High Court Punjab-Haryana High Court

Nirmal Singh And Others vs State Of Haryana And Others on 18 August, 2009

Punjab-Haryana High Court
Nirmal Singh And Others vs State Of Haryana And Others on 18 August, 2009
CIVIL WRIT PETITION NO.8507 OF 2008                                 :{ 1 }:

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                    DATE OF DECISION: AUGUST 18, 2009


Nirmal Singh and others

                                                             .....Petitioner

                           VERSUS


State of Haryana and others

                                                              ....Respondents



CORAM:- HON'BLE MR.JUSTICE RANJIT SINGH

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



PRESENT:            Ms. Sonia G. Singh, Advocate,
                    for the petitioners.

                    Mr. Harish Rathee, Sr.DAG, Haryana,
                    for the State.

                                  ****

RANJIT SINGH, J.

In response to an advertisement issued for appointment

to the posts of Class IV, the petitioners were appointed as Sweeper-

cum-Chowkidar on contract basis on 23.12.2006. Now the

respondents have invited tenders through the Contractors for

engaging labour on contract basis, though the petitioners are still

working against the posts by virtue of their contractual appointment.

The tender has since been accepted on 6.5.2008. The petitioners are

before this Court with a grievance that the respondents are replacing
CIVIL WRIT PETITION NO.8507 OF 2008 :{ 2 }:

the petitioners with another contract employees, which is termed as

illegal, unjust, unfair, unconstitutional and amounting to unfair labour

practice. The submission, as made on behalf of the petitioners, is

that the posts which are made available either on the contract or on

temporary basis, then the termination of such employees, without

making a regular selection would be illegal. Plea also is that the

employees who are appointed on a contract basis should be allowed

to continue till the appointment on regular basis is made, as

otherwise, it would amount to unfair labour practice.

In response to notice of motion, written statement on

behalf of respondent Nos.1 to 3 has been filed. It is stated that the

writ petition is not maintainable as no rights of the petitioners have

been infringed in any manner. Reference then is made to a policy

decision by the Government of Haryana to engage Group C and D

employees on contract basis in terms of the Policy Instructions dated

7.7.2006 (Annexure R-1). Respondent No.2 accordingly had directed

respondent No.3 to engage Group C and D employees on contract

basis. The petitioners were accordingly engaged on contract basis at

D.C rate on 27.12.2006. Their contract was extended from time to

time till 1.7.2008. As per the reply, the petitioners had left their job on

their sweet will on 17.5.2008 and have not reported on duty

thereafter. The respondents, therefore, have decided to out source

the services by engaging Group D employees to have smooth

discharge of the work and accordingly it is prayed that the writ

petition be dismissed.

The petitioners would dispute this position and would say

that they have never stopped working. However, the respondents did
CIVIL WRIT PETITION NO.8507 OF 2008 :{ 3 }:

not mark them present intentionally, which is clear from the fact that

they have filed this petition on 17.5.2008, which is stated to be the

date, when they, as per the respondents, have not reported for duty.

Whether the petitioners, who were appointed on a

contract basis, would have a right to continue, when the respondents

have decided to outsource the services, thus, is a question, which

would arise for consideration in this case? The counsel for the

petitioners would contend that the petitioners were working on

contract basis and so the action of the respondents in outsourcing

their service and then employing people on contract basis would be

unfair labour practice, which can not be permitted. In support, the

counsel has referred to Polu Ram and another Vs. State of

Haryana and another, 1998 (4) RSJ 152. She has also relied upon

the observations made in Hitesh Thakur Vs. The Chairman,

Managing Committee, National Horticulture Board, Gurgaon and

others, 2006 (1) RSJ 438. Hitesh Thakur’s case (supra) is a case

where the services of the petitioner therein were sought to be

terminated on the ground that terms of appointment came to an end

by efflux of time. In this background, the action of the respondents

therein to dispense with the respondents of the contract employees

to be replaced by other contract employees did not go well with the

Court and directions were, thus, issued permitting the petitioners

therein to continue on the posts they were holding till appointments

are made on regular basis. The facts in the present case are in

somewhat different context. Here the policy has been formulated to

outsource the services of contractual employees. Will the petitioners

in this background still have a right to insist on their continuation,
CIVIL WRIT PETITION NO.8507 OF 2008 :{ 4 }:

when they are not the permanent employees and were engaged on

contract. The proposition enunciated in Hitesh Thakur’s

case (supra) that one contract employee can not be replaced by

another contract employee would not strictly arise in the facts of the

present case. Here the respondents have taken a conscious

decision to outsource the services which were earlier being

performed by the petitioners on contract basis. This is not so in

isolation in the case or the place where the petitioners are working

but is on the basis of general policy decision formulated by the

respondent-Government. The petitioners would not have a right to

insist upon their continuation, especially so when they were

employed on a contract basis.

As per the respondents, the petitioners have not reported

for duty, a fact which is disputed by the petitioners. If this is to be

gone into, then the writ Court, may not be an appropriate forum.

Even for adjudicating the aspect of unfair labour practice being

adopted by the respondents, the appropriate forum would normally

be a Labour Court and not the writ Court. In Polu Ram’s case

(supra), teachers on contract basis were employed for a fixed period

of 89 days on vacant posts carrying regular pay scale. In this

background, the action was said arbitrary, oppressive and

unreasonable. Directions were accordingly issued to allow the

petitioners to continue in service till the availability of the regularly

selected candidates. As already noticed, the posts on which the

present petitioners were working are not the regular posts and the

same have now been outsourced. The ratio laid down in Polu Ram’s

case (supra) will also, thus, not apply to the facts of the present case.

CIVIL WRIT PETITION NO.8507 OF 2008 :{ 5 }:

The petitioners, who were employed purely on contractual basis,

would, thus, have no right to insist on their continuation. The

petitioners, if aggrieved, against this action on the ground that it is an

unfair labour practice, may approach the Labour Court by seeking

reference in this regard. It will not be appropriate to determine these

disputed questions of facts in exercise of writ jurisdiction.

The writ petition is, therefore, dismissed.

August 18,2009                                  ( RANJIT SINGH )
khurmi                                               JUDGE