Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vishwanath Shankar Sadafule And ... vs Maharashtra State Electricity ...
2017 Latest Caselaw 8601 Bom

Citation : 2017 Latest Caselaw 8601 Bom
Judgement Date : 10 November, 2017

Bombay High Court
Vishwanath Shankar Sadafule And ... vs Maharashtra State Electricity ... on 10 November, 2017
Bench: R.M. Savant
                                                         LPA-174-10 reserved


              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                      CIVIL APPELLATE JURISDICTION
                  LETTERS PATENT APPEAL NO.174 OF 2010
                                   IN 
                     WRIT PETITION NO.5786 OF 1997 

1 Vishwanath Shankar Sadafule           )
having his residential address at       )
House No.552, North Sadar,              )
Sadar Bazar, Solapur (East)             )
(now residing at)                       )
Fakruddin Nagar, Solapur 410 003 )

2 Smt. Vimal Vishnu Mane                )

3 Anil Vishnu Mane                      )

4 Sudhir Vishnu Mane                    )

5 Pramod Vishnu Mane                     )
Appellants 2 to 5 are the legal heirs of )
Vishnu Tukaram Mane deceased employee)
having their address at                  )
Room No.97, Sanjay Nagar,                )
Kumatha Naka, Solapur,                   )

6 Revan Damu Suyavanshi                 )
having his address at                   )
Vasti Ambrai, Degaon Naka               )
House No.505, Solapur,                  )
(now residing at )                      )
At Dhekari, Post- Tuljapur              )
Dist Usmanabad                          )

6-A Smt. Pushpa Revan Survase           )
Alias Suryavanshi Age 51 years          )

6-B Manoj Revan Survase                 )
Alias Suryavanshi Age 35 years          )

6-C Dilip Revan Survase                 )
Alias Suryavanshi Age 32 years          )


mmj                                                                         1 of 24




      ::: Uploaded on - 13/11/2017           ::: Downloaded on - 14/11/2017 01:31:33 :::
                                                              LPA-174-10 reserved

6-D Rajendra Revan Survase                )
Alias Suryavanshi Age 30 years            )

(the Applicants 1-A to 1-D all are        )
having their address at Dhekari,          )
Post - Tuljapur,Dist Usmanabad            )
Pin Code 413 601                          )

6-E Punam Dayanand Phadke                 )
Married daughter having her address       )
at Post Kemwadi                           )
Taluka Tuljapur,Dist Osmanabad            )     ..Appellants

      Vs


1 Maharashtra State Electricity           )
Distribution Co. Ltd.                     )
Constituted under the Electric Supply     )
Act 1947, through its Controller of       )
Vehicles Workshop, Pune 411 053           )

2 R. U. Ingale, Member                    )
Industrial Court, Maharashtra,            )
at Solapur                                )     ..Respondents


                                ALONGWITH
                     CIVIL APPLICATION NO.152 OF 2011
                                    IN
                   LETTERS PATENT APPEAL NO.174 OF 2010
                                    IN
                      WRIT PETITION NO.5786 OF 1997

Maharashtra State Electricity Distribution Co. Ltd.           ..Applicant
                                                          (Orig. Respondent)
          Vs.
Vishwanath Shankar Sadafule & Ors.                              ..Respondents
      

Ms Nayana Buch i/b Mr. S. K. More for the Appellants in Letters Patent 
Appeal and for the Respondents in Civil Application 
Mrs. Anjali Raghunath Shiledar Baxi, for the Respondent No.1 in Letters 
Patent Appeal and for the Applicant in Civil Application  

mmj                                                                             2 of 24




      ::: Uploaded on - 13/11/2017               ::: Downloaded on - 14/11/2017 01:31:33 :::
                                                                        LPA-174-10 reserved


                                          CORAM :R. M. SAVANT, &
                                                    SARANG V KOTWAL, JJ 
                                          RSERVED ON:  11th October, 2017
                                      PRONOUNCED ON :     10th November, 2017  
       

JUDGMENT (PER R. M. SAVANT J.)

