IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 12404 of 2009
DATE OF DECISION : 18.08.2009
Ajit Singh
.... PETITIONER
Versus
Bhakra Beas Management Board, Chandigarh and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
Present: Mr. Raman Sharma, Advocate,
for the petitioner.
***
SATISH KUMAR MITTAL , J. ( Oral )
The petitioner is working as Chowkidar in the Bhakhra Beas
Management Board since 1990. Initially, he was appointed on ad-hoc basis
on 12.10.1990 and subsequently, he was regularised with effect from
29.6.1991. It is the case of the petitioner that against 20% quota posts of
Clerks by way of promotion from employees belonging to Class IV, claim
of the petitioner is not being considered on the ground that as per the
decision dated 24.3.2009 (Annexure P-7), only Book Binders, Havildars,
Daftris and Peons are eligible to be considered for promotion against the
said quota posts of Clerks. It is the further case of the petitioner that the said
decision is contrary to the Bhakhra Beas Management Board Service Rules,
according to which even Chowkidar is to be taken as member of the
CWP No. 12404 of 2009 -2-
Ministerial Staff of Class IV employees and he is also entitled to be
considered for promotion against 20% quota posts of Clerks. It is the further
case of the petitioner that subsequently, designation of some of the
employees, who were working with the petitioner as Chowkidars and Malis,
was changed to Peon and they were considered for promotion against 20%
quota posts of Clerks and have been actually promoted as such, whereas no
such benefit was granted to the petitioner. Counsel for the petitioner states
that at this stage, this petition may be disposed of with liberty to the
petitioner to make a representation in this regard to the Chief Engineer,
Bhakra Dam, BBMB, Nangal Township, respondent No.2 herein, for
changing his designation as Peon, as has been done in the case of other
similarly situated employees, and the said representation may be directed to
be considered and decided in accordance with law.
In view of the above, without issuing notice of motion as it will
un-necessary delay the matter, this petition is disposed of with liberty to the
petitioner to make a representation to respondent No.2 within 15 days, with
a request to change his designation as Peon and then to consider him for
promotion against 20% quota posts of Clerks. If any such representation is
made within the stipulated period, respondent No.2 is directed to consider
and decide the same in accordance with law, expeditiously, preferably
within a period of three months.
August 18, 2009 ( SATISH KUMAR MITTAL ) ndj JUDGE