Judgements

Mohinder Singh S/O Late Sh. Ram … vs Shekar Dutt, Secretary Defence, … on 16 March, 2007

Central Administrative Tribunal – Delhi
Mohinder Singh S/O Late Sh. Ram … vs Shekar Dutt, Secretary Defence, … on 16 March, 2007
Bench: J A L.K., M K Gupta


ORDER

Mukesh Kumar Gupta, Member (J)

1. We have heard the learned Counsel for the parties and perused the pleadings.

2. Applicants in present CP were the applicants in OA-984/2004. As noticed vide para 2 of the order dated 20.9.2005 while disposing of the said OA they had sought direction to respondents to place them to the post of Programmer w.e.f. 1.1.86 in terms of order in OA-553/2003 (R.K.Pareek and Ors. v. Union of India). While disposing of the said OA direction has been issued to the respondents to consider the claim of each applicant and pass a reasoned and speaking order. In case it is found that applicants were similarly placed at par with the applicants in several OAs No. 351/99 and 1218/2002 and other OAs, then applicant would be entitled to the said scale.

3. It is contended by the applicants that the aforesaid directions remained uncomplied with.

4. Respondents, on the other hand, contended that vide order dated 19.5.2006 all the 9 applicants were already granted the relief claimed. Moreover their representation for grant of next promotional grade of Rs. 3000-4500 was considered and vide order dated 20.12.2006 (Annexure CR-1) it was rejected. The precise grievance raised in the present CP is that applicants have not been granted the promotional grade of Rs. 3000-4500. In our considered view the claim made in OA was in respect of the post of Programmer and not to the next higher post i.e. the Senior Programmer, to which the scale of Rs. 3000-4500 pertains to.

5. In the circumstance, we find no deliberate disobedience on the part of the respondents. If applicants have any grievance against order dated 20.12.2006 they would be at liberty to take appropriate action in accordance with rules and law. CP is disposed of. Notices are discharged.