Citation : 2007 Latest Caselaw 249 Del
Judgement Date : 8 February, 2007
JUDGMENT
Shiv Narayan Dhingra, J.
1. By this writ petition, the petitioner has challenged the validity of award dated 20th November, 1998, passed by the Labour Court No. II, Delhi whereby the reference was answered against the petitioner and petitioner was directed to reinstate the respondent with full back wages.
2. Briefly, the facts relevant for the purpose of deciding this writ petition are that the respondent was appointed by the petitioner college as Laboratory Attendant on ad-hoc basis for a period of three months vide an appointment letter dated 7.8.1989. The appointment was extended from time for time for three months every time purely on ad-hoc basis and lastly the respondent was appointed vide letter dated 22.11.1990 w.e.f. 21.11.1990 for a period of three months or till the Selection Committee meets, whichever was earlier. The workman was relieved on 20.2.1991 after the expiry of period of three months. Selection Committee met on 23rd March, 1991 at 10.00 a.m. and all eligible candidates were called for interview. The respondent had also applied for the post on regular basis. Out of 29 candidates, who appeared for the interview, the Selection Committee selected six candidates as per the vacancies against permanent posts. Respondent No. 2, who could not be selected for the post on regular basis raised an industrial dispute about his wrongful dismissal which was referred to the Labour Court in following terms:
Whether the services of Shri Avinash Dass have been terminated illegally and/or unjustifiably by the management and if so, to what relief is he entitled and what directions are necessary in this respect?
3. The Labour Court came to the conclusion that since the respondent had completed more than 240 days of service before his termination the petitioner was liable to pay retrenchment compensation with one month's notice or notice pay in lieu thereof. Since, the same was not paid the case of the respondent was covered under Section 25(F) of the Industrial Disputes Act and the retrenchment of the respondent was illegal and contrary to law. On this ground, the Labour Court was of the opinion that termination of any workman on whatsoever ground except those excluded under Section 2(oo), amounted to retrenchment of the workman and since, the case of the respondent workman was not covered under any of the exceptions and 240 days had been completed there was no escape from the conclusion that it was a case of retrenchment without following provisions of Section 25(F). The Labour Court also came to the conclusion that the workman was employed by the management from 10,10.1989 to 20.2.1991, the management had not given any reason why he was not appointed at the permanent post despite the post being available. The management subsequent to the termination of the respondent had filled up the posts of the Laboratory Attendant in the college. It was bound to reemploy the respondent under provisions of Section 25(H) of the I.D.Act. The Labour Court, therefore, directed the respondent to be reinstated with full back wages.
4. I consider that the award of the Labour Court is per se perverse and is liable to be set aside for the following reasons.
5. The case of the respondent was not covered under Section 2(oo) of the I.D.Act. Section 2(oo) of the I.D. Act reads as under:
(oo) "retrenchment" means the termination by the employer of the service of a workman for any reason whatsoever, otherwise than as a punishment inflicted by way of disciplinary action but does not include-
(a) voluntary retirement of the workman; or
(b) retirement of the workman on reaching the age of superannuation if the contract of employment between the employer and the workman concerned contains a stipulation in that behalf; or
(bb) termination of the service of the workman as a result of the non-renewal of the contract of employment between the employer and the workman concerned on its expiry or of such contract being terminated under a stipulation in that behalf contained therein; or
(c) termination of the service of a workman on the ground of continued ill-health;
6. The respondent was given appointment every time for specific period. The appointment was being renewed after three months because the process of selection of candidate on regular basis was in progress and the ad-hoc appointment of the respondent was made clearly with a notice to him that till the selection on regular basis is done, the respondent may continue on ad-hoc basis. The case is, therefore, squarely covered under Section 2(oo)(bb) since, the appointment was for a specific period and was co-terminus with the selection of a permanent post. This fact is undisputed fact.
7. Where a person is hired on specific work because of exigencies of work or pending the recruitment of regular employee, for a specific period such a hiring is on contract basis. It was made clear to the respondent by giving an appointment letter for a period of three months that he was being hired only for a specific period. The contract was renewed only till the regular appointment was done and once the regular appointment was done the respondent had no reason to make any grievance. His termination was covered under Section 2(oo)(bb) of the I.D.Act and does not amount to retrenchment. The respondent himself appeared in the interview for regular appointment and he could not clear the selection criteria therefore, was not selected. He cannot make a grievance that an unfair labour practice was adopted.
