Delhi High Court High Court

Akhil Bhartiya Anganwadi Kamgar … vs Union Of India & Ors. on 27 May, 2011

Delhi High Court
Akhil Bhartiya Anganwadi Kamgar … vs Union Of India & Ors. on 27 May, 2011
Author: Sanjay Kishan Kaul
*           IN THE HIGH COURT OF DELHI AT NEW DELHI


%                                               Reserved on      : 20.05.2011
                                                Date of decision : 27.05.2011



+                              WP (C) No.1158/1992


AKHIL BHARTIYA ANGANWADI
KAMGAR UNION (REGD.)                                              ...PETITIONER


                Through:        Mr.A.K.Bajpai, Mr.B.K.Parsad and Mr.Varun
                                Parsad, Advocates.


                                         Versus


UNION OF INDIA & ORS.                                           ...RESPONDENTS


                Through:        None for R-1.

                                Mr.Sushil Dutt Salwan,
                                Mr.Neeraj Chaudhary and Mr.Aditya Garg,
                                Advocates for R-2 to R-5.


CORAM:

HON'BLE MR. JUSTICE SANJAY KISHAN KAUL
HON‟BLE MR. JUSTICE VALMIKI J. MEHTA

1.      Whether the Reporters of local papers
        may be allowed to see the judgment?                             YES

2.      To be referred to Reporter or not?                              YES

3.      Whether the judgment should be                                  YES
        reported in the Digest?


SANJAY KISHAN KAUL, J.

1. The petitioner, Akhil Bhartiya Anganwadi Kamgar Union,

filed a petition under Article 32 of the Constitution of India
_____________________________________________________________________________________________
WP (C)No.1158/1992 Page 1 of 24
before the Hon‟ble Supreme Court seeking the status of

Government employees for anganwadi workers and

anganwadi helpers and praying for pay parity with

primary teachers and nurses of establishments or of any

local authority in the pay scale of Rs.1400-2300 for

anganwadi workers and in the pay scale of Rs.800-1150

to anganwadi helpers on parity with ayas/peons with past

benefit of service from the date of their appointments. A

further prayer made was to merge these categories with

seven other categories of the Scheme of Integrated Child

Development Service Scheme („the said Scheme‟ for

short) stated to have been formulated in pursuance to the

National Policy for Children.

2. The writ petition was, however, transferred to this Court

to be treated as petition under Article 226 of the

Constitution of India in terms of the order of the Supreme

Court dated 27.02.1992.

3. The writ petition was admitted on 14.05.1993 when on

the interim application, the statement of the counsel for

the then Delhi Administration (now Govt. of NCT of Delhi)

was recorded that the services of these categories of

persons were not being terminated and that they were

being paid enhanced honorarium as per Rules. The

interim application was accordingly disposed of. The

matter has thereafter had a chequered history on account

_____________________________________________________________________________________________
WP (C)No.1158/1992 Page 2 of 24
of non prosecution by the petitioner which was dismissed

for non prosecution and restored on three different

occasions.

4. The petitioner claims to be a registered trade union under

the Trade Union Act, 1926. Insofar as the factual matrix of

the case is concerned, it has been set out that the

transition from a joint family system to nuclear type

family often require both the parents to work and thus

additional support through outside interventions is

required for proper health care, education, nutrition and

social well being of children. A number of voluntary

organizations played a pioneering role in this effort and

projects of child care were included in successive five

year plans of social welfare, education and health. This

endeavour received a fillip on account of the adoption of

the National Policy for Children by the Govt. of NCT of

Delhi in August, 1974 and in pursuance thereto, the said

scheme was evolved to make a coordinated effort for an

integrated programme of delivery of a package of such

services. The objectives of the said Scheme are stated to

be as under:

“i) To improve the nutritional and health
status of children in the age group 0-6
years;

ii) To lay the foundation for proper
psychological, physical and social
development of the child.

