High Court Punjab-Haryana High Court

Babu Lal vs Government Of Haryana And Others on 21 July, 2009

Punjab-Haryana High Court
Babu Lal vs Government Of Haryana And Others on 21 July, 2009
R.S.A.No. 1040 of 2007                                        {1}



In the High Court of Punjab and Haryana at Chandigarh


                               R.S.A.No. 1040 of 2007
                               Date of Decision:July 21, 2009



Babu Lal

                                           ---Appellant


                      versus



Government of Haryana and others


                                           ---Respondents

Coram:       HON'BLE MRS. JUSTICE SABINA

                 ***

Present:     Mr.J.P.Sharma,Advocate,
             for the appellant

             Mr. Sukant Gupta, Addl. A.G., Haryana

                      ***

SABINA, J.

Plaintiff – Babu Lal had filed a suit for declaration challenging

orders dated 19.5.1983, 26.7.1983, 14.12.1983 and 17.9.2001. Suit of the

plaintiff was dismissed by Additional Civil Judge ( Junior Division),

Narnaul vide judgment and decree dated 31.5.2005 on the ground that the

suit was time barred. In appeal, the judgment and decree were upheld by

District Judge, Narnaul vide judgment and decree dated 9.6.2006. Hence,

the present appeal.

The facts of the case as noticed by the learned District Judge,
R.S.A.No. 1040 of 2007 {2}

in paras 2 and 3 of its judgment read as under:-

“Plaintiff was working as Patwari with the defendants. He was

charge sheeted and consequently, was removed from service

vide order dated 14.9.1981. He had filed an appeal. The

appeal was accepted. Penalty of stoppage of three increments

with cumulative effect was imposed ordering that the entire

period of the plaintiff when he was out of service was to be

treated as leave of the kind due. Plaintiff was taken back in

service vide order dated 26.7.1983 of the Collector, Narnaul.

Vide order dated 14.12.1983, the S.D.O.(Civil), Mahendergarh

had regularized the period w.e.f. 17.1.1981 to 26.7.1983 by

granting earned leave with full pay for 96 days and leave

without pay for 462 days.

It is claimed by the plaintiff that period of

pendency of the appeal should have been considered as the one,

spent on duty. In short, the plaintiff claimed pay and

allowances for the period when the appeal remained pending.

The plaintiff had made a representation to the Commissioner,

Gurgaon Division Gurgaon which was returned that the same

was to be filed before Commissioner, Hissar Division. Order

dated 10.9.1994 was made. Consequently, the plaintiff had

submitted his representation to the Commissioner, Hissar

Division, Hissar but the same was again returned with the

remarks that the Commissioner Gurgaon Division had the

jurisdiction. Consequently, the plaintiff had submitted the

representation to the Commissioner, Gurgaon Division. Vide
R.S.A.No. 1040 of 2007 {3}

order dated 8.11.1995 Commissioner Gurgaon had referred the

matter to the Financial Commissioner (Revenue Department),

Government of Haryana. The plaintiff submitted reminders

dated 21.7.2001 and 2.8.2004. He was informed on 17.8.2004

that his appeal had been rejected. Against the said order of the

Commissioner, the plaintiff had filed an appeal before the

Financial Commissioner (Revenue Department), Haryana. The

appeal was dismissed on 16.11.2005.

In the written statement, the defendants asserting

the validity and legality of the impugned orders, had sought

dismissal of the suit alleging that it was barred by limitation.”

On the pleadings of the parties, trial court framed the following

issues:-

“(1)Whether the impugned orders dated 19.5.1983, 26.7.1983,

14.12.1983 and 17.9.2001 are illegal, null and void and liable

to be set aside as alleged? OPP

(2)Whether the plaintiff is entitled to the all consequential

benefits and arrears of pay which remain pending i.e.

17.9.1981 to 26.7.1983 with interest @ 18% per annum as

alleged? OPP

(3)Whether the suit is barred by time ? OPD

(4)Relief.

After hearing learned counsel for the appellant, I am of the

opinion that the present appeal is devoid of any merit.

Learned counsel for the appellant has submitted that issue No.

3, whether the suit is barred by time, was treated as preliminary issue.

R.S.A.No. 1040 of 2007 {4}

However, no opportunity was granted to the plaintiff to lead any evidence

in this regard.

There is no dispute with regard to the proposition of law that

question of limitation is a mixed question of law and facts. However, in the

present case, facts are not disputed. Admittedly, plaintiff was removed

from service vide order dated 14.9.1981. In departmental appeal,

punishment of stoppage of three increments with cumulative effect was

imposed and the plaintiff was ordered to be reinstated in service. The said

order was passed on 26.7.1983. Period of absence from 17.1.1981 to

26.7.1983 was regularized by granting earned leave to the plaintiff. Against

the order dated 26.7.1983, plaintiff filed a representation in the year 1994.

In these circumstances, the courts below have rightly held that the suit of

the plaintiff was time barred as he had failed to challenge order dated

19.5.1983 whereby his services were terminated and order dated 26.7.1983

passed in appeal within the prescribed period of limitation.

No substantial question of law arises in this appeal.
Accordingly, this appeal is dismissed.

(SABINA)
JUDGE

July 21, 2009
PARAMJIT