High Court Punjab-Haryana High Court

Satya Varat Arya vs The State Of Haryana And Others on 23 April, 2009

Punjab-Haryana High Court
Satya Varat Arya vs The State Of Haryana And Others on 23 April, 2009
CWP No. 221 of 1993                                      (1)

       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH

                                     CWP No. 221 of 1993
                                     Date of Decision: 23.4.2009


Satya Varat Arya                                  ......Petitioner

            Versus

The State of Haryana and others                   .......Respondents

CORAM: HON’BLE MR. JUSTICE HEMANT GUPTA.

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?

Present: Shri Parveen Rohilla, Advocate, for the petitioner.

Shri A.K. Rathee, AAG, Haryana, for the respondents.

HEMANT GUPTA, J (Oral).

Challenge in the present writ petition is to the order dated

22.12.1992 (Annexure P.5), whereby the petitioner was reverted to the post

of Junior Engineer.

The petitioner was promoted in November, 1981 from Junior

Engineer to the post of Sub Divisional Engineer on adhoc basis. Another

order was passed on 26.2.1992, granting adhoc promotion to the petitioner

as Sub Divisional Engineer. Vide order dated 2.12.1992 (Annexure P.4), the

petitioner was promoted as Sub Divisional Engineer. The petitioner was

reverted from the post of Sub Divisional Engineer to that of Junior

Engineer, vide order dated 22.12.1992 (Annexure P.5).

CWP No. 221 of 1993 (2)

The stand of the respondents in the written statement is that

certain candidates were promoted vide order dated 2.12.1992 against the

quota meant for them being AMIE, but the petitioner was not AMIE. The

petitioner was considered for promotion against the quota post of Junior

Engineers to the post of Sub Divisional Engineer, subject to his suitability.

The petitioner was not found suitable for promotion by the Screening

Committee, on the basis of his record for the relevant period. However, Shri

Vishwamitter, junior to the petitioner, was found suitable on the basis of his

record. It is alleged that the petitioner was not found suitable for regular

promotion in the meeting of the Screening Committee held in the year 1980.

It is also pointed out that the record of Vishwamitter was better than that of

the petitioner and there were charge sheets pending against the petitioner.

The order of reversion was passed without providing any

opportunity of hearing or show cause notice. Thus, the said order vitiates

the principles of natural justice.

The order of reversion (Annexure P.5) was stayed by this Court

ad-interim on 6.1.1993, which order was made absolute after hearing

learned counsel for the parties on 19.5.1993. The petitioner has attained the

age of superannuation after the order of reversion was stayed. Therefore,

the order of reversion cannot be sustained, as such order was passed without

giving any opportunity of hearing to the petitioner.

Consequently, the present writ petition is allowed. The

impugned order dated 22.12.1992 (Annexure P.5) is set aside.

(HEMANT GUPTA)
JUDGE
23.4.2009
ds