_____________________________________________________________________________________________
WP (C)No.1158/1992 Page 3 of 24

iii) To reduce the incidence of mortality,
morbidity, malnutrition and school drop out.

iv) To achieve effective coordinated policy
and its implementation amongst the various
departments to promote child development
and

v) To enhance the capability of the mother
to look after the normal health and
nutritional needs of the child through proper
nutrition and health education.”

5. It is for achieving the aforesaid objectives that anganwadi

workers were established at various places including in

the then Union Territory of Delhi. The anganwadis are to

be run by anganwadi workers who are village level

workers/ward level workers and in charge for delivery of

various services envisaged under the said Scheme. Each

anganwadi is to be assisted by a helper who would

invariably be a lady belonging to the same village, local

community and well versed in cooking and processing the

food, cleaning of anganwadi and the utensils used for

anganwadi. The payment was being made as honorarium

on a monthly basis. The selection of such anganwadi

workers is stated to be made by a committee of official

and non officials at the project level. No educational

qualification was provided for anganwadi workers who

may be matriculate or non-matriculate though there was

a differential in the honorarium. The anganwadi workers

are stated to be responsible for organizing pre-school

_____________________________________________________________________________________________
WP (C)No.1158/1992 Page 4 of 24
activities for about 40 children in the age group of 3-5

years, arranging supplementary nutritional food for

children of age group 6 months to 5 years and expectant

and nursing mothers, giving health and nutrition

education to mothers, making home visits for educating

parents, eliciting community support and participation,

assisting the Primary Health Centre Staff in

implementation of immunization and a host of such other

services. The work of an anganwadi is stated to be

supervised by mukhyasevikas or supervisors. A training

scheme is stated to have been envisaged for such

anganwadi workers who would carry a kit to use while

conducting educational activities. The anganwadi workers

are thus stated to be at the frontline of the said Scheme

being selected from the community and having a pivotal

role due to the close and continuous contact with the

community. They are expected to monitor the growth of

children and teach mothers how to prevent and cope with

common ailments, educate parents, etc. In the said

Scheme, various categories of persons are deployed

which include Child Development Project Officer (CPDO),

supervisors, account-cum store keepers etc, numbering

seven such categories. These seven categories of

employees including drivers and peons are stated to be in

a regular pay scale. It is only the anganwadi workers and

_____________________________________________________________________________________________
WP (C)No.1158/1992 Page 5 of 24
anganwadi helpers who are given an honorarium. The

use of the word „honorarium‟ is said to deny them the

opportunity of various beneficial legislations even though

the duties of anganwadi workers and anganwadi helpers

are similar to primary teachers and nurses of

establishments or of any local authority in a school or a

hospital. The said beneficial legislations are stated to

include The Equal Remuneration Act, 1976 and the

Minimum Wages Act, 1948. The anganwadi workers and

anganwadi helpers are stated to be required to attend to

the duties under the said Scheme by reaching at 9 am in

the morning and marking their presence in the

attendance register. They perform five hours of duty and

are allowed 12 casual leaves in a year. They are entitled

to maternity benefits, travelling allowance for attending

meetings, visiting places out of their jurisdiction, but are

denied the benefits given to the regular staff of the seven

categories. The petition is stated to be predicated on a

plea of equal pay for equal work and the fact that even

the provisions of the Minimum Wages Act, 1948 were

being violated. The anganwadi workers are stated to be in

the category of highly skilled workers while anganwadi

helpers are stated to be in the category of semi-skilled

workers.

