High Court Punjab-Haryana High Court

O.P.S.Dhaka vs State Of Haryana And Another on 24 August, 2009

Punjab-Haryana High Court
O.P.S.Dhaka vs State Of Haryana And Another on 24 August, 2009
CIVIL WRIT PETITION NO.7984 OF 2008                               :{ 1 }:

IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                 CHANDIGARH


                    DATE OF DECISION: AUGUST 24,2009



O.P.S.Dhaka

                                                             .....Petitioner

                           VERSUS

State of Haryana and another

                                                              ....Respondents



CORAM:- HON'BLE MR.JUSTICE RANJIT SINGH

1. Whether Reporters of local papers may be allowed to see the judgement?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?



PRESENT:             Mr. G. C. Shahpuri, Advocate,
                     for the petitioner.

                     Mr. Harish Rathee, Sr.DAG, Haryana,
                     for the State.

                           ****

RANJIT SINGH, J.

The petitioner, who is a Sub Divisional Officer, has filed

this writ petition for his promotion as Executive Engineer w.e.f

21.9.2006, when his name was considered for promotion. The

petitioner has vaguely made some reference to the proceedings

initiated against him for awarding him major penalty. A charge sheet

in this regard was issued to him on 27.5.2005. The petitioner has

averred that no action thereafter has been taken against him. Charge

sheet issued against Executive Engineer on the same date has been
CIVIL WRIT PETITION NO.7984 OF 2008 :{ 2 }:

dropped on 10.1.2008 but the charge were statedly pending against

the petitioner when he filed this writ petition. The petitioner has also

made some reference to the meetings of the Departmental

Promotion Committee, where his name was ignored on the ground of

pendency of proceedings or punishment etc.

The facts, as disclosed in the writ petition, are

controverted in the reply filed, besides stating that the petitioner has

attempted to conceal the true facts. Allegations against the petitioner

are that he had made payment to agency at his own level while he

was posted in Construction Sub Division No.1, Panipat, without

execution of work. He was solely held responsible for this and so a

charge sheet was issued to him 27.6.2005. Enquiry Officer was

appointed on 1.5.2008 and the enquiry report was still awaited when

the reply was filed. Reference is also made to the remarks made in

his annual confidential report for the period from 1.4.2003 to

31.4.2004 doubting his integrity. The petitioner has also been

awarded stoppage of two increments one each separately without

cumulative effect on 26.10.2006 and 26.5.2005. The petitioner is

making reference to this punishment to say that the currency would

be over in 2007 but he has not made any reference to the

proceedings which are in progress against him for major penalty in

response to a charge sheet issued to him on 27.6.2005.

Be that as it may, it was pointed out before this Court that

apart from this enquiry in progress against the petitioner under Rule

7 of the Haryana Civil Services (Punishment and Appeal)

Rules,1987, the petitioner was undergoing currency of punishment

which was to over on 30.4.2009. Counsel for the petitioner took time
CIVIL WRIT PETITION NO.7984 OF 2008 :{ 3 }:

to place the material on record in this regard that the currency of

punishment was over prior to 30.4.2009. So far he has not been able

to place any material on record. The petitioner has today placed on

record Annexure P-14, which gives some indication about his fixation

of pay, which would not in any manner show if the currency of the

punishment was over prior to 30.4.2009. The petitioner has a right of

consideration and can not be promoted as prayed for by him. He is

facing enquiry proceedings for award of major penalty, for which a

charge sheet has already been issued to him. In this background, the

petitioner, after consideration, still would not be entitled to promotion,

unless these proceedings are brought to finality. The pendency of

proceedings, once he has been issued a charge sheet, would be a

good ground not to promote him as per the law laid down by the

Hon’ble Supreme Court in the case of Union of India Vs.

K.V.Jankiraman etc.etc., AIR 1991 Supreme Court 2010.

The writ petition is accordingly disposed of with a

direction to the respondents to consider the claim of the petitioner for

promotion, if he is otherwise eligible and due for consideration.

August 24, 2009                                  ( RANJIT SINGH )
khurmi                                               JUDGE