High Court Punjab-Haryana High Court

Shiv Ram vs State Of Haryana And Others on 31 July, 2009

Punjab-Haryana High Court
Shiv Ram vs State Of Haryana And Others on 31 July, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH

                                       R.S.A. No. 2328 of 2008
                                 Date of Decision: July 31, 2009



Shiv Ram                                           ...........Appellant

                                Versus


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



Coram:          Hon'ble Mrs. Justice Sabina

Present: Mr.U.K.Agnihotri,Advocate for the appellant.
         Mr.Sukhant Gupta, Additional Advocate General, Haryana

Sabina, J.

Shiv Ram, plaintiff has filed a suit for declaration . The suit

of the plaintiff was dismissed by the Additional Civil Judge (Senior

Division) Jind vide judgment and decree dated 28.2.2005. Plaintiff

preferred an appeal and the same was dismissed by the District Judge,

Jind vide judgment and decree dated 25.10.2007. Hence, the present

appeal.

The brief facts of the case, as noticed by the learned

Additional District Judge in paras 2 and 3 of its judgment, reads as under:-

“The plaintiff had joined as Patwari in the Forest Department,

Government of Haryana, on 14.8.1989. The plaintiff had earlier

served the Indian Army. When he was student of 10th class, there

was period of National Emergency due to China war. An

Ordinance had been issued to the then President of India. He

joined the Indian Army on 12.4.1963 and remained in the service

upto 30.4.1978. Vide another Ordinance by the then President of

India, period of emergency w.e.f. 26.10.1962 to 10.1.1968 was to
R.S.A. No. 2328 of 2008 -2-

be counted for service benefits.

It is further the case of the plaintiff that after his

retirement from the Army, he had joined as a clerk in the Election

Office of Deputy Commissioner, Jind. He worked there w.e.f.

18.6.1983 to 31.1.1984. Thereafter, he joined as Revenue Patwari

in District Jind, where he remained posted from 14.8.1986 to

4.9.1989.

It is further the case of the plaintiff that as his age

was less than 18 years when he joined the India Army, benefit of

emergency period vide order dated 6.6.1986 of the then Deputy

Commissioner, Jind was given only for the period of 4 years 8

months and 29 days i.e. counting it from the period when he

became 18 years of age.

It is claimed that after service in the Revenue

Department, the plaintiff was taken by the Forest Department and

it was “simply transfer of the plaintiff”. It is further the case of

the plaintiff that he had made representation to the Forest

Department, but the same was declined by the Principal Chief

Conservator of Forests, Haryana, vide letter dated 23.12.1992

mentioning therein that benefit of emergency period had already

been given to the plaintiff by the Deputy Commissioner, Jind, his

representation was declined. It is claimed that by giving benefit

of service rendered during the Emergency period, his seniority

was fixed w.e.f. 22.2.1982.

It is still further the case of the plaintiff that after

having been given benefit of his past service, he was not given the
R.S.A. No. 2328 of 2008 -3-

benefit of his promotion though he was entitled to the same.

Averring that many juniors of the plaintiff have been promoted by

ignoring the plaintiff, the plaintiff has sought promotion on parity

with his juniors who were allegedly made forest Kanungos on

25.8.1992. When the defendants refused to admit the claim of the

plaintiff, litigation ensued.

3. In joint written statement furnished by defendants no. 1 to 4,

various preliminary objections, as reflected in the array of issues,

were taken. On merits, it was accepted that the plaintiff was as

Ex-Army Personal, but it was admitted that benefit of his military

service had already been given to him by the Deputy

Commissioner, District Jind, for which reference was made to

order dated 12.7.1988. It was claimed that the plaintiff had joined

the Forest Department as Patwari w.e.f. 5.9.1989 and not w.e.f.

14.8.1989.

It was clarified that the plaintiff joined Forest Department as

Patwari on 5.9.1989 by way of mutual transfer with one Mohinder

Singh Patwari of the Forest Department. Referring to letter dated

11.1.1979 of Government of Haryana, it was elaborated that

mutual transfer from one Department to another cannot be treated

in public interest and seniority of such employee has to be fixed

at the tail of the employees already working in that department.

In short, it was clarified that the plaintiff had lost his seniority in

the Revenue Department and while joining the Forest Department

he came on the tail of the employees already working. It was

further clarified that no person junior to the plaintiff has been
R.S.A. No. 2328 of 2008 -4-

promoted. Asserting that benefits permissible to the plaintiff have

already been given except seniority in the Forest Department.

Claiming that no person junior to the plaintiff has been promoted

to the post of Kanungo, prayer for dismissal of the suit was made.

On the pleadings of the parties, the following issues were

framed by the trial Court:-

“i) Whether the plaintiff is entitled to promotion of Kanungo as

alleged in the plaint and is also entitled for the consequential

benefits as alleged in the plaint ?OPP

ii) Whether the suit is not maintainable in the present form?OPD

iii) Whether the plaintiff has no cause of action ?OPD

iv) Whether the suit filed by the plaintiff is not within

limitation?OPD

v) Relief.”

After hearing the learned counsel for the appellant, I am of

the opinion that this appeal is devoid of any merit.

Admittedly, the appellant was born on 19.7.1945. He served

with the Indian Army with effect from 12.4.1963 to 30.4.1978. Thereafter,

plaintiff joined the Revenue Department as Patwari in District Jind on

14.8.1986 and continued in the said department up to 4.9.1989. Thereafter,

the appellant joined the Forest Department on 5.9.1989. Both the Courts

below after appreciating the evidence on record have held that the appellant

had joined the Forest Department on the basis of mutual transfer with

Mahinder Singh who was serving in the Forest Department. Appellant

came from the Revenue Department to Forest Department, whereas,

Mahinder Singh went to the Forest Department from the Revenue
R.S.A. No. 2328 of 2008 -5-

Department. In this regard, reliance was placed on communication (Exhibit

P5) dated 18.9.1992 made by the appellant to the Principal, Conservator of

Forests. In the circular letter dated 11.1.1979 (Exhibit D1), it was not

specifically mentioned that the appointment of the appellant in the Forest

Department was on the basis of mutual transfer yet the fact that the plaintiff

came in the Forest Department on the basis of the mutual transfer was

established from Exhibit P5. Learned District Judge in its judgment has

further observed that the plaintiff himself, while appearing in the witness

box as PW4, has conceded that he had joined the Forest Department on

mutual transfer basis. In these circumstances, the appellant could not be

given the benefit of military service again as the same had already been

granted to him in the Revenue Department vide letter dated 6.6.1988 issued

by the Deputy Commissioner Jind.

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
July 31, 2009
arya