* HIGH COURT OF DELHI AT NEW DELHI
+ LPA No.229/2007
Sanjay Singh Kushwah ..... Appellant
Through Mr.Rajendra Prasad, Advocate
versus
Resident Commissioner, M.P. Bhawan,
Government of M.P. & Ors. ..... Respondent
Through Mr.C.D. Singh, Advocate
CORAM:
HON'BLE THE CHIEF JUSTICE
HON'BLE DR. JUSTICE S.MURALIDHAR
1. Whether reporters of the local papers be allowed to see the
judgment ?n
2. To be referred to the Reporter or not ?n
3. Whether the judgment should be reported in the Digest ?n
ORDER
% 08-07-2008
1. The appellant, who is a Diploma holder in Electrical
Engineering, was appointed to the post of Sub Engineer
(Electrical/Mechanical) on contract basis on 1st July, 1997. The
appellant had applied for the said post pursuant to an
advertisement in the Employment News inviting applications for
recruitment to the said post on contract basis. It was specifically
mentioned in the said advertisement that the appointment is on
contract basis for two years but will be extendable upto 60 years
LPA No.229/2007 page 1 of 3
of age. The appellant’s contract was extended from time to time
and last such extension being with effect from 2nd January, 2006
to 30th June, 2006. On 1st June, 2006, the respondent No.2 issued
an advertisement inviting tenders from reputed manpower
providing agencies for recruitment, amongst others, to the post of
Sub Engineer (Mech./Civil), by outsourcing the same on contract
basis. The appellant assailed the said advertisement on the basis
that the appellant having worked in the post of the Sub-Engineer
(Elec./Mech.) for nine years, he is entitled to continue in service
and his services ought to be regularised w.e.f. 5th July, 1997.
2. The learned single Judge has held that the appellant was
appointed only as a contractual employee and not against any
permanent or sanctioned post. The appointment letter clearly
stated that his employment is contractual, for a period of two
years and that during the period of the contract, a consolidated
pay of Rs.5,000/- shall be payable. There is no violation of
Articles 14 or 16 of the Constitution in not regularising the
services of the appellant and consequently the appellant is not
entitled to any relief.
3. In our opinion, in view of the decisions of the Supreme
Court in Secretary, State of Karnataka and Ors. v. Umadevi
LPA No.229/2007 page 2 of 3
(3) and Ors. [(2006) 4 SCC 1], Mineral Exploration
Corporation Employees’ Union v. Mineral Exploration
Corporation Limited and Anr. [(2006) 6 SCC 310], Municipal
Corporation, Jabalpur v. Om Prakash Dubey [2006 (13) Scale
266 and Indian Drugs and Pharmaceuticals Ltd. v.
Workman, Indian Drugs and Pharmaceuticals Ltd. [(2007)
1 SCC 408], the prayer of the appellant for regularisation cannot
be accepted. The learned single Judge has rightly declined to
grant any relief to the appellant. The appeal has no merit. The
same is dismissed.
CHIEF JUSTICE
S.MURALIDHAR
JULY 08, 2008 (JUDGE)
"nm"
LPA No.229/2007 page 3 of 3