High Court Punjab-Haryana High Court

Harblas vs State Of Punjab And Ors. on 27 January, 2003

Punjab-Haryana High Court
Harblas vs State Of Punjab And Ors. on 27 January, 2003
Equivalent citations: (2003) 133 PLR 757
Author: S Nijjar
Bench: S Nijjar, H Gupta


JUDGMENT

S.S. Nijjar, J.

1. The petitioner belongs to the category of Scheduled Caste. He has been appointed as Cleaner/Helper Carpenter in the office of General Manager, Punjab Roadways, Hoshiarpur Depot vide appointment letter dated 11.10.1993. Me is under Matric. He is completed about 10 years of service. On 29.2.2000, his services were terminated without any notice or charge-sheet. This order was challenged by the petitioner by way of Reference No. RCC/1727/Notice-Rdwys/ 2000. The Labour Court held the termination to be illegal and void and directed his reinstatement with continuity of service. No appeal was filed against the award of the Labour Court. The petitioner was even granted the revised pay scale of Rs. 800-1455 w.e.f. 1.7.1994. The revised grade which was granted to the petitioner was applicable to regularly selected helpers. By order dated 29.2.2000, the services of the petitioner have been terminated w.e.f. 31.3.2000. The 3rd Punjab Pay Commission recommended the rationalisation of grade structure, designation, qualifications and mode of recruitment for the skilled and semi-skilled staff working in various departments of the State Government. These recommendations of the 3rd Pay Commission have been accepted on 26.10.988. In these recommendations, the recommended qualifications on the post of Helper are under Matric with knowledge of trade concerned.

2. Mr. Aggarwal learned counsel for the State has, however, submitted that the qualifications for appointment on the post of Helper are reproduced in paragraph 10 of the writ petition. Even according to the petitioner, appointments on the post of Helper are governed by Punjab State Class IV Services Rules, 1963. In Rule 5(d), it is provided that no person shall be recruited to the service by direct recruitment unless he “possesses the requisite knowledge of Punjab and English languages and such other additional academic qualifications and experience as may be specified by the Government from time to time.”

3. We are of the considered opinion that the petitioner is duly qualified on the post of Helper as provided in the qualifications recommended by the 3rd Punjab Pay Commission. These recommendations have been accepted by the State of Punjab. Once the recommendations of the Pay Commission have been accepted, the same are binding on the State of Punjab. The question with regard to the qualifications for the post of Helper in State of Punjab is no longer res integra. A person similarly situated as the petitioner had filed CWP No. 3387 of 2000. The aforesaid writ petition was allowed on 25.2.2002 by a Division Bench of this Court. It has been held as follows:-

“After the petitioner held the post of Helper for more than 14 years, impugned order Annexure P-5 dated 29.2.2000 came is not being by which he has been asked to quit after following the procedure prescribed under Section 25-F of the Industrial Disputes Act, 1947 on the ground that the petitioner does not fulfill the requisite qualification of Matriculation with I.T.I. Certificate for the post of Helper. In paragraph 5 of the writ petition the extract of the statutory rules pertaining to the post of Helper has been reproduced which clearly reveal that the qualification for the post of Helper which the petitioner was admittedly holding is under Matric with knowledge of trade concerned. Reliance placed by the respondents on the instructions of the year 1982 in the face of the statutory rules is mis-placed. It is too well settled by now that the Government instructions cannot override the statutory rules.

That being so, order, Annexure P-5 dated 29.2.2000 is quashed and the writ Petition is allowed. As a consequence of setting aside of order, Annexure P-5, the petitioner shall be entitled to all consequential benefits that may be admissible to him under the rules.

Disposed of accordingly.

Sd/-V.K.Bali, Judge.

Dated: 25.2.2002         Sd/- Jasbir Singh, Judge." 
 
 

4. We are of the considered opinion that the case of the petitioner is squarely covered by the aforesaid judgment.
 

5. In view of the above, the writ petition is allowed. The impugned order Annexure P-6 is hereby quashed. The petitioner shall be entitled to all consequential relief. No costs.
 

Sd/-Sd/- Hemant Gupta, J.