IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 3951 of 2008
DATE OF DECISION : 25.08.2009
Ranbir Singh
.... PETITIONER
Versus
Haryana State Cooperative Agricultural and Rural Development Bank
Limited, Panchkula and another
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
Present: Mr. S.S. Godara, Advocate,
for the petitioner.
Mr. Rajbir Singh Sihag, Advocate,
for the respondents.
***
SATISH KUMAR MITTAL , J.
The petitioner, who is working as Peon in the Office of District
Primary Cooperative and Rural Development Bank Limited, Ladwa, District
Kurukshetra, has filed the instant petition for quashing the action of the
respondents in not promoting him; and for issuing a direction to the
respondents to promote the petitioner as Clerk with effect from 30.4.2005,
the date his junior was promoted by ignoring his claim.
It is the admitted position that in the Annual Confidential
Report of the petitioner for the year 2000-2001, his integrity was recorded
CWP No. 3951 of 2008 -2-
to be doubtful and overall work was assessed as `average’. Further, vide
order dated 9.10.2002, in a departmental enquiry, the petitioner was
awarded the punishment of stoppage of his two annual increments with
cumulative effect. It is the stand of the respondents that due to these two
factors, claim of the petitioner for promotion was considered and rejected,
when one Suresh Kumar, who was junior to the petitioner, was promoted on
30.4.2005.
After hearing counsel for the parties, I do not find any merit in
this petition. Learned counsel for the petitioner argued that in the ACR of
the petitioner for the year 2000-2001, his integrity was recorded doubtful
and on the basis of the said ACR, his claim for promotion could not have
been rejected in April, 2005, when his junior was promoted. Learned
counsel further argued that the nature of allegations in the departmental
enquiry, in which punishment of stoppage of two annual increments with
cumulative effect was imposed upon the petitioner, was not much serious.
Therefore, the petitioner should not have been ignored by taking into
consideration the said punishment.
The aforesaid contentions raised by learned counsel for the
petitioner cannot be accepted. I am of the considered view that in view of
the fact that in the ACR of the petitioner for the year 2000-2001, his
integrity was recorded to be doubtful and in view of the punishment
imposed vide order dated 9.10.2002, the petitioner was rightly ignored for
promotion to the post of Clerk in April, 2005. No ground to interfere in the
CWP No. 3951 of 2008 -3-
matter is made out.
Dismissed.
August 25, 2009 ( SATISH KUMAR MITTAL ) ndj JUDGE