High Court Punjab-Haryana High Court

Barber Shiv Kumar No.14/B vs Haryana State And Another on 18 November, 2009

Punjab-Haryana High Court
Barber Shiv Kumar No.14/B vs Haryana State And Another on 18 November, 2009
RSA No.1794 of 1996                                                            1

IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH

                                           R.S.A. No. 1794 of 1996
                                      Date of Decision:November 18, 2009



Barber Shiv Kumar No.14/B                            ...........Appellant


                                Versus


Haryana State and another                             ..........Respondents


Coram:        Hon'ble Mrs. Justice Sabina


Present: Mr.Naveen Daryal, Advocate for the appellant.
         None for the respondents

                                **

Sabina, J.

Plaintiff-Shiv Kumar filed a suit for declaration . The suit of

the plaintiff was decreed by the Sub Judge IInd Class, Karnal vide

judgment and decree dated 16.8.1994. Aggrieved by the same, the

defendants filed an appeal which was partly accepted and the suit was

decreed to an extent that order dated 14.9.1992 passed by the Deputy

Director PTC Madhuban was illegal but it was further held that petitioner

was not entitled to back wages by the Additional District Judge, Karnal vide

judgment and decree dated 31.1.1996. Hence, the present appeal by the

Plaintiff.

The facts of the case, as noticed by the Additional District

Judge in paras 2 to 5 of its judgment, read as under:-

“2. Shiv Kumar, plaintiff, was working as Barber in PTC,

Madhuban Karnal. A charge-sheet Exhibit P1/C under Rule 7 of

Punjab Civil Services (Punishment and Appeal) Rules, 1952
RSA No.1794 of 1996 2

(hereinafter referred to as Rules,1952) was served upon the

plaintiff on October 16,1991 alleging therein that he remained

absent from August 31, 1991 to October 1,1991 without taking

leave. It is further the case of the plaintiff that earlier a charge-

sheet Exhibit DW1/2 was issued to him on May 18,1991 under

Rule 7 of Rules, 1952 alleging therein that he remained absent

from February 27,1991 to March 11,1991 and he was accordingly

suspended with effect from March 11,1991.

3. To the chargesheet dated October 16,1991, Exhibit P1/C. The

plaintiff filed reply dated November 4,1991, submitted with the

Punishing Authority on December 2,1991. Reply was found to be

unsatisfactory, as a result of which regular departmental enquiry

was ordered on December 23,1991. Shri Hazari Singh, Deputy

Superintendent of Police was appointed as an enquiry Officer.

After holding the enquiry and other procedure laid down in Rule 7

of Rules, 1952, Deputy director PTC Madhuban, Karnal,

dismissed the plaintiff from the service by order dated September

14, 1992, which has been challenged by the plaintiff by filing the

present suit.

4. The suit was contested. A Joint written statement was filed by

the defendants interalia pleading therein that the plaintiff

remained absent from the duty on three occasions, firstly, from

February 27,1991 to March 11,1991;secondly, from May 23,1991

to June 12,1991 and thirdly from August 31,1991 to October

1,1991. On all the three occasions, the departmental enquiry was

initiated against the plaintiff. The plaintiff was suspended on
RSA No.1794 of 1996 3

March 11,1991 for his being absent from the duty from February

27, 1991 to March 11,1991. He was again suspended on October

4,1991 for remaining absent from August 31,1991 to October

1,1991. Two more departmental enquiries were also pending

against the plaintiff and notices of dismissal were also issued in

those two enquiries. In other words, it has been pleaded that the

order dated September 14,1992 passed by the Deputy Director

PTC, Madhuban was perfect and no interference should be called

therein.

5. The plaintiff had filed replication to the written statement filed

by the defendants controverting the contents of the written

statement and reiterating the averments made in the plaint”.

