Citation : 2024 Latest Caselaw 26275 Bom
Judgement Date : 10 October, 2024
2024:BHC-AS:40776
Neeta Sawant 2-WP-1140-2017&GROUP.docx
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
WRIT PETITION NO.1140 OF 2017
The State of Maharashtra, through
Directorate of Medical Education
and Research & anr. } ....Petitioners
: Versus :
Smt. Sunita Shankarrao Vhatkar }....Respondent
ALONGWITH
WRIT PETITION NO. 2300 OF 2017
The State of Maharashtra, through
Directorate of Medical Education
and Research & anr. } ....Petitioners
: Versus :
Smt. Rajshri Raj Bakare }....Respondent
ALONGWITH
WRIT PETITION NO. 2297 OF 2017
The State of Maharashtra, through
Directorate of Medical Education
and Research & anr. } ....Petitioners
: Versus :
Ms. Snehal Narayan Melge }....Respondent
ALONGWITH
WRIT PETITION NO. 2299 OF 2017
The State of Maharashtra, through
Directorate of Medical Education
and Research & anr. } ....Petitioners
: Versus :
Smt. Aundhakar Premlata Murlidhar }....Respondent
____________________________________________________________________
Page No.1 of 17
10 October 2024
::: Uploaded on - 15/10/2024 ::: Downloaded on - 15/10/2024 22:23:40 :::
Neeta Sawant 2-WP-1140-2017&GROUP.docx
ALONGWITH
WRIT PETITION NO. 2302 OF 2017
The State of Maharashtra, through
Directorate of Medical Education
and Research & anr. } ....Petitioners
: Versus :
Smt. Manisha Namdev Deshmukh }....Respondent
ALONGWITH
WRIT PETITION NO. 2303 OF 2017
The State of Maharashtra, through
Directorate of Medical Education
and Research & anr. } ....Petitioners
: Versus :
Ms. Vandana Anandrao Patil }....Respondent
ALONGWITH
WRIT PETITION NO. 2295 OF 2017
The State of Maharashtra, through
Directorate of Medical Education
and Research & anr. } ....Petitioners
: Versus :
Shri. Prakash G. Kavathekar }....Respondent
ALONGWITH
WRIT PETITION NO. 2301 OF 2017
The State of Maharashtra, through
Directorate of Medical Education
and Research & anr. } ....Petitioners
: Versus :
Smt. Minakshi Bhikaji Patil }....Respondent
____________________________________________________________________
Page No.2 of 17
10 October 2024
::: Uploaded on - 15/10/2024 ::: Downloaded on - 15/10/2024 22:23:40 :::
Neeta Sawant 2-WP-1140-2017&GROUP.docx
ALONGWITH
WRIT PETITION NO. 2298 OF 2017
The State of Maharashtra, through
Directorate of Medical Education
and Research & anr. } ....Petitioners
: Versus :
Shri. Shivaji Bapuso Shelar }....Respondent
ALONGWITH
WRIT PETITION NO. 2047 OF 2017
The State of Maharashtra, through
Directorate of Medical Education
and Research & anr. } ....Petitioners
: Versus :
Shri. Hemant Madhukar Kale }....Respondent
ALONGWITH
WRIT PETITION NO. 2296 OF 2017
The State of Maharashtra, through
Directorate of Medical Education
and Research & anr. } ....Petitioners
: Versus :
Smt. Prashanti Ashok Kamble }....Respondent
___________________
Mrs. Vaishali S. Nimbalkar, AGP for the Petitioners.
Mr. Pandit Kasar, for the Respondents.
___________________
CORAM : SANDEEP V. MARNE, J.
Dated : 10 October 2024.
____________________________________________________________________
Page No.3 of 17
10 October 2024
::: Uploaded on - 15/10/2024 ::: Downloaded on - 15/10/2024 22:23:40 :::
Neeta Sawant 2-WP-1140-2017&GROUP.docx
ORAL JUDGMENT :
1) These petitions challenge the order dated 15 March 2013
passed by the Member, Industrial Court, Kolhapur allowing the Complaints filed by Respondents and directing grant of permanency to them from the date of the order of the Industrial Court with consequential benefits.
