CASE NO.: Appeal (civil) 1413 of 2003 PETITIONER: A. Umarani RESPONDENT: Registrar, Cooperative Societies and Ors. DATE OF JUDGMENT: 28/07/2004 BENCH: N. Santosh Hegde,S.B. Sinha & A.K. Mathur. JUDGMENT:
J U D G M E N T
With
CIVIL APPEAL NOs. 3774, 3775, 3776, 4446,
6415, 6416, 7282, 9854, 9933, 10244-10245 of
2003, C.A. No.4495 of 2004
(@ S.L.P.(C) No. 1096 of 2004),
Civil Appeal No. 447 of 2004
S.B. SINHA, J:
Leave granted in S.L.P. (C) No. 1096 of 2004.
These appeals are directed against a judgment and order dated
24.10.2002 passed by a Division Bench of the High Court of the Judicature
at Madras whereby and whereunder several writ appeals filed by the
Appellants herein and writ petitions filed by the Private Respondents were
disposed of.
The basic fact of the matter is not in dispute.
Cooperative Societies and Land Development Banks constituted and
registered in the State of Tamil Nadu used to be governed under Tamil Nadu
Cooperative Societies Act, 1961 (for short “the 1961 Act”) and the Tamil
Nadu Land Development Banks Act, 1934. The State framed rules under
the 1961 Act known as Madras Cooperative Societies Rules, 1963.
The 1961 Act and 1934 Act were repealed and replaced by Tamil
Nadu Cooperative Societies Act, 1983 (for short “the 1983 Act”). Pursuant
to or in furtherance of the powers conferred thereunder, the State framed
rules known as the Tamil Nadu Cooperative Societies Rules, 1988 (for short
“the 1988 Rules”). The 1983 Act and the 1988 Rules came into force with
effect from 13.4.1988.
It is not in dispute that a large number of employees, i.e., about 39%
of the total strength of the employees of the cooperative societies in the State
of Tamil Nadu, were appointed without notifying the vacancies to the
Employment Exchanges and without following the other mandatory
provisions of the Act and the Rules framed thereunder relating to
recruitment.
It is not in dispute that a large number of appointees furthermore did
not have the requisite educational qualification or other qualification like
cooperative training etc. The reservation policy of the State was also not
followed by the cooperative societies. The Recruitments were made beyond
the permissible cadre strength.
With a view to condone the serious lapses on the part of the
Cooperative Societies in making such appointments in illegal and arbitrary
manner, the Government of the State of Tamil Nadu issued various orders
from time to time in terms whereof such appointments were sought to be
regularised fixing a cut off date therefor. Firstly, G.O.Ms No. 790 dated
5.7.1971 was issued ratifying the irregular appointments made otherwise
than through employment exchange upto 5.7.1971. Further, by G.O.Ms No.
1352 dated 7.11.1978, the cut off date was extended upto 31.12.1977. Yet
again, by G.O.Ms. No. 605 dated 3.6.1980, the cut off date was extended
upto 31.12.1979. By G.O.Ms. No. 312 dated 30.11.1987 the cut off date
was furthermore extended upto 8.7.1980. Ultimately, by G.O.Ms. No. 86
dated 12.3.2001 the cut off date was extended upto 11.3.2001 and thereby
the Government of Tamil Nadu sought to regularise appointments made
after 8.7.1980 in the Cooperative Societies without notifying the
Employment Exchange in respect of those employees who had completed
480 days of service in two years purported to be in terms of Tamil Nadu
Industrial Establishments (Conferment of Permanent Status to Workmen)
Act, 1981 (for short ‘the 1981 Act’).
Relying on or on the basis of the said G.O.Ms No. 86 dated 12.3.2001,
several writ petitions were filed in the High Court of Judicature at Madras
praying for issuance of appropriate directions regularising the services of the
employees working in the Cooperative Societies of the State of Tamil Nadu.
Some writ petitions were dismissed whereagainst writ appeals were filed. A
large number of writ petitions were also placed before the Division Bench
for hearing.
The legality and/ or validity of the aforementioned GOMs No. 86
dated 12.3.2001 fell for consideration before the Division Bench in the said
writ appeals and writ petitions.
Having regard to rival contentions the Division Bench of the High
Court framed the following issues for its consideration:
“(i) whether the writ petitions are maintainable?
(ii) whether the cooperative societies are covered
by the provisions of Tamil Nadu Industrial
Establishment (Conferment of Permanent Status to
Workmen) Act, 1981 as also the Industrial
Disputes Act, 1947?
(iii) Whether G.O.Ms. No. 86, dated 12.3.2001
aims at regularizing all the staff appointed to
cooperative societies regardless of any defect or
any violation of the Rule 149 of the Tamil Nadu
Cooperative Societies Rules, 1988, as amended in
1995?
(iv) in the alternative, are the illegal appointees
entitled for statutory protection of regularization
and permanent status by virtue of Section 3 of the
Permanency Act subject to their completion of 480
man days in a continuous period of 2 years? And
(v) whether personnel not covered by clause (iv)
are entitled for protection under the Industrial
Disputes Act, 1947?”
As regard Issue No. 1, it was held that the writ petitions are
maintainable. Issue No. 2 was also decided in favour of the writ petitioners
holding that the 1981 Act is applicable to the employees of the Cooperative
Societies.
Issues No. 3, 4 and 5 were taken up for consideration together.
The Division Bench by reason of the impugned judgment opined that
the provisions of the 1981 Act would not be applicable as regard
appointments made in violation of the statute or statutory rules. It was
further held that in any event in terms of the 1981 Act and the G.O.Ms. No.
86 dated 12.3.2001 what had been exempted by the Government was the
condition relating to the statutory obligation on the part of the Cooperative
Societies to notify the Employment Exchange as regard the existing
vacancies and not other statutory conditions. The Division Bench held:
“(i) that GOMs No. 86, Cooperation, Food and
Consumer Protection Department, dated
12.3.2001, has got the effect of only authorizing
the regularization of the employees recruited by
the cooperative societies for the period from
9.7.1980 to 11.3.2001 exempting the intervention
of employment exchange;
(ii) that GOMs No. 86, Cooperation, Food and
Consumer Protection Department, dated
12.3.2001, shall not operate for regularization of
any employee recruited by the cooperative
societies in violation of Sub-Rule (1) of Rule 149
of the Tamil Nadu Cooperative Societies Rules, as
amended by GOMs No. 212, Cooperation, Food
and Consumer Protection Department, dated
4.7.1995;
(iii) in societies, where the cadre strength has not
been fixed, direct them to adopt the special bye-
law in conformity with sub-Rule (1) of Rule 149 of
the Tamil Nadu Cooperative Societies Rules, as
amended by GOMs No. 212, Cooperation, Food
and Consumer Protection Department, dated
4.7.1995;
(iv) direct the Registrar of Cooperative Societies
to issue a circular within a week from today calling
upon all the cooperative societies in the State of
Tamil Nadu to comply with the direction in clause
(iii) supra;
(v) direct that within two months of the
approval of the special bye laws under sub-rule (1)
of the Rule 149 of the Rules, the respective Deputy
Registrars of Cooperative Societies having
jurisdiction over the cooperative societies in their
Divisions, shall enquire by issuing notice to the
entire staff recruited from 9.7.1980 to 11.3.2001,
and decide as to whether the said recruitment is in
conformity with the special bye laws approved by
the Registrar of Cooperative Societies and
terminate the services of such staff members,
whose appointments are in contravention of the
special bye laws so approved by the Registrar of
Cooperative Societies;
It is made clear that while considering the
validity or otherwise of the appointment of the
staff cooperative societies, the requirement of
notifying the vacancies to employment exchange
shall not be taken cognizance of.
(vi) that no cooperative staff member appointed
subsequent to G.O.Ms. No. 86, Cooperation, Food
and Consumer Protection Department, dated
12.3.2001 otherwise than through employment
exchange shall be continued in service and their
services shall be terminated forthwith.
(vii) that either the provisions of Tamil Nadu
Industrial Establishments (Conferment of
Permanent Status to Workmen) Act, 1981 or the
Industrial Disputes Act, 1947, or the settlements
entered under Sections 12 or 18 thereof, shall have
no application to the staff of the cooperative
societies appointed without adequate qualifications
or beyond the cadre strength for the period from
9.7.1980 to 11.3.2001. This is equally applicable
to the staff appointed to the cooperative societies,
otherwise than through employment exchange, for
the period from 12.3.2001 onwards.”
Mr. S. Balakrishanan, learned senior counsel appearing on behalf of
the appellant relying on or on the basis of the decision of this Court in Jacob
M. Puthuparambil and Others Vs. Kerala Water Authority and Others
[(1991) 1 SCC 28] would submit that having regard to the fact that the
appellants had been working in the cooperative societies for a long time, the
High Court committed a serious error in not holding that they had acquired a
right for regularization.
In any event, Mr. Balakrishnan would contend that each employee
was individually entitled to be given an opportunity of being heard so as to
enable the competent authority to come to the conclusion as to whether they
had fulfilled the requirements contained in the aforementioned GOMs No.
86 dated 12.3.2001 or not. Reliance in this behalf has been placed on Olga
Tellis and Others Vs. Bombay Municipal Corporation and Others [(1985) 3
SCC 545].
The learned counsel appearing on behalf of the respondents, on the
other hand, supported the judgment of the High Court.
The primal question which arises for consideration in these appeals is
as to whether the State had the requisite authority to direct regularisation of
services of the employees of the cooperative societies by reason of the
impugned GOMs No. 86 dated 12.3.2001.
The 1983 Act was enacted inter alia to make better provision for, the
organization, management and supervision of cooperative societies in the
State of Tamil Nadu as also for providing for an orderly development of the
cooperative movement in accordance with cooperative principles.
Indisputably, in terms of the provisions of the 1983 Act, the cooperative
societies are required to be registered thereunder and are also liable to
comply with the provisions thereof as also the rules framed thereunder.
Before the High Court source of the power of the State to issue the said
G.O.Ms. No. 86 dated 12.3.2001 was traced to Sections 182 and 170 of the
1983 Act as also Article 162 of the Constitution of India.
Section 170 of the Act provides for power of the Government to
exempt registered societies from any of the provisions of the Act other than
clause (b) of sub-section (1) of section 88 and sub-section (1) of section 89
of this Act, or of the rules, subject to such conditions as may be specified
and direct that such provisions of the rules shall apply to such society with
such modifications as may be specified in the order. It is not the case of any
of the parties that any such order of exemption had been passed in favour of
any of the cooperative societies. Section 170 of the 1983 Act, therefore,
does not confer any power upon the State to issue the impugned order.
In any view of the matter such an order could not have been passed
with retrospective effect condoning the actions on the part of the cooperative
societies which were in flagrant violations of the provisions of the Act and
the Rules made thereunder.
Section 182 of the 1983 Act reads as under:
“182. Power of Government to give directions.-(1)
The Government may, in the public interest, by
order, direct the Registrar to make an inquiry or to
take appropriate proceedings under this Act, in any
case specified in the order, and the Registrar shall
report to the Government the result of the inquiry
made or the proceedings taken by him within a
period of six months from the date of such order or
such further period as the Government may permit.
(2) In any case, in which a direction has been
given under sub-section (1), the Government may,
notwithstanding anything contained in this Act,
call for and examine the record of the proceedings
of the Registrar and pass such orders in the case as
they may think fit:
Provided that before passing any order under this
sub-section the person likely to be affected by such
order shall be given an opportunity of making his
representation.”
A bare perusal of the aforementioned provision would clearly go to
show that the impugned Government Order could not have been issued by
the State in terms thereof as the same can be taken recourse to only for the
purposes mentioned therein and not for any other. It is not a case where the
Government directed the Registrar to make an enquiry against a person in
the public interest. Article 162 of the Constitution of India provides for
extension of executive power to the matters with respect of which the
Legislature of the State has power to make laws. Article 162 of the
Constitution by no stretch of imagination is attracted as the source of the
power of the State to pass an appropriate order must be traced to the
provisions of the Act itself. If the State had no power to issue the said
GOMs No. 86 dated 12.3.2001 the same must be held to be a nullity.
Let us now consider the extent to which the provisions of the 1981
Act would apply to the fact of the present case.
