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 8, Cited by 0]

Karnataka High Court

Union Of India vs Vivekeshwar Sharan Varshney on 13 June, 2024

                                                 -1-
                                                          NC: 2024:KHC:21062-DB
                                                           WP No. 5172 of 2024
                                                       C/W WP No. 5118 of 2024



                           IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                               DATED THIS THE 13TH DAY OF JUNE, 2024

                                              PRESENT

                             THE HON'BLE MRS. JUSTICE ANU SIVARAMAN

                                                 AND

                           THE HON'BLE MR. JUSTICE ANANT RAMANATH HEGDE

                              WRIT PETITION NO. 5172 OF 2024 (S-CAT)
                                              C/W.
                              WRIT PETITION NO. 5118 OF 2024 (S-CAT)

                      IN WRIT PETITION NO. 5172 OF 2024 :

                      BETWEEN:

                      1.    UNION OF INDIA
                            THROUGH THE FINANCE SECRETARY
                            MINISTRY OF FINANCE, DEPARTMENT OF REVENUE
                            GOVERNMENT OF INDIA
                            NEW DELHI-110 001

                      2.    CHAIRMAN
Digitally signed by         CENTRAL BOARD OF DIRECT TAXES
CHANNEGOWDA
PREMA                       NORTH BLOCK, MINISTRY OF FINANCE
Location: High
Court of Karnataka
                            NEW DELHI-110 001

                      3.    Pr. CHIEF COMMISSIONER OF INCOME TAX
                            KARNATAKA AND GOA REGION
                            C.R. BUILDING, QUEEN'S ROAD
                            BENGALURU-560 001

                      4.  THE SECRETARY
                          DEPARTMENT OF PERSONNEL AND TRAINING
                          NORTH BLOCK, NEW DELHI-110 001
                                                             ...PETITIONERS
                      (BY SRI. ARAVIND KAMATH, ASG, A/W.
                       SRI. B PRAMOD., ADVOCATE)
                           -2-
                                   NC: 2024:KHC:21062-DB
                                    WP No. 5172 of 2024
                                C/W WP No. 5118 of 2024



AND:

1.   AMIT KUMAR
     S/O SHRI. SHIVCHANDRA PRASAD SINGH
     AGED ABOUT 40 YEARS
     WORKING AS INCOME TAX OFFICER (TDS)
     WARD NO.3(2), BENGALURU
     HMT BHAVAN, BELLARY ROAD
     BENGALURU-560 032
     R/AT NO.BU-402, ULTIMATE SIGNATURE
     YELAHANKA, BENGALURU-560 062

2.   DHIMAN NARAYAN SINHA
     S/O LATE B.N. SINHA
     AGED ABOUT 46 YEARS
     WORKING AS INCOME-TAX OFFICER
     REFAC(AU)-2(1)(2), 6TH FLOOR
     HMT BHAVAN, BENGALURU
     R/AT NO.D3-023, SMM RAJ ETTERNIA
     KUDLU, BENGALURU-560 068

3.   RAJIV KUMAR
     S/O SHRI. VISHWANATH PRASAD CHOUDHARY
     AGED ABOUT 44 YEARS
     WORKING AS INCOME TAX OFFICER
     WARD 2(1), BMTC COMPLEX
     KORAMANGALA, BENGALURU-560 001
     R/AT NO.A2-052, SNN RAJ ETTERNIA
     KUDLU, BENGALURU-560 068

4.   H.C. VAGEESHA
     S/O H. CHANDRASHEKARAIAH
     AGED ABOUT 52 YEARS
     WORKING AS INCOME TAX OFFICER
     WARD I, INCOME TAX OFFICE
     SHIVAMOGGA-577 201

5.   M.S. RAVIKIRAN
     S/O M. SHIVALINGAIAH
     AGED ABOUT 51 YEARS
     WORKING AS INCOME TAX OFFICER
     WARD I, INCOME TAX OFFICE
                           -3-
                                     NC: 2024:KHC:21062-DB
                                    WP No. 5172 of 2024
                                C/W WP No. 5118 of 2024



     CHAMARAJANAGAR DISTRICT-571 440
                                          ...RESPONDENTS


(BY SRI. TERSEM CHAND GUPTA, ADVOCATE FOR C/R1 IN FR
CP NO.3867/2024 AND FOR R2 & R3;
V/O DATED 01.04.2024, SERVICE OF NOTICE TO R4 & R5 IS
DISPENSED WITH)


      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 &
227 OF CONSTITUION OF INDIA PRAYING TO        QUASH THE
ORDER DATED 17.01.2023 (ANNEXURE-A) PASSED BY THE
CENTRAL ADMINISTRATIVE TRIBUNAL, BENGALURU BENCH,
BENGALURU IN OA No.170/00219/2022 AS ILLEGAL, NON-
SPEAKING, WITHOUT APPLICATION OF MIND AND ARBITRARY
AND ETC.



