High Court Punjab-Haryana High Court

Cwp No. 19660 Of 2006 Date Of … vs State Of Punjab And Others on 10 February, 2009

Punjab-Haryana High Court
Cwp No. 19660 Of 2006 Date Of … vs State Of Punjab And Others on 10 February, 2009
             IN THE HIGH COURT OF PUNJAB & HARYANA AT
                           CHANDIGARH


1.      CWP No. 19660 of 2006                Date of Decision: 10.2.2009

Banke Bihari                                                ---Petitioner

                         Vs.

State of Punjab and others                                  ---Respondents

2.      CWP No. 14991 of 2008

Banke Bihari                                                ---Petitioner

                         Vs.

State of Punjab and others                                  ---Respondents


CORAM:- HON'BLE MR.JUSTICE PERMOD KOHLI.

Present:-    Mr. H.S. Sethi, Advocate for the petitioner.

             Mr. B.S. Chahal, DAG, Punjab.

             Ms. Meena Bansal, Advocate for
             Mr. Sandeep Khunger, Advocate for respondent no.2.

             ***

PERMOD KOHLI.J (ORAL)

Both these petitions have been filed by the same petitioner and

the relief claimed is inter-related. Hence, these petitions have been taken up

together for disposal.

Petitioner was initially appointed as Draftsman on 7.5.1980 and

thereafter promoted to the post of Head Draftsman on 20.9.1998. Next

promotion in the hierarchy of service is to the post of Assistant Town

Planner under Punjab Municipal Council Services (Recruitment and

Conditions of Service) Rules, 1978. The post of Assistant Town Planner is

to be filled up by direct recruitment as also promotion from the feeding

channels. 50% of the vacancies are to be filled up by direct recruitment and
CWP No. 19660 of 2006 -2-

the balance 50% by promotion from three channels on seniority-cum-merit

basis.

One post of the Assistant Town Planner in the pay scale of

Rs.7880-15,560/- was created on 27.2.2001 and the petitioner was given the

current duty charge of the said post on the same date. On the basis of some

representation the current duty charge was withdrawn w.e.f 3.5.2001 vide

order dated 29.4.2001. The order of withdrawal was challenged by the

petitioner in CWP No. 680 of 2001. This Court vide its interim order dated

11.5.2001 stayed the order withdrawing the current duty charge. The writ

petition was admitted to hearing and the interim order was continued. Said

writ petition is pending. While performing his duties as Assistant Town

Planner petitioner was served a charge sheet on 2.5.2003 which was replied

by him on 8.6.2003. It is alleged that no enquiry has been conducted till

date. In the meantime, Manohar Singh Bhatti, respondent no.2 in CWP No.

19660 of 2006 was promoted as Assistant Town Planner vide order dated

29.11.2006 with Endst. Dated 5.12.2006. The promotion of the respondent

no.2 is under challenge in CWP No. 19660 of 2006. The official

respondents contested the claim of the petitioner for promotion on the

ground that the charge sheet for major penalty is pending against him

besides criminal proceedings for which FIR No. 17/17/ASR stands

registered on 8.4.2003 for offences under Section 420/120-B IPC read with

Section 13(2) of Prevention of Corruption Act. It is accordingly stated that

the petitioner was ineligible in terms of the Govt. Instructions dated

22.7.1996. The respondents, however, specifically stated that on conclusion

of the disciplinary proceedings and the criminal case, the petitioner shall be

considered for promotion in accordance with law. During the pendency of
CWP No. 19660 of 2006 -3-

the aforesaid writ petition the petitioner was discharged from the criminal

case. On the basis of the termination of the criminal proceedings the charge

sheet against the petitioner was also withdrawn and accordingly the

respondents promoted the petitioner vide order dated 5.12.2007. This fact

was noticed by this Court in its order dated 6.12.2007 which reads as

under:-

” Grievance of the petitioner is that his junior has been

promoted on 29.11.2006.

Learned counsel for the State says that now the petitioner has

also been promoted and his grievance about his junior having been

promoted from an earlier date will be considered within one month from

today.

List again on 10.1.2008.”

In terms of the aforesaid order the only question, which was

required to be considered by the respondents was the date of promotion.

While the aforesaid writ petition CWP No. 19660 of 2006 was pending and

the petitioner was promoted, the respondents passed another order dated

14.8.2007 with Endst. Dated 21.8.2007 whereby the promotion granted to

the petitioner vide order dated 5.12.2007 has been withdrawn. This order

has been made subject matter of challenge in CWP No. 14991 of 2008.

From the aforesaid order it appears that the earlier promotion

granted to the petitioner has been withdrawn on the grounds that his

promotion was made against the vacant post of Building Inspector, whereas

all the posts of Assistant Town Planners for the feeding channel of Head

Draftsman were already filled. It is accordingly stipulated that the

promotion of the petitioner was against the rules. Same is being withdrawn
CWP No. 19660 of 2006 -4-

after issuing show cause notice to him.