The 1981 Act applies only to industrial establishments. Industrial
Establishment has inter alia been defined to mean “an establishment as
defined in clause (6) of Section 2 of the Tamil Nadu Shops and
Establishments Act, 1947 (Tamil Nadu Act XXXVI of 1947)”.
Establishment has been defined in Section 2(6) of the Tamil Nadu
Shops and Establishments Act, 1947 as under:
“‘Establishment’ means a shop, commercial
establishment, restaurant, eating house, residential
hotel, theater or any place of public amusement or
entertainment and includes such establishment as
the State Government may by notification declare
to be an establishment for the purpose of this Act.”
Mr. Balakrishnan urged that the cooperative societies are Commercial
Establishments.
Whether a Cooperative Society would be a commercial establishment
or not would essentially be a question of fact. It cannot be said keeping in
view the legislative intent that all cooperative societies would be
‘commercial establishments’ within the meaning of the Tamil Nadu Shops
and Establishments Act, 1947. It, therefore, appears that the impugned
Government Order has been issued by the State without proper application
of mind. It has furthermore not been stated in the impugned Government
Order that all the cooperative societies are commercial establishments within
the meaning of Section 2(6) of the Tamil Nadu Shops and Establishments
Act, 1947.
The Cooperative Societies and the Land Development Banks are
governed by the statutes under which they have been created as also the
Rules and bye laws framed thereunder. The cooperative societies are
obligated to follow the cooperative principles as laid down in the Act and the
Rules framed thereunder.
The State had framed rules in exercise of its power conferred upon it
under Section 180 of the 1983 Act in the year 1988. Rule 149 of the 1988
Rules provides for a complete code as regard the mode and manner in which
appointments were required to be made and the process of appointments is
required to be carried out. In terms of the said Rule, requirements to possess
educational qualification and other qualifications had been laid down. One
of the essential qualifications laid down for holding certain posts is
‘undergoing cooperative training and previous experience’.
At this juncture, we may notice some of the provisions contained in
Rule 149 of the 1988 Rules.
Sub-rule (3) of Rule 149 read as under:
“(a) No appointment by direct recruitment to any
post shall be made except by calling for from the
societies applications from their employees who
possess the qualifications for the post and unless
the Government have accorded special sanction for
recruitment by advertisement in dailies, by also
calling for a list of eligible candidates from the
Employment Exchange.
(b) Where the Employment Exchange issues a
non-availability certificate or the Government have
accorded special sanction for recruitment by
advertisement in dailies, the society shall invite
applications from candidates including those
working in other societies by advertisements in
one English daily and two Tamil dailies having
circulation within the area of operations of the
society approved by the Government for the
purposes of issue of Government advertisements.
(c) Every appointment by direct recruitment shall
be made by holding written examination and
interview or by holding only interview as decided
by the board and on the basis of the rank given
with reference to the marks obtained in the written
examination, if any, and the marks awarded in the
interview:
Provided that nothing contained in this sub-rule
shall apply to any of the posts for the recruitment
of which a Recruitment Bureau has been
constituted under section 74 or in respect of which
common cadre of service has been constituted
under section 75;
Provided further that nothing contained in this sub-
rule shall apply to appointments of dependents of
the employees of any society who died or
medically invalidated while in service.”
Sub-rule (4) of Rule 149 mandates that no person shall be appointed
to the service of a society if he has on the date on which he joins the post,
attained the age of thirty years and in the case of persons belonging to
Scheduled Castes and Scheduled Tribes thirty-five years.
Sub-rule (25) of Rule 149 provides that the principle of reservation of
appointment for Scheduled Castes/ Scheduled Tribes and Backward Classes
followed by the Government of Tamil Nadu for recruitment to the State shall
apply.
No appointment, therefore, can be made in deviation of or departure
from the procedures laid down in the said statutory rules.
The terms and conditions of services are also laid down in the said
rules.
The 1983 Act was furthermore amended in the year 1995 providing
for cadre strength which is directly relatable to the income of the cooperative
societies.
Provisions of the Act and the Rules framed thereunder reflect the
legislative recruitment policy. The said provisions are, thus, mandatory in
nature.
