High Court Punjab-Haryana High Court

State Of Haryana And Anr vs Bhalle Ram And Ors on 19 December, 2008

Punjab-Haryana High Court
State Of Haryana And Anr vs Bhalle Ram And Ors on 19 December, 2008
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                       AT CHANDIGARH


                                      L.P.A. No. 32 of 2008
                                      Date of Decision: 19.12.2008



State of Haryana and anr.

                                                   ....Appellants

                         Versus


Bhalle Ram and ors.

                                                   ...Respondents


CORAM : Hon'ble Mr. Justice J.S. Khehar.
        Hon'ble Ms. Justice Nirmaljit Kaur


Present:-    Ms. Ritu Bahri, D.A.G., Haryana
             for the appellants.

             Mr. T.P.S. Chawla, Advocate
             for the respondents.


J.S. KHEHAR, J. (ORAL)

The controversy in the present appeal revolves on the

interpretation of the following clarification of the Scheme of Government

dated 07-08-1992 :-

” In case the Higher Standard Pay Scale of the
lower post happens to be higher than the pay scale of
the promotional post, the pay scale of the senior shall
be stepped up to the level of pay scale of his junior and
his pay will fixed assuming higher responsibilities for the
pay scale so granted.”

All the respondents were admittedly senior of Bani Ram and

Satya Narain. All the respondents, Bani Ram and Satya Narain

were members of the cadre of Clerks. On account of their seniority, the
L.P.A. No. 32 of 2008 -2-

respondents claimed stepping up of their pay/pay scale to the level of their

juniors Bani Ram and Satya Narain. In the first instance, the claim raised

by the respondents was unilaterally accepted by the State Government.

However, subsequently the same was withdrawn. The withdrawal of the

aforesaid benefit came to be challenged by the respondents by filing Civil

Writ Petition No.1370 of 2000. The aforesaid writ petition was allowed on

28-11-2007. The claim of the respondents was accepted. Their stepping

up, in the first instance, was upheld whilst the withdrawal of the aforesaid

benefit (of stepping up) at the subsequent juncture was set aside by this

Court while disposing of CWP No.1370 of 2000 on 28-11-2007.

The instant Letters Patent Appeal has raised a challenge to

the determination rendered by the learned Single Judge.

During the course of hearing, on an expressed query, learned

counsel for the appellants informed us that the lower post in reference to

the higher post in the clause extracted here-in-above, is the post of

Restorer. On a further query, learned counsel for the appellants

acknowledges that the higher standard pay scale of the post of Restorer is

higher than the pay scale of the promotional post of Clerk.

Thus viewed, we are satisfied that the respondents herein,

were entitled to step up pay/pay scale so as to enable them to draw salary

in the scale of their juniors, in terms of the clause, extracted here-in-above.

Thus viewed, we find no infirmity in the judgment rendered by this Court in

CWP No.1370 of 2000.

Dismissed.


                                                (J.S. KHEHAR)
                                                    JUDGE


                                              (NIRMALJIT KAUR)
December 19, 2008                                  JUDGE
gurpreet