High Court Punjab-Haryana High Court

Jit Singh And Others vs State Of Punjab And Others on 25 March, 2009

Punjab-Haryana High Court
Jit Singh And Others vs State Of Punjab And Others on 25 March, 2009
R.S.A. No. 4323 of 2008 (O&M)
                                                                          -1-

     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH


                              R.S.A. No. 4323 of 2008 (O&M)
                              Date of decision: 25.03.2009


Jit Singh and others
                                                             ....appellants


                                 versus


State of Punjab and others
                                                            ....respondents

CORAM: HON'BLE MR. JUSTICE VINOD K. SHARMA

Present: - Mr. A.P. Bhandari, Advocate,
           for the appellants.

             ***
VINOD K. SHARMA, J. (ORAL)

This regular second appeal is directed against the judgments

and decree dated 16.5.2005 and 14.12.2007 passed by the learned Courts

below vide which the suit filed by the plaintiff/appellants seeking

seniority from the date of initial appointment as Sericulture Inspectors in

the field offices of defendant No. 2, has been ordered to be dismissed.

The plaintiff/appellants brought a suit claiming that they were

appointed as Sericulture Inspectors between 1963-65. However, on

merger of their Department, they were absorbed in the Industry

Department in the year 1976. The plaintiffs claimed that they have been

granted seniority from the date of their joining as Clerk in the Industry

Department, and the benefit of their service rendered in previous

department has not been granted to them. The plea was also raised that a
R.S.A. No. 4323 of 2008 (O&M)
-2-

similarly situated other employee was granted the benefit.

The suit was contested by defendant/respondents on the plea

that, as mentioned in their order of absorption, the plaintiff/appellants

were not to get seniority for the service rendered in the previous

department.

The plea was also raised that the suit is barred under Order 2

Rule 2 of the Code of Civil Procedure, as prior to filing the suit, the

plaintiffs had filed civil writ petition in the Hon’ble High Court, but no

such relief was claimed though it was available.

The learned Courts below recorded a concurrent finding of fact

that the suit filed by the plaintiff/appellants was barred under Order 2

Rule 2 CPC.

The finding recorded being in consonance with settled law,

does not call for any interference by this Court, the appeal does not raise

any substantial questions of law for consideration.

No merit.

Dismissed.

(Vinod K. Sharma)
Judge
March 25, 2009
R.S.