2) Government of Maharashtra, Directorate of Medical Education
and Research issued Government Resolution dated 8 May 2003 sanctioning staffing pattern for Rajshri Chhatrapati Shahu Maharaj Government Medical College, Kolhapur (the College), under which 274 regular posts and 113 contract posts were sanctioned. Those 113 contract posts included academic posts, technical posts and administrative posts. It appears that by subsequent GR dated 4 June 2003, the Government constituted Committee of five members for conducting selection process for filling up the contractual posts created for various Government Medical Colleges including including the College, Kolhapur.
3) Though 113 contract posts were sanctioned by the
Government of Maharashtra on 8 May 2003, it appears that the College undertook the exercise of making contractual appointments in technical categories in January 2003 itself. It is the case of the Respondent-employees that they had registered their names with the Regional Employment Exchange, the College sent requisition to the Employment Exchange and names of the Respondents were accordingly sponsored. It is the case of the Respondents that a ____________________________________________________________________
10 October 2024
Neeta Sawant 2-WP-1140-2017&GROUP.docx
Selection Committee was constituted and they were subjected to selection process before being selected for appointment. After their selection, appointment orders were issued in January 2003. It would relevant to refer to the appointment order issued to Smt. Sunita Shankarrao Vhatkar (Respondent in WP-1140/2017). She was appointed on contract basis as Lab Assistant for a period of 90 days on consolidated pay of Rs.3,000/- per month. Her appointment was extended by order dated 3 May 2003 for further period of 90 days. The last appointment order was issued in her favour on 20 January 2004 appointing her from 10 January 2004 to 9 December 2004.
4) In the above factual background, the Respondents approached
the Industrial Court, Kolhapur seeking the benefit of permanency on completion of 240 days of service. They also filed applications for grant of interim relief to restrain the Petitioners from discontinuing their services. It appears that the Industrial Court passed orders dated 6 November 2004 directing the Petitioners to maintain status- quo in respect of the employment of the Respondents. This is how they continued in service of the College. The Complaints have been allowed by common judgment and order dated 15 March 2013 by the Industrial Court, Kolhapur directing grant of permanency from the date of the order of the Industrial Court. The benefit of permanency is granted on account of completion of 240 days of service. The order dated 15 March 2013 passed by the Industrial Court is subject matter of challenge in the present petition. By order dated 2 March 2017, the petitions are admitted and this Court stayed the judgment and order dated 15 March 2013 but continued the order of status-quo during
____________________________________________________________________
10 October 2024
Neeta Sawant 2-WP-1140-2017&GROUP.docx
pendency of the present petitions. This is how Respondents continue to be in service of the College till date.
5) I have heard Ms. Nimbalkar, the learned counsel
appearing fo the Petitioners and Mr. Kasar the learned counsel appearing for the Respondent-employees.
6) By now it is well settled position of law by judgment of
Division Bench of this Court in Municipal Council Tirora V/s. Tulsidas Baliram Bindhade1 that permanency cannot be granted in the services of the Government and its Instrumentalities in accordance with Clause 4(C) of the Model Standing Orders and that the Industrial Adjudicator cannot indirectly create posts on establishment of the Government and its Instrumentalities by issuing order for permanency. This Court held in Municipal Council, Tirora in paras-19, 20 and 21 as under :
19. In this reference, the position emerging before us is similar. There is no conflict between the provisions of M.S.O. 4C and the provisions of the section 76 of the 1965 Act. In the event of the appointment having been made validly, it may be possible to invoke the provisions Cl. 4C of M.S.O.A. view to the contrary would result in regularizing/validating a void act. Cl.
