RSA No. 184 of 2009 1
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
R.S.A. No. 184 of 2009
Date of Decision: July 06, 2009
Laxman Dass ...........Appellant
Versus
Haryana State through Collector and others ..........Respondents
Coram: Hon'ble Mrs. Justice Sabina
Present: Mr.Hari Om Attri Advocate for the Appellant.
**
Sabina, J.
Plaintiff-Laxman Dass filed a suit for declaration, seeking
regularization of his service. The suit of the plaintiff was dismissed by the
Civil Judge (Junior Division) Hisar vide judgment and decree dated
28.3.2006. In appeal, the said judgment and decree were upheld by the
learned Additional District Judge, Hisar vide judgment and decree dated
23.10.2008. Hence, the present appeal.
The case of the parties, as noticed by the learned Additional
Distinct Judge, Hisar in paras 2 and 3 of its judgment reads as under:-
” 2.The facts of the plaintiff’s case, in brief, are that the plaintiff
was working as part time sweeper since 1991-92 in the office of
the Inspecting Officer, Agriculture Department, Haryana Agmark
Lab. Hisar. During 10 years of his service, there is no complaint
about his work and conduct. The plaintiff made requests and
representations to defendants No. 2 to 5 for regularization of his
RSA No. 184 of 2009 2services in view of the Government Policy i.e. Regularization of
Part time Group D employees” but without any action. The
Hon’ble Punjab and Haryana High Court has directed the State
Government to draw up a policy for regularization of the services
of Group-D part time employees within three months and also to
lay down the criteria and conditions vide which the eligible
persons shall be entitled to hold post on regular basis, in its
judgment dated 24.2.1998 delivered in CWP No. 15602 of 1997
titled Mange Ram and others vs. State of Haryana and others. The
State Government in compliance of the above said judgment, laid
down the policy vide C.S.No. 6/47/98-1 GSI dated 1.2.1999 for
regularization of the services of group-D part time employees
working in all the department on the terms and conditions
mentioned in Annexure -I. It was averred that the plaintiff fulfills
all the conditions required for appointment on regular post of
sweeper cum chowkidar. The plaintiff also moved application to
the Director of Agriculture, defendant No.3, though proper
channel, requesting for considering his name for the post of
Sweeper lying vacant in the office of defendant No.5 but his
name has not been considered. The plaintiff, through his counsel,
sent first legal notice dated 10.5.2001, second legal notice dated
1.10.2001 to the defendants but to no avail and hence the present
suit seeking a decree to the effect that the plaintiff is entitled to be
regularized on the post of Sweeper as per the State Government
Police. Relief of permanent injunction was also sought to the
effect that the defendants be restrained from terminating his
RSA No. 184 of 2009 3services till final decision of the suit.
3. On notice, defendants appeared and filed joint
written statement contesting the suit of the plaintiff taking various
preliminary objections that the plaintiff has no cause of action and
locus standi to file the suit, the suit is not maintainable in the
present form, the plaintiff is estopped by his own act and conduct
and that the plaintiff has not come to the court with clean hands
and has suppressed material facts and therefore is not entitled to
any relief. It was averred that the plaintiff was directly
appointed by Sh.Amandeep Singh, the then Inspecting Officer,
Agmark Laboratory, Hisar without calling applications through
Employment exchange or without obtaining the non availability
certificate from Employment exchange and the appointment of the
plaintiff as part time employee was in violation of the service
rules and,therefore, the plaintiff can not claim any right against
the defendants. The plaintiff does not fulfill the conditions laid
down by the State Government in the policy issued on the
directions of the Hon’ble High Court. The suit of the plaintiff is
also premature. All other allegations were specifically denied and
prayed that the suit be dismissed with costs.”
On the pleadings of the parties, the following issues were
framed by the trial Court:-
“1. Whether the plaintiff is entitled to be regularized in the service
as per the policy laid down by the State Government vide
C.E.Hr.No.6/47/98-1GSI dated 1.2.1999?OPP
2. If issue No.1 is proved, whether the plaintiff is entitled for
RSA No. 184 of 2009 4permanent injunction restraining the defendants from terminating
the service of the plaintiff?OPP
3. Whether the plaintiff has no locus standi and cause of action to
file the present suit?OPD
4. Whether the suit of the plaintiff is not maintainable in the
present form?OPD
5. Relief.”
After hearing the learned counsel for the appellant, I am of
the opinion that there is no merit in this appeal.
Appellant was working as part time sweeper with the
respondents since 1991-92. Plaintiff sought regularization of his service in
terms of the policy of the State Government dated 1.2.1999. The said policy
had been reproduced by the trial Court in para 8 of its judgment and it reads
as under:-
“Whenever a Group `D’ post becomes available in some
institution/department/ office of the State Government, where a
part time employee is working and has completed atleast 5 years
continuous service on the date of issue of these instructions he/she
shall be given preference for being considered for regular
appointment against the post subject to all other things vis-a-vis
the other candidates being equal and further subject to his/her
fulfilling the following conditions:-
i) that the employee should have been recruited through the
Employment Exchange or directly appointed by the appointing
authority after obtaining the non availability certificate from the
Employment Exchange;
RSA No. 184 of 2009 5
ii) that the employee possesses the prescribed qualification for the
post;and
iii)that the work and conduct of such employee has been
satisfactory.”
After going through the evidence led by the parties, both the
Courts have found that the appellant was given appointment without taking
the non-availability certificate from the Employment Exchange. As per the
policy in question, the appellant did not possesses the prescribed
qualification for the post i.e. middle standard examination certificate.
There was no vacant post with the respondents against which the appellant
could be regularized. In these circumstances, both the Courts below have
rightly dismissed the suit of the plaintiff.
No substantial question of law arises in this regular second
appeal which would warrant interference by this Court . Accordingly, this
appeal is dismissed.
( Sabina )
Judge
July 06, 2009
arya