IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
L.P.A. No.1115 of 2009(O&M)
Date of decision: 29.10.2009
Nem Singh.
-----Appellant
Vs.
Haryana State Agricultural Marketing Board and another.
-----Respondents
CORAM:- HON'BLE MR. JUSTICE ADARSH KUMAR GOEL
HON'BLE MR. JUSTICE GURDEV SINGH
Present:- Mr. Namit Kumar, Advocate
for the appellant.
---
ORDER:
1. This appeal has been preferred against order of
learned Single Judge, dismissing the writ petition against
reversion.
2. The appellant was earlier employed with Haryana
Tanneries Limited, a public sector undertaking, which was wound
up and the appellant was retrenched from service. On filing
C.W.P. No.9469 of 1988 in this Court, order dated 1.12.1988 was
passed and direction was issued to employ the retrenched
employees in any other organization without taking into account
their past service. Accordingly, the appellant was offered
appointment in Market Committee on 8.12.1989 on the condition
that his past service will not be counted. The appellant accepted
LPA No.1115 of 2009 2
the appointment and joined on 8.1.1990. Thereafter, by counting
past service, the appellant was given promotion, but when
mistake was noticed, the appellant was reverted, after he had
already worked for more than four years on promotional post.
This was challenged. Learned Single Judge dismissed the
petition in view of earlier directions of this Court and in view of
conditions of appointment which were accepted by the appellant.
3. We have heard learned counsel for the appellant.
4. Contention raised is that since earlier also the
appellant had served with public sector undertaking, he was
entitled to count the past service. It was next submitted that the
appellant was allowed to work for four years on the promotional
post. Reversion, at this stage, will operate harshly.
5. We are unable to accept the submissions. The issue
of past service is concluded by earlier judgment of this Court and
it is not disputed that if past service is not counted, the appellant
could not get the promotion. No doubt the reversion will operate
harshly against the appellant but the order having been passed to
rectify the mistake, there is no error in the view taken that the
order of reversion was not liable to be interfered with.
6. Dismissed.
(ADARSH KUMAR GOEL)
JUDGE
October 29, 2009 ( GURDEV SINGH )
ashwani JUDGE