High Court Punjab-Haryana High Court

Kuldip Singh vs J.P.Sharma on 15 September, 2009

Punjab-Haryana High Court
Kuldip Singh vs J.P.Sharma on 15 September, 2009
C.O.C.P.No.40 of 2009                                                    1

    IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                HARYANA AT CHANDIGARH.


                                C.O.C.P.No.40 of 2009
                                Date of Decision:-September 15,2009


Kuldip Singh                                             ...Petitioner

                                     Versus

J.P.Sharma, Zonal Manager                                ...Respondent

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR GARG

Present: Mr.J.S.Wasu, Advocate for the petitioner.

Mr.Rajesh Garg, Advocate for the respondent.

Rakesh Kumar Garg, J. (Oral):

As per the averments made in this petition, the petitioner

filed Civil Writ Petition No.11865 of 2006 for the issuance of a writ of

mandamus directing the respondents to consider his name for the

post of Assistant Manager (Depot) with effect from 14.12.2001 and if

he is found fit then to promote him to the post of Assistant Manager

(Depot) with effect from 14.12.2001 with all consequential benefits.

The aforesaid claim of the petitioner was contested by the

respondents by filing written statement stating therein that promotion

of the petitioner was withheld on account of disciplinary proceedings

against the petitioner which were pending. The writ petition was

disposed of in the following terms vide judgment dated 10.1.2008:-

“Learned counsel for the petitioner states that the

case of the petitioner is covered by the ratio of law

laid down in Madan Lal Saini Vs. State of Haryana,

1999 (7) SLR 707. This statement of learned counsel
C.O.C.P.No.40 of 2009 2

for the petitioner is not rebutted by learned counsel for

the respondents but learned counsel for the

respondents has added that the case of the promotion

of the petitioner will be subject to the decision of any

other inquiry, if so pending against him as on

14.12.2001.

The petition is disposed of in terms of Madan Lal

Saini’s case (supra) and in terms of this order.”

The operative part of Madan Lal’s case (supra) reads

as follows:-

“For the foregoing reasons, we allow this writ petition

and direct the respondents to consider the case of

the petitioner for promotion to the higher rank(s) from

the date his juniors were promoted taking into

consideration his suitability based on record which

can legally be taken note of including punishment(s)

that have been awarded as per law. These directions

be carried out within a period of three months.”

It is the further case of the petitioner that the respondents

failed to comply with the aforesaid judgment of this Court and thus,

they are guilty of committing contempt of this Court.

In response to the aforesaid petition, the respondents

filed reply by way of affidavit of J.P.Sharma, Zonal Manager (North)

re-designated as Director, Food Corporation of India, Zonal Office

(North) Sector 24, Noida, wherein it was submitted that there was no

dispute with the legal preposition in Madan Lal’s case (supra).

However, number of cases were pending against the petitioner and
C.O.C.P.No.40 of 2009 3

punishment had already been imposed, therefore, the petitioner was

not entitled to be promoted in view of number of penalties already

imposed upon him and also in view of pendency of the vigilance

cases. The case of the petitioner was put to the Zonal Office which

conveyed its decision to the Regional Office on 1.4.2008 vide

Annexure R/1 and the Regional Office informed its decision to the

District Office on 13.5.2008 vide Annexure R/2 and the legal notice of

the petitioner was duly replied by counsel for the Corporation vide

Annexure R/3 besides the petitioner was also conveyed through

registered post and thus a speaking order was passed explaining the

reasons why he was not found eligible for promotion as on

14.12.2001 and the aforesaid decision of the respondents was in

absolute conformity with the order passed by the Hon’ble Division

Bench of this Court on 10.1.2008.

Learned counsel for the petitioner has vehemently argued

that in view of the pleadings of the respondents in the writ Court, the

promotion of the petitioner was withheld only on account of pendency

of disciplinary proceedings with regard to vigilance case No.2510 in

which the petitioner stood exonerated and, therefore, it cannot be

stated now that there were some other inquiries/proceedings were

pending against the petitioner on 14.12.2001 and on that account the

petitioner was not eligible for promotion. According to the learned

counsel for the petitioner, there was no detail of any other vigilance

case which was allegedly pending on 14.12.2001 which could effect

his promotion to the next higher rank and the reasons given by the

respondents vide Annexures R1 to R3 ignoring the petitioner from

promotion are of no consequence whatsoever and are not sufficient
C.O.C.P.No.40 of 2009 4

to nullify the order dated 10.1.2008 passed by this Court in CWP

No.11865 of 2006 and thus, the respondents are liable to be

punished under the Contempt of Courts Act, 1971.

On the other hand, learned counsel for the respondent

has stated that the reply filed by the respondents in the writ petition

did not confine to the withholding of the promotion of the petitioner

only on account of pendency of vigilance case No.2510 as number of

cases were pending against the petitioner or punishment had been

imposed upon him and it was categorically held by the Hon’ble

Division Bench of this Court that “the case of the promotion of the

petitioner will be subject to the decision of any other inquiry, if so

pending against him as on 14.12.2001. Learned counsel for the

respondent has also referred to the averments made in affidavit

dated 11.8.2009 filed by Mohinder Singh, Assistant General Manager

(Admn.) Food Corporation of India, Punjab Region, Sector 31,

Chandigarh wherein it has been stated that a total number of 105

disciplinary cases were initiated against the petitioner including those

which stand decided or pending and the present controversy is

confined only to promotion claimed by the petitioner to the post of

Assistant Manager, which as per him, was due on 14.12.2001.

Counsel for the respondent has further pointed out that for the

purpose of his promotion at the relevant time, the vigilance cases

given in the list Annexure R/4 at Nos.10, 18, 19, 20, 21, 25 and 27

were relevant as these were pending against the petitioner on

14.12.2001 and, therefore, he could not be considered for promotion

as claimed by him.

I have heard learned counsel for the parties and perused
C.O.C.P.No.40 of 2009 5

the pleadings of the parties.

While disposing of the case of the petitioner on 10.1.2008

the Hon’ble Division Bench observed as under:-

“The learned counsel for the respondents had added

that the case of promotion of the petitioner will be

subject to the decision of any other inquiry, if so

pending against him as on 14.12.2001.”

Keeping in view all the facts, circumstances and

pleadings of the parties, it cannot be held that the case of the

promotion of the petitioner was to be considered only subject to the

decision of vigilance case No.2510 as it is clearly mentioned that the

petitioner was to be promoted subject to the decision of any other

inquiry. About 10 disciplinary cases were pending/or decided

(punishment awarded) against the petitioner and, therefore, the

respondents were right in law while not considering his case.

Thus, I find that there was no disobedience on the part of

the respondents, for not complying with the direction of this Court, as

alleged by the petitioner.

No merit. Dismissed.




                                               (Rakesh Kumar Garg)
September 15,2009                                      Judge
AS