8. In Batala Cooperative Sugar Mill v. Swaran Singh 2006 SCC(L&S) 11, Supreme Court observed that where a person is appointed on daily wages for a specific work and for a specific period, Section 22(oo)(bb) of I. D. Act was attracted and if after the specific work, the services are terminated, it is not a case of retrenchment. In Punjab State Electricity Board v. Darshan Singh 2006 SCC (L&S) 64, Board had appointed respondent as daily wager peon for a period of about two months with clear understanding that as and when regular employee joins, his services would be terminated. His period of appointment was extended from time to time and his services were terminated on appointment of regular peon. Supreme Court observed that it was a case covered under Section 2(oo)(bb) of the Industrial Disputes Act, despite the fact that his appointment was extended from time to time. In Kishore Chand v. Orissa State Development Corporation 2006 SCC L&S 241, the workman was appointed as junior typist with effect from 12.7.1982 and he continued in the said post for more than one year and then another order was issued appointing him for 44 days with effect from 1.10.1983. On its expiry on 15.11.1983, another appointment was issued for a fixed period and in this way, he was allowed to work up to 3.5.1989 and thereafter his contract was not renewed. The Supreme Court upheld the order of High Court holding that it was a case covered under Section 2(oo)(bb) of Industrial Disputes Act. In Municipal Council v. Raju 2006 SCC (L&S) 473, respondent was appointed as a typist on contract basis at Octroi Branch where permanent employees had gone on leave. The respondent gave an affidavit that his services may be dispensed with by the Municipal Council at any time. The respondent worked from 24.6.1994 to 2.3.1996 and 7.3.1997 to 21.5.1997 with the Corporation and thereafter his services were dispensed with. The question arose whether Section 2(oo)(bb) of the Industrial Disputes Act was applicable or not. Supreme Court observed that Section 2(oo)(bb) of ID Act was applicable even in such cases where the employment is taken by a person for a short limited period knowing fully well that he is liable to be terminated at any time. In S.M. Nilajkar and Ors. v. Telecom District Manager, Karnataka, Supreme Court observed as under:
The termination of service of a workman engaged in a scheme or project may not amount to retrenchment within the meaning of Sub-clause (bb) subject to the following conditions being satisfied:
(i)that the workman was employed in a project or scheme of temporary duration;
(ii)he employment was on a contract, and not as a daily wager simpliciter, which provided inter alia that the employment shall come to an end on the expiry of the scheme or project;
(iii)the employment came to an end simultaneously with the termination of the scheme or project and consistently with the terms of the contract; and
the workman ought to have been apprised or made aware of the above said terms by the employer at the commencement of employment.
9. In , Gangadhar Pillai v. Siemens Ltd. the appellant was employed by respondent on temporary basis since 1978 for duration of project work as and when required. He continued in service till 2000 due to continuity of project and in 2000 his services were terminated with the termination of the project. He filed complaint before Industrial Tribunal contending that the respondent resorted to unfair labour practice and sought regularisation of service. He also contended that junior persons to him were regularised. The Industrial Tribunal gave an award against him holding that the complaint was unsustainable. The appellant's writ petition was dismissed by the High Court on the ground that no unfair labour practice was adopted by non-grant of status and privileges of permanent employee to the appellant. The Division Bench also dismissed intra-court appeal. The Supreme Court also dismissed the appeal holding that the issue must be judged from the entirety of circumstances only because the employee had been engaged on a casual and temporary employee for a number of years, the same by itself may not lead to the conclusion that such appointment had been made with the object of depriving him of the status and privileges of a permanent employee.
