CASE NO.: Appeal (civil) 5302 of 2004 PETITIONER: Avas Vikas Sansthan & Anr. RESPONDENT: Avas Vikas Sansthan Engineers Assn. & Ors. DATE OF JUDGMENT: 28/03/2006 BENCH: H.K. Sema & Dr. AR. Lakshmanan JUDGMENT:
J U D G M E N T
WITH
C.A. Nos. 5303, 5305-5308, 5309-5311, 5312-5316,
5317-5322, 5323-5327, 5328-5330, 5331-5336,
5337, 5339, 5342-5348, 5349-5351, 5352-5354,
5356, 5357-5359, 5360-5365, 5366-5370, 5371-5376,
5377-5381, 5382-5385, 5386-5392 of 2004
Dr. AR. Lakshmanan, J.
This batch of appeals arise from the common final
judgment and order dated 03.05.2002, passed by the High Court
of Judicature for Rajasthan at Jaipur in D.B. Civil Special
Appeal No. 315/2002 etc. etc. in S.B.C.W.P. No. 1750/99 etc.
etc. whereby the High Court partly allowed the appeal of the
appellants-herein by holding that the employees (respondents)
are entitled to reemployment and the various reliefs claimed by
them.
Since all the appeals involve common question of law, they
have been heard together with the consent of concerned parties
and are being disposed of by this judgment.
Facts in brief:
Avas Vikas Sansthan (in short ‘the AVS’) was registered as
a Society under the Societies Registration Act, 1860 on
17.11.1988. The AVS was brought into existence to achieve
certain objectives. The objects of the society were to collect
information regarding low cost technology for construction of
houses, undertake field studies for development of appropriate
low cost building materials, undertake construction works,
imparting practical training etc. in the State of Rajasthan.
The AVS was brought into existence as a result of the
Scheme formulated by the Housing and Urban Development
Corporation, New Delhi, to set up chain of building centres in
the State of Rajasthan.
Appellant No.2 the Rajasthan Housing Board sanctioned
a sum of Rs. 1-5 lakhs per building centre and provided land
free of cost for setting up of 9 such centres in Rajasthan. The
AVS was to raise its own resources; the State Government or the
Rajasthan Housing Board did not have any control over the AVS.
The AVS had employed the respondents.
The AVS started functioning in the year 1989, but in the
year 1997, it began to incur heavy losses and could not pay its
employees their salaries after 01.12.1998. The Rajasthan
Government decided that, in view of the financial and
administrative conditions of the AVS, it should be dissolved and
the State Government directed the appellant-the Rajasthan
Housing Board to take immediate steps to liquidate the AVS.
The State Government also directed that the employees of the
AVS would be adjusted on priority on the vacant posts of
Municipal Boards, Municipal Councils, Jaipur Development
Authority and other local bodies whenever posts fell vacant on
the retirement of the employees of such local bodies. By the
resolution of the AVS dated 26.03.1999, the AVS was dissolved.
The respondents (employees), feeling that their services
might be terminated, filed a writ petition in the High Court on
26.03.1999, made the following averments:
? AVS is only an agent of the State Government of Rajasthan
and of the Rajasthan Housing Board.
? The services of the respondents, who were employees of the
State Government/Rajasthan Housing Board, could not be
terminated by the Rajasthan Housing Board or the State
Government or the AVS and
? Also if any termination order be passed it be quashed and
they might be retained in service with benefit of their past
services in all respects.
? The Government order dated 15.03.1999 was challenged by
which the respondents were to be taken in service by local
bodies viz. Panchayat, J.D.A. etc at the lowest grade of
services without any benefit of past services.
AVS terminated the services of all its 46 daily wage
employees on 31.03.1999.
On 01.06.1999, State Government issued an order which
contained directions regarding the manner in which the
employees of the AVS would be given first appointment in the
local self-Government institutions in Rajasthan without benefit
of past service. The condition, which was put by the Government
was that, they would be given employment on the lowest post of
pay drawn in AVS of direct recruitment and on the minimum of
the grade and no benefit of past service would be given to them.
An option was also given to the employees to retire under
Voluntary Retirement Scheme, if they so desired.
The Rajasthan Housing Board and the State Government of
Rajasthan contested the writ petitions by filing replies.
? It was averred, inter alia, in the reply by the Rajasthan
Housing Board that AVS was a registered Society under the
Societies Registration Act, 1860.
? And it was neither financially nor administratively
controlled by the State Government or the Housing Board
and hence the said AVS could not be said to be a ‘State’
within the meaning of Article 12 of the Constitution of India
and the employees were not employees of the State
Government or Rajasthan Housing Board, they had no
remedy against the State Government or the petitioner-
Housing Board.
During the pendency of the writ petitions, an offer was
made to the employees of the AVS to agree to be given new
appointment in local self Government institutions on the
condition mentioned in order dated 01.06.1999 of the State
Government and the employees were asked to submit
undertaking in the form of affidavits that they were willing to
take employment in the Municipal Boards, Municipal Councils,
J.D.A etc. on the conditions set out in the order and that on
such affidavits being filed, they would be given employment in
such local Government institutions.
The respondents and all the other permanent employees of
the AVS submitted their affidavits and were given employment in
the Municipal Boards, Municipal Councils, and J.D.A.
Learned Single Judge of the High Court allowed the writ
petition and held as under:-
a) employees will be entitled to salary for the period worked by
them;
b) Rajasthan Housing Board to create a new cell in the name
of the Low Cost Housing Centre or any other name and the
employees would be employed in the said centre;
c) The policy of the State Government to give alternate
employment was quashed. However, the employees were
given option to continue in the said employment if they so
choose.
Feeling aggrieved, the Rajasthan Housing Board, the AVS
and the State Government preferred appeals before the Division
Bench of the High Court.
The Division Bench disposed of all the appeals by the
impugned order. The Division Bench maintained the direction to
pay unpaid salary. The direction to constitute a Low Cost
Housing Centre and the quashing of State Government decision
to provide alternate employment was set aside. However, the
Division Bench on the appeal filed by the employees directed
grant of following benefits:
i) pay protection;
ii) service to be counted for the purpose of pension and
other retirement benefits;
iii) benefit of fixed period higher pay sacle available to
Government employees under Government Order dated
25.01. 1992;
iv) benefit of 5th Pay Commission to be available on
notional basis;
v) one Narendra Kumar Sharma and few other daily wagers
to be treated as regular appointees as they were selected
but not appointed on regular basis till date of
dissolution;
vi) certain employees including Brijesh Kumar Goel and
R.K.Saini who were working at Latur Project in
Maharashtra were also entitled to alternative
employment in local bodies.
PARTICULARS OF APPEALS
The appeals in the present batch of cases may be divided in
the following three categories:
A. The following 12 appeals have been filed by the RHB and AVS:
Civil Appeal Nos. 5302/04, 5317-5322/04, 5312-5316/04,
5309-5311/04, 5323-5327/04, 5328-5330/04, 5331-
5336/04, 5342-5348/04, 5305-5308/04, 5337/04,
5303/04.
B. The following 11 appeals have been filed by the State of
Rajasthan:
Civil Appeal Nos. 5339/04, 5371-5376/04, 5366-5370/04,
5309-5352-5354/04, 5377-5381/04, 5357-5359/04, 5360-
5365/04, 5386-5392/04, 5382-5385/04, 5356/04.
C. The following appeal have been filed by the Employees:
Civil Appeal Nos. 5349-5351/04
Against the decision of the Division Bench of the High
Court, the appellants preferred the above appeals to this Court.
We heard Mr. Vijay Hansaria, learned senior counsel
appearing for the appellant and Dr. Rajeev Dhawan, learned
senior counsel, Mr. Aruneshwar Gupta and Ms. Shobha, learned
counsel appearing for the respective respondents.
Mr. Vijay Hansaria, learned senior counsel for the
appellants made the following submissions:
a) That after the dissolution of the AVS, in the writ petition
preferred by the respondents no ground was taken saying that
the liquidation was mala fide nor was it prayed that the decision
to liquidate be quashed.
b) That on 18.05.1999 Cabinet decision was taken to
absorb the employees of the AVS ‘in principle’ as decided on
09.03.1999 by prescribing certain terms and conditions after
considering the opinion of the Finance Department.
c) That there is no conflict between the Cabinet decisions
dated 09.03.1999 and 18.05.1999, neither is there any change
in policy of the State Government nor the State Government has
gone back on any promise made earlier. In the cabinet decisions
dated 09.03.1999 only an ‘in principle’ decision was taken to
adjust the employees of the AVS in other local bodies and
‘modalities’ of adjustment was worked out in the Cabinet
decision dated 18.05.1999.
d) Thereafter the State Government wrote to all local bodies
for appointment of employees of the AVS in their departments
along with affidavits filed by the employees of the AVS showing
their willingness to take employment in other local bodies. In
2000, all the employees of the AVS were given alternate
employment as fresh employment on certain terms and
conditions. All the employees have submitted affidavits inter-
alia stating that their appointment with local bodies will be
treated as fresh appointment and will not claim continuity of
service, seniority, pay protection etc and that they will withdraw
writ petition. Several employees have even filed application for
the withdrawal of the writ petition in terms of their
undertakings.
e) the writ petition was not amended challenging the terms
of undertaking filed by the employees of Sansthan for securing
employment with the local bodies. There is no allegation in the
writ petition that the employees were coerced/forced/unduly
influenced to submit the undertaking.
Submissions on Merit
It was submitted by Mr. Hansaria that abolition of posts is a
matter of policy and is an inherent right of the employer
particularly on the closure of a project due to lack of funds and
heavy loss. The natural consequence of abolition of posts in any
organization is the termination of services of the employees
engaged in such organization. It was further urged that the
employees whose services have been terminated as a
consequence of abolition of posts have no right to seek
reemployment or absorption in other departments. Learned
senior counsel relied on the view taken by this Court way back
in 1973 in the case of M. Ramanathan Pillai v. State of
Kerala, (1973) 2 SCC 650 that ‘the discharge of the civil servant
on account of abolition of post held by him is not an action
which is proposed to be taken as a personal penalty but it is an
action concerning the policy of the State whether a permanent
post should continue or not. The power to abolish any civil post
is inherent in every sovereign government. And such abolition
will not entail any right on the person holding the abolished post
the right to reemployment or to hold the same post.