4C neither permits nor contemplates the same. As held in the above judgments, if the appointment is not made in accordance with the constitutional scheme, it is void ab initio and, therefore, there can be no claim to its regularization or for grant of permanency in any manner. This is all the more so as Cl. 32 of the M.S.O. clarifies that the Standing Orders are not to operate in derogation of any other law i.e. section 76 of 1965 Act. Definitely any interpretation of Clause 4C conducive to defeating the Constitutional mandate is unwarranted. Violation of Clause 4C of the MSO may tantamount to an
1 2016 (6) Mh.L.J. 867 ____________________________________________________________________
10 October 2024
Neeta Sawant 2-WP-1140-2017&GROUP.docx
unfair labour practice under item 9 of Sch. IV of the 1971 Act but unless and until, other additional factors are proved on record, finding of indulgence in an unfair labour practice under Item 6 of Sch. IV thereof cannot be reached. As explained by the Hon'ble Apex Court in case of Maharashtra SRTC v. Casteribe Rajya Parivahan Karmchari Sanghatana, (supra), existence of a legal vacancy must be established and as discussed above, the power to recruit with the employer must also be demonstrated. In absence thereof, workman cannot succeed in proving the commission of unfair labour practice under Item 6 by the employer. These two ingredients, therefore, also must be established when benefit of Cl. 4C is being claimed. Unless availability of a vacancy is shown or then power with the employer to create the post and to fill it is brought on record, mere continuation of 240 days cannot and does not enable the workman to claim permanency by taking recourse to Cl. 4C read with Item 9 of Sch. IV of 1971 Act. Clause 4C does not employ word "regularisation" but then it is implicit in it as no "permanency" is possible without it. Conversely, it follows that when a statutory provision like section 76 disables the employer either from creating or filling in the posts, such a claim cannot be sustained. This also nullifies the reliance upon the judgment of learned Single Judge in case of Maharashtra Lok Kamgar Sanghatana v. Ballarpur Industries Limited (supra) where the employer was a private Company not subjected to such regulatory measures by any Statute and enjoyed full freedom to create the posts and to recruit. One of us (B.P. Dharmadhikari, J.) is party to the judgment of this Court in Raymond UCO Denim Private Ltd. v. Praful Warade (supra) which again needs to be distinguished for the same reasons. The judgment of learned Single Judge in case of Indian Tobacco Company Ltd. v. Industrial Court (supra), judgment of Hon'ble Apex Court affirming it or then judgment of Hon'ble Apex Court reported at Western India Match Company Ltd. and Workmen are all considered therein and are distinguishable as the same do not pertain to the province of public employment or consider inherent Constitutional restraints (the suprema lex-see Mahendra L. Jain v. Indore Development Authority (supra) and Cl. 32 of the MSO. For same reasons, law laid down by the Full Bench judgment of this Court in 2007 (1) Mh.L.J. (F.B.) 754 : 2007 (1) CLR 460 Gangadhar Balgopal Nair v. Voltas Limited does not advance the cause of workmen. The Division Bench of this Court in May and Baker Ltd. v. Kishore Jaikishandas Icchaporia (supra) while construing section 10A(3) held that the expression
____________________________________________________________________
10 October 2024
Neeta Sawant 2-WP-1140-2017&GROUP.docx
"other law" would not refer to the Model Standing Orders or the Certified Standing Orders since they are laws made under the provisions of Parent Act itself and not under any other law. The Model Standing Orders and Certified Standing Orders, held the Division Bench, "are laws no doubt but they are laws made under the provisions of the Act". They were held not to be provisions under any other law. This discussion therefore shows how these words "in derogation of any law for the time being in force" in Cl. 32 of MSO need to be understood and does not help Adv. Jaiswal or Adv. Khan.
20. In Vice-chancellor, Lucknow University v. Akhilesh Kumar Khare (supra) relied upon by Adv. Parihar, Hon'ble Apex Court follows its Constitution Bench in Umadevi (III) and while rejecting relief of regularization to the daily wagers who were engaged in public employment without proper procedure, grants them compensation of ? 4 Lakh each by way of compassion. This judgment does not consider any welfare labour legislation and, therefore, cannot provide direct answer to the reference made. Judgment of this Court taking similar view in the light of 1971 Act in the case of Punjabrao Krishi Vidyapeeth, Akola v. General Secretary, Krishi Vidyapeeth Kamgar Union (supra) is already considered above. The Division Bench of this Court in State of Maharashtra v. Pandurang Sitaram Jadhav (supra) finds that the respondents before it were employed as daily wagers in the establishment of the Government Milk Dairy for a longer period of 12 to 20 years. There were no sanctioned posts and vacancies in existence in the concerned department. Respondents failed to demonstrate that their appointments were made in accordance with the procedure prescribed for selection. The Division Bench finds it wholly unjust to direct the appellant State Government to grant permanency to the respondents. It points out that the provisions of Model Standing Orders are subject to the Rules regulating selection and appointment so also subject to the constitutional scheme of public employment. Respondents daily wagers are declared to possess no legal right to claim permanency. Order passed by the learned Single Judge to the contrary have been quashed. State Government is held obliged to make appointments in adherence to the constitutional scheme of Public employment. Respondents Daily Wagers appointed without following the prescribed procedure for selection by passing public participation did not acquire any legal right to claim permanency. It is apparent that no inconsistency exists and cannot be worked out in State of Maharashtra v. Pandurang
____________________________________________________________________
10 October 2024
Neeta Sawant 2-WP-1140-2017&GROUP.docx
Sitaram Jadhav as also Pune Municipal Corporation v. Dhananjay Prabhakar Gokhale(supra) on one hand and Ballarpur Industries Limited v. Maharashtra Lok Kamgar Sanghatana (supra) on the other hand. Status of employer, nature of employment and inherent Constitutional limitation on public employer or absence of such fetters on any private employer or absolute freedom available to it to create post/s and recruit, are some of the distinguishing features which prohibit this exercise.
