RSA No.2135 of 2007 1
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
R.S.A. No. 2135 of 2007
Date of Decision: October 20, 2009
Ravinder Kumar ...........Appellant
Versus
Union of India and others ..........Respondents
Coram: Hon'ble Mrs. Justice Sabina
Present: Mr. Arun Abrol, Advocate for the appellant.
Mr.S.K. Sharma, Advocate for the respondents
**
Sabina, J.
Plaintiff-Ravinder Kumar filed a suit for declaration. The
said suit of the plaintiff was decreed by the Civil Judge (Junior Division)
Gurdaspur vide judgment and decree dated 22.11.2000. Aggrieved by the
same, the defendant filed an appeal and the same was allowed by the
Additional District Judge Gurdaspur vide judgment and decree dated
15.1.2007. Hence, the present appeal by the plaintiff.
The case of the parties, as noticed by the learned Additional
District Judge, in paras 2 to 4 of its judgment reads as under:-
” 2.The respondent/plaintiff (hereinafter referred to as respondent)
filed suit for declaring order bearing No.1430/STC-
K/DIS/96/2001 dated 13.2.1996 and the order dated 27.8.96, as
RSA No.2135 of 2007 2illegal, null and void along with all services benefits, on the
averments that he was appointed in B.S.F. as constable on
permanent basis against permanent post. Since his appointment,
he has been discharging his duties efficiently and to the
satisfaction of his superiors. He was undergoing training under
the Commandant’s BSF Kashmir and while his training was about
to be completed, he was dismissed from service vide order dated
13.2.1996 along with two other constables. He preferred an
appeal against the said order, which was dismissed by the
appellate authority vide order dated 27.8.96, received by him at
Gurdaspur. These orders were impugned by the respondent on the
grounds interalia that the same are non speaking; that the orders
have been passed without conducting departmental enquiry; that
he was condemned unheard; that no show cause notice was served
upon him prior to passing order dated 13.2.1996. It was also
averred that the notice served upon the appellants/defendants
(herein after referred to as appellants) under Section 80 CPC did
not yield any result forcing the respondent to file the instant suit.
4. The appellants upon notice contested the suit and in their
written statement apart from raising preliminary objections with
regard to maintainability of the suit in the present form; territorial
jurisdiction of the court to decide the suit and no cause of action
having arisen to the respondent, on merits, admitted that
respondent was enrolled as constable in BSF on 10.2.1995.
However, remaining averments were denied. It was averred that
the respondent was enrolled on temporary basis and he had not
RSA No.2135 of 2007 3been discharging his duties to the satisfaction of his superiors. It
was averred that the respondent did not complete his training, he
never qualified in FPET and other subjects in spite of
opportunities given to him. He failed to improve his performance.
The respondent was not found to become an efficient member of
the force and consequently, he was discharged from his service
vide order dated 13.2.1996. The appeal of the respondent was
also dismissed by the appellate authority vide order dated 27.8.96.
All the grounds on which the respondent has impugned the said
orders were denied and it was averred that the orders have been
passed as per rules.”
On the pleadings of the parties, the following issues were
framed by the trial Court:-
“1.Whether the plaintiffs is entitled to declaration as prayed for ?
OPP
2. Whether the suit of the plaintiff is not maintainable in the
present form as alleged?OPD
3. Whether the plaintiff has no cause of action to file the present
suit?OPD
3-A Whether this Court has got no territorial jurisdiction to try the
suit?OPD
4. Relief.”
Learned counsel for the appellant has submitted that the
appellant had been discharged from service after one year of his service
without following the due procedure. As per the terms and conditions of the
appointment letter (Exhibit D5), appellant could be discharged during the
RSA No.2135 of 2007 4first year of service in case he was not likely to become an efficient member
of the force.
Learned counsel for the respondents, on the other hand, has
submitted that as per the notification dated 29.5.1990, the appellant could be
discharged from service in first two years of his service in case he was not
likely to prove an efficient member of the force. Due to inadvertence in the
appointment letter one year of service had been mentioned in clause (4) of
part II, whereas, in view of the notification dated 29.5.1990, it should have
been mentioned as two years.
After hearing the learned counsel for the parties, I am of the
opinion that the instant appeal deserves to be dismissed
Plaintiff, admittedly, was appointed as a Constable on
10.2.1995. The order whereby the appellant was discharged (Annexure P1)
was passed on 13.2.1996. Although in the appointment letter in clause (4)
of part II , it has been mentioned that the appellant could be discharged in
first year of his service in case he was not likely to become an efficient
member of the force,however, as per notification dated 29.5.1990, the said
period had been extended to two years. In these circumstances, the learned
Additional District Judge rightly held that, apparently, due to inadvertence
in the appointment letter, it has been mentioned that the appellant could be
discharged within one year of service instead of two year of his service. A
perusal of the impugned order whereby the appellant was discharged reveals
that the appellant was dismissed from service with effect from 13.02.1996
as he was not likely to become good member of the force Vide order
(Exhibit P2) words `dismissed from service’ were ordered to be treated as
`discharged from service’. In these circumstances, the leaned Additional
RSA No.2135 of 2007 5
District Judge rightly held that the impugned order had been passed by the
defendants as per rules.
No substantial question of law arises in this regular
second appeal which would warrant interference by this Court,
Accordingly, this appeal is dismissed.
(Sabina)
Judge
October 20, 2009
arya