Central Administrative Tribunal - Patna
Indrani Jaiswal vs Kvs-Nvs on 11 December, 2024
1 R.A. No. 050/00015/2022
CENTRAL ADMINISTRATIVE TRIBUNAL
PATNA BENCH, PATNA
R.A. No. 050/00015/2022
[Arising out of OA/050/00375/2021]
Reserved on:- 30.10.2024
Date of order: -
CORAM
HON'BLE MR. KUMAR RAJESH CHANDRA, MEMBER [A]
HON'BLE MR RAJVEER SINGH VERMA, MEMBER [J]
Indrani Jaiswal. Wife of Sri Sanjay Kumar Jaiswal, Resident of B.
13/43, Sonarpura, Varanasi, U.P. Pin Code-221001. At present
Music Teacher, Jawahar Navodaya Vidyalaya, Bhojpur. At Ara.
Bihar, Pin Code-802125.
.........Applicant
Versus
1. The Union of India through the Commissioner Navodaya
Vidyalaya Samiti (JNVs), Institutional Area, Block-15, Sector 62,
Noida, Uttar Pradesh. Pin Code 201309.
2. The Deputy Commissioner (Pers), JNVs Hqrs. Noida
Institutional Area, Block-15, Sector 62, Noida, Uttar Pradesh Pin
Code 201309.
3. The Deputy Commissioner, NVS, R.O. Block A &B, Karpuri
Thakur Sadan, Ashiana Digha Road, Patna Pin Code 800025.
4. The Principal, JNV Bihiya, Bhojpur, At Ara, Bihar. Pin Code-
802152.
........Respondents
2 R.A. No. 050/00015/2022
For Applicant :- Shri J.K. Karn, Advocate
Respondents:- Shri G.K. Agarwal, Addl. CGSC
O R D E R (Oral)
PER:- RAJVEER SINGH VERMA, MEMBER [J]
1. Heard learned counsel for the parties.
2. This Review Application has been filed by the applicant to review order dated 05.09.2022 passed in MA No. 166 of 2022 arising out of OA No. 375 of 2021.
3. An OA No. 375 of 2021 was filed to challenge legality and sustainability of Transfer order which indicates that transfer order dt. 04.08.2021 read with order dt. 10.08.2021 and relieving order dt. 13.08.2021 was issued on the basis of her representation dt. 15.06.2021. It was the case of the applicant that no such representation, as mentioned in the transfer order, was ever given by her. During course of the proceedings, it was found that applicant has submitted a representation on 15.06.2021 and the transfer order dt. 04.08.2021 was passed only on the basis of such request of the applicant. Thus it was found that OA was filed on the basis of incorrect pleadings.
4. In the above backdrop, an MA No. 166 of 2022 was filed on 28.02.2022 for withdrawal of OA No. 375/2022. The Tribunal vide its order dt. 05.09.2022 allowed MA No. 166/2022 and also withdrawal of OA No. 375 of 2021 by imposing exemplary cost of Rs. 1,00,000/- (Rs. One lakh only) upon applicant for her act to 3 R.A. No. 050/00015/2022 produce the facts in distorted manner and to act in a manner not expected from a public servant. The Commissioner, JNV was directed to realize the said cost from the salary of the applicant and to deposit the same in Registry of the Tribunal. It is understood that the order dt. 05.09.2022 of this Tribunal has already been complied.
5. The present Review Petition has been filed to review order dt. 05.09.2022 of this Tribunal passed in MA No. 166/2022 in OA No. 375 of 2021 on the following grounds:-
i. Applicant has been retired on 30.04.2023. ii. Applicant tendered apology for the inconvenience caused to the Tribunal on account of a miscommunication between applicant and with her counsel as she was suffering from hearing problem and as such she remained unable to convey her cause to his lawyer in correct manner.
iii. Applicant has unblemished career. iv. Applicant has shown highest regard towards the Tribunal
and could not think of misleading the Tribunal. v. Applicant prayed to present herself along with her husband to urge the Tribunal to review/ modify the order dt. 05.09.2022.
6. We have heard the ld. counsel for applicant and ld. counsel for respondents and also perused the papers available on record. 4 R.A. No. 050/00015/2022
7. On the following grounds, we do not find any merit in the RA No. 15/2022:-
i. It is an established fact that applicant had herself made a request for posting to Garhwa and on the basis of her such request the Transfer order was issued.
ii. The Tribunal in its order dt. 05.09.2022 has held that facts by the applicant were not produced fairly and truly rather facts were produced in distorted manner and such act is not expected from a public servant.
iii. No medical certificate/ prescription has been produced by the applicant in support of his main contention of this RA No. 15/2022 to the effect that during the relevant time she was suffering from ear disease/hearing disability and resultantly she remained unable to convey her cause to her lawyer in correct manner.
iv. It appears that ground taken by the applicant that she was suffering with ear disease/ hearing disability which resulted into miscommunication between her and her lawyer is taken as a result of afterthought and without any basis. v. The cost so imposed vide order 05.09.2022 has already been realized.
vi. It is established law that review is maintainable only on the grounds mentioned under order 47 Rule 1 of the CPC and no such ground is taken by the applicant in present petition. 5 R.A. No. 050/00015/2022
3. In view of above, RA No. 15/2022 in OA No. 375 of 2021 to review order dt. 05.09.2022 passed in MA No. 166/2022 in OA No. 375 of 2021 is dismissed as having no merit.
(Rajveer Singh Verma ) (Kumar Rajesh Chandra) Member (J) Member (A) du/-