21. Thus, in the light of this discussion, it follows that in absence of vacant sanctioned posts with the Municipal Council, a workman who has put in continuous service of 240 days or more in span of 12 months, cannot invoke Clause 4C of the MSO to claim either permanency or regularization. We accordingly answer the question referred. Registry to place the writ petitions before the learned Single Judge as per roaster assignment for further consideration.
(emphasis added)
7) In view of law expounded by Division Bench of this Court
in Municipal Council, Tirora permanency cannot be granted to Respondent-employees merely on the strength of completion of 240 days of service.
8) However, it appears that Petitioners themselves were
considering regularizing services of employees working on contract basis in the college. As observed above, while sanctioning the staffing pattern vide G.R. dated 8 May 2003, the State Government bifurcated the posts on the establishment of the College into 274 regular posts and 113 contract posts, in addition to 227 posts to be utilized on deputation from the establishment of the Directorate of Health Services. Why such bifurcation was resorted to, is difficult to comprehend at this stage, particularly considering the fact that 113 contract posts sanctioned for the College are continued for over 21
____________________________________________________________________
10 October 2024
Neeta Sawant 2-WP-1140-2017&GROUP.docx
long years by now. It appears that against those 113 contract posts, 92 employees still continue to work in the College. This appears to be the reason why the State Government considered converting those contract posts into regular posts and accordingly called for necessary information from the Directorate by letter dated 6 January 2009 which reads thus:
शासन निनर्णय क्र. एमई डी १००२/सी . आर . २१७/२००२/शिशक्षर्ण -१, नि . ८ मे , २००३ अन्वये शासकीय वैद्यकीय महानिवद्यालय कोल्हापूरसाठी एकूर्ण १०३ कंत्राटी कमचाऱ्यांची प े निनमार्ण करण्यात आली आहेत. ही प े निनयनिमत आस्थापनेवरील नसून कंत्राटी स्वरूपाची आहेत. या प ांवर काम करर्णाऱ्या कमचाऱ्यांना या शासन निनर्णयांमध्ये नमू केलेले एकनित्रत वेतन ेण्यात येते. स र कमचारी सातत्याने त्यांना निनयनिमत करण्यासं र्भाात निनवे ने ेत आहेत, हे आपर्णास निवधीत आहेच. त्यांच्या निनवे नाच्या अनुषंगाने शासनस्तरावर प्रस्ताव तपासण्यात येत आहे . कंत्राटी प े निनयनिमत स्वरूपात र्भारवयाची झाल्यास प्रथमतः या महानिवद्यालयात तिततक्या प्रमार्णात प निनर्मिमती करावी लागेल. सबब शासनस्तरावर प्रस्तावावर निवचारनिवनिनमय करण्याच्या दृष्टीने खालील मुद्द्यांवरील मानिहती तात्काळ सा र करावी.
१) सव कंत्राटी पध् तीने र्भारण्यात आलेले सवच्या सव म्हर्णजे १०३ कमचारी सद्यःस्थिस्थतीत कायरत आहेत काय
२) ही प े निनयनिमत करावयाची झाल्यास निकमान वेतनश्रेर्णीमध्ये अं ाजे या प ांसाठी वार्मिषक खच निकती येईल
३) आता कंत्राटी कमचाऱ्यांवर वेतनापोटी होर्णारा वार्मिषक खच निकती, म्हर्णजेच नेमका निकती अतितरिरका बोजा शासनावर पडेल
४) या कमचान्यांना सामावून घेण्यास आपल्या आस्थापनेवर निकती रिरक्त प े उपलब्ध आहेत व त्यांचे समायोजन कशा प्रकारे होऊ शकेल, याबाबतचा तपशील
५) २००३ च्या शासन निनर्णयामध्ये करार पध् तीने र्भारावयाची ही प े निवनिहत पध् तीने र्भारावीत असे आ ेशिशत केले आहे. प्रत्यक्षात या सव १०३ कमचाऱ्यांना निनयुक्ती ेताना कोर्णती निवनिहत पध् त अवलंनिबली याचा स्पष्ट तपशील द्यावा.
