Central Administrative Tribunal - Delhi
Dr. D.N. Pandey, Ex. Jt. Advisor, ... vs Union Of India (Uoi) Through Secretary ... on 1 August, 2006
ORDER
B. Panigrahi, J. (Chairman)
1. In this case the applicant has prayed for fixation of his pay from 1.1.1996 till the date of his retirement i.e. 31.7.2003.
2. Respondents in the counter-affidavit have submitted that they have considered the case of the applicant and found that though there were certain inadvertent mistakes in fixation of applicant's salary from 1.1.1996 yet they have subsequently rectified the same by issuing a draft order, which shall be communicated to him after the disposal of this case.
3. We find that there were some mistakes in fixation of applicant's salary w.e.f. 1.1.1996 till the date of his retirement i.e. 31.7.2003. Learned Counsel appearing for the applicant has submitted that why should the applicant suffer for the latches of the respondents. It is further stated that time and again the applicant has been claiming that the respondents have committed such mistakes in fixation of his salary, yet they had not issued any order rectifying their mistakes.
4. After hearing the learned Counsel for the parties and on perusal of the draft order placed at Annexure R-II to the reply, we hereby approve the draft order and direct the respondents to communicate the same to the applicant but at the same time the applicant shall not suffer for the latches of the respondents. We, therefore, direct the respondents to pay interest @ 6% p.a. from the date when it fell due. Arrears shall be paid to the applicant within a period of four months from the date of receipt of a copy of this order. On the basis of revision of pay all other retiral benefits be accordingly revised.
5. With the above observations, the O.A. is disposed of. No costs.