High Court Punjab-Haryana High Court

U.O.I And Others vs Kuldeep Kumar And Another on 12 September, 2008

Punjab-Haryana High Court
U.O.I And Others vs Kuldeep Kumar And Another on 12 September, 2008
CWP No. 16207 of 2008                                      1


IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                            *****
                            CWP No. 16207-CAT of 2008
                            Date of decision : September 12, 2008

                            *****

U.O.I and others
                                                ............Petitioners

Versus


Kuldeep Kumar and another
                                               ...........Respondents


                            *****

CORAM: HON'BLE MR. JUSTICE M.M KUMAR
       HON'BLE MR. JUSTICE JORA SINGH


                           *****
Present:   Mr. K.K Thakur, Advocate for the petitioner.
                            *****

M.M KUMAR, J.

Union of India along with its Officers have approached

this Court by challenging the order dated 4.1.2008 passed by the

Central Administrative Tribunal, Chandigarh Bench, Chandigarh in

OA No.353-PB-2007 quashing the order of the punishing authority

dated 14.6.2006 (Annexure P-4). The punishing authority has

passed the order dated 14.6.2006 in pursuance to the order dated

10.4.2006 (Annexure P-3) reducing the punishment awarded to the

applicant-respondent no.1 from the compulsory retirement to that of

`reduction to lower stage from 3200/- to 2900/- in the time scale of

pay of Rs.2550/–3200/- for a period of three years.
CWP No. 16207 of 2008 2

The revisional authority in its order has made it absolutely

clear that punishment of three years is to commence from the date of

original order of compulsory retirement which was passed on

16.3.2002. In the purported exercise of jurisdiction under

Fundamental Rule 54 of the Rules applicable to the applicant-

respondent no.1, the petitioners have passed order dated 14.6.2006

(Annexure P-4) which was subject matter of challenge before the

Tribunal. The petitioners by assuming the power of punishing

authority has ordered that whole period from 20.3.2002 to 19.5.2006

be treated as leave of the kind due. The Tribunal has taken a view

that the order passed by the punishing authority in purported

exercise of power under Fundamental Rule 54 would not be

sustainable as it amounts to modifying/setting aside the order passed

by the revisional authority on 10.6.2006 (Annexure P-3) Accordingly,

the Tribunal has set aside the order with liberty to the petitioners to

pass fresh order in accordance with law.

Having head the learned counsel at a considerable

length, we find that the view taken by the Tribunal does not suffer

from any legal infirmity warranting interference of this Court. It is

undisputed that the revisional authority in its order dated 10.4.2006

(Annexure P-3) has issued specific directions inflicting punishment

on applicant-respondent no.1 of reduction to lower scales for a period

of three years which was to commence from the date of original

penalty order. A further direction has been issued by the revisional

authority that the applicant-respondent was not to earn increments of

his pay during the period of such reduction and on expiry of such
CWP No. 16207 of 2008 3

period, the reduction was not to have the effect of postponing the

future increments of his pay. We are satisfied that the order of

Tribunal is in accordance with law and does not call for any

interference. The writ petition is wholly misconceived and the same

is accordingly dismissed.




                                        ( M.M KUMAR )
                                            JUDGE




September 12, 2008                     ( JORA SINGH )
ritu                                       JUDGE