Regularisation, in our considered opinion, is not and cannot be the
mode of recruitment by any “State” within the meaning of Article 12 of the
Constitution of India or any body or authority governed by a Statutory Act
or the Rules framed thereunder. It is also now well-settled that an
appointment made in violation of the mandatory provisions of the Statute
and in particular ignoring the minimum educational qualification and other
essential qualification would be wholly illegal. Such illegality cannot be
cured by taking recourse to regularisation. (See State of H.P. Vs. Suresh
Kumar Verma and Another, (1996) 7 SCC 562).
It is equally well-settled that those who come by backdoor should go
through that door. (See State of U.P. and Others Vs. U.P. State Law
Officers Association & Others, (1994) 2 SCC 204)
Regularisation furthermore cannot give permanence to an employee
whose services are ad-hoc in nature.
The question came up for consideration before this Court as far back
in 1967 in State of Mysore & Anr. Vs. S.V. Narayanappa [(1967) 1 SCR
128] wherein this Court observed
“Before we proceed to consider the construction
placed by the High Court on the provisions of the
said order we may mention that in the High Court
both the parties appear to have proceeded on an
assumption that regularisation meant permanence.
Consequently it was never contended before the
High Court that the effect of the application of the
said order would mean only regularising the
appointment and no more and that regularisation
would not mean that the appointment would have
to be considered to be permanent as an
appointment to be permanent would still require
confirmation. It seems that on account of this
assumption on the part of both the parties the High
Court equated regularisation with permanence.”
This Court yet again in R.N. Nanjundappa Vs. T. Thimmaiah & Anr.
[(1972) 2 SCR 799], it was held:
“If the appointment itself is in infraction of the
rules or if it is in violation of the provisions of the
Constitution illegality cannot be regularised.
Ratification or regularisation is possible of an act
which is within the power and province of the
authority but there has been some non-compliance
with procedure or manner which does not go to the
root of the appointment. Regularisation cannot be
said to be a mode of recruitment. To accede to
such a proposition would be to introduce a new
head of appointment in defiance of rules or it may
have the effect of setting at naught the rules.”
The said decisions of this Court have received approval of a 3-Judge
Bench of this Court in B.N. Nagarajan and Others Vs. State of Karnataka
and Others [(1979) 4 SCC 507] it was held that the procedures for
appointment as contained in the Rules framed under Article 309 of the
Constitution of India must be complied with.
No regularisation is, thus, permissible in exercise of the statutory
power conferred under Article 162 of the Constitution if the appointments
have been made in contravention of the statutory Rules.
R.N. Nanjundappa (supra) has also been followed by this Court in
several decisions in Ramendra Singh and Others, etc. Vs. Jagdish Prasad and
Others [AIR 1984 SC 885], K. Narayanan and others Vs. State of Karnataka
and others [AIR 1994 SC 55] and V. Sreenivasa Reddy and others Vs. Govt.
of Andhra Pradesh and others [AIR 1995 SC 586].
The said decisions have been recently noticed by a Division Bench of
this Court in Sultan Sadik Vs. Sanjay Raj Subba and Others [(2004) 2 SCC
377].
In State of M.P. and Another Vs. Dharam Bir [(1998) 6 SCC 165], it
was observed that the government services are essentially a matter of status
rather a contract and in that context it was observed:
“26. Whether a person holds a particular post in a
substantive capacity or is only temporary or ad hoc
is a question which directly relates to his status. It
all depends upon the terms of appointment. It is
not open to any government employee to claim
automatic alteration of status unless that result is
specifically envisaged by some provision in the
statutory rules. Unless, therefore, there is a
provision in the statutory rules for alteration of
status in a particular situation, it is not open to any
government employee to claim a status different
than that which was conferred upon him at the
initial or any subsequent stage of service.