1 The above Letters Patent Appeal is filed challenging the judgment

and order dated 26-2-2010 of the Learned Single Judge of this Court (Anoop V.

Mohta J.) by which order the above Writ Petition being No.5786 of 1997 filed

by the Respondent No.1 came to be allowed and resultantly the judgment and

order dated 29-4-1997 passed by the Learned Member of the Industrial Court,

Solapur in Complaint ULP No.210 of 1989 and companion ULP's came to be

set aside.

2 The facts involved in the above Letters Patent Appeal can in brief

be stated thus:

The original complainants i.e. the Appellants herein were ex-

servicemen and had applied for the post of watchman with the Respondent

No.1 herein which is an Electricity Distribution Company. The said application

was made by the complainants sometime in the year 1988. The complainants

were appointed to the post of watchman on 15-2-1988 on contract basis on a

fixed tenure on an consolidated salary of Rs.400/- per month. The

mmj 3 of 24

LPA-174-10 reserved

complainants rendered continuous services for a period of over 19 months and

were given a break of two days and thereafter reemployed on contract basis

and subject to the terms and conditions which were applicable to their earlier

appointment. Since the complainants were not made permanent or their

services were not regularised that they filed complaint under Section 28 read

with Item 6, 9 and 10 of the Schedule IV of the MRTU and PULP Act 1971.

The said Complaints were numbered as 210 of 1981, 211 of 1981 and 212 of

1981. In the said Complaints the principal prayer of the complainants was a

direction to the Respondent No.1 to confer the status and privileges of the

permanent employees on the complainants. It was the case of the

complainants that they have worked for more than 240 days and that the work

discharged by the complainants was permanent and perennial in nature. It

was further their case that the Respondent No.1 has framed regulations for

appointing and regularising the services of the employees like the

complainants. It was their case that they were entitled for regularisation as

the model standing orders are applicable to them and that in not conferring

them the benefits of permanency, the Respondent No.1 has committed a

breach of the standing orders. It was the case of the complainants that the

Respondent No.1 has opened vehicle service centers at many District places

and hence the services of the complainants were required by the Respondent

No.1. It was therefore the case of the complainants that by not giving them the

benefits of permanency the Respondent No.1 has committed unfair labour

mmj 4 of 24

LPA-174-10 reserved

practice under Items 6, 9 and 10 of Schedule IV of the MRTU & PULP Act,

1971. The Complaints came to be amended as after filing of the complaint,

the services of the complainants came to be terminated having regard to the

terms of their appointment. The complainants therefore prayed for their

reinstatement with effect from 4-1-1990 with continuity of service and

payment of back wages.

3 In the said Complaints the Respondent No.1 filed its Written

Statement. The Respondent No.1 at the outset questioned the territorial

jurisdiction of the Industrial Court, at Solapur as according to it the Industrial

Court Pune would have jurisdiction. It was the case of the Respondent No.1

that since the complainants were ex-servicemen and had approached the

Respondent No.1 for employment on account of their financial stringency, the

Respondent No.1 had with a view to help the complainants financially, had

engaged them for a fixed period on a consolidated salary for providing

additional security to the vehicles in the workshop. The Respondent No.1

averred in the Written Statement that the complainants having not been

recruited by following the regular procedure prescribed for recruitment, could

not claim any right on the basis of their said appointment. In so far as their

continuance in the post of watchman is concerned, it was the case of the

Respondent No.1 that the services of the complainants were required to be

terminated with the final contractual period coming to an end on 3-1-1990. It

mmj 5 of 24

LPA-174-10 reserved

was the case of the Respondent No.1 that no unfair labour practice was

committed by the Respondent No.1 and that since the construction of the car

washer room which was in progress that the complainants were engaged for

the sake of security and on completion of all the construction work their

contractual period came to an end on 3-1-1990. It was also averred by the

Respondent No.1 that there is no sanctioned post of watchman in the District

Vehicle Service Center at Solapur.

