Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Anil Kumar vs Union Of India (Uoi) And Anr.
2002 Latest Caselaw 1560 Del

Citation : 2002 Latest Caselaw 1560 Del
Judgement Date : 9 September, 2002

Delhi High Court
Anil Kumar vs Union Of India (Uoi) And Anr. on 9 September, 2002
Equivalent citations: 101 (2002) DLT 31
Author: V Jain
Bench: V Jain

JUDGMENT

Vijender Jain, J.

1. This order shall disposed of CW 2933/99, CW No. 6303/99, CW No. 6763/99, CW No. 6656/99, CW No. 6613/2000, CW No. 6087/2000, CW No. 1667/99 and CW No. 340/2000.

2. Rule.

3. Counsel for the petitioners have contended that the scheme of the Government with regard to casual labourer would be applicable to the respondent/National open School. This writ petition has been filed seeking direction that the respondent may continue to engage the petitioners as casual labourers as long as there is work requiring engagement of casual labourers and not to engage any fresh casual labourer in the place of the petitioners.

4. On the other hand, Mr. Anil Kumar, counsel for the respondent/National Open School has contended that the scheme of the Government of India is not applicable to the respondent No. 2 and that question is no more res integra. He has invited my attention to a judgment of Division Bench of this Court in CWP No. 535/94 entitled Shri Manik Chand Prasad v. Central Board of Secondary Education and Anr. In the said case reliance was placed on the same scheme. Although the respondent in that writ petition was Central Board of Secondary Education.

5. I have perused through the scheme which is at page 16 of the paper-book in CWP No. 7608/99 which is an OM issued by Ministry of Personnel. In the appendix para 3 it is specifically mentioned that the scheme is applicable to the casual labourers in employment of the Ministry/Deptt. of Government of India and their attached and subordinate offices. By no stretch of imagination it can be held that respondent No. 2/National Open School which is established by a Society is the Department of the Government of India.

6. The second submission of counsel appearing in various writ petitions is that de hors the scheme, the respondent cannot be permitted to employ fresh set of casual labourers when the work is not of seasonal nature and respondents are required to get the services of casual labourers throughout the year.

7. Mr. Kumar, learned counsel for the respondent has contended that respondent/National Open School conducts two examinations every year and for that purpose casual labourers are required, now the respondent has stopped recruiting an casual labourer (class IV) at New Delhi as the work has been assigned to the regional offices of the respondent. Said statement has been controverter by the learned counsel for the writ petitioners that it is not so. It has been contended that in some cases respondent has given an option to other casual labourers who were working with respondent No. 2 in similar circumstances that if they were willing to work at other regional offices without payment of fares to the places of their work. Mr. Kumar very fairly states that this option can be given to the writ petitioners according to the seniority list maintained by the respondent in the Delhi office.

8. To my mind this offer of the respondent No. 2 is fair. Those of the petitioners who would like to join the regional offices for work whether it is seasonal, the respondent No. 2 will give an option to such petitioners who accept offer of respondent No. 2 of working at those places without being paid any fare, if the work is of permanent nature, respondent No. 2 will give relaxation in age and due weightage to the petitioners for considering them for a regular post. It is also directed that in case respondent No. 2 employ any casual labourer (class IV) in Delhi office, they will offer such employment to the petitioners according to the seniority list maintained by respondent No. 2 in the first instance.

9. Seniority list maintained by respondent No. 2 shall be filed within four weeks in this Court.

10. Mr. Anil Kumar says that as and when vacancy of permanent nature arises, respondent, No. 2, apart from issuing advertisement, will also put the same on the notice board at the Head Office as well as regional offices.

11. With these directions, all the writ petition stands disposed of. Rule is made absolute.

12. CM 6354/99 also stands disposed of.

13. Copy of this order to kept in CW 2933/99, CW No. 6303/99, CW No. 6763/99, CW No. 6656/99, CW No. 6613/2000, CW No. 6087/2000, CW No. 1667/99 and CW No. 340/2000.

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter