Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 6]

Supreme Court of India

Luxmi Devi vs The State Of Haryana & Ors on 31 March, 1997

Bench: K. Ramaswamy, D.P. Wadhwa

           PETITIONER:
LUXMI DEVI

	Vs.

RESPONDENT:
THE STATE OF HARYANA & ORS.

DATE OF JUDGMENT:	31/03/1997

BENCH:
K. RAMASWAMY, D.P. WADHWA




ACT:



HEADNOTE:



JUDGMENT:

O R D E R Leave granted.

We have heard learned counsel on both sides. This appeal by special leave arises from the judgment of the Division Bench of the High court of Punjab & Haryana, made on 31.5.1996 in CWP No. 19006/65.

The admitted position is that the appellant was appointed as a constable initially on 19.11.1981 in Hissar range. She secured rank No.2 out of 218 candidates as an all rounder, while Asha Rani, respondent No.6, had secured rank No.85 in the same range. When 'C' list was prepared in September 1985, both of them were promoted as Head Constables on October 3, 1985 and the confirmation also came to be made on January 31, 1988. In an Intermediate school Course conducted by the authorities, the appellant was depute in September 1989 while 6th respondent was deputed in March 1990. The appellant was brought in 'D' List on April 4, 1990. The appellant was promoted as Assistant sub-Inspector on November 16, 1989 while 6th respondent was confirmed as ASI on July 31, 1992 but was not confirmed for no reason whatsoever. But when she was in Upper school Course in April 1991, she become all rounded No.1 while 6th respondent was sent for the said course and training in April 1993. The appellant was promoted as sub-Inspector on May 29, 1991 from P.T.C while 6th respondent was promoted on August 5, 1992. Thus it could be seen that the appellant has been stealing a march over respondent No.6 right from March 1989 and she distinguished herself in the posts held in several Places much earlier to respondent No.6.

It would appear that on a requested by 6th respondent, she was transferred to Rohtak range while the appellant remained in Hissar Range and was deputed, being a competent officer, to train the trainees in the Training School. When deputation period was over, she was sought to be reverted to the rank of Assistant Sub-Inspector. The action was obviously illegal and arbitrary. It would, now, appear that after deputation period was over, she was transferred to Rohtak range and appointed as S.H.O in Police Station, Sonipat, Sixth respondent also has been continuing in Rohtak Range. Thus, belatedly, the Mischief is averted and her position is restored.

Under these Circumstances, the respondent state is directed to continue to maintain the seniority of the appellant over the 6th respondent in the respective posts though initially they were Temporary, Since she had given better performance as all rounder.

The appeal is accordingly allowed, No costs.