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 1, Cited by 48]

Supreme Court of India

Ramlal Khurana (Dead) By Lrs vs State Of Punjab & Ors on 3 August, 1989

Equivalent citations: 1989 AIR 1985, 1989 SCR (3) 680, AIR 1989 SUPREME COURT 1985, 1989 LAB. I. C. 2021, (1990) 1 LABLJ 313, (1989) 2 LAB LN 733, 1989 (4) SCC 99, 1989 SCC (L&S) 644, (1990) 1 LJR 223, (1989) 15 ALL LR 789, (1989) 2 CURLR 501, (1989) 3 JT 430 (SC)

Author: K.J. Shetty

Bench: K.J. Shetty, A.M. Ahmadi

           PETITIONER:
RAMLAL KHURANA (DEAD) BY LRS.

	Vs.

RESPONDENT:
STATE OF PUNJAB & ORS.

DATE OF JUDGMENT03/08/1989

BENCH:
SHETTY, K.J. (J)
BENCH:
SHETTY, K.J. (J)
AHMADI, A.M. (J)

CITATION:
 1989 AIR 1985		  1989 SCR  (3) 680
 1989 SCC  (4)	99	  JT 1989 (3)	430
 1989 SCALE  (2)326


ACT:
    Punjab  Civil  Service  Rules: Vol.I, Part	I.  Rule  3.
14---Lien  of government servant--Suspension  of  lien--When
and in what circumstances.
Words & Phrases.' "Lien "--Meaning of.



HEADNOTE:
    The appellant, while working in the Police Department as
a clerk, was selected, and subsequently appointed, as Excise
Sub-Inspector. After several years, he was reverted and sent
back  to his parent department. He challenged the  reversion
order  before the Sub-Judge, who allowed him to continue  in
the  Excise Department, where he was holding  a	 substantive
post.  After  a decade, he was compulsorily retired  by	 the
Excise	Commissioner. The appellant moved the High Court  by
way  of a writ petition challenging the said order and	con-
tending	 that the Excise Commissioner was not  competent  to
pass  the  order  as the appellant belonged  to	 the  Police
Department where his lien continued. The High Court rejected
the writ petition.
    This  appeal by special leave is against the said  deci-
sion  of  the  High Court. It was contended  that  the	lien
against	 original  post in the police Department  could	 not
vanish	even though the appellant was holding a	 substantive
post in the Excise Department.
Dismissing the appeal,
    HELD: 1. Rule 3.14 of the Punjab Service Rules  provides
that  a	 competent  authority shall suspend the	 lien  of  a
Government  servant  when he is appointed in  a	 substantive
capacity  to a permanent post outside the cadre on which  he
is borne. This rule cannot be operated to the prejudice of a
Government  servant who on his own has acquired legal  right
to an ex-cadre post. Indeed, the rule is for the benefit  of
a  Government  servant	who intends to return  back  to	 his
parent department. But the appellant never wanted to  return
back  to  his  parent department. He  was  stoutly  opposing
repatriation  and asserting his right to remain in  the	 ex-
cadre  post.  He has thus denied himself of the	 benefit  of
that rule. [683F-H]
681
T.C.  Sharma  v. Prithvi Singh & Ors., [1976] 2	 SCR  7	 16:
referred to.
    2. Lien is not a word of art. It just connotes the right
of  a civil servant to hold the post substantively to  which
he is appointed. Generally when a person with a lien against
a  post is appointed substantively to another post,  he	 ac-
quires a lien against the latter post. Then the lien against
his  previous  post automatically disappears. It is  a	well
accepted principle of service jurisprudence that no  Govern-
ment  servant can have simultaneously two liens against	 two
posts in two different cadres. [684A-B]
    3.	In  the instant case, the civil	 court	has  already
ruled  that  the appellant had a right to  continue  in	 his
substantive appointment as Excise Sub-Inspector. He  secured
that declaration when the Excise Department repatriated	 him
to his parent department. Alter obtaining that decree from a
court of competent jurisdiction, he could not turn round and
say  that  he still retained lien against his  post  in	 the
parent department. The lien in his parent department must be
held to have been cancelled consequent on the decree of	 the
civil court. Therefore, the Excise Commissioner seems to  be
the only competent authority to pass the order	compulsorily
retiring him from service. [689C-D]
    This  Court	 directed the respondent  to  determine	 the
pensionary benefits of the appellant and pay the same to his
legal heirs within three months, if not already paid.]



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 2941 of 1982.

From the Judgment and Order dated 26.2.82 of the Punjab Haryana High Court in L.P.A. No. 1120 of 1981. P.A. Choudhary, Mrs. K. Sarada Devi and B. Kanta Rao for the Appellants.

C.M. Nayyar for the Respondents.

The following Order of the Court was delivered ORDER This appeal by special leave is directed against the decision of the 682 High Court of Punjab & Haryana which dismissed the writ petition of the appellant and sustained the order of his compulsory retirement-

In March 1949, the appellant entered into service as a clerk in the Police Department. When he was working in the office of Inspector General of Police, he appeared for selection to the posts of Excise Sub-Inspector in the Excise Department of the State. He was selected and appointed as Excise Sub-Inspector- He continued in the post for a number of years. In October 1963, he was repatriated to his parent department- But it was not a simple repatriation. The post of Excise Sub-Inspector was in the higher scale than his original post in the Police Department- So he was reverted and sent back to his parent department.

The appellant challenged the reversion and repatriation in O.S. No. 126 of 1965 before the Court of Subordinate Judge 1st Class, Patiala. He sought for a declaration that the order of reversion was illegal and void. It was an infringement of his legal right to continue as Sub-Inspector in the Excise Department.'The learned Subordinate Judge accepted his claim and decreed the suit. He made some perti- nent observation.

"The plaintiff continued to hold the post beyond the prescribed period of probation and his services were not dispensed with at the end of two years and he was not reverted. The plaintiff, in fact, continued to hold the post for more than 6 years, after the maximum period of probation had expired. Consequently, the rule laid down in and on the basis there- of, it is held that the plaintiff must be taken to have so continued in a substantive capacity. On this conclusion, that the plain- tiff was in October, 1963, holding his post substantively, that termination of his service necessarily amounted to punishment, and must be deemed to be removal from service, which of course was not permissible without a proper enquiry. The conclusion must, therefore, be that the termination of the plaintiff's serv- ices was illegal."

It is thus clear from the above observation that the Court expressed the view that the appellant was holding a substantive post in the Excise Department. After completing his probationary period, he was holding the post of Sub- Inspector in a substantive capacity. So his reversion and repatriation .amounted to penalty which was illegal since made without proper enquiry.

683

Since repatriation of the appellant was set aside by the Civil Court, the appellant was allowed to continue without interruption in the Excise Department itself. On October 1, 1975, the Excise Commissioner made an order compulsorily retiring him from service. The order was made under Rule 3(1)(a) and (b) of the Punjab Civil Services (Premature Retirement) Rules, 1975. The appellant challenged the valid- ity of that order before the High Court mainly on the ground that the Excise Commissioner was not competent to make that order since he belonged to Police Department. He claimed that his lien in the Police Department was not removed and, therefore, the Inspector General of Police was alone compe- tent to deal with him. In support of the contention, he placed reliance on the decision of this Court in T.C. Sharma v. Prithvi Singh & Ors., [1976] 2 SCR 716. The High Court, however, distinguished that decision and dismissed the writ petition. It was held that the appellant had not gone to the Excise Department on deputation from the Police Department, but he held a fresh appointment as an Excise Sub-Inspector. Counsel for the appellant placed strong reliance on rule 3.14 of the Punjab Civil Services Rules (Vol. I) Part I and also on the decision in T.C. Sharma case. He urged that the appellant was no doubt holding a substantive post in the Excise Department, but he had not acquired a lien against that post, since he was not confirmed in that post. It was claimed that the lien in the parent department ought to have been suspended so that it could ensure to his benefit as and when he wanted to return back to his parent department. The contention, in other words, proceeded on the premise that the lien against original post in the Police Department could not vanish even though the appellant was holding a substantive post in the Excise Department. We do not think that the contention urged for the appel- lant as to Rule 3.14 could be accepted. Rule 3.14 provides that a competent authority shall suspend the lien of a Government servent when he is appointed in a substantive capacity to a permanent post outside the cadre on which he is borne. It seems to us that this rule cannot be operated to the prejudice of a Government servant who on his own has acquired legal right to an ex cadre post. Indeed, the rule is for the benefit of a Government servant who intends to return back to his parent department. That was also the view expressed in T.C. Sharma case. But then, the appellant never wanted to return back to his parent department. He was stoutly opposing repatriation and asserting his right to remain in the ex cadre post. He has thus denied himself of the benefit or' that rule.

684

The other contention urged for the appellant that he was not confirmed in the Excise Department and unless confirmed, he acquired no lien cannot also be accepted. Lien is not a word of art. It just connotes the right of a civil servant to hold the post substantively to which he is appointed. Generally when a person with a lien against a post is ap- pointed substantively to another post, he acquires a lien against the latter post. Then the lien against his previous post automatically disappears. The principle being that no Government servant can have simultaneously two liens against two posts in two different cadres. It is a well accepted principle of service jurisprudence.

In the instant case, the civil court has already ruled that the appellant had a right to continue in his substan- tive appointment as Excise Sub-Inspector. He secured that declaration when the Excise Department repatriated him to his parent department. After obtaining that decree from a court of competent jurisdiction, he could not turn round and say that he still retained lien against his post in the parent department. The lien in his parent department must be held to have been cancelled consequent on the decree of the Civil Court. Therefore, the Excise Commissioner seems to be the only competent authority to pass the order compulsorily retiring him from service.

The appeal, therefore, fails and is dismissed in the circumstances of the case, we make no order as to costs. Before parting with the case, we may however add a word more. It was stated that in view of pendency of the proceed- ings in this Court and in the High Court, the pension due to the appellant has not been finalised. We, therefore, direct the respondent to determine the pensionary benefits of the appellant and pay the same to his legal heirs within three months, if not already paid.

G.N.						      Appeal
dismissed.
685