PETITIONER:
KARNATAKA STATE PRIVATE COLLEGE STOP-GAPLECTURERS ASSOCIATIO
	Vs.
RESPONDENT:
STATE OF KARNATAKA AND ORS.
DATE OF JUDGMENT29/01/1992
BENCH:
SAHAI, R.M. (J)
BENCH:
SAHAI, R.M. (J)
PANDIAN, S.R. (J)
KULDIP SINGH (J)
CITATION:
 1992 AIR  677		  1992 SCR  (1) 397
 1992 SCC  (2)	29	  JT 1992 (1)	373
 1992 SCALE  (1)198
ACT:
     Service  Law-Private  Degree  Aided  Colleges-Teachers-
Karnataka  Government's	 order	dated  3rd  October,   1982-
Provision  for ad-hoc appointments and	reappointments	with
one  day's break in service-Provision for payment  of  fixed
salary	being  ten  rupees less than  the  minimum  paid  to
regular	 teachers-Validity of-Provision for one day's  break
in  service  held  ultra vires-Payment of  fixed  salary  to
temporary teachers held orbitrary-Directions for  continuing
services  of  temporary teachers, their	 regularisation	 and
payment	 of  salary  on par with  regular  teachers  issued-
Practice of ad-hoc appointments deprecated.
HEADNOTE:
     The  Education  and Youth Services	 Department  of	 the
State  of Karnataka issued an order dated 3rd  October	1981
which  provided	 two  different	 methods  of  selection	  of
teachers  in private aided degree colleges-one by  Selection
Committee  and	another	 by  Management.   Under  the  order
appointments  for more than three months could be made by  a
selection committee whereas temporary appointments for	less
than  3	 months	 could be made by the  Management  and	such
temporary  appointments	 could	be continued  for  a  futher
period	of not more than 3 months, with one day's  break  in
service.   The	Government  order also	provided  that	such
temporary  teachers  shall be paid fixed  salary  being	 ten
rupees	less than the minimum payable to  regular  teachers.
The  teachers  temporarily appointed under  the	 said  order
accordingly continued in service for a long period but	with
a break of a day or two every three months in their service.
Subsequently,  they  filed  a writ petition  in	 this  Court
seeking	 regularisation of their services by  invoking	 the
principle   of	equitable  estoppel  arising  from   implied
assurance  due to their long continuance.  It was  contended
on  behalf of the petitioners that; (i) since the State	 has
regularised  the  services of contract	teachers  and  local
teachers  appointed  in Government  or	vocational  colleges
they  should  also he extended similar treatment;  and	(ii)
payment	 of fixed salary instead of regular  emoluments	 for
eight months in a year was discriminatory and arbitrary.
						   398
     Allowing the petition, this Court,
     HELD: 1. Provision of one day's break in service in the
Government  order is deprecated and is struck down as  ultra
vires.	 If  the  intention  was  to  differentiate  between
appointments for more than three months and others it was  a
futile exercise.  That was already achieved by providing two
different  methods of selection one by	Selection  Committee
and  other by Management.  Distinction	between	 appointment
against temporary and permanent vacancies are well known  in
service	 law.  It was unnecessary to make it  appear  crude.
If  the	 purpose  was  to  avoid  any  possible	 claim	 for
regularisation by the temporary teachers then it was  acting
more  like a private business house of narrow  outlook	than
government  of	a  welfare State.    Such  provisions cannot
withstand the test of arbitrariness.  [403 G; 402 A-B]
     B.R. Parineeth & Ors. v. The State of Karnataka &	Ors.
CMW 6232 of 1990 decided on 3.7.1990,  referred to.