_____________________________________________________________________________________________
WP (C)No.1158/1992 Page 6 of 24

6. The petitioner seeks to rely upon the Hand Book of

Instructions regarding Integrated Child Development

Service Programme. The said Scheme in para 3.1 deals

with staff pattern. However, anganwadi workers are set

out in para (iv), particulars of which are as under:

” IV. Anganwadi Worker

3.2.12 The anganwadi worker should be a lady
(18-44 years) from the local village and
acceptable in the local community. Special
care should be taken in her selection so that
the children of Scheduled Caste and other
weaker sections of the society are ensured free
access to Anganwadi. It is suggested that the
AWWs in the selected project areas may be
selected by a committee consisting of the
District Social Welfare Officer, the BDO, the
CPDO, the Medical Officer of the primary
health centre, the President of the Taluka
Panchayat/Block Advisory Committee, the
district representative of the State Social
Welfare Advisory Board and any other non-
officials which the State Government may
consider appropriate.”

7. The job responsibilities of various functionaries stated in

para 3.3.4 vis-à-vis anganwadi workers and anganwadi

helpers are as under:

” 3.3.4 Anganwadi Worker

1. To weigh each child every month, record the
weight in graph on the growth card, use
referral card for referring cases of
mothers/children to the sub-centres/PHC etc.
and maintain child cards for children below 6
years and produce these cards before the
visiting medical and para-medical personnel.

2. To carry out a quick sample census of all the
families, especially mothers and children in
those families in their respective area of work.

_____________________________________________________________________________________________
WP (C)No.1158/1992 Page 7 of 24

3. To organize non-formal pre-school activities in
an anganwadi for about 40 children in the age
group 3-5 years of age and to help in designing
and making of toys and play equipment of
rural character and origin for use in
anganwadi.

4. To organize supplementary nutrition feeding
for children (0-6 years) and expectant and
nursing mothers by planning the menu based
on locally available food and local recipes.

5. To provide health and nutrition education to
mothers.

6. To make home visits for educating parents to
enable mothers to plan an effective role in the
child‟s growth and development particularly in
the case of children attending the anganwadis.

7. To elicit community support and participation
in running the programme.

8. To assist the PHC staff in the implementation
of health component of the programme viz.
immunization, health check-up etc.

9. To maintain routine files and records.

10. To bring to the notice of the CDPO any
development in the village which requires
further attention, particularly in regard to the
work of the coordinating arrangements of
different departments in the village.

11. To maintain liaison with other institutions.
(Mahila Mandals and involve lady school
teachers and girls of the primary/middle
schools in the village which have relevance to
her functions.)

(MSW No.206/75-CD dated 1.1.1976 and No.1-
9/76 dated 8.11.1976)

3.3.5 Helper to AWW

1. To cook and serve the food to children and
mothers.

_____________________________________________________________________________________________
WP (C)No.1158/1992 Page 8 of 24

2. To clean the anganwadi premises daily and
fetching water.

3. Cleanliness of small children.

4. To bring small children collecting from the
village to the anganwadi.”

8. Para 3.4 provides for honorarium/stipend which has

been raised from time to time and also for anganwadi

workers depends on their educational qualifications. The

anganwadi workers are entitled to travelling

allowance/daily allowance and can continue to be in

employment till 58 years.

9. The writ petition has been opposed by the Govt. of NCT of

Delhi. In the counter affidavit filed, a preliminary

objection was raised that the said Scheme was sponsored

by the Central Government through Ministry of Human

Resource Department and was being implemented by

State Governments/Union Territories. The payment of

honorarium for the voluntary efforts put in by the

anganwadi workers and anganwadi helpers negated the

requirement of a regular pay scale and they are thus to

be paid only honorarium/stipend. An important aspect set

out is that no rules as applicable to government

servants/daily wage employees are applicable to these

categories of persons since they are voluntary part-time

workers. Their work is stated to be of community

participation in the said Scheme and not as employee and
_____________________________________________________________________________________________
WP (C)No.1158/1992 Page 9 of 24
thus cannot be equated with nurses or primary teachers

in hospitals/schools. Their names were not sponsored

from any employment exchange for employment and

their working hours are stated to be four and a half

hours, much less than that of a regular employee. The

work of anganwadi workers and anganwadi helpers being

of voluntary in nature, there is stated to be no compulsion

to serve. The honorarium/stipend is stated to have been

revised from time to time for the voluntary part-time

work.

