Citation : 2006 Latest Caselaw 271 Del
Judgement Date : 13 February, 2006
JUDGMENT
Mukul Mudgal, J.
1. Rule DB. With the consent of the learned counsel for the parties, the writ petition is taken up for final hearing.
2. This writ petition challenges the order dated 7th August, 2002 disposing of the petitioner's representation dated 28th February, 2002. The said order dated 7th August, 2002 was passed as a sequel to the directions given by this Court on 9th July, 2002 in WP. No. 4008 of 2002 entitled Dr. (Mrs.) Asha Singh Vs Union of India and Anr. directing the respondents/CRPF to dispose of the petitioner's representation preferred on 28th February, 2002 by a reasoned order.
3. The relevant portion of the order dated 7th August, 2002 challenged in this Court reads as follows:-
3. The representation dated 28/02/2002 of Dr (Mrs) Asha Singh, SMO has been examined in consultation with PAO and it has been brought out that though the promotion order of the petitioner was issued w.e.f. 10/02/1999 but she being on study leave/EOL during that time, the promotion takes effect in accordance with the provisions contained in Rule 56 of CCS (Leave) Rules, 1972 from the actual date of assuming of such charge on completion of study leave/EOL i.e. w.e.f. 28/04/2000. Dr. (Mrs) Asha Singh was drawing basic pay of Rs. 9,100/- at the time of assuming the charge of SMO in the pay scale of Rs.8,000-275-13,500/- and on assuming the charge of SMO w.e.f. 28/04/2000 her pay was fixed correctly as Rs.10,000/- in the pay scale of Rs.10,000-325-15,300/-. The other doctors though junior and promoted along with her but had assumed the charge of SMO w.e.f. 12/02/1999 and hence their pay was fixed accordingly w.e.f. 12/02/1999.
4. Since pay fixation of the petitioner in the higher grade has been done correctly in accordance with the instructions on the subject, her representation dated 28/02/2002 has been considered and rejected being devoid of merit.
This is the order under challenge in this writ petition.
4. The petitioner in her representation dated 28th February, 2002 has relied upon Rule 17.4.1 of Swamy's Complete Manual on Establishment and Administration for Central Govt. Officers-1999 (5th Edition) for promotion on deputation/study leave which reads as follows:-
Promotion of officers on deputation 17.4.1 If the panel contains the name of a person who has gone on deputation or on foreign service in the public interest including a person who has gone on study leave, provision should be made for his regaining the temporarily lost seniority in the higher grade on his return to the cadre. Therefore, such an officer need not be reconsidered by a fresh DPC, if any, subsequently held, while he continues to be on deputation/foreign service/study leave so long as any officer junior to him in the panel is not required to be so considered by a fresh DPC irrespective of the fact whether he might or might not have got the benefit of pro forma promotion under the NBR. The same treatment will be given to an officer included in the panel who could have been promoted within the currency of the panel but for his being away on deputation.
5. A perusal of the said Rule shows that this rule only deals with the seniority of the petitioner which seniority has admittedly not been disturbed. Thus this rule has no relevance in the context of the pleas raised in this writ petition. In this view of the matter we find no error in the order of 7th August, 2002 warranting interference under Article 226 of the Constitution of India. The petitioner cannot complain of the payment made to her juniors (Senior Medical Officers) with effect from 12th February, 1999 as they assumed charge on 12th February, 1999 while the petitioner herself assumed charge only on 28th April, 2000 after availing of her study leave from 7th May, 1997 to 27th April, 2000. The petitioner, therefore, cannot justify a grievance on this count and the writ petition, therefore, raises wholly frivolous pleas.
6. Consequently the writ petition is dismissed with no order as to costs and stands disposed of.
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!