2014 INSC 0779 03/11/2015 GOVT. OF NCT Vs. K. SRIVATSAN GOVT. OF NCT Vs. K. SRIVATSAN (http://www.thelaws.com) LAWS(SC)2014999 Supreme Court Of India Decided on September 16,2014 GOVT. OF NCT (DELHI) VERSUS Appellant K. SRIVATSAN Respondents JUDGEMENT J.S. Khehar, J. ( 1. ) LEAVE granted. ( 2. ) K . Srivatsan, the Respondent in this instant appeal came to be inducted into the Delhi Administration Subordinate Service. The instant employment, for all intends and purposes, may be considered as his parent cadre. On 23.9.2003, he was transferred by way of deputation, to the Municipal Corporation of Delhi. In the Municipal Corporation of Delhi, he was appointed as an Administrative Officer, Land and Estate Department. In addition to the aforesaid responsibilities, the Respondent was vested with the charge of Dealing Assistant in the Land and Estate Department. Whilst the Respondent was on deputation, charges of financial dereliction and favoritism came to be levelled against him. The Municipal Corporation of Delhi was of the view, that as a consequence of unauthorised decisions of the Respondent, it had to suffer extensive financial loss running into crores of rupees. It is for the aforesaid reason, that the Respondent came to be suspended by the Municipal Corporation of Delhi on 3.12.2007. The above order of suspension was, however, revoked on 5.2.2008. ( 3. ) THE Municipal Corporation of Delhi, again placed the Respondent under suspension by an order dated 29.2.2008. It thereupon passed an order dated 26.3.2008, ordering repatriation of the Respondent to his parent cadre. On 19.5.2008, the Respondent's parent department, i.e., the Delhi Administration, informed the Municipal Corporation of Delhi, that the Respondent could not be repatriated, as he had been placed under suspension. It is in the aforesaid circumstances, that the Respondent remained with the Municipal Corporation of Delhi. He also remained under suspension. On 30.06.2008, the Respondent attained the age of superannuation. On that very day, his repatriation to the parent department was accepted. Click here to view full judgement. (/) Copyright © Regent Computronics Pvt.Ltd. http://www.thelaws.com/Encyclopedia/Browse/Case?CaseId=004102178000 1/2 03/11/2015 GOVT. OF NCT Vs. K. SRIVATSAN http://www.thelaws.com/Encyclopedia/Browse/Case?CaseId=004102178000 2/2