Supreme Court of India

State Of M.P. & Anr vs Md. Abrahin on 6 May, 2009

Supreme Court of India
State Of M.P. & Anr vs Md. Abrahin on 6 May, 2009
Author: S.B. Sinha
Bench: S.B. Sinha, Mukundakam Sharma
                                                                       REPORTABLE

                  IN THE SUPREME COURT OF INDIA

                   CIVIL APPELLATE JURISDICTION

                CIVIL APPEAL NO. 3378             OF 2009
               [Arising out of SLP (Civil) No. 5295 of 2007]


State of M.P. & Anr.                                     ...Appellants

                                       Versus

Md. Abrahin                                              ...Respondent




                             JUDGMENT

S.B. SINHA, J :

1. Leave granted.

2. Respondent was appointed on the post of driver on daily-wage basis.

He was initially appointed for 89 days. His services admittedly had not been

regularized. He was not placed in the category of a permanent employee in

terms of the Standing Order framed under Madhya Pradesh Industrial

Relations Act, 1960 (for short “the Act”).

2

3. A selection panel was prepared wherein the particulars of the

employees in question were recorded. We may notice the relevant entries:



"Sl. No. Name        & Date        of Education     Special        Work in
         Father's name birth                        qualifications the
                                                                   department
                                                                   since
1.       Shri    Mohd. 10.7.57          -           Driving        22.9.80
         Ibrahim son of                             licence
         Shri    Abdul
         Jabbar
2.       Iqbal    Singh 8.1.46          -           Driving        27.1.80"
         Tuteja                                     licence



4. A select list was prepared for appointment on a regular post of driver,

upon taking into consideration cases of eight employees, relevant portion

whereof reads as under:

“For the post of Driver on daily wage, employees
have been considered. Total 8 cases of employees
have been considered. 2 posts in Mandsour Sub-
Division are vacant. One post of reserved quota
and one post from general category has to be filled
up. One post has to be filled up as there is no
candidate from reserved quota.

1. Shri Iqbal Singh Tuteja

2. Shri Mohd. Ibrahim…”

5. An application under Sections 61 and 62 of the Act was filed by the

respondent on or about 11.07.1988 praying for his classification in
3

permanent category on the post of driver. By reason of a judgment and

order dated 6.10.1997, the Labour Court allowed the said application,

opining:

(i) As the appellants had classified Iqbal Singh Tuteja who was junior

to him in permanent category, the respondent was discriminated

against.

(ii) Having regard to the admission made by the witnesses examined

on behalf of the appellants that despite the respondent having been

working since 22.09.1980 but denied the benefit of classification

on a permanent post only because he was a daily-wage employee,

the said action was not justified.

(iii) As the appellants did not produce the records in its possession, an

adverse inference should be drawn.

(iv) As there was no difference in work of a driver as a daily wager and

a work charged employee or a regular employee, after the death of

Iqbal Singh Tuteja, the appellant should have been placed in the

permanent category of a driver.

It was held:

4

“8. On the basis of the above discussion, it is
proved that the appointment of the applicant was
prior to the opposite party No. 3 Iqbal Singh Tuteja
i.e. prior to 22.9.80. The applicant being regular in
the past and from 11.7.86 be given the benefits of
pay and benefits of a regular driver.”

6. The High Court, by reason of the impugned judgment, dismissed the

writ petition filed by the appellants, stating:

“4. Respondent No. 3 Iqbal Singh has also died.
Service book of the Respondent No. 3 has not been
produced by the petitioners before the Labour
Court, neither they have specifically stated that
what was the date of engagement of the
Respondent No. 3. It appears that they have
deliberately suppressed this fact before the Court.
After analyzing the aforesaid factual position the
Labour Court has held that the present respondent
in this petition is entitled for the post of regular
driver with effect from 11.7.1986. This finding of
the Labour has also been upheld by the Industrial
Tribunal.”

7. Mr. S.K. Dubey, learned senior counsel appearing on behalf of the

appellants, would contend:

i. The Labour Court and consequently the High Court committed

a serious mistake insofar as they failed to take into

consideration that the respondent having not been appointed on

a regular basis and in terms of the recruitment rules and

furthermore having left his job for some time, and thus was
5

offered the job of a daily-wager at a later stage, he could not

have been classified in the permanent category.

ii. In any event, Iqbal Singh Tuteja being senior to the respondent,

the Selection Committee cannot be said to have faulted in

preparing a draft select list.

