Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jaibir Singh vs Union Of India And Ors
2013 Latest Caselaw 2364 Del

Citation : 2013 Latest Caselaw 2364 Del
Judgement Date : 21 May, 2013

Delhi High Court
Jaibir Singh vs Union Of India And Ors on 21 May, 2013
Author: Gita Mittal
$~11
*    IN THE HIGH COURT OF DELHI AT NEW DELHI
+                W.P.(C) 7758/2011

%                                  Date of decision: 21st May, 2013

      JAIBIR SINGH
                                                                          ..... Petitioner
                          Through :    Mr. Subhashish Mohanty, Adv.

                          versus

      UNION OF INDIA AND ORS
                                                                        ..... Respondent
                          Through :    Ms. Barkha Babbar, Adv.

    CORAM:
    HON'BLE MS. JUSTICE GITA MITTAL
    HON'BLE MS. JUSTICE DEEPA SHARMA
                      ORDER
        %             21.05.2013
GITA MITTAL, J (Oral)


1. The petitioner seeks in this case restoration of the first financial upgradation as

per the Assured Career Progression Scheme (herein after referred to as "ACP") w.e.f.

3rd April, 2001 when he completed 12 years of service with Central Industry Security

Force (herein after referred as "CISF") and became entitled for grant of first financial

upgradation in the grade of Head Constable under the ACP Scheme and grant of

second financial upgradation as per MACP Scheme w.e.f 3th April, 2009.

2. The undisputed facts in the instant case necessary for adjudication of the writ

petition are noticed hereafter. As per the ACP scheme, in order to be eligible the

employee of the CISF is required to have completed 12 years from the date of

appointment to a post without any promotional financial benefit being made available

to him and he should have also successfully undertaken the promotional cadre course

(herein after referred to as "PCC").

3. The petitioner has stated that an employee is granted three chances for

successful completion of promotional cadre course as per the applicable ACP Scheme

which has been placed before us. This is uncontroverted.

4. So far as the present petitioner is concerned, he had completed 12 years of

service on 3rd April, 2001 and was offered an opportunity to undergo PCC pursuant to

an offer made only in April, 2003. The petitioner was compelled to express his

unwillingness to undergo this PCC on the ground of his wife being seriously ill.

5. Learned counsel for the parties have placed reliance on the Unwillingness

Certificate dated 30th April, 2003 submitted under the signatures of the petitioner

wherein he had stated as follows :-

"UNWILLINGNES CERTIFICATE

I No.891480103 (PSL No.50834) Rank CONST. Name Jaibir Singh of CISF Unit RHSTPP Rihand is not willing to undergo promotion course of Const. to HC/GD commencing w.e.f. 05/5/03 at RTC BSL Bokaro as detailed vide CISF Unit RhSTPP Rihand office letter No. E- 37014(3)/CISF/Rh/AdM/P.CC/2003 Date 29/4/03. Further I have no objection if I, am superceeded due to my un- willingness."

6. While learned counsel for the respondent would contend that the petitioner had

unequivocally expressed his unwillingness to undertake the PCC and that he had also

clearly given his no objection to his supersession for the ACP due to his

unwillingness. Learned counsel for the petitioner has however urged at some length

that the unwillingness was restricted and limited only to the specific offer. It is

submitted that the petitioner has expressed his unwillingness only to undergo the

PCC which commenced w.e.f. 5th May, 2003 and had not repudiated any other offer

made by the respondents.

7. It is also an admitted fact before us that the petitioner was granted financial

upgradation by the respondents w.e.f. 3rd April, 2001. The record placed before us

shows that the petitioner successfully qualified the promotional cadre course and the

result of the same was informed on 14th November, 2003 by the respondent. The

petitioner had undergone the course between 11th September, 2003 to 1st November,

2003.

8. It appears that prior thereto the respondents have issued an order dated 21st

May, 2003 whereby the ACP benefit granted to the petitioner vide order dated 3 rd

April, 2001was cancelled due to the submission of his unwillingness to undergo the

promotion cadre course which was held w.e.f. 5th May, 2003. As a result, the

respondents proceeded to recover the amount paid to the petitioner towards his

financial upgradation from 3rd April 2001 to 30th April, 2003. The respondent

however, proceeded to re-grant the ACP upgradation to the petitioner by order passed

on 17th March, 2004 which was made effective from 12th February, 2004.

9. Learned counsel for the petitioner has submitted that the respondents have

done grave injustice to the petitioner inasmuch as the ACP upgradation could not

have been withdrawn. It is further contended that a person becomes eligible for

consideration for grant of the ACP upon completing the requisite number of years of

service which the petitioner had already completed on 3rd April, 2001. The manner in

which the respondents worked the ACP Scheme is that the effective date for

consideration of the person for entitlement of the grant of financial upgradation is the

date on which he acquires the requisite number of years of service in a post without

any promotional opportunities being made available to him. It is urged that the

completion of the actual PCC would have no effect on the effective date of grant of

financial benefits inasmuch as all employees undergo the PCC only after having

become eligible for grant of ACP Scheme. It is urged that the same is apparent from

the fact that the respondents granted the ACP upgradation to the petitioner w.e.f. 3rd

April, 2001 when he completed 12 years of continuous service in the rank of

Constable without any opportunity for promotion to the next post of Head Constable

being made available to him. It is contended that as per the Circular issued by the

respondents every employee is given three opportunities to complete PCC.

10. Learned counsel for the petitioner has also drawn our attention to the Circular

dated 7th November, 2003 wherein, it is pointed out that the respondents have

themselves drawn a distinction between „stoppage' of the financial upgradation and

'withdrawal' of the amount given as the benefit thereunder. As against withdrawal of

financial upgradation benefits, learned counsel for the respondents has placed

reliance on para 4 of the Circular dated 7 th November, 2003 which is to the effect

that a considered decision was taken to effect the recovery of pay and allowances

pertaining to the period from the date of upgradation of scale under ACP Scheme to

the date of stoppage of such financial up-gradation.

11. In support of his contention, learned counsel for the petitioner has placed

reliance on the pronouncement of this court dated 15th February, 2011 reported in

W.P.(C)6937/2010 Hargovind Singh v. Central Industrial Security Force. In this

case, the petitioner was seeking restoration of his second financial upgradation under

the ACP Scheme with effect from 3rd November, 1999 and further grant of 3rd

financial upgradation with effect from 1st September, 2008. It is note- worthy that the

petitioner was granted the second upgradation under the ACP scheme on 3rd

November, 1999 but the same was withdrawn without notice to the petitioner

resulting in the claim in the writ petition. The stand of the respondents has been noted

in para Nos 5 and 6 of the judgment which was to the following effect.

"5. The undisputed position is that the petitioner was granted the benefit of the 2nd upgradation under the ACP Scheme with effect from 3.11.1999 but the same was withdrawn without notice to the petitioner; and thus the claim in the writ petition.

6. As per the counter affidavit filed, the 2nd ACP upgradation benefit was granted to the petitioner on 3.11.1999 in ignorance of the fact that the Mandatory Promotion Course was not successfully undertaken by the petitioner and when this was realized, petitioner was

required to attend the Promotion Course commencing on 15.11.2009 for which he expressed his unwillingness to attend the course on 29.10.2004."

12. This very contention is urged before us. Just as the present case in hand, the

petitioner Hargovind Singh also did not get the opportunity to undergo the PCC

course on the date he became eligible for grant of further financial upgradation which

was withdrawn. On this aspect, in Hargovind Singh‟s case (supra) the court has ruled

on the respondents contention urged before us as well, commented on the

responsibility of the department to detail the person for undertaking the promotional

course. In this regard, observations made in para 8 to 14 of the judgment are being

relied upon which reads thus :-

"8 Learned counsel for the respondent would urge that the issue at hand is squarely covered against the petitioner as per the judgment and order dated 30.9.2010 disposing of W.P.(C) No.8631/2009 Bhagwan Singh Vs. UOI & Ors.

9 A perusal of the decision in Bhagwan Singh‟s case (supra) would reveal that the petitioner therein was working as a Head Constable and was denied the second upgradation under the ACP Scheme on account of the fact he had consciously refused to undergo the mandatory promotional courses which would have made him eligible to be promoted as an Assistant Sub- Inspector and, in writing, had given that he foregoes the right to be promoted.

10 The Division Bench noted paragraph 10 of the ACP Scheme which reads as under :-

"10. Grant of higher pay-scale under the ACP Scheme shall be conditional to the fact that an employee, while accepting the

said benefit, shall be deemed to have given his unqualified acceptance for regular promotion on occurrence of vacancy subsequently. IN regular promotion subsequently, he shall be subject to normal debarment for regular promotion as prescribe din the general instructions in this regard. However, as and when he accepts regular promotion thereafter, he shall become eligible for the second upgradation under the ACP Scheme only after he completes the required eligibility service/period under the ACP Scheme in that higher grade subject to the condition that the period for which he was debarred for regular promotion shall not count for the purpose. For example, if a person has got one financial upgradation after rendering 12 years of regular service and after 2 years therefrom if he refused regular promotion and is consequently debarred for one year and subsequently he is promoted to the higher grade on regular basis after completion of 15 years (12+12+1) of regular service, he shall be eligible for consideration for the second upgradation under the ACP Scheme only after rendering ten more years in addition to two years of service already rendered by him after the first financial upgradation (2+10) in that higher grade i.e. after 25 years (12+2+1+10) of regular service because the debarment period of one year cannot be taken into account towards the required 12 years of regular service in that higher grade.