10. It is in view of the aforesaid factual matrix that when

the matter was initially taken up for hearing on

06.10.2010 it was observed by learned counsel for the

parties that it may be possible to work out an amicable

solution if the Government of NCT of Delhi takes a

sympathetic view of the matter to suitably revise the

emoluments of anganwadi workers. One possible method

considered appropriate was to take the wages of a daily

wager and work out the proportion which may be payable

to an anganwadi worker dependent on the ratio of the

working hours of an anganwadi worker to that of a daily

wager and working out the same, the rest period given to

the daily wager would be excluded and only the actual

working time be taken into consideration. This would be

apart from other benefits which are already extended to

_____________________________________________________________________________________________
WP (C)No.1158/1992 Page 10 of 24
anganwadi workers and may not be available to a daily

wager like maternity leave, etc. The counsel for Govt. of

NCT of Delhi took some time to obtain instructions. It was

noticed that though the said Scheme was of Union of

India, part of the funds were made available by Govt. of

NCT of Delhi. The Govt. of NCT of Delhi was thus asked to

examine the aforesaid issue keeping in mind only the

anganwadi workers and anganwadi helpers in Delhi and

as to what further monetary assistance could be provided

to them. In the next effective proceedings on 19.11.2010,

learned counsel for Govt. of NCT of Delhi informed that

the anganwadi workers were being paid a sum of

Rs.2,500/- per month for working four and a half hours

while the minimum wages for daily wagers were

Rs.5,400/- approximately per month for eight hours.

Angangwadi workers were entitled to 20 days leave in a

year, maternity leave of 180 days for those having less

than two surviving children subject to completion of one

year service and 45 days paid absence on abortion or

miscarriage. These facilities of maternity leave, 20 days

leave in a year, were benefits which were not even

available to daily wagers. Learned counsel for Govt. of

NCT of Delhi expressed an apprehension that the

directions of the Court may be construed as if the

Minimum Wages Act, 1948 applies. We allayed the

_____________________________________________________________________________________________
WP (C)No.1158/1992 Page 11 of 24
apprehension because it was only a methodology to work

out the calculation. We were also informed that the

question of further enhancement of wages of anganwadi

workers and anganwadi helpers was being examined by

the Govt. of NCT of Delhi since revised wages of an

anganwadi worker as on 01.04.2008 were Rs.2,500/- per

month which was slightly less than 50 per cent of the

minimum wages being paid to a daily wager, who work

for twice the period of time. We expressed hope that even

if that be so, a revision of the figure could take place

keeping in mind the cost of living between 2008-2010.

The anganwadi helpers were, however, being paid only

Rs.1,250/- per month and we expressed hope that a little

more magnanimity would be shown by the Govt. of NCT

of Delhi keeping in mind that the said Scheme was a

welfare scheme.

11. In pursuance to the repeated wishes of the Court for

the Govt. of NCT of Delhi to examine the matter, the issue

was ultimately placed before the Cabinet and we were

informed on 01.04.2011 that the Govt. of NCT of Delhi

had taken a decision to revise the emoluments of

anganwadi workers in pursuance to various requests

made through our orders. We expressed the hope of a

sympathetic view from the Government despite the legal

plea sought to be advanced by the respondents that

_____________________________________________________________________________________________
WP (C)No.1158/1992 Page 12 of 24
there was a judgment against the relief claimed of the

Hon‟ble Supreme Court in State of Karnataka and Ors.v.

