R.S.A.No.733 of 2008 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
R.S.A.No.733 of 2008
Date of Decision : 08.09.2009
S.I. Narain Chand ...Appellant
Versus
State of Haryana and others ...Respondents
CORAM:HON'BLE MR. JUSTICE HEMANT GUPTA
Present: Mr. N.S.Shekhawat, Advocate,
for the appellant.
Mr. Kulvir Narwal, Addl. AG, Haryana,
for the respondents.
HEMANT GUPTA, J. (ORAL)
The plaintiff is in second appeal aggrieved against the
judgment and decree passed by the learned first Appellate Court, whereby
the defendants’ appeal was accepted and the suit dismissed, in appeal.
Learned counsel for the appellant has vehemently argued that
the findings recorded by the learned first Appellate Court that the
Reporting Officer has adversely commented upon the conduct of the
plaintiff is not correct. It was the report of the Reviewing Authority,
which was adverse and communicated to the appellant, therefore, the
finding recorded by the learned first Appellate Court is not sustainable.
Learned counsel for the appellant is correct to the extent that
the Reporting Officer has not recorded any adverse remarks against the
appellant, as is evident from the certified copy of Ex.D-2, produced by
the appellant during the course of hearing. In fact, it was Ex.D-1, report
of the Inspector General of Police, the Reviewing Authority, which
R.S.A.No.733 of 2008 2
records to the following effect :
“Period 1-4-2002 to 1-10-2002, I do not agree. He was placed
under suspension for a custodial death. He has no control over
his subordinates. He did not know what was happening in his
Police Station. Ineffective and incapable officer.”
The remarks of the Reviewing Authority are pertinent to the
work and conduct of the appellant for the period in dispute. There is no
allegation of mala fide against the Reviewing Authority. The Civil Court
is not to act as a Court of appeal.
In view of the above, I do not find that any substantial question
of law arises for consideration of this Court in second appeal.
Dismissed.
08.09.2009 (HEMANT GUPTA) Vimal JUDGE