उपरोक्त मानिहती शासनास उलट टपाली कळनिवण्यात यावी, ही निवनंती.
9) It appears that the requisite information was provided by
the College to the Directorate by letter dated 21 January 2009 which reads thus :
____________________________________________________________________
10 October 2024
Neeta Sawant 2-WP-1140-2017&GROUP.docx
प्रतित, मा. संचालक, वैद्यकीय शिशक्षर्ण व संशोधन, मुंबई.
निवषय :- कंत्राटी पध् तीवरील वग- ३ व ४ च्या कमचाऱ्यांनी सेवा निनयनिमत करण्याबाबत.
सं र्भा :-१) शासनाचे पत्र क्र. डीएमआर २००५/प्र.क्र.८०/०५/वैसेवा-४, वैद्यकीय शिशक्षर्ण व औषधीद्रव्ये निवर्भााग मंत्रालय, मुंबई ३२, नि . ६/१/०९
२) मुख्य प्रशासकीय अतिधकारी संचालनालय यांचा नि . २०/०१/०९ चा रू ध्वनी सं ेश
मा. महो य,
आपल्या उपरोक्त रू ध्वनी सं ेशानुसार कंत्राटी पध् तीवरील वग ३ व ४ कमचाऱ्यांना सेवा निनयनिमत करण्याबाबतची मानिहती खालीलप्रमार्णे सा र करीत आहे.
१) कंत्राटी पध् तीने मंजूर असलेल्या १०३ प ांपैकी सद्यः स्थिस्थतीत ९२ कमचारी कायरत आहेत.
२) कंत्राटी पध् त निनयनिमत करावयाची झाल्यास निकमान वेतनश्रेर्णी प्रमार्णे अं ाजे वार्मिषक खच रुपये १२६३५४१२/- इतका होईल.
३) सध:स्थिस्थतीत कंत्राटी कमचाऱ्यांना वेतनापोटी वार्मिषक खच रुपये ३९९०६००/- इतका आहे. म्हर्णजेच नेमका रुपये ८६४४८१२/- इतका अतितरीक्त बोजा शासनावर पडेल.
४) कंत्राटी कमचाऱ्यांना सामावून घेण्यास संस्थेच्या त्यास्थापनेवर खालीलप्रमार्णे रिरक्त प े उपलब्ध आहेत.
अ .क्र करारपध् तीचे प नाम प संख्या निनयनिमत आस्थापनाची प े मंजूर प े र्भारलेली प े रिरक्त प े
वग ३
____________________________________________________________________
10 October 2024
Neeta Sawant 2-WP-1140-2017&GROUP.docx
०६ क .लिलनिपक ०९ १० ०१ ०९ ०७ सहायक ग्रंथपाल ०२ ०० ०० ०० ०८ प्रयोगशाळा तंत्रज्ञ २५ १२ ०७ ०५ ०९ प्रयोगशाळा सहायक ११ ३४ १७ १७ १० वैद्यकीय सा. कायकता ०८ ०३ ०३ ०० ११ वायरमन ०१ ०० ०० ०० १२ रु ध्वनी चालक ०३ ०० ०० ००
१३ वाहन चालक ०३ ०१ ०१ ०० एकुर्ण ८७ ७९ ४७ ३२ वग - ४ ०१ प्रयोगशाळा परिरचर ०८ १४ १३ ०१ ०२ पहारेकरी / माळी ०८ ०० ०० ०० एकुर्ण १६ १४ १३ ०१ एकुर्ण-(वग -३ + ४) १०३ ९३ ६० ३३
वर नमू केलल्या निववरर्णपत्रातील रकाना क्र. ६ मध्ये रिरक्त प ाचर कंत्राटी पध् तीवरील तेवढ्याच कमचाऱ्यांना समायोजिजत करता येऊ शकेल उवरिरत कंत्राटी कमचाऱ्यांना समायोजिजत करण्यासाठी नवीन प े निनमार्ण करावी लागतील.
