High Court Punjab-Haryana High Court

Jai Parkash vs State Of Haryana And Others on 11 February, 2009

Punjab-Haryana High Court
Jai Parkash vs State Of Haryana And Others on 11 February, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                         CHANDIGARH

                               CWP No. 5859 of 2008

                               Date of Decision: February 11, 2009

Jai Parkash                                             ...... Petitioner


      Versus


State of Haryana and others                             ...... Respondents


Coram:      Hon'ble Mr. Justice Ajay Tewari


Present:    Mr.Madan Pal, Advocate
            for the petitioner.

            Mr.Harish Rathee,Senior DAG, Haryana

                  ****

1. Whether Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?


Ajay Tewari, J.

The petitioner has challenged the appointment of respondents

No.6 to 17 to the post of watchman in the Public Health Department, Sub

Division Indri, District Karnal on the allegation that these appointments

were made without issuing any advertisement.

In reply this action has been defended on the ground that the

posts were term appointments and without any element of regular

appointment to a public post and that as and when regular appointment

would be made, the same shall be done by way of inviting applications from

the public. It is further mentioned that there were urgent requirements for

these persons and, therefore, necessary requisition was placed on the notice

board of the office. No written statement has been filed on behalf of
CWP No. 5859 of 2008 -2-

respondents No.6 to 17 despite having been served.

I am afraid the stand taken by the respondents is not worthy of

credence. This kind of short cut can be tolerated in the case of a genuine

exigency/emergency where some person may be required to be appointed

for a few months to tide over a particular moment. In State of Karnataka

V. Uma Devi reported as 2006(4) SCC 1 it was held as under:-

“A sovereign Government, considering the economic situation

in the country and the work to be got done, is not precluded

from making temporary appointments or engaging workers on

daily wages. Going by a law newly enacted, the National Rural

Employment Guarantee Act,2005, the object is to give

employment to at least one member of a family for hundred

days in a year, on pay9ing wages as fixed under that Act. But, a

regular process of recruitment or appointment has to be

rresto0red to,when regular vacancies in posts, at a particular

point of ti8me,are to be filled up and the filling up of those

vacancies cannot be done in a haphazard manner or based on

patronage or other considerations. Regular appointment must

be the rule.”

Now these persons have continued in service for the last

almost three years. This is surely not a case where the respondents are

justified in ousting other eligible persons who may be desirous of vying for

these jobs, ephemeral as they may be. The continuance of these persons for

a period of almost three years clearly reveals that even though the

assignments may be described as term appointments yet the work against
CWP No. 5859 of 2008 -3-

which such persons have been appointed cannot be termed as transient work

which can be filled up in such a roughshod manner.

In the circumstances the appointments of the private

respondents are set aside and the official respondents are directed to fill up

these posts by way of inviting applications from the public within a period

of three months from the date of receipt of a certified copy of this order.

Respondents No.6 to 17shall be permitted to continue till the deadline fixed

by this Court is over and thereafter their engagement with the official

respondents will come to an end.

Petition stands disposed of accordingly.

(AJAY TEWARI)
JUDGE
February 11 , 2009
sunita