IN WRIT PETITION NO. 5118 OF 2024:

BETWEEN:

1.   UNION OF INDIA
     THROUGH THE FINANCE SECRETARY
     MINISTRY OF FINANCE
     DEPARTMENT OF REVENUE
     GOVERNMENT OF INDIA
     NEW DELHI-110 001

2.   CHAIRMAN
     CENTRAL BOARD OF DIRECT TAXES
     NORTH BLOCK
     NEW DELHI-110 001

3.   Pr. CHIEF COMMISSIONER OF INCOME TAX
     3 KARNATAKA AND GOA REGION
     C.R. BUILDING
     QUEEN'S ROAD
                              -4-
                                      NC: 2024:KHC:21062-DB
                                       WP No. 5172 of 2024
                                   C/W WP No. 5118 of 2024



     BENGALURU-560 001

                                             ...PETITIONERS
(BY SRI. ARAVIND KAMATH, ASG, A/W.
 SRI. B PRAMOD, ADVOCATE)


AND:
1.     VIVEKESHWAR SHARAN VARSHNEY
       AGED ABOUT 44 YEARS
       S/O SRI. DEVI SHARAN GUPTA
       WORKING AS INCOME TAX OFFICER
       WARD-3(1)(3), BENGALURU
       BMTC BUILDING, KORAMANGALA
       BENGALURU-560 095

2.     SAMIR SINGH
       AGED ABOUT 44 YEARS
       S/O SHRI. BHANU DUTT SINGH
       WORKING AS INCOME TAX OFFICER
       REFAC (AU)-2(3)(2), BENGALURU
       HMT BHAVAN, BELLARY ROAD
       BENGALURU-560 032

3.     ANIL KUMAR
       AGED ABOUT 42 YEARS
       S/O SHRI. SHIVANANDAN KUMAR SINHA
       WORKING AS INCOME TAX OFFICER
       REFAC (AU)-2(2)(4), BENGALURU
       BMTC BUILDING, KORAMANGALA
       BENGALURU-560 095

4.     SANJEEV KUMAR
       AGED ABOUT 42 YEARS
       S/O SHRI. OM PRAKASH JALAN
       WORKING AS INCOME TAX OFFICER
       BMTC BUILDING, KORAMANGALA
       BENGALURU-560 095

5.     NEERAJ AGARWAL
       AGED ABOUT 41 YEARS
                            -5-
                                    NC: 2024:KHC:21062-DB
                                     WP No. 5172 of 2024
                                 C/W WP No. 5118 of 2024




       S/O SHRI. ARUN AGARWAL
       INCOME TAX OFFICER
       BMTC BUILDING, KORAMANGALA
       BENGALURU-560 095

6.     DEEPAK CHANDOLA
       AGED ABOUT 43 YEARS
       S/O SHRI. CHINTRAMANI CHANDOLA
       WORKING AS INCOME TAX OFFICER
       CPC, BENGALURU
       PRESTIGE ALPHA BUILDING
       HOSUR ROAD, BENGALURU-560 500

7.     ABHISHEK PANDEY
       AGED ABOUT 42 YEARS
       S/O SHRI. DESHDEEPAK PANDEY
       WORKING AS INCOME TAX OFFICER
       REFAC (AU-1(2)(3),
       BMTC BUILDING, KORAMANGALA
       BENGALURU-560 095

8.     VIKAS CHANDRA
       AGED ABOUT 43 YEARS
       S/O SHRI. RAMACHANDRA PRASAD
       WORKING AS INCOME TAX OFFICER
       BMTC BUILDING, KORAMANGALA
       BENGALURU-560 095

9.     RAKESH KUMAR
       AGED ABOUT 42 YEARS
       S/O SHRI. NAGENDRA KUMAR
       WORKING AS INCOME TAX OFFICER
       C.R. BUILDING ANNEXE, QUEEN'S ROAD
       BENGALURU-560 001

