High Court Punjab-Haryana High Court

Kirandeep Dhir vs Financial Commissioner on 16 December, 2008

Punjab-Haryana High Court
Kirandeep Dhir vs Financial Commissioner on 16 December, 2008
             C.W.P No.21069 of 2008                      1


             In the High Court of Punjab and Haryana, Chandigarh.


                                           C.W.P No.21069 of 2008


                                            Date of Decision: 16.12.2008


Kirandeep Dhir
                                                  ....Petitioner.

               Versus

Financial Commissioner, Animal Husbandry, Pb. and others.

                                                  ....Respondents.


Coram:- Hon'ble Mr.Justice J.S. Khehar
        Hon'ble Ms. Justice Nirmaljit Kaur


Present: Mr. G.S. Nagra, Advocate
         for the petitioner.
                  ...

J.S. Khehar, J. (Oral).

The grievance of the petitioner in the instant writ petition is,

that by the impugned order dated 17.9.2008 (Annexure P-7), the Financial

Commissioner, Animal Husbandry, Punjab, has set aside a fully legitimate

and well reasoned order passed by the Commissioner, Jalandhar, appointing

the petitioner as Lamberdar.

It is not a matter of dispute, that the authority to appoint a

Lamberdar is vested with the Collector. In the present case, the aforesaid

authority should have been exercised by the Collector, Jalandhar. Be that

as it may, the appointment of the petitioner, in the first instance, was made

by the Commissioner, Jalandhar. This order of appointment of the

petitioner as Lamberdar at the hands of the Commissioner, Jalandhar, has
C.W.P No.21069 of 2008 2

been set aside by the Financial Commissioner, Animal Husbandry, Punjab,

through the impugned order dated 17.9.2008 (Annexure P-7).

We are satisfied that the aforestated impugned order dated

17.9.2008 was wholly legitimate. Since the authority to appoint a

Lamberdar is vested woth the Collector, an appointment made at the hands

of the Commissioner would deprive the other candidates of their appellate

remedy, in as much as, the order passed by a Collector appointing a

Lamberdar is assailable by way of an appeal, which is preferable before a

Commissioner. Since the order passed by the Commissioner, Jalandhar,

deprives the other candidates of their remedy of appeal, we are satisfied that

the Financial Commissioner, Animal Husbandry, Punjab, was fully justified

in setting aside the order passed by the Commissioner, Jalandhar, and

remanding the matter to the Collector, Jalandhar, for passing appropriate

orders.

Dismissed.

( J.S. Khehar )
Judge

( Nirmaljit Kaur )
Judge.

16.12.2008
sk.