High Court Punjab-Haryana High Court

Achhru Ram vs State Of Punjab & Others on 6 July, 2009

Punjab-Haryana High Court
Achhru Ram vs State Of Punjab & Others on 6 July, 2009
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                                Civil Writ Petition No.7778 of 2007
                                       Date of Decision: July 06, 2009


Achhru Ram
                                                     .....PETITIONER(S)

                                VERSUS


State of Punjab & Others
                                                    .....RESPONDENT(S)
                            .      .     .


CORAM:          HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -      Mr. Vivek Suri, Advocate, for the
                petitioner.

                Ms. Charu Tuli, Senior Deputy

Advocate General, Punjab, for the
respondents.

. . .

AJAI LAMBA, J (Oral)

Achhru Ram son of Thakur Mal has

filed this civil writ petition under Article

226/227 of the Constitution of India praying for

issuance of a writ in the nature of certiorari

quashing orders dated 18.3.2005 (Annexure P-6)

and 17.10.2006 (Annexure P-8) under which the

respondents have denied the claim of the

petitioner for grant of benefit under the Assured

Career Progression Scheme (for short, `ACP

Scheme’). Prayer has also been made for issuance
CWP No.7778 of 2007 [2]

of writ in the nature of mandamus directing the

respondents to consider the claim of the

petitioner for grant of benefits under the ACP

Scheme in the light of Order dated 29.12.2005

(Annexure P-7).

The contentions addressed by the

learned counsel for the petitioner and the

pleadings bring out the facts that the petitioner

joined as Assistant Treasurer in the year 1976 on

adhoc basis. His services were regularised w.e.f.

30.9.1980 as Assistant Treasurer. It has been

pointed out that a punishment of stoppage of one

increment without cumulative effect was imposed

on the petitioner in the year 1986. The

petitioner impugned the said punishment, however,

the Civil Court upheld the punishment. Be that as

it may, the effect of the punishment ceased in

the year 1987.

Learned counsel contends that the

petitioner became entitled to an increment under

the ACP Scheme on completion of 8 years of

service. The case of the petitioner for grant of

benefit under the ACP Scheme was considered by

the respondents and service record of the

petitioner was summoned. The Treasury Officer,

Samana, vide Memo dated 17.12.1993 reported to

the District Treasury Officer, Patiala, that the
CWP No.7778 of 2007 [3]

work and conduct of the petitioner was

satisfactory. In this regard, learned counsel has

referred to Annexure P-1.

                      The       pleadings              indicate      that       a

complaint       was         made   against          the     petitioner      and

after      conducting                  a        departmental         enquiry,

punishment of stoppage of one increment without

cumulative effect was also imposed in the year

1994.

The Director (Treasury & Accounts)

Finance Department, Punjab, vide Communication

dated 27.10.1997 informed the petitioner about

adverse remarks for the year 1996-97 recorded in

the Annual Confidential Report of the petitioner.

The remarks alleged “angry nature, lack in

socialisation and bad handwriting”. An appeal was

filed by the petitioner against the adverse

remarks which however was dismissed.

The petitioner made several

representations for grant of benefit under the

ACP Scheme which, however, was not granted.

A perusal of Annexure P-4 indicates

that the Finance Department, Government of

Punjab, addressed a letter to the District

Treasury Officer, Sangrur. The contents read as

under:-

“2. The promotion case of Shri Achhru Ram, Assistant
CWP No.7778 of 2007 [4]

Treasurer was re-examined on his application dated
16.6.2001 and he was also called for personal hearing on
7.8.2001. Since his service record is not good, therefore,
he is not found fit for promotion and his application dated
16.6.2001 is rejected. The employee may be informed in
this regard in hand-writing.”

It seems that the petitioner kept

on representing for his claim under ACP Scheme.

Impugned order, Annexure P-6, in that regard has

been issued, a copy whereof was sent to the

petitioner. Under Annexure P-6, dated 18.3.2005,

the petitioner has been informed that his case

for grant of benefit under the ACP Scheme has

been re-examined in the context of Government

Instructions dated 25.9.1998 and 10.1.2000 and

other instructions/ advices received from time to

time on the subject. On the basis of record of

service of the petitioner, he was not found to be

eligible for benefit under the ACP Scheme.

Under Annexure P-8, it seems that

while considering the case of the petitioner for

grant of benefits as claimed by him, reference

has been made to Order dated 18.3.2005 i.e.

Annexure P-6.

Learned counsel for the petitioner

contends that the petitioner was promoted in the

year 2004 and therefore, the respondents cannot

claim that his record did not entitle him to the

grant of benefits under the ACP Scheme.

Learned counsel for the respondent-

CWP No.7778 of 2007 [5]

State has referred to the contents of Para 3 of

the reply (preliminary objections). Learned

counsel has drawn the attention of the Court

towards the extract of Instructions adopted by

the State of Punjab in the context of the claim

of the petitioner. While referring to

Instructions dated 1.12.1988, learned counsel for

the respondent-State has contended that “in

adjudging the suitability for the proficiency

step up(s), the procedure for assessing the work

and conduct to be satisfactory as applicable to

the case of promotion, shall be followed and it

shall be given only if the employee is found

suitable for the same. An employee who is not

considered fit for proficiency step-up that is

whose assessment of work and conduct is below the

requisite standard, shall not be given additional

increment(s), his regular increment if otherwise

shall be released as usual”.

