High Court Punjab-Haryana High Court

Yashpal Singla vs Punjab Urban Development … on 26 November, 2008

Punjab-Haryana High Court
Yashpal Singla vs Punjab Urban Development … on 26 November, 2008
CWP No.19989 of 2008                           1



    IN THE HIGH COURT FOR THE STATES OF PUNJAB &
              HARYANA AT CHANDIGARH.

                                      CWP No.19989 of 2008
                                      Date of decision: 26.11.2008

Yashpal Singla                                       ...Petitioner
                         Versus

Punjab Urban Development Authority & others          ...Respondents

CORAM:      HON'BLE MR. JUSTICE ASHUTOSH MOHUNTA
            HON'BLE MR. JUSTICE RAJAN GUPTA

Present:    Mr. H.S. Sethi, Advocate, for the petitioner.

Rajan Gupta, J.

The petitioner has sought quashing of adverse remarks

recorded in his Annual Confidential Report pertaining to the year 2003-

2004 conveyed to him vide letter dated 15.6.2005, Annexure P-1. The

petitioner has also sought quashing of order dated 2.4.2008, Annexure

P-3 whereby his representation for expunging the adverse remarks in his

ACR has been rejected by the Chief Administrator, Punjab Urban

Development Authority. The petitioner has averred in the writ petition

that he joined as Junior Accountant in the Punjab Housing Development

Board (now Punjab Urban Development Authority) in May, 1980. The

petitioner kept on working in various capacities in PUDA. According to

the petitioner, respondent No.3 wrote the annual confidential report of

the petitioner for the year 2003-2004 and gave certain adverse remarks

in the same. It is the case of the petitioner that respondent No.3 acted in

a malafide manner while giving him adverse report. The petitioner has

sought quashing of the adverse remarks by way of the present writ
CWP No.19989 of 2008 2

petition.

We have heard learned counsel for the petitioner and given

our careful consideration to the matter in hand.

Learned counsel for the petitioner has contended that

respondent No.3 was biased against the petitioner due to certain

previous posting and thus had deliberately given him an adverse report.

The counsel has also referred to the service record of the petitioner from

1994 onwards to contend that it had been consistently good or very

good, even outstanding. It has been further contended that the ACR for

the period 2003-2004 was never sent to the Accepting Officer and,

therefore, could not be treated as final. That apart, the representation of

the petitioner had been rejected by respondent No.2 by a short and

cryptic order without giving any reasons. The counsel has placed

reliance on two judgments reported as Amrik Singh v. The State of

Haryana, 1995 (3) S.C.T. 617 and S. Ramachandra Raju v. State of

Orissa, AIR 1995 Supreme Court 111.

A perusal of the record shows that vide letter, Annexure P-1

following adverse remarks were conveyed to the petitioner:-

“In your Annual Confidential Report for the year
2003-04 your overall performance have been shown as
average. However, the following adverse remarks have
also been found:-

Reliability and reputation: On the basis of pick and choose
for honesty: policy adopted by him in some
cases for making the payment of
enhanced compensation, his
doubtful integrity can’t be ruled
CWP No.19989 of 2008 3

out.

Defects, if any He is in the habit of Bye-passing
the Undersigned in official work.

General Remarks Tries to be over-clever by
concealing the facts.


            Whether working in
            Punjab or not:             Not"

The above adverse remarks is being conveyed to you
so that you can improve your efficiency. If you want to
make an appeal of the above said adverse remarks you can
do so in accordance with rules.”

The petitioner preferred a representation against these

adverse remarks. However, the same was rejected by respondent No.2

vide order dated 2.4.2008, Annexure P-3.

The petitioner has not been able to make out any ground for

interference in writ jurisdiction and to quash the adverse report recorded

against him. The allegations of malafide made by him against his

reporting officer are very vague. We do not find any ground to quash

the adverse remarks and substitute our opinion for that recorded by

higher officers of the petitioner. The judgment relied upon by the

petitioner in Amrik Singh’s case (supra) does not help the petitioner.

In the said judgment it was held that the High Court does not act as a

court of appeal while adjudicating upon the administrative matters

unless violation of law or patent arbitrariness is borne out from record.

In the present case, the petitioner has not been able to make out any

such ground which would warrant interference of this court in writ
CWP No.19989 of 2008 4

jurisdiction. The judgment in S. Ramachandra Raju’s case (supra)

relied upon by the petitioner again does not help him. The said

judgment relates to a case where an employee was compulsorily retired

on the basis of solitary adverse report. The order of compulsory

retirement was thus quashed. The apex court held that the Government

had taken only a solitary adverse report into account and had not

considered the otherwise meritorious record of service of the petitioner

and the fact that he had been promoted after adverse remarks were

entered in his service record. It is, therefore, obvious that facts of the

case before the apex court were totally different from the facts of the

present case.

We are of the considered view that the petitioner has not

been able to show any violation of law or patent arbitrariness while

adverse remarks were made in his ACR for the period 2003-2004. We

are thus not convinced that this court would substitute its own opinion

for that of the administrative officers of the concerned department. The

petitioner has already availed of the departmental remedies and failed.

We thus find no merit in this writ petition. The same is

dismissed as such.

(RAJAN GUPTA)
JUDGE

(ASHUTOSH MOHUNTA)
JUDGE
November 26, 2008
‘rajpal’