High Court Punjab-Haryana High Court

Abhey Ram vs State Of Haryana And Others on 14 July, 2009

Punjab-Haryana High Court
Abhey Ram vs State Of Haryana And Others on 14 July, 2009
C.M. NO.7825 OF 2009 &
CIVIL WRIT PETITION NO.11006 OF 2004                                :{ 1 }:

IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                 CHANDIGARH


                    DATE OF DECISION: JULY 14, 2009



Abhey Ram

                                                             .....Petitioner

                           VERSUS

State of Haryana and others

                                                              ....Respondents



CORAM:- HON'BLE MR.JUSTICE RANJIT SINGH

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



PRESENT:            Mr. J. S. Maanipur, Advocate,
                    for the petitioner.

                    Mr. Harish Rathee, Sr.DAG, Haryana,
                    for the State.

                           ****

RANJIT SINGH, J.

The petitioner, who was earlier working as a driver with

Haryana Roadways, Jhajjar, has filed this petition for fixation of his

pay in the scale meant for drivers, even though he has been adjusted

as a Water Carrier in the pay scale of Rs.2550-50-3200 due to a

disability suffered by him during the course of his employment.

The petitioner was appointed as a driver on 10.12.1993

on contract basis. His service were regularized on 10.12.1994. On

17.11.1999, a bus driven by him met with an accident which led to
C.M. NO.7825 OF 2009 &
CIVIL WRIT PETITION NO.11006 OF 2004 :{ 2 }:

amputation of his left arm. He suffered multiple injuries, but was

fortunate enough to survive. After recovering from injuries, the

petitioner joined his duty. Since the petitioner has suffered this

handicapped, General Manager, Haryana Roadways recommended

case of the petitioner for adjusting him on the post of Clerk, which

has fallen vacant on 30.11.2000 on the retirement of one Jaipal

Singh. This could not be done but the petitioner continued to perform

light duties assigned to him. Petitioner was informed by respondent

No.3 that a post of Water Carrier was available and if he was willing

to join the same, a consent letter be sent. The petitioner gave his

consent and thereafter submitted his joining report on 22.3.2004. He

was accordingly adjusted on the post of Water Carrier which carries

a pay scale of Rs.2500-3200. As a driver, the petitioner was drawing

salary in the pay scale of Rs.4000-6200. His basic salary in the year

2004 was Rs.4700/-. When the petitioner was paid reduced pay

scale after appointment as a Water Carrier, he naturally felt

aggrieved. The petitioner accordingly filed the present writ petition

saying that this order is arbitrary and discriminatory.

The petitioner would plead that he is entitled to the

protection of his pay and the benefit in terms of Section 47 of the

Persons With Disabilities (Equal Opportunity, Protection of Rights

and Full Participation) Act, 1995 (hereinafter referred to as “the Act”).

As per Section 47 of the Act, no establishment shall dispense with or

reduce in rank, an employee who acquires a disability during his

service. It is further provided that if an employee, after acquiring

disability is not suitable for the post he was holding, he could be
C.M. NO.7825 OF 2009 &
CIVIL WRIT PETITION NO.11006 OF 2004 :{ 3 }:

shifted to some other post with the same pay scale and service

benefits. Section 47 further says that if it is not possible to adjust the

employee against any post, he may be kept on a supernumerary post

until a suitable post is available or he attains the age of

superannuation, whichever is earlier.

This writ petition was admitted on July 26, 2004.

Subsequently, written statement was filed on behalf of the

respondents. The respondents have opposed the prayer made by the

petitioner. In the reply it is disclosed that the petitioner was found

unfit for the post of driver once he met with an accident. He was

adjusted on the duty as a Yard Master, but ultimately was retired

from service being medically unfit. Subsequently, the petitioner was

appointed on an alternative job of Water Carrier in terms of

instructions dated 20.8.1992. As per the respondents, the pay of the

petitioner has been rightly fixed in the pay of scale meant for the job

of Water Carrier.

During the pendency of this writ petition, the petitioner

filed a Misc. Application No.1231 of 2008 praying that the writ petition

be disposed of in terms of the decision rendered in Civil Writ Petition

No.14037 of 2005 which would squarely cover the relief claimed by

the petitioner in the present writ petition. Notice of this application

was issued to the State. State Counsel took time to file reply. Though

no reply has been filed, but Mr.Harish Rathee, appearing for the

State, would contend that the case of the petitioner is not covered by

the judgment relied upon by the petitioner, as referred to above.

I have perused the judgment rendered in Civil Writ
C.M. NO.7825 OF 2009 &
CIVIL WRIT PETITION NO.11006 OF 2004 :{ 4 }:

Petition No.14037 of 2005. While deciding this case, Division Bench

of this Court has further relied upon another Division Bench

judgment of this Court in the case of Rupender Singh Vs. State of

Haryana and others, 2006(2) PLR 469. The Court in this case, after

relying on the provisions of Section 47 of the Act, has held that an

employee, who has suffered disability during service, cannot be

deprived the benefit which would otherwise accrued to him. It was

further observed that the prohibition imposed by Section 47 of the Act

against the retirement of an employee, who has acquired disability in

service, was completely ignored by the respondents. It is also

observed that firstly the petitioner could not be retired; secondly

efforts ought to have been made by adjusting him on a post carrying

equal pay scale and thirdly when no post was available then the

petitioner was to be permitted to work on supernumerary post.

Mr.Rathee, who had represented the State in CWP

No.14037 of 2005, like in the present case, had argued that post of

the Driver stood excluded from the purview of the Act through a

notification dated 27.6.2005. This argument raised by the State

counsel was rejected by observing that notification issued in June,

2005 would not apply to cases where orders of compulsory

retirement etc. were passed prior to June 2005 as is the position in

the instant case. The same consideration would equally apply to the

facts of the present case. A notification which is issued in the year

2005 would not govern the case of the petitioner, as he suffered the

disability in the year 1999 and has been offered an alternative

appointment on 16.7.2004. In fact, the retirement of the petitioner
C.M. NO.7825 OF 2009 &
CIVIL WRIT PETITION NO.11006 OF 2004 :{ 5 }:

cannot be held justified as the abovesaid notification was still born,

when the petitioner was retired on account of disability. The

provisions of Section 47 of the Act clearly stood in the way of the

respondents to pass the order of retirement or to justify this action

and stand. The issues involved in the present petition, in my view,

are covered by the decision in Civil Writ Petition No.14037 of 2005

decided on 27.11.2006. Incidentally, Special Leave Petition filed

against this order has been dismissed by the Hon’ble Supreme Court

on 16.2.2009 and, thus, this judgment has acquired finality.

Accordingly, the prayer of the petitioner made in the present petition

deserves to be allowed being covered by the decision rendered in

Civil Writ Petition No.14037 of 2005.

The writ petition is accordingly allowed. Respondents are

directed to fix the pay of the petitioner in the scale of Rs.4000-6200/-

from the date of his appointment to the post of Water Carrier.

July 14, 2009                                  ( RANJIT SINGH )
ramesh                                              JUDGE