4 The Industrial Court on the basis of the aforesaid pleadings

framed only one issue which was to the following effect:

" Whether the complainants have proved that the Respondent has

engaged in or is engaging in unfair labour practices under Item 6, 9 and 10 of

the Schedule IV of the MRTU and PULP Act 1971".

In support of their assertions, the complainants did not adduce

any oral evidence but relied upon the documentary evidence. In so far as the

Respondents are concerned, the Respondent No.1 adduced evidence of their

Deputy Executive Engineer, CW-1. The Industrial Court Solapur on the basis of

the material on record came to a conclusion that the Respondent No.1 has

committed unfair labour practice under Item 6, 9 and 10 of the Schedule IV of

the MRTU and PULP Act 1971, as a consequence the Industrial Court directed

mmj 6 of 24

LPA-174-10 reserved

the Respondent No.1 to confer upon the complainants status and privileges of

permanent employees in the post of watchman from the date of completion of

240 days. The Industrial Court consequently also set aside the termination of

the services of the complainants being illegal and nonest.

5 The gist of the reasoning of the Learned Member of the Industrial

Court was that since the complainants had rendered services during the period

15-2-1988 to 3-1-1990 which is a period of more than 240 days in a calendar

year, they were entitled to permanency in the Respondent No.1. The Learned

Member observed that the case of the Respondent No.1 that the complainants

were engaged on a contract basis could not be accepted as a perusal of the

application form submitted by the complainants to the Respondent No.1

manifest that the complainants had applied for being provided employment

and not for engaging them on a contract basis. In support of the said

observation, the Learned Member relied upon the cross-examination of the

witness of the Respondent No.1 i.e. the Deputy Engineer who according to the

Learned Member has admitted in his cross-examination that the application

forms were submitted by the complainants for employment and not for work

on contract basis. The Learned Member further observed that the said witness

had also admitted that duties discharged by the complainants were of a

regular watchman. The Learned Member observed that by not granting them

the permanency the Respondent No.1 had committed unfair labour practice

mmj 7 of 24

LPA-174-10 reserved

under Item 6 and 9 of the Schedule IV of the MRTU and PULP Act, 1971. The

Learned Member observed that though it was the case of the Respondent No.1

that there were standing orders framed by the Respondent No.1, the same

were not placed on record and therefore the case of the complainants based on

the model standing orders was required to be accepted. The Learned Member

also deemed it appropriate to draw an adverse inference against the

Respondent No.1 in view of the fact that the register of the employees was not

produced before it. The Learned Member also did not accept the case of the

Respondent No.1 that on account of non availability of the work, the services

of the complainants were required to be terminated on 3-1-1990. The Learned

Member relied upon the cross-examination of the Deputy Engineer who has

stated that there is no evidence to show that on 4-1-1990 the work assigned to

the complainants was over. As indicated above the Learned Member has

accordingly allowed the Complaints and issued the directions which are

contained in the operative part of the order passed by him and which have

been referred to in the earlier part of this judgment.

6 Against the judgment and order dated 29-4-1997 of the Learned

Member of the Industrial Court, the MSEDCL i.e. the Respondent No.1 filed

the above Writ Petition in this court being Writ Petition No.5786 of 1997. The

said Writ Petition came to be admitted and interim reliefs came to be granted

whereby the order of the Industrial Court dated 29-4-1997 came to be stayed,

mmj 8 of 24

LPA-174-10 reserved

as a result of which the services of the complainants were discontinued. The

Writ Petition came to be allowed by a Learned Single Judge of this Court by

the impugned judgment and order dated 22-6-2010. The gist of the reasoning

of the Learned Single Judge was that since the complainants were admittedly

appointed on a contractual basis for a fixed period and on a consolidated

salary with clear indication that they would have no claim or any right of

claiming permanency and since the complainants having accepted the said

condition unconditionally, their case based on the standing orders or the

judgments could not be accepted. The Learned Single Judge was of the view

that since the complainants had continued on the basis of the interim orders

passed in the Complaints, their case falls within the ambit of "litigious

employment". The Learned Single Judge observed that in view of the interim

orders passed by the Industrial Court that the Respondent No.1 was compelled

to continue the complainants. The Learned Single Judge lastly observed that

the complainants were never appointed by following the due procedure as is

required to be followed by the Respondent No.1 which is a statutory body. The

Learned Single Judge relied upon the judgment of the Apex Court in MSRTC &

Ors. Vs. Castetribe Rajya P. Karmchari Sanghatana 1 and especially the

observation that the creation of posts is not within the domain of the judicial

functions and which obviously pertains to the domain of the executive. The

Learned Single Judge as indicated above accordingly set aside the judgment

and order dated 29-4-1997 passed by the Industrial Court, Solapur.

1   2009 III CLR 262


mmj                                                                                          9 of 24





                                                                          LPA-174-10 reserved




7              Heard the Learned Counsel for the parties.



8              It was the submission of the Learned Counsel appearing for the 

Appellants Ms Buch that the complainants having put in more than 240 days

of service in a calendar year between the period 1988 to 3-1-1990 were

entitled to permanency in terms of the standing orders applicable. Reliance is

placed on the Model Standing Orders and especially clause 4(c) thereof which

provides for a "badli" or temporary workman who has put in 240 days of

service in a calendar year to be made permanent. It was the submission of the

Learned Counsel that the Learned Single Judge had erred in relying upon an

extract from the judgment of the Apex Court in MSRTC's case (supra) which

extract according to the Learned Counsel has been read out of context by the

Learned Single Judge. It was the submission of the Learned Counsel that the

evidence which has come on record through the witness of the Respondent

No.1 proves the case of the complainants that the complainants were carrying

out duties which were assigned to the permanent watchmen who were in the

services of the Respondent No.1. It was the submission of the Learned Counsel

that it has been clarified in the judgment in MSRTC's case (supra) that the

rights of the workmen under the provisions of the MRTU and PULP Act have

not been taken away by the judgment of the Apex Court in Umadevi's case. It

was therefore the submission of the Learned Counsel that the impugned

mmj 10 of 24

LPA-174-10 reserved

judgment and order dated 22-6-2010 passed by the Learned Single Judge is

required to be interfered with by this Court in its Letters Patent Appeal

jurisdiction.

9 Per contra, the Learned Counsel for the Respondent No.1 Ms Baxi

would submit that having regard to the terms of the contract of employment

between the complainants and the Respondent No.1, the complainants are not

entitled to claim permanency to the post of watchman. The Learned Counsel

would seek to draw our attention to the terms of the contract as mentioned in

the appointment letter. It was the submission of the Learned Counsel that the

contract of employment had come to an end on 3-1-1990 by efflux of time and

the continuance thereafter of the complainants under the interim orders of the

Industrial Court cannot enure to the benefit of the complainants so as to

contend that they had put in continuous service without being made

permanent. It was the submission of the Learned Counsel that the

continuance of the complainants can be termed as "litigious employment" as

observed by the Apex Court in Umadevi's case. The Learned Counsel would

contend that the complainants were employed to provide security for the

District Vehicle Service Center which no more exists and therefore the

complainants cannot be granted the reliefs they have sought vide the

Complaints. The Learned Counsel sought to place reliance on the judgment of

the Apex Court in the matter of State of Maharashtra & Ors Vs. Anita &

mmj 11 of 24

LPA-174-10 reserved

Anr.2 to contend that the complainants are now estopped from challenging

the nature of their appointment once having accepted the same. It was

therefore the submission of the Learned Counsel that the Learned Single Judge

of this Court has rightly set aside the judgment and order dated 29-4-1997

passed by the Industrial Court having regard to the facts which have come on

record and therefore no interference is called for with the said judgment of the

Learned Single Judge in the Letters Patent Appeal Jurisdiction.

