High Court Punjab-Haryana High Court

Des Raj And Others vs Financial Commissioner & … on 20 August, 2009

Punjab-Haryana High Court
Des Raj And Others vs Financial Commissioner & … on 20 August, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                            CHANDIGARH.


                                            L.P.A. No.747 of 2009 (O&M)
                                              Date of decision: 20.8.2009

Des Raj and others.
                                                          -----Appellants
                                      Vs.
Financial Commissioner & Principal Secretary to Govt. of
Haryana and others.
                                                        -----Respondents


CORAM:- HON'BLE MR. JUSTICE ADARSH KUMAR GOEL
        HON'BLE MRS. JUSTICE DAYA CHAUDHARY

Present:-    Mr. Jaivir Yadav, Advocate
             for the appellants.
                   -----
ORDER:

1. Delay condoned. Heard on merits.

2. The appellants are aggrieved by judgment of the

learned Single Judge, dismissing their writ petition seeking

direction for permitting them to appear in the departmental

Accountant Examination.

3. The appellants are working as Safai Karamcharis or

Beldars in the office of Municipal Council, Rohtak. Under the

provisions of Haryana Municipal Departmental Accountant

Examination Rules, 1985, a departmental examination is held for

appointment as Accountant. Rule 2 of the said Rules lays down

the eligibility conditions of qualification and experience.
LPA No.747 of 2009 2

Experience required is in dealing with payment of vouchers,

maintenance of cash books, provident fund accounts, budgets

and adjustment etc. in a Government office or in the office of a

local authority. The appellants applied for the said examination,

but they were held not to be eligible. Aggrieved thereby, the writ

petition was filed.

4. Learned Single Judge held that they could not be

treated to have the requisite experience. It was observed:-

“…..Concededly, the petitioners are working as
Beldars and Safai Karamcharis. Their duties and
responsibilities as Beldars and Safai Karamchari have
nothing to do with the payment of vouchers,
maintenance of cash books, provident fund accounts,
budgets and adjustments etc. in the office of local
authority. With the petition, neither any material has
been annexed nor any averment has been made that
on the post of Beldar or Safar Karamchari, the
petitioners are dealing with the payment of vouchers,
maintenance of cash books, provident fund accounts,
budgets and adjustment etc. The petitioners are class
IV employees and they have nothing to do with the
aforesaid duties and they have no experience in
dealing with the payments of vouchers, maintenance
of cash books, provident fund accounts, budgets and
adjustments etc.”

5. We have heard learned counsel for the appellants.

6. Learned counsel for the appellants submitted that on

account of certain contingencies, the appellants gained such
LPA No.747 of 2009 3

experience, even though they were employed as Safai

Karamcharis and Beldars and to that effect, certificates were

issued to them by the Municipal Council, Rohtak, but the

Financial Commissioner and Principal Secretary to the

Government rejected the same by assuming that class IV

employees were not eligible. To support this submission, he

made a reference to letter dated 1.12.2008, Annexure P-4.

Learned counsel for the appellants also submitted that one

person, similarly placed, was considered to be qualified, as per

letter dated 15.9.1992, Annexure P-7.

7. We are unable to accept the submissions. Having

regard to nature of jobs for which the appellants were deputed, it

was not possible to hold that they were handling the work of

accounts and gained the requisite experience. Certificates relied

upon do not indicate that they were required to discharge such

duties in any given situation for required period. As regard

Annexure P-7, we are of the view that merely because some

other person has been allowed to appear, did not confer any right

on the appellants to claim eligibility, in absence of their having the

requisite experience as per rules. No interference was, thus,

called for with the view taken by the Financial Commissioner and

Principal Secretary in the impugned letter dated 27.3.2009,

Annexure P-6.

8. We, thus, do not find any ground to interfere with the

view taken by the learned Single Judge.

LPA No.747 of 2009 4

9. The appeal is dismissed.


                                     (ADARSH KUMAR GOEL)
                                             JUDGE


August 20, 2009                           (           DAYA
CHAUDHARY )
ashwani                                       JUDGE