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 5, Cited by 0]

Central Administrative Tribunal - Delhi

Amerndra Kumar Singh vs M/O Water Resources on 29 May, 2024

                             (1)         O.A. No.728/2020




              Central Administrative Tribunal
                Principal Bench, New Delhi

                     O.A. No.728/2020

                            Reserved on : 10.05.2024
                           Pronounced on:29.05.2024

            Hon'ble Mr. R N Singh, Member (J)
         Hon'ble Mr. Sanjeeva Kumar, Member (A)

Shri Amrendra Kumar Singh
Group A, General Manager, FBP,
S/o Shri Sudama Singh
Aged about 58 years.
R/o AC/V-23/FF, VIP Floors, Sector-81
Faridabad - 121007, Haryana.             ...Applicant

(By Advocate :Mr.Sreoshi Chatterjee)

                        VERSUS
1. Union of India
   Through the Secretary
   Ministry of Jal Shakti
   Department of Water Resources,
   River Development & GangaRejuvenation,
   Shram Shakti Bhawan, Rafi Marg
   New Delhi - 110 001.

2.   Department of Water Resources, River Development
     & GangaRejuvenation
     Through the Secretary
     Shram Shakti Bhawan, Rafi Marg
     New Delhi - 110 001.

3.   Central Water Commission
     Through the Chairman
     Sewa Bhawan (South)
     R.K. Puram, Sector-1
     New Delhi - 110 066.          ...Respondents

(By Advocate : Mr.S.M. Zulfiqar Alam)
                                 (2)         O.A. No.728/2020




                         ORDER

Hon'ble Mr. Sanjeeva Kumar, Member (A):

By way of this OA filed under Section 19 of the Administrative Tribunals Act, 1985, the applicant has sought the following relief(s) :-

"a. Direct the respondent nos.1 & 2 to expunge the adverse remarks and below benchmark grade in the impugned APARs for both the relevant periods from 20.05.2016 to 31.12.2016 and 01.01.2017 to 31.03.2017 after quashing the Annexures A-1 to A-3.
     b.    Direct the respondent nos.1 & 2 to
           declare   the    relevant   period from
           20.05.2016      to     31.12.2016   and
           01.01.2017 to 31.03.2017 as "No APAR
           period" respectively.
     c.    Direct the respondent nos.1, 2 & 3 to
           consider the applicant for the Non-
           functional upgradation in HAG scale.
(i) Any other relief which this Hon'ble Court deems fit and proper may also be awarded to the applicant."

2. The facts of the case, in brief, as indicated in the OA are that the applicant was recruited with Respondent No.3 organisation on 22nd May 1989, after qualifying Central Engineering Service Examination, 1987. During his service since then he served at various places and got promoted several times as follows-

(3) O.A. No.728/2020

(i) Applicant worked as Assistant Director in Patna from 24th March, 1991 to 18th April 1995 and was thereafter promoted to the level of Deputy Director.
(ii) Applicant worked as Deputy Director in Patna, Shillong and Faridabad respectively during the following period:
a. Period from 19th April, 1995 to 2nd July, 1998 in Patna;
b. Period from 3rd July, 1998 to 15th April, 2002 in Shillong and;
c. Period from 16th April, 2002 to 29th June, 2006 in Faridabad.
iv. Applicant was once again promoted to the level of Superintending Engineer and was posted in Faridabad, Bhutan on deputation to Punatsangchhu-I Hydroelectric Project Authority and Farakka, West Bengal respectively for the following period:
a. Period from 30th June, 2006 to 26th May 2011 in Faridabad;
b. Period from 27th May, 2011 to 26th May, 2014 on deputation in Lobesa, Bhutan and;
c. Period from 9th June, 2014 to 23rd October, 2016 in Farakka.
iv. Applicant was once again promoted and appointed to the level of General Manager of Farakka Barrage Project, Farakka from 24th October, 2016 to 1st November, 2017.
(4) O.A. No.728/2020
v. After that Applicant was once again transferred and posted as Chief Engineer in Siliguri, West Bengal and New Delhi respectively for the following period:
a. Period from 2nd November, 2017 to 5th August, 2018 in Siliguri (West Bengal) and;
b. Period from 6th August, 2018 onwards in New Delhi.

3. It is submitted that on 16th February, 2009, the Department of Personnel and Training (herein referred to as "DoPT") vide Office Memorandum bearing OM No. 21011/02/2009-Estt.(A) passed necessary guidelines regarding timely preparation and proper maintenance of Annual Performance Appraisal Report(APAR)/Annual Confidential Reports (herein referred to as ACR and APAR) of all classes of employees in time for smooth consideration of cases pertaining to confirmation, promotion, deputation toex-cadre posts, etc. for ACRs for the period 2008-2009 onwards. It is also submitted that due to non-availability of ACRs for the relevant period, the Department has found it necessary to prescribe a time limit after which the Reporting and/or Reviewing Officer shall forfeit his right to record the ACR. The (5) O.A. No.728/2020 following table prescribed the Time Schedule for preparation of confidential reports:-

       S.No Nature of       Date of completion
            Action
       1.   Distribution of 31 March
            blank CR
            forms to all
            concerned

       2.     Submission of 15th April
              self- appraisal
              to the
              reporting
              officer

       3.     Submission of      7th May (self- appraisal by
              report by          officer is prescribed)
              reporting          -21st April (self- appraisal
              officer to         by officer is not prescribed)
              reviewing          -22nd May (officer reported
              officer-           upon is himself a reporting
                                 officer)

       4.     Report to be       -23rd May (due date for
              completed by       reporting officer was 7th
              reviewing          May)
              officer and        -7th May (due date for
              forwarded to       reporting officer was 21st
              Administration     April)
                                 5th June (due date for
                                 reporting officer was 22nd
                                 May)