Ameerbi and Ors.; (2007) 11 SCC 681. We accepted the

aforesaid to resolve the controversy, but surprisingly on

01.04.2011, learned counsel for the petitioner stated,

despite a favourable decision taken by the Government of

NCT of Delhi in March, 2011, that he would have to obtain

necessary instructions. Learned counsel for the

respondents made it clear that if the aforesaid decision

was not acceptable to the petitioner and they want to

invite a judgment on merits then the respondents may

not be interested in implementation of the revised

emoluments. A meeting of the petitioner is stated to have

been held on 15.04.2011 where it was resolved that the

relief should be pressed as set out in the writ petition and

that the increase of honorarium from time to time was not

the subject matter of the writ petition. This was so despite

various proceedings held before the Court where in the

presence of learned counsel for the parties, this Court

made endeavours to see a better honorarium for the

anganwadi workers and anganwadi helpers.

12. The result is that the petitioner having been the

beneficiary of the directions and observations of the

Court, now want to go back to their original relief. So be

it.

_____________________________________________________________________________________________
WP (C)No.1158/1992 Page 13 of 24

13. Learned counsel for the petitioner submitted before

us that the petitioner was being discriminated against as

seven different categories of persons deployed under the

said Scheme were in the regular pay scale. It was stated

that as of now, there were 14 categories of employees

and only anganwadi workers and anganwadi helpers were

being paid honorarium/stipend. These anganwadi workers

and anganwadi helpers are stated to be subjected to

appointment and selection with fixed duty hours and have

to be given other benefits. The work carried out by the

anganwadi workers is stated to be of skilled nature and

they cannot be paid merely honorarium which is stated to

have been banned under a notification dated 20.06.1951.

14. This circular was not placed on record, but produced

before us during the proceedings. The circular is in the

form of an OM dated 20.06.1951 dealing with

employment of honorary workers in civil posts. It has

been observed in the OM that the services of an honorary

worker should be utilized only in an advisory capacity and

not against civil post. Learned counsel submitted that

these two category of persons should be entitled to

minimum wages and regularization of services as they

were appointed as per standards set by the authorities.

15. Learned counsel for Govt. of NCT of Delhi has

opposed the petition and submits that in deference to the

_____________________________________________________________________________________________
WP (C)No.1158/1992 Page 14 of 24
observations of this Court that the decision was taken in

March, 2011 in terms whereof the honorarium of an

anganwadi worker has been enhanced to Rs.4,000/- per

month while the honorarium for an anganwadi helper has

been enhanced to Rs.2,000/- per month. The distribution

of the funding is stated to be as under:

IN CASE OF ANGANWADI WORKERS:-

Govt. of India Fund Delhi Govt. State
Fund
Present rate of Rs.2,500/- Rs.1350/- Rs.1150/-
honorarium
Enhanced rate of Rs.1,500/- Rs.1350/- Rs.150/-
honorarium
Total amount of Rs.4,000/- Rs.2,700/- Rs.1,300/-

        honorarium     per
        month          per
        anganwadi worker
        after enhancement
        IN CASE OF ANGANWADI HELPERS :-
                                                    Govt. of India Fund   Delhi Govt. State
                                                                          Fund
        Present   rate  of    Rs.1,250/-            Rs.675/-              Rs.575/-
        honorarium
        Enhanced rate of      Rs.750/-              Rs.675/-              Rs.75/-
        honorarium
        Total amount of       Rs.2,000/-            Rs.1,350/-            Rs.650/-
        honorarium     per
        month          per
        anganwadi helper
        after enhancement




16. We may notice at this stage that the judgment

relied upon by the respondents in State of Karnataka and

Ors.v. Ameerbi and Ors.‟s case (supra) deals with

anganwadi workers appointed under the said Scheme and

the maintainability of an application filed by the workers

under Section 15 of the Administrative Tribunals Act,

1985. It was held in the said case that the post of such

workers was not a statutory post and their recruitment

process was not governed by the Constitution or any

statute and thus the application was not maintainable. It
_____________________________________________________________________________________________
WP (C)No.1158/1992 Page 15 of 24
was specifically held that ICDS Programme would neither

constitute an “industry” nor anganwadi workers

“industrial workmen”. The post of anganwadi workers was

not a statutory post and had been created in terms of the

said Scheme, but it was one thing to say that there

existed a relationship of employer and employee by and

between the State and anganwadi workers, but it was

another thing to say that they were holders of a civil post.

This was so observed while simultaneously noticing that

the Court was not oblivious of the fact that their presence

in their respective villages is extremely important and

they make significant contribution to the society. It would

be useful to reproduce some of the observations made by

the Supreme Court in para nos.29, 30, 32, 33, 34, 35, 36,

37 & 39, which are as under:

“29. However, rules framed under proviso to Article
309 of the Constitution of India are not attracted in
the case of the respondents. They are appointed
under a scheme which is not of a permanent nature,
although might have continued for a long time.

30. Appointments made under a scheme and
recruitment process being carried out through a
committee, in our opinion, would not render the
incumbents thereof holders of civil post. Our
attention has not been drawn to any rule or
regulation governing the mode of their recruitment.

Some statements in this behalf have been made by
the interveners but for the reasons stated
hereinbefore, we cannot enter thereinto. A
distinction must be made about a post created by
the Central Government or the State Governments in
exercise of their power under Articles 77 or 162 of
the Constitution of India or under a statute vis-à-vis
cases of this nature which are sui generis. Terms and
conditions of services of an employee may be
referable to Acts of appropriate legislature. The
matter may also come within the purview of Article
_____________________________________________________________________________________________
WP (C)No.1158/1992 Page 16 of 24
309 of the Constitution of India as proviso appended
thereto confers power upon the President or the
Governor of a State or other authority, who may be
delegated with such power, to make rules during the
interregnum.

32. One of the questions which was raised before us
was in regard to the right of an anganwadi worker to
contest an election. They are indisputably free to do
so. A holder of a civil post may not be entitled
thereto.

33. In Satrucharla Chandrasekhar Raju v. Vyricherla
Pradeep Kumar Dev
; AIR 1992 SC 1959, this Court
while considering the provisions of Article 191(1)(a)
of the Constitution of India in relation to the posts
held by the employees of an Integrated Tribal
Development Agency opined that their employees
would not be holder of an office of profit although
the State exercises control thereover holding: (SCC
pp. 427-28, para 28)

“28. It is also necessary to bear in mind that
the Government is undertaking several
projects and activities including commercial
activities through the corporations and local
bodies exercising some control over such
corporations or bodies. In that view of the
matter they may come within the meaning of
the „State‟ envisaged in Article 12 but that
may not be a decisive factor in deciding the
issue. As a matter of fact, Section 10 of the
Representation of the People Act as well as
Article 58(2) of the Constitution of India do
indicate that all persons employed in such
undertakings, corporations or local bodies
cannot be deemed to suffer disqualification
for contesting the elections except to the
extent indicated therein. This aspect also has
been considered in some of the
abovementioned decisions. If a strict and
narrow construction is to be applied that
amounts to shutting off many prominent and
other eligible persons to contest the
elections which forms the fundamental basis
for the democratic set-up. Therefore
several factors as indicated above depending
upon the facts of each case have to be taken
into consideration in deciding whether a
particular person is disqualified by virtue of
his holding an office of profit before
concluding that such an office is under the
Government.”

34. The decision, therefore, is an authority for the
proposition that those employees who come within
the meaning of Article 12 of the Constitution of India
_____________________________________________________________________________________________
WP (C)No.1158/1992 Page 17 of 24
are not necessarily government servants. A fortiori
the State in terms of a scheme may exercise control
over a section of the persons working but thereby
only, they do not become entitled to protection
under Article 311 of the Constitution of India.

35. Reference to the provisions of the Minimum
Wages Act, in our opinion, is also not apposite. The
said Act is applicable to the workmen working in the
industries specified therein. It is not the case of the
respondents that the ICDS Programme would
constitute an “industry” or anganwadi workers are
industrial workmen. There cannot be any doubt
whatsoever that it is one thing to say that the State
would be liable to pay minimum wages irrespective
of its financial constraints but it is another thing to
say that as to whether such a claim can be raised in
respect of those who are working under a project. It
is not a case where the concept of minimum wage,
living wage or fair wage can be brought in service.

36. Different tests applied even for determining the
relationship of employer and employee have recently
been noticed by this Court in District Rehabilitation
Officer v. Jay Kishore Maity
; 2006 (11) SCALE 545.
In that case, in almost similar project, the employees
appointed by the District Rehabilitation Centre
claimed themselves to be the Central Government
employees. Each case, therefore, has to be
considered on its own merits.

37. This Court cannot determine a lis only on
sympathy.

39. It is also not a case where the doctrine of parity
of employment can be invoked. It is true that
nomenclature of a term of payment is not decisive
but the substance is as was held in Jaya Bachchan v.
Union of India & Ors.
; (2006) 5 SCC 266, but the
question has to be determined having regard to the
issue involved. We are concerned herein with only
one question viz. whether the respondents are
holders of any civil post. We are, having regard to
the materials on record, of the view that they are
not.”

17. Learned counsel for the petitioner, however, sought

to distinguish the judgment by submitting that in para 39,

the Supreme Court, which had noticed that they were

concerned only with one question i.e. whether the

anganwadi workers were holders of any civil post,
_____________________________________________________________________________________________
WP (C)No.1158/1992 Page 18 of 24
decided only that issue that the Tribunal had no

jurisdiction to entertain the application.

18. On an analysis of the rival submissions of the

learned counsel for the parties, it is obvious to us that the

judgment in State of Karnataka and Ors.v. Ameerbi and

Ors.‟s case (supra) squarely applies to the case to

anganwadi workers and anganwadi helpers under the said

Scheme. It is the deployment of these two categories

under the said Scheme which has given rise to the claims

made in the present petition as also before the

Administrative Tribunal against which the judgment was

rendered by the Supreme Court.

19. We have quoted the observations of the Supreme

Court at some length only to emphasize that the very

controversy sought to be raised in the present petition is

the one which was dealt with by the Supreme Court albeit

in respect of determining the issue whether the

application filed by the anganwadi workers before the

Administrative Tribunal could be maintained. In fact, in

the counter affidavit filed by the respondents before us,

the real defence is that there was no civil post for which

recruitment took place in accordance with rules qua

anganwadi workers and anganwadi helpers who were

part-time workers/helpers and were thus paid

honorarium/stipend. The Supreme Court has held that the

_____________________________________________________________________________________________
WP (C)No.1158/1992 Page 19 of 24
anganwadi workers are not holding any statutory post

though a relationship of an employer and employee

exists. There are no recruitment rules applicable nor is

the State required to comply with the constitutional

scheme of equity as adumbrated under Articles 14 and 16

of the Constitution of India. No process of selection for

purposes of appointment within the constitutional scheme

existed. The appointment process of these workers was

held in para 30 not to render incumbents thereof as

holders of civil post. In this behalf, an example given is of

the entitlement of an anganwadi worker to contest an

election which an holder of a civil post may not be

entitled to. The Supreme Court relied upon the

observations in Satrucharla Chandrasekhar Raju v.

Vyricherla Pradeep Kumar Dev; (1992) 4 SCC 404 to

observe that the employees who come within the

meaning of Article 12 to the Constitution of India are not

necessarily government servants. Even the reference to

the provisions of the Minimum Wages Act, 1948 has been

held not apposite as the same applies to workmen

working in the industries specified therein. The said

Scheme would not constitute an “industry” nor the

anganwadi workers as “industrial workmen”. Thus, we

have not the slightest of doubt that the judgment in State

of Karnataka and Ors.v. Ameerbi and Ors.‟s case (supra)

_____________________________________________________________________________________________
WP (C)No.1158/1992 Page 20 of 24
would squarely apply to the facts of the present case, dis-

entitling the anganwadi workers and anganwadi helpers

to any relief.

20. We may notice at this stage that in Secretary, State

of Karnataka and Ors.v. Umadevi & Ors.; AIR 2006 SC

1806, it has been held that it would not be just and

proper to exercise jurisdiction under Article 32 or Article

226 of the Constitution of India to permit the persons

engaged to be regularized, based on the long period of

their service or engagement as it would be perpetuating

illegality. Even in matters of regularization of service, it

has been observed that the Court must be careful to

ensure that they do not interfere unduly with the

economic arrangement of its affairs by the State or lend

themselves the instruments to facilitate the bypassing of

the constitutional and statutory mandate. That was a

case where the respondents before the Supreme Court

claimed regularization of service and equal salary and

other allowances as being paid to other employees on a

regular basis. It was held that unless the appointment

was in terms of the relevant rules, the same could not

confer any right on the appointees.

21. We cannot lose sight of the fact that the

employment of anganwadi workers and anganwadi

helpers is in terms of the said Scheme. Their terms and

_____________________________________________________________________________________________
WP (C)No.1158/1992 Page 21 of 24
conditions are to be governed by the said Scheme. The

Government of India in its wisdom has created different

categories of employees under the said Scheme. The

employees, who are to work regularly, are put in a regular

scale, but anganwadi workers and anganwadi helpers are

required to give part-time assistance. No doubt, on being

deployed, the basic training has to be provided to them,

but that itself would not confer any right to get a civil

post. Not only that, a person can be employed without

appropriate educational qualification and initially

honorarium used to vary based on such educational

qualification. The working hours are also different even

from a daily wager. Thus, the modes of providing

honorarium/stipend to the anganwadi workers and

anganwadi helpers cannot be faulted.

22. We, in no manner, want to discount the great

assistance provided by such anganwadi workers and

anganwadi helpers to the system. No doubt, they are

crucial to the system providing the ground level

interaction. The moot point, however, remains that

neither was any civil post created for their benefit nor are

they recruited through any recruitment rules to give them

the constitutional protection which is available to persons

recruited through such a process.

_____________________________________________________________________________________________
WP (C)No.1158/1992 Page 22 of 24

23. It is also not in dispute that benefits have been

extended to anganwadi workers and anganwadi helpers

which are not even available to daily wagers like

maternity leave, 20 days leave in a year, etc.

24. We also find some merit in the plea of the learned

counsel for the respondents that though the petitioner

wanted assistance of this Court to ensure that the

anganwadi workers and anganwadi helpers get better

remuneration with which this Court was in agreement,

having availed of that benefit, now seek to wriggle out of

the basic reason why these observations were made by

this Court i.e. the impediment of legal direction which can

be issued by this Court on account of the judgment in

State of Karnataka and Ors.v. Ameerbi and Ors.‟s case

(supra). It was on the humanitarian grounds that we felt

that the matter must be looked at sympathetically by the

Government itself which has translated into some relief

for the anganwadi workers and anganwadi helpers as

their emoluments do stand revised from March, 2011. We

are also conscious of the plea raised by the learned

counsel for Govt. of NCT of Delhi on 01.04.2011 that if

this decision of revision of honorarium was not acceptable

to the petitioner and they want to invite a judgment on

merits, the respondents may not be interested in

implementation of the revised emoluments. Learned

_____________________________________________________________________________________________
WP (C)No.1158/1992 Page 23 of 24
counsel for the petitioner was, however, emphatic that

they still want to invite a judgment in view of the

collective decision taken by the petitioner-union.

25. In view of the aforesaid discussion, no relief as

claimed for by the petitioner can be granted to the

anganwadi workers and anganwadi helpers and the writ

petition is accordingly dismissed leaving the parties to

bear their own costs.

SANJAY KISHAN KAUL, J.

MAY 27, 2011                                            VALMIKI J. MEHTA, J.
dm




_____________________________________________________________________________________________
WP (C)No.1158/1992 Page 24 of 24