I have heard learned counsel for the parties at length. Mr.

Sethi, learned counsel for the petitioner has raised two questions. (1) That at

the time of passing of impugned order dated 14.8.2008 a post of Assistant

Town Planner meant for the feeding channel of Head Draftsman was

available. (2) The promotion made vide order dated 5.9.2007 was on

regular substantive basis against an available vacancy of Assistant Town

Planner. It could not have been withdrawn even if, it was meant for another

feeding channel i.e. Building Inspector, the same being in relaxation of the

rules.

Reference is made to the reply to the show cause notice.

Petitioner has placed on record copy of the show cause notice dated

15.4.2008 issued under Endst. Dated 22.4.2008 (Annexure P-5). This show

cause notice contained the same grounds, which are incorporated in the

impugned order. Petitioner’s reply to the show cause notice dated 9.5.2008

is on record as Annexure P-6. Petitioner specifically pleaded that a post of

Assistant Town Planner for the feeding channel of Head Draftsman was

created on 28.2.2001 and petitioner was given current duty charge of the

same which charge he continued to hold till date of his regular promotion on

5.12.2007 and thus the impugned order has been passed on wrong premises.

In the reply filed in the second writ petition it has been

admitted that the disciplinary proceedings stand terminated as the petitioner

has been exonerated by the Enquiry Officer. Though, it is reiterated that the

petitioner was promoted on 5.12.2007 against the quota meant for the

Building Inspector. During the pendency of this petition, it was brought to

the notice of this Court that one post of Assistant Town Planner is lying
CWP No. 19660 of 2006 -5-

vacant in the department for the quota of Head Draftsman. Accordingly, on

14.12.2008 learned counsel for respondent-State was directed to seek

instructions whether the Govt. intends to fill up the post. In compliance to

the aforesaid order an affidavit of Mr. M.P. Arora, PCS, Additional

Secretary to Govt. has been filed. The relevant extract from the affidavit

reads as under:-

” That the matter has been considered by the Govt. and it has

been decided to fill up the two vacant posts of promotional quota of

Assistant Town Planner from the feeder cadre employees of the Municipal

Corporation i.e. On post from Head Draftsman and the other from Building

Inspector (Technical) in due course.”

From the above affidavit, it is crystal clear that one vacancy of

Assistant Town Planner for the feeding channel of Head Draftsman is lying

vacant. The State has further expressed its intention to fill up the vacancy in

due course. It is sorry state of affairs . On the one hand a clear vacancy is

available in the feeding channel of Head Draftsman to which the petitioner

belongs. On the other hand, petitioner’s regular promotion has been

withdrawn on the ground that no vacancy is available in the category to

which the petitioner belongs. It is admitted case that the petitioner is the

senior most Head Draftsman. His promotion vide order dated 5.12.2007

was on regular substantive basis, though on probation for one year. His

promotion has been withdrawn only on the solitary ground of non-

availability of vacancy for the relevant feeding channel. Since a clear

vacancy is available and the petitioner on consideration by the competent

authority was promoted on regular basis. The withdrawal of the order of

promotion is unwarranted. Even if, it is assumed that at the time of granting
CWP No. 19660 of 2006 -6-

promotion to the petitioner on 5.12.2007 there was no vacancy of Assistant

Town Planner for the feeding channel of Head Draftsman but the State

decided to promote him. It is deemed to be in relaxation of the quota.

It is necessary to examine the relevant recruitment rules. Same

are noticed hereunder:-

” 5. Method of recruitment:- (1) Recruitment to the posts in

a Service at the time of its initial constitutions shall be made by the

appointing authority by absorption of persons already in the service of a

Municipal Corporation in a corresponding post at the time of the

constitution of the service, provided they are found fit by an authority

appointed by the Government in this behalf for becoming members of the

service after taking into consideration their qualifications and service

record.

(2) After filling in the vacancies under sub-rule (1), the remaining

vacancies and the vacancies which may occur thereafter shall be filled up in

the following manner:-

(i)          Fifty per cent by direct recruitment; and

(ii)         Fifty per cent by promotion on seniority-cum-merit basis.

Provided that if no suitable candidate is available for

appointment by direct recruitment or by promotion, the vacancy may be

filled up by transfer or on deputation.

Provided further that if no qualifications have been specified in

Appendix ‘B’ for the purpose of filling up the same by promotion, the posts

in that service shall be filled up by direct recruitment.

(Provided further that the vacancies of Assistant Corporation

Engineer shall be filled up in accordance with the following roster.
CWP No. 19660 of 2006 -7-
____________________________________________________________
Source of Recruitment of Proportion Allotment to each source in a lot
forty vacancies.