8. Mr. Annam D.N. Rao, learned counsel appearing on behalf of the

respondent, on the other hand, would urge:

a. Iqbal Singh Tuteja having been in the seniority list below the

respondent, there was no reason as to why he should have been

discriminated against.

b. Appellants having not produced any document showing the

respective working periods of two persons from 1980 onwards,

the impugned judgment should not be interfered with.

9. It has not been denied or disputed before us that the respondent was

appointed on a daily-wage basis. He used to be appointed as a contingent

employee for 89 days.

The period of engagement of the respondent is stated to be as under:

1. From 22.09.1980 to 19.12.1980 on the post of driver
6

2. From 21.01.1981 to 28.02.1981 on the post of helper

3. From 1.07.1982 to 31.05.1983 on the post of driver

10. It is, therefore, not correct to contend that the respondent was

appointed in the same category of employment for a long time. He had been

appointed in different categories of appointment at different points of time

and at different places. Furthermore, the documents produced by the parties

before the Labour Court itself showed that whereas the respondent had been

working since 22.09.1980, the aforementioned Iqbal Singh Tuteja had been

working since 27.01.1980. Both were placed at Serial No. 1. His date of

birth was 8.01.1946 whereas the date of birth of the respondent was

10.07.1957. Both were having their driving licences. If on that premise, the

selection committee comprising of three senior officers of the appellants had

classified the said Shri Iqbal Singh Tuteja in the permanent category, in our

opinion, no exception could be taken thereto.

11. It is of some significance to note that even the respondent in his

deposition stated that the said Iqbal Singh Tuteja was appointed with him on

the post of driver. If that be so, his contention that he was senior to him

cannot be accepted.

7

Respondent contended that Iqbal Singh Tuteja was junior to him, but

there was no basis therefor. Moreover, the question was not as to whether

he worked on a daily wager or a work-charged employee, the question was

with regard to the mode of appointment.

12. Appellant No. 1 is a `State’ within the meaning of Article 12 of the

Constitution of India. In making offers of public appointment, it is

necessary to follow the constitutional scheme laid down in Articles 14 and

16 of the Constitution of India. For the purpose of legal and valid

recruitment, the provisions of the recruitment rules are required to be

complied with. An appointment through side door being an appointment in

violation of Articles 14 and 16 of the Constitution of India would be illegal.

It has been so held by a Constitution Bench of this Court in Secretary, State

of Karnataka and Others v. Umadevi (3) and Others [(2006) 4 SCC 1] [See

also Official Liquidator v. Dayanand and Others (2008) 10 SCC 1, State of

Bihar v. Upendra Narayan Singh & Others, 2009 (4) SCALE 282.

13. The contention raised on behalf of the appellants is, furthermore

directly covered by a decision of this Court in State of M.P. and Others v.

Lalit Kumar Verma [(2007) 1 SCC 575]. Respondent therein was appointed

on daily wages. His recruitment was not made in terms of the statutory

rules. Even no offer of appointment was issued. On the premise that he had
8

worked continuously for a period of more than six months, an award was

passed by the Labour Court directing his classification on a permanent basis.

The High Court also dismissed the writ petition filed by the appellants. This

Court opined:

“12. The question which, thus, arises for
consideration, would be: Is there any distinction
between “irregular appointment” and “illegal
appointment”? The distinction between the two
terms is apparent. In the event the appointment is
made in total disregard of the constitutional
scheme as also the recruitment rules framed by the
employer, which is “State” within the meaning of
Article 12 of the Constitution of India, the
recruitment would be an illegal one; whereas there
may be cases where, although, substantial
compliance with the constitutional scheme as also
the rules have been made, the appointment may be
irregular in the sense that some provisions of some
rules might not have been strictly adhered to.

*** *** ***

17. The Labour Court, Industrial Tribunal as also
the High Court, therefore, were not correct in
directing regularisation of service of the
respondent.

18. Our attention has been further drawn to the fact
that by reason of an office order dated 26-4-2004,
the award of the Labour Court as also the High
Court had been implemented by classifying the
respondent as permanent on the basis of daily
wages clerk.”

9

14. In view of the aforementioned authoritative pronouncements, the

impugned judgment cannot be sustained which is set aside accordingly.

However, in the event, if it is found that after the death of Iqbal Singh Tuteja

the respondent was otherwise entitled to classification in the permanent

category, the appellants shall be well advised to accord him the said status.

15. The appeal is allowed. However, in the facts and circumstances of the

case, there shall be no order as to costs.

………………………….J.

[S.B. Sinha]

…………………………..J.

[Dr. Mukundakam Sharma]
New Delhi;

May 06, 2009