10 Having heard the Learned Counsel for the parties we have

considered the rival contentions. As indicated in the earlier part of this

judgment, the Complaints filed by the Appellants herein being Complaint ULP

Nos.210 of 1981, 211 of 1981 and 212 of 1981, were allowed by the Industrial

Court by the impugned judgment and order dated 29-4-1997 and a declaration

of unfair labour practice came to be issued against the Respondent No.1 for

violating item 6 and 9 of Schedule IV of the MRTU and PULP Act 1971. The

said declaration is founded on the finding reached by the Industrial Court that

the complainants having put in 240 days of service were entitled to the benefit

of permanency and since they were not made permanent, the Respondent

No.1 had indulged in an unfair labour practice. The said judgment and order

passed by the Industrial Court as indicated above was interfered with by the

Learned Single Judge of this Court, resultantly the said judgment and order

dated 29-4-1997 of the Industrial Court has been set aside.

2   (2016)8 SCC 293


mmj                                                                                       12 of 24





                                                                            LPA-174-10 reserved




11              In the context of the challenge raised in the above Letters Patent 

Appeal, it would be necessary to refer to the terms of appointment of the

complainants when they were appointed as watchmen on 9-2-1988. The said

terms are reproduced hereinunder:

1 You will be paid a monthly lump-sum remuneration of Rs.400/- (Rs. Four hundred only)

2 You will have to work on either of there two shifts from 16800 to 2400 hours or 0000 hours to 0500 hours.

3 You are entitled for one weekly off and all other leave is without pay.

4 This order shall be terminated if found necessary without assigning any reason by giving one week's notice 5 You are responsible for the Security of the Board's property during your duty hours at the District Vehicle Services Center, Solapur.

6 This order will neither entitle you for any kind of permanent job in MSEB nor preference in recruitment.

7 No uniform will be provided to you but tools and tacklers as lathis, torch and whistle will be provided by us.

8 The payment will be made on or before 5 th of every month, subject to the attendance certificate given by the Dy. Executive Engineer.

9 The Board will not compensate for any kind of injury/mishap during the course of duty. Personal safety is at your risk.

mmj 13 of 24

LPA-174-10 reserved

10 If you are agree for the above terms and conditions, you should report to Dy. Executive Engineer, District Vehicle Service Center on or before 15.2.88.

A reading of the aforesaid terms and conditions therefore discloses

that the complainants were to be paid a consolidated salary of Rs.400/- per

month, they were entitled to one weekly off and all other leave was without

pay, they were informed that they would neither be entitled for any kind of

permanent job in MSEB nor preference in recruitment and lastly in clause (10)

it was stated that if they agreed to the aforesaid terms and conditions, they

should report to the Deputy Executive Engineer, District Vehicle Service Center

on or before 15-2-1988. The preface to the said terms and conditions

stipulated, the period for which the complainants were appointed namely that

they were appointed for a period of 6 months from the date of the order, the

said terms and conditions assume importance in the context of the challenge

raised in the above Letters Patent Appeal.

12 Before we deal with the said challenge, it would be necessary to

refer to the judgment of the Apex Court in MSRTC & Anr. Vs. Castetribe Rajya

Karmachari Sanghatna (supra). In the said case the issue which had arisen

before the Apex Court was whether the provisions of the MRTU & PULP Act

1971 have been denuded of the statutory status on account of the Constitution

Bench Judgment of the Apex Court in Umadevi's case. The Apex Court

mmj 14 of 24

LPA-174-10 reserved

answered the said issue in the negative. The Apex Court held that in the

context of the purpose and object of the MRTU & PULP Act which was to

provide for prevention of certain unfair labour practice listed in Schedule II, III

