Allahabad High Court High Court

Dinesh Chandra Mittal vs State Of U.P. And Ors. on 15 October, 1997

Allahabad High Court
Dinesh Chandra Mittal vs State Of U.P. And Ors. on 15 October, 1997
Equivalent citations: (1998) 1 UPLBEC 238
Author: S Narain
Bench: S Narain


JUDGMENT

Sudhir Narain, J.

1. The petitioner seeks writ of certiorari quashing the order dated 11.5.1988 passed by the State Government rejecting the representation of the petitioner for absorption to the post of Assistant Engineer in the service of Jal Sansthan, Agra.

2. I have heard learned Counsel for the parties.

3. The version of the petitioner is that he was appointed as Pump House Superintendent in Jal Sansthan, Agra in the year 1962. One Amar Nath Gupta, Assistant Engineer in Water Works, Agra, resigned on 28th February, 1966. The Administrator wrote a letter to the petitioner to perform the duties on the post of Assistant Engineer and on the basis of the said letter the petitioner started working as Assistant Engineer in Sewaga Pumping Station, Agra.

4. The State Government framed U.P. Palika (Centralised Service) Rules, 1966 (hereinafter referred to as Rules of 1966) which came into force with effect from July, 1966. The petitioner submitted representation to the State Government for absorption of his service as Assistant Engineer on the ground that he had been working on the date of enforcement of the said Rules and under clause (ii) of Sub-rule (2) of Rule 6 he was entitled for absorption to the post of Assistant Engineer. The State Government rejected the representation of the petitioner by the impugned order dated 11.5.1983.

5. Learned Counsel for the petitioner submitted that the petitioner was working as Assistant Engineer on the date of enforcement of the Rules of 1966 and as such he was entitled for absorption under the aforesaid Rules. It is necessary to examine certain Rules of 1966. Rule 3 provides for formation of centralised services and gives details of those services. Rule 6 provides the source of recruitment. Under clause (i) of Sub-rule (1) of Rule 6 the appointment can be made by promotion and under clause (ii) the appointment can be made by direct recruitment. Sub-rule (2) provides for absorption or determination of services of officers and servants of the Palika holding, or performing the duties and functions of, the posts referred to in Rule 3 immediately before the commencement of these Rules. Clause (ii) provides that temporary officers and servants shall, unless they out otherwise, stand absorbed provisionally subject to such order as Government may in such case pass. Sub-rule (2) reads as under:-

(2) The absorption or determination of the services of officers and servants of the Palika holding, or performing the duties and functions of, the posts referred to in Rule 3 immediately before the commencement of these Rules shall be governed by the following provisions :-

(i) Permanent officers and servants of the Palika as well as officers and servants referred to in clause (e) of Section 577 of the Uttar Pradesh Nagar Mahaplika Adhiniyam, 1959, shall, unless they opt otherwise, stand observed provisionally subject to such orders as Government may in each case pass.

(ii) Other temporary officers and servants shall, unless they opt otherwise, stand absorbed provisionally subject to such orders as Government may in each case pass.

(ii) Such officers and servants as are provisionally absorbed under clauses (i) and (ii) may be subsequent orders of the State Government to be passed before the 31st day of August, 1967, be finally absorbed, if found suitable.

(iv) If in any case no orders to the contrary are passed by Government before the date mentioned in clause (ii) the officer or servant shall be deemed to be finally absorbed.

(v) The services of officers and servants referred to in the preceding clauses who opt against absorption as well as of those who are found to be unsuitable for absorption shall stand determined, and they shall, without prejudice to their claim to any leave, pension, provident fund for gratuity as they would be entitled to take or receive on their retirement or termination of service, as the case may be, if these Rules had not been made, be paid the following compensation,-

(a) officers and servants referred to in clause (i)-

(A) the pay for the remaining period of their service; or

(B) six ‘months’ pay in the case of officers and servants whose total continuous service immediately before the commencement of these Rules exceeded ten years and three months’ pay in the case of officers and servants whose total continuous service as aforesaid did not exceed ten years;

whichever is less.

(b) officers and servants referred to in clause (ii)-One month’s pay.

6. In my opinion only such employees are entitled for absorption who had been appointed or promoted to the post on which an employee seeks absorption. The mere fact that the persons had been performing his duties to a certain post on account of resignation or death of an employee or works as incharge of the post is not entitled for absorption to the post on which he is working in the officiating capacity or as incharge. If the contention of the petitioner is accepted, a person who has been asked to perform the duty on a certain post because the person has retired or submitted resignation shall be entitled for absorption though under the law he cannot be promoted on the said post. The procedure for appointment by direct recruitment or promotion has been given. An employee is entitled to be appointed after an order of promotion has been passed in accordance with law or he has been directly recruited.

7. The petitioner has not annexed any copy of the order which indicates that he was promoted to the post in question in accordance with law. The copy of the order which has been filed as Annexure-1 to the writ petition only indicates that he was asked to perform the duties of Assistant Engineer on the resignation of one Amar Nath Gupta. This will not create any right in the petitioner to be absorbed in service. Rule 6 relates to the made of appointment and those persons who had been appointed and working in the Palika, they were held to be absorbed. This Rule must be consistent with the Rule 1 namely the person who has been either promoted or appointed directly. It is not the case of the petitioner that he was promoted on temporary basis. The persons who have been promoted even on temporary basis in accordance with law they could be absorbed in service in that capacity but a person who has not been promoted even temporarily, cannot claim any right to be absorbed.

8. Learned Counsel for the respondent has contended that the petitioner was in fact never appointed as Assistant Engineer and the letter dated 28th February, 1966 (Annexure-1 to the writ petition) is a forged document. It is a question of fact as to whether the letter is forged or the petitioner has worked as Assistant Engineer. If the petitioner is aggrieved against this finding he could have approached U.P. Public Services tribunal where on the basis of evidence a finding could have been recorded as to whether the petitioner was working to the post of Assistant Engineer. Moreover, as held by me that the petitioner even had been working on the post of Assistant Engineer on the basis of resignation of Sri Amar Nath Gupta, he cannot claim any right of absorption under the rule referred to above.

9. The next submission of the learned Counsel for the petitioner is that the Director of Local Bodies wrote a letter to the Government on 15th January, 1987 to absorb the petitioner. This letter of the Director was only a recommendatory in nature and was not binding upon the State Government.

10. The last submission of the learned Counsel for the petitioner is that the persons similarly situated have been absorbed by respondent No. 2 to the post on which they were working on the date of commencement of 1966 Rules. The petitioner in para 19 of the writ petition has stated that he submitted a representation on 1st July, 1987 that four persons similarly situated were absorbed. In this petition the petitioner has not separately given the details of the nature of appointments of these persons. He has also referred to Annexures 16 and 17 of the writ petition and Annexure-7 to the rejoinder affidavit. The petitioner has not given the details of their appointments and nature of appointment. The doctrine of parity can be examined only when the details of their nature of appointment is given in the writ petition itself. Secondly, even in certain persons might have been absorbed in the service itself does not create any right in the petitioner on the interpretation of Rule 6 (2) (ii) of the Rules.

11. Learned Counsel for the petitioner has relied upon the decision in Union of India and Ors. v. Harish Chander Bhatia, (1995) 2 SCC 48, wherein the Supreme Court interpreting the Rules 24 and 25 of the Delhi and Andaman and Nicobar Island Police Service Rules, 1971 held that even though the officers who are not permanent but had worked for a long period over a decade could be treated as regularly appointed from the date of their officiating appointment and entitled to seniority on the basis of quota rule in accordance with Rule 29. This case has no application to the facts of this case. The appointment of the petitioner is alleged to be on the basis that a person had resigned from service and he was asked to perform the duty of Assistant Engineer. It was a temporary arrangement.

12. In view of the above the writ petition is dismissed.