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 1, Cited by 1]

Central Administrative Tribunal - Delhi

Ravindra Kumar Rai vs Union Of India Through on 16 February, 2010

      

  

  

 Central Administrative Tribunal
Principal Bench
OA No. 99/2010
New Delhi, this the 16th day of February, 2010

Honble Mr. Justice V. K.  Bali, Chairman
Honble Mr. L.K. Joshi, Vice Chairman(A)

Ravindra Kumar Rai,
Commissioner of Income Tax,
Central Revenue Building,
Main Road, 
Ranchi -834 001.						Applicant

(By Advocate: Mr. P.P. Khurana, Senior Advocate with 
    Ms. Seema Pandey)

Versus

Union of India through:
1.	Secretary,
Ministry of Finance,
Department of Revenue
North Block,
New Delhi  110 001.

2.     Union Public Service Commission,
Through its Chairman,
Shahjahan Road, 
New Delhi.

3.      The Secretary, 
	Ministry of Personnel, Public Grievances & Pensons,
DOPT, North Block,
New Delhi  110 001.				Respondents

(By Advocate: Mr. R.N. Singh)

ORDER (ORAL)

Justice V.K. Bali, Chairman:


The applicant in the matter of promotion to the post of Chief Commissioner of Income Tax has been superseded by his juniors. Inasmuch as present matter is covered in favour of the applicant, there would be no need to give facts in detail. Suffice it, however, to mention that the DPC for promotion to the post of Chief Commissioner of Income Tax met on 23.10.2009. The ACRs under consideration by the DPC were from the years 2003-04 to 2007-08. The benchmark for all the ACRs was to be very good. Admittedly, for four years i.e. 2003-04, 2005-06, 2006-07 and 2007-08, the applicant was assessed as very good. It is only with regard to the ACR for the year 2004-05 that he has been graded as good, which is below benchmark, and the said ACR was not communicated to the applicant, and further that reporting and review officers of the said ACR have since already retired. Normally, this Tribunal following the decision of Honble Supreme Court in CA No. 7631/2002 decided on 23.05.2008 in the matter of Dev Dutt v. Union of India and Full Bench of this Tribunal in OA No.24/2007 decided on 07.05.2008 in the matter of Ashok Kumar Aneja v. Union of India & Ors., would have directed the respondents to convey to the applicant his ACR, which may be below benchmark, have representation from him, and if in consideration thereof the ACR of the applicant is upgraded commensurate to the benchmark, consider his case for promotion to the post of Chief Commissioner of Income Tax from the date when others were so promoted. However, admittedly, in the present case, the reporting and review officers of the ACR for the year 2004-05 have since already retired. That being so, following the judgment of Honble Supreme Court in Abhijit Ghosh Dastidar V/s. Union of India & Ors., (SLP No. 26556/2004 decided on 22.10.2008) and the decision of this Tribunal in the matter of O. P. Meena Vs. Union of India & Ors. (OA No.1178/2009 decided on 14.10.2009), we dispose of this Original Application directing the respondents to ignore the ACR for the year 2004-05 and take into consideration the ACR for the year 2002-03, which is commensurate to the benchmark. Respondents would constitute a review DPC to re-consider the case of the applicant for promotion to the post of Chief Commissioner of Income Tax in the light of above observations, and in consideration of the ACR, as mentioned above, and if he is found fit for promotion, said promotion shall be given to him from the date his juniors were promoted with all consequential benefits.

2. Let the directions as ordained above be complied with as expeditiously as possible and preferably within a period of four weeks from today.

      (L.K. Joshi)							(V.K. Bali)
Vice Chairman (A)						Chairman


/naresh/