Learned senior counsel relied on the decision in
K. Rajendran v. State of Tamil Nadu, (1982) 2 SCC 273 on the
same issue in which this Court has held that, ‘the question
whether a person who ceases to be Government servant
according to law should be rehabilitated by giving an alternative
employment is, as the law stands today, a matter of policy on
which the Court has no voice.’
Citing the decision of this Court in the case of Rajendra v.
State of Rajasthan (1999) 2 SCC 317 and S.M.Nilajkar v.
Telecom District Manager (2003) 4 SCC 27 learned senior
counsel submitted that when a project has been shut down due
to want of funds the employer cannot by a writ of mandamus be
directed to continue employing such employees as have been
dislodged because such a direction would amount to requisition
for creation of posts though not required by the employer and
funding such posts though the employer did not have the funds
available for the purpose. And also that the same will act as a
disincentive to the state to float such schemes in future.
With regard to the employment of 604 employees of the
AVS, it was argued that the State of Rajasthan had no legal
obligation to offer alternative employment to the erstwhile
employees of the Sansthan. But the State of Rajasthan did frame
a scheme and offered employment in other local bodies of the
government. Therefore the terms and conditions of such
alternative employment cannot be challenged.
It was also submitted that additional financial burden will
fall upon the various local bodies which have absorbed the
employees of the AVS, if the directions of the Division Bench of
the Rajasthan High Court are enforced. It was further argued
that the employees of the AVS did accept the alternative
employment with the terms and conditions set out initially by
way of an affidavit and therefore they are now estopped from
claiming benefit and challenging the terms and conditions of the
fresh employment by citing the decision in the case of Bank of
India v. O.P.Swarnakar (2003) 2 SCC 721 which laid down
that, “the scheme is contractual in nature. The contractual right
derived by the employees concerned, therefore, could be waived.
The employees concerned having accepted a part of the benefit
could not be permitted to approbate and reprobate nor can they
be permitted to resile from their earlier stand.”
Placing reliance on a very recent decision of this Court in
the State of Uttaranchal vs. Jagpal Singh Tyagi, (2005) 8
SCC 49, learned senior counsel submitted that, “the employees
did not, at any point of time, claim that the terms of settlement
were not fair, therefore after obtaining some benefit, it was not
open to the employees to later turn away without justifiable
cause and contend that the settlement was not fair.”
On the question of Pay Protection and for counting services
rendered in the AVS for pension and other retiral benefits
claimed by the respondents, the arguments put forward by the
appellant was that on facts the Cabinet decision of 18-05-1999
specifically states that “no pay protection should be granted to
the employees”, the same was conveyed by the Rajasthan
Housing Board letter dated 01-06-1999. This decision was taken
after considering the views of the Finance Department. So also
the undertaking by the employees when they were absorbed into
other local bodies had the same stipulation, therefore at this
later stage such pay protection and counting of services for
pension and other retiral benefits cannot be claimed for.
Coming to the claim of the respondents for the benefit of
the Government order date 25.01.1992, it was argued by the
appellants that the Government Order in question is applicable
only to ‘government servants’ and as such the employees of AVS
are not entitled to the benefit of the said government order. And
also the employees would be governed by the terms and
conditions of the local bodies where they have been reemployed.
So also the benefit of the 5th Pay Commission is applicable only
to government employees. Since the employees of the AVS are
not govt employees they are not entitled to the benefit of the 5th
Pay Commission.
With regard to appointment of 46 daily wage employees, it
was argued that after the dissolution of the Society, there is no
right on the part of any employee to be reemployed. Therefore, it
was argued that the daily wagers have no right seeking regular
appointment. The decision of this Court in the case of Punjab
State Electricity Board v. Malkiat Singh, (2005) 9 SCC 22
was relied on. It was held that, “it is settled law that mere
inclusion of name of a candidate in the select list does not confer
on such candidate any vested right to get an order of
appointment”. Thus it was argued that the Writ issued by the
Division Bench of the High Court to treat the daily wagers at par
with the regular appointees of Avas Vikas Sansthan is wrong.
Further it was argued by the appellant that the decision in
the case of Central Inland Waters Transport corporation
limited & Anr. Vs. Brojo Nath Ganguly & Anr., (1986) 3 SCC
156 and Delhi Transport Corporation vs. D.T.C. Mazdoor
Congree & Ors., (1991) Supp 1 SCC 600 have no application
here because those cases relate to a term in the employment
that even services of a permanent employee can be terminated
on 3 months notice without assigning any reason and such
condition was specifically assailed therein. The present matter
relates to providing alternative employment to the employees of
an organization that is liquidated and posts have been
abolished. In such circumstances the employees of an
organization that is liquidated has no right to seek
reemployment.
