High Court Punjab-Haryana High Court

Hari Singh (Deceased) Through His … vs Director Of Industries on 24 April, 2009

Punjab-Haryana High Court
Hari Singh (Deceased) Through His … vs Director Of Industries on 24 April, 2009
CWP No.6386 of 1986                              -1-


           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH.

                                    CWP No.6386 of 1986
                                    Date of Decision: 24.04.2009


Hari Singh (deceased) through his LRs
                                                               ...Petitioner


                                  VERSUS


Director of Industries, Haryana
                                                             ...Respondent

CORAM: HON’BLE MR. JUSTICE AJAY TEWARI

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

Mr. Harish Rathee, Sr. DAG, Haryana.

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?

AJAY TEWARI J. (ORAL)

Hari Singh petitioner was a Mechanic in the Industrial

Department controlled by the Director of Industries, Haryana, the

respondent. He was appointed as Motor Mechanic in 1965 and in 1977 he

was confirmed. As per instructions then prevalent, the post of Drilling

Assistant was promotional post to which a Motor Mechanic with two years

experience was eligible. The other source was from Rigman for promotion

to the post of Drilling Assistant with three years experience. On 11.3.1983

Hari Singh, petitioner as well as Janki Dass who was a Rigman, were

promoted as Drilling Assistants. Subsequently, vide order Annexure P-3,

Hari Singh, petitioner was reverted to the post of Mechanic. This order was
CWP No.6386 of 1986 -2-

challenged in this writ petition.

In the written statement filed by the State, it is stated that since

petitioner’s promotion was provisional, he was reverted as per instructions

received from the State Government vide order passed by the Director.

Now it is stated that service rules were enacted in 1998, which were

applicable for promotion to the post of Drilling Assistant and the post of

Motor Mechanic stands abolished.

The question for consideration is whether as per the

Statute/Rules of the Government or the instructions which were prevalent

on the date of promotion i.e. 11.3.1983, the same was in order. In para 5 of

the writ petition, it is specifically stated that as per policy decision, the post

of Drilling Assistant was to be filled up from two sources i.e. Mechanic

with two years experience and Rigman with three years experience were

eligible for promotion on the basis of proposed rules. In the written

statement in respective paras, this stand is admitted. In para 5 of the written

statement, it is specifically stated that as per decision taken, two posts of

Drilling Assistant were to be filled, one by promoting a Rigman and the

other by promoting one Mechanic. The relevant experience required for

promotion is admitted in para 7 of the written statement. Thus, it indicates

that when promotion of the petitioner was made, it was in accordance with

the policy decision of the State Government. Subsequently, if policy

decision was reverted, previous promotions made could not be taken back.

Annexure P-3, the order of reversion, does not indicate any ground for

reverting the petitioner. It is only in the written statement that it was stated

that as per instructions of the State Government, order of reversion was

passed. Assuming such instructions were subsequently issued or that the
CWP No.6386 of 1986 -3-

Rules actually were finalised in 1998, the same would not be applicable

retrospectively on the relevant date of making promotions i.e. 11.3.1983.

The order of reversion in the set of present circumstances amounts to

punishment and cannot be sustained in law.

Coming to the relief to be granted to the petitioner it is directed

that the reversion order Annexure P-3 dated 20.10.1986 is set aside and the

petitioner would be considered to be a Drilling Assistant w.e.f. 11.3.1983.

He will be entitled to all consequential benefits except payment of actual

arrears for the period during which he did not work as Drilling Assistant.

Accordingly, this writ petition is allowed in the above terms.




                                                         ( AJAY TEWARI )
April 24 , 2009                                                JUDGE
ashish