CWP No.8504 of 1989 (1)
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CWP No.8504 of 1989
Date of Decision: 9.7.2008
Bant Singh and another ......Petitioners
Versus
Secretary Punjab Mandi Board and others
.....Respondents
Coram: HON'BLE MR. JUSTICE HEMANT GUPTA
Present: None for the parties.
1. Whether Reporters of local papers may be allowed to see the
judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
HEMANT GUPTA, J.
The petitioners have invoked the writ jurisdiction of
this Court for issuance of a writ of mandamus directing the
respondents to frame a rational policy keeping in view the
periodic pronouncements and law laid down by the Hon’ble
Supreme Court.
It is the case of the petitioner that in pursuance of the
advertisement for the post of pump operator and sewerage man
issued by Market Committee Khamano, the petitioners were
appointed on adhoc basis in December, 1986. Though the
petitioners were appointed on adhoc basis, but still respondent
No. 4 i.e. the Secretary, Market Committee, Khamano warned
the petitioner to accept the salary on daily wage basis and in case
they do not accept such salary, their services will be terminated.
The petitioners claim that since they are working on
adhoc basis, the respondents are bound to regularise their
CWP No.8504 of 1989 (2)
services. Reliance was placed upon the judgment in Piara Singh
v. State of Haryana, 1989(1) PLR 396.
The judgment in Piara Singh case (supra) was set
aside by the Hon’ble Supreme Court in State of Haryana and
others, etc. etc. v. Piara Singh and others etc. etc., AIR 1992
Supreme Court 2130. Still later in Secretary State of Karnataka
and others v. Uma Devi and others, 2006(4) SCC page 1, the
Hon’ble Supreme Court has held that the public posts are
required to be filled up by the public advertisements and
providing an opportunity to all eligible candidates to apply and
compete for the post(s).
As per the allegations of the petitioners themselves,
they were appointed on adhoc basis. The process of selection
on regular basis is required to be undertaken by the Market
Committee, which process alone would be legal and
constitutional.
In view of the above, the claim of the petitioners for
regularisation of their services is wholly unjustified and therefore,
the same is not sustainable.
Consequently, I not find any merit in the writ petition.
Hence, the same is dismissed.
(HEMANT GUPTA)
JUDGE
09-07-2008
ds