High Court Punjab-Haryana High Court

State Of Punjab And Others vs Tara Chand Mehta on 24 July, 2009

Punjab-Haryana High Court
State Of Punjab And Others vs Tara Chand Mehta on 24 July, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                       L.P.A.No. 293 of 2008 (O&M)
                                       Date of decision: 24.7.2009

State of Punjab and others
                                                    ......Appellants
                                Vs.
Tara Chand Mehta
                                                     ...Respondent


CORAM:- HON'BLE MR.JUSTICE ADARSH KUMAR GOEL
        HON'BLE MRS.JUSTICE DAYA CHAUDHARY

PRESENT: Mr.Suvir Sehgal, Addl. Advocate General, Punjab,
         for the appellants.
         Mr.K.G.Chaudhary, Advocate for respondent No.1.
         Mr.N.D.Kalra, Advocate, for respondent No.2.
                       ****

ADARSH KUMAR GOEL, J. (Oral)

1 This appeal has been preferred by the State against judgment of

the learned Single Judge directing grant of lecturer grade to respondent No.1

w.e.f. 1.12.1967 with consequential benefits.

2 Respondent No.1 was working as a teacher in an added school.

He filed writ petition in the year 1988 claiming benefit of lecturer grade in

terms of Circular dated 21.6.1968 (Annexure P-1) w.e.f. 1.12.1967. The

petition was contested with the objection that there was no sanctioned post

of lecturer and, therefore, the said scale could not be given to him.

3 Learned Single Judge held that recommendation letter from the

school showed that he was teaching higher-secondary classes and was thus,

entitled to the lecturer grade. Direction was accordingly issued to give

lecturer grade w.e.f. 1.12.1967 with all consequential benefits The

respondent was also held entitled to the interest from the date of filing of the

petitioner till the date of payment at the rate of 6% per annum.

4 We have heard learned counsel for the parties.

 L.P.A.No. 513 of 2009                                                      [2]

5               Learned counsel for the appellant submits that the writ petition

was itself filed in the year 1988 and there was no question of arrears being

paid for the period of more than three years prior to the filing of the writ

petition and there was no question of interest being paid from the date of

filing of the writ petition. It was also submitted that as per Circular

Annexure P-1, lecturer grade was to be given only if there was sanctioned

post and as per letter of the School Annexure P-3, no post of lecturer had

been sanctioned in the school.

6 Learned counsel for respondent No.1 does not dispute that

there was no post of lecturer at the relevant time. He submitted that

recommendation for sanctioning of the post had already done. He further

submitted that during the pendency of this appeal, the entire payment has

been made in contempt proceedings and respondent No.1 is now 78 years

of age, as he had retired in the year 1991 at the age of 60 years.

7 Even though in absence of sanctioned post of lecturer,

respondent No.1 would not have been entitled to the lecturer grade and

particularly to the arrears for the period of more than three years preceding

filing of the writ petition, the payment having been made, we do not find

any ground to interfere with the judgment of the learned Single Judge.

8               The appeal is disposed of.

                                                   (ADARSH KUMAR GOEL)
                                                          JUDGE

                                                     (DAYA CHAUDHARY)
July 24, 2009                                             JUDGE
raghav



Note: Whether this case is to be referred to the Reporter ……..Yes/No