In terms of the above time schedule, in case the ACR is not initiated by the Reporting Officer beyond 30th June of the year in which the financial year ended, he shall forfeit (6) O.A. No.728/2020 his right to enter any remarks in the ACR of the officer to be reported upon and he shall submit all ACRS held by him for reporting to the Reviewing officer by the next day.

ii. Similarly, in case the ACR is not completed by the Reviewing officer by 31st August of the year in which the financial year ended, he shall also forfeit his right to enter any remarks in the ACR of the officer to be reviewed. iii. Thereafter, the Section entrusted with maintaining the ACR will annex the schedule of dates along with the report before forwarding the ACRs for self-appraisal. Further, the Section shall bring to the notice of the Secretary concerned in case of the Ministry or Department and the Head of the Organisation in the case of attached or sub-ordinate offices if any Reporting or Reviewing officer failed to initiate or review the ACR by 30th June or 31st August respectively.

iv. Subsequently, in case the Secretary has been informed about the delay on the part of the Reporting or Reviewing officer, he may direct to call for an explanation of the concerned officer for not having performed the (7) O.A. No.728/2020 public duty of writing the ACR within the due date and in the event of absence of justification, the Secretary may direct that a written warning for delay in completing the ACR be placed in the ACR folder of the defaulting officer concerned.

v. Further, in case the Reporting or Reviewing officer failed to add remarks in the ACR due to the concerned officer forfeiting his right to make an entry, a certificate to this effect shall be added in the ACR for the relevant period.

vi. However, in case both the Reporting and Reviewing officer had forfeited their rights to enter remarks, the CR format with the self- appraisal given by the officer to be reported upon will be placed in his ACR dossier.

4. Accordingly, the applicant's APAR for the period he worked as Superintending Engineer in the Farakka Barrage Project, Farakka, West Bengal from 09th June, 2014 to 31st March, 2015 was submitted within the prescribed time schedule by both the Reporting and Reviewing officer. In the aforesaid APAR, the applicant received an overall numerical grading of 8 out of 10 (8) O.A. No.728/2020 which is considered as "outstanding" as per APAR guidelines from the reporting officer i.e. Mr. S.K. Haldar, the then General Manager of the Farakka Barrage Project and Reviewing officer i.e. Dr. Amarjit Singh, the then Additional Secretary of Respondent no. 2 organisation.Similarly, the applicant's APAR for the period he continued to work as Superintending Engineer in the Farakka Barrage Project, Farakka, West Bengal from 1st April, 2015 to 31st March, 2016 was submitted within the prescribed time schedule by both the Reporting and Reviewing officer. In the aforesaid report, the applicant once again received an overall numerical grading of 8 out of 10 which is considered as "outstanding" as per APAR guidelines from the reporting officer i.e. Mr. S.K. Haldar, the then General Manager of the Farakka Barrage Project and from Reviewing Officer i.e. Dr. Amarjit Singh, the then Special Secretary of Respondent No.2 organisation.

5. It is further submitted that the applicant continued to work in the Farakka Barrage Project throughout 2016 and was given additional charge of General Manager with effect from 20th May, 2016. He worked as General (9) O.A. No.728/2020 Manager till 1st November, 2017.On 18th January, 2017 the applicant filled up the self- appraisal portion/Part II of his APAR for the relevant period from 20.05.2016 to 31.12.2016 wherein he worked as General Manager of Farakka Barrage Project and submitted it to the reporting officer Dr. Amarjit Singh (being the Officer on Special Duty to Respondent No.2). As per the procedure mandated by the OM dated 16.02.2009, the reporting officer was to submit its report to the reviewing officer within the due date. In the instant case, Mr. Shashi Shekhar (the then Secretary of Respondent No.2 was due to retire on 31.12.2016) was the reviewing officer for the relevant period. However, the reporting officer did not submit the report to the reviewing officer within time and the designated reviewing officer retired in due course on 31st December, 2016. Therefore, as per the Office Memorandum dated 16th February, 2009 the reporting officer had forfeited his rights to enter remarks in the APAR of the officer to be reported upon.Despite the reporting officer having forfeited his rights to enter remarks in the APAR for the relevant period, the (10) O.A. No.728/2020 reporting officer clandestinely submitted the APAR on 10th November, 2017 (after a long delay of 11 months) to Hon'ble Minister as reviewing officer instead of the then reviewing officer who had incidentally retired on 31st December, 2016. Despite the fact that she was not the reviewing officer, the Hon'ble Minister was not even informed that the reviewing officer had retired.It is stated that the non-designated reviewing authority also did not review the applicant's APAR for the relevant period within the time schedule prescribed in the Office Memorandum dated 16th February, 2009 i.e. before 31st August of the year and had similarly forfeited his/her rights, if any, to enter remarks in the APAR of the officer to be reviewed.

6. It is submitted that in the instant case since both reporting and reviewing officers forfeited their right to enter remarks in the ACR/APAR as per directions in the OM dated 16.02.2009 a certificate to this effect should have been added in the applicant's APAR for the relevant period being 20th May, 2016 to 31st December, 2016. However, no such certificate was issued for the relevant period. It is mentioned that in case there was a delay on (11) O.A. No.728/2020 part of the reporting and/or Hon'ble Minister in place of reviewing officer in entering their remarks in the APAR within the time prescribed, the Secretary of the concerned Department/Head of organization/attached office/subordinate office may direct to call for explanations from the concerned officers for not having performed their public duty of writing the APAR within the due date. However, in this case since the Officer on Special Duty to Respondent No.2 organization was the designated reporting officer and the Secretary of Respondent No.2 organisation was the designated reviewing officer, no explanation regarding delay was called upon from the reporting and reviewing officer and no such information regarding delay was ever communicated to the applicant. Similarly, on 05th May, 2017 the applicant had filled up the self-appraisal portion/Part II of APAR for the relevant period from 1st January, 2017 to 31st March, 2017 wherein the applicant continued to work as General Manager of Farakka Barrage Project, West Bengal and once again submitted the APAR to the then reporting officer i.e. Dr. Amarjit (12) O.A. No.728/2020 Singh, the then Secretary to Respondent No.2 within the due date. However, both the reporting and reviewing officer once again did not adhere to the time schedule prescribed by the Office Memorandum dated 16th February, 2009 i.e. prior to 30th June and 31st August respectively of the year the financial year ended and submitted the APAR after a gross and unexplained delay on 10th November, 2017 to the Competent Authority.

7. The applicant avers that consequent to the aforesaid delay both the reporting and reviewing officer had forfeited their rights to enter remarks in the APAR and a certificate to this effect should have been added in the applicant's APAR for the relevant period being 1st January, 2017 to 31st March, 2017. However, no such certificate was issued for the relevant period. The applicant continued to work as General Manager of Farakka Barrage Project till 1st November, 2017 despite not having received APARS for the preceding period/relevant period having worked as General Manager. In the meanwhile, he was transferred and posted as Chief Engineer of Teesta Basin Organisation of (13) O.A. No.728/2020 Respondent No.3 organization in Siliguri, West Bengal from 11th November, 2017 till 5th August, 2018. Similarly, on 27th November, 2017 the applicant filled up the self-appraisal portion/Part II of APAR for the period he worked as General Manager, Farakka, West Bengal from 1st April, 2017 to 1st November, 2017 and submitted the APAR to the then reporting officer i.e. Dr. Amarjit Singh, the then Secretary to Respondent No.2 prior to his due date of retirement i.e. 30.11.2017.Subsequently, in response to the aforesaid self- appraisal report submitted by the applicant for the relevant period from 01.04.2017 to 01.11.2017 the applicant received a letter dated 14th June 2018 from respondent no. 1 stating that a certificate would be attached in the APAR for the relevant period the applicant worked as General Manager, Farakka Barrage Project from 1st April 2017 to 1 November 2017 since it could not be completed within the stipulated period as both Reporting and Reviewing officer had demitted their respective offices. In the meanwhile the applicant was shocked to receive communication dated 24th January, (14) O.A. No.728/2020 2018 from Respondent No.3 being Office Memorandum No. 6/7/2017-CM&V/84 regarding two APARS for the relevant period from 20th May, 2016 to 31st December, 2016 and from 1st January, 2017 to 31st March, 2017 being uploaded in the APAR management system after an unreasonably long delay of almost 1 year wherein the applicant had worked as General Manager in Farakka Barrage Project. As per the aforesaid OM the Respondent No.3 organization requested that any comments/representation on the remarks of the APAR may kindly be, communicated within 15 days of uploading of the said Office Memorandum.

8. The applicant states that both the APARs for the relevant period from 20th May, 2016 to 31st December, 2016 and from 1st January, 2017 to 31st March, 2017 have contained arbitrary, vague, cryptic and perverse remarks without adequately narrating a single instance by both the reporting and Hon'ble Minister in place of reviewing officer, which do not by any stretch of imagination present a true qualitative pen-picture and descriptive assessment of the work done by the (15) O.A. No.728/2020 applicant. The impugned APAR for the relevant period from 20.05.2016 to 31.12.2016 included the period of service under the Reporting Officer (the then OSD to Respondent No. 2) from May, 2014 onwards. The following questions in Part III of the APAR were to be answered by the reporting officer: -

i. Whether he agreed with the resume of duties as filled out in Part II (self-appraisal portion to be filled by applicant), and in particular regarding the special achievement, if any. If not, to indicate briefly the reasons for disagreeing with it and extent of his disagreement. The Reporting Officer answered the first question in monosyllables by vaguely writing the word ""partly" without elaborating on any special achievements of the applicant or mentioning any reasons for disagreement.
ii. Whether the Officer reported upon met with any shortfalls in respect of his work. If yes, please furnish factual details. In this question the reporting officer answered "his work left a lot to be desired" without furnishing any factual details to support his statement.
iii The reporting officer had to comment on the integrity of the officer and he appropriately commented saying "nothing adverse has come to my notice".
iv. The reporting officer had to portray a pen picture of the officer and comment (in about 100 words)on the overall qualities of the officer (16) O.A. No.728/2020 including areas of strength and lesser strengths. The officer answered this question in merely 18 words and arbitrarily remarked stating "with his intelligence he could do work better. He needs to stretch himself and focus on the deliverables." Needless to say, the remarks entered by the reporting officer were far from being a pen-picture on the strengths of the officer, in contrast it appeared to be a deliberate effort with mala-fide intentions to sabotage the career of the applicant.

