High Court Punjab-Haryana High Court

Dr. Ritesh Garg vs State Of Haryana And Another on 26 March, 2009

Punjab-Haryana High Court
Dr. Ritesh Garg vs State Of Haryana And Another on 26 March, 2009
CWP No.4116 of 2009 (O&M)                           -1-

           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH.

                                             CWP No.4116 of 2009 (O&M)
                                             Date of Decision: 26.3.2009

Dr. Ritesh Garg
                                                                 ...Petitioner

                                VERSUS

State of Haryana and another
                                                               ...Respondent

CORAM: HON'BLE MR. JUSTICE AJAY TEWARI

Present:     Mr. R. K. Malik, Sr. Advocate with
             Mr. P. K. Rohilla, Advocate
             for the petitioner.

             Mr. Harish Rathee, Sr. DAG, Haryana.

             Mr. Harkesh Manuja, Advocate


AJAY TEWARI, J.

The petitioner was selected as Medical Officer (HCMS-II) and

was called for counselling for posting by letter dated 23.6.2006 in which it

was mentioned as follows:-

“You are to give the choice of ten

PHCs/CHCs/General Hospitals as per order of preference

out of the list of vacancies attached herewith. In the list

of vacancies so provided the places/vacancies identified

with an asterisk indicates that this place/vacancy is

challenging in nature where one year of experience will

be counted as two years rural experience for while

counting rural experience for applying to PG courses.”

The petitioner opted for a challenging posting.

In the policy regarding Higher Studies for Doctors dated
CWP No.4116 of 2009 (O&M) -2-

12.03.2008, the following stipulation has been made:-

“The basic condition for eligibility is three years

regular service with successful completion of probation

period out of which two years service is essential in rural

areas for both for re-served and open seats in the case of

HCMS doctors. However, the condition of rural service

will not be applicable in the case of a member of the

HMES.”

The petitioner applied for Post Graduation studies with

respondent No.2 – Pt. B. D. Sharma University of Health Sciences, Rohtak

(Haryana) and appeared in the written test held on 01.03.2009 wherein he

secured 5th position. The grouse of the petitioner is that he has not been

issued the NOC and counseling is fixed for 27.3.2009. As per learned

counsel for the petitioner under the letter of appointment extracted above, he

was entitled to count one year of rural service as two years. Thus, since he

two years eight months of actual service, it would be equivalated to one year

eight months plus one year equal to two years, thus making a grand total of

three years eight months. At this stage, it would also be apposite to notice

the terms of the policy which was in force at the time when the petitioner

joined service. At that time, the provision read as follows:-

“Candidates keen to go in for higher studies for

the P.G. Diploma/P.G. Degree Courses against the

reserved seats will be required to apply for a “No

Objection Certificate” to the competent authority before

submitting their applications for admission to the said

course. Only those candidates will be considered for
CWP No.4116 of 2009 (O&M) -3-

NOC under this category who fulfill the following

conditions.

i) He/she must have completed the probation period

successfully and completed 5 years service under

the State Government including the probation

period out of which three years services should

be in rural area/service.”

Thus, at that time, the petitioner was looking at three and a half

years actual service which would be equivalated to five years i.e. two years

plus one and a half year equal to three years.

The question which arises in this writ petition is:-

i) Whether the requirement of putting in three years

regular service is an absolute requirement or whether

it can be deemed to be notional?

In a somewhat similar case bearing CWP No.9946 of 2008

decided on 04.11.2008 titled as Dr. Anoop Goel V. State of Haryana and

others, a Division Bench of this Court held as follows:-

“We have heard learned counsel for the parties.

The petitioner cannot rely upon the stipulation contained

in Annexure P-4 i.e. letter addressed to Dr. Varun Garg.

The concession to Dr. Garg was personal in nature.

There is no policy decision in respect of such benefit.

But even if such benefit is deemed to be available to the

petitioner, it will only mean that one year’s experience in

such PHC will be counted as two years’ Rural

experience. It means that three years’ rural over
CWP No.4116 of 2009 (O&M) -4-

experience required to be eligible for admission would

be satisfied by working for two years in Rural area. It

does not amount to relaxation in respect of 5 years of

service under the State Government. The three years’

rural experience is within 5 years of service under the

State Government. As the petitioner has not completed

five years of service under the State Government,

therefore, the petitioner is not eligible to seek admission

as an in-service candidate.”

Learned counsel for the petitioner has argued that the

observations in that writ petition took colour from the fact that the service of

the petitioner therein did not amount to five years even after giving the

benefit. I see no warrant for this interpretation. The observations of the

Hon’ble Division Bench are not qualified in any manner.

The interpretation given by the Hon’ble Division Bench is

binding on this Court.

Consequently, I hold that the requirement of having three years

regular service is an absolute requirement and thus the petitioner cannot get

the benefit of his rural service in challenging posting in the manner that he

is seeking.

This writ petition is accordingly dismissed with no costs.

Since, the counselling is stated to be fixed for tomorrow, let the

copy of this order be given dasti under the signature of the Court Secretary.




                                                          ( AJAY TEWARI )
March 26, 2009                                                 JUDGE
ashish