On the pleadings of the parties, the following issues were

framed by the trial Court on 8.1.2001:-

“1.Whether the order dated 14.9.1992 passed by the Director PTC

Madhuban dismissing the service of the plaintiff read with order

of the appellant authority, if any, are illegal, arbitrary, malafide,

not binding on the rights of the plaintiff, if so, its effect?OPP

2.In case issue no.1 is decided in favour of the plaintiff, whether

the plaintiff is entitled to the consequential relief alongwith

interest, if so, how much and at what rate?OPP

3.Whether the suit is premature?OPD

4.Whether there is no cause of action?OPD

5.Whether the suit is bad for non-joinder, mis-joinder of necessary

parties?OPD

6.Whether the plaintiff has not come with clean hands?OPD
RSA No.1794 of 1996 4

7.Whether this court has got no jurisdiction?OPD

8.Whether proper court fee has not been affixed?OPD

9.Relief.”

After hearing the learned counsel for the appellant, I am of

the opinion that the present appeal deserves to be dismissed.

Plaintiff-appellant had filed a suit for declaration that the

order dated 14.9.1992 whereby he was dismissed from service was illegal

and arbitrary. The suit of the plaintiff was decreed by the trial Court. The

judgment and decree of the trial Court were modified to the extent that the

plaintiff was not entitled to salary for the period he had remained out of

service. Plaintiff was working as a Barber with the defendants. He

remained absent from duty from 27.2.1991 to 11.3.1991, 23.5.1991 to

12.6.1991 and 31.8.1991 to 1.10.1991. Admittedly the services of the

plaintiff were terminated after holding a departmental inquiry against him.

The Courts below have ordered that the order of dismissal was illegal. The

State has not filed any appeal challenging the judgment and decree of the

learned Additional District Judge whereby it was held that the dismissal

order is illegal. The learned Additional District Judge has denied the

benefit of back wages to the plaintiff on the ground that since the plaintiff

had not worked for the said period, consequently, he was not entitled for the

salary for the period he remained out of employment of the Police

Department. Learned counsel for the appellant has placed reliance on a

decision of the Full Bench of this judgment in Radha Ram vs. Municipal

Committe Barnala (1983)85 PLR 21 wherein it was held as under:-

“12. Now apart from precedent on larger consideration of

principle as well the stand of the appellant herein commends itself
RSA No.1794 of 1996 5

for acceptance. Once the relief of setting aside or quashing the

order of termination has been granted or a declaratory decree has

been passed to the similar effect. It necessarily follows that the

employee in the eye of law continues to be in service and as a

necessary consequence thereof would be entitled to all the

emoluments flowing from that status. He must be deemed to be in

a position identical with that existing prior to the passing of the

order of termination of his service. In the felicitous language of

their Lordships the emoluments of the post are a logical

consequence of setting aside the order of termination. In such a

situation to insist upon the filing of a second suit for a relief

which directly flows from the declaratory decree can hardly be

warranted. The hallowd rule that the law disfavours multiplicity

of proceedings would again require that the consequential relief

should be recorded in the original proceedings itself. This seems

to be the more so in view of the recent judgments of the final

court adverted to above holding that in essence the cause of action

for the claim to salary and emoluments is co-terminus with the

decree setting aside the wrongful termination. Therefore, no issue

or bar of limitation now raises any hurdle in this context. It

deserves recalling that on the earlier view that the right to salary

and emoluments was likely to become barred after a period of

three years from the date of the order of termination itself there

might have been some jurisdiction for the need of a separate suit

for emoluments etc. to test it on the envil of limitation. However,

since such a view has now been given the go-by and its
RSA No.1794 of 1996 6

anomalous results have been authoritatively noticed by the final

Court in State of Madhya Pradesh V. State of Maharashtra and

Maimoona Khatun’s case, it seems wholly wasteful to require a

fresh spurt of litigation for the recovery of emoluments which

necessarily flow from the quashing of the termination order or the

grant of the declaratory decree”

In the present case, the plaintiff had remained absent from duty. Although

the order of dismissal passed after holding a departmental inquiry against

the plaintiff has been held to be illegal but in the facts and circumstances of

the present case, the learned Additional District Judge has rightly held that

the plaintiff is not entitled for the salary for the period he had not worked.

The view taken by the learned Additional District Judge cannot be said to be

perverse. The judgment relied upon by the learned counsel for the appellant

fails to advance the case of the appellant.

No substantial question of law arises in this regular second

appeal which would warrant interference by this Court Accordingly, this

appeal is dismissed.

( Sabina )
Judge

November 18, 2009

arya