It was argued that the reliance placed by the respondents
on the provisions of Rajasthan Civil Services Rules, 1969 is
wholly misconceived as the Rules mentioned apply only to
government servants. Therefore, these rules will not apply to
employees of the AVS.
Dr. Rajeev Dhawan, learned senior counsel for the
respondent submitted as follows:-
According to learned senior counsel, the judgment of the
Division Bench of the Rajasthan High Court is correct in so far
as it gave:
a) Pay protection (including benefit of higher scales for
completing of 9,18 and 27 years)
b) Counting of service for retiral benefits for long standing
employees of the AVS.
Submissions on Law
The State is expected to act as a model employer exhibiting
‘fairness of action’ towards long standing employees. Learned
senior counsel relied on the decision of this Court in Gurmail
Singh v. State of Punjab, (1991) 1 SCC 748. It was laid down
by this Court that even though according to the provisions of
Section 25-FF of the Industrial Disputes Act, 1947,
retrenchment compensation has been paid and accepted, the
State was under a duty to treat employees who were on
deputation and those who were dismissed equally because the
state was a “model employer” exhibiting “fairness in action”.
It was argued that the above case is an authority for the
proposition that where a state body is shut down, it is part of the
obligations of the state as a model employer dedicated to fairness
in action that subject to adjustments, employees who were on
deputation and those who are dismissed should be absorbed
subject to similar equities:-
There should necessarily be: –
? Pay protection where appointments are made on a
lower scale.
? Counting of Service for retiral benefits
? Placing the employees on par in the receiving
departments including salary
Gurmail Singh (supra) has also laid down that it would not
be fair to allow absorbed employees to steal a march over the
employees in the department into which they are absorbed.
However the regular appointees of such local bodies should not
be put at a disadvantageous position by the loss of seniority due
to the absorption of the employees of the AVS.
Following the decision in the case of Central Inland
Waters Transport corporation limited (supra), it can be
observed that:
1. Unfair labour contracts shock the conscience and are
opposed to public policy.
2. Such unconscionability could be caused by economic
duress
3. Inequality of bargaining powers vitiates contracts, such
contracts also violate Article 14 of the Constitution
4. This Court in the present case applied Section 23 of the
Contract Act and held the contract to be unconscionable
and void.
“The principle deducible from the above discussions on this part
of the case is in consonance with right and reason, intended to
secure social and economic justice and conforms to the mandate
of the great equality clause in Article 14. This principle is that
the courts will not enforce and will when called upon to do so,
strike down an unfair and unreasonable contract or an unfair or
unreasonable clause in the contract, entered into by two parties
who are not equal in bargaining power. It is difficult to give an
exhaustive list of all bargains of this type. No court can visualize
the different situations which can arise in the affairs of men; one
can only attempt to give some illustrations.”
Further, learned senior counsel submitted that this Court
in Delhi Transport Corporation v. DTC Mazdoor Congress,
(supra) approved the Central Inland decision (supra) and
struck down the unconscionable ‘hire & fire’ clause.
Our attention was invited to certain observations made by
Ramaswamy, J. and B.C. Ray, J; which are as under:-
1. The State cannot impose unconscionable conditions and
stated that such contracts were contrary to Article 14.
2. Public policy in contract be construed accordingly and be
drawn from the constitution.
B.C. Ray, J. observed that there should not be any limitation on
the freedom of contract and specifically approved Central
Inland decision (supra) in respect of such contracts being
contrary to Article 14 guaranteed under the Constitution. This
Court further observed that, “The court has, therefore the
jurisdiction and power to strike or set aside the unfavourable
terms in contract of employment which purports to give effect to
unconscionable bargain violating Article 14 of the constitution.”
It was further observed in the case of Prakash
Ramachandra v. Maruthi, 1995 Supp (2) SCC 539 that any
undertaking to the court and contractual arrangement resultant
thereto does not oust the jurisdiction or the power of the court to
hear cases or grant relief.
Learned counsel for the respondents while citing the
decision in National Building Construction Corporation v.
Raghunathan, (1998) 7 SCC 66 argued that a legitimate
expectation is created where employees have been assured
absorption on one basis, which is there altered to their detriment
under coercive circumstances where they have not been paid
and acted on the previous promise that they have tried to
enforce in court. It was further argued that the decisions cited
by the appellant on Article 311 and abolishing civil posts are
exceptional and irrelevant to the present controversy.
Therefore, according to learned senior counsel, the law
clearly establishes that,
(a) The State must be a model employer and show fairness in
action
(b) Even where all statutory requirements (such as Section 25
FF) and technicalities have been complied with, the State must
be fair enough to absorb employees on a minimal fairness basis
which includes:
i) protection to pay scale
ii) counting of past service for pensionary benefits
iii) no seniority over new employees in the new
organization
iv) equal treatment in future with all employees
(c) Unconscionable contracts and undertakings are contrary to
section 23 of the Indian Contract Act, public policy, Article 14 of
the Constitution and Directive Principles of state policies.
