Supreme Court of India

State Of Orissa And Ors vs Rajendra Kumar Das And Anr on 29 August, 2003

Supreme Court of India
State Of Orissa And Ors vs Rajendra Kumar Das And Anr on 29 August, 2003
Author: A Pasayat
Bench: Doraiswamy Raju, Arijit Pasayat.
           CASE NO.:
Appeal (civil)  6844 of 2003

PETITIONER:
State of Orissa and Ors.		 			


RESPONDENT:
Vs.

Rajendra Kumar Das and Anr.				


DATE OF JUDGMENT: 29/08/2003

BENCH:
DORAISWAMY RAJU & ARIJIT PASAYAT.


JUDGMENT:

J U D G M E N T

(Arising Out of S.L.P. (C) No. 7032 of 2002)

[With CA No.6846/2003 (Arising out of SLP (C) No. 7994/2002, CA

No.6848/2003 (Arising out of SLP (C) No. 9699/2002, CA No.6847/2003

(Arising out of SLP (C) No. 20165/2002, CA No.6845/2003 (Arising out of

SLP (C) No. 19708/2002

ARIJIT PASAYAT,J.

Leave granted.

As in all these appeals basic factual matrix is the same, except

that the dates are different, and the points of law involved belong to

the same spectrum; they are disposed of by this common judgment.

The factual background can be adumbrated concisely as follows:

The responded no.1 in each case filed a writ application before

the Orissa High Court claiming that he was appointed as “fourth peon”

by the management of the concerned institution, which is an “aided

educational institution” as defined under the Orissa Education Act,

1969 (in short the ‘Act’) and Orissa Education (Recruitment and

Conditions of Service of Teachers and Members of the Staff of Aided

Educational Institutions) Rules, 1974 (in short ‘Recruitment Rules’).

It is not in dispute that if an institution is an aided educational

institution, same is governed by the Act and rules framed thereunder.

The Recruitment Rules are framed under the Act. As the functionaries of

the State did not approve the appointment holding the same to be beyond

the prescribed yardstick, writ applications were filed for direction to

the concerned authorities to accord approval to the appointment.

The High Court by the impugned judgments in separate writ

applications came to hold that the functionaries of the State were not

justified in refusing to accord approval. Stand of the State Government

was that circular dated 8.7.1981 contained yardstick for fixation of

standard staff for the Non-Government Secondary Schools in supersession

of earlier circulars. Under the “category of staff” the number of peons

which can be appointed was clearly spelt out. Only if the roll strength

of the institution exceeded a particular number, one post of “Daftary”

was admissible. According to the State Government the post of

“Daftary” is a promotional post and, therefore, the concept of a

“fourth peon” as sought to be canvassed by the writ petitioners is

without any legal foundation. The position was further clarified by

Circular dated 27.3.1992. The High Court on consideration of the rival

stands came to equate the “fourth peon” with “Daftary” and held the

claim of the writ petitioners warranted acceptance.

In support of the appeals learned counsel for the State of Orissa

submitted that the High Court missed to consider several vital aspects.

Firstly, there is no prescription of a “fourth peon” in the yardstick

prescribed. The post of “Dafrty” is a promotional post and it carries

higher scale of pay. That being the position, the last entrant cannot

claim the post of the “Daftary”.

Per contra, learned counsel for the concerned writ petitioners

submitted that the High Court has considered the circulars and come to

the right conclusion that the claim for appointment as the “fourth

peon” is legally enforceable.

At this juncture it is to be noted that at different points of

time yardsticks were formulated. Government of Orissa, Education & Y.S.

Department, issued Circular No. 28365-EYS dated 8.7.81 fixing standard

staff for the non-government secondary schools. So far as peons are

concerned, the relevant portions of the circular read as follows:

“Category of staff 3 class 5class 7 class

………..

9.Peons (I) Office Peon 1 1 1

(ii) Office Attendant 1 1 1

(iii) Night watcher cum

sweeper 1 1 1

Notes

…………

C)(ii) Where the roll strength of the school exceeds 100 one

post of Daftary is admissible.

…….”

Subsequently by another circular No.155000-XVIIEP-50/91-E, dated

27th March, 1992 the position was further clarified as under:-

“I am directed to say that the question of fixation of

revised yardstick for appointment of class IV employees in Non-

government Secondary Schools was under consideration of

Government for some time past. After careful consideration

Government have been pleased to decide that the yardstick for

class IV employees of Non-Government Secondary Schools shall be

as follows:

Category of staff 3 class 5class 7 class

(i) Office Peon 1 1 1

(ii)Science Attendant 1 1 1

(iii)Night Watcher cum 1 1 1

Sweeper

Where the roll strength of 10 Class High School is 500 (five

hundred) or more, one post of Daftary admissible.

For the schools running shift system for shortage of

accommodation one additional post of peon is admissible.

The yardstick will come into force with effect from the Ist

January 1992 and Government order referred to above stands

modified to the extent indicated above.”

A comparison of the two circulars shows that under 1981 Circular

the requisite roll strength was 100, which was changed to 500

subsequently in the 1992 Circular.

It is fairly accepted by learned counsel for the writ petitioners

that the expression used in the two circulars is “Daftary” and not

“fourth peon”. The High Court seems to have fallen in error by

proceeding on the basis as if the circulars referred to “fourth peon”.

This is clear from the reading of the various judgments impugned in

these appeals.

It is to be noted that post of “Daftary” carries higher scale of

pay and is a promotional post for class IV employees. That being the

position, the High Court was not justified in directing approval of the

writ petitioners’ services as “fourth peon”. But one significant aspect

cannot be lost sight of. If a school was entitled to have a “Daftary”,

certainly the appointment was to be made by promoting one of the three

persons i.e. Office Peon, Office Attendant and Night Watcher-cum-

Sweeper, there being no other class IV post in the institution. It is

for the Managing Committee of the institution to decide who is to be

promoted and thereafter seek approval of the concerned authorities.

That way the claims of the writ petitioners could have been considered

by the authorities, on being appropriately moved by the management. It

is undisputed that the writ petitioners were appointed by the managing

committees’, may be under a misreading of the relevant government

orders.

We, therefore, while allowing these appeals direct that the

management of the concerned institution shall move the concerned

authorities for approval to the promotional appointment of a class IV

employee, as “Daftary”. Simultaneously, it can also recommend for

appointment to the class IV post, in case approval is accorded to the

recommendation for appointment of “Daftary” on promotion. The decision

on both motions shall be taken within three months from the date of

submission of the recommendation in accordance with law keeping in view

the operative yardsticks in force at the time of appointments were

made. Even if there has been refusal earlier, the matter shall be

reconsidered in the light of what has been stated above.

Before we part with this case we must indicate that undisputedly

there were several decision of the Division Bench rendered at earlier

points of time, taking a view contrary to the one taken in the impugned

judgments. Learned counsel for the respondents (writ petitioners)

fairly accepted that it is so. In fact, copy of one such decision

dated 3.12.1998 in O.J.C. 14004/97 was placed on record. The decisions

do not appear to have been brought to the notice of the learned Judges

hearing the writ petitions. This speaks volumes about the seriousness

exhibited by learned counsel appearing for the parties, – particularly

the State Government, before the High Court.

The appeals are allowed in the aforesaid terms, leaving the

parties to bear their respective costs.