High Court Punjab-Haryana High Court

Suresh Kumar vs State Of Haryana And Others on 13 February, 2009

Punjab-Haryana High Court
Suresh Kumar vs State Of Haryana And Others on 13 February, 2009
R.S.A. No. 2901 of 2008                    -1-

IN THE HIGH COURT OF PUNJAB AND HARYANA AT
              CHANDIGARH


                                R.S.A. No. 2901 of 2008

                                Date of Decision : 13.02.2009

Suresh Kumar

                                                 ....Appellant
             Versus


State of Haryana and others

                                                 ...Respondents


CORAM : HON'BLE MR.JUSTICE MAHESH GROVER
                  ....

Present : Mr. V.K.Jindal, Advocate
          for the appellant.

                        .....

MAHESH GROVER, J.

The only dispute that has been raised in the present appeal is

that the appellant, who was promoted as Clerk from Class-IV post has

not been granted the annual increment. While promoting the appellant

as Clerk, the following condition was imposed :-

“The above officials appointed to the post of Clerk

will have to qualify the departmental type test in Hindi or in

English with a speed of 25/30 W.P.M. respectively within a

year after the date of their appointment. They will be allowed

annual increment only after qualifying such test.

These promotions are subject to the approval of

S.S.S.Board, Haryana.”

Concededly, the appellant had not qualified the type test as
R.S.A. No. 2901 of 2008 -2-

was required of him by virtue of the aforesaid condition.

The contention of the learned counsel for the appellant is that

he was confirmed as Clerk as well and therefore, once confirmation

has been given after the promotion, the aforesaid condition would be

deemed to have been waived and he should have been held entitled to

the annual increment.

I am afraid, such a contention cannot be accepted. A perusal

of the condition reproduced above makes it clear that it was the

increment which was dependent upon the qualifying test and not the

confirmation of the incumbent as a Clerk.

The aforesaid condition is unambiguous and in view of the

admitted position that the appellant had failed to pass the qualifying

test, he cannot have any claim of increment.

Accordingly, the appeal is totally devoid of any merit and is

dismissed.

13.2.2009                                     (MAHESH GROVER)
                                                  JUDGE
dss