9. The applicant states that the Hon'ble Minister acting as Reviewing Officer for the relevant period agreed with the aforesaid adverse remarks and below benchmark grade entered by the Reporting Officer without exercising any independent thought and submitted the APAR therein without application of mind.Similarly, the impugned APAR for the relevant period from 01.01.2017 to 31.03.2017 included the period wherein the applicant worked under the reporting officer (the then Secretary of Respondent No. 2) and the following questions in Part III of the APAR were answered by the reporting officer: -

i. Whether he agreed with the resume of duties as filled out in Part II (self-appraisal portion to be filled by applicant), and in particular regarding the special achievement, if any. If not, to indicate briefly the reasons for disagreeing with it and extent of his disagreement. The Reporting Officer answered the (17) O.A. No.728/2020 first question in the same manner by writing the word "partly" without elaborating on any special achievements of the applicant or mentioning any reasons for disagreement. The answer seemed to have been copied from the previous APAR.
il. Whether the officer reported upon met with any shortfalls in respect of his work? If yes, please furnish factual details. In this question the reporting officer once again answered vaguely by stating that "the work could have been done. much better and faster" without furnishing any factual details to support his statement.
iii. The reporting officer had to comment on the integrity of the officer and he appropriately commented saying "nothing adverse has come to my notice". The answer to this question seemed to have been copied from the previous APAR.
iv. The reporting officer had to portray a pen picture of the officer and comment (in about 100 words) on the overall qualities of the officer including areas of strength and lesser strengths. The officer answered this question in merely 13 words and arbitrarily remarked stating "Capable officer but he needs to work much harder in a focused manner." Further it was written within brackets that "He may be conveyed this so he can improve his performance. It may not be treated as adverse." Needless to mention the remarks entered by the reporting officer once again were not descriptive regarding the strengths of the officer, in contrast it appeared to be a mere afterthought to justify the below- benchmark grade given to the officer without substantiating the apparent adverse remarks entered in the APAR.
(18) O.A. No.728/2020

10. It is further submitted that it is extremely shocking that both the APARS have arbitrarily recorded a below bench-mark grade of 4.83 out of 10 (2 + 1.53 + 1.3 = 4.83) by both the reporting and reviewing officer wherein the benchmark grade is considered as 6 out of 10. The reporting and reviewing officer arbitrarily recorded the below benchmark grade in the impugned APARS without assigning any reason, without narrating a single instance or mentioning any adverse remarks against the work done by the applicant and therefore it can be safely presumed that the applicant was graded by his superiors without any application of mind.Furthermore, in both the impugned APARs the individual grade given to assess the applicant's functional competency having a weightage f * 0.3% should have been recorded as 1.46 ( 34/7 * 0.3 = 1.46) and not as 1.3 and the total should therefore add up to 4.99 instead of 4.83.

11. In view of the above-mentioned facts and circumstances, the only APAR more particularly the impugned APARS for the relevant period from 20th May, 2016 to 31st) December, 2016 and from 01st January, (19) O.A. No.728/2020 2017 to 31st March, 2017 wherein the applicant worked as General Manager in Fárakka Barrage Project and received a below bench-mark grade unfortunately still remained on the applicant's APAR dossier.

12. Thereafter, the applicant submitted the self- appraisal portion/Part II of the APAR for the period from - 1st April, 2017 to 31 March 2018 wherein he worked as Chief Engineer in the Teesta Basin Organisation of Respondent No.3 organization to the Reporting Officer within the prescribed time schedule.The applicant was communicated the APAR for the aforesaid period wherein he worked as, Chief Engineer in Teesta Basin Organisation within the due date by both the reporting and reviewing officer. The applicant once again received an overall grade of 8 out of 10 which is considered as "outstanding" from both the reporting officer i.e. Mr. Pradeep Kumar, the then Member (RM) of respondent no. 3 and the reviewing officer i.e. Mr. S. Masood Husain, the then Chairman of Respondent No.3. At this juncture, it is stated that the applicant has consistently received a numerical grade of 8 or 7 out 10 in the previous APARS (20) O.A. No.728/2020 from 2014 onwards except for the relevant period from 20.05.2016 to 31.12.2016 and from 01.01.2017 to 31.03.2017 wherein he worked as General Manager in Farakka Barrage Project and received a below benchmark grade as enumerated below:

        S.No Year          Grade        Meaning in
                                        APAR
                                        system

        1.    2014-15      8            Outstanding
        2.    2015-16      8            Outstanding
        3.    2016-17      4.83         Good
        4.    2017-18      8            Outstanding
        5.    2018-19      7.83         Very good


13. It is further stated that in response to the two representations dated 29th January, 2018 made by the applicant against the impugned APARs for the period wherein the applicant worked as General Manager of Farakka Barrage Project, the Respondent No.2 vide Order No.A-19012/1/2016-Ε.ΙΙΙ(1/9-12/2020) dated 03.01.2020 stated as follows:-

"The Competent Authority after careful consideration of these representations and other relevant documents has decided that there is no sufficient ground for interference with the grade already recorded in his aforesaid two APARs. The aforesaid two representations dated 29.01.2018 submitted by (21) O.A. No.728/2020 Shri Amrendra Kumar Singh, former General Manager, Farakka Barrage Project hereby stand rejected and accordingly the same is disposed of."

14. The applicant submits that on 10.01.2020 the Ministry of Personnel, PG & Pensions (Department of Personnel and Training) issued an Office Memorandum bearing OM No. AB- 14017/30/2011-Estt. (RR) for "Non- Functional upgradation for officers of Organized Group 'A' Services in PB-3, PB-4 and HAG". In this case, the applicant being a 1988 batch Central Water Engineering Service (CWES) Group 'A' officer is eligible to be considered for the aforesaid non-functional upgradation in HAG grade and he is aggrieved due to the mechanical rejection of his representations dated 29.01.2018 after a gross and unexplained delay of 2 years regarding reconsideration of below benchmark grading in the impugned APARs and arbitrary, adverse remarks therein.

15. The OA also mentions that the applicant will be superannuating from service on 31st January, 2022. The applicant is apprehensive in not being considered for non- functional upgradation due to the adverse remarks and below benchmark grade in the impugned APARS which (22) O.A. No.728/2020 will consequently affect his pay-scale, pension and other benefits once the applicant is superannuated.

