High Court Punjab-Haryana High Court

Si Roshan Lal & Ors vs State Of Haryana & Ors on 5 June, 2009

Punjab-Haryana High Court
Si Roshan Lal & Ors vs State Of Haryana & Ors on 5 June, 2009
LPA No.502 of 2009                                     -: 1 :-


      IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                  HARYANA AT CHANDIGARH


                                    LPA No.502 of 2009 (O&M)
                                    Date of decision: June 05, 2009.


SI Roshan Lal & Ors.
                                                       ...Petitioner(s)

            v.

State of Haryana & Ors.

                                                       ...Respondent(s)



CORAM: HON'BLE MR. JUSTICE SURYA KANT
       HON'BLE MR. JUSTICE AUGUSTINE GEORGE MASIH


1. Whether Reporters of local papers may be allowed to see the judgment ?
2. Whether to be referred to the Reporters or not ?
3. Whether the judgment should be reported in the Digest?

Present:    Shri Ram Kumar Malik, Senior Advocate, with
            Shri Vishal Malik, Advocate for the appellants.

            Shri Ravi Dutt Sharma, Deputy Advocate General, Haryana.

            Shri Sat Narayan Yadav, Advocate,
            for the non-applicant/respondents.


                                ORDER

Surya Kant, J. – (Oral):

This Letters Patent Appeal under Clause X of the Letters Patent

is directed against the interlocutory order dated May 29, 2009 passed by a

Learned Single Judge in C.M. No.9722 of 2009 in CWP No.8016 of 2009,

whereby the interim stay against reversion of the appellants, has been

vacated.

On our asking, the Learned State Counsel has produced the
LPA No.502 of 2009 -: 2 :-

original records pertaining to the ad hoc promotions of the appellants.

What emerges from the record is that the appellants were

recruited as Constables in 1988 and were thereafter promoted as Head

Constables in Commando Police Force on ad hoc basis in the year 1993 for

a period of six months, extendable for another period of six months. The

appellants, however, continued as such and meanwhile, some of them have

been further promoted in the ranks of ASI/SI. The private respondents, on

the other hand, have been agitating against the appellants’ promotions and in

this regard, have also filed CWP No.6489 of 2006, which is still pending in

this Court.

Meanwhile, the Director General of Police, Haryana

reconsidered the whole matter and vide order dated 15.5.2009 has decided

to revert the appellants and some other such like promotees. Aggrieved,

the appellants have approached this Court by way of CWP No.8016 of 2009

in which initially their reversions were stayed on 25.5.2009. However, the

said interim order has been modified vide the impugned order dated

29.5.2009 whereby the stay against reversion has been vacated except in the

case of petitioner No.7 in the writ petition.

We have heard learned counsel for the appellants, learned State

Counsel as well as the learned counsel who represented the private

respondents before the Learned Single Judge, at some length. The records

have also been perused.

In our considered view, the ends of justice would be adequately

met by directing the official respondents not to revert the appellants below

the rank of Head Constable. We accordingly direct that during the

pendency of the appellants’ writ petition, none of them shall be reverted
LPA No.502 of 2009 -: 3 :-

below the rank of Head Constable.

Faced with this situation, learned counsel for the appellants

refers to a policy decision which the State of Haryana had produced before

the Hon’ble Supreme Court in Paras Kumar’s case (Annexure P-2) for the

grant of ORP (Own Rank and Pay). He contends that till their writ petition

is decided by this Court, the appellants may be allowed to retain their rank

of ASI/SI though in the pay scale of Head Constable only.

Having given our thoughtful consideration, we are of the view

that no direction to grant any ORP can be issued to the official respondents.

However, we leave it open to the Director General of Police, Haryana to

consider the desirability of granting ORP to the appellants during the

pendency of the writ petition, subject to the policy decision, if any, in

vogue. We make it clear that if the Director General of Police, Haryana,

having regard to the period already spent by the appellants in the rank of

ASI/SI, decides to grant them ORP, the same shall not confer any right upon

the appellants to claim seniority or pay in those ranks. In this regard, let the

decision be taken by the DGP, Haryana as early as possible and preferably

within two weeks.

In order to resolve the inter se claims amongst the members of

the police force at the earliest, we direct the Registry to list CWP No.6489

of 2006 and CWP No.8016 of 2009 for final disposal in the week

commencing 3rd August, 2009.

Disposed of.

Dasti

Let a copy of this order, duly authenticated, under the

signatures of the Bench Secretary, be supplied to Shri Ravi Dutt Sharma,
LPA No.502 of 2009 -: 4 :-

learned Deputy Advocate General for the State of Haryana, at the earliest,

for information and necessary compliance.



                                                 [ Surya Kant ]
                                                     Judge


June 05, 2009.                              [ Augustine George Masih]
kadyan                                               Judge