५) कंत्राटी पद्धतीने वग ३ व ४ कमचाऱ्यांना निनयुक्ती ेताना स्थानिनक वतमानपत्रात जानिहरात ेण्यात आली व त्याचप्रमार्णे सेवायोजन कायालयांकडू न या ी मागवून त्या सव उमे वारांची ले खी परीक्षा घेण्यात आली व तोंडी मुलाखाती घेऊन उमे वारांची निनवड करण्यात आली आहे . तथानिप प्रयोगशाळा तंत्रयांची ४ प े, कनिनष्ट जिलनिपक २ प े, सहायक ग्रंथपाल २ प े , पहारेकरी ४ प े , प्रयोगशाळा परिरचर ०१ अशा एकूर्ण १३ प ावर उमे वारांकडू न प्राप्त झाले ल्या थेट अजावर गठीत केले ल्या सनिमतीच्या शिशफारशीनुसार मुलकात घेऊन निनयुक्त्या ेण्यात आले ल्या आहेत.
आपला निवश्वासू ,
अतिधष्ठता, राजर्मिष छत्रपती शाहू महाराज , शासकीय वैद्यकीय महानिवद्यालय , कोल्हापूर
10) In para-5 of the letter dated 21 January 2009 the College
has specifically confirmed the fact that while appointing the Respondents, requisition was send to the Employment Exchange, ____________________________________________________________________
10 October 2024
Neeta Sawant 2-WP-1140-2017&GROUP.docx
candidates were subjected to written tests, as well as, oral interviews and thereafter they were appointed on contract basis.
11) It thus appears that the proposal for converting 113
contract posts into a regular posts was under consideration of the State Government. However, it is unknown at this stage as to whether the said proposal was taken to its logical end.
12) In the meantime, it appears that the contract employees
who were being paid consolidated wages were brought on pay scales by issuance of the G.R. dated 23 January 2014. By the said G.R. it was directed that the contract employees shall be placed in the minimum of the pay scale plus grade pay plus dearness allowance. Accordingly, Smt. Sunita Vhatkar was granted pay fixation by the College by placing her in the pay scale of the post of Lab Technician.
13) Considering the above position, since the State
Government itself was considering proposal for converting 113 contract posts into regular one, in my view the case of Respondent- employees needs to be considered for grant of regularisation by the State Government. Therefore, though the order passed by the Industrial Court directing permanency on account of completion of 240 days of service cannot be sustained, the Respondent-employees cannot be denied opportunity of having their cases considered for regularisation in terms of the proposal mulled by the State Government in the year 2009. Infact in Hari Nadan Prasad V/s. Employer I/R to Management of FCI & Anr. 2 the Supreme Court has held that
2 (2014) 7 SCC 190 ____________________________________________________________________
10 October 2024
Neeta Sawant 2-WP-1140-2017&GROUP.docx
Industrial Adjudicator can direct regularisation in the services of Government and its Instrumentalities if there is a scheme formulated for such regularisation. In Hari Nandan Prasad (supra), the Apex Court has considered the issue of jurisdiction of Labour and Industrial Courts to direct regularisation dehorse the law expounded in Constitution Bench judgment in Secretary, State of Karnataka V/s. Umadevi3. The Apex Court considered its judgment in MSRTC V/s. Casteribe Rajyha Parivahan Karmachari Sanghatana4 and held in paras-34, 35, 39 and 40 as under :
34. A close scrutiny of the two cases, thus, would reveal that the law laid down in those cases is not contradictory to each other. In U.P. Power Corpn., this Court has recognised the powers of the Labour Court and at the same time emphasised that the Labour Court is to keep in mind that there should not be any direction of regularisation if this offends the provisions of Article 14 of the Constitution on which the judgment in Umadevi is primarily founded. On the other hand, in Bhonde case the Court has recognised the principle that having regard to the statutory powers conferred upon the Labour Court/Industrial Court to grant certain reliefs to the workmen, which includes the relief of giving the status of permanency to the contract employees, such statutory power does not get denuded by the judgment in Umadevi case. It is clear from the reading of this judgment that such a power is to be exercised when the employer has indulged in unfair labour practice by not filling up permanent posts even when available and continuing to employ workers on temporary/daily-
wage basis and taking the same work from them and making them do some purpose which was being performed by the regular workers but paying them much less wages. It is only when a particular practice is found to be unfair labour practice, as enumerated in Schedule IV of the MRTP and PULP Act, and it necessitates giving direction under Section 30 of the said Act, that the court would give such a direction.