16. The respondents in their counter reply have submitted that the applicant was holding the post of Chief Engineer in Central Water Commission and was working as Superintending Engineer, Farakka Barrage Project (FBP) from 09.06.2014 to 23.10.2016 and he was assigned the Additional charge of the post of General Manager, Farakka Barrage Project (FBP) from 20.05.2016 to 01.11.2017, He wrote his self-appraisal APARs for the period 20.05.2016 to 31.12.2016 and 01.01.2017 to 31.03.2017 on 18.01.2017 and 05.05.2017 respectively and subsequently submitted his APARs to reporting officer. His APARs for both these periods were reported and reviewed upon by the both reporting officer (OSD/Secretary of the Department) & Reviewing officer (Minister-in-charge) on 10.11.2017. He has been given a grading 4.83 by both the reporting & reviewing officers in both the APARS for the periods 20.05.2016 to 31.12.2016 and 01.01.2017 to 31.03.2017. Both these APARS for the aforementioned periods were (23) O.A. No.728/2020 communicated to the applicant for submitting any representation, if any, in consonance with the provision so the DoPT's O.M dated 14.05.2009, Aggrieved by the below benchmark grading given to him for both these APARs and also the delay in timeline for reporting & reviewing the APARs, applicant submitted two representations dated 29.01.2018 for upgradation of the below bench mark grading in these 2 APARs. These 2 representations submitted for consideration of the incumbent Minister-in-charge. However, doubt had arisen as to how the incumbent in the office of Hon'ble Minister will judge the performance of the applicant as the applicant had not worked during the incumbency of the present Hon'ble Minister. As such, the comments of Department of Personnel & Training, being the Nodal Department for issuing instructions related to preparation & maintenance of ACR/APAR, were sought in March, 2018 itself. However, Clarification/comments from DoPT were received in October, 2018. It was clarified by the DoPT that "the present incumbent in the office of Hon'ble Minister (WR, RD & GR) may consider both the (24) O.A. No.728/2020 representations in consultation with the then Reporting/Reviewing Authority viz, Dr. Amarjit Singh, Secretary (WR, RD & GR) (Retired) and Sushri Uma Bharati, the then Hon'ble Minister (WR, RD & GR)".Subsequently, the comments of the then reporting & reviewing officers were sought in consonance with the advice of DoPT. Since both these officers had demitted office, lot of difficulty was faced in obtaining their comments. Finally, the comments of the Reporting Officer were received in April, 2019 and the comments of the then Reviewing officer had been received in December, 2018. Subsequently, the representations dated 29.01.2018 of the applicant were considered objectively by the competent authority (incumbent Minister-in- charge), keeping in view the comments of the then reporting & reviewing officers and the competent authority after careful consideration of these representations and other relevant documents found no sufficient ground for interference with the grade already recorded in the impugned APARs. As such, applicant's representations were rejected vide Order No.A- (25) O.A. No.728/2020 19012/1/2018-E.III dated 03.01.2020 (Annxeure-R4) resulting the present Ο.Α.

17. The whole process of seeking opinion of Department of Personnel & Training and comments of the then reporting & reviewing officers took considerable time and as such the representations dated 29.01.2018 of the applicant could not be decided within stipulated time limit of one (01) month.However, the respondents submit that there was meagre delay in submitting the APAR by the reporting and reviewing officers. Though the impugned APARs should have been written in accordance with the time schedule as mentioned in the OM No.21011/02/2009-at(A) dated 16.02.2009 issued by Department of Personnel& Training, however the reporting & reviewing officers of the applicant i.e. Secretary of the Department & Hon'ble Minister were extremely pre-occupied with all the work of the Government. Secretary of the Department, being the Head of the Department, is responsible for the overall functioning of the Department and has a number of urgent works to attend. Similarly, the Minister-in-charge (26) O.A. No.728/2020 of the Department is accountable for the overall performance of the Policies and Programmes being launched by Department in all the States and has to attend a number of meetings in and outside the country. Therefore the APARS for the periods 20.05.2016 to 31.12.2016 and 01.01.2017 to 31.03.2017, written by the applicants on 18.01.2017 and 05.05.2017 respectively, could be reported & reviewed upon by the Secretary and Hon'ble Minister on 10.11.2017. It is admitted that as per the provisions & time schedule provided in DoPT's O.M No.21011/02/2009-Eatt. (A) dated 16.02.2009 (Annexure-R5), the reporting officer should write the APAR of the officer to be reported upon before 30 June of the relevant Financial Year and Reviewing officer should review the APAR before 31 August. However, due to exigency of the urgent nature of work being looked after by the Secretary and Hon'ble Minister, the impugned APARs were reported & reviewed upon after a delay of few months, which should be condoned, in view of the nature of portfolios being handled by the Secretary and the Hon'ble Minister. (27) O.A. No.728/2020

18. The respondents also submit that the applicant had written the self-appraisal of his APAR for the period 20.05.2016 to 31.12.2016 on 18.01.2017. The then Officer on Special Duty to DoWR, RD & GR was reporting officer of the applicant and the then Secretary (Shri Shashi Shekhar) was his reviewing officer of the applicant for this period. The then Secretary had already retired from Government Service on superannuation on 31.12.2016 i.e., before 18.01.2017 the date the applicant had written his self appraisal report for the period 20.05.2016 to 31.12.2016. Because of this fact, the applicant's APAR for this period was reviewed by the next authority in hierarchy i.e. Hon'ble Minister. The reporting officer, the then Officer on Special Duty (OSD) to the Department of Water Resources, RD & GR (Dr. Amarjeet Singh) was preoccupied with important works of the Government of India at that time and could report the impugned APAR on 10.11.2017 instead of 30.06.2017 i.e., after a 'meagre' delay of approximately 4 months. It is reiterated that any officer, by virtue of holding such a high level post in the Government of India, is always (28) O.A. No.728/2020 busy in looking after the important policy & programmes of the Department and checking their implementation at the ground level in various states. However, the APAR for the impugned period has been reported by the Reporting officer objectively, keeping in view performance of officer and the completion of tasks assigned to him.