10 .   SUNIL KUMAR YADAV
       AGED ABOUT 44 YEARS
       S/O SHRI. RAM KUMAR YADAV
       WORKING AS INCOME TAX OFFICER
       BMTC BUILDING, KORAMANGALA
       BENGALURU-560 095
                            -6-
                                     NC: 2024:KHC:21062-DB
                                      WP No. 5172 of 2024
                                  C/W WP No. 5118 of 2024




11 .   KRISHNA KUMAR
       AGED ABOUT 43 YEARS
       S/O SHRI. RAMESHWAR PRASAD
       WORKING AS INCOME TAX OFFICER
       BMTC BUILDING, KORAMANGALA
       BENGALURU-560 095

12 .   SARBJIT KAUR
       AGED ABOUT 43 YEARS
       W/O SHRI. BALJIT SINGH
       WORKING AS INCOME TAX OFFICER
       BMTC BUILDING, KORAMANGALA
       BENGALURU-560 095

13 .   SANDEEP KUMAR
       AGED ABOUT 40 YEARS
       S/O SHRI. KALI RAM
       WORKING AS INCOME TAX OFFICER
       BMTC BUILDING, KORAMANGALA
       BENGALURU-560 095

14 .   SURAJ LAMA
       AGED ABOUT 41 YEARS
       S/O SHRI SONAM LAMA
       WORKING AS INCOME TAX OFFICER
       REFAC (AU)-1(4)(5)
       BMTC BUILDING, KORAMAGNALA
       BENGALURU-560 095

15 .   SHAMBU KESHARI
       AGED ABOUT 45 YEARS
       S/O LATE KAILASH KESHRI
       WORKING AS INCOME TAX OFFICER
       REFAC (AU)-3(2)(4), BENGALURU
       BMTC BUILDING, KORAMANGALA
       BENGALURU-560 095

16 .   MANJULA R.
       D/O LATE M. RAJASHEKARAN
       AGED ABOUT 51 YEARS
       INCOME TAX OFFICER
                            -7-
                                      NC: 2024:KHC:21062-DB
                                      WP No. 5172 of 2024
                                  C/W WP No. 5118 of 2024




       REFAC (AU)-1(2)(3)
       BMTC BUILDING, KORAMGNALA
       BENGALURU-560 095

17 .   JAYASHREE K.
       W/O SHRI. B. HAMIESH RAO
       AGED ABOUT 58 YEARS
       INCOME TAX OFFICER
       REFAC (AU)-2(2) (3), 59
       HMT BHAVAN, BELLARY ROAD
       BENGALURU-560 032

18 .   MAMATHA J.
       D/O SHRI. Y.M. JAYARAME GOWDA
       AGED ABOUT 51 YEARS
       INCOME TAX OFFICER
       W-4(2) (1), BMTC BUILDING
       KORAMANGALA, BENGALURU-560 095

19 .   MEENAKSHI
       W/O SHRI SRIDHARAN K.
       AGED ABOUT 51 YEARS
       INCOME TAX OFFICER
       O/O THE CHIEF COMMISSIONER OF INCOME TAX-1
       C.R. BUILDING, QUEEN'S ROAD
       BENGALURU-560 001

20 .   MINI VERGHESE
       D/O SHRI A.M. VERGHESE
       AGED ABOUT 55 YEARS
       INCOME TAX OFFICER
       REFAC (AU)-2 (1)(6)
       BMTC BUILDING, KORAMANGALA
       BENGALURU-560 095

21 .   MURALI K.
       S/O SHRI. D.C. KRISHNAMURTHY
       AGED ABOUT 55 YEARS
       INCOME TAX OFFICER
       BMTC BUILDING, KORAMANGALA
       BENGALURU-560 095
                            -8-
                                      NC: 2024:KHC:21062-DB
                                       WP No. 5172 of 2024
                                   C/W WP No. 5118 of 2024




22 .   NANDISH S HANJI
       S/O SHRI. S.M. HANJI
       AGED ABOUT 53 YEARS
       INCOME TAX OFFICER
       O/O THE Pr. COMMISISONER OF INCOME TAX
       BMTC BUILDING, KORAMANGALA
       BENGALURU-560 095

23 .   RAJENDRA KUMAR K.
       S/O SHRI. R. KASINATHAN
       AGED ABOUT 60 YEARS
       INCOME TAX OFFICER
       (TDS), WARD-1(2)
       59, HMT BHAVAN
       BELLARY ROAD
       BENGALURU-560 032