(d) Undertakings not accepted by the lower court (and even if
accepted) do not inhibit this Court’s jurisdiction to hear a matter
and grant relief.
With regard to the argument of the appellant’s counsel that:
(a) the employees should not be given pensions;
(b) the Division Bench should not have ordered increments
at 7,13 & 27 years as are available to other employees the
learned counsel argued that, if this was made practicable, the
employees after joining the new department cannot be meted out
discriminatory treatment. They will lose seniority, but they
cannot be denied benefits available to others. The respondent’s
counsel also stated that a situation cannot be created where, a
former AVS worker has no pension or Provident Fund and also
not to discriminate by not to extending 9,18 & 27 years of
service which would be available to others.
Mr. Aruneshwar Gupta, learned counsel for the respondent
made the following submissions:-
That AVS falls within the definition of ‘other authorities’
under Article 12 of the Constitution and was managed,
controlled and owned by the State of Rajasthan and was dealing
with the affairs of the State by referring to the decisions of this
Court in Federal Bank Ltd v. Sagar Thomas, (2003) 10 SCC
733 and Pradeep Kumar Biswas v. Indian Institution of
Chemical Biology, (2002) 5 SCC 111.
It was further argued that the learned Single Judge clearly
held that the entitlement of the employees was not on any
humanitarian ground but because the employees had a right to
be absorbed and to be treated in a reasonable, just and proper
manner.
According to Mr. Aruneshwar Gupta, the employees, who
have been absorbed in the other authorities, were entitled to the
following reliefs: –
1. Fitment in the stage of the pay scale, which they were
already drawing in the Avas Vikas Sansthan and
consequent increments.
2. Arrears of pay on the basis of the above statement
3. Seniority of the AVS vis-`-vis employees in the authorities
in which they were absorbed. They are entitled to seniority
in the other undertakings etc on the basis of date of their
substantive appointment. Therefore inter se seniority of the
employees of Avas Vikas Sansthan who were absorbed in
other authorities.
4. Corresponding designation of post in the authorities in
which they were absorbed.
Ms. Shobha, learned counsel appearing for the daily wagers
submitted that some of the daily wagers were declared qualified
but kept in the waiting list for non-availability of sanctioned
vacant posts. According to her, the High Court has rightly
appreciated the facts and circumstances of the present
controversy issued appropriate directions for absorption and
that the balance of equity lies in their favour in view of the fact
that the respondents have successfully cleared the exemption for
regular appointment and had to remain in the waiting list on the
pretext that no vacant sanctioned post is available. It was also
submitted that the appellants have absorbed/adjusted
numerous employees of the AVS but few of them including the
respondents have been left on the pretext that they were not the
regular appointed employees. Concluding her arguments, she
submitted that they are also entitled for similar treatment being
duly selected employees of the AVS. It is also relevant to
mention that the employees were not appointed against any
project and the termination order was passed due to financial
inviability of the AVS and not because of some fault of
respondent No.1.
We have carefully considered the lengthy submissions
made by learned counsel appearing for both the parties. We have
also perused all the pleadings, annexures as well as the
judgments of both the Single Judge and the Division Bench of
the Rajasthan High Court
In our opinion, the submissions made by learned senior
counsel for the AVS merit acceptance and stand to reason in the
peculiar facts and circumstances of the case. Though the
arguments of Dr. Rajeev Dhawan and Mr. Aruneshwar Gupta,
learned counsel appearing for the employees are attractive on
the first blush, yet on a careful reconsideration of the same, it
has no merits.
In our view, after the liquidation of the AVS due to any
reason unless such liquidation was malafide, there exists no
right on the employees of such liquidated society for
reemployment. In the present case, the Rajasthan Government
did formulate a scheme to absorb the employees of the society
into various other organizations with various terms and
conditions to which the respondent employees agreed. There is
no allegation in the writ petition that the employees were
coerced/forced/unduly influenced to submit the undertaking.
Therefore, at a later stage it is unfair to take claims of service
conditions other than the ones that are stipulated and accepted
earlier.
In the case of Rajendra v. State of Rajasthan, (1999) 2
SCC 317 and S.M. Nilajkar v. Telecom District Manager,
(2003) 4 SCC 27 where a project has been shut down due to
want of funds the employer cannot by a writ of mandamus be
directed to continue employing such employees as have been
dislodged because such a direction would amount to requisition
for creation of posts though not required by the employer and
funding such posts though the employer did not have the funds
available for the purpose. This finding is applicable in the
present matter and therefore the finding of the High Court is not
fair to common conscience and also that the same will act as a
disincentive to the state to float such schemes in future thereby
reducing the employment opportunities of many.
POWER TO ABOLISH CIVIL POSTS
It is settled law that the power to abolish any civil post is
inherent in every sovereign government and such abolition will
not entail any right on the person holding the abolished post the
right to reemployment or to hold the same post. In the present
case, the State Government was benevolent enough to float a
scheme to absorb such employees whose posts were abolished.