19. We have heard both the parties and also gone through the pleadings on record, including the counter reply, rejoinder and the written submissions submitted on behalf of the applicant.

20. There is no gainsaying that the Confidential roll of a Government servant is just like a mirror, which reflects his performance and is of utmost importance to consider his progression in the hierarchy of service. Though statutory rules and administrative instructions framed, operate the field of writing confidential reports, it is on the basis of a self-appraisal of an officer, his performance is further assessed by his superior. A two/three-tier system of Reporting Officer, Reviewing Authority as well as Accepting Authority has been devised. In nutshell, if the performance of a Government servant is not found (29) O.A. No.728/2020 'upto the mark' and any remark, which is in the nature of an adverse remarks, has to be recorded, it should be only when a condition precedent of informing the concerned of deficiency in performance of duties followed with an opportunity to correct. If it is not so, then the appraisal recorded, which does not accord opportunity to improve in case of falling performance should not be admissible in law. Like-wise, the Reviewing Authority has a right to disagree with the recording of remarks by the Reporting Officer to any downgrading or an adversity in the remarks, as compared to the remarks recorded by the Reporting Officer has to be communicated in advance. However, there is no laid down guideline as to recording of reasons in modification of the remarks by Accepting Authority of the remarks by the Reviewing Authority, yet any rule, which does not incorporate a reasonable opportunity or does not have in built principles of natural justice in rule of law, the prior reasonable opportunity has to be implied in it. Like-wise, on adverse remarks, an opportunity to represent and sometimes memorial is also provided. The authority deciding the representation is (30) O.A. No.728/2020 obligated to apply its mind not only to the good work done but also on the adverse remarks, on weighing the same with the record available and attached to the APAR/CR. This consideration should apparently indicate application of mind, which can only be inferred when reasons are recorded. The aforesaid also holds goods for a disposal of the memorial.

21. Further, it has been emphasised from time to time that such reports of all classes of employees should be completed in time and in fact a time schedule has been prescribed for various stages, such as in the matter of writing of Confidential Reports issued by the DoP&T though executive order issued vide OM dated 16.02.2009 wherein it has been stressed that writing of ACR is a public trust and as such the time schedule for preparation of reports should be followed meticulously. It is stipulated that if such exercise is not completed in time, the concerned reporting/reviewing officer shall forfeit his right to record the ACR. The relevant portion of the OM in this regard is as under:

(31) O.A. No.728/2020

"2. As cases continue to occur where confirmation, regular promotion, appointment to sensitive posts, etc., could not be considered in time because of non-availabilityof ACRs for the relevant period, the matter of timely completion of ACRs was further reviewed in this Department and it has been found necessary to prescribe a time limit after which the Reporting/Reviewing Officer shall forfeit his right to record the ACR. It has been decided that while the time-limits prescribed in the aforesaid O.M. dated 23.9.1985 should be adhered to as far as possible, in case the ACR is not initiated by the Reporting Officer for any reason beyond 30th June of the year in which the financial year ended, he shall forfeit his right to enter any remarks in the ACR of the officer to be reported upon and he shall submit all ACRs held by him for reporting to the Reviewing Officer on the next working day. Similarly, the Reviewing Officer shall also forfeit his right to enter any remarks in the ACR beyond 31st August of the year in which the financial year ended. The Section entrusted with maintaining the ACRs shall, while forwarding the ACRs for self-appraisal with copy to the Reporting/Reviewing Officers also annex the schedule of dates as enclosed herewith. It shall also bring to the notice of the Secretary concerned in the case of Ministry/Department and the Head of the organization in the case of attached and subordinate offices, the names of those Group A and B Reporting Officers and Group A Reviewing Officers in the month of October after receiving the completed CRs who have failed to initiate/review the ACRs even by 30th June or 31st August as the case may be. The Secretary in the Department/Head of the organization in the case of attached/subordinate offices may direct to call for the explanation of the concerned officers for not having performed the public duty of writing the ACRs within the due date and in the absence of proper justification direct that a written warning for delay in completing the ACR be placed in the ACR folder of the defaulting officer concerned.
(32) O.A. No.728/2020
3. In case the remarks of the Reporting officer or Reviewing Officer as the case may be have not been entered in the ACR due to the concerned officer forfeiting his right to make any entry as per the provision in para 2 above, a certificate to this effect shall be added in his ACR for the relevant period. In case both the Reporting officer and Reviewing officer had forfeited their rights to enter any remarks, the CR format with the self appraisal given by the officer to be reported upon will be placed in his ACR dossier."

22.Coming to the case in hand, during the course of hearing, the learned counsel for the applicant has taken several grounds to challenge the impugned APARs such as (i) Non-adherence of time schedule for preparation/completion of APAR (ii) Defects in the manner of recording the APAR by both Reporting and Reviewing Officers (iii) Defects in Appellate Order dated 03.01.2020 and (iv) the belated comments of Reporting and Reviewing Authorities taken long after their relevant documentary office which basis itself is wrong.