24 .   MANJUNATH B.S.
       S/O SHRI. B.S. SUBRAMANYA
       AGED ABOUT 52 YEARS
       INCOME TAX OFFICER
       REFAC (VU)-1(6)
       KUNIGAL ROAD, RAMAKRISHNA NAGAR
       TUMAKURU-572 101

25 .   RATHI N.
       W/O SRI. M. GOPINATH
       AGED ABOUT 49 YEARS
       INCOME TAX OFFICER
       O/O THE Pr. COMMISSIONER
       OF INCOME TAX (CENTRAL)
       CR BUILDING, QUEEN'S ROAD
       BENGALURU-560 001

26 .   SATHYANARAYAN SETTY M.B.
       S/O SHRI. M.B. RAMACHANDRAPPA SETTY
       AGED ABOUT 59 YEARS
       INCOME TAX OFFICER
       (TDS) WARD-2(1)
       59, HMT BHAVAN, BELLARY ROAD
       BENGALURU-560 032
                              -9-
                                        NC: 2024:KHC:21062-DB
                                         WP No. 5172 of 2024
                                     C/W WP No. 5118 of 2024




27 .   MAHADEVAIAH N.
       S/O SHRI. NANJUNDAIAH
       AGED ABOUT 58 YEARS
       INCOME TAX OFFICER
       BMTC BUILDING, KORAMANGALA
       BENGALURU-560 095

28 .   VIJAYA BHASKAR REDDY P.
       S/O LATE P. SEETHARAMA REDDY
       AGED ABOUT 54 YEARS
       INCOME TAX OFFICER
       O/O OF THE Pr. DIRECTOR OF INCOME TAX (INV)
       C.R. BUIDING, QUEEN'S ROAD
       BENGALURU-560 001
                                          ...RESPONDENTS

(BY SRI. TERSEM CHAND GUPTA., ADVOCATE FOR C/R1 IN FR
CP NO.3868/2024 AND FOR R2 TO R15;
V/O DATED 07.03.2024, SERVICE OF NOTICE TO R16 TO R28
IS DISPENSED WITH)


       THIS WRIT PETITION IS FILED UNDER ARTICLES 226 &
227 OF CONSTITUION OF INDIA PRAYING TO            QUASH THE
ORDER DATED 17.01.2023 (ANNEXURE-A) PASSED BY THE
CENTRAL ADMINISTRATIVE TRIBUNAL, BENGALURU BENCH,
BENGALURU IN OA No.170/00184/2022 AS NON-SPEAKING,
WITHOUT APPLICATION OF MIND AND ARBITRARY AND ETC.


       THESE   PETITIONS,   COMING    ON   FOR   PRELIMINARY
HEARING IN 'B' GROUP, THIS DAY, ANU SIVARAMAN J.,
MADE THE FOLLOWING:
                                      - 10 -
                                                   NC: 2024:KHC:21062-DB
                                                  WP No. 5172 of 2024
                                              C/W WP No. 5118 of 2024




                                 ORDER

Heard the learned Additional Solicitor General appearing for the petitioners as well as the learned counsel for the respondents in both the petitions.

2. It is submitted by the learned Additional Solicitor General appearing for the petitioners that the issue raised in these cases relates to the seniority list of Direct Recruits and Promotees to the post of Income Tax Inspectors. It is stated that prior to the judgment of the Apex Court in Union of India & Others v. N R Parmar and Others1, the law was that a person is disentitled to claim seniority from a date when he was not borne in the service. It is submitted that the issue was considered by the Apex Court in N R Parmar's case (supra). By judgment dated 27.11.2012, it was held that for assignment of inter se seniority between Direct Recruits and Promotees, the appointments against the vacancies of a particular Recruitment year, would have to be referred 1 (2012) 13 SCC 340

- 11 -

NC: 2024:KHC:21062-DB WP No. 5172 of 2024 C/W WP No. 5118 of 2024 to. The Recruitment year was to be the year in which recruitment process for either of the modes of recruitment for a particular vacancy year is initiated.

