Supreme Court of India

State Of Punjab & Anr vs Ashwani Kumar & Ors on 29 September, 2008

Supreme Court of India
State Of Punjab & Anr vs Ashwani Kumar & Ors on 29 September, 2008
Author: . A Pasayat
Bench: Arijit Pasayat, Mukundakam Sharma
                                                            REPORTABLE

              IN THE SUPREME COURT OF INDIA

              CIVIL APPELLATE JURISDICTION

             CIVIL APPEAL NO. 5892        OF 2008
         (Arising out of S.L.P. (C.) No.11711 of 2006)


State of Punjab and Anr.                      ...Appellants

        Vs.

Ashwani Kumar and Ors.                        ...Respondents



                           JUDGMENT

Dr. ARIJIT PASAYAT, J.

1. Leave granted.

2. Challenge in this appeal is to the order passed by a

Division Bench of the Punjab and Haryana High Court holding

that the ad-hoc services of the respondents were to be

counted for the purpose of seniority. Reliance was placed on

certain other orders of the High Courts passed earlier. It is

stated by learned counsel for the appellants that this Court

had occasion to deal with the appeals filed by the State

1
questioning correctness of the judgments on which reliance

has been placed by the High Court. Respondents were

initially appointed during the period 1978 to 1987 as Clerks

on ad-hoc basis and were regularized between the period from

1980 to 1990. Respondents submitted representations

claiming the benefit of their ad-hoc services relying on the

judgment to which reference has been made by the High

Court in the impugned judgment. Prayer was to the effect

that the ad-hoc service was to be counted for all intents and

purposes including seniority.

4. The main question that arises for consideration in

this appeal is whether the period of ad-hoc services rendered

by the respondents is to be included for calculating the

seniority. This question was considered by a three-Judge

Bench of this Court in State of Haryana v. Haryana Veterinary

& AHTS Association and Anr. (2000 (8) SCC 4) wherein this

Court took the view that for calculating 8/18 years service

required for giving higher scale of pay and for determination of

2
seniority only regular service rendered by the employee is to

be counted and not ad-hoc service.

5. Learned counsel for the respondents strenuously

contended that the respondents who are Clerks serving under

the State of Punjab are governed by a set of Rules and

circulars different from those which were considered in the

decided case and, therefore, the ratio in that case will not be

applicable in these cases. We have carefully considered the

said contention. We have also considered the Government

Letter No.4/8/85-3PPI/4408 dated 13.3.1996 containing the

policy instructions. On a plain reading of the letter, it is clear

that the instructions contained therein were based on the

decision of the Punjab and Haryana High Court taking the

view that ad-hoc service should be taken into account for the

purpose. This letter in our view can no longer form the basis

of the contention in view of the recent decision by this Court

in State of Hayana v. Haryana Veterinary & AHTS Association

and Anr. (supra). Undisputedly, the respondents at the time

3
of their appointment were governed by the Punjab Civil

Services (General and Common Conditions of service) Rules,

1994. In Rule 8 of the said Rules it is provided that the

seniority of the persons appointed on purely provisional basis

or on ad-hoc basis shall be determined as and when they are

regularly appointed keeping in view the date of such regular

appointment. Further, in the orders appointing the

respondents on ad-hoc basis, it was specifically stated that

they will be governed by the aforementioned Rules. It was

further stated in paragraph III of the appointment letter that

the appointees’ seniority will be determined only by merit in

which he or she is placed by Punjab Public Service

Commission. Thus it is clear that only regular service is to be

counted towards seniority.

6. We do not feel it necessary to delve further into

merits of the case in view of the decision of this Court in State

of Hayana v. Haryana Veterinary & AHTS Association and Anr.

(supra). We are satisfied that the ratio in that case applies to

4
the case in hand. The resultant position that emerges is that

the judgment/order passed by the High Court holding that ad-

hoc service is to be included in calculating the period of

service for giving the higher scale of pay is unsustainable and

has to be vacated. Accordingly, the appeal is allowed and the

judgment/order of the High Court under challenge is set

aside.

7. However, we make it clear that if any of the

respondents has drawn any amount on the basis of the High

Court’s judgment granted to by including the period of his ad-

hoc service then the State Government shall not recover the

amount already drawn by the employee though for fixation of

the cadre seniority the position as laid down in this order will

govern. No costs.

…………………………………….J.
(Dr. ARIJIT PASAYAT)

…………………………………….J.
(Dr. MUKUNDAKAM SHARMA)
New Delhi:

September 29, 2008

5