and IV of the said Act. The Industrial and Labour Courts were empowered to

decide whether the person named in the Complaint has engaged in or is

engaging in unfair labour practice and if the unfair labour practice is proved,

then to declare that such unfair labour practice has been committed by the said

person and directing him to cease and desist from such unfair labour practice

and take affirmative action. The Apex Court held that power given to the

Industrial and the Labour Courts under Section 30 of the said Act is wide and

the affirmative action mentioned therein is inclusive and not exhaustive. The

Apex Court held that employing badlis, casuals or temporaries and to continue

them as such for years together with the object of depriving them of the status

and privileges of permanent employees is an unfair labour practice on the part

of the employer under item (6) of the Schedule (IV). Once such unfair labour

practice is established in the complaint, the Industrial and Labour Courts are

empowered to issue preventive as well as positive direction to an erring

employer. The Apex Court held that the provisions of the MRTU and PULP Act

and the powers of Industrial and Labour Courts provided therein were not at

all under consideration before the Apex Court in Umadevi's case and what was

for consideration before the Apex Court was the exercise of the powers by High

Courts under Article 226 and the Apex Court under Article 32 in the matter of

mmj 15 of 24

LPA-174-10 reserved

public employment. The Apex Court held that Umadevi's case is an

authoritative pronouncement for the proposition that the Apex Court under

Article 32 and the High Courts under Article 226 shall not issue directions for

absorption, regularisation or permanent continuance of temporary contractual,

casual, daily wage or ad-hoc employees. Paragraph which is material of the

said judgment is paragraph 26 which for the sake of ready reference is

reproduced hereinunder:

26. The question that arises for consideration is -

have the provisions of MRTU & PULP Act denuded of the statutory status by the Constitution Bench decision in Umadevi (supra). In our judgment, it is not. The purpose and object of MRTU & PULP Act, inter alia, is to define and provide for prevention of certain unfair labour practices as listed in Schedule II, III and IV MRTU & PULP Act empowers the Industrial and Labour Courts to decide that the person named in the complaint has engaged in or is engaged in unfair labour practice and if the unfair labour practice is proved, to declare that an unfair labour practice has been engaged in or is being engaged in by that person and direct such person to cease and desist from such unfair labour practice and take such affirmative action (including payment of reasonable compensation to the employee or employees affected by the unfair labour practice, or reinstatement of the employee or employees with or without back wages, or the payment of reasonable compensation), as may in the opinion of the Court be necessary to effectuate policy of the Act. The power given to the Industrial and Labour Courts under Section 30 is very wide and the affirmative action mentioned therein is inclusive and not exhaustive. Employing badlis, casuals or temporaries and to continue them as such for years, with the object of depriving them of the status and privileges of permanent

mmj 16 of 24

LPA-174-10 reserved

employees is an unfair labour practice on the part of the employer under item 6 of Schedule IV. Once such unfair labour practice on the part of the employer is established in the complaint, the Industrial and Labour Courts are empowered to issue preventive as well as positive direction to an erring employer. The provisions of MRTU & PULP Act and the powers of Industrial and Labour Courts provided therein were not at all under consideration in the case of Umadevi. As a matter of fact, the issue like the present one pertaining to unfair labour practice was not at all referred, considered or decided in Umadevi. Unfair labour practice on the part of the employer in engaging employees as badlies, casuals or temporaries and to continue them as such for years with the object of depriving them of the status and privileges of permanent employees as provided in item 6 of Schedule IV and the power of Industrial and Labour Courts under Section 30 of the Act did not fall for adjudication or consideration before the Constitution Bench. It is true that the case of Dharwad District PWD Literate Daily Wage Employees Assn. 1990 I CLR 534 SC 396 arising out of industrial adjudication has been considered in Umadevi and that decision has been held to be not laying down the correct law but a careful and complete reading of decision in Umadevi leaves no manner of doubt that what this Court was concerned in Umadevi was the exercise of power by the High Courts under Article 226 and this Court under Article 32 of the Constitution of India in the matters of public employment where the employees have been engaged as contractual, temporary or casual workers not based on proper selection as recognized by the rules or procedure and yet orders of their regularization and conferring them status of permanency have been passed. Umadevi is an authoritative pronouncement for the proposition that Supreme Court (Article 32) and High Courts (Article 226) should not issue directions of absorption, regularization or permanent continuance of temporary, contractual, casual, daily wage or ad-

mmj                                                                                        17 of 24





                                                                         LPA-174-10 reserved

hoc employees unless the recruitment itself was made regularly in terms of constitutional scheme. Umadevi does not denude the Industrial and Labour Courts of their statutory power under Section 30 read with Section 32 of MRTU & PULP Act to order permanency of the workers who have been victim of unfair labour practice on the part of the employer under item 6 of Schedule IV where the posts on which they have been working exists. Umadevi cannot be held to have overridden the powers of Industrial and Labour Courts in passing appropriate order under Section 30 of MRTU & PULP Act, once unfair labour practice on the part of the employer under item 6 of Schedule IV is established.

