High Court Punjab-Haryana High Court

Sham Labhaya vs Punjab State Electricity Board … on 17 September, 2008

Punjab-Haryana High Court
Sham Labhaya vs Punjab State Electricity Board … on 17 September, 2008
CWP No. 3457 of 2006                  1

       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH.

                         C.W.P.No. 3457 of 2006
                         Date of decision 17.9.2008


Sham Labhaya                                      ...Petitioner

                         Versus

Punjab State Electricity Board and another
                                                  .....Respondents.


CORAM:       HON'BLE MR. JUSTICE M.M. KUMAR
             HON'BLE MR. JUSTICE JORA SINGH

Present:     Mr. Ashwani Talwar Advocate for the petitioner.

             Mr. H.S.Sran, Advocate for respondent nos. 1 and 2 .


  1. Whether Reporters of local papers may be allowed to see the
  judgement ?

  2 To be referred to the Reporter or not ?

  3 Whether the judgement should be reported in the Digest ?


M.M.KUMAR, J.

The petitioner has approached this Court with a prayer for

quashing order dated 17.1.2006 ( Annexure P.5) passed by respondent no. 2

whereby the benefit of two increments granted to him vide order dated

15.1.1991 has been reduced to one increment.

Brief facts of the case are that the petitioner joined as Upper

Division Clerk in the office of respondent- Board on 31.5.1974. He was

promoted/posted as Assistant Revenue Accountant/Circle Assistant on

19.7.1985. He was further promoted as Internal Auditor on 6.6.1995. In

view of the time bound promotion scale scheme introduced by Finance
CWP No. 3457 of 2006 2

Circular No.17/90, vide order dated 15.1.1991 ( Annexure P.1), the

petitioner was granted the time bound promotional scale on completion of

16 years service in the Board and accordingly two annual increments were

given to him. His pay was fixed in the scale of 1800-3200. At the time of

grant of second promotional scale the petitioner was posted as Assistant

Revenue Accountant w.e.f. 19.7.1985 and continued to be the same after the

grant of scale. He was not actually promoted to any higher post nor he was

assigned any higher responsibility. On 12.5.2004 ( Annexure P.2) the

respondent board passed an order reducing the benefit of two increments

granted to the petitioner vide office order dated 15.1.1991 to one.

Accordingly a consequential order was passed by fixing his pay w.e.f.

31.5.1990. The order dated 12.5.2004 was challenged by the petitioner in

this Court by filing CWP No. 8773 of 2004 which was disposed of by this

Court on 26.4.2005 . The Division Bench while quashing order dated

12.5.2004 directed the respondents to pass a fresh order in accordance with

law after hearing the petitioner. The petitioner made a representation on

5.9.2005 ( Annexure P.4) which has been declined vide order dated

17.1.2006 ( Annexure P.5). The afore-said order is subject matter of

challenge in the instant petition.

The stand taken by the respondent- Board in the written

statement is that the petitioner was already granted first promotion as

Assistant Revenue Accountant on 9.7.1985 and therefore he was not entitled

to the first time bound promotional scale. It is further stated that petitioner

completed 16 years of service on 31.5.1990. The petitioner was promoted

from the post of UDC to that of Assistant Revenue Accountant on 9.7.1985

in the pay scale of Rs.620-1200 which scale was revised to 1800-3200 w.e.f.
CWP No. 3457 of 2006 3

1.1.1986. As the next promotion from the post of Assistant Revenue

Accountant is to that of Senior Assistant/ Internal Auditor having the same

pay scale of 1800-3200 which is equivalent to the post of Assistant

Revenue Clerk i.e. the lower post and therefore on completion of 16 years

of service on 31.5.1990 the petitioner could not get second promotion.

Therefore, according to the instructions dated 3.9.1993, the petitioner was

entitled to only one increment whereas due to inadvertence he was granted

two increments. The said mistake was rectified vide order dated 12.5.2004

( Annexure P.2).

When the matter came up for hearing on 9.9.2008, the

following order was passed:

” During the course of arguments it has transpired

that the circular dated 3.9.1993 ( Annexure P.6) has placed

reliance on another circular to which reference has been made

in para 3. On a close scrutiny, we find that the afore-mentioned

circular is to be applied when an employee is promoted to the

next higher post and his pay is to be fixed in that scale.

