IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 11135 of 2009
DATE OF DECISION : 28.07.2009
H.L. Sharma
.... PETITIONER
Versus
Haryana Power Generation Corporation Ltd. and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
Present: Mr. Maharaj Kumar, Advocate,
for the petitioner.
***
SATISH KUMAR MITTAL , J. ( Oral )
The petitioner is working as Master Foreman in the office of
Executive Engineer/Electrical Maintenance Division – II, Stage – II,
Haryana Power Generation Corporation Limited, Panipat Thermal Power
Station – I, Panipat. He has filed the instant petition for issuing direction to
the respondents to re-fix his pay, giving him the benefit of four special
increments in terms of the decision taken on 9.12.1987 by the Standing
Committee of Panipat Thermal Power Station.
It is the case of the petitioner that when his services were
regularised on the post of Foreman, he was given the benefit of four special
increments on account of his work-charge service. Subsequently, contrary to
the above decision of the Standing Committee, the respondents have
CWP No. 11135 of 2009 -2-
illegally reduced the pay scale of the petitioner from Rs. 1020/- to Rs. 850/-,
by excluding the aforesaid benefit of four special increments. Thereafter, the
petitioner made representation and in the year 2005, the Chief Engineer
O/M – I, Panipat Thermal Power Station, Panipat, vide its memo dated
29.6.2005, asked the Senior Accounts Officer to re-fix the pay of the
petitioner, while allowing him the benefit of four special increments in
terms of the decision dated 9.12.1987 of the Standing Committee.
It is the case of the petitioner that his service book has been
sent on three occasions to the office of Senior Accounts Officer/Pay
Fixation, Panchkula, for re-fixation of his pay in accordance with the said
decision, but the respondents have not taken any final decision on the same.
The petitioner has also met the Financial Adviser/Head Quarter, Haryana
Power General Corporation Ltd., Panchkula (respondent No.3 herein), but
he is not taking any final decision. The representation dated 10.11.2008
(Annexure P-6) made by the petitioner to the Managing Director, Haryana
Power General Corporation Ltd., is still pending. In view of these facts,
counsel for the petitioner states that the petitioner will be satisfied if
respondent No.3 is directed to consider and decide the issue of re-fixation of
the pay of the petitioner in terms of the decision dated 9.12.1987 taken by
the Standing Committee of Panipat Thermal Power Station.
In view of the above, without issuing notice of motion as it will
un-necessary delay the matter, this petition is disposed of with a direction to
respondent No.3 to consider the claim of the petitioner with regard to re-
CWP No. 11135 of 2009 -3-
fixation of his pay in terms of the decision dated 9.12.1987 taken by the
Standing Committee of Panipat Thermal Power Station, within a period of
three months, by passing a speaking order.
July 28, 2009 ( SATISH KUMAR MITTAL ) ndj JUDGE