     2.	 Order	for  payment of fixed  salary  to  temporary
teachers  is  declared	invalid.   An  appointment  may	  be
temporary or permanent but the nature of work being same and
the temporary appointment may be due to exigency of service,
non-availability   of  permanent  vacancy  or  as   stop-gap
arrangement  till  the regular selection is  completed,	 yet
there  can  be	no justification for paying  a	teacher,  so
appointed, a fixed salary by adopting a different method  of
payment than a regular teacher.	 Fixation of such emoluments
is   arbitrary	 and  violative	 of  Article   14   of	 the
Constitution. [403 G; 402 F-G]
     2.1 Payment of nearly eight months' salary by resorting
to government order and, that too fixed amount, for the same
job  which  is performed by regular teachers is	 unfair	 and
unjust.	  Such injustice is abhorring to the  constitutional
scheme. [403 A-B;]
     3.	 The  practice of management of not  making  regular
selection utmost within six months of occurrence of  vacancy
is condemned.  The helplessness expressed by the State	that
the  managements  went on continuing such  teachers  without
holding	 regular  selections despite orders  of	 educational
authorities  may be true but not convincing and sounds	like
surrender in favour of private managements. [403 C, 402 E]
     3.1  Managements shall take steps, whenever  necessary,
to  fill  up permanent vacancies in accordance	with  rules.
Delay in filling
						       399
up  the	 vacancies  shall  not	entitle	 the  management  or
director  to terminate the  services of	 temporary  teachers
except	for  adequate  reasons.	 But it	 shall	entitle	 the
government  to	take such steps	 including  supersession  of
management or stopping grants-in-aid if premitted under	 law
to compel the institutions to comply with the rules. [404 B]
     4. Regularisation of services of teachers of Government
colleges  by  the  State  may not  furnish,  any  basis	 for
petitioners to claim that the state may be directed to issue
similar order regularizing services of teachers of privately
managed	 colleges.   All the same such policy  decisions  of
government  in favour  of one or the other set of  employees
of   sister   department  are  bound  to  raise	  hope	 and
expectations in employees of other departments.	  Therefore,
it  is	incumbent on governments to be more  circumspect  in
taking such decisions. [404 E-G]
     5.	 Ad-hoc	 appointments,	a convenient  way  of  entry
usually	 from backdoor, at times even in disregard of  rules
and regulations, are comparatively recent innovation to	 the
service	 jurisprudence.	  The  infection  is  widespread  in
government or semi-government departments or State  financed
institutions.	 Malady	  appears  to	be   widespread	  in
educational institutions as provisions for temporary or	 ad-
hoc  appointments have been exploited by the managements  of
private aided colleges to their advantage by filling it,  on
one  hand,  with  persons of own  choice,  at  time  without
following the procedure and keeping the teachers exposed  to
threat	 of  termination,  on  the  other,  with  all	evil
consequences flowing out of it. Any institution run by State
fund  but  managed privately is bound to  suffer  from	such
inherent drawbacks. [400 G-H; 401 C-D]
     6.	  In  the  circumstances  of  the   case   following
directions are issued:-
	 a)  Any  teacher  appointed  temporarily  shall  be
	 continued  till the purpose for which he  has	been
	 appointed  exhausts  or  if it	 is  in	 waiting  of
	 regular selection then till such selection is made;
	 [404 A]
	  b)  Services of such temporary teachers  who	have
	 worked as such for three years, including the break
	 till today shall not be terminated.  They shall  be
	 absorbed as  and when regular vacancies arise; [405
	 B]
						     400
	 c)  If	 regular  selections  have  been  made	 the
	 government   shall   creat  additional	  posts	  to
	 accommodate such selected candidates; [405 B]
	  d)  From  the	 date of  judgment  every  temporary
	 teacher  shall be paid salary as is  admissible  to
	 teachers appointed against permanent post. [405 D]
JUDGMENT:
 ORIGINAL JURISDICTION: Writ Petition (Civil) No. 873 of
1990.
 (Under Article 32 of the Constitiution of India)
WITH
Contempt Petition No. 6 of 1991.
	AND
Civil Appeal Nos. 309 to 373 of 1992.
 R.K. Garg, Kapil Sibal, V. Lakshmi Narayanan, D.K. Garg
and P. Mahale for the Petitioners.