Therefore, in our opinion, the arguments advanced by counsel
for the respondents with regard to unfairness meted out to the
employees of Avas Vikas Sansthan hold no water.
With regard to 604 employees of the AVS, it was argued
that the State of Rajasthan had no legal obligation to offer
alternative employment to the erstwhile employees of the AVS.
But the State of Rajasthan in all fairness did frame a scheme
and offered employment in other local bodies of the government.
Thus, the terms and conditions of such alternative employment
cannot be challenged. We are of the opinion, that the decision of
the High Court granting relief of reemployment with pay
protection, seniority and pension is erroneous. We, therefore,
direct the State of Rajasthan to strictly adhere to and implement
its decision to offer employment in other local bodies in letter
and spirit.
We further make it clear that all the erstwhile employees, if
not already employed, should be employed in the local bodies as
per the scheme formulated by the Government of Rajasthan in a
war footing.
PAY PROTECTION
On the question of Pay Protection claimed by the
respondents, it is seen from the Cabinet decision of 18.05.1999
that “no pay protection should be granted to the employees”. The
same was conveyed by the Rajasthan Housing Board vide letter
dated 01.06.1999. This decision was taken after considering the
views of the Finance Department. So the undertaking by the
employees when they were absorbed into other local bodies had
the same stipulation. This being so, such claim for pay
protection, at this late stage, cannot be made. Thus, considering
the categorical condition that the employees will not be given
any pay protection, and moreover due to the absence of any legal
right for pay protection to the employees of the AVS, such
claims, in our opinion, cannot be sought for.
With regard to the claim of the respondents for counting
services rendered in the AVS, the Cabinet decision of 18.05.1999
specifically states that “the benefit of past service is not to be
counted for any purpose”. The same was conveyed by the
Rajasthan Housing Board letter dated 01.06.1999. Therefore the
undertaking by the employees when they were absorbed into
other local bodies had the same stipulation; therefore at this late
stage such claim for counting services rendered in the AVS for
the pension and other retiral benefits, in our opinion, cannot be
made.
Since the employees of the AVS are not treated as
government servants, they are not entitled to claim the benefit of
Government Order dated 25.01.1995, which is specifically
applicable only to government employees and the benefit of the
5th Pay Commission Report also stands inapplicable as this was
not a claim that was sought by the respondents at any stage in
any court that had entertained this matter. Also the Rajasthan
Civil Services (Absorption of Surplus Personnel) Rules, 1969 will
not apply as such to these employees of the AVS as they clearly
do not fall within the definition of Surplus Personnel as defined
in the Rajasthan Civil Services (Absorption of Surplus Personnel)
Rules, 1969.
As regards the question of whether Rajasthan Housing
Board can be considered ‘State’ under Article 12 of the
Constitution, no serious arguments were made by either counsel
for the parties and, therefore, we are not expressing any opinion
on the same and decide the other issues on the basis of the
arguments advanced.
RIGHTS OF DAILY WAGERS
With regard to the appointment of 46 daily wage employees
after the dissolution of the Society, we hold that, in the facts and
circumstances of this case there is no right on the part of any
employee to be reemployed. Also daily wage employees cannot,
by any stretch of imagination, be put on par with regular
employees under any law prevalent as of date. The finding of the
Division Bench that they can be treated on par with regular
employees and be given various reliefs is wrong and erroneous
under law. Therefore, we are not granting any relief to the daily
wage employees as their claim is not justified under law.
However, the Government of Rajasthan may sympathetically
consider absorption of these employees in the vacancy available
if any in future by giving them preference to other new
applicants in any of their local bodies etc. subject to the
following conditions:
1. The employees will be entitled to salary/wages from
the date of their re-employment and shall not claim
for any past period;
2. The employees will not be entitled to pay
protection, benefit of GO dated 25.01.1992, 5th Pay
Commission and the service rendered by the
employees will not be considered for pension
and/or other retrial benefits;
3. The appointment of Degree holder/Diploma holder
Engineers shall be on the post of Junior Engineer
on the minimum scale of pay;
4. The appointment of employees of Administrative
Department would be on the post of Junior Clerk
on the minimum scale of pay;
5. The appointment would be subject to suitability
and physical fitness;
6. The alternative employment would be granted
subject to availability of vacancy preferably within
a period of 3 months.
If they are absorbed in future the same will be treated as
a fresh employment and employees/appointees will be
governed by the rules and regulations of the absorbing
Department if they are found suitable.
POWER TO ABOLISH POSTS AS A MEASURE OF ECONOMY:
It is well settled that the power to abolish a post which may
result in the holder thereof ceasing to be a Government Servant
has got to be recognized. The measure of economy and the need
for streamlining the administration to make it more efficient may
induce any State Government to make alterations in the staffing
pattern of the civil services necessitating either the increase or
the decrease in the number of posts or abolish the post. In such
an event, a Department which was abolished or abandoned
wholly or partially for want of funds, the Court cannot, by a writ
of mandamus, direct the employer to continue employing such
employees as have been dislodged. In the instant case, the State
of Rajasthan has framed a scheme and offered alternative
employment in the other local bodies as a Welfare State on
humanitarian grounds. As already noticed, the employees of the
AVS have accepted alternative employment on terms and
conditions of the local bodies and having filed a solemn
statement by way of affidavit that they will not claim continuity
of service by protection of seniority etc. nor will they challenge
the terms of such employment and shall also withdraw the writ
petition filed by them. They cannot now go around and say that
the judgment of the Division Bench should be given effect to. In
our view, they are estopped from claiming the benefits and
challenging the terms and conditions of the fresh employment.
The employees have no right to resile from the affidavits filed
before the High Court. We have searched in vain in order to see
as to whether there is any material to show that the settlement
was intended to frustrate the order passed by the High Court.
At no point of time, the employees raised any dispute as regards
the fairness of the settlement. Having obtained the benefit, it
was not open to them to turn down without justifiable reasons to
contend that the settlement was not fair and they should be
given pay protection, counting of service for retiral benefits and
placing the employees on par in the receiving Department. The
cabinet decision of not granting pay protection was taken after
taking into consideration the views of the Finance Department
as it has huge financial burden on the local bodies offering re-
employment after relaxing their own recruitment rules. In our
view, the aforesaid categorical condition that the employees
would not be entitled to pay protection and in the absence of any
legal right of pay protection and fresh employment consequent
upon on fresh appointment on humanitarian grounds, the
decision of the High Court to grant protection of pay is
unsustainable and liable to be interfered with.
Dr. Rajeev Dhawan, learned senior counsel for the
respondents, cited many decisions. Those cases, in our view, is
distinguishable on facts and on law. In those cases, the High
Court has directed protection of pay on the facts and
circumstances as can be seen from a perusal of the same.
The cabinet decision dated 18.05.1999 specifically decided
that their period of earlier service shall not be valid for any
purpose. This was specifically conveyed by the State
Government to the Rajasthan Housing Board vide letter dated
01.06.1999 and also the letter of the State Government dated
26.02.2000 to the various local bodies. It is stated that one of
the terms of re-employment would be that earlier service tenure
shall not be considered for any purpose. Furthermore, under
the provisions of the AVS Employees Service Regulation, 1993,
the employees of the AVS were entitled to provident fund. Rule
14 provide as under:-
“An employee of Sansthan shall be required to
subscribe to the Contributory Provident Fund in
accordance with such Rules as may be prescribed
by the Board of Management.”
The employees of the AVS were having the benefit of
contributing provident fund and were not entitled to any other
pensionary/retiral benefits. The employees have withdrawn
provident fund including the employer’s contribution after
termination of service from the AVS. It is thus crystal clear that
the services rendered by the employees with AVS cannot be
counted for the purpose of pension and other retiral benefits
since such benefits were not available to them even in their
parent organization and it was a specific condition of fresh
employment that their past services with AVS will not be
considered for any purpose.
Even in A.I. Railway Parcel & Goods Porters Union vs.
Union of India & Ors, (2003) 11 SCC 590 at 603 page 34 one of
us was a member (Dr. AR. Lakshmanan, J} while giving various
directions in the matter of regularisation of contract labour, this
Court did not direct that the services rendered by the contract
labourers with the contractor would be counted for the purpose
of grant of retiral benefits by the principal employer. The
recommendations of the 5th Pay Commission is applicable only
to Government Servants and as such the employees of AVS who
are not government employees are not entitled to 5th Pay
Commission even in the writ petition filed by the organisation
there was no prayer for grant of benefit of 5th Pay Commission.
Thus, the High Court has erred in directing that the benefit of
recommendations of 5th Pay Commission shall be given to the
employees of the AVS on notional basis. We make it clear that
the employees would be governed by the terms and conditions of
the local bodies where they have been re-employed.
At the time of hearing, a submission under the heading
doubts of financial bona fides was made. It is submitted that
the said plea is without any pleading in the writ petition. There
is no pleading either on facts or in the grounds in the writ
petition that the averments contained in the note dated
09.03.1999 and 18.05.1999 to the effect that the AVS has no
capital base or reserve capital and has huge financial
outstanding is incorrect. It is also not in dispute that the
employees of the AVS could not be paid salaries of December,
1998 that amounted to about more than Rs.2 crores nor the writ
petitioners/respondent employees have argued either before the
Single Judge or before the Division Bench of the High Court that
the liquidation of the AVS was mala fide and or extraneous
consideration. So also there is no averment in the writ petition
as regards the constitution of the AVS or the work of the AVS
being transferred to the AVS. As a matter of fact, the AVS was
incorporated under the Companies Act in the year 1996 and the
AVS has majority share holding in AVS in the absence of any
other pleading and contention raised before the High Court such
submission on facts cannot at all be countenanced before this
Court in the present proceedings. Likewise, the submission
made by learned counsel appearing for the employees that the
State has gone back on its decision and they have coerced the
employees to agree to certain conditions cannot at all be
countenanced.
