High Court Punjab-Haryana High Court

Vinod Kumar & Another vs State Of Haryana & Others on 24 August, 2009

Punjab-Haryana High Court
Vinod Kumar & Another vs State Of Haryana & Others on 24 August, 2009
Civil Writ Petition No.6329 of 2009 (O&M)                               :1 :

IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                 CHANDIGARH


                    DATE OF DECISION: AUGUST 24, 2009

Vinod Kumar & another

                                                             .....Petitioners

                           VERSUS

State of Haryana & others

                                                              ....Respondents

CORAM:- HON'BLE MR.JUSTICE RANJIT SINGH

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



PRESENT:             Mr.S.K.Redhu, Advocate,
                     for the petitioners.

                     Mr.Yashwinder Singh, AAG, Haryana,
                     for the State.

                                  ****

RANJIT SINGH, J.

The petitioners have filed this petition to seek detailment

on the B-1 course on the basis of seniority-cum-fitness with effect

from the date their juniors were so detailed on this course. The

petitioners, who were recruited as Constables on 21.7.1992 and

2.1.1992 are/were serving in District Faridabad. In view of

amendment in Punjab Police Rules on 28.6.2001, 55% seats for B-1

course are reserved on the basis of test, meaning thereby on the

basis of merit. 35% seats are reserved to be filed on the basis of

seniority-cum- fitness and 10% seats are reserved for sports quota

etc.

Civil Writ Petition No.6329 of 2009 (O&M) :2 :

B-1 test was conducted in December, 2005. The

petitioners, however, were not detailed on the ground that they had

not attained the requisite merit. One Naresh Kumar, who was a

Constable and was declined detailment on the same ground, filed

Civil Writ Petition No.7952 of 2004 before this Court. This writ was

decided on 5.11.2004 and it is held that seniority-cum-fitness cannot

be equated with seniority-cum-merit and if a senior is fit enough to be

detailed, he is to be placed on B-1 list irrespective of his merit.

Special Leave Petition against this decision has also been dismissed

on 10.5.2005.

The petitioners also filed Civil Writ Petition No.21277 of

2008, when his case was not considered in the light of law laid down

in Naresh Kumar’s case (supra) Respondents were directed to

decide the legal notice served by the petitioners within 30 days. The

claim of the petitioners has been rejected on the ground that on

1.1.2005 they were below the age of 35 years and were not entitled

under 35% quota. This action of the respondents is now under

challenge.

In the reply filed, it is pointed out that the claim of the

petitioners was rejected under 35% quota as they were found to be

under 35 years of age. Reference is made to amended Rule 13.7 of

Punjab Police Rules, whereby 55% seats for B-1 course are reserved

on the basis of a written test. Similarly, 35% seats are reserved for

detailment on the basis of seniority-cum-fitness of those candidates

who are over 35 years but below 40 years of age on the first day of

January of the year in which the test is conducted. It is pointed out

that date of birth of petitioner No.1 is 15.6.1973 and as such he was
Civil Writ Petition No.6329 of 2009 (O&M) :3 :

less than 35 years of age till 2008. Similarly, date of birth of petitioner

No.2 is 15.10.1972 and he was also less than 35 years of age on

1.1.2007 and hence was not eligible under 35% quota. The case of

petitioner No.2 was duly considered in the year 2008, but he could

not be detailed being lower in seniority list being at Sr.No.126. The

case of the petitioners was also examined in the light of law laid

down in the case of Naresh Kumar Vs. State of Haryana, Civil Writ

Petition No.7952 of 2004, decided on 5.11.2004. It is specifically

pointed out that no constable junior to the petitioners was deputed for

lower school course in the year 2007 and 2008.

Copy of the amended Rule has been placed on record as

Annexure P-1. The counsel for petitioners has referred to Rule 13.7

(2) (i), (ii) and (iii). These provisions talk of detailment on B-1 course

on the basis of seniority-cum-merit, i.e., 55% quota. 35% quota

would be regulated by 13.7 (8). This part of the rule provides that for

selection of 35% candidates on the basis of seniority-cum-fitness,

separate Departmental Promotion Committee shall be constituted

and they shall select the names as per seniority-cum-fitness keeping

in view the provisions of Rule 13.1. The requirement of the age being

35 years and above and less than 40 years appears to have been

taken from Rule 13.7 (2) (i) and (ii). In terms of Rule 13.7(2)(i) all

Constables have been made eligible to appear in the test if they are

under the age of 35 years. This part of the rule obviously is meant for

55% of the seats. Similarly, as per Rule 13.7(2)(ii), Constables are

eligible to be brought on list B-1 on the basis of seniority-cum-merit if

they are under the age of 40 years. Detailment on merit is to be co-

related to 55% of the seats. Rule 13.7(2)(i) talks of eligibility to
Civil Writ Petition No.6329 of 2009 (O&M) :4 :

appear in test and Rule 13.7 (2)(ii) regulates the eligibility to be

brought on list B-1. Constable, thus, is eligible to appear in test and

compete if he is less than 35 years and he can be brought on B-1

list till the age of 40 years. 35% seats are to be filled on the basis of

merit-cum-fitness. This, thus, has to be after the Constable

completed 35 years of age. Since he can be brought on B-1 list upto

the age of 40 years, his claim for detailment on the basis of seniority-

cum-fitness has to remain till he attains 40 years of age. After 40

years of age, the Constable would not be eligible to be brought on B-

1 list as can be seen from Rule 13.7(2)(ii). The scheme appears to

be to make all constables eligible for appearing in the competitive

examination under 55% seats, if they are under the age of 35 years

and have five years of service. Those, who qualify, can be brought on

B-1 list till the age of 40 years. The person, who wants to compete on

the basis of seniority- cum-fitness, obviously would have to be above

35 years of age and below 40 years. That seems to be the only

reasonable reading of Rule 13.7 as now amended. Accordingly, I do

not find any infirmity in the impugned order, whereby the claim of the

petitioners has been rejected on the ground that they are not eligible

being less than 35 years for detailment on the basis of seniority-cum-

fitness.

The writ petition is accordingly dismissed.

August 24, 2009                                 ( RANJIT SINGH )
ramesh                                              JUDGE