 R.N. Narasimhamurthy, Kh. Nobin Singh and M. Veerappa
for the Respondents.
 The Judgment of the Court was delivered by
R.M. SAHAI, J. Teachers	appointed temporarily	for
three months or less, by privately managed degree colleges
receiving cent per	cent	grant-in-aid,	controlled
administratively and	financially by the	Educational
Department of the State of Karnataka, seek regularisation of
their services	by invoking principle of equitable estoppel
arising from implied assurance due to their continuance, as
such, for years with a break of a day or two	every three
months.	Another basis for direction to regularise is
founded	on denial of similar treatment by the State as	has
been extended	to contract teachers	and local teachers
appointed in government or vocational colleges.	Payment of
fixed salary instead of regular emoluments for eight months
in a year and that too for number of years is	yet another
grievance.
 Ad-hoc appointments, a convenient way of entry usually
from back-door, at times even in disregard of rules	and
regulations, are comparatively recent	innovation to	the
service jurisprudence.	They are individual problem to begin
with, become a family problem with passage of time and	end
with human problem in court of law. It is unjust and unfair
to those who are lesser fortunate in society with little or
no approach even though better qualified, more	meritorious
and well deserving. The infection is
	401
widespread in government or semi-government departments	of
State financed institutions. It arises either because	the
appointing authority resorts to it deliberately as a favour
or to	accommodate someone or for any extraneous reason
ignoring the regular procedure provided for recruitment as a
pretext	under	emergency measure or to avoid loss of	work
etc. Or the rules or circulars issued by the department
itself	empower	the authority	to do	so as	a stop-gap
arrangement. The former is an abuse	of power. It is
unpardonable. Even if it is found to have been resorted to
as a genuine	emergency measure the	courts	should	be
reluctant to grant indulgence. Latter gives rise	to
equities which	have bothered courts every now and then.
Malady appears to be widespread in educational	institutions
as provisions for temporary or ad-hoc appointments have been
exploited by the managements of private aided	colleges to
their advantage by filling it, on one hand, with persons of
own choice, at times without following the procedure,	and
keeping	the teachers exposed to threat of termination, on
the other, with all evil consequences flowing out of	it.
Any institution run by State fund but managed privately is
bound to suffer from such inherent drawbacks.	In State of
Karnataka it is basically State created problem due to
defective rule and absence of any provsions to	effectively
deal with such a situation.
 What is surprising is that till today the State has not
been able to bring out a comprehensive legislation on	such
an important aspect as education and the	appointment,
selection, promotion, transfer, payment of salary etc. of
teachers is regulated by government orders issued from	time
to time. Since 1980 it is governed by an order issued by
Educational and Youth Services Department of the State of
Karnataka on 3rd October, 1981.	Clause 5 of the Order reads
as under:
	“Any appoinment for a period of three months or
less in a College shall be made,	subject to
approval of the Director within one month from	the
date of appointment	by the	Management or	such
authority as the Management by Order, may specify
in that behalf. Such temporary appointments	may,
however, be continued for a further period of	not
more than three months, with one day’s break	when
selection through the Selection Committee is likely
to take time.	The Director may, for reasons to be
recorded in writing refuse approval for the	said
appointment and the	services of the person so
appointed shall be terminated forthwith.”
