High Court Punjab-Haryana High Court

Mohan Lal And Others vs State Of Haryana And Others on 1 September, 2009

Punjab-Haryana High Court
Mohan Lal And Others vs State Of Haryana And Others on 1 September, 2009
    IN THE HIGH COURT OF PUNJAB AND
        HARYANA AT CHANDIGARH.

                         LPA No.96 of 2009(O&M)
                          Date of decision: 1.9.2009

Mohan Lal and others
                                     -----Appellants
                        Vs.
State of Haryana and others
                                   -----Respondents

                        LPA No.103 of 2009(O&M)
Pardeep Kumar and others
                                    -----Appellants
                        Vs.
State of Haryana and others
                                  -----Respondents

                        LPA No.118 of 2009(O&M)
Ravish Kumar and others
                                    -----Appellants
                        Vs.
State of Haryana and others
                                  -----Respondents

                        LPA No.119 of 2009(O&M)
Satender and another
                                     -----Appellants
                        Vs.
State of Haryana and others
                                   -----Respondents

                        LPA No.137 of 2009(O&M)
Bijender Singh and another
                                    -----Appellants
                        Vs.
State of Haryana and others
                                  -----Respondents
 LPA No.96 of 2009 and connected appeals                          2


                        LPA No.258 of 2009(O&M)
Jaswant Singh and others
                                    -----Appellants
                        Vs.
State of Haryana and others
                                  -----Respondents

                                          LPA No.259 of 2009(O&M)
Sarabjit Kaur and others
                                                     -----Appellants
                        Vs.
State of Haryana and others
                                                   -----Respondents

                        LPA No.331 of 2009(O&M)
Sandeep Hooda and others
                                    -----Appellants
                        Vs.
State of Haryana and others
                                  -----Respondents
CORAM:- HON'BLE MR JUSTICE ADARSH KUMAR GOEL
        HON'BLE MRS. JUSTICE DAYA CHAUDHARY


Present:- Mr. Puneet Bali, Advocate for the appellants
          in LPA Nos.96, 103, 118, 119, 137 of 2009.

             Mr.R.K.Malik, Sr.Advocate
             with Mr. Yashdeep Singh, Advocate for the
             appellants in LPA Nos.258 and 259 of 2009.

             Mr. Neeraj Kumar, Advocate for the appellants
             in LPA No.331 of 2009.

             Mr. Rameshwar Malik, Additional Advocate
             General, Haryana for the State.
                 -----

Adarsh Kumar Goel,J.

LPA No.96 of 2009 and connected appeals 3

1. This order will dispose of Letters Patent

Appeal Nos.96, 103, 118, 119, 137, 258, 259 and 331 of

2009, which have been preferred against judgment of

learned Single Judge dismissing a group of writ

petitions against orders of termination from service on

the ground of abolition of posts and on the ground that

appointments were illegal. LPA No.96 of 2009 has been

preferred by 12 persons and total number of appellants

in all the eight appeals is 43.

2. Advertisement dated 7.8.2004 was issued by

the Haryana Staff Selection Commission inviting

applications for 80 posts of Sub inspectors of Police in

Haryana Police from the eligible candidates. The

procedure for selection was written test followed by

interview. After the appellants qualified the written test,

they were called for interview and finally, letter of

appointment dated 12.12.2004 or thereabout were given

to them. In pursuance thereof, the appellants joined

service and underwent training but after about six

months, vide letters dated 5.7.2005 and around the said
LPA No.96 of 2009 and connected appeals 4

date, appointments were rescinded on the ground that

Haryana State Industrial Security Force Act, 2003 was

repealed and Haryana State Industrial Security Force

(HSISF) Battalions was disbanded w.e.f 29.6.2005.

3. Aggrieved thereby, the writ petitions were

filed in this Court and were disposed of on different

dates including by order dated 8.8.2005 on the short

ground that no Show Cause Notice had been given

before passing of the impugned order. Liberty was given

to pass a fresh order. Accordingly, vide order dated

3.10.2005 or other similar orders, the services of the

appellants were again dispensed with by repeating the

same ground. It was mentioned that posts of Sub

Inspectors were sanctioned in the HSISF in pursuance of

sanction granted by Central Government vide letter

dated 7.10.2003. The concept of appointments in HSISF

was that it did not cast any financial burden on the State

exchequer as expenditure incurred by the State was

reimbursed in the form of user charges recovered from

the Industrial houses for whom the security was
LPA No.96 of 2009 and connected appeals 5

deployed. Though, requisition was for Sub Inspectors in

HSISF, the Staff Selection Commission made a mistake

in mentioning that appointments were to the posts of

Sub Inspectors in Haryana Police as per advertisement

dated 7.8.2004 and for the same reason, there was a

mistake in the letters of appointment and in the giving of

training to the appointees. This mistake was noticed and

the order was passed, after disbanding the HSISF.

4. In the second round of litigation challenging

order dated 3.10.2005 and other similar orders,

contention raised by the aggrieved terminated

employees was that their appointments were for

Haryana Police Force under the provisions of the Punjab

Police Rules, 1934 and the development of disbanding

of HSISF could not be a ground to dispense with their

services. Real reason was that they were appointed by

the previous government.

5. The contention was opposed by filing reply

submitting that the posts which were advertised and to

which appointments were made, were infact meant for
LPA No.96 of 2009 and connected appeals 6

HSISF cadre, though by mistake in the advertisement as

well as in the appointment letters, it was mentioned that

the appointments were for Haryana Police Force. In

doing so, there was a fraud to appoint pre-selected

candidates. The State Government had appointed a

Commission of Enquiry headed by a former Judge on

following terms of reference:-

“1. Whether the Legislature was misled on the
issue of demand and necessity for the creation
of Haryana State Industrial Security Force.

2. Whether circumstances prevailed upon the
Government to hurriedly go through the
recruitment of Haryana State Industrial
Security Force even without notifying the
commencement of the Haryana State
Industrial Security Force Act, 2003.

3. Whether any financial loss has been caused
to the State Exchequer due to acts of omission
and commission. If so, the persons responsible
for the same.

LPA No.96 of 2009 and connected appeals 7

4.Whether any extraneous factors have played
role in the selection/recruitment of the
candidates of Haryana State Industrial
Security Force, if so, persons responsible for
the same.”

The Commission submitted its report dated 29.1.2007.

The Commission observed that creation of Haryana

State Industrial Security Force was without any

occasion. It was further observed that recruitment was

made in a hurry. Financial loss was caused by putting

unnecessary burden on the State exchequer by recruiting

Sub Inspectors. Persons responsible for the above acts

were the then Chief Minister, the then Finance Minister

and Director General of Police. However, it was held

that no extraneous factor was suggested against any

person. Elections to the State Assembly were announced

on 17.12.2004 and the Model Code of Conduct came

into force. Appointments were made in violation of the

Code of Conduct. The list of candidates was received on

18.12.2004. Reliance was also placed on judgment of
LPA No.96 of 2009 and connected appeals 8

this Court dated 9.1.2006 in CWP No.248 of 2006

(Sanjay Kumar and others v. State of Haryana and

others) upholding order of termination of Constables

recruited for HSISF, which force was later disbanded.

In the said judgment, it was observed that in absence of

any requirement for employment by the State,

appointments were illegal and could be cancelled.

6. The writ petitions came up for hearing on

18.10.2006 when it was directed that a detailed affidavit

be filed disclosing the number of vacancies of Sub

Inspectors of Haryana Police existing on the date of

advertisement dated 7.8.2004 and number of vacancies

in October 2005 when order terminating services of

appellants was passed. Accordingly, an affidavit dated

8.10.2006 was filed by the Principal Secretary to the

Government of Haryana, Home Department, inter-alia,

stating that there were only 9 vacancies of Sub

Inspectors as on 7.8.2004 but as in October 2005, 62

posts meant for direct recruitment under Rule 12.3 of

the Police Rules were available. Requisition sent to the
LPA No.96 of 2009 and connected appeals 9

Staff Selection Commission was for 80 posts for the

HSISF and India Reserve Battalion out of which seven

posts were for Sub Inspectors in Haryana Police. The

Staff Selection Commission wrongly advertised posts

for Sub Inspectors for Haryana Police. Clarification was

sought from the Staff Selection Commission on

6.11.2006 to which the said Commission vide letter

dated 8.11.2006 replied that though, requisition received

was for appointments to State Industrial Security Force

and India Reserve Battalions, apart from seven posts of

Sub Inspectors in Police Force, in the advertisement,

inadvertently, all the posts were mentioned as being for

Haryana Police. Thereafter on 22.11.2006, further

direction was issued by this Court requiring explanation

for the variance in different affidavits about the vacancy

position. As per affidavits filed by various Inspector

Generals of Police in the State under the direction of this

Court, the figure of vacancies of Sub Inspectors in the

Haryana Police was worked out to be 92 on the date of

appointment for the direct quota while as per affidavit of
LPA No.96 of 2009 and connected appeals 10

the Home Secretary, number was different. In further

affidavit dated 12.12.2006, clear and precise figure of

vacancies is not mentioned.

7. The learned Single Judge held that though

seven of the writ petitioners were entitled to be

reinstated on the ground that they had resigned from

regular government service for applying for these jobs,

there was no illegality in termination of services of the

appellants. Reliance was placed on judgment of this

Court in Sanjay Kumar (supra).

8. We have heard learned counsel for the parties.

9. Learned counsel for the appellants submitted

that there was no scope for any mistake as pleaded. The

advertisement was clear and specific. After holding

written test, interview and selection, not only

appointment letters were given, training for about six

months was also imparted. In any case, the appellants

were not party to any such mistake and even as per the

report of the Commission of Enquiry, there was no

extraneous consideration in their appointments. Posts

were available on the date of appointment as well as on
LPA No.96 of 2009 and connected appeals 11

the date of passing of order of termination. The said

vacancies were sought to be filled up by fresh

advertisement, after terminating services of the

appellants. Advertisement notifying 100 vacancies was

placed on record vide C.M.No.19548 of 2007 as

mentioned in para 18 of LPA No.96 of 2009. There was

no justification for passing the order of termination. Plea

of Model Code of Conduct could also not be a ground to

justify the termination of services of appellants. The

object of Model Code is to regulate the conduct of

persons contesting elections. Violation thereof may be a

ground to take any action by the Election Commission

but will not per se invalidate the appointments. In any

case, the appointments were not terminated immediately

after election. Once appointments were openly

advertised and made, posts were available, appointees

were qualified and were duly selected, they had not

committed any misconduct or fraud, the same could not

be annulled. In such a case, concept of estoppel was

attracted. Learned counsel for the appellants has relied
LPA No.96 of 2009 and connected appeals 12

upon following judgments in support of his

submissions:-

i) H.C.Puttaswamy and                     To submit that appointment
others v. The Hon'ble                     having     been      made,
Chief      Justice     of                 termination was not called
Karnataka High Court,                     for    if  vacancy     was
Bangalore and others,                     available.
AIR 1991 SC 295, Para 13.
ii) Director S.C.T.I. for                 To submit that even if there
Med. Sci. and Tech. and                   was no right to seek
another                v.                 appointment against a
M.Pushkaran,AIR 2008                      vacancy, there should be
SC 559                                    some reason for not giving
                                          appointment.
iii) State of Punjab and                  To submit that after the
others v. Harcharan                       election,   the    selected
Singh and others, Civil                   persons could not be
Appeal No.3521 of 2006,                   denied appointment on the

decided on 7.2.2007. ground of Model Code of
Conduct.

10. Learned counsel for the State supported the

impugned judgment by submitting that the State had

absolute right to abolish the posts and that appointments

having been made for HSISF and the said force having

been disbanded, orders of termination were fully

justified. Learned counsel for the State has relied upon

following judgments in support of his submissions:-

 LPA No.96 of 2009 and connected appeals                           13


i) M.Ramanatha Pillai v.                  To submit that abolition of
The State of Kerala and                   posts was exercise of
another, (1973) 2 SCC                     sovereign power and was
650;                                      not hit by principle of
                                          estoppel.
ii) State of Haryana v.
Shri Des Raj Sangar and
another,(1976) 2 SCC
844;

iii) Rajendra and others
v. State of Rajasthan and
others, (1999) 2 SCC 317;

iv) Avas Vikas Sansthan
and another v. Avas
Vikas             Sansthan
Engineers Assn. and
others, (2006) 4 SCC 132;

v)All     India     ITDC
Workers' Union and
others v. ITDC and
others, (2006) 10 SCC 66.

vi) State of Haryana and
others v. Navneet Verma,
(2008) 2 SCC 65.
 LPA No.96 of 2009 and connected appeals                 14


vii) Hoshiar Singh v. To submit that appointment
State of Haryana and beyond advertised posts
others, 1993 Supp (4) SCC was not permissible.

377.

viii)Virender      Singh
Hooda and others v. State
of Haryana and another,
(2004) 12 SCC 588.

ix) Jitendra Kumar and
others    v.   State   of
Haryana and another,
(2008) 2 SCC 161.

x) P.V.Jagannath Rao v. To submit that exercise of
State of Orissa, AIR 1969 power for a purpose not
SC 215 authorized by law was
without jurisdiction.

11. The question which arises for consideration is

whether the impugned order of termination could be

upheld on the ground that requisition by the

State was for Industrial Security Force and not for the

Police Force and the Industrial Security Force stood

disbanded.

12. Having duly considered the rival submissions,

we are of the opinion that appointments having been

made in pursuance of an open advertisement for posts

of Sub Inspectors in Haryana Police by following the
LPA No.96 of 2009 and connected appeals 15

procedure of written test and interview and vacancies

for the said posts being available, the persons appointed

who had also undergone training could not be thrown

out on the ground of disbanding of the Industrial

Security Force. It is not the case of the State that the

selection process was fraudulent or that the appellants

are not eligible or were not qualified. As regards the

Commission of Enquiry, there is no finding of

extraneous consideration. In any case, the posts of Sub

Inspectors in Police also being available, merely because

Industrial Security Force was disbanded, could not by

itself be a ground to terminate services of the appellants.

The judgment in Sanjay Kumar (supra) is

distinguishable as in the advertisement for the posts of

Constables, the recruitment was for the Industrial

Security Force while in the present case, advertisement

was for police force.

13. We may now refer to the judgments relied

upon by learned counsel for the parties.
LPA No.96 of 2009 and connected appeals 16

14. In HC Puttaswamy (supra), it was observed

that the appointment having been made, hardship in

passing order of termination ought to be taken into

account even if there was any irregularity. In

M.Pushkaran (supra), it was observed that even if there

was no right to seek appointment, there should be valid

reason for not giving appointment to a person duly

selected. In Harcharan Singh (supra), it was

observed that after the election, plea of Model Code of

Conduct did not survive.

15. We need not discuss the judgments in greater

detail in view of our finding that decision to terminate

only on the ground that Industrial Security Force was

disbanded, was not valid.

16. Coming now to the judgments relied upon by

learned counsel for the State, we hold that no doubt it

was a matter of administrative policy to create or abolish

posts, the said judgments are not applicable to the

present case. Even if HSISF was disbanded, the

appointment and selection of the appellants was not for
LPA No.96 of 2009 and connected appeals 17

the said posts. We are not concerned with the validity of

decision of the authority regarding the said posts but to

the termination of the appellants who were never

appointed to the said posts but to the police force. As

regards judgments dealing with the question of there

being no right to posts which were not advertised, the

posts in question were duly advertised and appointment

of the appellants was against the advertised posts. The

judgments are, thus, distinguishable.

17. The question has, thus, to be answered in

favour of the appellants and against the State. The

impugned orders are liable to be set aside. Learned

counsel for the appellants fairly stated that in case of

reinstatement, the appellants will not insist on financial

benefits but only continuity of service.

18. Accordingly, these appeals are allowed, the

impugned orders are set aside and the State is directed

to pass a fresh order in accordance with law within one

month from the date of receipt of a copy of this order.

 LPA No.96 of 2009 and connected appeals                           18


                                          (Adarsh Kumar Goel)
                                                  Judge


September 1, 2009                              (Daya Chaudhary)
'gs'                                             Judge