Allahabad High Court High Court

Prem Shanker vs Sub-Divisional Officer, Bindki on 16 April, 1999

Allahabad High Court
Prem Shanker vs Sub-Divisional Officer, Bindki on 16 April, 1999
Equivalent citations: 1999 (3) AWC 1836, 1999 (82) FLR 616
Author: V Sahai
Bench: V Sahai


JUDGMENT

V.M. Sahai, J.

1. The question
that arises for consideration in this petition is whether direction of the Court to consider the claim of the petitioner for regularisation of service can be rejected by the Sub-Divisional

Magistrate without assigning any reason.

2. The facts in brief are that the
petitioner was appointed on the post
of collection peon on 31.5.1984 on ad
hoc basis. He continued till 25.4.1990
with two breaks in service. His
service was terminated on 25.4.1990,
under U. P. Temporary Government
Servant (Termination of Services)
Rules, 1975. He filed C.M. Writ No.
17713 of 1990, in which’ the
termination order was challenged. It
was claimed that under
Regularisation of Ad hoc
Appointments (On Posts Outside the
Purview of the Public Service
Commission) Rules, 1979 as amended
by Uttar Pradesh Regularisation of Ad
hoc Appointments (on the posts
outside the purview of the Public
Service Commission) (IInd
Amendment) Rules, 1989 (in brief
Rules) the petitioner’s services were
liable to be regularised. Therefore,
the order terminating his services
without considering his claim for
regularisatlon was contrary to law.

The termination order was stayed on
20.7.1990. But the respondent did not
comply with it. The petitioner filed
Contempt Petition No. 786 of 1990.

The petition was not decided as the
Court was of the view that stay
vacation application be decided first.

The writ petition was dismissed on
30.4.1997. This was challenged in
Special Appeal No. 627 of 1997 which
was disposed of on 1.9.1997. The
relevant direction of the division
bench is quoted below :

“The Competent Authority will consider the case of the petitioner-appellant for regularisation of service in accordance with the aforementioned Rules without being influenced by and notwithstanding the order of termination of service and communicate the order within three months of production of a certified copy of this order before him.

The writ petition and the Special Appeal are disposed of in the manner aforesaid. The Competent Authority may give an opportunity of hearing to the

petitioner-appellant if he feels it necessary.”

3. It is alleged in the writ petition that the order was communicated immediately but when no order was passed, the petitioner was compelled to approach this Court again by way of Contempt Petition No. 1084 of 1998 which is still pending.

4. The respondent by his order dated 12.3.1999 rejected the claim of the petitioner.

5. This Court directed the respondent to consider the claim of petitioner for regularisation of service in accordance with Rules (Rules 1989). The impugned order does not disclose as to why petitioner’s service cannot be regularised under the Rules. From the order, it appears that the respondent has treated the letter 24.9.1997 by which the judgment was communicated as representation. This shows complete non-application of mind. He was directed by this Court to decide the claim of regularisation and not representation. It is further surprising that the respondent decided the claim after 18 months when the order was communicated in 1997. This was failure to discharge the duty by the respondent but I do not propose to say any thing further as if I call for a counter-affidavit, it will further delay -the matter.

6. The argument of learned standing counsel that since there was no direction by this Court to pass a reasoned order, the respondent did not commit any illegality or impropriety. The argument is without any merit.

7. When this Court directs an authority to decide the claim or representation, then the concerned authority should decide it by a speaking or reasoned order. Even if the judgment or order of this Court does not mention that the claim has to be decided by a speaking or by a reasoned order, then it is implicit in the order and the authority is under legal duty to give reasons in support of the order. He cannot take shelter on the opinion of the State counsel

which may serve as a guideline for him but it cannot form the basis of the order.

8. The petitioner’s counsel has placed reliance on Bhagwati Prasad v. Delhi State Mineral Development Corporation, 1990 (1) SCCP 361, that the petitioners regularisation cannot be rejected due to artificial breaks in service. The law has already been settled by the Apex Court, therefore, it is not necessary to say anything further. This aspect shall also be examined by the respondent.

9. The writ petition succeeds and is allowed. The order dated 12.3.1999 Annexure-8 to the writ petition is quashed. The respondent is directed to decide the claim of the petitioner for regularisation as directed in Special Appeal No. 627 of 1997 and in the light of the observations made above within a period of two months from the date of production of certified copy of this judgment before him.