Supreme Court of India

H.S.Rajashekara vs State Bank Of Mysore & Anr on 24 November, 2011

Supreme Court of India
H.S.Rajashekara vs State Bank Of Mysore & Anr on 24 November, 2011
Author: J S Khehar
Bench: Asok Kumar Ganguly, Jagdish Singh Khehar
                                                        1



                                                               "NON-REPORTABLE"


                      IN THE SUPREME COURT OF INDIA


                        CIVIL APPELLATE JURISDICTION


              SPECIAL LEAVE PETITION (C) No.10845 of 2009




H.S. Rajashekara                                                     .... Petitioner




                                          Versus


State Bank of Mysore & Anr.                                          .... Respondents




                                    J U D G M E N T

JAGDISH SINGH KHEHAR, J.

1. The petitioner herein was inducted into the service of the State Bank

of Mysore (hereinafter referred to as, the Bank) as a temporary Sub-Staff

in 1985. He was intermittently taken into employment based on the need

for such staff. During the year 1994-95, he claims to have rendered more

than 240 days of service in a calendar year. Based thereon, he claimed

that he be included in the “protected category” of employees. Having

satisfied the “protected category” criteria, the petitioner applied for

absorption as a permanent employee, by citing the example of one

Devaraju, by addressing representations to the Bank. It is also the

contention of the petitioner, that the employees union of the Bank also

addressed a communication dated 13.12.1997 to the management of the

2

Bank requiring it to absorb the petitioner as a permanent employee. Since

the representations made by the petitioner, and recommendation made by

the employees union of the Bank, did not result in any consideration at the

hands of the Bank, the petitioner approached the High Court of Karnataka

(hereinafter referred to as, the High Court) by filing a Writ Petition being

W.P. No. 45932 of 1999. The aforesaid Writ Petition came to be disposed

of by a learned Single Judge of the High Court on 14.12.2004. In this

behalf, it would be relevant to mention, that the High Court did not examine

the merits of the controversy raised by the petitioner. Rather than doing

that, the High Court directed the Bank to take a decision on the

representation made by the petitioner by passing a written order. The

Bank was also directed to communicate the same to the petitioner.

2. The bank, while examining the claim raised by the petitioner, noticed

the contention of the petitioner as under:-

“(i) He has worked in several branches in Mysore during the

period 1985 to 1997.

(ii) During 8.7.1994 to 30.8.1995, he has served for 292 days.



        (iii)    State Bank of Mysore Employees Union has recommended 

                 him   to   be   employed   on   permanent   basis.     He   has   given 

                 applications in this regard.


        (iv)     He has passed SSLC.


        (v)      One of his colleagues, one Shri Devaraju has also passed 

                 SSLC and  he  has  been  given  employment  on  permanent 

                 basis.     Therefore,   he   has   prayed   for   passing   of   suitable 


                                                 3



order of appointment in his favour equivalent to the job

given to one Shri Devaraju.”

Despite the aforesaid pleas raised at the hands of the petitioner, the Bank

by an order dated 24.8.2005, rejected the petitioner’s claim for absorption

as a permanent employee. Two reasons were indicated in the order dated

24.8.2005 for not accepting the petitioner’s claim. It was found, that the

petitioner had not worked for 240 days in a calendar year, and that, he had

qualified the SSLC examination. The petitioner approached the High Court

yet again, to impugn the order dated 24.8.2005. At this juncture, the

petitioner preferred Writ Petition No. 22324 of 2005. Having dealt with the

controversy raised by the petitioner, the High Court by its order dated

13.11.2007, held that the petitioner was not entitled to absorption as a

permanent employee. The learned Single Judge, while dismissing Writ

Petition No. 22324 of 2005 acknowledged, that the petitioner had worked

for 292 days from 8.7.1994 to 30.8.1995. Despite the aforesaid, the High

Court was of the view, that the petitioner could not be given the benefit

claimed by him. This conclusion was drawn because the service for 240

days in a “calendar year”, was to be determined with reference to service

rendered between the 1st day of January of a particular year, upto 31st day

of December of the same year. Examined on the basis of the aforesaid

parameters, it was concluded, that the petitioner had not render service for

a period of 240 days in a “calendar year”. It was also sought to be

4

concluded, that the petitioner had not worked in one branch of the bank

during the period from 8.7.1994 to 30.8.1995. It was sought to be

concluded, that while computing 240 days in a “calendar year” only service

rendered in one branch of the Bank could have been taken into

consideration. It was accordingly held, that service rendered in different

branches could not be added together to calculate the period of 240 days

(in a “calendar year”). As such, the claim raised by the petitioner did not

find favour with the High Court in its order dated 13.11.2007.

3. The petitioner assailed the order dated 13.11.2007, passed by the

learned Single Judge of the High Court (while disposing of Writ Petition

No. 22324 of 2005), by preferring Writ Appeal No. 24 of 2008. The

Division Bench of the High Court dismissed the aforesaid Writ Appeal on

4.11.2008. While adjudicating upon the controversy, the Division Bench

referred to the judgment rendered by this Court in Secretary, State of

Karnataka & Ors. Vs. Uma Devi & Ors. [(2006) 4 SCC 1], so as to

conclude, that the petitioner was not entitled to regularization in terms of

the parameters laid down by this Court.

