High Court Rajasthan High Court - Jodhpur

Shanker Lal vs State & Ors on 2 September, 2008

Rajasthan High Court – Jodhpur
Shanker Lal vs State & Ors on 2 September, 2008
                                           1

      IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
                      AT JODHPUR



                                O R D E R

S.B. CIVIL WRIT PETITION NO.297/2005
(Shankar Lal Vs. State of Raj. & Ors.)

Date of order : 2.9.2008

P R E S E N T

HON’BLE MR. JUSTICE GOPAL KRISHAN VYAS

Mr. Mukesh Vyas, for the petitioner.

Mr. Rameshwar Dave, for the respondents.

Heard learned counsel for the parties.

In this case, the petitioner is claiming

selection scale which is prescribed by the State

Government for the Work Charge employees after

completion of 9, 18 and 27 years of service.

The case of the petitioner is that he was

declared semi permanent on the post of Mate after

completion of two years of service although the

petitioner has not submitted any documentary evidence

but the respondents have filed certain documents
2

including certified copy of service book of the

petitioner. In the Service Book, the first entry of

appointment has been shown as शकरल ल मट, in the second

column, it is shown as “स य ” and in seventh column,

the date of appointment is shown as 1.1.1956. Meaning

thereby, as per documentary evidence filed by the

respondents, the petitioner was initially appointed as

Mate on 1.1.1956, which is admittedly prior to

promulgation of the Work Charge Rules, 1964. The

petitioner was further promoted on the post of Mistri

as per channel of promotion provided in the Work

Charge Rules vide order dated 17.11.1978 as evident

from the service book of the petitioner. Meaning

thereby, in whole of the service tenure, the

petitioner was provided one promotion on the post of

Mistri. Therefore, according to the Circular dated

4.3.1998 issued by the Government for granting three

promotional benefits after completion of 9, 18 and 27

years of service was to be given to the petitioner but

in whole of his service tenure only one promotion and

one selection scale was given to the petitioner vide

order dated 17.11.1978 and dated 21.7.2001 (Annexure-

2) respectively. In this view of the matter, the

petitioner is entitled to be considered for grant of

selection scale as per Circular dated 4.3.1998 by the

Government for granting three selection scales after

completion of 9, 18 and 27 years of service to the

work charge employee. Admittedly, the denial of
3

second selection scale to the petitioner is totally

unfounded, therefore, respondents are directed to

calculate the service period of the petitioner w.e.f.

1.1.1956 on the post of Mate and thereafter, re-

consider the matter of grant of selection scale to the

petitioner and while doing so, the fact of promotion

on the post of Mistri may be taken into account.

Learned Dy. Govt. Counsel submitted that the

petitioner was initially appointed as Beldar.

Thereafter, he was promoted on the post of Mate in the

year 1963 and as per Work Charge Rules, 1964, the post

of Mate may be filled in 100% by promotion only.

In my opinion, the statement made by learned

Dy. Govt. Counsel is totally baseless because Work

Charge Rules were made applicable in the year 1964

whereas as per service book of the petitioner his

initially appointment has been shown w.e.f. 1.1.1956

on the post of Mate when Work Charge Rules were not in

existence.

In this view of the matter, the petitioner is

entitled for three selection scale as per Circular

dated 4.3.1998, if no promotion is granted in the

service. Admittedly, the petitioner was granted one

promotion in the year 1978 on the post of Mistri and

third selection scale on 21.7.2001 after completion of

27 years of service. Therefore, the petitioner is
4

still entitled for second selection scale as per the

notification issued by the State Government.

Accordingly, the respondents are directed to

reconsider and to pass fresh order for granting

benefit of selection scale as per Circular issued by

the Government for granting selection scale in lieu of

promotion while taking into account first appointment

on the post of Mate w.e.f. 1.1.1956 and first

promotion on the post of Mistri on 17.11.1978. The

respondents are directed to grant all consequential

benefits including arrears and revised pension within

a period of three months from the date of receipt of

certified copy of this order. No order as to costs.

With the aforesaid observation/direction,

this writ petition is disposed of.

(GOPAL KRISHAN VYAS), J.

arun