High Court Punjab-Haryana High Court

Union Of India And Another vs Hem Raj And Another on 30 January, 2009

Punjab-Haryana High Court
Union Of India And Another vs Hem Raj And Another on 30 January, 2009
 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH.



                                  CASE NO.: CWP No.1384 of 2009

                                   DATE OF DECISION : January 30,2009



Union of India and another                       .......Petitioners



                        Versus

Hem Raj and another

                                                 ......Respondents

CORAM :     HON'BLE MR. JUSTICE MEHTAB S. GILL
            HON'BLE MS. JUSTICE NIRMALJIT KAUR.


PRESENT: Mr. R.K. Chugh, Advocate
         for the petitioners.


NIRMALJIT KAUR, J.

The respondent was promoted as Poultry Inspector w.e.f.

18-03-1974, in Punjab Pay Scale. However, the financial benefits were

restricted from 05-06-1982, vide order dated 28-04-2004. Further pay was

to be fixed in Central Pay Scale. The respondent represented to the

petitioners but to no avail. He was forced to file the present O.A. No.

241/CH/2006 to grant him promotion w.e.f. 18-03-1974, which actually

stood allowed on 28-04-2004. He is, accordingly, entitled to arrears by way

of fixation of pay in Punjab Pay Scales w.e.f. 18-03-1974. However, the

same was denied to him. The O.A. was allowed by holding that it is not in

dispute that High Court had held the applicant to be entitled to promotion

w.e.f. 18-03-1974 and it was further not in dispute that the actual date of
CWP No.1384 of 2009 -2-

appointment as Poultry Inspector was 18-03-1974 and that one of

the reason why the applicant was denied promotion to the post of Assistant

Manager was that he was on deputation during the relevant period. The

deputation of a person would not make any difference if he is to be given

promotion on performance basis even in the department where he is on

deputation basis if he is entitled to promotion in his parent department.

The only argument raised while challenging the order of the

Central Administrative Tribunal is that the respondent had not worked on

the post and, therefore, his pay was notionally fixed w.e.f. 18-03-1974 and

actual benefits were granted to him from the date he was promoted to the

post of Assistant Manager i.e. 05-06-1982. He was given notional

promotion in compliance with the Court case judgment. He cannot claim

seniority over Swinder Singh.

However, we find no merit in the arguments raised by learned

counsel for the petitioner-Union of Inida.

This point was specifically dealt with by the Central

Administrative Tribunal, wherein finding is recorded that as per the

instructions of Department of Personnel & Training (DOPT), when

appointment by way of promotion and direct recruitment is made, quota

system is followed in which the first point goes to the promotee and the

respondent herein being promotee appears to be entitled to first point and,

therefore, should have been placed senior to Swinder Singh as per the

relevant rules and instructions. Learned counsel for the petitioners has not

been able to dispute the same. It is also not denied that he was allowed

promotion w.e.f. 18-03-1974. Thus, he cannot be denied benefits

of pay and allowances for the period for which he was wrongly not
CWP No.1384 of 2009 -3-

promoted.

No other argument was raised.

The writ petition is, accordingly, dismissed being devoid of

merit.

(NIRMALJIT KAUR)
JUDGE

(MEHTAB S. GILL)
JUDGE
January 30, 2009
gurpreet