However, in the present case the petitioner has been promoted

from the post of Upper Division Clerk to the post of Assistant

Revenue Accountant who started getting the pay scale of 1800-

3200/- w.e.f. 1.1.1986 which scale, he also becomes entitled to

on 31.5.1990 i.e. after completing 16 years of service. The

circular Annexure P.6 cannot be applied to the case of the

petitioner as it talks of promotion to the next higher post i.e.

promotion to the post which carries pay scale higher than 1800-

3200/-.

CWP No. 3457 of 2006 4

After hearing learned counsel for the parties, we find that

it would be appropriate if we asked the counsel for the Board to

find out as to whether, the Board is following the policy of

passing such like orders, in all the cases or it is only an

individual case. Mr.Sran shall obtain instructions in this

regard………”

The learned counsel for the Board could not point out any case

of such a nature. Therefore, we proceed to dispose of the matter.

We have heard the learned counsel for the parties at some

length and have gone through the paper book with their able assistance. It

is admitted position that on his posting from the post of UDC to that of

Assistant Revenue Accountant on 9.7.1985 the petitioner was not granted

any increments in terms of Regulation 8 of the Punjab State Electricity

Board (Revised) Pay) Regulation 1988 which would be admissible to an

employee on his promotion. The action of the respondents in reducing the

benefit of two increments to one increment is not sustainable in view of the

provisions contained in Para 3 of Finance Circular No. 17/90 dated

23.4.1990 which reads thus:

” At the time of placement in the time bound

promotional/devised promotional scale, the employee will be

allowed promotional increment(s), as are admissible on

promotion under the provisions of Regulation 8 of the PSEB

(Revised Pay) Regulations 1988 and as amended from time to

time.”

It is thus evident that when the petitioner was promoted from

the post of Assistant Revenue Accountant to that of Senior
CWP No. 3457 of 2006 5

Assistant/Internal Auditor on 6.6.1995, his pay scale continued to be the

same at 1800-3200. The Circular dated 3.9.1993 (Annexure P-6) has not

been correclty interpreted and applied to the case of the petitioner. It would

be necessary to read operative part of the Circular which is as under:-

” In case an employee has already availed of the benefit of

placement to the time bound promotional/devised promotional

scale(s) and is promoted to the next higher post, his pay would

be fixed at the next stage in the same scale and his next date of

increment will remain unchanged. In case, he is promoted to a

post which is lower than the scale in which he has already been

placed on time bound promotional devised promotional scale;

he will not be entitled to any increment and continue to draw

the pay of the scale in which he has already been placed.”

A perusal of the afore-mentioned para would clearly show that

in a case where an employee has already availed the benefit of placement to

the time bound promotional/devised promotional scale(s) and such an

employee is promoted to the next higher post, then his pay would be fixed at

the next stage in the same scale without any change in the date of his

increment. If the afore-mentioned provision is correctly applied to the

petitioner, then it becomes evident that the petitioner was granted the scale

of 1800-3200 w.e.f. 9.9.1986 which was the revised pay scale of the post of

Upper Division Clerk w.e.f. 1.1.1986 and he also became entitle to be

placed in that scale of 1800-3200 on the completion of 16 years service on

15.1.1991. He was further promoted to the post of Internal Auditor on

6.6.1995 in the same pay scale of 1800-3200. The Finance Circular

No.34/93, dated 3.9.1993, would not apply to the case of the petitioner as he
CWP No. 3457 of 2006 6

has not been promoted and his pay scale continued to be Rs. 1800-3200 nor

he was given the benefit of placement in the higher scale of Rs. 1800-3200.

Therefore, impugned order dated 17.1.2006 (Annexure P.5) passed by the

respondent No.2, is not sustainable in the eyes of law. We further find that

the Circular dated 23.4.1990 was amended later on 3.9.1993 and the

amendment does not suggest that it is to operate retrospectively w.e.f.

23.4.1990. For this additional reason, we also find that any instruction

contrary to Circular dated 23.4.1990 issued at the hands of respondents, in

any case, cannot be applied to the case of the petitioner.

In view of the above, the writ petition succeeds and the same is

allowed. Order dated 17.1.2006 ( Annexure P.5) is quashed. Respondents

are directed to release the difference of pay to the petitioner within a period

of two months from the date of receipt of certified copy of this order.





                                                       (M.M.Kumar)
                                                          Judge




                                                        (Jora Singh)
17 .9.2008                                                 Judge
okg