirable situation. All the same the sting of adverseness must, in all events, not be reflected in such variations, as otherwise they shall be communicated as such. It may be emphasised that even a positive confidential entry in a given case can perilously be adverse and to say that an adverse entry should always be qualitatively damaging may not be true. In the instant case we have seen the service record of the first respondent. No reason for the change is mentioned. The downgrading is reflected by comparison. This cannot sustain. Having explained in this manner the case of the first respondent and the system that should prevail in the jal Nigam, we do not find any difficulty in accepting the ultimate result arrived at by the High Court."

35. In Sukhdeo v. Commissioner Amravati Division, Amravati (1996) 5 SCC 103 the legal position was explained as under:

"6. It is settled law that when the Government resorts to compulsorily retire a Government servant, the entire record of service, particularly, in the last period of service is required to be closely scrutinised and the power would be reasonably exercised. In State Bank of India Etc. v. Kashinath Kher and Ors. Etc (1996) IILLJ 654 SC , this Court has held that the W.P. (C) 1131/2018 Page 14 of 17 controlling officer while writing confidential and character roll report, should be a superior officer higher above the cadres of the officer whose confidential reports are written. Such officer should show objectivity, impartiality and fair assessment without any prejudice whatsoever with highest sense of responsibility to inculcate in the officer's devotion to duty, honesty and integrity so as to improve excellence of the individual officer, lest the officers get demoralised which would be deleterious to the efficacy and efficiency of public service. In that case it was pointed out that confidential reports written and submitted by the officer of the same cadre and adopted without any independent scrutiny and assessment by the committee was held to be illegal. In this case, the power exercised is illegal and it is not expected of from that high responsible officer who made the remarks. When an officer makes the remarks he must eschew of making vague remarks causing jeopardy to the service of the subordinate officer. He must bestow careful attention to collect all correct and truthful information and give necessary particulars when he seeks to make adverse remarks against the subordinate officer whose career prospect and service were in jeopardy. In this case, the controlling officer has not used due diligence in making remarks. In would be salutary that the controlling officer before writing adverse remarks would give prior sufficient opportunity in writing by informing him of the deficiency he noticed for improvement. In spite of the opportunity given if the officer/employee does not improve then it would be an obvious fact and would form material basis in support of the adverse remarks. It should also be mentioned that he had given prior opportunity in waiting for improvement and yet was not availed of so that it would form part of the record. The power exercised by the controlling officer is per se illegal. The tribunal has not considered this aspect of the matter in dismissing the petition. The appellant is entitled to reinstatement with all consequential benefits. The appeal is accordingly allowed with exemplary costs quantified at Rs. 10,000 recoverable by the State from the officer who made the remarks."
W.P. (C) 1131/2018 Page 15 of 17

36. Reverting to the case on hand, it is significant that barring the one year which is 1998-99 in the Petitioner‟s ACR which had a „good grading‟, his grading in all the preceding and succeeding years have been „very good.‟ In other words, barring 1998-99 the entries in the Petitioner‟s ACRs have been above the benchmark. In this context, the observations of this Court in Inspector GD Krishna Rajak v. Union of India 2012 SCC Online Del 4454 are relevant: "Now, it is not possible that for 11 years a person is either 'Very Good' or 'Outstanding' and then for one year he drops to 'Average' and then regains 'Very Good' and 'Outstanding' in the next three years."

37. In the present case the fact is that the adverse remarks in his ACR were not communicated to Petitioner till the grading of the Review DSC. The Petitioner could not have anticipated that his grading would be below the benchmark. It is only after the decision communicated to him of the Review DSC held on 8th June 2015 that he became aware that the grading of the year 1998-99 was below the benchmark. Consequently, the objection that the present challenge to the ACR is barred by laches is also without basis.

38. For the aforementioned reasons the Court is of the view that the adverse remarks in the Petitioner‟s ACR for the period 1998-99 deserve to be expunged and are hereby directed to be expunged. Consequently, fresh grading of ACR of the Petitioner for the period 1998-99 is to be given.

39. As a result of the above decision of this Court a direction is issued now to the Respondent to give fresh grading of ACR for the period 1998-99 and W.P. (C) 1131/2018 Page 16 of 17 thereafter hold a fresh Review DSC to consider the case of the promotion of the Petitioner from CMO (OG) to CMO (SG) with effect from 5th April 2002 instead of 19th March 2003. Accordingly, the proceedings of the Review DSC dated 4th June 2015 to this extent are hereby set aside.

40. Once the fresh Review DSC is held and the Petitioner‟s seniority is fixed with effect from 5th April 2002, all consequential benefits will be accorded to the Petitioner for his next higher promotions. The above exercise will be completed within a period of 8 weeks from today.

41. The petition is allowed in the above terms but in the circumstances no order as to costs.

S. MURALIDHAR, J.

TALWANT SINGH, J.

SEPTEMBER 17, 2019 tr W.P. (C) 1131/2018 Page 17 of 17