High Court Punjab-Haryana High Court

Sukhdev Singh & Ors vs State Of Punjab & Ors on 26 August, 2009

Punjab-Haryana High Court
Sukhdev Singh & Ors vs State Of Punjab & Ors on 26 August, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                             CHANDIGARH.



                                      Civil Writ Petition No. 11574 of 2009

                                DATE OF DECISION : AUGUST 26, 2009




SUKHDEV SINGH & ORS.

                                                      ....... PETITIONER(S)

                                 VERSUS

STATE OF PUNJAB & ORS.

                                                      .... RESPONDENT(S)



CORAM : HON'BLE MR. JUSTICE AJAI LAMBA




PRESENT: Mr. Harinder Sharma, Advocate, for the petitioner(s).
         Mr. BS Chahal, DAG, Punjab.



AJAI LAMBA, J. (Oral)

The petitioners, 7 in number, have filed this petition under

Article 226 of the Constitution of India praying for issuance of a writ in

the nature of certiorari quashing order dated 30.5.2008 (Annexure P-7)

under which the cases of the petitioners for their promotion as Lecturers

(School Cadre) have been rejected on the ground that annual results of the

petitioners for the last 5 years have fallen below 50%.

It has been pleaded on behalf of the petitioners that the denial

of promotion on the ground given by the respondents in the impugned order
Civil Writ Petition No. 11574 of 2009 2

dated 30.5.2008 (Anenxure P-7) is against the provisions of the Punjab

State Education Service Class-III (Service Cadre) Service Rules, 1978.

Reply on behalf of respondent No.1 has been filed by way of

affidavit of Shri Gurinder Singh Grewal, IAS, Secretary to Government of

Punjab, Department of School Education, Chandigarh, in Court today,

which is taken on record.

In the reply, it has been given out that instructions dated

9.6.2005 providing for 50% positive results, for promotion to the post of

Lecturers, being contrary to the provisions of the Punjab State Education

Service Class-III (Service Cadre) Service Rules, 1978, it has been decided

to review all the cases of the employees who have been denied promotion

to the posts of Lecturers on this account. In this view of the matter, the

case of the petitioners would be considered, in accordance with the new

instructions dated 21.8.2009, copy whereof has been placed on record as

Annexure R-1.

In view of the above, this petition is disposed of.

The respondents are directed to consider the cases of the

petitioners for promotion with effect from the date the juniors of the

petitioners have been promoted. The petitioners will also be entitled to all

consequential benefits.

August 26, 2009                                          ( AJAI LAMBA )
Kang                                                             JUDGE



1. To be referred to the Reporters or not?

2. Whether the judgment should be reported in the Digest?