Tuesday, 02, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pramod vs Cement Corporation Of India (Cci)
2022 Latest Caselaw 3384 Del

Citation : 2022 Latest Caselaw 3384 Del
Judgement Date : 14 December, 2022

Delhi High Court
Pramod vs Cement Corporation Of India (Cci) on 14 December, 2022
                                     Neutral Citation Number : 2022/DHC/005563

                    $~1(Appellate)
                    *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                    +     W.P.(C) 2598/2003
                          PRAMOD                                               ..... Petitioner
                                                Through: Mr. Tushar Ranjan Mohanty,
                                                Ms. Payal Mohanty and Ms. Soumya
                                                Punnia, Advs. for Review Petr.

                                                versus

                          CEMENT CORPORATION OF INDIA (CCI) ..... Respondent
                                       Through: Mr.       Arun  Birbal   with
                                       Mr.Sanjay Singh, Advs.
                          CORAM:
                          HON'BLE MR. JUSTICE C.HARI SHANKAR
                                                ORDER(O R A L)
                    %                             14.12.2022
                    REVIEW PET. 310/2018


1. This Review Petition seeks review of judgment dated 10 th July 2018, passed by me in W.P.(C) 2598/2003. The prayer clause in this Review Petition reads as under:

"PRAYER

a) review the final judgment / order dated 10.07.2018 by clarifying, that the Enquiry Officer will conduct / complete the enquiry within a period of six-month(s) from commencement and further allow / permit the grant of TA/DA to the Defence Assistant as per applicable Service Rule(s); and

b) pass such other and further order(s) that this Hon'ble Court may deem just and proper in the facts and circumstances of the present case and in the interest of justice and equity."

2. There are, therefore, two reliefs sought in this review petition. The first is that the Enquiry Officer be directed to complete the enquiry within six months. The second is that the petitioner be permitted grant of TA/DA for the defence assistant engaged by him. REVIEW PET. 310/2018 in W.P.(C) 2598/2003

Digitally Signed By:KAMLA RAWAT Signing Date:15.12.2022 16:26:53 Neutral Citation Number : 2022/DHC/005563

3. By order dated 8th March 2019, the first prayer already stands rejected.

4. Insofar as the second prayer is concerned, the petitioner has placed on record MHA letter no. F.16/122/56-AVD dated 18th August 1960, issued by the Ministry of Home Affairs, Government of India. Mr. Mohanty submits that, under these instructions, the petitioner would be entitled to being disbursed TA/DA for the defence assistant engaged by him.

5. Mr. Birbal, learned Counsel for the respondent seriously contests the applicability of the said instructions in the case of the petitioner.

6. In a review petition, this aspect cannot be examined, as the aforesaid OM was never shown to me during the hearing of the matter.

7. Nonetheless, I deem it appropriate to dispose of this review petition with liberty to the petitioner to represent to the respondent, seeking reimbursement of TA/DA expenses for the defence assistant, on the basis of the aforesaid instructions contained in MHA letter no. F.16/122/56-AVD.

8. I do not express any opinion on the point. The respondent would take a decision on the petitioner's representation in accordance with law. The Court is sanguine that the respondent would be fair and judicious.

REVIEW PET. 310/2018 in W.P.(C) 2598/2003

Digitally Signed By:KAMLA RAWAT Signing Date:15.12.2022 16:26:53 Neutral Citation Number : 2022/DHC/005563

9. Needless to say, should the petitioner continue to remain aggrieved, his liberties to take recourse to legal remedies in that regard stands reserved.

10. The Review Petition stands disposed of in the aforesaid terms.

C.HARI SHANKAR, J DECEMBER 14, 2022/kr

REVIEW PET. 310/2018 in W.P.(C) 2598/2003

Digitally Signed By:KAMLA RAWAT Signing Date:15.12.2022 16:26:53

 
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 : MAIMS

 
 
Latestlaws Newsletter