FAIRNESS IN ACTION:
In our opinion, the State of Rajasthan has acted fairly and
benevolently though the State has no constitutional and legal
obligation to offer alternative employment to the employees of
the AVS upon abolition of posts. Consequent to the liquidation
of the AVS itself, it had framed a scheme to adjust the employees
in other local bodies by relaxing the rules of such bodies and
terms and conditions were fixed without financial economic
compulsions of the State. The present case is one of liquidation
of an organisation and consequent abolition of post in the said
organisation. There is also no pleading that the conditions
contained in the undertaking are contrary to Section 23 of the
Contract Act or violative of Article 14 of the Constitution or
inconsistent with the directive principles of state policy. The
Central Inland Waterways case (supra) and Delhi Transport
Corpn. Case (supra) relied on by these employees, in our view,
have no application of the present case and is distinguishable on
facts and law. Those cases relate to a term in the employment
that even services of a permanent employee can be terminated
on 3 months’ notice without assigning any reason and such
condition was specifically assailed therein. However, the present
case relates to providing alternative employment to the
employees of an organisation that is liquidated and posts have
been abolished. In such circumstances, this Court has held in a
number of cases that the employees have no right to seek re-
employment in any other organisation. So also, there has been
no challenge in any of the case decided by the High Court to the
terms and conditions of undertaking that they were unfair,
arbitrary and are contrary to public policy and as such violative
of Section 23 of the Contract Act or Article 14 of the Constitution
of India or any directive principles of state policy.
The question of legitimate expectation has also not been
raised at any stage and as such cannot be agitated before us in
this court
The reliance on the provisions of Rajasthan Civil Services
(Absorption of Surplus Personnel) Rules, 1969 is wholly
misconceived in as much as the said rule apply only to “surplus
personnel” who were “appointed to various services or posts in
connection with the affairs of the state” in terms of Rule 2 of the
said Rules. Surplus personnel have been defined in Rule 3(1) as
follows:
“Surplus Personnel” or “Surplus Employee”
means the Government servant to whom the
Rajasthan Services Rules, 1951 apply and who are
declared surplus by the government or by the
appointing authority, under directions of the
government, on their being rendered surplus to the
requirements of a particular department of the
government due to the reduction of posts or
abolition of offices therein as measures of economy
or on administrative grounds but in whose case
the Government decides not to terminate their
services but to retain them in service by
absorption on other posts.”
A bare perusal of the aforesaid Rule clearly demonstrates that
the rules are applicable only to the Government servants to
whom Rajasthan Service Rules, 1951 apply. The employees of
Avas Vikas Sansthan are not government servants nor
Rajasthan Service Rules, 1951 were applicable to them and as
such the provisions of Rajasthan Civil Services (Absorption of
Surplus Personnel) Rules, 1969 are not applicable in the
present case.
Further submissions of the learned counsel that the
employees must be posted on the posts earlier held by them is
without any merit since these employees had no right to claim
adjustments to other local bodies. The Cabinet decision dated
18.05. 1999 have categorically stated as under:
“All these appointments should be made to the
lowest posts and engineers should be appointed
only on the post of Junior Engineers and
Employees of Administrative Departments should
be appointed only on the post of Junior Clerk.”
So also all these employees have given undertaking not to
raise any dispute in the matter. Thus this contention is
untenable and is liable to be rejected.
For the foregoing reasons, the impugned judgments of the
High Court are set aside and we hold that all the civil appeals
filed by the Rajasthan Housing Board, the AVS and the State of
Rajasthan are allowed. The Civil Appeals filed by the employees
stand dismissed. No costs.
IN THE SUPREME COURT OF INDIA
CIVIL APPELLATE JURISDICTION
CIVIL APPEAL NO. 5338 OF 2004
State of Rajasthan .. Appellant (s)
Versus
Radha Krishan Karwashra & Ors. .. Respondent (s)
WITH
CIVIL APPEAL NOS. 5340-41/2004
ORDER
It was submitted by Mr. Badridas Sharma, learned counsel
for the appellants, that the above appeals are of an entirely
different type in which the respondent had challenged the order
dated 25.04.1998 of the Avas Vikas Sansthan and by that
letter/order, it was pointed out that 10 employees including Mr.
Radha Krishan Karwashra had not accepted to join and do the
alternative work offered to them and, therefore, those persons
were treated as no more in the service of the Avas Vikas
Sansthan. That the order of 25.04.1998 was not at all related to
dismissal of service of employees as a result of dissolution of the
Society. It was submitted that the writ petitions challenging the
said order dated 25.04.1998 are still pending in the High Court
at Jaipur in writ petition Nos. 5370/1998 and 5383/1998.
Since this fact was pointed out by Mr. Badridas Sharma during
the time of hearing of these appeals, we do not consider the
merits of the claim made in this appeal. In view of this, the
above appeals are delinked from the batch of appeals in Civil
Appeal Nos. 5302/2004 etc. etc. and disposed of accordingly.
Both parties are at liberty to pursue the pending writ petitions
before the High Court in accordance with law. No costs.