High Court Punjab-Haryana High Court

Ajaib Singh vs Punjab State Civil Supplied … on 16 November, 2009

Punjab-Haryana High Court
Ajaib Singh vs Punjab State Civil Supplied … on 16 November, 2009
C.R. 3402 of 2009                           1


IN THE HIGH COURT    FOR THE STATES OF PUNJAB
        AND HARYANA AT CHANDIGARH.


                                         C.R. 3402 of 2009
                                         Date of decision:- 16.11.2009

Ajaib Singh
                                                           petitioner

                          vs

Punjab State Civil Supplied Corporation Ltd. And others

                                                           Respondent

Present:      Mr.Ashish Grover, Advocate for petitioner.


M.M.S.BEDI,J.

Vide impugned order dated 27.3.2009, an application filed by

defendant- petitioner under Order 7 Rule 11 CPC has been dismissed by

the trial court observing that the petitioner cannot draw any benefit from the

observations made by the Apex Court in Punjab State Civil Supplies

Corp. Ltd. vs. Sikandar Singh AIR 2006 SC 1438 on the ground that

recovery of loss caused by an employee can be recovered in disciplinary

proceedings and that it would not give rise to cause of action for suit for

recovery of money for the loss caused.

Learned counsel for the petitioner has contended that in the

present case, the suit of the plaintiff- respondents for recovery of sum of

Rs.9,13,040/- is not maintainable as the subject matter of the disciplinary

proceedings and the civil suit is same and the petitioner has already been

dealt with by the department under Rule 8 of Punjab Civil Services

Punishment and Appeal Rules, 1970 vide order dated 24.3.2008, in which

his liability has already been determined, pertaining to the same alleged

shortages/ embezzlement.

After hearing learned counsel for the petitioner and going
C.R. 3402 of 2009 2

through the issues, which have been framed, I am of the opinion that the

trial court is required to adjudicate upon all the issues, which have already

been framed. Under Issue No.4 as to whether the suit of the plaintiff-

respondents is legally maintainable in context to the findings of the trial

court on Issues 1, 4 and others, it has to be determined by the trial court as

to what relief the plaintiff- respondents are entitled. The applicability of ratio

of judgment of the Apex Court in Punjab State Civil Supplies

Corporation Ltd. (supra) will have to be determined while deciding issues

1,4 and 8. It is ordered that the observations made by the trial court while

disposing of the application under Order 7 Rule 11 CPC will not , in any

manner, prejudice the rights of the defendant- petitioner. Nothing

mentioned in the order dated 27.3.2009 will affect the merits of the case.

The trial court will, in context to the evidence produced by the plaintiff,

while deciding issues 1,4 and 8 would re-determine independently afresh

the applicability of judgment in Punjab State Civil Supplies Corp. Ltd.

vs. Sikandar Singh, AIR 2006 SC 1438. In case the defendant is found

entitled to the benefit of law laid down in the above said judgment, the trial

court will, in the light of evidence led, determine the liability , if any, of the

defendant- petitioner.

The revision petition stands disposed of in the above terms.

November 16 ,2009                                    (M.M.S.BEDI)
TSM                                                      JUDGE