High Court Punjab-Haryana High Court

Satpal Singh And Others vs Registrar on 28 November, 2008

Punjab-Haryana High Court
Satpal Singh And Others vs Registrar on 28 November, 2008
CWP No.2870 of 1985                                                  1



 IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                CHANDIGARH.

                                      CWP No.2870 of 1985 (O&M)
                                        Date of decision: 28.11.2008


Satpal Singh and others
                                                         -----Petitioners
                                Vs.
Registrar, Punjab and Haryana High Court, Chandigarh and
others
                                                        -----Respondents

CORAM:- HON’BLE MR JUSTICE ADARSH KUMAR GOEL
HON’BLE MR JUSTICE L.N.MITTAL

Present: Mr. Sapan Dhir, Advocate for the petitioners.

Mr. Kanwaljit Singh, Sr. Advocate with
Mr. K.S.Mangat, Advocate for respondent No.1.

Mr. Arun Nehra, Advocate for respondent No.2.

Adarsh Kumar Goel, J

1. This petition seeks a direction for grant of

retrospective promotion to the posts of Secretaries from the date

such promotions were allowed in the Punjab Government to

Secretaries to Ministers.

CWP No.2870 of 1985 2

2. Case set out in the petition is that the petitioners were

working on the posts of Readers and Private Secretaries. The said

posts were equated with the posts of Private Secretaries in the

Punjab Civil Secretariat for revision of pay scales vide letter dated

23.4.1970. Accordingly, the petitioners were given pay scales

equal to the pay scales of Private Secretaries in the Punjab

Government. The Punjab Government revised the pay scales of

Private Secretaries vide office order dated 8.2.1974. The

petitioners sought parity and filed CWP No.2070 of 1976 which

was allowed vide order dated 7.10.1976 being Satpal Singh and

others v. The Union of India and others, (1977) 1 SLR 159.

Against the said order, LPA was dismissed. Basis of claim of the

petitioners was the order dated 23.4.1970 granting them parity at

par with Private Secretaries in the Government of Punjab.

3. On 19.1.1981, the Government of Punjab decided to

upgrade 25% posts of Private Secretaries to that of Secretaries.

Hon’ble the Chief Justice vide order dated 23.8.1983 also

upgraded some of the posts but retrospective effect was not given

to up-gradation at par with the up-gradation given by the State of

Punjab. The up-gradation was given effect from 1.1.1978 by the

State of Punjab. Thus, the petitioners are aggrieved by
CWP No.2870 of 1985 3

denial of parity in the matter of upgradation to the posts of

Secretaries w.e.f 1.1.1978.

4. In the reply filed on behalf of the High Court, the

petition has been contested. It is submitted that parity could be

claimed only with regard to the pay scales of Private Secretaries

and not to the up-gradation to the posts of Secretaries. There is no

basis for the claim for up-gradation to the posts of Secretaries

from a retrospective date. The decision of up-gradation is an

independent decision, which the Hon’ble Chief Justice has taken.

5. We have heard learned counsel for the parties.

6. Contention raised on behalf of the petitioners is that

they are entitled to pay scales of the posts of Secretaries w.e.f

1.1.1978. Reliance is placed on judgments of this Court in Satpal

Singh (supra) and Jagjit Mohan Singh Bhalla and others v.

Union of India and others, 1974(2) SLR 1.

7. Learned counsel for the High Court submits that the

foundation of the claim in the writ petition is the order dated

23.4.1970, which sanctioned equation to the posts of Private

Secretaries and Readers of this Court at par with the Private

Secretaries in the Punjab Government. The said order was only
CWP No.2870 of 1985 4

for the purpose of parity in pay scales and not for up gradation of

posts.

8. We have considered rival submissions.

9. Order dated 23.4.1970 relied upon by learned counsel

for the petitioner, which is reproduced in para 5 of the writ

petition, is as under:-

“With reference to your letter No.360-IH(S)-70/3610
dated 27.2.1970 on the above subject. I am directed to
convey the sanction of the President to the equation of
the posts of Private Secretaries/Readers to Chief Justice
and Judges of the High Court of Punjab and Haryana at
Chandigarh with the posts of Private Secretaries in the
Punjab Civil Secretariat and to the prescription of scale
of Rs.450-25-500-30-650/30-800 for these posts. This
sanction will take effect from Ist February 1968, but no
arrears will be payable for past periods.”

10. A bare perusal of the above order shows that the parity

granted in the said order is only for the purpose of pay scales and

for no other purpose. If that be so, the petitioners have no basis to

claim parity in the matter of up-gradation to the posts of

Secretaries, which issue had to be dealt with independently. Apart

from order dated 23.4.1970, the petitioners have not been able to
CWP No.2870 of 1985 5

show any other basis for claiming, as of right, up-gradation to the

posts of Secretaries. The judgments relied upon relate to equality

in the matter of pay scales and, are thus, not applicable for up-

gradation. It is not disputed that the petitioners continued to get

the pay scales at par with the pay scales of Private Secretaries in

the Punjab Government.

11. In view of above, the petitioners have no right to claim

appointment or benefits of the up-graded posts prior to the date

from which the said benefits have been given, under the orders of

the Hon’ble Chief Justice.

12. The writ petition is dismissed.



                                       (Adarsh Kumar Goel)
                                                 Judge



November 28, 2008                             (L.N.Mittal)
'gs'                                              Judge