____________________________________________________________1

1. Direct appointment 20 4 4 4 4 4

2. Promotion from sectional 10 2 2 2 2 2
Officers.

3.    Promotion from Head               4     1      0      1     1      1
      Draftsman or Draftsman.

4.    Promotion from Sectional          6     1      2      1     1      1
      officers, Head Draftsman
      or Draftsman with B.E. Or
      A.M.I.E Degree of a
      Recognized University.


____________________________________________________________

Note:- If no suitable candidate is available from source no.4

vacancies shall be filled up by direct recruitment.)”

Rule 21. Power to relax:- Where the Government is satisfied

that it is necessary or expedient to do so, it may, by order, for reasons to be

recorded in writing, relax any of the provisions of these rules, except the

educational qualifications and experience, with respect to any class or

category of persons.”

Rule 5 deals with the method of recruitment and its sources

have been prescribed as noticed herein above.

Rule 21 deals with the powers to relax and clearly provides for

relaxation except the educational qualifications and experience. Its natural

corollary is that the relaxation in respect of quota is permissible. Even

though, promotion of the petitioner vide order dated 5.12.2007 does not

indicate that it is in relaxation of the quota rule but it is deemed to have
CWP No. 19660 of 2006 -8-

been based in relaxation of the quota. A Constitution Bench of this Court in

AIR (1990) SCC 1607 has laid down the following proposition:-

“(F) Where the rules permit the authorities to relax the

provisions relating to the quota, ordinarily a presumption should be raised

that there was such relaxation when there is a deviation from the quota

rule.”

Even if, it is assumed that the petitioner’s promotion on

5.12.2007 was in violation of the quota, however, at the time of passing of

the impugned order of withdrawing the substantive promotion a vacancy

belonging to the category to which the petitioner belongs had become

available which fact is clearly admitted in the affidavit dated 10.2.2009 filed

in response to the Court’s directions.

A similar issue had also came up for consideration before

Hon’ble the Supreme Court in Ram Sarup Vs. State of Haryana and others

(1979) 1 SCC 168, wherein it was observed as under:-

” The question then arises as to what was the effect of breach of

clause (1) of Rule 4 of the Rules. Did it have the effect of rendering the

appointment wholly void so as to be completely ineffective or merely

irregular, so that it could be regularised as and when the appellant acquired

the necessary qualifications to hold the post of Labour-cum-Conciliation

Officer. We are of the view that the appointment of the appellant was

irregular since he did not possess one of the three requisite qualifications

but as soon as he acquired the necessary qualification of five years

experience of the working of Labour Laws in any one of the three capacities

mentioned in clause (1) of Rule 4 or in any higher capacity, his appointment

must be regarded as having been regularised. The appellant worked as
CWP No. 19660 of 2006 -9-

Labour-cum-Concilliation Officer from January 1, 1968 and that being a

post higher than that of Labour Inspector or Deputy Chief Inspector of

shops or Wage Inspector, the experience gained by him in the working of

Labour Laws in the post of Labour-cum-Conciliation Officer must be

regarded as sufficient to constitute fulfilment of the requirement of five

years’ experience provided in clause (1) of Rule 4. The appointment of the

appellant to the post of Labour-cum-Conciliation officer, therefore, became

regular from the date when he completed five years after taking into account

the period of about ten months during which he worked as Chief Inspector

of Shops. Once his appointment became regular on the expiry of this period

of five years on his fulfilling the requirements for appointment as Labour-

cum-Conciliation Officer and becoming eligible for that purpose, he could

not thereafter be reverted to the post of Statistical officer. The order of

reversion passed against the appellant, was, therefore, clearly illegal and it

must be set aside.”

Even on facts the specific averment in the writ petition that post

of Assistant Town Planner was created on 27.2.2001 which was occupied

by the petitioner on current duty charge has not been denied. Petitioner

continued to hold that post. This is also an indicator that the said post was

meant for the category of Head Draftsman to which the petitioner belongs.

Vide the impugned order only the petitioner’s regular promotion has been

withdrawn but he continued to hold the current duty charge, which was held

by him since 2001 and is protected by interim order passed in CWP No.

6810 of 2001 pending till date. In view of the fact that petitioner was

regularly promoted vide order dated 5.12.2007 he was eligible and qualified

in all respects. Promotion has been solely withdrawn for non-availability
CWP No. 19660 of 2006 -10-

of the vacancy in the category and not on any other count. In view of these

circumstances, instead of issuing a direction for consideration of the

petitioner for promotion, the petitioners regular promotion made vide order

dated 5.12.2007 has to be protected.

In the totality of these circumstances, this petition is allowed.

Impugned order dated 14.8.2008 (Annexure P-7) passed in CWP No. 14991

of 2008 is hereby quashed and the order of substantive promotion dated

5.12.2007 is hereby restored with all consequential benefits.

No order as to costs.




                                                      (PERMOD KOHLI)
                                                          JUDGE
10.2.2009
lucky

            Whether to be referred to the Reporter?      Yes.