T. Damodhar Rao And Others vs Managing Director, Apsrtc, … on 19 December, 1998

0
50
Andhra High Court
T. Damodhar Rao And Others vs Managing Director, Apsrtc, … on 19 December, 1998
Equivalent citations: 1999 (2) ALD 587, 1999 (2) ALT 114
Bench: B S Reddy

ORDER

1. Heard the learned Counsel
for the petitioner and Sri C. V. Ramulu, learned standing Counsel for the respondent-APSRTC.

2. It is conceded at the Bar that the instant writ petition is squarely covered by a decision rendered by a Division Bench of this Court in APSRTC v. P.T. Rao, (DB). In this writ petition also the petitioners claim similar relief. It is stated that the petitioners have been appointed by the respondent-Corporation through the process of regular selection, but were appointed on casual basis. The fact remains that their services were regularised on various dates as noted hereunder :

S. No.

Name

E.No.

Date of Appoinment

Date of Regularisa-tion

1.

T. Damodhar Rao (1st
Petn.)

384436

11-6-91

1-8-1995

2.

H- Hari Babu (2nd
Petti.)

384167

19-5-1990

1-8-1993

3.

A. Narasimha Rao (3rd Petn.)

38448

14-6-1991

1-8-1994

4.

M. Raja Rao (4th Petn.)

384563

28-2-1992

1-8-1996

5.

B. Srinivasa
Rao (5th Petn.)

384433

8-6-1991

1-8-1994

6.

D. Srinivasa Rao (6th
Petn.)

392160

19-5-1990

1-8-1994

7.

K. Venkata Rattaiah (7th Petn.)

350396

29-4-1986

1-7-1989

8.

D. Radhakrishna Murthy (8th Petn.)

350395

29-4-1986

1-7-1989

It is seen that their services were not regularised from the dates of appointment. The Division Bench in case cited (supra) while adverting to this question held that the

workmen are entitled for regularisation of their services from the dates of their initial appointment to such post on completion of 240 working days. The petitioners, in my considered opinion, are entitled for the very same relief. The respondents are consequently directed to consider the cases of the petitioners for regularisation and such regularisation shall have to be done by the respondents in a phased manner. The petitioners have to wait for their turn and chance for such regularisation in the phased manner and in terms of the directions of the Division Bench.

3. In the affidavit tiled in support of the writ petition the required details with regard to each of the petitioner is not furnished and, therefore, it is not possible for this Court to issue any positive direction as to with effect from what date the services of the petitioners have to be regularised. The respondents are directed to examine the case of the each petitioner and comply with the directions by regularising their services in a phased manner with reference to completion of 240 working days by each of the petitioner. It is, however, declared that the petitioners are not entitled for any arrears or backwages on account of Regularisation.

4. Accordingly the writ petition is disposed of. No costs.

LEAVE A REPLY

Please enter your comment!
Please enter your name here