High Court Punjab-Haryana High Court

Gurcharan Singh vs The State Of Punjab And Others on 23 October, 2008

Punjab-Haryana High Court
Gurcharan Singh vs The State Of Punjab And Others on 23 October, 2008
CWP No.8452 of 1987                         :1:


      In the High Court of Punjab and Haryana at Chandigarh.


                                      Date of decision:23.10.2008.



Gurcharan Singh                                    .. Petitioner
Versus
The State of Punjab and others                     .. Respondents.

CORAM
HON’BLE MR. JUSTICE PERMOD KOHLI

Present: Mr. RK Sharma, Advocate, for the petitioner.

Mr.S.S.Sahu, A.A.G., Punjab, for the respondents.

PERMOD KOHLI, J. (Oral):

I have heard the learned counsel for the parties at length.

The petitioner is aggrieved of the orders dated 28.10.1987 and

11.09.1987, Annexures P-13 and P-14, respectively, whereby the

respondents have changed the effective date of regularisation of the services

of the petitioner. It is not in dispute that the petitioner’s services were

regularised with effect from 01.04.1977 vide office order dated 21.04.1979.

He continued to serve as Steno-typist. It was vide order dated 28.10.1987

that the date of regularisation of the petitioner was altered and he was

ordered to be regularised with effect from 1.10.1980, and one Kulbir

Singh, Steno-typist was made senior to him. Earlier vide order dated

11.09.1987, the representation of Kulbir Singh was considered and it was

observed that Kulbir Singh, Steno-typist, was appointed on 01.11.1976 and

his services were regularised with effect from 01.10.1980. In this way, he

was made senior to the petitioner for the simple reason that the petitioner
CWP No.8452 of 1987 :2:

was not having one year service as on 01.04.1977 which was the necessary

criteria of regularisation of an ad hoc government servant in terms of the

government instructions dated 03.05.1977.

The respondents have reiterated the stand as taken in the

aforesaid impugned orders. However, it is not in dispute that before

passing of the impugned orders, no Show Cause Notice was ever issued or

served to the petitioner. He was not afforded any opportunity of hearing.

The impugned orders have the effect of civil consequences. The action of

the respondents is, thus, unsustainable in law.

Learned counsel for the petitioner has informed this Court that

during the pendency of this writ petition, the petitioner was granted senior

scale and retired from service on 30.06.2008. In view of the retirement of

the petitioner, the seniority of Kulbir Singh will not be affected at all.

In view of the above, the present writ petition is allowed.

Impugned orders dated 28.10.1987 and 11.09.1987, Annexures P-13 and P-

14, respectively, are hereby quashed. It is declared that the petitioner shall

be deemed to be regularised with effect from 01.04.1977, the date of his

original regularisation. He is also held entitled to all consequential benefits.

No costs.




24.10.2008.                                          (PERMOD KOHLI)
BLS                                                      JUDGE


              Note: Whether to be referred to the Reporter? NO