3 (2006) 4 SCC 1 4 (2009) 8 SCC 556 ____________________________________________________________________
10 October 2024
Neeta Sawant 2-WP-1140-2017&GROUP.docx
35. We are conscious of the fact that the aforesaid judgment is rendered under the MRTP and PULP Act and the specific provisions of that Act were considered to ascertain the powers conferred upon the Industrial Tribunal/ Labour Court by the said Act. At the same time, it also hardly needs to be emphasised that the powers of the industrial adjudicator under the Industrial Disputes Act are equally wide. The Act deals with industrial disputes, provides for conciliation, adjudication and settlements, and regulates the rights of the parties and the enforcement of the awards and settlements. Thus, by empowering the adjudicator authorities under the Act to give reliefs such as reinstatement of wrongfully dismissed or discharged workmen, which may not be permissible in common law or justified under the terms of the contract between the employer and such workmen, the legislature has attempted to frustrate the unfair labour practices and secure the policy of collective bargaining as a road to industrial peace.
39. On a harmonious reading of the two judgments discussed in detail above, we are of the opinion that when there are posts available, in the absence of any unfair labour practice the Labour Court would not give direction for regularisation only because a worker has continued as daily-wage worker/ad hoc/temporary worker for number of years. Further, if there are no posts available, such a direction for regularisation would be impermissible. In the aforesaid circumstances giving of direction to regularise such a person, only on the basis of number of years put in by such a worker as daily-wager, etc. may amount to back door entry into the service which is an anathema to Article 14 of the Constitution. Further, such a direction would not be given when the worker concerned does not meet the eligibility requirement of the post in question as per the recruitment rules. However, wherever it is found that similarly situated workmen are regularised by the employer itself under some scheme or otherwise and the workmen in question who have approached the Industrial/Labour Court are on a par with them, direction of regularisation in such cases may be legally justified, otherwise, non-regularisation of the left-over workers itself would amount to invidious discrimination qua them in such cases and would be violative of Article 14 of the Constitution. Thus, the industrial adjudicator would be achieving the equality by upholding Article 14, rather than violating this constitutional provision.
40. The aforesaid examples are only illustrative. It would depend on the facts of each case as to whether the order of regularisation is
____________________________________________________________________
10 October 2024
Neeta Sawant 2-WP-1140-2017&GROUP.docx
necessitated to advance justice or it has to be denied if giving of such a direction infringes upon the employer's rights.
14) A useful reference in this regard can also be made to the
judgment of Single Judge of this Court (Ravindra Ghuge, J.) in Raigad Zilla Parishad V/s. Kailash Balu Mhatre and Ors. 5 in which this Court while denying the relief of permanency on completion of 240 days of service by following the judgment in Municipal Council, Tirora has directed that proposals of temporary employees of Raigad Zilla Parishad working for several years be send to the State Government for sanction of vacancies for the purpose of consideration of their cases for grant of benefit of permanency. In my view, similar course of action deserves to be followed in the present case as well.
15) I accordingly proceed to pass the following order :
(I) Judgment and order dated 15 March 2013 passed by the
Industrial Court, Kolhapur stands modified to the extent that Petitioners shall forward proposals of Respondent-
employees for consideration of their cases for grant of regularisation by converting the posts occupied by them on contract basis as regular posts.
(ii) If the State Government sanctions the proposals for
converting the contract posts occupied by the Respondent- employees into regular posts, the Respondent-employees shall be granted the benefit of regularisation from the dates of such conversion with all consequential benefits. 5 Writ Petition No.407/2018 decided on 5.01.2022 ____________________________________________________________________
10 October 2024
Neeta Sawant 2-WP-1140-2017&GROUP.docx
(iii) Till the State Government decides the proposal of the
Respondent-employees and for a period of two months thereafter, their services shall be continued.
(iv) In the event, the State Government rejects the proposal of
Respondent-employees, they shall be at liberty to challenge the orders passed by the State Government before the appropriate forum.
16) With the above directions, the Writ Petitions are disposed
of. Rule is discharged.
[SANDEEP V. MARNE, J.]
____________________________________________________________________
10 October 2024
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!