High Court Punjab-Haryana High Court

Ram Kishan vs Dakshin Haryana Bijli Vitran … on 9 September, 2009

Punjab-Haryana High Court
Ram Kishan vs Dakshin Haryana Bijli Vitran … on 9 September, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                  C.W.P. No. 16846 of 2007
                                         DATE OF DECISION : 09.09.2009

Ram Kishan

                                                            ... PETITIONER
                                   Versus
Dakshin Haryana Bijli Vitran Nigam Limited and others

                                                        ..... RESPONDENTS


CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL


Present:     Mr. Jagbir Malik, Advocate,
             for the petitioner.

             Mr. B.S. Rana, Advocate,
             for the respondents.

                         ***

SATISH KUMAR MITTAL , J. (Oral )

The petitioner has retired as Lineman from the services of

Dakshin Haryana Bijli Vitran Nigam Limited (hereinafter referred to as `the

respondent Nigam’). In the present petition, he is claiming for counting of

his work charge service for the purpose of pensionary benefits.

The respondent Nigam has not counted the said service on the

ground that in spite of the instructions issued vide circulars dated 6.8.1993

and 8.9.1994, the petitioner did not exercise the option within the stipulated

period. On the other hand, it is the case of the petitioner that he was not

aware of the aforesaid instructions, as the same were not got noted from

him. This issue has been considered and decided by a Division Bench of
CWP No. 16846 of 2007 -2-

this Court in CWP No. 8573 of 2004, titled as Sh. Bharpoor Singh (Retired

A.F.M.) versus Dakshin Haryana Bijli Vitran Nigam Ltd. and others,

decided on 16.9.2005, while observing as under :

“It has been categorically pleaded by the petitioner that
being an illiterate person and working in the field he did not
have any knowledge about the instruction dated 6.8.1993
(Annexure P-1). Nothing has been brought on record by the
respondents that the aforesaid instructions were got noted from
the petitioner by any official/officer of the respondent-
Corporation. As per para 4 of the instructions dated 6.8.1993
(Annexure P-1), the instructions had to be got noted from all
the employees and receipt of the letter had to be acknowledged,
but no such acknowledgment has been placed on the record.
Learned counsel for the petitioner brought to our notice that the
issue involved in the present writ petition has been specifically
dealt with by a Division Bench of this Court in the case of Lilu
Ram Vs. State of Haryana and others, C.W.P. No. 2476 of
1994, decided on 9.10.1997. A copy of the said judgment has
been annexed with the writ petition as Annexure A-1. On
perusal of the judgment in Lilu Ram’s case (supra), we are
satisfied that the petitioner’s case is squarely covered by that
judgment.”

In view of the said observations, rejection of the claim of the employee for

not counting the work charge service was set aside. The respondent Nigam

challenged the said decision of the Division Bench, by filing SLP (Civil)

No. 7284 of 2006, which was taken up with a bunch of SLPs, and has now

been dismissed by the Hon’ble Supreme Court, while observing as under :
CWP No. 16846 of 2007 -3-

“In view of the law as has been articulated in a large
number of cases where this court has observed that any
discriminatory action on the part of the Government would be
liable to be struck down. Hence, in this case, it would be totally
unreasonable and irrational to deny the respondent the
pensionary benefits under the scheme particularly when the
appellants have failed to produce any record showing that the
instructions dated 6.8.1993 and 9.8.1994 were actually got
noted in writing by the respondent. In the absence of any such
material it can well be inferred that the respondent had no
knowledge about the options called by the appellants.”

In view of the aforesaid legal position, learned counsel for the respondents

is not in a position to show any record, whereby the aforesaid instructions

were ever got noted from the petitioner. In view of this conceded factual

position, this writ petition is allowed and the respondents are directed to

allow the petitioner to exercise his option in accordance with the

instructions dated 6.8.1993 and 9.8.1994, within a period of three months

from today, and thereafter, the work charge service of the petitioner be

counted towards the pensionary benefits. It is made clear that in terms of the

aforesaid instructions, the petitioner will deposit the employer’s contribution

of EPF with interest, immediately after exercising the option.

September 09, 2009                          ( SATISH KUMAR MITTAL )
ndj                                                  JUDGE