13 Hence in the light of the judgment of the Apex Court in MSRTC &

Anr. Vs. Castetribe Rajya Karmachari Sanghatna (supra) the Industrial Court in

the instant case was entitled to consider whether the Respondent No.1 has

committed an unfair labour practice by not making the complainants

permanent after they had rendered 240 days of continuous service in a

calendar year. It is in the aforesaid background that the facts of the instant

case would have to be considered.

14 As indicated above, the complainants were appointed by identical

appointment letters on 9-2-1988. The said appointment letters as we have

already seen make it clear that the complainants were appointed on rate

contract basis for a period of 6 months from the date of the order. They were

appointed on a consolidated salary of Rs.400/- per month. It was made clear

to them that they would not be entitled to claim any kind of permanent job in

mmj 18 of 24

LPA-174-10 reserved

MSEB nor preference in recruitment. They were asked to report to the Deputy

Executive Engineer, District Vehicle Service Center if they were agreeable to

the aforesaid terms and conditions. Implicit in the complainants reporting to

the Deputy Executive Engineer is the fact that the complainants had accepted

the aforesaid terms and conditions. Whether the complainants would be

entitled to question their terms of appointment after accepting the same is

questionable (see State of Maharashtra & Ors Vs. Anita & Anr (Supra)). It

would have to be borne in mind that the MSEDCL is a statutory authority

established under the Electricity Act. The MSEDCL has to follow a procedure

whilst carrying out the recruitment to any permanent post. However, there

can be no dispute about the fact that there is a power vested in the MSEDCL to

make an appointments on temporary basis which is need based. In the instant

case as indicated above the complainants were appointed on a rate contract

basis on a consolidated salary as at the relevant time there was a need for

watchmen in the District Vehicle Service Center, Solapur. The Learned

Member of the Industrial Court as can be seen from a reading of the order

passed by him has laid emphasis on the fact that the complainants had filled

the application forms for employment and not engaging them on contract

basis. The Learned Member of the Industrial Court has further held that the

complainants were employed for years with an object to deprive them the

status and privileges of permanent employees. The Industrial Court observed

in its order that watchman was not covered by the regulations provided for

mmj 19 of 24

LPA-174-10 reserved

regular employment of technical staff. The Industrial Court has held adversely

against the Respondent No.1 on the ground that neither the prescribed

Standing Orders nor the Service Rule was placed on record nor the

Respondent No.1 has persuaded the Industrial Court as regards the non

applicability of the Model Standing Orders. The Industrial Court therefore

held that the complainants having put in 240 days uninterrupted service were

entitled to be made permanent in terms of Section 4(c) of the Industrial

Employment Standing Orders Act.

15 In so far as the judgment of the Learned Single Judge of this Court

is concerned, the Learned Single Judge in the light of the clear terms of

appointment as referred above held that the complainants were not entitled

for the reliefs granted by the impugned order passed by the Industrial Court.

The Learned Single Judge observed that merely because ad-interim reliefs

were granted to the complainants on 4-8-1989 by the Industrial Court before

the expiry of the contractual period, the said fact would not be a sufficient

reason for continuance of the complainants in the services of the Respondent

No.1 as the case of the complainants falls within the ambit of the term

"litigious employment". The Learned Single Judge observed that the

complainants were continued on the post because of interim orders passed by

the Industrial Court and not in terms of the appointment letters / orders

passed by the Respondent No.1. The Learned Single Judge placed reliance on

mmj 20 of 24

LPA-174-10 reserved

the Judgment of the Apex Court which is referred to in paragraph 5 of the

impugned order as also the judgment of this court in the matter of State of

Maharashtra Vs. Pandurang Sitaram Jadhav. However, the over arching fact

according to the Learned Single Judge was that in view of the clear terms of

appointment, no right was created in favour of the complainants to claim

permanency or to continue on the post of watchman after the expiry of the

contractual period.

