IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P. No. 8840 of 1989
DATE OF DECISION: March 10, 2009
Rameshwar Dass and others
...Petitioners
Versus
State of Punjab and others
...Respondents
CORAM: HON'BLE MR. JUSTICE M.M. KUMAR
Present: Mr. Raj Paul Kansal, Advocate,
for the petitioners.
Ms. Sudeepti Sharma, DAG, Punjab,
for the respondents.
1. Whether Reporters of local papers may be
allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in
the Digest?
M.M. KUMAR, J.
This order shall dispose of C.W.P. Nos. 8840 and 16954 of
1989 as common question of law and facts are involved. The petitioners
have prayed for commanding the respondents to grant them benefit of three
advance increments and consequential benefits such as arrears of pay etc. on
having acquired Gyani Degree and in view of the fact that such increments
have already been granted to the teachers posted against the posts meant for
Classical and Vernacular cadre.
The matter is no longer res integra. The issue raised in these
petitions has already been settled by this Court in the case of Jagdish
Chander Walia and others v. State of Punjab and others (CWP No.
C.W.P. No. 8840 of 1989 2
3818 of 1978, decided on 25.11.1983) wherein as per the provisions of the
Punjab Civil Services (Revised Scales of Pay) Rules, 1969, all the
employees in the cadre were held entitled to the advance increments on the
basis of qualifications. Letters Patent Appeal No. 214 of 1984 filed against
the said decision was also dismissed on 20.2.1984 and no further appeal was
preferred. The decision in the case of Jagdish Chander Walia (supra) has
also been followed by the Division Bench in the case of Sarwan Singh and
others v. State of Punjab and another (Civil Writ Petition No. 4789 of
1987, decided on 9.11.1987) and subsequently by the Single Judge in the
case of Faquir Singh and others v. State of Punjab and others (C.W.P.
No. 1844 of 1986, decided on 19.4.1989).
In view of above, I am of the considered view that the instant
petitions are squarely covered by the judgment rendered in the case of
Jagdish Chander Walia (supra). Accordingly, following the same
principle and precedent, I allow these petitions in terms of the judgment
rendered in the case of Jagdish Chander Walia (supra).
(M.M. KUMAR)
March 10, 2009 JUDGE
Pkapoor