Appointments for more than three months is to be by a
regularly constituted selection committee under clause 4 of
the order. But if is for three months or less than	the
appointment could be made by the
	402
Management under clause 5 subject to approval by	the
Director. It could be continued for further period of three
months	if there was delay in regular appointment. But	the
direction to re-appoint with	one day’s break is	not
understandable.	If the intention was to differentiate
between	appointments for more than three months and others
it was a futile exercise. That had already been achieved by
providing two	different methods of	selection one	by
Selection Committee and ohter by Management.	Distinction
between	appointment	against	temporary and permanent
vacancies are well known in service law. It was unnecessary
to make it appear crude. If the purpose was to avoid	any
possible claim for regularisation by the temporary teachers
then it was acting more like a private business house of
narrow	outlook	than government of a welfare State.	Such
provisions cannot withstand the test of arbitrariness.	That
is why the High Court, while disposing of CMW 6232 of 1990 –
B.R. Parineeth & Ors. v. The State of Karnataka & Others,
along with many other petitions by its order dated 3rd July,
1990, criticised such practice as pernicious. The	rule
making	authority lost sight of fact that such	policy	was
likely	to give dominance to vested interests who leave no
opportunity to	exploit the educated	youth who have to
survive	even at cost of one meal a day. That	is apparent
from continuance of these teachers for 8 to 10	years	with
sword of termination hanging on their head ready to strike
every three months at the instance of either the management
or the Director. Provision of stop-gap appointments might
have been well intended and may be necessary as well	but
their improper use results in abuse. And that is what	has
happened on a large scale. The helplessness expressed by
the State in the counter-affidavit that the managements went
on continuing	such teachers	without holding regular
selections despite orders of educational authorities may be
true but not convincing. It sounds like surrender in favour
of private managements.
 Another obnoxious part is the emoluments that have been
paid to the temporary teachers.	The order provides that the
teacher	shall	be paid a fixed salary which is	ten rupees
less than the minimum payable to regular employee.	This
method	of payment is	again	beyond	comprehension.	An
appointment may be temporary or permanent but the nature of
work being same and the temporary appointment may be due to
exigency of service, non-availability of permanent vacancy
or as	stop-gap arrangement till the regular selection is
completed, yet there can be no justification for paying a
teacher, so appointed a fixed salary by adopting a different
method of payment than a regular teacher. Fixation of	such
emoluments is arbitrary and violative of Article 14 of	the
Constitution.	The evil inherent in it is that	apart	from
the teachers being at the beck and call of the management
are in	danger of being exploited as has been done by	the
management
	403
committees of	State of Karnataka who	have utilized	the
services of these teachers for 8 to 10 years by paying a
meagre	salary	when probably during this period if	they
would have been paid according to the salary payable to a
regular	teacher they would have been	getting	much more.
Payment	of nearly eight months’ salary, by resorting to
clause 5, and, that too fixed amount, for the same job which
is performed by regular teachers is unfair and	unjust. A
temporary or ad-hoc employee may not have a claim to become
permanent without facing selection or	being	absorded in
accordance with rules but no discrimination can be made	for
same job on basis of method of recruitment. Such injustice
is abhorring to the constitutional scheme.
 While deprecating direction by the government to break
service	for a	day or two and paying fixed salary to
temporary employees we must	condemn the practice	of
management of not making regular selection utmost within six
months	of occurrence of vacancy. Nor the helplessness of
government can be appreciated as expressed in	the counter
affidavit that despite orders the management continued	with
it. If the government could not take effective measure
either	by superseding the management or stopping grant-in-
aid then either it	was working under pressure	from
Management of	the private aided institutions	or it	was
itself	interested in continuing such unfortunate state of
affairs. In either case the equities	have been created
because	of doing of state itself, therefore, it should
resolve	it. One such method was adopted by the High Court
in invididual petitions filed by the teachers by directing
the Director of Education to hold selection. In pursuance
of it	some of the teachers have been regularised.	But
substantial number still remain due to State’s going back on
its agreement	before the court by creating obstacles in
implementation	of the order.	Many of them who have	have
faced selection and have secured higher marks and are in
zone of selection are being denied the benefit because it is
claimed	that such regularisation would be	contrary to
reservation policy of	the State. The policy is under
challenge in another proceedings in the Court. Without
entering into	validity of the policy	which according to
petitioner results in cent per cent reservation we are of
opinion	that such practice should be put	an end	to,
therefore, following directions are necessary to be issued:
(1) Provision	in clause 5 of one day’s break in
service is struck down as ultra vires.