27. Applying these principles to the instant case,
since the respondent, admittedly, was appointed in
an ad hoc capacity, he would continue to hold the
post in question in that capacity”
It is trite that appointments cannot be made on political considerations
and in violation of the government directions for reduction of establishment
expenditure or a prohibition on the filling up of vacant posts or creating new
posts including regularization of daily-waged employees. (See Municipal
Corporation, Bilaspur and Another Vs. Veer Singh Rajput and Others
[(1998) 9 SCC 258])
Yet again, in Nazira Begum Lashkar and Others Vs. State of Assam
and Others [(2001) 1 SCC 143], it was noticed:
“14The decisions cited by Mr. Parikh, in support
of his contention, not only do not support his
contention but on the other hand, appears to us to
be against his contention. In Ashwani Kumar case
((1997) 2 SCC 1 : 1997 SCC (L&S) 267) this
Court in no uncertain terms held that as the
appointments had been made illegally and contrary
to all recognised recruitment procedures and were
highly arbitrary, the same were not binding on the
State of Bihar. This Court further went on to hold
in the aforesaid case that the initial appointments
having been made contrary to the statutory rules,
the continuance of such appointees must be held to
be totally unauthorised and no right would accrue
to the incumbent on that score. The Court had also
held that it cannot be said that the principles of
natural justice were violated or full opportunity
was not given to the employees concerned to have
their say in the matter before their appointments
were recalled and terminated”
This Court has considered this aspect of the matter in various other
decisions, viz., Jawahar Lal Nehru Krishi Vishwa Vidyalaya, Jabalpur, M.P.
Vs. Bal Kishan Soni and Others [(1997) 5 SCC 86], Ashwani Kumar and
Others Vs. State of Bihar and Others [(1997) 2 SCC 1], Dr. Arundhati Ajit
Pargaonkar Vs. State of Maharashtra and Others [(1994) Suppl. 3 SCC 380],
J&K Public Service Commission and Others Vs. Dr. Narinder Mohan and
Others [(1994) 2 SCC 630], and Dr. Surinder Singh Jamwal and Another Vs.
State of J & K and Others [(1996) 9 SCC 619].
Even recently in Suraj Prakash Gupta and others Vs. State of J & K
and others [(2000) 7 SCC 371], this Court opined:
“28.The decisions of this Court have
recently been requiring strict conformity
with the Recruitment Rules for both direct
recruits and promotees. The view is that
there can be no relaxation of the basic or
fundamental rules of recruitment.”
It was further observed:
“29. Similarly, in State of Orissa v. Sukanti
Mohapatra ((1993) 2 SCC 486 : 1993 SCC (L&S)
607 : (1993) 24 ATC 259) it was held that though
the power of relaxation stated in the rule was in
regard to “any of the provisions of the rules”, this
did not permit relaxation of the rule of direct
recruitment without consulting the Commission
and the entire ad hoc service of a direct recruit
could not be treated as regular service. Similarly,
in M. A. Haque (Dr.) v. Union of India ((1993) 2
SCC 213 : 1993 SCC (L&S) 412 : (1993) 24 ATC
117) it was held that for direct recruitment, the
rules relating to recruitment through the Public
Service Commission could not be relaxed. In J&K
Public Service Commission v. Dr. Narinder Mohan
((1994) 2 SCC 630 : 1994 SCC (L&S) 723 :
(1994) 27 ATC 56) it was held that the provisions
of the J&K Medical Recruitment Rules could not
be relaxed for direct recruitment. The backdoor
direct recruitments, could not be permitted. (See
also Arundhati Ajit Pargaonkar (Dr.) v. State of
Maharashtra (1994 Supp (3) SCC 380 : 1995 SCC
(L&S) 31 : (1994) 28 ATC 415).) In Surinder
Singh Jamwal (Dr.) v. State of J&K ((1996) 9 SCC
619 : 1996 SCC (L&S) 1296) this Court directed
the direct recruits to go before the Public Service
Commission.”
In Dr. Chanchal Goyal (Mrs.) Vs. State of Rajasthan [(2003) 3 SCC
485] this Court categorically held that there was no scope of regularization
unless the appointment was made on a regular basis.
In Delhi Development Horticulture Employees’ Union Vs. Delhi
Administration, Delhi and others [(1992) 4 SCC 99] the Court emphasized
how judicial sympathy to the workmen could boomerang upon the purpose
wherefor Schemes like Jawahar Rozgar Yojna have been framed, and
thereby in the larger context, deny the limited benefit extended by the State
to the unemployed which would not be available but for such schemes. (See
also Executive Engineer (State of Karnataka) Vs. K. Somasetty and Others,
(1997) 5 SCC 434)
In M.D., U.P. Land Development Corporation and Another Vs. Amar
Singh and Others [(2003) 5 SCC 388], this Court noticed a large number of
earlier decisions of this Court wherein it had been held that once employees
are appointed for the purpose of Scheme, they do not acquire any vested
right to continue after the project is over.
