High Court Punjab-Haryana High Court

Bhim Singh vs Haryana State And Others on 5 August, 2009

Punjab-Haryana High Court
Bhim Singh vs Haryana State And Others on 5 August, 2009
R.S.A.No. 3086 of 2007                             {1}


In the High Court of Punjab and Haryana at Chandigarh


                                R.S.A.No. 3086 of 2007
                                Date of Decision:August 05 , 2009


Bhim Singh


                                            ---Appellant


                   versus



Haryana State and others


                                            ---Respondents

Coram:       HON'BLE MRS. JUSTICE SABINA

                 ***
Present:     Mr. S.K.Yadav,Advocate,
             for the appellant

                   ***

SABINA J.

Plaintiff – Bhim Singh had filed a suit for declaration. Civil

Judge (Junior Division), Gurgaon, vide judgment and decree dated

5.5.2007 dismissed the suit of the plaintiff being time barred. Aggrieved by

the same, plaintiff preferred an appeal and the same was dismissed by

Additional District Judge, Gurgaon vide judgment and decree dated

27.8.2007. Hence, the present appeal.

The facts of the case as noticed by the learned Additional

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

“Brief facts of the present case are that the plaintiff/appellant
R.S.A.No. 3086 of 2007 {2}

filed a suit for declaration to the effect that the adverse remarks

communicated to the plaintiff by the defendant No. 2 vide letter

dated 7.8.1996 for the year 1995-96 are quite illegal, unlawful,

ultra vires, arbitrary and against the principle of natural justice,

equity and good conscience and are not binding on the plaintiff

on the grounds mentioned in the plaint and are liable to be

expunged and if during the pendency of the suit, the defendant

No. 3 chances to reject the representation, the same may kindly

be declared as illegal.

It is inter alia alleged that the defendant No. 2 vide

letter dated 7.8.1996 had communicated the following illegal

and unlawful adverse remarks to the plaintiff for the year 1995-

96:-

           (i)Over all assessment             :      Average

           (ii)Integrity                      :      Doubtful

           (iii)Adverse remarks               :      Does not take interest in

             on the record                           his work.

and the above mentioned adverse remarks were quite hollow

being based on surmises and conjectures and there was no

reason and material in possession of the recording authority to

record such like adverse remarks and the adverse remarks were

against the well settled law of Hon’ble Punjab and Haryana

High court as laid down in RSJ 2002 Vol.II, pages 109 and 115

and Hon’ble Supreme Court of India as laid down in SLR 1997

Vol.II, page 311 in which it has been mentioned that the

recording authority must be fair and honest in the assessment of
R.S.A.No. 3086 of 2007 {3}

work and conduct of its employees and the remarks should be

recorded in a constructive manner and it was submitted that no

complaint was ever inquired into by the recording authority, no

explanation of the plaintiff was ever called for and the perusal

of the adverse remarks revealed beyond any shadow of doubt

that the recording authority has not given the passing reference

of the material on the basis of which such adverse remarks have

been recorded and in the absence of the same, the plaintiff was

deprived of to make any effective representation against these

remarks and the plaintiff being aggrieved of the adverse

remarks had made representation to defendant No. 3 within the

time in the year 1997 and the same had not been disposed of by

the defendant No. 3 and the delay in disposal of the same

under the well settled law makes the adverse remarks as nonest

and vitiated in the eyes of law and plaintiff requested the

defendants several time orally but the defendants did not pay

nay heed to his request. Hence, the present suit.

On notice, the defendants put in appearance and

filed their written statement and tool some preliminary

objections that the plaintiff has not locus standi and cause of

action to file the suit and the plaintiff has concealed the real

facts and has not come to the court with clean hands and the

suit is not maintainable in the present form and the plaintiff has

not availed the alternate remedy of appeal before the competent

appellate authority so the suit is liable to be dismissed and the

suit is hopelessly time barred. In reply on merits, the
R.S.A.No. 3086 of 2007 {4}

allegations were again controverted while submitting that the

adverse remarks were recorded on the basis of his work and

conduct during the period under report and since the work,

conduct and performance of the plaintiff was not found

satisfactory and up to the required norms and standard and the

plaintiff had committed many irregularities and mis-

appropriation during the year and so, the competent authority

had rightly recorded adverse remarks against the plaintiff and

the adverse remarks were conveyed to the plaintiff vide memo

No. 14704 dated 7.8.1996 under proper receipt and it was

denied that the adverse remarks were based on surmises and

conjectures and there was sufficient material against the

plaintiff and it was further submitted that the plaintiff

committed fraud, amounting to Rs. 128/- on 13.5.1995 which

was also recorded in his annual confidential report for the year

1995-96 and the case of fraud was proper and fair enquiry was

conducted by the competent authority and the plaintiff was

found guilty of the charges levelled against him and the

competent authority imposed the punishment of stoppage of

two increments without cumulative effect and suspension

period was restricted for the period 17.5.1995 to 21.8.1995 to

the emoluments already drawn by him vide memo No. 17110

dated 18.9.1997 and the plaintiff remained willful absent on

21.12.1995 and thus, 200 Kms were missed and thus, he has

caused loss to Government and in this case also fair and proper

enquiry was conducted and charges levelled against him were
R.S.A.No. 3086 of 2007 {5}

fully established by the Enquiry Officer and the competent

authority passed the order of censure of his services and

suspension period was also restricted to the subsistence

allowance vide memo No. 10862/ECC dated 29.6.1998 and the

aforesaid cases were noted specifically in the ACR which was

recorded as doubtful in view of the rules and instructions

applicable upon the plaintiff as per the settled law and it was

further submitted that the annual confidential report was rightly

recorded by the competent authority. While denying other

allegations, the dismissal of the suit was prayed for.”

