IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.1699 of 2010
1. The State Of Bihar
2. The Secretary Health Department, Bihar, Patna
3. The Director-In-Chief Health Services, Bihar, Patna
4. The Civil Surgeon-Cum-Chief Medical Officer, Araria
5. The In-Charge Medical Officer Primary Health Centre, Jokihat, Distt.- Purnea
Versus
1. Subodh Kumar S/O Sri Vishwanath Prasad R/O Vill.-Karmatard, P.S.- Jamtara,
Distt.- Dumka, Presenty Residing At Jokihat, P.S.- Jokihat, Distt.- Purnea
-----------
03/ 20th July 2011 This Letters Patent Appeal has been filed
against the Judgment passed on 06.10.2009 by the
learned Single Judge in C.W.J.C. No. 1281 of 2009, by
which the learned Single Judge has set aside the
termination order relying on the case of Secretary, State
of Karnataka Vs. Uma Devi and Ors. reported in
2006(2)P.L.J.R.(SC)363, and considered by the Apex
Court in the case of State of Karnataka & Ors Vs. M.L.
Kesari & Ors. reported in (2010) 9 SCC 247. In
paragraph 11 of the Judgment, the Apex Court has
observed as follows:-
“The object behind the
said direction in para 53 of Umadevi
is two fold. First is to ensure that those
who have put in more than ten years
of continuous service without the
2protection of any interim orders of
court or tribunals, before the date of
decision in Umadevi was rendered, are
considered for regularization in view
of their long service. Second is to
ensure that the
departments/instrumentalities do not
perpetuate the practice of employing
persons on daily wage/ ad hoc/ casual
basis for long periods and then
periodically regularize them on the
ground that they have served for more
than ten years, thereby defeating the
constitutional or statutory provisions
relating to recruitment and
appointment. The true effect of the
direction is that all persons who have
worked for more than ten years as on
10.04.2006 (the date of decision in
Umadevi) without the protection of
any interim order of any court or
tribunal, in vacant posts, possessing
3the requisite qualification are entitled
to be considered for regularization.
The fact that the employer has not
undertaken such exercise of
regularization within six months of the
decision in Umadevi or that such
exercise was undertaken only in
regard to a limited few, will not
disentitle such employees, the right to
be considered for regularization in
terms of the above direction in
Umadevi as a one time measure.”
In view of the above law laid down, the
order of termination of the petitioners is illegal.
Admittedly, the petitioners have completed more than
ten years of their service, and have completed about 10
years of service as against the vacant post, appointed by
the competent authority and were paid salary and were
also given promotion after regularization of service and
confirmation. Their appointments cannot be said to be
illegal, which differ from irregular appointment. The
appointment of the petitioners also cannot be said to be
4
irregular and as per law laid down in Uma Devi Case in
para 53 and M.L. Keshri’s case. The petitioners were
fully entitled for regularization of his service, therefore,
their termination is bad in law.
The learned Single Judge has rightly allowed
the writ petition and set aside the termination order. The
petitioners shall be reinstated forthwith and salary shall
be paid month to month regularly and arrears of salary
shall be paid within four months. We fully agree with the
Judgment of the learned Single Judge. For the reasons
recorded above, the appeal is devoid of merit.
Accordingly, this L.P.A. is dismissed.
(Prakash Chandra Verma, J.)
(Aditya Kumar Trivedi, J.)
perwez