High Court Punjab-Haryana High Court

Sanatan Dharam Education Board vs Daya Nand And Another on 4 June, 2009

Punjab-Haryana High Court
Sanatan Dharam Education Board vs Daya Nand And Another on 4 June, 2009
CM No.13990-CII of 2009 and                        1
C.R. No. 3410 of 2009



In the Punjab and Haryana High Court,at Chandigarh.


            Decided on 04.6.2009



Sanatan Dharam Education Board, Narnaul            -- Petitioner

                   vs

Daya Nand and another                             -- Respondents

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

Present: Mr.N.S.Shekhawat,Advocate, for the petitioner

Rakesh Kumar, Jain, J: (Oral)

CM No.13990-CII of 2009

Allowed as prayed for.

Civil Revision No.3410 of 2009

This revision is directed against the order dated 27.4.2009

passed by the Civil Judge (Senior Division),Narnaul.

The petitioner filed a suit for mandatory and permanent

injunction alleging that he was employed by the respondents as a Clerk in

the non-teaching staff against a non-sanctioned post on 31.7.1999 on

consolidated pay on temporary basis. He prayed for his regular

employment against a sanctioned post on the retirement of an employee on

30.11.2002, who was working against a sanctioned post.

In the written statement, it was averred by the defendants/petitioner
CM No.13990-CII of 2009 and 2
C.R. No. 3410 of 2009

the plaintiff/respondent got the job due to the influence of his brother

who was working as Steno with S.D.M.Narnaul, and since his appointment

was against due procedure, therefore, his services were terminated on

16.4.2003 and a cheque of Rs. 467/- towards salary was given to him

which was not received by the plaintiff and was received back by the

defendant/petitioners on 24.4.2003, however, it was sent by registered post

on the same date.

Evidence of the parties was closed on 19.10.2004 and

20.5.2005 respectively and since 29.8.2005, the case has been listed for

rebuttal evidence and arguments and is continued for the same purpose

for the last 3 and ½ years because the plaintiff was taking dates. Further

the case of the petitioner is that suddenly the plaintiff filed an application

under Order 18 Rule 17-A of Code of Civil Procedure,1908 ( for short

‘CPC’) for leading additional evidence of an enquiry report dated

24.12.2008 which was conducted by the Section Officer of District

Education Office, Narnaul in the order of termination passed on 16.4.2003.

Learned counsel for the petitioner has argued that the learned

Court below has allowed the application for additional evidence only on the

ground that enquiry report dated 29.12.2008 has come into existence after

the plaintiff had closed his evidence on 19.4.2005, although, it is argued

that the said report is managed and manufactured by the plaintiff.

After hearing learned counsel for the petitioner, I am of the view

that at this stage, only thing which is to be seen by the Court below is as to

whether the report dated 29.12.2008 deserves to be taken on record through

the additional evidence or not. The learned Court below has found that

the dispute is with regard to termination order dated 16.4.2003 which has
CM No.13990-CII of 2009 and 3
C.R. No. 3410 of 2009

been enquired into by the Education Office, Narnaul and a report thereto

has been submitted by the Section Officer on 24.12.2008. Therefore, the

report in my view is relevant. The question as to whether the report is

managed or is not in accordance with the law, that shall be seen by the

learned Court below at the time of adjudicating the lis between the parties

finally.

With these observations, I do not find any merit in the present

petition and the same is hereby dismissed in limine.

June 04,2009                                   (Rakesh Kumar Jain)
RR                                                    Judge

                   Refer to Reporter-- Yes