Learned counsel has also referred

to the Instructions issued on 25.9.1998. Para

4(i) of the said Instructions reads as under:-

Para 4(i)

“Placement in higher scale and proficiency step-up
under this policy shall be granted only to those
employees whose overall service record is adjudged
as „Good‟ if a departmental test is prescribed or
acquisition of higher level, then only those employee
who clear text or acquire qualification would be
eligible for benefits under this scheme.”

 CWP No.7778 of 2007                                            [6]



                      Extract          of         Instructions             dated

10.1.2000 reads as under:-

“Doubts has been expressed by some quarters about the
term overall service record is adjudged as „Good‟ and
have sought clarification above this term.

This matter has been considered in consultation with
the Department of Finance and it is clarified that the term
overall service record is adjudged as „Good‟ will that 50%
reports should be „Good‟ & above including two of the
last three reports. The rest of the reports should be/may
satisfactory.”

Learned counsel has supplied, in

Court, the Resume of Annual Confidential Reports

of the petitioner to contend that by considering

the work and conduct of the petitioner during his

service from 1980-81 till 1998-99, it can safely

be concluded that the petitioner could not have

been promoted. Further, considering the criteria

as laid down under the instructions and

clarification referred to above, the petitioner

could not be granted the relief under that ACP

Scheme if the overall record of the petitioner is

considered for the given period.

I have considered the contentions

of learned counsel for the parties.

The resume/precis of the Annual

Confidential Reports in respect of the petitioner

is required to be considered for adjudicating the

issue, which reads as under:-

RESUME OF ANNUAL CONFIDENTIAL REPORT IN
RESPECT OF SHRI ACHHRU RAM ASSISTANT
TREASURER S/O SHRI THAKUR MAL
CWP No.7778 of 2007 [7]

Sr. No. Period of Overall Remarks, if any
Report Assessment

1. 1980-81 Average

2. 1981-82 Average

3. 1982-83 Average

4. 1983-84 Average

5. 1984-85 Average

6. 1985-86 Average

7. 1986-87 Average

8. 1987-88 Average One increment stopped without
cumulative effect by DTO vide orders
dated 24-2-1987.

                   9.   1988-89      Average
                  10.   1989-90      Good
                  11.   1990-91      Good
                  12.   1991-92      Average
                  13.   1992-93      Average
                  14.   1993-94      Average
                  15.   1994-95      Good
                  16.   1995-96      Good

17. Stopped one annual increment without
cumulative effect vide orders dated
21-4-1997.

                  18.   1996-97      Below Average


                  19.   1997-98      Average
                  20.   1998-99      Average
                  21.   1999-2000    Good
                  22.   2000-2001    Good
                  23.   2001-2002    Good
                  24.   2002-2003    Good
                  25.   2003-2004    Good



Perusal of the precis of the Annual

Confidential Reports indicates that from 1980-81

till 1988-89, the overall assessment of the

petitioner remained ‘Average’. Thereafter, from

1991-92 till 1993-94, it has been recorded as

‘Average’, and further from 1997-98 to 1998-99,

the overall assessment of the petitioner has been

recorded as `Average’.

For 1996-97, the petitioner has

been assessed ‘Below Average’.

For the intervening 4 years only,

the petitioner had earned ‘Good’ reports.

I also find that the petitioner was
CWP No.7778 of 2007 [8]

promoted in the year 2004, possibly for the

reason that after 1999-2000, the overall

assessment of the petitioner was recorded as

‘Good’.

I have also taken into account the

fact that during the given relevant period for

which the claim has been made, the petitioner had

been punished twice.

Learned counsel for the petitioner,

in these circumstances, has not been able to show

that the case of the petitioner was covered under

the Instructions/ clarification issued by the

Government of Punjab from time to time which have

been extracted above, from the written statement.

Learned counsel has not been able to show that

infact the petitioner had good reports so as to

entitle him to the benefits under the ACP Scheme.

The promotion of the petitioner in 2004 is dehors

the controversy as it relates to a subsequent

period and has been granted on the basis of later

`good’ reports.

The Instructions have not been

challenged in this petition.

In view of the above, considering

the record of the petitioner, I do not find any

ground to allow the claim of the petitioner.

Further, considering the record of the petitioner
CWP No.7778 of 2007 [9]

for the relevant period in the context of the

instructions applicable in that regard to which

reference has been made hereinabove, the decision

of respondents in not granting benefit under ACP

Scheme cannot be termed as unreasonable. Under

the circumstances, orders Annexure P-6 and P-8 do

not call for any interference.

The petition is dismissed.


                                              (AJAI LAMBA)
July 06, 2009                                    JUDGE
avin