In State of Haryana and Another Vs. Tilak Raj and Others [(2003) 6
SCC 123] a Division Bench of this Court held that a person appointed as
daily wager holds no post and thus, not entitled to claim the benefit of equal
pay for equal work. (See also Orissa University of Agriculture and
Technology and Another Vs. Manoj K. Mohanty, (2003) 5 SCC 188).
In State of Himachal Pradesh through the Secretary, Agriculture to the
Govt. of Himachal Pradesh Vs. Nodha Ram and Others [AIR 1997 SC
1445], this Court stated the law in the following terms:
“4. It is seen that when the project is completed
and closed due to non-availability of funds, the
employees have to go along with its closure. The
High Court was not right in giving the direction to
regularise them or to continue them in other
places. No vested right is created in temporary
employment. Directions cannot be given to
regularise their services in the absence of any
existing vacancies nor can directions be given to
the State to create posts in a non-existent
establishment. The Court would adopt pragmatic
approach in giving directions. The directions
would amount to creating of posts and continuing
them despite non availability of the work. We are
of the considered view that the directions issued by
the High Court are absolutely illegal warranting
our interference. The order of the High Court is
therefore, set side.”
A Division Bench of this Court in Surendra Kumar Sharma Vs. Vikas
Adhikari and Another [(2003) 5 SCC 12] upon noticing the decision of this
Court in Delhi Development Horticulture Employees’ Union (supra)
observed:
“A good deal of illegal employment market has
developed, resulting in a new source of corruption
and frustration of those who are waiting at the
Employment Exchanges for years. Not all those
who gain such back-door entry in the employment
are in need of the particular jobs. Though already
employed elsewhere, they join the jobs for better
and secured prospects. That is why most of the
cases which come to the courts are of employment
in government departments, public undertakings or
agencies. Ultimately it is the people who bear the
heavy burden of the surplus labour. The other
equally injurious effect of indiscriminate
regularization has been that many of the agencies
have stopped undertaking casual or temporary
works though they are urgent and essential for fear
that if those who are employed on such works are
required to be continued for 240 or more days have
to be absorbed as regular employees although the
works are time-bound and there is no need of the
workmen beyond the completion of the works
undertaken. The public interests are thus
jeopardized on both counts.”
Yet again in Haryana Tourism Corporation Ltd. Vs. Fakir Chand and
Others [(2003) 8 SCC 248], noticing that the respondents were not recruited
through the employment exchange or through any other accepted mode of
selection and further noticing that it was also not known whether there was
any advertisement calling for applications for these appointments, the prayer
for reinstatement of service was rejected.
Although we do not intend to express any opinion as to whether the
cooperative society is a “State” within the meaning of Article 12 of the
Constitution of India but it is beyond any cavil of doubt that the writ petition
will be maintainable when the action of the cooperative society is violative
of mandatory statutory provisions. In this case except the Nodal Centre
functions and supervision of the cooperative society, the State has no
administrative control over its day to day affairs. The State has not created
any post nor they could do so on their own. The State has not borne any part
of the financial burden. It was, therefore, impermissible for the State to
direct regularization of the services of the employees of the cooperative
societies. Such an order cannot be upheld also on the ground that the
employees allegedly served the cooperative societies for a long time.
In Jawaharlal Nehru Technological University Vs. T. Sumalatha
(Smt.) and Others [(2003) 10 SCC 405], a Division Bench of this Court
rejected a similar contention stating:
“8 The learned counsel therefore contends that
there is every justification for absorbing the
respondents concerned on regular basis in
recognition of their long satisfactory service. The
learned counsel further contends that the ad hoc
arrangement to employ them on consolidated pay
should not go on forever. The contention of the
learned counsel cannot be sustained for more than
one reason and we find no valid grounds to grant
the relief of regularization. There is nothing on
record to show that the employees concerned were
appointed after following due procedure for
selection. Apparently, they were picked and
chosen by the university authorities to cater to the
exigencies of work in the Nodal Centre.”