10. I consider that the Labour Court fell in error in holding that wherever 240 days of service were completed Section 2(oo), Section 25(F) & Section 25(H) come into picture. The Labour Court did not pay attention to the fact that the services of the respondent were being extended every time for a limited period for a specific reason that the regular appointment was to be made. The moment regular appointment was about to be made, no extension was given to the respondent. The respondent himself had appeared in the interview for regular appointment. The respondent raised an industrial dispute only after he was not selected in the interview. It was not a case of retrenchment. The Labour Court fell in error in holding it as a case of retrenchment. Section 25(H) was also not attracted in this case. It is now settled law that the state and instrumentalities of state must adhere to the recruitment rules and ad-hoc appointments must not be made unless very necessary. Ad-hoc appointments and thereafter their regularisation has been termed as back door entry into the service by the Supreme Court and has also been considered as violation of the fundamental right of the general public at large who is deprived of competing for the post.
11. In Secretary, State of Karnataka and Ors. v. Umadevi and Ors. 2006 SCC(L&S) 753 Supreme Court held:
.... Similarly, a temporary employee could not claim to be made permanent on the expiry of his term of appointment. It has also to be clarified that merely because a temporary employee or a casual wage worker is continued for a time beyond the term of his appointment, he would not be entitled to be absorbed in regular service or made permanent, merely on the strength of such continuance, if the original appointment was not made by following a due process of selection as envisaged by the relevant rules. It is not open to the court to prevent regular recruitment at the instance of temporary employees whose period of employment has come to an end or of ad hoc employee who by the very nature of their appointment, do not acquire any right. The High Courts acting under Article 226 of the Constitution, should not ordinarily issue directions for absorption, regularization or permanent continuance unless the recruitment itself was made regularly and in terms of the constitutional scheme. Merely because an employee had continued under cover of an order of the court, which we have described as "litigious employment" in the earlier part of the judgment, he would not be entitled to any right to be absorbed or made permanent in the service. In fact, in such cases, the High Court may not be justified in issuing interim directions, since, after all, if ultimately the employee approaching it is found entitled to relief, it maybe possible for it to mould the relief in such a manner that ultimately no prejudice will be caused to him, whereas an interim direction to continue his employment would hold up the regular procedure for selection or impose on the State the burden of paying an employee who is really not required. The courts must be careful in ensuring that they do not interfere unduly with the economic arrangement of its affairs by the State or its instrumentalities or lend themselves the instruments to facilitate the bypassing of the constitutional and statutory mandates.
While directing that appointments, temporary or casual, be regularized or made permanent, the courts are swayed by the fact that the person concerned has worked for some time and in some cases for a considerable length of time. It is not as if the person who accepts an engagement either temporary or casual in nature, is not aware of the nature of his employment. He accepts the employment with open eyes. It may be true that he is not in a position to bargain-not at arm's length-since he might have been searching for some employment so as to eke out his livelihood and accepts whatever he gets. But on that ground alone, it would not be appropriate to jettison the constitutional scheme of appointment and to take the view that a person who has temporarily or casually got employed should be directed to be continued permanently. By doing so, it will be creating another mode of public appointment which is not permissible. If the court were to void a contractual employment of this nature on the ground that the parties were not having equal bargaining power, that too would not enable the court to grant any relief to that employee. A total embargo on such casual or temporary employment is not possible, given the exigencies of administration and if imposed, would only mean that some people who at least get employment temporarily, contractually or casually, would not be getting even that employment when securing of such employment brings at least some succour to them. After all, innumerable citizens of our vast country are in search of employment and one is not compelled to accept a casual or temporary employment if one is not inclined to go in for such an employment. It is in that context that one has to proceed on the basis that the employment was accepted fully knowing the nature of it and the consequences flowing from it.
12. In this case, the college was part of Delhi University and was governed by the service rules and regulations and recruitment could be done only after following the recruitment procedure. The college had followed the recruitment procedure and the respondent himself had applied for the recruitment of the regular posts. Since he failed in the interview, it cannot be said that Section 25(H) was violated because his junior was competent enough to be selected and he being incompetent was not selected. He cannot raise a grievance under Section 25(H). Neither it was obligatory on the part of the petitioner to offer a permanent post to the respondent irrespective of the fact whether he fulfillled the criteria for selection or not. The Trial Court grossly fell in error in holding that there was violation of Section 25(H).
13. In view of discussions above, the writ petition is allowed. The award dated 20th November, 1998 of the Labour Court is hereby set aside. No orders as to costs.
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!