3. It is submitted that this resulted in revised seniority list being issued, placing Direct Recruits, who were actually appointed on subsequent dates in between the Promotees of the relevant recruitment year as interpreted by the Apex Court. It is submitted that thereafter, in K. Meghachandra Singh & Others v. Ningam Siro & Others2, a three-judge Bench of the Apex Court over-ruled the decision of the two-judge Bench in N R Parmar's case (supra), and held that the date of appointment would be considered for the purpose of date of seniority in the case of Direct Recruits. However, it was made clear that the decision would not affect the inter se seniority, which has already been fixed in the light of N R Parmar's case (supra), and the decision would apply prospectively. It is contended that thereafter, revised 2 (2020) 5 SCC 689

- 12 -

NC: 2024:KHC:21062-DB WP No. 5172 of 2024 C/W WP No. 5118 of 2024 seniority list was again prepared. However, in Hariharan and others v. Harsh Vardhan Singh Rao and Others3, the Apex Court again doubted the proposition in K. Meghachandra Singh's case (supra), and referred the matter for examination by a larger bench in the light of the decision of the Constitution Bench in Mervyn Coutindo & Others v. Collector of Customs, Bombay & Others4 and the decision of a Bench of three Hon'ble Judges in M. Subba Reddy & Another v. A.P. State Road Transport Corporation & Others5.

4. It is contended that in a batch of Original Applications preferred by the Direct Recruits challenging the OM dated 26.10.2021 as well as OM dated 06.05.2022, whereby the seniority had been revised in the light of K. Meghachandra Singh's case (supra), the Tribunal has quashed the OMs and directed the respondents not to disturb the seniority list dated 3 2022 SCC OnLine SC 1717 4 (1966) 3 SCR 600 5 (2004) 6 SCC 729

- 13 -

NC: 2024:KHC:21062-DB WP No. 5172 of 2024 C/W WP No. 5118 of 2024 28.07.2015 subject to the final outcome of the appeal or reference in Hariharan's case (supra).

5. It is submitted by the learned Additional Solicitor General appearing for petitioners that doubting of the decision of the three-judge bench of the Apex Court in K. Meghachandra Singh's case (supra), by a later two- judge bench and the reference to a larger bench cannot result in the obliteration of the decision of the three-judge bench and that the said decision is liable to be given effect to. Reliance is placed on several decisions of the Apex Court in support of this contention.

6. Learned counsel appearing for the respondents submits that the seniority list prepared in the year 2015 was strictly in accordance with the observations made in N R Parmar's case (supra), and that the same list is liable to be revived and operated. It is submitted that the contention that there is no list available for making promotions, is therefore incorrect and that the list has to be operated now.

- 14 -

NC: 2024:KHC:21062-DB WP No. 5172 of 2024 C/W WP No. 5118 of 2024

7. Having considered the contentions advanced, we notice that the three-judge Bench in K. Meghachandra Singh's case (supra), had reversed the ratio in N R Parmar's case (supra), and had specifically directed the preparation of the seniority list while saving the seniority list which had been prepared on the basis of the decision in N R Parmar's case (supra). It was such seniority list, which was in operation on the strength of the OMs which were under challenge before the Tribunal.

8. In view of the fact that the matter stands referred to two-judge bench in Hariharan's case (supra), the contention that the decision in K. Meghachandra Singh's case (supra), is no longer applicable, cannot be accepted in the light of the decision relied on by the learned Additional Solicitor General appearing for petitioners. We are therefore of the opinion that in the light of the judgment of two-judge bench of the Apex Court in Hariharan's case (supra), the seniority lists which were prepared on the strength of the Judgment of

- 15 -

NC: 2024:KHC:21062-DB WP No. 5172 of 2024 C/W WP No. 5118 of 2024 the Apex Court in K. Meghachandra Singh's case (supra), would have to govern the field and be operated till the larger bench answers the question as referred by Hariharan's case (supra).

9. In the above view of the matter, we direct that the petitioners shall follow the ratio of the Judgment in K. Meghachandra Singh's case (supra), and shall operate the seniority list accordingly. The seniority list which was prepared on the basis of the ratio in N.R. Parmar's Case shall stand protected as observed by the three-judge bench in K. Meghachandra Singh's case (supra). It is made clear that the seniority list as well as the promotions made will be subject to revision as and when the matter is finally settled by the larger bench constituted to decide the issue as required in Hariharan's case (supra). The impugned order shall stand modified to that extent.

- 16 -

NC: 2024:KHC:21062-DB WP No. 5172 of 2024 C/W WP No. 5118 of 2024

10. Accordingly, the petitions stand disposed of.

Sd/-

JUDGE Sd/-

JUDGE CP List No.: 1 Sl No.: 44