23. However, the main issue on which the emphasis has been laid by the learned counsel for the applicant is delay in submitting their comments on APAR by both Reporting and Reviewing Officers which has resulted in (33) O.A. No.728/2020 forfeiture of their right to record their opinion in APAR in the light of aforesaid OM of 16.02.2009. There is no dispute that the applicant wrote his self-appraisal report for the period 20.05.2016 to 31.12.2016 and from 01.01.2017 to 31.03.2017 on 18.01.2017 and 05.05.2017 respectively. His APARs for both these periods were reported upon by the both reporting officer (OSD/Secretary of the Department), and reviewing officer (Minister In-charge) on 10.11.2017. As per the extant OM, the following time schedule was to be observed for preparation and completion of APAR:

Para 3. Time schedule for preparation/completion of APAR S.No. Authority Date by which to be completed
1. APAR forms to the officer to be 31st March reported for self-appraisal 2 Submission of self-appraisal to 15th April the reporting officer by the official reported upon
3. Submission of report by the 30th June reporting officer
4. Report of the reviewing 31st July officer to be sent (on its completion) to the Administration/APAR section
5. Disclosure of the APAR to the 1st September officer reported upon (34) O.A. No.728/2020
6. Receipt of representation, if 15 days from the any on APAR date of receipt of communication
7. Forwarding of representation, 21st September.
       if any on APAR
8      Disposal of representation by Within one month
       the competent authority        from the date of
                                      receipt         of
                                      representation
9. Communication of the result of 15th November representation by the concerned administration/APAR section 10 End of entire APAR process, 30th November after which APAR will be taken on record in CWES cadre
24. As mentioned earlier the first APAR from 20.05.2016 to 31.12.2016 was submitted on 18.01.2017 but it was only on 10.11.2017 that the comments of both Reporting and Reviewing Officers were recorded i.e. after 10 months whereas process of writing appraisal should have been completed on 30.06.2017. Therefore, we have reason to believe that the reporting officer has forfeited his right to write the APAR. Similarly, the deadline of reviewing officer for APAR report was 31.07.2017 but we find that no date has been mentioned in the APAR reporting for the relevant period though it is claimed in the counter reply that both the authorities had appended their comments on the same day i.e. 10.11.2017, even if (35) O.A. No.728/2020 it is so, 31.07.2017 being the deadline, reviewing officer also had forfeited its right to make any entry in the said appraisal report. We also find that the reviewing officer for the period 20.05.2016 to 31.12.2016 was Secretary of the Department who had superannuated on 31.12.16 and did not review the applicant's APAR within the stipulated period of one-month post-retirement, and hence his comments were not appended. Therefore, a certificate to this effect should have been appended but instead the said APAR was sent to the then Minister In-

charge though the reviewing authority was the Secretary of the Department. We fail to understand as to how the reviewing authority was changed. Be as it may, the fact remains that both the reporting and reviewing authorities had forfeited their right to record their comments. So far as the second APAR for 01.01.2017 to 31.03.2017 is concerned, it is evident that the self-appraisal report by the applicant was presented on 05.05.2017, though it should have been submitted by the applicant by 15 th April to the reporting and the reporting officer should have completed by 30.06.2017. The provision in this (36) O.A. No.728/2020 regard is that if no self-appraisal report is received within the stipulated period, the reporting officer can obtain another blank APAR form and proceed to write the report on the basis of his experience of the work and conduct of the officer reported upon. However the reporting officer took into consideration the self-appraisal report submitted on 5.5.17 i.e. submitted after a delay of about 20 days but here also, the reporting officer wrote his comments only on 10.11.2017 and by that time such entitlement to write had ceased to exist.

25. Further, the designated reporting officer demitted office on 31.10.2017. Once the designated reporting officer and review officer demitted their respective offices, 'no report period' is certified and it is attached for the relevant period. No such certificate was attached in this case. However, for the period from 01.04.2017 to 01.11.2017 in line with OM dated 16.02.2009, the applicant received a certificate dated 14.06.2018 for "no report period" since both the reporting officer and reviewing officer had demitted their respective offices. We fail to understand as to why the same practice was (37) O.A. No.728/2020 not followed in relation to impugned APARs. The issue of delay in submitting APARs by reporting and reviewing officers resulting in quashing of such APAR has been dealt with at length in the judgment of Shri Gunjan Prasad vs. Govt. Of India, through its Secretary, Department of Revenue, Ministry of Finance 2015 SCC OnLine CAT 3215 as under-

"26............... However, in the instant case, we are inclined to hold that in absence of any other statutes in this regard, it takes place of subordinate legislation and have the force of statues for the purpose. It is also to be noted that these instructions deal with the civil rights of the employees and any instructions given in this regard has to be considered as one having the force of the statue. Therefore, we find force in the argument of the applicant that subsequent remarks recorded by the reporting and the reviewing officers are not tenable and legal in terms of OM dated 16.02.2009, which has force of law.
34......... We find that it has been well admitted by the applicant that the remarks were recorded much after the due date prescribed both by the reporting as well as reviewing officers and also that the representation has been decided almost 9 months late by the competent authority. We have also taken note that in case of Devendra Swaroop Saxena Vs. Union of India &Ors. (supra), it is held that remarks recorded after the expiry of the period prescribed are not sustainable in the eyes of law, particularly when the APAR form had been submitted well within time by the applicant. We have also found that both the reviewing and reporting officers have retired, thus, the period under consideration, according to (38) O.A. No.728/2020 the judgment in the case of V.K. Singhla, Commissioner of Income Tax Vs. Secretary, Ministry of Finance and Ors (supra), is liable to be treated as "No APAR period" for the simple reason that consultation with the reporting and the reviewing officers has been included as a part of the process. We have further seen that once the procedure has been provided in the APAR, the same has to be followed and will have the force of law till such time as regular APAR rules and recruitment rules are framed. At the same time, we also find that the challenge to the competence of the Chairman, CBDT to decide the representation is not tenable. We have left the issue open regarding the remarks recorded in the APAR of the applicant, as the same is notwithin our competence nor do we have essential details on the basis of which such decision could be taken.
35. In view of the issues discussed above, we have a choice either to remand the case back to the competent authority or to declare the period as No APAR Period. However, we are guided by the fact that both the reporting and reviewing officers have already retired and no consultation can take place with them. Therefore, remanding the case back to the competent authority will be an exercise in futility, as the competent authority to whom the case is to be remanded would not have had the benefit of seeing the applicant functioning during this period. Therefore, the OA is allowed in favour of the applicant to the extent that the period from 22.07.2011 to 17.02.2012 is treated as "No APAR Period".

26. The respondents have admitted the delay in recording of appraisal reports/APAR by reviewing officer, but have contended that the reporting/reviewing officers were pre-occupied with important works of Govt. Of (39) O.A. No.728/2020 India, which led to an insignificant delay of 4 months ;not unusual, given that both were holding high level posts and were busy in looking after the important policy and instructions of the Govt. It is also contended that that the said OM of the DoPT is in the nature of executive instruction and it does not carry the force of Rule. However, if such a plea is accepted, it would mean that the instructions laid down by the DoP&T in the referred OM has no sanctity and the same can be violated with impunity.

27. Our view also draws sustenance from the decision of the Calcutta Bench of this Tribunal in Dr.Nazrul Islam Vs. Union of India &Ors. (OA No. 1303/2013) decided on 03.12.2014 wherein it was held that in administrative rules, the executive instructions of the Government shall continue to hold field till such rules are framed. The relevant paras are cited below:-

".. Before discussing the issue, the first point which is required to be considered is that in absence of promotion rule relating to procedures, steps and parameters to adjudge merit-cum-suitability for empanelment by promotion in the rank of Director General of Police whether the guideline dated 15.1.1999 as quoted above could be considered as (40) O.A. No.728/2020 simply a guideline directory in nature or it be considered as binding executive/administrative instruction/ direction in absence of any legislation under first proviso of Article 309 of the Constitution of India and thereby having a binding effect to the State Government, the screening committee and its members while adjudging merit of candidates for promotion. It is an admitted position that under Article 309 of the Constitution of India the recruitment conditions and parameters could be fixed by legislation relating to the employees of All India Service. Article 309of the Constitution of India deals with the provision for recruitment and conditions of service of persons serving the Union or a State. Article 309 of the Constitution of India reads:-
09. Recruitment and conditions of service of persons serving the Union or a State subject to the provisions of this Constitution, Acts of the appropriate legislature may regulate the recruitment, and conditions of service of persons appointed, to public services and posts in connection with the affairs of the Union or of any State;

Provided that it shall be competent for the President or such person as he may direct in the case of services and posts in connection with the affairs of the Union, and for the Governor [***] of a State or such person as he may direct in the case of services and posts in connection with the affairs of the State, to make rules regulating the recruitment, and the conditions of service of persons appointed, to such services and posts until provision in that behalf is made by or under an Act of the appropriate Legislature under this article, and any rules so made shall have effect subject to the provisions of any such Act.

5. It is now a settled legal position of service jurisprudence that in absence of any statutory rule the administrative instruction / direction/guidelines (41) O.A. No.728/2020 will hold the field. Reliance is placed to the judgment passed in the case of S.K. Mathur &ors. v. U.O.I.& ors. reported in (1998) 4 SCC 134 wherein in para 16 it has been held:-

..in the absence of Statutory Rules made under Article 309 of the Constitution, appointments and other conditions of service can be regulated by administrative orders or executive instructions._ Therefore, to our mind, the challenge to the competence of the Chairman CBDT fails in light of the afore discussions."
28. Therefore, tenability of the relevant OM cannot be questioned and in our view since both reporting and reviewing authority's right to record their comments had ceased to exist because of delay, the period for impugned APARsie 20.05.16 to 31.12.16 and 1.01.17 to 31.03.17 may be treated as no APAR period. As already brought out above, Secretary of the Department who could have reviewed the applicant's APAR from 20.05.2016 to 31.12.2016 within one month post-

retirement, but due to delay caused by the reporting officer by withholding the relevant APAR with himself till 10.11.2017 such review was denied.

29. In light of above, without going into the merit of the case further or without taking into consideration the (42) O.A. No.728/2020 other grounds raised by the applicant, the delay caused by both reporting and reviewing officers, resulting in forfeiture of their rights to record their comments on APAR in the light of OM dated 16.02.2009 to our mind is sufficient to treat the period under question as no APAR period

30. It is also brought to our notice that during pendency of the OA the applicant has superannuated on 31.01.2022. In view of such circumstances, the applicant should still be considered for Non-Functional Upgradation (NFU), ignoring the impugned APARs from 20.05.2016 to 31.12.2016 and 01.01.2017 to 31.01.2017, even though the officer has retired, so that he is not deprived of the benefit of pay fixation/retiral entitlements, if he is otherwise found fit for granting NFU benefits. Accordingly, we direct the competent authority amongst respondent to hold a review Screening Committee meeting and consider the case of the applicant for NFU passing over the impugned APARs. If the applicant is found fit for promotion by the Screening Committee, he would be granted NFU from the date his (43) O.A. No.728/2020 immediate junior was given the same. He should also be granted all consequential benefits that would accrue to him. These directions would be complied with within three months from the date of receipt of a certified copy of this order. The O.A. is allowed to the above extent. No order as to costs.

(Sanjeeva Kumar)                        (R.N. Singh)
 Member (A)                                Member (J)


/kdr/