4. We have given our thoughtful consideration to the claim raised by

the petitioner. The petitioner had approached the High Court, in the first

instance, by filing Writ Petition No. 45932 of 1999. The issue raised by

him as far back in the year 1999 remains unsettled till today. The claim of

5

the petitioner as has been projected in the order passed by the

respondents on 24.8.2005 was clear and unambiguous, namely, that he

should be given the same benefit as was given to Shri Devaraju who had

qualified the SSLC examination just like the petitioner, and despite thereof,

he was absorbed as a permanent employee. The claim raised by the

petitioner was primarily raised under articles 14 and 16 of the Constitution

of India. The petitioner prayed for parity with the aforesaid Shri Devaraju.

This claim of the petitioner was correctly appreciated, inasmuch as, the

same was clearly noticed in the impugned order dated 24.8.2005.

Unfortunately, even though the High Court by its order dated 14.12.2004

(while disposing of Writ Petition No. 45932 of 1999) had directed the Bank

to decide the representation made by the petitioner, yet the claim of the

petitioner based on a similar benefit having been granted to Shri Devaraju,

was never adjudicated upon. The same claim was raised by the petitioner

before the High Court in Writ Petition No. 22324 of 2005, (wherein the

petitioner assailed the order passed by the Bank on 24.8.2005). Yet again,

the contention remained unanswered. Thereafter, the learned Division

Bench (in Writ Appeal No.24 of 2008) again rejected the claim of the

petitioner without reference to his principal prayer, viz., parity with Shri

Devaraju. The appeal preferred by the petitioner, assailing the order

passed by the learned Single Judge in Writ Petition No. 22324 of 2005,

was adjudicated upon with reference to the decision rendered by this Court

6

in Secretary, State of Karnataka & Ors. Vs. Uma Devi & Ors. [supra] even

though the same had no relevance to the prayer made by the petitioner.

The simple question raised by the petitioner was, with reference to the

decision of the Bank in absorbing Shri Devaraju, as a permanent

employee. The claim of the petitioner was founded under Articles 14 and

16 of the Constitution of India. Unfortunately, the aforesaid issue was not

considered even in the second round of litigation. The matter has now

been placed for our consideration, at the hands of the petitioner, through

the instance Petition for Special Leave to Appeal.

5. We have given our thoughtful consideration to the claim raised by

the petitioner. The learned Single Judge while deciding Writ Petition No.

22324 of 2005 acknowledged, that the petitioner had worked for 292 days

from 8.7.1994 to 30.8.1995. That, coupled with the fact, that Shri Devaraju

was absorbed as a permanent employee even though he had qualified the

SSLC examination, in our view, should have been sufficient to examine the

claim raised by the petitioner without reference to the disqualification of

having qualified the SSLC examination. In Radha Raman Samanta Vs.

Bank of India, (2004) 1 SCC 605, this Court relied upon the following

observations recorded in Budge Budge Jute Mills Co. Ltd. v. Workmen,

(1970) 1 LLJ 222 (SC), to record its observations :

from para 17 “…..Thus a badli workman only means a person

who is employed as a casual workman who is working in place of

7

another. By virtue of the bipartite agreement published in Circular

No. XVIII/90/20 dated 7-9-1990 of the federation of the Bank, such a

badli worker is entitled to be absorbed if he completes 240 days of

badli service in a block of twelve months or a calendar year after

10.2.1988. Based on the conclusion arrived at by the learned Single

Judge after considering the relevant documents, the fact of the

appellant’s service for the required period cannot be disputed.

Nomenclature of his work profile may change, but it is clear that he

rendered services in a vacancy of a temporary post for more than

240 days. This is sufficient to treat him as a badli for the purpose of

absorption…..”

It is therefore clear, that for labour related matters the terms “calendar

year” and “block of twelve months” are interchangeable. It would be

sufficient, if the petitioner could establish, that he had rendered more than

240 days service in a “block of twelve months”. This in our view should

have been the determinating factor in a case where the consideration

pertained to the consideration of an employee’s claim for inclusion in the

“protected category” merely on account of having rendered 240 days

service in a “calendar year”. In view of the above, we are satisfied, that the

petitioner fulfilled the condition of having rendered service for 240 days in a

“calendar year”. The pleadings in the instant Petition for Special Leave to

Appeal, as also, the judgments and orders appended thereto do not

disclose any condition to the effect, that service rendered while computing

240 days in a “calendar year”, should have been rendered in the same

branch of the Bank. Keeping these factual ingredients in mind, and the

fact that the petitioner has been suffering litigation since the year 1999, we

feel that it would not be appropriate to require the re-adjudication of the

8

entire controversy all over again. In the peculiar facts and circumstances

noticed hereinabove, we direct the respondent Bank to absorb the

petitioner as a permanent employee in the Sub-Staff cadre on the basis of

having rendered service for more than 240 days during 1994-95. The

petitioner would not be entitled to any further remuneration for the period

hitherto before, other than difference in emoluments, for the service

already rendered by him. This decision shall not be treated as a

precedent, as the same has been rendered keeping in mind the peculiar

facts and circumstances of this case.

6. Disposed of in the aforesaid terms.

…………………………….J.

(Asok Kumar Ganguly)

…………………………….J.

(Jagdish Singh Khehar)

New Delhi;

November 24, 2011.