16 The facts as unfolded therefore disclose that the complainants

were appointed on contract basis on a fixed salary with a condition that they

would not be entitled to claim permanency. The complainants accepted the

terms and conditions of the appointment and have worked with the

Respondent No.1 from 9-2-1988 till 3-1-1990 and that their appointment has

come to an end by efflux of time. The complainants therefore could not have

called in question their appointment and claim permanency on the basis of the

standing orders on the ground that they have completed 240 days service in a

calendar year. In our view, the Industrial Court has totally misdirected itself by

relying upon the standing orders to confer the benefit of permanency on the

complainants by setting aside their termination orders and granting the

complainants the relief of permanency. In the said process the Industrial Court

had unnecessarily placed reliance on the applications of the complainants

mmj 21 of 24

LPA-174-10 reserved

when what was required to be seen was the terms and conditions of their

appointment. The Industrial Court had also erred in observing that the

complainants had continued for years together when in fact the continuance of

the complainants was on account of the interim orders passed by the Industrial

Court. The instant case is not a case where the complainants had worked for

years together without being given the benefits to which permanent employees

are entitled to. The instant case is a case where the period for which the

complainants were appointed had come to an end on 3-1-1990 and their

services stood terminated on the said day. In our view, the Learned Member of

the Industrial Court has misdirected himself by placing reliance on the

applications made by the complainants when the determinative factor had to

be the terms of appointment of the complainants and their acceptance by the

complainants. The case put up by the Respondent No.1 that it had provided

the complainants employment as watchman so as to enable them to get over

their financial stringency as they were ex-servicemen appears to be a plausible

defence which the Respondent No.1 is taken. There can be no dispute about

the fact that the complainants have not been appointed by following any

procedure which the Respondent No.1 is required to follow. It is also the case

of the Respondent No.1 that the complainants were engaged for the District

Vehicle Service Center, Solapur and when the need came to an end, the

services of the complainants came to an end by efflux of time. It is also the

case of the Respondent No.1 that at present there are no District Vehicle

mmj 22 of 24

LPA-174-10 reserved

Service Centers. In our view, the facts of the instant case are such that they

militate against the case of the complainants seeking reliefs in the Complaints

filed by them. The continuance of the complainants was only on account of

the interim orders passed by the Industrial Court. The Learned Single Judge

was therefore right in holding that the continuance of the complainants was

on account of "litigious employment". If the course of action as directed by

the Industrial Court is to be followed, then the same would amount to foisting

employees on the Respondent No.1 when it does not require them and would

also result in giving a go by to the regular recruitment procedure which the

Respondent No.1 as a statutory body is otherwise required to follow.

17 In our view therefore, the Learned Single Judge was right in

allowing the above Writ Petition for the reasons mentioned in the impugned

Judgment and Order dated 22-6-2010. We are informed that two of the

complainants have expired and therefore their heirs are brought on record and

it is only one complainant who is alive. However, for the reasons aforestated

no relief can be granted to them in the above Letters Patent Appeal. Hence no

interference is called for with the impugned judgment and order passed by the

Learned Single Judge. In that view of the matter, the Appeal would have to

be dismissed and is accordingly dismissed with parties to bear their respective

costs.

mmj                                                                                         23 of 24





                                                                 LPA-174-10 reserved




18             In view of the dismissal of the above Letters Patent Appeal, the 

Civil Application No.152 of 2011 does not survive and to accordingly stand

disposed of as such.

[SARANG V KOTWAL, J]                                       [R.M.SAVANT, J]




mmj                                                                              24 of 24





 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter