High Court Punjab-Haryana High Court

Smt. Meena Kumari vs Sh. Raj Kumar on 20 November, 2009

Punjab-Haryana High Court
Smt. Meena Kumari vs Sh. Raj Kumar on 20 November, 2009
COCP No.1920 of 2008(O&M)                           1

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                        COCP No.1920 of 2008(O&M)
                                        Date of decision: 20.11.2009


Smt. Meena Kumari                                   ......Petitioner(s)

                                Versus

Sh. Raj Kumar, IAS & others                         ......Respondent(s)

CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG

* * *

Present: None for the petitioner.

Mr. Ashok Jindal, Additional Advocate General, Haryana.

Rakesh Kumar Garg, J.(Oral)

CM No.23769-CII of 2008

Application is allowed subject to all just exceptions.

COCP No.1920 of 2008

As per the averments made in this petition, vide judgment

dated 27.3.2008, respondent No.2 was directed to decide the legal notice

of the petitioner by passing a speaking order keeping in mind the Division

Bench Judgment of this Court in Vijay Bala v. State of Haryana passed in

CWP No.5277 of 1999 decided on 20.7.2000.

In compliance of the aforesaid order, respondent No.2 passed

a speaking order dated 12.6.2008 (Annexure P-2) whereby the benefit of

annual increment, medical leave and earned leave etc. was extended to

the petitioner.

The grievance of the petitioner before this Court is that in spite

of the fact that the petitioner has been held entitled to the benefits as per

Annexure P-2, the payment has not been released to her.

In response to the show cause notice issued by this Court,
COCP No.1920 of 2008(O&M) 2

reply by way of affidavit of Sandeep Garg, IAS, Director, Industrial Training

and Vocational Education, Haryana, Chandigarh has been filed wherein it

has been submitted as under:-

“2. That in compliance of aforesaid order, the

answering deponent being respondent No.2, passed the

speaking order vide No.TE/160/88Admn-III dated

12.6.2008 on the legal notice of the petitioner. A

photocopy of the speaking order is Annexure R-1.

3. That vide Annexure R-1, the petitioner has been

allowed the benefit of 89 days/adhoc service towards

annual increment, medical leave, earned leave. The

relevant extract of Annexure R-1 reads as under:-

“In view of the facts and circumstances mentioned

above, the department has decided to extend the

benefits of annual increments, medical leave and earned

leave for the period from 4.11.1997 to 30.9.2003 to the

petitioner who served the department on adhoc basis

similar to the other similar situated employee of the

department.”

4. That as per judgments of the Hon’ble Supreme

Court in similar cases in Vijay Bala v. State of Haryana

and Promila v. State of Haryana and other cases, the

annual increment arrear has been restricted to 38

months preceding the filing of the writ petition.

Accordingly, the similar situated employes have been

awarded the arrear of annual increment of 38 months

preceding the filing of the writ petition. The petitioner

has received Rs.72,714/- as annual increment arrear. In
COCP No.1920 of 2008(O&M) 3

fact she has been found to have received Rs.2711/- in

excess of admissible amount due to miscalculation and

she is liable to return Rs.2711/- excess amount drawn

by her.”

No counter affidavit has been filed by the petitioner to

controvert the aforesaid averments made in the affidavit of respondent

No.2.

In view of the reply filed on behalf of respondent No.2 and the

fact that there is no representation on behalf of the petitioner, I am not

inclined to proceed further in this petition.

Rule discharged.

November 20, 2009                               (RAKESH KUMAR GARG)
ps                                                      JUDGE