High Court Punjab-Haryana High Court

Dr. Narinder Kumar vs The State Of Haryana on 29 October, 2009

Punjab-Haryana High Court
Dr. Narinder Kumar vs The State Of Haryana on 29 October, 2009
Civil Writ Petition No. 5960 of 1989                               1

          IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH

                                   Civil Writ Petition No. 5960 of 1989
                                   Date of decision: 29.10.2009

Dr. Narinder Kumar                                 ...petitioner
                             Versus

The State of Haryana                               ...respondent.

CORAM: HON'BLE MR. JUSTICE RANJIT SINGH

Present:      None for the petitioner.

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

                     *****

RANJIT SINGH J.

The petitioner, who is MBBS had joined Haryana Civil

Medical Service Class II on adhoc basis w.e.f. 15.6.1984. The

services of the petitioner were regularised w.e.f. 31.10.1984.

Having done his MBBS in the 1980 from the Medical

College, Rohtak, the petitioner had completed one year house job at

the same college w.e.f. 1.1.1981 to 31.12.1981. Thereafter, he had

joined Master of Surgery in Opthamology, which is a Post Graduate

degree course in the Medical College, Rohtak on 24.3.1982. He

completed two years training on 23.3.1984. He appeared in the M.S.

examination held in April, 1984 but could not clear the same. In the

meantime, he joined the Haryana Civil Medical Services on

15.6.1984. The petitioner again appeared in the M.S. examination

held in December, 1984 and was declared successful.

In this background, the petitioner is relied upon

instructions issued on 20.5.1982, which provides that the doctors,
Civil Writ Petition No. 5960 of 1989 2

who had joined the services and have done Post Graduation and not

less than two years duration may be given two advance increments

at the time of their initial appointment. This benefit is to be given to

the doctors in view of Rule 4.10 of CSR Vol. I, Part I by the

appointing authority. On this basis, the petitioner in this regard

entered into correspondence with the Director Health Services.

Another letter was issued by the respondents on 9.2.1989 providing

that the doctors, who had joined service after 20.12.1989 and are

possessing higher qualification of Post Graduate degree of duration

of two years at the time of entry into HCMS Class II may be granted

two increments. Pleading that the petitioner had completed 2 years

training and had appeared in the examination but was not declared

successful and he was not treated as Post Graduate, the petitioner

represented for grant of advance increments. The case of the

petitioner for grant of advance increments was referred to the State

Government for decision. When no reply was received, the petitioner

filed a representation on 26.4.1988 in this regard. During this time,

another instructions were issued on 3.3.1988 stating that two

advance increments were granted to those doctors, who had passed

Post Graduate degree at the time of entry into HCMS Class II. In this

background, the petitioner prayed for grant of two advance

increments, which were being denied to him on the ground that he

did possess Post Graduate Degree at the time of entry into service.

Claiming that when the petitioner joined the service, he was entitled

to those advance increments and the denial being illegal, he filed this

writ petition.

Respondents of course would deny this and would rely on
Civil Writ Petition No. 5960 of 1989 3

the instructions to say that the benefit of two advance increments is

given to those doctors, who were possessing higher qualification at

the time of entry into HCMS Class II service. Since the petitioner has

passed the Post Graduate degree after having joined the service, he

cannot be said to be possessing higher qualification when he joined

the service on 31.10.1984. Hence, the benefit of these two advance

increments is denied to the petitioner.

There is not much dispute that the benefit of two advance

increments is to be given to those doctors, who are possessing Post

Graduate Degree at the time of their entry into service. Merely that

some instructions were operating when the petitioner entered into

service would not entitle the petitioner to claim this benefit. There is

no justification for giving two advance increments to those who are

not Post Graduate at the time of joining the service. The instructions

issued are not under challenge. There is a rationale behind issuing

such instructions. No one has otherwise appeared to argue the writ

petition, still I have considered the claim of the petitioner on merit and

find that the same is not made out. There is no merit in the writ

petition. The same is accordingly dismissed.

October 29, 2009                                ( RANJIT SINGH )
rts                                                  JUDGE