Citation : 2023 Latest Caselaw 5663 Cal
Judgement Date : 29 August, 2023
Form No. J(2)
IN THE HIGH COURT AT CALCUTTA
CONSTITUTIONAL WRIT JURISDICTION
APPELLATE SIDE
Present:
The Hon'ble Justice Debangsu Basak
And
The Hon'ble Justice Md. Shabbar Rashidi
WP.ST 169 of 2015
The State of West Bengal & ors.
Vs.
Amrit Kumar Manna & ors.
For the State petitioners : Mr. Tapan Kr. Mukherjee,
Sr. Advocate & A.G.P.
Mr. Pinaki Dhole, Advocate,
Mr. Somnath Naskar, Advocate
For the Respondent
Nos.1 to 7 : Ms. Kakali Naskar, Advocate Hearing on : 29.08.2023 Judgment on : 29.08.2023 DEBANGSU BASAK, J.:-
1. The writ petition is directed against an order dated January 31,
2014 passed by the West Bengal Administrative Tribunal in O.A.957 of
2012.
2. The writ petition is at the behest of the State.
3. Learned Senior Advocate appearing for the State submits that all
the respondents were engaged as Work Charged employees. Their
appointments were not against any regular sanctioned post. The
respondents are not entitled to absorption/regularisation in view of the
decision of the Hon'ble Supreme Court reported in (2006) 4 Supreme
Court Cases 1 (Secretary, State of Karnataka and others vs. Umadevi
(3) and others).
4. Learned Senior Advocate appearing for the State draws the
attention of the Court to the impugned order. He submits that, the
Tribunal held that the contents of a notification dated July 20, 2011
which stipulated the parameters for absorption/regularisation, were not
applicable to the respondents. He submits that, the notification dated
July 20, 2011 was issued in the tune of various pronouncement of the
Hon'ble Supreme Court including that of Umadevi (3).
5. Learned advocate appearing for the private respondents submits
that, none of her clients are interested in contesting the present writ
petition.
6. By the impugned order, the Tribunal, directed regularisation of the
respondents if they satisfied the parameters of regularisation.
7. Of the seven respondents, six of them superannuated from service
on diverse dates and received their superannuation benefits as Work
Charged employees. The second respondent apparently is still in service.
As noted above, all the respondents expressed their desire not to contest
the present writ petition.
8. Umadevi (3) laid down the parameters under which, a request for
regularisation can be considered, if at all. State Government, on
consideration of various authorities of the Supreme Court including
Umadevi (3) issued the notification dated July 20, 2011 governing the
field of regularisation. Such notification stated that regularisation of
Work Charged staff is not possible. The Tribunal, by the impugned order,
found that such notification was not applicable to the respondents. The
reasons prescribed by the Tribunal in our view is contrary to the
observations of Umadevi (3).
9. None of the respondents were appointed to a sanctioned post. None
of the respondents were selected for appointment through a selection
process.
10. In such circumstances, the impugned order of the Tribunal dated
January 31, 2014 is set aside.
11. WP.ST 169 of 2015 is allowed without any order as to costs.
(Debangsu Basak, J.)
12. I agree.
(Md. Shabbar Rashidi, J.)
CHC
CHC
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!