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 2, Cited by 0]

Central Administrative Tribunal - Kolkata

Bhagya Dhar Behera vs Ordnance Factory Board (Ofb) on 18 June, 2024

                             1                       O.A. No. 350/790/2024


          CENTRAL ADMINISTRATIVE TRIBUNAL
            KOLKATA BENCH, KOLKATA

              O.A. No. 350/00790/2024


                                        Date of Order: 18.06.2024


Coram: Hon'ble Mr. Anindo Majumdar, Administrative Member
       Hon'ble Mr. Rajnish Kumar Rai, Judicial Member



               Sri Bhagya Dhar Behera, Son of Bharat Chandra Behera,
               working as fire engine driver in the scale of pay of
               Rs.29200-92300/-, Level- 05, in the office of General
               Manager, Govt. Of India Enterprise, Ministry of Defence
               Ordnance Factory, Dum Dum, Kolkata-700028, residing at
               Quarter no. M-101-18 No. mall estate, Kolkata-700080,
               North 24 Parganas,

                                                    ..........Applicant

                                        -Versus-


               1. Union of India, through the Secretary, Ministry of
               Defence, South Block, New Delhi-110011.

               2. The Director General, Ordnance Factory Board, Ministry
               of Defence, Ayudh Bhawan, 10-A, Saheed Khudiram Bose
               Road, Kolkata-700001


               3. The Director, Ordnance( Coordination & Services), 10-A,
               Saheed Khudiram Bose Road, Kolkata-700001


               4. The General Manager, Govt. Of India Enterprise, Ministry
               of Defence, Ordnance Factory, Jessore Road Dumdum,
               Kolkata-700028.

                                              ...........Respondents
                                       2                           O.A. No. 350/790/2024




For The Applicant(s): Mr. B. P. Manna; Counsel
                    : Mr. A. Banik; Counsel

For The Respondent(s): None

                            O R D E R (ORAL)

Per: Mr. Anindo Majumdar, Member (A)

1. Ld Counsels for the applicant is present and is heard.

2. The applicant has filed this O.A. under Section 19 of the Administrative Tribunals Act, 1985, seeking the following relief(s):

"(a) Order/orders be passed by directing the respondent authorities to antedate the promotion of the applicant in the post of F.E.D II to F.E.D I with effect from 01.04.2019 with all required benefits and resolving the issue and to pay the accumulated arrears as per SRO 57 and 58 of 17.07.2017 forthwith.
(b) Order/orders be passed directing the respondents to re-fix the pay of the petitioner w.e.f 1.1.2019 and accumulated arrear therefrom to till the date of actual payment.
(c) Order/orders be passed as the Hon'ble Tribunal deemed fit and proper.
(d) Pass such other order/orders and/or direction/directions as deemed fit and proper.
e) Certify and transmit the entire records and papers pertaining to the applicant's case so that after the causes shown thereof conscionable justice may be done unto the applicant by way of grant of reliefs as prayed for in (i) and (ii), above.
f) Costs."

3. Ld Counsel for the applicant submits that the applicant has made a representation dtd. 17.05.2023 followed by a reminder dtd. 24.08.2023 to the General Manger/ OIC, Ordnance Factory Dum Dum, Kol- 700028, seeking promotion from Fire Engine Driver Grade- II to Fire Engine Driver Grade- I w.e.f. 01.04.2019 instead of 01.01.2021 and payment of arrears as per the guidelines of SRO 57 and 58.

3 O.A. No. 350/790/2024

4. Ld Counsel for the applicant further submits that his case is squarely covered by the judgment of the Hon'ble Apex Court in Civil Appeal No. 6359/ 2016 in the case of Union of India & Ors. Vs. Vinay Kumar.

5. Ld Counsel for the applicant submits that he will be satisfied if a direction is issued upon the respondents directing them to consider the pending representation of the applicant.

6. Considering the aforesaid submission made, we dispose of this OA at the admission stage with a direction upon the respondents to consider the pending representation of the applicant in light of the aforesaid judgment of the Hon'ble Apex Court and in accordance with the extant rules within a period of 60 days from the date of receipt of certified copy of this order and intimate the decision taken to the applicant by way of a reasoned and speaking order.

7. We make it clear that we have not entered into the delay, laches and merit of the claim of the applicant. All points are kept open for consideration by the respondents.

8. The OA is accordingly disposed of. There will be no order as to costs.

.

Mr. Rajnish Kumar Rai                              Mr. Anindo Majumdar
   Member (J)                                             Member (A)


SK