Allahabad High Court High Court

Kamalesh Kumar Singh Son Of Shri … vs State Of Uttar Pradesh Through … on 28 September, 2004

Allahabad High Court
Kamalesh Kumar Singh Son Of Shri … vs State Of Uttar Pradesh Through … on 28 September, 2004
Author: R Misra
Bench: R Misra


JUDGMENT

R.B. Misra, J.

Heard learned counsel for the petitioner and the learned Standing counsel.

1. In this petition prayer has been made for directing the respondents to regularize the service of the petitioner as IVth class employee and to pay the salary.

2. According to the petitioner he was deployed in the year 1985 to the class IV post as daily wager and had continued for some time and he is entitled to be regularized.

3. Counter affidavit has been filed which reveals that the petitioner was deployed as Waterman on the payment of Rs. 30/- per month from time to time in the need of work and his emoluments was enhanced to Rs. 150/- per month. The deployment was made absolutely in necessity and requirement of work and when work was not available, the petitioner could not be deployed. According to the respondents, the petitioner being a daily wager has no right to the post as the daily wagers are deployed on contractual basis on a particular day which commences in the morning and came to an end in the evening. Their deployments have not been made according to the procedure prescribed for as a regular employee. The petitioner who has come by back door entry, his engagement and deployment could be dispensed with in the same way. According to the learned counsel for the petitioner in similar situation two other persons have given benefit. On this aspect, if inadvertently some reliefs have been granted to some other persons, the same could not be extended to the present petitioner.

4. Non-renewal of contractual employment and dispensation of engagement at any stage without any reason in terms of appointment does not amount to retrenchment under Section 2(oo) of Industrial Disputes Act as held by the Supreme Court in (Escorts Ltd. v. Presiding Officer and Anr. ) while following an earlier decision of Supreme Court in (M. Venugopal v. Divisional Manager, L.I.C. ). Later on it was considered and followed when similar view was taken by the Supreme Court in (State of Rajasthan and Ors. v. Rameshwar Lal Gahlot), where termination of appointment after expiry of specified period held valid and not attracting Section 25F of Industrial Disputes Act, 1947 unless the termination was found to be malafide or in colourable exercise of powers. Similar view was also taken by the Supreme Court in (Executive Engineer, CPWD, Indore v. Madhukar Purshottam Kolharkar and Anr. ).

5. Undisputedly, the petitioner was a daily wager. The daily wagers have no right to the post in view of (Himanshu Kumar Vidyarthi v. State of Bihar) and 1993 (1) AWC 172 (Bipin Bihari Srivastava v. District Judge, Basti) because appointment of daily wagers are made by not complying or observing the procedural formalities in consonance to any rules, regulations or by observing the procedures prescribed for the recruitment. The engagement of daily wager commences in the morning and comes to an end in the evening of every day. There is a contractual deployment for every day. It is upto the employer to allow to continue the employment or disengage the daily wager at any time in absence of work. The daily wager has no right or protection under Article 311 of the Constitution of India. [ (State of Assam v. Kanak Chandra Dutta); 1998 LIC 1088 (AP) para 16 (Jagdev v. State of U.P. ) and 1999 (82) FLR 76 para 8 & 10 (Channey Lal v. Director Malaria Research Centre, New Delhi).

6. In (Himanshu Kumar Vidyarthi and Ors. v. State of Bihar and Ors. ) the Supreme Court has held that every department of Government can not be treated as ‘Industry’ and dispensation of service of persons engaged on daily wages under the Government department, therefore, is not a retrenchment. In Himanshu Kumar Vidyarthi (supra) the services of the writ petitioners, who were appointed as daily wagers as Assistant Drivers and Peon in Cooperative Training Institute under the State Government, were terminated and the contention of the writ petitioners that they were retrenched from service in violation of provisions of Section 25F of the Industrial Disputes Act, 1947 was rejected by the Supreme Court and it was held as under:-

“Every department of the Government cannot be treated to be industry. When the appointments are regulated by the statutory rules, the concept of industry to that extent stands excluded. The petitioners were not appointed to the posts in accordance with the rules but were engaged on the basis of need of the work. They are temporary employees working on daily wages. Their disengagement from service cannot be construed to be a retrenchment under the Industrial Disputes Act. The concept of retrenchment therefore cannot be stretched to such an extent as to cover these employees. Since the petitioners are only daily-wage employees and have no right to the posts, their disengagement is not arbitrary. ”

7. The daily wagers/ muster roll employees can not be regularised unless the posts are in existence or the vacancies are available. To entertain the claim for regularisation means to provide appointment to a post after regularising the service of an employee. The position of daily wager is entirely different inasmuch the daily wager holds no post in view of 2003 AIR SCW 3382 (State of Haryana and Anr. v. Tilak Raj and Ors. ); (Madhyamik Shiksha Parishad v. Anil Kumar Mishra) (para 4 & 6); 1996 (9) SCC 34, (State of U.P. v. U.P. Madhyamik Shiksha Parishad Shramik Sangh and Ors. ) (para 3 and 4); as well as 1995 (Supp) (4) SCC 49, (State of Orissa v. Dipti Malapatra) (para 4).

8. In State of Haryana v. Piara Singh, , the question regarding regularization of adhoc appointees came up for consideration before the Supreme Court. It was held that normal rule would be regular appointment through the prescribed agency but exigency of administration may sometime call for an adhoc and/ or temporary appointment to be made. Such adhoc or temporary appointee, the Supreme Court held, if allowed to continue for a fairly long span, the authorities must consider his case for regulaization provided he is eligible and qualified according to the rules and service record and appointment does not run counter to the reservation policy of the State. Direction given by the High Court in that case for regularization of every adhoc or temporary employees who had been continued for one year was held to be totally ‘untenable’ and ‘unsustainable’. In the case of Piara Singh (supra) the Court noted that the normal rule is recruitment through the prescribed agency but due to administrative exigencies, an ad hoc or temporary appointment may be made. In such a situation, this Court held that efforts should always be made to replace such ad hoc or temporary appointment by regularly selected employees, as early as possible. The temporary employees also would get liberty to compete along with others for regular selection but if he is not selected, he must give way to the regularly selected candidates. Appointment of the regularly selected candidate cannot be withheld or kept in abeyance for the sake of such an ad hoc or temporary employee. Ad hoc or temporary employee should not be replaced by another ad hoc or temporary employee, he must be replaced by only regularly selected employee. The ad hoc appointment should not be a device to circumvent the rule of reservation.

9. In 1999 (82) F.L.R. 76 (Channey Lal and Ors. v. Director, Malaria Research Centre, New Delhi and Anr.), where the petitioners deployed on daily wages were orally asked not to come to work even after more than three years of deployment and on their claim for regularisation on the ground that the writ petitioners have acquired right to be considered for regularisation by virtue of having worked more than 240 days without any break in a calendar year and they were entitled to the protection of Article 311 of the Constitution, this Court following the decision of Himanshu Kumar Vidhyarhi v. State of Bihar, 1997 (76) F.L.R. 237 has held that the daily wagers working as a workman deployed in a project does not hold civil post under the State and have no right to the post, these daily wagers can not be said to work on temporary or permanent basis and are not entitled to the protection of provisions of Article 311 of the Constitution, and since the daily wagers have no right to the post as such the concept of retrenchment can not be extended to such daily wage employee and disengagement of such daily wager can not be said to be arbitrary in view of Himanshu Kumar Vidhyarthi (supra). The disengagement of deployment of daily wager, who is engaged for a day, is not a termination of service. Since the daily wage labour is engaged only on the basis of a contract lasting for a day and each engagement is a fresh, non-engagement or disengagement is not held to be arbitrary. In view of Pushpa Agarwal v. Regional Inspectress of Girls Schools, Meerut, 1995 (70) F.L.R. 20 the principle of retrenchment as provided under Central Industrial Disputes Act and Rules framed thereunder is also attracted in respect of a workman governed under the U.P. Industrial Disputes Act and the Rules framed thereunder.

10. In A.I.R. 1967 S.C. 884, (State of Assam and Ors. v. Kanak Chandra Dutta), the Supreme Court (Constitution Bench) has also held that casual labourer is not holder of civil post.

11. This Court (D.B.) in 1992 (2) A.C.J. 1366 (Zakir Hussain v. Engineer-In-Chief, Irrigation Department, U.P. Lucknow) has held that daily wager has no right to the post and there must be regular or permanent post and funds must be available for payment of salary and the daily wagers are to be qualified for appointment to the post and by virtue of only having worked for three years they can not claim regularisation as a matter of right and the regularisation cannot be made as a thumb of rule, and this Court relegated the matter for adjudication and avail the alternative remedy for claiming the relief in reference to Section 25F of the Industrial Disputes Act.

12. In State of U.P. v. Labour Court, Haldwani and Ors., 1999 (81) FLR 319, it was held that the engagement of daily wager in the Irrigation Department comes to an end every evening. Refusal to employ him from a particular day, his disengagement was not under the provision of Section 25F of Industrial Disputes Act. It was observed in para 6 of the above case as below:-

“Employment to government service in the Irrigation Department is regulated by statutory rules. Presently, the respondent No. 2 was not employed in accordance with the rules. For engaging a person casually on day to day basis the statutory rules are not required to he followed under which the posts have to he advertised and only the best from the market have to be picked up keeping in view reservation provided from certain classes. Thus, every eligible person has an opportunity to participate in the recruitment process. This is not so in the case of daily wager in whose case even regularisation regarding age, medical fitness, character roll etc. are not observed. Therefore, daily and casual workers who are engaged in disregard of all rules cannot be allowed to enter government service through the back door and the Labour Court cannot be allowed to be used as a legal means for such back door entry. The anomalous situation that the impugned award creates can be seen from the fact that till before his alleged retrenchment the respondent No. 2 was on engagement from day today. The impugned award makes him a permanent employee with the necessary consequence that he would have to be paid salary for all the 365 days as regular employee and the other benefits of regular employment can also not be denied to him. Thus, the award put him, in as much better position that he was before the alleged retrenchment. Such a result is not conceived. ”

13. Since the petitioner was appointed as daily wager and the appointment of the petitioner as daily wager was not made by adopting any procedure for appointment. The appointment of the petitioner was on consolidated salary till completion of a project and after completion of project, the work was no available. In absence of work, petitioner can not be said to be deployed. Non-renewal of contractual deployment of the petitioner is neither illegal nor retrenchment in view of the judgment of the Supreme Court in (Escorts Ltd. v. Presiding Officer and Ors.).

14. I have heard learned counsel for the parties. I find that the petitioner’s service was disengaged for lack of work as the daily wagers have no right to the post, they have no protection of Article 311 of the Constitution as the same is made by back door entry and given employment each day on contractual basis and they are not deployed according to any procedure, norms. The services of the daily wagers who had worked continuously against the existing vacancies, provided the daily wagers are in possession of required qualification of a regular employee, could be considered in consonance of prevailing Rules of regularisation and in absence of any scheme, Government order, Rules for regularization, their services could not be considered. In the present case the petitioner is not covered by any Rules of regularization, therefore, this Court could give no direction as prayed for.

The writ petition is dismissed.