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

issues:-

“(1)Whether the adverse remarks communicated to the plaintiff

by defendant No. 2 vide his letter No. 14707 dated 7.8.1996 for

the year 1995-96 are quite illegal, unlawful, ultra vires ,

arbitrary, against the principle of natural justice, equity and

good conscience and not binding on the plaintiff on the grounds

mentioned in the plaint?OPP

(2)Whether plaintiff has no locus standi and cause of action to

file the present suit?OPD

(3)Whether the plaintiff has concealed the true and material

facts from the court? OPD

(4)Whether the suit is not6 maintainable? OPD

(5)Whether the suit is time barred?OPD

(6)Whether the plaintiff has not availed the alternate remedy

of Appeal before the competent appellate authority so the
R.S.A.No. 3086 of 2007 {6}

suit is liable to be dismissed? OPD

(7)Relief.

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

opinion that no ground for interference by this Court is made out.

Plaintiff had filed a suit challenging the adverse remarks

communicated to him vide letter dated 7.8.1996 for the year 1995-96.

Plaintiff instituted the suit on 7.11.2005. Plaintiff could challenge the

adverse remarks communicated to him within a period of three years.

However, the suit was filed by the plaintiff after a long delay.

Hon’ble the Apex Court in the case of The State of Punjab

and others v. Gurdev Singh Ashok Kumar 1991(5) SLR 1 has held as

under:-

” 4. First of all, to say that the suit is not governed by the law

of Limitation runs afoul of our Limitation Act. The statute of

limitation was intended to provide a time limit for all suits

conceivable. Section 3 of the Limitation Act provides that a

suit, appeal or application instituted after the prescribed

“period of Limitation” must subject to the provisions of

Sections 4 to 24 be dismissed although limitation has not been

set up as a defence. Section 2 (J) defines the expression

“period of limitation” to mean the period of limitation

prescribed in the Schedule for suit, appeal of application.

Section 2 (J) also defines “prescribed period” to mean the

period of limitation computed in accordance with the

provisions of the Act. The Court’s function on the presentation

of plaint is simply to examine whether, on the assumed facts,
R.S.A.No. 3086 of 2007 {7}

the plaintiff is within time. The court has to find out “when the

right to sue” accrued to the plaintiff. If a suit is not covered

by any of the specific articles prescribing a period of limitation,

it must fall within the residuary article. The purpose of the

residuary article is to provide for cases which could not be

covered by any other provision in the Limitation Act. The

residuary article is applicable to every variety of suits not

otherwise provided for. Article 113 (corresponding to Article

120 of the Act 1908) is a residuary Article for cases not

covered by any other provisions in the Act. It prescribes a

period of three years when the right to sue accrues. Under

Article 120 it was six years which has been reduced to three

years under Article 113. According to the third column in

Article 113, time commences to run when the right to sue

accrues. The words ” right to sue” ordinarily mean the right to

seek relief by means of legal proceedings. Generally, the right

to sue accrues only when the cause of action arises, that is, the

right to prosecute to obtain relief by legal means. The suit

must be instituted when the right asserted in the suit is

infringed or when there is a clear and unequivocal threat to

infringe that right by the defendant against whom the suit is

instituted (see : (i) Mt. Bole v. Mt.Koklam and others(AIR

1930 P.C. 270) and (ii) Gannon Dunkerley and Co. v. The

Union of India (AIR 1970 S.C. 1433).

11. The Allahabad High Court in Jagdish

Prasad Mathur and ors. vs. United Provinces Government (AIR
R.S.A.No.
3086 of 2007 {8}

1956 All 114) has taken the view that a suit for declaration by a

dismissed employee on the ground that his dismissal is void, is

governed by Article 120 of the Limitation Act. A similar view

has been taken by Oudh Chief Court in Abdul Vakil vs.

Secretary of State and anr. (AIR 1943 Oudh 368). That in our

opinion is the correct view to be taken. A suit for declaration

that an order of dismissal or termination from service passed

against the plaintiff is wrongful, illegal or ultra vires is

governed by Article 113 of the Limitation Act. The decision to

the contrary taken by the Punjab & Haryana High Court in

these and other cases (State of Punjab v. Ajit Singh (1988(1)

SLR 96) and (ii) State of Punjab v. Ram Singh (1986(3) SLR

379) is not correct and stands overruled.”

Courts below had rightly held that the suit of the plaintiff was

time barred.

No substantial question of law arises in this appeal for

consideration. Accordingly, the appeal is dismissed.

(SABINA)
JUDGE
AUGUST 05, 2009
paramjit
R.S.A.No. 3086 of 2007 {9}