Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pramod Kumar Kaushik (Aged About 55 ... vs Union Of India Through & Ors.
2025 Latest Caselaw 2642 Del

Citation : 2025 Latest Caselaw 2642 Del
Judgement Date : 4 March, 2025

Delhi High Court

Pramod Kumar Kaushik (Aged About 55 ... vs Union Of India Through & Ors. on 4 March, 2025

Author: Navin Chawla
Bench: Navin Chawla
                    $~4
                    *     IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                                 Date of decision: 04.03.2025

                    +     W.P.(C) 4166/2020 & CM APPL. 31774/2021
                          PRAMOD KUMAR KAUSHIK (AGED ABOUT 55 YEARS)
                                                                     .....Petitioner
                                           Through: Mr.R.K. Shukla, Adv.

                                               versus

                          UNION OF INDIA THROUGH & ORS.
                                                                             .....Respondents
                                               Through:      Mr. Manish Mohan CGSC, Mr.
                                                             Jatin Teotia, Ms.Aishani Mohan
                                                             Mr.Varenyum, Advs. with
                                                             Mr.Govind Yadav, DC/GD.

                          CORAM:
                          HON'BLE MR. JUSTICE NAVIN CHAWLA
                          HON'BLE MS. JUSTICE SHALINDER KAUR

                    NAVIN CHAWLA, J. (ORAL)

1. This petition has been filed by the petitioner praying for the following reliefs:-

"(a) to issue a writ in the nature of mandamus or such other appropriate order or directions, thereby declaring the Memorandum dated 19.09.2019 related to start process for promotion of Assistant Commandant (Accounts Officer) in the rank of Deputy Commandant (Accounts Officer) in accounts cadre of ITBP as illegal and arbitrary in view of pendency of dispute related to Accounts cadre or directing the respondents to hold in abeyance promotion to the post of Dy. Commandant (Accounts

Officer) in accounts cadre in ITBPF from assistant Commandant (Accounts Officer)."

2. A Full Bench of this Court by its Order dated 14.02.2025, passed in WP(C) 1774/2019, titled Naresh Kumar and Ors. v. Union of India and Ors., has answered the perceived issues in the Judgment of this Court in Pramod Kumar Kaushik & Ors. v. Union of India & Ors. (Judgment dated 07.01.2019 passed in WP (C) 10139/2009 and WP (C) 1415/2012), by holding as under:-

"24. Having given our thoughtful consideration to this issue, we are of the view that when appointment under the Recruitment Rules of 1999 was clearly on the basis of assessment of performance of all the eligible candidates and not merely on the basis of their willingness, it would be highly unjust and unfair to grant them the benefit of their past seniority on the post of Inspector (CM). In our opinion, as has been noted by the Division Bench in Parmod Kumar Kaushik (supra), once selection for absorption being merit based and on the basis of assessment of performance, it would not be permissible to grant seniority to Inspectors (Accountant) simply on the basis of their past service as Inspectors (CM). We find that the learned Division Bench found that by application of the OMs dated 29.05.1986 and 27.03.2001, a situation had arisen where Inspectors (CM) who, despite their seniority were, not selected for absorption as Inspector (Accountant) in the initial selection process because of their low merit but were absorbed only in the subsequent absorption process gained seniority who were selected as Inspector (Accountant) prior to them on merit.

25. The learned Division Bench, therefore, found that permitting such candidates who were not selected in the initial process to steal

a march over those who, because of their merit came to be absorbed earlier, would be contrary to the scheme of the Recruitment Rules which clearly provided that selection for absorption was to be on the basis of merit. We find absolutely no infirmity with this view taken by the learned Division Bench in Parmod Kumar Kaushik (supra).

26. We, therefore, hold that even though the Division Bench had erred in holding that the OMs dated 29.05.1986 and 27.03.2001 would not be applicable because absorption of Inspector (CM) as Inspector (Accountant) was not preceded by deputation, its decision that the OMs would not be applicable to the merit based absorption of Inspector (CM) to the post of Inspector (Accountant) under the Recruitment Rules cannot be faulted.

27. However, as already noted hereinabove, this position of merit based selection for absorption as Inspector (Accountant) has radically changed under the Recruitment Rules of 2012, whereunder all the petitioners in the present two petitions were appointed. There being no such clause for 'selection by merit' for appointment of Inspector (Accountant) by way of absorption, persons appointed under the Recruitment Rules of 2012 cannot be deprived of the benefits of the DoPT's OMs dated 25.05.1986 and 27.03.2001 and must, therefore, be granted the benefit of their seniority in the post of Inspector (CM) for fixation of their seniority as Inspector (Accountant).

28. In the light of the aforesaid, we have no hesitation in holding that while the decision of the learned Division Bench in Parmod Kumar Kaushik (supra) in quashing the seniority list dated 14.10.2008 of Inspectors (Accountant) who had been appointed under the Recruitment Rules of 1999 was correct and needs no interference, the decision of the official respondents to apply the same yardstick to persons absorbed under the

Recruitment Rules of 2012 is unsustainable. We, accordingly, clarify that all persons who have been or are absorbed as Inspectors (Accountant) under the Recruitment Rules of 2012 will be entitled to counting of their seniority in an equivalent grade in their parent department before the date of their absorption for the purposes of fixing their seniority in the post of Inspector (Accountant)."

3. In view of the above clarification, nothing further survives in the present petition, the respondent should act on basis thereof as far as a promotion to the post of Deputy Commandant (Accounts Officer) is concerned.

4. The petition is disposed of.

NAVIN CHAWLA, J

SHALINDER KAUR, J MARCH 4, 2025/rv/IK Click here to check corrigendum, if any

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter