Delhi High Court High Court

Union Of India (Uoi) And Anr. vs Mr. G.L. Madan on 2 December, 2002

Delhi High Court
Union Of India (Uoi) And Anr. vs Mr. G.L. Madan on 2 December, 2002
Author: Khan
Bench: B Khan, B Chaturvedi


JUDGMENT

Khan, J.

1. Petitioner/Union has filed this petition to
challenge the CAT judgment dated 28.11.2001 passed in OA
No. 2455/98 directing it to prepare a common seniority
list in relation to UD Grade serving in all cadres
specified in the first schedule in terms of Rule 2(hh)
of the CCS Rules 1962 and not to revert respondent from
the post of Assistant till his juniors in other
Ministries were continuing in the grade of Assistant on
adhoc basis and till regularly selected Assistants were
promoted in his place. This order was passed on the
prayer of respondent who was promoted as Assistant on
adhoc basis and was later ordered to be reverted to his
substantive post of UDC on regular selection having been
made to the post of Assistant.

2. When this matter was taken up for consideration
today, it was brought to our notice that impugned
Tribunal judgment was also under challenge in CWP
No. 1069/2001 filed by the Union and stands quashed by
judgment dated 29.8.2002. It is, therefore, prayed that
this petition be also disposed of in terms of that
judgment.

3. We have gone through the DB judgment in CWP
No. 1069/2002 quashing impugned Tribunal order by placing
reliance on the Supreme Court judgment in Union v.
R. Swaminathan
. Following this, we
dispose of this petition by providing that it would be
governed by the terms of the judgment passed in CWP
No. 1069/2002 and reasoning recorded therein. The
impugned Tribunal order dated 28.11.2001 passed in OA
No. 2455/98 shall accordingly stand quashed.