Thursday, 30, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Amrik Singh vs Union Of India And Ors.
1992 Latest Caselaw 590 Del

Citation : 1992 Latest Caselaw 590 Del
Judgement Date : 16 October, 1992

Delhi High Court
Amrik Singh vs Union Of India And Ors. on 16 October, 1992
Equivalent citations: 1992 (24) DRJ 379
Author: J Mehra
Bench: J Mehra

JUDGMENT

J.K. Mehra, J.

(1) This writ petition has been filed by the petitioner feeling aggrieved on his being ignored for promotion from Inspector Grade Ii Inspector Grade 1. The contentions urged at the bar on both sides indicate that the petitioner was not considered for promotion and in preference his juniors, namely respondents 5 to 8 were promoted. All these gentlemen have since retired. It is contended by Mr. Dhir that the ACRs for the year 1981 and 1982 were spoiled and he got adverse remarks as a consequence of personal vindictiveness and bias which Mr. G.D. Shukla entertained against the petitioner. It is further contended by Mr. Dhir that in respect of year 1982, the adverse remarks which are noted at the back of the last page were never communicated to him and even the remarks which were communicated were so communicated after a considerable delay of about 6 months whereas according to rules any adverse report should be communicated as soon as possible and as per the internal instructions of the Department within one month of the report.

(2) I have had an occasion to see the original reports and I find that during the tenure of Mr. G.D. Shukla the C.Rs. of the petitioner have not been good at all and judging from those reports, it could be justifiably contended that the petitioner was rightly ignored, but there is another aspect i.e. that the report of 1981 contains Mr. Shukla's own assessment against each criterian in his own hand and his own remarks which are adverse to the petitioner. Surprisingly this adverse report was never communicated to the petitioner. In the circumstances, to my mind, the adverse report relating to the year 1981 could not be looked into. Furthermore the adverse comments which were communicated to him in respect of 1982 were also incomplete because adverse remarks noted at the last page were never conveyed to the petitioner and it cannot be said that these remarks could not prejudice the minds of the Members of the Board which was entrusted with the task of promotion.

(3) Since the petitioner was to be considered from one grade to another grade in the same rank and not one rank to another rank, only 3 years' CRs were considered and on going through the three CRs I find that only one recommended him for promotion. The Board could be misled by considering only the C.Rs. for the years 1981, 1982 and 1983.

(4) As already observed above the adverse remarks relating to the year 1981 which were not communicated could not be considered against the petitioner and similarly the adverse remarks for the year 1982 which were not communicated in full after a considerable lapse of time had remained unexplained may be made the basis for ignoring the petitioner. I hold that the petitioner was wrongly ignored and left out of consideration for promotion.

(5) On behalf of the respondents, it has been contended that respondent No. 5 was originally considered for promotion from one rank to other and for that reason his C.Rs. for the 5 years were considered, but when it came to promotion from one grade to another grade in the same rank only 3 years C.Rs. were examined and he was cleared on the basis of that. In any event, all this is academic since respondents 5 to 8 have already served their tenure and retired.

(6) In the light of the above discussion, I make the rule absolute and direct the respondents that the petitioner should be considered for promotion by- ignoring the aforesaid C.Rs. for the years 1981 and 1982. However, the Board will be free to look into the C.Rs. for the period subsequent to the year 1982 i.e. for the years 1983, 1984 and 1985 to consider whether the petitioner should be granted promotion. In case there is anything adverse in those C.Rs. also, but the same has not been communicated, the Board will consider promoting the petitioner w.e.f. the date when his juniors were promoted.

(7) Writ Petition is disposed of with the above directions. Parties are left to bear their own costs.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter