IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 10988 of 1989
Date of Decision: April 23, 2009
Gurcharan Dass
...Petitioner
Versus
State of Punjab and others
...Respondents
CORAM: HON'BLE MR. JUSTICE M.M. KUMAR
Present: None for the petitioner.
Ms. Sudeepti Sharma, DAG, Punjab,
for the respondents.
1. Whether Reporters of local papers may be
allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in
the Digest?
M.M. KUMAR, J.
The petitioner has claimed in this petition filed under
Article 226 of the Constitution that the benefit of service rendered by
him as Junior Engineer in the Punjab Housing Development Board,
Chandigarh-respondent No. 3 (for brevity, ‘PHDB’) be granted to him
from 7.10.1981 to 26.6.1986. In support of his claim, a certificate of
experience issued by the PHDB has been attached.
It is undisputed that in pursuance to an advertisement,
the petitioner was selected and appointed as Junior Engineer (Civil)
with the P.W.D. (Public Health Branch) Punjab. An appointment
C.W.P. No. 10988 of 1989 2
letter dated 8.4.1986 (P-4) was issued to him. It has come on record
that the petitioner rendered the service to the PHDB from 7.10.1981
to 26.6.1986 and then tendered his resignation with effect from
26.6.1986, as is evident from order dated 4.7.1986 (R-I). Thereafter
he joined as Junior Engineer with the PWD (Public Health Branch)
Punjab-respondent No. 1.
In order to succeed in his claim for counting of his past
service from 7.10.1981 to 26.6.1986, the petitioner is required to
satisfy the requirement of Rule 7.5 of the Punjab Civil Services
Rules, Volume-I, Part-I (for brevity, ‘the Rules’), which deals with
forfeiture of service on resignation. The relevant provision of the rule
is extracted hereunder, which reads thus:-
“7.5 (1) Resignation from a service or a post, unless it
is allowed to be withdrawn in public interest by the
appointing authority, entails forfeiture of past service.
(2) A resignation shall not entail forfeiture of
past service if it has been submitted to take up, with
proper permission, another appointment, whether
temporary or permanent, under the Government where
service qualifies for pension.
(3) Interruption in service in a case falling under
sub-rule (2), due to the two appointments being at
different stations, not exceeding the joining time
permissible under the rules of transfer, shall be covered
by grant of leave of any kind due to the Government
employee on the date of relief or by formal condonation
C.W.P. No. 10988 of 1989 3to the extent to which the period is not covered by leave
due to him.
(4) to (6) xxx xxx xxx”
According to sub-rule (1) of Rule 7.5 of the Rules if a
civil servant tendered resignation from a service or a post it entail
forfeiture of past service unless of course it is permitted to be
withdrawn in public interest by the appointing authority. However,
sub-rule (2) of Rule 7.5 carved out an exception that if resignation is
tendered to take up, with proper permission, another appointment
under the Government where service qualifies for pension then it is
not to entail forfeiture of past service. Therefore, the cardinal
element to avoid forfeiture of service is that proper permission to take
up another appointment is required to be obtained.
In the present case, the written statement reveals that the
petitioner never applied through proper channel. In para 3 of the
written statement it has been categorically averred that the PHDB has
confirmed vide its letter dated 11.12.1989 (R-II) that the application
was not forwarded by the office of the PHDB. A perusal of the letter
dated 11.12.1989 (R-II) shows that the application of the petitioner
was never forwarded by the PHDB to the Secretary, Staff Selection
Committee, PWD (Public Health Branch) Punjab, Patiala. A perusal
of clause 16 of the appointment letter dated 8.4.1986 (R-III) shows
that if the petitioner had served in any Board or Corporation, no
benefit with regard to seniority, pay or service was to be given to him
and his pay would be Rs. 700-1200 as basic pay. Moreover, no
C.W.P. No. 10988 of 1989 4
replication to the written statement controverting the stand taken by
the respondents has been filed. In the absence of fulfillment of the
aforesaid requirement of Rule 7.5(2) of the Rules, the claim of the
petitioner cannot be accepted.
As a sequel to the above discussion, this petition fails
and the same is dismissed.
(M.M. KUMAR)
April 23, 2009 JUDGE
Pkapoor