High Court Punjab-Haryana High Court

Suraj Bhan And Another vs State Of Haryana And Others on 21 August, 2009

Punjab-Haryana High Court
Suraj Bhan And Another vs State Of Haryana And Others on 21 August, 2009
CIVIL WRIT PETITION NO.16655 OF 2008                                  :{ 1 }:

IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                 CHANDIGARH


                    DATE OF DECISION: AUGUST 21,2009



Suraj Bhan and another

                                                             .....Petitioners

                           VERSUS

State of Haryana and others

                                                              ....Respondents



CORAM:- HON'BLE MR.JUSTICE RANJIT SINGH

1. Whether Reporters of local papers may be allowed to see the judgement?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?



PRESENT:             Mr. R. S. Sangwan, Advocate,
                     for the petitioners.

                    Mr. Harish Rathee, Sr.DAG, Haryana,
                    for the State.

                           ****

RANJIT SINGH, J.

The petitioners have approached this Court with

somewhat strange prayer. They seek writ of mandamus to command

the respondents for not making entry of their designation as

Storekeeper in their service book as they had been promoted as

Supervisor/Works Supervisor. As per the petitioners, nomenclature

for these designations, has not been changed in the Irrigation

Department.

At the outset, the counsel was questioned if writ petition
CIVIL WRIT PETITION NO.16655 OF 2008 :{ 2 }:

for such a claim would be maintainable. Apparently, no legal or

fundamental rights of the petitioners seem to have been infringed for

which they could have filed this writ petition. It is more so when seen

in the light of the stand taken by the respondents that Engineer-in-

Chief, Irrigation Department has changed the nomenclature of some

of the posts having same nature of duties and identical function with

same pay scale, which, really would not effect the petitioners in any

manner. The counsel for the petitioners, however, insisted that this

change in nomenclature would prejudice their chances of promotion

or advancement in their service career without elaborating or

specifying as to how they are prejudiced.

The service of Petitioner No.1 was regularised w.e.f.

1.1.1986, after having been recruited as Mate on work charge basis

on 1.3.1979. Petitioner No.2, who was appointed as Motor Mate on

7.12.1982 was regularised w.e.f. 5.2.1996. On 27.2.2008, the

petitioners have been statedly promoted to the post of

Supervisor/Work Supervisor. This is a promotional post from

amongst Mate, Motor Mate, Time Clerks, Store Munshis, Store

Keepers etc. The pay scale of Supervisor having ITI qualification is

Rs.4000-6000. Same pay scale is given to the Supervisors, who

even do not have ITI Certificate. It is the case of the petitioners that

letter dated 20.8.2008 providing that designation of those promoted

vide order dated 27.2.2008 be read as Storekeeper instead of

Supervisor is aimed at denying the scale of pay of Rs.4000-6000.

Copy of this order has been annexed with the petition as Annexure

P-4. This order, as per the petitioners, is passed without obtaining

their consent and hence, could not have been validly made on this
CIVIL WRIT PETITION NO.16655 OF 2008 :{ 3 }:

ground as well. They have, thus, filed the present writ petition.

In the reply, it is brought out that the petitioners were

promoted from Group D posts of Mate/Motor Mate (functional pay

scale Rs.2550-3200/-) to Class III Post of Supervisor/Store Keeper in

pay scale of Rs.3050-4350 and not to Work Supervisors. It is then

pointed out that Engineer-in-Chief, Irrigation Department, through his

letter dated 26.9.2007 has changed the nomenclature of some of the

posts having same nature of duties and identical functional pay

scale. These posts, as referred to in the letter, are Store Supervisor,

Store keeper, Store Munshi and Time Clerk having the same pay

scale of Rs.2550-4350. All these posts have now been designated as

Storekeeper. It is stated that there is no distinction in the pay scales

between the ITI qualified workmen or non ITI workmen . As per the

respondents, the petitioners were promoted as Supervisors and not

as Work Supervisors. The difference between the posts of

Supervisor and that of Work Supervisor is highlighted by stating that

they both have different pay scales. To distinguish the case of the

petitioners visa-a-vis those who had filed CWP No.16103 of 1997, it

is pointed out that the persons in the said writ petition were directly

recruited to the post of Work Supervisor and not Supervisors who

were promoted from the posts of Time Clerk or Munshi as is the case

of the petitioners and as such, the said case has no relevance.

As already noticed, I have not been able to appreciate

how the petitioners have been put to prejudice by change of

nomenclature only. Concededly, the petitioners were promoted to the

post of Supervisors, which is having a pay scale of Rs.3050-4350.

With change of designation, they continue to draw the same pay
CIVIL WRIT PETITION NO.16655 OF 2008 :{ 4 }:

scale. There is no distinction made on the ground of ITI qualification.

The petitioners are misconceived in seeking comparison with Work

Supervisor, which is in a different pay scale. The whole case, thus,

set up by the petitioners is based on misconception. The submission

that the designation could not have been changed without effecting

necessary changes in the Rules would not make any substantial

difference as it is only a nomenclature which has been changed for

those posts which were earlier known by a different name, the

reason for which has been disclosed. In this regard, it is mentioned

that all these posts were being called with such designation having

the same pay scale and identical nature of duties and hence, were

given new designation. It is not only the Store Supervisors, Store

Keepers, Store Munshi etc. who have also been so named as

Storekeeper but various other posts carrying similar pay scale have

also been clubbed together and given one designation as can be

seen from Annexure R-3. Changing of the designation, will not lead

to any civil consequences for the petitioners. Thus, there was no

need to afford opportunity of hearing to the petitioner as pleaded.

The counsel for the petitioners has not been able to show if the

petitioners would suffer any prejudice on account of change of this

designation.

I am, thus, not inclined to interfere in exercise of writ

jurisdiction and would, thus, dismiss the same.

August 21, 2009                                ( RANJIT SINGH )
khurmi                                             JUDGE