	(2)	Orders	for payment of fixed	salary	to
temporary teachers is declared invalid. But it
shall	operate prospectively.	A teacher appointed
temporarily shall be	paid the salary that is
admissible to any teacher appointed regularly.
404
	(3) Any teacher appointed temporarily shall be
continued till the purpose for which he has	been
appointed exhausts or if it	is in	waiting of
regular selection then till such selection is made.
(4)	Management shall take steps, whenever
necessary, to	fill up permanent vacancies	in
accordance with rules. Delay in filling up	the
vacancies shall not	entitle	the management or
Director to terminate the services of temporary
teachers except for adequate reasons.	But it shall
entitle the government to take such steps including
supersession of management or stopping grants-in-
aid if permitted under law to	compel	the
institutions to comply with the rules.
 So	far these petitioners and	teachers similarly
situated are concerned, it could not be disputed that	many
of those teachers who appeared for selection in pursuance of
the High Court order secured sufficiently high marks	but
they could not be regularised because the vacancies are said
to be	reserved. But what has been lost sight of is	that
petitioners are seeking regularisation on posts on which
they have been working and	not fresh appointments,
therefore, they could not be denied benefit of the	High
Court’s	order specially when no such difficulty was pointed
out and it was on agreement by the respondents that	the
order was passed. No material has been brought on record to
show that any action was taken prior to decision by the High
Court	against	any institution for	not following	the
reservation policy. To deny	therefore the	benefit of
selection held	on agreement by the respondents is being
unjust	to such selectees. Further the State of Karnataka
appears	to have been regularising	services of adhoc
teachers. Till now it has regularised services of contract
lecturers,	local	candidates,	University
lecturers,Engineering colleges, lecturers etc.	It may	not
furnish, any basis for petitioners to claim that the State
may be directed to issue similar order regularsing services
of teachers of privately managed colleges. All the	same
such policy decisions of government in favour of one or	the
other set of employees of sister department are bound to
raise	hopes and expectations in employees	of other
departments. That is why it is incumbent on governments to
be more circumspect	in taking such decisions.	The
petitioners may not be able to build up any challenge on
discrimination	as employees of government colleges	and
private colleges may not belong to the same class yet their
claim cannot be negatived on the respondents’ stand in	the
counter	affidavit that the regularisation of temporary
teachers who	have not faced selection shall impair
educational standard without	explaining the	effect	of
regularisation of temporary teachers of University and	even
technical colleges. Such being the unfortunate state of
affairs	this Court is left with no option but to issue
following directions to respondents for not honoring	its
com-
405
mitments before the High court and acting contrary to	the
spirit of the order, and also due to failure of governemt in
remaining vigilant against private management of the college
by issuing timely directions and taking effective steps	for
enforcing the rules:
 (1)	Services of such temporary teachers who have worked
as such for three years, including the break	till
today	shall not be terminated. They shall be
absorbed as and when regular vacancies arise.
(2)	If regular selections have been made the governemt
shall	create additional posts to accommodate	such
selected candidates.
 (3)	The teachers	who have undergone the	process of
selection under the directions of the	High Court
and have been appointed because of the	reservation
policy of the Government be regularly appointed by
creating additional posts.
 (4)	From the date of judgment every temporary teacher
shall	be paid salary as is admissible to teachers
appointed against permanent post.
 (5)	Such teachers shall be continued in service	even
during vacations.
 For these	reasons this	petition succeeds and	is
allowed. The	direction is issued to	respondents in	the
terms indicated above.
 Civil Appeal Nos. 309-373 of 1992 arising out of	SLP
(Civil) Nos. 13131-95 of 1990 challenging the order of	High
Court in CMW	6232 of 1990 decided on 3rd July, 1990 is
disposed of accordingly.
 Contempt Petition No. 6 of 1991 alleging violation of
status	quo order granted in W.P. (Civil) No. 873 of	1990
need not be decided. It is directed to be filed.
 The petitioners shall be entitled to their cost	from
the State of Karnataka.
T.N.A.					  Petition allowed.
						   406