In Jacob M. Puthuparambil (supra) whereupon Mr. Balakrishnan
placed strong reliance, a 3-Judge Bench of this Court noticed that by reason
of the statutory rules, regularization was sought to be made of such
employees who were appointed under posts required to be filled if (i) it is
necessary in public interest and (ii) where an emergency has arisen to fill
any particular post which has fallen vacant, immediately. Therein it was
further noticed that Clause (e) of Rule 9 provided for regularization of
service of any person appointed under clause (i) of sub-rule (a) if he had
completed continuous service of two years on December 22, 1973,
notwithstanding anything contained in the rules.
Jacob M. Puthuparambil (supra) has been distinguished by this Court
in several decisions including 3-Judge Bench of this Court in Director,
Institute of Management Development, U.P. Vs. Pushpa Srivastava (Smt.)
[(1992) 4 SCC 33] and Ashwani Kumar (supra).
We do not intend to say any more on the subject as even
constitutionality of such a provision is pending for consideration before the
Constitution Bench of this Court. (See Secretary, State of Karnataka & Ors.
Vs. Umadevi and Ors. 2003 (10) SCALE 388).
We are also of the opinion that in a case of this nature, where the
validity or otherwise of a government order is in question, the principles of
natural justice will have no role to play and in any event recourse thereto
would result in futility.
In Civil Appeal No. 1413 of 2003 an additional ground has been
raised to the effect that as the appellant was appointed on a compassionate
ground, this Court on sympathetic consideration should issue appropriate
directions directing the respondents to regularize her services. It appears that
the appellant was appointed as supervisor in 3rd respondent Bank by the
President of the Bank on a consolidated pay of Rs. 2500/- by an order dated
5.03.2001. Her appointment is said to have been made on compassionate
ground on the plea that her husband had deserted her. It has not been shown
before us that there exists a scheme in terms whereof deserted woman can be
appointed on compassionate grounds. Even such appointment, in our
opinion, would be illegal.
In State of Manipur Vs. Md. Rajaodin [(2003) 7 SCC 511], this Court
observed that the purpose of providing appointment on compassionate
ground is to mitigate the hardship due to death of the breadwinner in the
family.
In a case of this nature this court should not even exercise its
jurisdiction under Article 142 of the Constitution of India on misplaced
sympathy.
In Teri Oat Estates (P) Ltd. Vs. U.T., Chandigarh and Others [(2004)
2 SCC 130], it is stated:
“We have no doubt in our mind that sympathy or
sentiment by itself cannot be a ground for passing
an order in relation whereto the appellants
miserably fail to establish a legal right. It is
further trite that despite an extra-ordinary
constitutional jurisdiction contained in Article 142
of the Constitution of India, this Court ordinarily
would not pass an order, which would be in
contravention of a statutory provision.
As early as in 1911, Farewell L.J. in Latham
vs. Richard Johnson & Nephew Ltd. [1911-13
AER reprint p.117] observed :
“We must be careful not to allow our
sympathy with the infant plaintiff to affect
our judgment. Sentiment is a dangerous Will
O’ the Wisp to take as a guide in the search
for legal principles.”
Yet again recently in Ramakrishna Kamat & Ors. Vs. State of
Karnataka & Ors. [JT 2003 (2) SC 88], this Court rejected a similar plea for
regularization of services stating :
“We repeatedly asked the learned counsel for
the appellants on what basis or foundation in law
the appellants made their claim for regularization
and under what rules their recruitment was made
so as to govern their service conditions. They
were not in a position to answer except saying that
the appellants have been working for quite some
time in various schools started pursuant to
resolutions passed by zilla parishads in view of the
government orders and that their cases need to be
considered sympathetically. It is clear from the
order of the learned single judge and looking to the
very directions given a very sympathetic view was
taken. We do not find it either just or proper to
show any further sympathy in the given facts and
circumstances of the case. While being
sympathetic to the persons who come before the
court the courts cannot at the same time be
unsympathetic to the large number of eligible
persons waiting for a long time in a long queue
seeking employment.”
For the reasons aforementioned, we do not find any merit in these
appeals which are dismissed accordingly. No costs.