High Court Punjab-Haryana High Court

Rajpal Singh vs P.S. Aujla And Another on 18 February, 2009

Punjab-Haryana High Court
Rajpal Singh vs P.S. Aujla And Another on 18 February, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH

                                          C.O.C.P. No. 2079 of 2008
                                           Date of Decision : February 18, 2009

Rajpal Singh
                                                                        ....Petitioner
                                      Versus
P.S. Aujla and another
                                                                     .....Respondents

CORAM : HON'BLE MR. JUSTICE T.P.S. MANN

Present :      Mr. Baltej Singh Sidhu, Advocate
               for the petitioner.

               Mr. M.C. Berry, Additional Advocate General, Punjab
               for the respondents.

T.P.S. MANN, J. (Oral)

On October 16, 2008, while taking up C.W.P. No. 17904 of 2008 filed

by the petitioner and others for challenging the order dated 10.10.2008 whereby they

were sought to be reverted as Assistant Engineers from the post of Sub Divisional

Engineers of which they had been given additional charge earlier, the Division

Bench issued notice of motion for November 04, 2008 and, in the meanwhile,

ordered for maintaining status quo regarding charge of the post held by them.

According to the petitioner, he was on leave from October 10, 2008

(A.N.) to 19.10.2008 but during the leave period, he was compelled by respondent

No. 2 to relinquish the additional charge in favour of one Malkiat Singh, S.D.O.,

who was transferred from Zira against the post being held by the petitioner uptil

then. The petitioner even showed copy of the order passed on October 16, 2008 to

respondent No. 2 but he paid scant respect to the same. The petitioner was left with

no other alternative except to leave the additional charge under compulsion. The

petitioner also brought the factual position to the notice of respondent No. 1 vide

representation dated November 05, 2008 but inspite of the same, the additional
C.O.C.P. No. 2079 of 2008 -2-

charge of Sub Divisional Engineer has not been given to him. As the respondents

intentionally and willfully disobeyed the order of the Court, they have made

themselves liable to be punished under the Contempt of Courts Act.

Replies have been filed by the respondents. Their stand is that the writ

petition filed by the petitioner and others, besides two other identical writ petitions,

has been disposed of on January 09, 2009 with the directions that the available posts

of Sub Divisional Engineers belonging to the direct recruitment quota be filled up

for the exigencies of the work from the feeding channels on the basis of seniority

and in proportion to their respective quotas. Such temporary arrangement had to be

made for the smooth functioning of the administration of the Department and in

public interest. The State has been directed to fill up the posts by direct recruitment

by initiating proper process of selection. The process of selection was to start

within two months from the date of the order, i.e. January 09, 2009 and to be

completed and brought to its logical end by recruitment within a period of six

months. On completion of eight months period, the interim arrangement would

automatically stand determined. According to the respondents, steps are now being

taken to implement the order dated January 09, 2009.

In view of the stand taken by the respondents that direct recruitments

would be made to fill up the posts of Sub Divisional Engineers and in the meantime,

temporary arrangements to be made to fill up those posts from the feeding channels

in accordance with the final decision of the High Court delivered on January 09,

2009 in the writ petition filed by the petitioner and others, no case is made out to

proceed with the present contempt petition, which is, therefore, dismissed. Rule is

discharged.





                                                           ( T.P.S. MANN )
February 18, 2009                                               JUDGE
satish