11. In the instant case, facts noted hereinabove, would show that the respondents offered to detail the petitioner for the mandatory PCC course to be held with effect from 15.11.2004. We shall deal with the effect of the petitioner not joining the said course, but relevant would it be to note that the petitioner‟s entitlement to the ACP benefit accrued with effect from the month of November

1999 and it is not the case of the respondents that till they offered petitioner the chance to clear the PCC course commencing with effect from 15.11.2004, any earlier opportunity was granted to the petitioner to attend the course.

12. It is an admitted position that the department has to detail persons for undertaking the promotion cadre course and attending said courses is not at the option of the officers concerned.

13. If that be so, the respondents cannot take advantage of not discharging their obligation which precedes the obligation of the incumbent to clear the promotion cadre course. The prior obligation of the department is to detail the person concerned to undertake the promotion cadre course."

14. As regards petitioner‟s unwillingness to undergo the promotion cadre course commencing from 15.11.2004, it may be noted that the use of the word „unwilling' would be a misnomer. What has happened is that prior to the petitioner being intimated that he would be detailed to undertake the promotion cadre course commencing with effect from 15.11.2004, on account of the extreme ill medical condition of the wife of the petitioner he had sought for and was granted leave to proceed to his native village."

13. Before us, it is an admitted position that the petitioner became eligible for grant

of financial upgradation on 3rd April, 2001 which was actually granted to him. So far

his being given an opportunity to undergo the PCC is concerned, he was detailed for

the first time to undergo the course which commenced on 5th May, 2003.

14. Undoubtedly for the reasons recorded in Hargobind Singh's case (supra), the

petitioner could not be deprived of the financial upgradation for this period. It is

apparent from the working of the ACP Scheme by the respondents that a person is

entitled to the financial benefit on the date he completes the required twelve years of

service without a promotional opportunity. The respondents have so worked the

scheme in Hargovind Singh‟s case as well as the present case. The completion of the

promotional cadre course is akin to completion of the requisite training upon

appointment/promotion. It does not change the date of the appointment or the date of

his promotion.

15. We may now come to the second aspect of the matter. The respondents have

relied upon the Unwillingness Certificate submitted by the petitioner which is dated

30th April, 2003 to urge that the petitioner had submitted his unwillingness to undergo

the PCC and stated that he had no objection if he was superseded due to his

unwillingness. We have reproduced hereinafter therefore the exact words of the

unwillingness expressed by the petitioner. The unwillingness was restricted to

petitioner‟s inability to undergo the promotional course which commenced on 5th

May, 2003 and non other. Obviously, the petitioner could not have made any legally

tenable objection in case he was superseded because of such unwillingness. There is

nothing before us to show that the petitioner was detailed to undergo any other PCC

for which he had expressed his unwillingness.

16. On this aspect, we may usefully extract the observations of the Division Bench

judgment in Hargovind Singh's case (supra) which are in consonance with the facts

of the present case. After April, 2003, the present petitioner was detailed for

undertaking PCC only in September, 2003. It is an admitted position that the

petitioner accepted this offer and has successfully undertaken the PCC which was

conducted between 11th September, 2003 to 1st November, 2003. In this background,

the petitioner cannot be denied of his rightful dues till date.

17. So far as the unwillingness of the petitioner to undertake the promotional cadre

course for which he was detailed in April, 2003 is concerned, in Hargovind Singh's

case (supra), this court has deemed the same to be " a technical default". On this

aspect it was held as follows :-

"14 As regards petitioner‟s unwillingness to undergo the promotion cadre course commencing from 15.11.2004, it may be noted that the use of the word „unwilling‟ would be a misnomer. What has happened is that prior to the petitioner being intimated that he would be detailed to undertake the promotion cadre course commencing with effect from 15.11.2004, on account of the extreme ill medical condition of the wife of the petitioner he had sought for and was granted leave to proceed to his native village.

15 Suffice would it be to state that the position therefore would be that the respondent is in greater default by not detailing the petitioner to undertake the promotion cadre course till an offer to this effect was made somewhere a few days prior to 15.11.2004. Surely, petitioner cannot be denied his rights till said date.

16 As regards the technical default committed by the petitioner in not undertaking a promotion cadre course with effect from 15.1.2004, suffice would it be to state that he has a reason for so doing".

