IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
Regular Second Appeal No. 320 of 2008
Date of Order: 22.10.2008
Budh Ram ...Appellant
Versus
Inspector General of Police, Haryana and others. ..Respondents
CORAM: HON’BLE MR. JUSTICE RAJIVE BHALLA
Present: Mr. Vimal Kumar Gupta, Advocate
for the appellant.
Mr. Ajay Chaudhary, D.A.G.,Haryana.
for the respondents.
RAJIVE BHALLA, J (Oral).
The appellant, challenges the judgments and decrees, passed by
the Civil Judge (Senior Division), Jagadhri, dated 18.08.2005 and the
District Judge, Yamunagar, dated 26.07.2007, dismissing the suit and the
appeal, filed by the appellant.
While working as a police constable with the Haryana Police, the
appellant was served with a show cause notice. An enquiry ensued and the
enquiry officer submitted his report indicting the appellant. The
Superintendent of Police imposed a punishment of stoppage of two
increments with cumulative effect vide order dated 18.01.1996. The
revision filed by the appellant before the revisional authority was dismissed
on 25.06.1996. The appellant filed a suit on 21.12.2000 challenging the
order of punishment. Both the trial Court as also the first appellate Court
held that the suit was barred by time.
Counsel for the appellant submits that in the case of constable
Tarsem Lal, who was accused of the same misconduct and was awarded
the same punishment, the Financial Commissioner vide order dated
29.05.2000 has reduced the punishment to one of censure. The appellant
filed the suit after the Financial Commissioner reduced Tarsem
Lal’s punishment, as a fresh cause of action accrued to challenge the
Regular Second Appeal No. 320 of 2008 -2-
order of punishment. It is, therefore, submitted that the suit could not be
dismissed as barred by time.
Counsel for the respondents, however submits that limitation for
filing of the suit commenced on 18.01.1996 or on 25.06.1996. The suit
was filed on 21.12.2000 and was clearly barred by time. It is submitted that
the reduction of punishment to Tarsem Lal would not give rise to a fresh
cause of action to the appellant to challenge the order of punishment
imposed on him.
I have heard counsel for the parties and perused the impugned
judgments.
Admittedly, the order of punishment is dated 18.01.1996. The
appellant’s revision was dismissed on 25.06.1996. The suit filed on
20.12.2000 was, therefore, clearly barred by time. The contention that as
punishment of his co-accused, Tarsem Lal, was reduced to one of
censure, it would give rise to a fresh cause of action and, therefore,
extend the period of limitation cannot be accepted as the punishment was
reduced after the expiry of the period of limitation and, therefore, would
not extend the period of limitation in the appellant’s case.
As a result, the findings of fact recorded by the courts below that
the suit is barred by time does not call for interference. As no question of
law muchless a substantial question of law arises for consideration, the
appeal is dismissed with no order as to costs.
Liberty is however, granted to the appellant to file a mercy
petition before the Financial Commissioner, in accordance with the rules.
October 22, 2008 (RAJIVE BHALLA) nt JUDGE