High Court Punjab-Haryana High Court

Mohan Lal vs State Of Haryana & Others on 27 November, 2009

Punjab-Haryana High Court
Mohan Lal vs State Of Haryana & Others on 27 November, 2009
RSA No.4310 of 2009                                      -1-

       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                    CM No.13073-C of 2009 &
                                    RSA No.4310 of 2009
                                    Decided on :27.11.2009


Mohan Lal                                           ... Appellant

                             versus

State of Haryana & others                           ... Respondents


CORAM : HON'BLE MR. JUSTICE AJAY TEWARI

Present : Mr. R.K.Malik, Sr. Advocate
          with Mr. Ashish Chaudhary, Advocate
          for the appellant.

                             ****

1.Whether Reporters of local newspapers may be allowed to see
  the judgment?
2.To be referred to the reporters or not?
3.Whether the judgment should be reported in the Digest?


AJAY TEWARI, J. (ORAL)

This appeal has been filed against the order of the ld.

Lower Appellate Court reversing that of the Trial Court and

thereby dismissing the suit of the appellant for declaration that

the adverse remarks recorded by Superintendent of Police,

Yamunanagar for a period of 7 months i.e. 26.07.2005 to

31.03.2006 be expunged. The appellant had challenged the

following adverse remarks:

i) Disciple : Most Indiscipline

ii) Integrity : Doubtful

iii) Reliability : Un-reliable, leak out the secrecy
of the Police Department
RSA No.4310 of 2009 -2-

iv) Moral Character : Doubtful

v) General Remarks : Most corrupt Head Constable,
mixed up with criminals collects
money from the smugglers of
illegal wine, wine vendors,
smugglers of poppy husk and
from criminal, who were
operating the satta in the area of
City Yamunanagar. Also collects
money. He wants his posting in
Police Station, Yamunanagar. He
is not fit for any key of post in
the Police Station.

Learned Trial Court held that no material was shown in

the Court to justify the adverse remarks and consequently

decreed the suit. In appeal, the ld. Lower Appellate Court took

into consideration the fact that the representation of the

appellant against the said remarks has been dismissed by the

Deputy Inspector General of Police, Ambala Range after giving

him opportunity of hearing. Ld. Appellate Court also held that

the jurisdiction of the Civil court in such matters is very limited

and further that the Court was not entitled to substitute his own

opinion for that of the competent authority. The following

questions have been proposed:

1.Whether the ld. Trial Court was justified in quashing

the adverse remarks especially in the circumstances

when all authorities under whom the plaintiff-

appellant was working, appeared as witnesses and

testified that work and conduct of the plaintiff-

appellant was good and he has performed his duties

most honestly and diligently and there was no

material at all with the Superintendent of Police who
RSA No.4310 of 2009 -3-

had recorded adverse remarks in the confidential

report of the period from 26.07.2005 to

31.03.2006?

2.Whether recording adverse remarks regarding

honesty and integrity without any material or

justification is liable to be sustained?

3.Whether the approach of the ld. Appellate Court to

set aside the well reasoned judgment of the ld. Trial

Court on this ground alone that the Court should not

interfere in the administrative matters, is justified?

In my opinion, question No.3 is the seminal question.

Ld. Lower Appellate Court has rightly held that what the Civil

Court exercises is power of judicial review that is to see whether

the administrative action complained of is based on extraneous

consideration, is discriminatory or is ex facie arbitrary. Beyond

that the Court has no jurisdiction to act as an Appellate Court. In

the present case, no such findings about the action of the

Superintendent of Police or IG have been recorded by the Trial

Court. Consequently, the approach of the ld. Lower Appellate

Court cannot be held to be vitiated by law.

Consequently, this appeal and application for stay are

dismissed.

November 27, 2009                              (AJAY TEWARI)
sonia                                              JUDGE