18. The court has thus held that the petitioner had a reason for so doing.

19. It cannot be denied that in the case in hand as well the petitioner has given a

genuine and reasonable explanation for his inability to undergo the PCC course

which has not been doubted by the respondents. We may also note that this aspect of

the matter can be examined from yet another angle. As per the Scheme, every

employee is entitled to three chances to complete the PCC. In case, the petitioner had

undertaken the PCC course when he was first offered the same but had failed to clear

the course, the respondents would not have then deprived him of the benefits of the

financial upgradation but would have offered him a second; and thereafter, even a

third chance to successfully complete the same. This being the position, a person who

was prevented by just and sufficient cause from undertaking PCC at the first option

cannot be deprived of the benefit of the financial upgradation in this matter. The

petitioner has in fact cleared the PCC course at the first chance, when he underwent

the same.

20. Looked at from any angle, the acts of the respondents in recovering the amount

of the first financial upgradation from 3rd April, 2001 till 30thAApril, 2004 cannot be

justified on any ground at all. It is further urged that the petitioner is entitled to the

second financial upgradation as per the modified MACP Scheme w.e.f. 3rd April,

2009. The view we have taken is supported by the judgment rendered in Hargovind

Singh's case (supra). Before we part with the case, it is necessary to deal with the

submissions of the learned counsel for the respondents premised on the decision

mentioned in the Circular dated 7th November, 2003. The relevant extracts of this

Circular reads as follows :-

"02 Instructions had been issued to the field

formations that the personnel who have been granted ACPs benefits without qualifying PCC, but later on declared failed in PCC express their inability to undergo PCC on the pretext of one reason or other reason and submit medical unfitness certificate when detailed for PCC, the ACP benefits earlier granted to them may be stopped from the date of result of failure/submission of medical unfitness certificate or expressing their inability to undergo PCC on medical ground.

04 In view of the observations of Internal Audit party of MHA, the case has been examined and it has been decided that the recovery of pay and allowances pertaining to the period from the date of upgradation of scale under ACPs to the date of stoppage of such benefits may be made".

21. We may note that the respondents were conscious of the distinction between

„stoppage‟ of the financial benefit and its „withdrawal‟ which is evident from bare

reading of para 2 of the said circular.

22. Para 2 of this circular clearly recognizes that a person would be entitled to

financial upgradation from the date he becomes eligible to the same. The „stoppage‟

of the same is clearly noted to be with effect from the date of result of failure/

submission of medical unfitness certificate or expressing inability to undergo PCC on

medical grounds. The recovery which is postulated has to be read in context of the

clear stipulation as laid in para 2 and cannot be related to recovery of an amount

beyond the period that is noted in para 2. In our view, the para 4 has to be operated in

the context of what has been clearly stated in para 2 of the Circular dated 7 th

February, 2003. Such reading and application of this Circular is in consonance with

the above discussion. The respondents would not possibly seek recovery of the higher

pay and allowances (advanced as benefits under the ACP Scheme) for the entire

period from the date of upgradation of the scale under the ACP Scheme to the date of

stoppage of benefit in case a person fails to clear the PCC in all three chances. The

view we have taken is clearly supported by the respondent‟s directive in the Circular

dated 16th April, 2003, which has been placed before us.

23. The respondents have not waited for any employee to take the three available

chances for undergoing the PCC course before proceeding with their recovery action.

The restoration has also been effected most arbitrarily. The respondents hold a person

entitled to the PCC for the several years when the employee is not offered an

opportunity to undergo the PCC course even though he may be willing and able to do

so. He is given the pay uprgadation for this period (between 3rd April, 2001 and April,

2003 in the case of the petitioner). This amount is then recovered on the ground that

the employee though desirous, but is not able (on account of some unavoidable

circumstances) to go for the PCC.

24. For all the foregoing facts and reasons this writ petition has to be allowed. We

accordingly hold that the petitioner would be entitled to grant of financial

upgradation under the Assured Career Progression Scheme benefit with effect from

3rd April, 2001.

25. The petitioner is as a result entitled to the amounts recovered from him which

shall be refunded to him within six weeks from today.

26. In case the petitioner was entitled to the benefit of second financial

upgradation as per the modified ACP Scheme as well, the respondent shall consider

the claim of the petitioner in accordance with the scheme in the light of the forgoing

discussion and pass appropriate orders in regard thereto within a period of three

months. The order passed thereon shall be conveyed to the petitioner. The amounts

falling due and payable in terms of the above shall be released to the petitioner within

a period of six weeks thereafter.

27. This writ petition is allowed in the above terms.

28. Dasti to learned counsel for the parties.




                                       GITA MITTAL, J



                                       DEEPA SHARMA, J
MAY       21, 2013
j





 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter