Delhi High Court
Staff Selection Commission And Ors vs Balkar Mor And Ors on 12 September, 2023
Author: V. Kameswar Rao
Bench: V. Kameswar Rao, Anoop Kumar Mendiratta
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: September 12, 2023
(47) + W.P.(C) 11961/2023 & CM APPLs. 46901-46902/2023
STAFF SELECTION COMMISSION AND ORS.
..... Petitioners
Through: Mrs. Avnish Ahlawat, Standing
Counsel GNCTD (Services) with
Mrs. Taniya Ahlawat, Mr. Nitesh
Kumar Singh, Ms. Laavanya Kaushik,
Ms. Aliza Alam and Mr. Mohnish
Sehrawat, Advs.
versus
BALKAR MOR AND ORS.
..... Respondents
Through: Mr. Subodh Kr. Pathak, Mr. Vinod
Soni and Mr. Akash Swami, Advs.
AND
(49) + W.P.(C) 11975/2023 & CM APPLs. 46950-46951/2023
STAFF SELECTION COMMISSION AND ORS.
..... Petitioners
Through: Mrs. Avnish Ahlawat, Standing
Counsel GNCTD (Services) with
Mrs. Taniya Ahlawat, Mr. Nitesh
Kumar Singh, Ms. Laavanya Kaushik,
Ms. Aliza Alam and Mr. Mohnish
Sehrawat, Advs.
versus
RITIK CHAHAL AND ORS.
..... Respondents
Through: Mr. Subodh Kr. Pathak, Mr. Vinod
Soni and Mr. Akash Swami, Advs.
Signature Not Verified
Digitally Signed By:ASHEESH
KUMAR YADAV W.P.(C) 11961/2023 and connected matter Page 1
Signing Date:13.09.2023
16:26:58
CORAM:
HON'BLE MR. JUSTICE V. KAMESWAR RAO
HON'BLE MR. JUSTICE ANOOP KUMAR MENDIRATTA
V. KAMESWAR RAO, J. (ORAL)
CM APPL. 46902/2023 in W.P.(C) 11961/2023 CM APPL. 46951/2023 in W.P.(C) 11975/2023 Exemptions allowed subject to all just exceptions. Applications stand disposed of.
W.P.(C) 11961/2023 W.P.(C) 11975/2023
1. The challenge in these petitions is to an order dated July 7, 2023 passed by the Central Administrative Tribunal ('Tribunal', for short) in a batch of OAs. While considering the interim prayer made by the respondents herein, the Tribunal has in Para 6 directed as under:
"6. Thus, we are of the view that the respondents are creating doubts in our judicial minds whether the applicants are granted fair opportunity or not as for them, it is a question of appointment and livelihood that comes under the Article 14 and 16 of the Constitution of India. Moreover, in the interest of justice, we hereby direct the Staff Selection Commission to constitute another High Power Committee, excluding the members earlier appointed by it, to re-examine the case of all the remaining candidates whose results are withheld and submit the status report within a period of eight weeks."
2. The submission of Mrs. Avnish Ahlawat, learned Standing Counsel for GNCTD (Services) is that the Tribunal could not have Signature Not Verified Digitally Signed By:ASHEESH KUMAR YADAV W.P.(C) 11961/2023 and connected matter Page 2 Signing Date:13.09.2023 16:26:58 directed the constitution of a High Power Committee when FIR has been filed against the respondents herein, investigation has been carried out and challans have been filed before the concerned Court. According to her, in effect, the Tribunal has created a parallel Committee for carrying out the investigation, which is impermissible. She submits, as FIR is pending consideration, appointments cannot be given to the respondents. She seeks the prayers as made in the writ petitions, by setting aside the order dated July 7, 2023.
3. On the other hand, learned counsel for the respondents, who appears on advance notice justify the order of the Tribunal by stating that even in the past, the Staff Selection Commission ('SSC', for short) through an in-house inquiry has cleared 135 candidates for appointment. So parity need to be given to the respondents.
4. We are unable to agree with the submission made by the learned counsel for the respondents inasmuch as the Committee of which reference has been made by the counsel for the respondents was constituted to look into 625 cases, out of which 135 cases / candidates have been cleared but the Committee observed to initiate criminal action against the rest. It is pursuant thereto that general FIR has been registered against 490 candidates and challans filed in the concerned Criminal Court which is seized of the issue. Under such circumstances, the Tribunal could not have directed constitution of a High Power Committee to look into the cases of the respondents, as that shall mean a parallel Committee has been constituted to carry out investigation / inquiry, which has already been carried out / done by the police. Moreover, the FIR has been registered on the asking of the Signature Not Verified Digitally Signed By:ASHEESH KUMAR YADAV W.P.(C) 11961/2023 and connected matter Page 3 Signing Date:13.09.2023 16:26:58 Committee constituted by the SSC, so no further Committee could have been constituted.
5. Accordingly, we set aside the order dated July 7, 2023 passed by the Tribunal.
6. As the OAs are still pending consideration before the Tribunal, the Tribunal shall decide the OAs in accordance with law.
7. This order must not be construed as our expression on merit of the issue raised by the respondents in the Original Applications.
8. We take on record the submission made by Mrs. Ahlawat that the report of the Committee constituted by the Staff Selection Commission shall be placed on the file of the Tribunal in the batch of OAs with a copy to the learned counsel for the respondents. CM APPL. 46901/2023 in W.P.(C) 11961/2023 CM APPL. 46950/2023 in W.P.(C) 11975/2023 Dismissed as infructuous.
V. KAMESWAR RAO, J ANOOP KUMAR MENDIRATTA, J SEPTEMBER 12, 2023/jg Signature Not Verified Digitally Signed By:ASHEESH KUMAR YADAV W.P.(C) 11961/2023 and connected matter Page 4 Signing Date:13.09.2023 16:26:58