PETITIONER: EX. CAPT. R.S. DHULL Vs. RESPONDENT: STATE OF HARYANA AND ORS. DATE OF JUDGMENT21/04/1988 BENCH: A.S. ANAND, S. RAJENDRA BABU ACT: HEADNOTE: JUDGMENT:
O R D E R
Leave granted.
The appellant is an Ex-Serviceman. He was accepted as a
Tehsildar candidate w.e.f. September 13, 1974 and allowed
the benefit of military service for the purposes of
seniority and was assigned the deemed date of May 27, 1973.
It appears that certain adverse remarks came to be recorded
in his Annual Confidential Reports for the years 1978-79,
1981-82, 1982-83 and 1984-85. The appellant questioned the
adverse remarks and sought their expunction by filing a writ
petition in the High Court in 1987. The High Court on 2nd
May, 1990 directed the expunction of the adverse entries in
the Annual Confidential Report of the appellant. The High
Court also set aside the orders passed by the competent
authorities against refusal to expunge the adverse entries.
The respondents were directed to grant consequential relief
to the appellant. As a consequence of the judgment of the
High Court dated 2nd May, 1990, the appellant was promoted
as a District Revenue Officer on September 29, 1991 w.e.f.
March 15, 1982. The appellant, however, was not satisfied
with the orders made pursuant to the judgment of the High
Court and he, therefore, filed a special leave petition in
this Court being S.L.P.(C) No. 104/92 (C.A. No. 4249/92). A
Bench of this Court granted leave and by an order dated
12.10.92 directed consideration of the appellant’s name for
promotion to H.C.S. (Executive Branch) without taking into
account the expunged adverse remarks. After the judgment by
this Court rendered in Civil Appeal No.4249/92 on 12th
october, 1992 the case of the appellant was taken up for
consideration by the State Government and vide communication
dated 28th December, 1992 from the Chief Secretary,
Government of Haryana, Chandigarh to the appellant, he was
informed that the matter had been placed before the
selection committee constituted under Rule 7(1) of the
Punjab Civil Service (Executive Branch) Rules, 1930 for
considering his name for recruitment to the H.C.S.
(Executive Branch) from Register A-1 for the vacancies which
occurred in the year 1980 and 1982 as also for the special
recruitment to the H.C.S. (Executive Branch) held in 1983,
without taking into account the adverse expunged remarks.
The appellant was informed that the Selection Committee had
considered his name for inclusion in the list of persons
considered suitable for appointment to the H.C.s. (Executive
Branch) against the vacancies for the said years but that
“The Selection Committee in
its meeting held on 16-12-1992 has
found the record of other persons
whose names had been included in
the lists, already prepared on 13-
12-1982, 17-3-1987 and 24-2-1988,
better than yours and has decided
not to include your name in the
said lists. Since your name has not
been included in the list of
persons considered suitable for
appointment to the HCS(Executive
Branch), you can not be considered
for appointment to the HCS
(Executive Branch) against the
vacancies of Registrar A-1 for the
years 1980, 1982 and special
recruitment for the year 1983.”
The appellant thereafter filed Civil Writ Petition No.
6977/93 in the High Court of Punjab and Haryana alleging
that his name had been wrongly “excluded from consideration
for appointment to the Haryana Civil Service for the years
1980, 1982 and 1983.” Various grounds were taken in support
of the writ petition. The learned Single Judge of the High
Court vide judgment dated 25th July, 1984 dismissed the writ
petition. In the course of the judgment the learned Single
Judge referred to Rule 7 of the Punjab Civil Service
(Executive Branch) Rules, 1930 as amended and applied to the
State of Haryana as well as to a comparative chart of the
service record of the appellant and those who were selected
to the Haryana Civil Service (Executive Branch) in the
years 1980, 1982 and 1983. The learned Single Judge
observed:
“Learned counsel for the
petitioner could not refer to any
material on the record to show that
the service record of the
petitioner was better than that of
the persons who hadbeen included in
the list prepared by the committee
and sent to the commission for
Recommending in order of merit,
Case of the petitioner was
considered in terms of the Rules
ibid but his service record was
not found better than that of the
candidates recommended to the
Commission for selection. It is not
the case of the petitioner that
names of all the eligible
candidates were to be sent to the
commission for selection. Rule 7 of
the Rules specifically provides
that the Committee shall prepare a
list of eligible candidates equal
to twice the number of vacancies
available and this is precisely
that was done by the Committee.
The lists prepared by the Committee
were sent to be Commission for
recommending in order of merit and
equal to the number of vacancies
the most suitable candidates
entered in the list of being
selected as candidates for entry
into Register A-1.
Petitioner had only a right of
Consideration and his name was duly
considered by the Committee. He was
not considered suitable by the
Committee and thus his name could
not be (sent to the Commission. The
Government placed the record before
this Court to know that the case
of the petitioner was duly
considered against the vacancies
that occurred during the years
1980, 1982 and 1983 and that his
name could not be included in the
list prepared by the Committee.”
(Emphasis ours)
A Letters Patent Appeal filed against the judgment of
the learned single Judge was dismissed on 7th September,
1984. The Division Bench agreed with the learned Single
judge and recorded a finding that consequent upon the
expunction of the adverse remarks, the Selection Committee
had considered the case of the appellant for inclusion of
his name in the list prepared for the vacancies relating to
the relevant years 1980, 1982 and 1983 and after due
consideration he was not found suitable. The Bench rightly
held that the appellant had only a right of consideration
and since his name was duly considered by the High Powered
Committee and he was not found suitable, he could not make
any grievance against his non-selection. Aggrieved by the
judgment of the Division Bench, the present special leave
petition has been filed.
The appellant had filed the special leave petition in-
person. We, however, found that the questions requiring
consideration in the special leave petition were such which
required assistance from a lawyer and, accordingly, we
directed the Supreme Court Legal Services Committee to
provide assistance to the appellant. Mr. Raju Ramachandran,
learned senior advocate agreed to assist the Court and has
appeared during the proceedings in this case.
While this appeal was pending in this Court learned
counsel for the State informed the Court that the petitioner
had been retired compulsorily in 1993 vide order dated 29th
September, 1993 and, therefore, his appeal had been rendered
infructuous. The appellant, however, submitted that he had
filed a writ petition in the high Court challenging the
order of compulsory retirement (C.W.P. No. 7214/93) and vide
judgment dated 17-10-95 a learned Single judge of the High
Court had allowed the writ petition and set aside the order
of compulsory retirement. It transpires that a Letters
Patent Appeal filed against that judgment of the learned
Single Judge by the State was dismissed on 23rd of July,
1997. The State, thereafter, decided not to file any special
leave petition against the order of the Division Bench
dismissing Letters Patent Appeal on 23rd of July, 1997. As a
consequence, the order of compulsory retirement made on
29.9.93 did not survive.
Mr. Raju Ramachandran, learned senior advocate,
submitted that not only was the appellant entitled to be
treated in service from the date when the order of his
compulsory retirement was made i.e. on 29th September, 1993
till the date he attained the age of superannuation on 29th
February, 1996, but he was also entitled to receive G.P.
Fund and the other retiral benefits. It was submitted that
even pension of the appellant had not been fixed and he had
not been paid any pension and the State had no justification
to withhold the retiral benefits. On 15-10-97 we made the
following order:
“During the course of hearing
of this special leave petition, it
has been submitted by learned
counsel for the State that the
State Government has decided not
to file any special leave petition
against the order of the Division
Bench dismissing Letters Patent
Appeal on 23.7.1997. It, therefore,
shows that the order of compulsory
retirement made on 29.9.1993 does
not survive, as the writ petition
against that order was allowed and
the Letters Patent Appeal has been
dismissed.
Mr. Raju Ramcachandran,
learned senior counsel appearing
for the petitioner submits that
though the petitioner has
superannuated on 29.2.1996, the
G.P. Fund was not released to him
till the High Court had to
intervene in the LPA filed by the
State. It is stated that on
22.5.1997, during the pendency of
the LPA, the High Court directed
the State to release the G.P. Fund
of the petitioner and consequent
thereupon, it has been released. It
is, however, submitted that the
pension of the petitioner has not
been fixed and he has not been
parts any pension at all from the
date he superannuated. Withholding
of pension is a serious matter. We
view it with concern. Learned
counsel for the State assures us
that he will have the matter
examined at priority basis. We,
therefore, direct:
1) The State shall, on the
basis of the service record
available with them, fix the
provisional pension of the
petitioner and intimate the same to
him within ten days by registered
post. In case any formality is
required to be completed by the
petitioner for receiving pension,
intimation shall be given to him in
the same communication within ten
days. Within fifteen days from the
date of receipt of the
communication from the State, the
petitioner shall furnish the
required information, if any, as
also his response insofar as the
fixation of the provisional pension
is concerned.
2) The State shall also, on
the basis of the provisional
pension, work out the arrears of
the pension and communicate the
same to the petitioner. The amount
of arrears so calculated shall be
paid to the petitioner on the basis
of the provisional pension within
six weeks from today. This shall,
however, be without prejudice to
the rights of the parties.”
The provisional pension, we are informed has since been
fixed and is being paid to the appellant.
We have heard learned counsel for the parties on the
main grievance of the appellant i.e. that his name was
wrongly excluded from consideration for appointment to the
Haryana Civil Service for the years 1980, 1982 and 1983. We
have examined the record also. The appellant had only a
right to be considered and we agree both with the learned
Single Judge and the Division bench of the High Court that
his case was properly considered ignoring the expunged
adverse entries made in his Annual Confidential Reports by
a High Powered Committees but the appellant was not found
suitable by that Committee to be recommenced to the
Commission. It is, therefore, futile to contend that there
was any lack of consideration of his case or that the
consideration of his case was based on any irrelevant or
inadmissible grounds. The record reveals that his case was
considered alongwith the service record of the other
eligible candidates who had been brought on the select list
and we are not pursuaded to hold that the consideration of
his case suffered from any infirmity. The plea that the High
Powered Committee was influenced by the adverse entries is
not correct and deserves a notice only to be rejected. We,
therefore, do not find any reason to interfere with the
orders of the learned Single Judge and the Division Bench in
that regard. However, there is one other aspect of the
matter which requires our consideration.
Mr. Raju Ramachandran, learned senior advocate
submitted that in spite of the orders of this Court dated
15-10-97 (supra) all the retiral benefits have not so far
been paid to the appellant. He submitted that while
provisional pension has been fixed, but other benefits like
G.P. Fund dues, Gratuity etc. have not so far been paid to
him. He rightly argued that the respondents were not
justified to withhold the G.P. Fund and the Gratuity more
particularly in view of the directions given by us on 15-10-
97. We, therefore, direct that while the case of fixation of
proper pension of the appellant shall be decided by the
respondents within three months from the date of this
order, the G.P. Fund, Gratuity and other retiral benefits
(which remain unpaid) shall also be paid to the appellant
within the aforesaid period of three months. The appellant
shall also be entitled to interest at the rate of 12% per
annum on the withheld G.P. Fund and Gratuity etc. from the
date the same became payable to him on his attaining the age
of superannuation till the date the payment is made to him.
The appeal is thus disposed of in above terms. No
costs. We wish to place on record our deep appreciation for
the valuable assistance rendered by Mr. Raju Ramachandran,
learned senior advocate to the Court.