High Court Punjab-Haryana High Court

Jasbir Singh vs The Punjab State Electricity … on 10 March, 2009

Punjab-Haryana High Court
Jasbir Singh vs The Punjab State Electricity … on 10 March, 2009
CWP No.17270 of 2007
                                                                    -1-


IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                 CWP No.17270 of 2007
                                 Date of decision : 10-3-2009


Jasbir Singh
                                                       ....Petitioner


                             VERSUS


The Punjab State Electricity Board and Others

                                                      ....Respondents


CORAM:- HON'BLE MR. JUSTICE PERMOD KOHLI


Present:    Mr. Virinder Kumar Shukla, Advocate,
            for the petitioner.

            Mr. Jagtar Singh, Advocate,
            for the respondents.

PERMOD KOHLI, J. (Oral)

Petitioner joined the service in the Punjab State

Electricity Board 19-3-1970 on temporary basis and regularised on

13-7-1971. He was promoted as Upper Division Clerk on 18-04-2002

and retired on 28-02-2007 on attaining the age of superannuation.

Under the policy dated 28-7-2000 as notified, the employees on

completion of 16 and 23 years of service are entitled to be placed in

the next higher scale. It is not in dispute that the petitioner served for

a period of more than 23 years in the service of the Board.

The grievance of the petitioner is that he has not been

paid the proficiency step on completion of 23 years of regular

service. The claim of the petitioner is rejected by the respondents on
CWP No.17270 of 2007
-2-

the ground that the petitioner failed to qualify the Departmental

Examination and thus he is not entitled to seek the benefit of policy

on completion of 23 years of service.

The petitioner has placed on record copy of office order

dated 28-04-1998 (Annexure P-4) issued by the respondent-Board

which inter alia provide the exemption from passing the Departmental

Accounts Examination for promotion JE-II to JE-I and LDC to UDC

for official of the Board who has completed 50 years of age

irrespective of the fact that he has availed six attempts to clear the

Departmental Accounts Examination. It is also admitted position that

the petitioner completed more than 23 years of service and thus was

exempted from qualifying the Departmental Examination envisaged

under the Service Rules of the respondent-Board.

Learned counsel appearing for the respondents has

argued that the petition is belated one. I am unable to accept this

contention. The claim of the petitioner during service cannot be

denied on these flimsy grounds. Otherwise also the petitioner retired

on service from 28-02-2007 and the present petition has been filed in

this Court on 12-11-2007. There is no delay in filing the petition.

In view of the clear policy decision of the respondent

– State to exempt the incumbent who has completed 50 years of age

from passing the Departmental Examination for seeking

promotion/time bound benefit, the claim of the petitioner cannot be

denied.

Thus petition is accordingly allowed. Respondents

are directed to release all monetary and financial benefits to the
CWP No.17270 of 2007
-3-

petitioner and place the petitioner on next higher scale on completion

of 23 years of service i.e. UDC scale and release all

monetary/financial benefits within a period of three months from the

date of receipt of certified copy of this order. The retiral benefits shall

also be consequently revised and paid to the petitioner.





                                                 (PERMOD KOHLI)
10-3-2009                                           JUDGE
manju