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

Dr.Ajit Srivastava vs Council Of Scientific & ...
2010 Latest Caselaw 412 Del

Citation : 2010 Latest Caselaw 412 Del
Judgement Date : 25 January, 2010

Delhi High Court
Dr.Ajit Srivastava vs Council Of Scientific & ... on 25 January, 2010
Author: Anil Kumar
*             IN THE HIGH COURT OF DELHI AT NEW DELHI

+                            W.P. (C.) No.3673/2001

%                        Date of Decision: 25.01.2010

Dr.Ajit Srivastava                                           .... Petitioner
                         Through Nemo.


Council of Scientific & Industrial Research              .... Respondent
            Through              Mr.Ravi Sikri and Mr. Vaibhav Kalra,
                                 Advocates.
CORAM:
HON'BLE MR. JUSTICE ANIL KUMAR
HON'BLE MR. JUSTICE MOOL CHAND GARG

1.    Whether reporters of Local papers may be                 YES
      allowed to see the judgment?
2.    To be referred to the reporter or not?                    NO
3.    Whether the judgment should be reported in                NO
      the Digest?



ANIL KUMAR, J.

*

Learned counsel for the respondent contends that SLP No.

13948/2003 titled Council of Scientific and Industrial Research and

others Vs. Ramesh Chandra Aggarwal and another, has since been

decided and is also reported as (2009) 3 SCC 35.

In the said appeal before the Supreme Court, the apex court was

concerned with the scheme framed by the Council of Scientific and

Industrial Research and others pursuant to the directions of the Central

Administrative Tribunal and the Supreme Court contemplating

absorption of only those researcher who had put in 15 years of such

continuous research as Fellow/Associate/Project Associate as on 2nd

May, 1997.

The cut-off dated 2nd May, 1997 was challenged before the High

Court as being arbitrary which plea was accepted by the High Court

holding that scheme should have covered all the researcher up to date

of the circulation of the scheme i.e 3rd July, 1998. The plea of

researcher that the period of 15 years prescribed in the scheme was

arbitrary because ordinarily the tenure of the researcher on various

positions was 13 years and consequently the scheme was unreasonable

as only two chances were given for submitting the application for

regularization was also accepted by the High Court.

The apex court, thereafter, has, however, reversed the decision of

the High Court, and has held that the State is entitled to fix the cut-off

date and such decision can be struck down only when it is arbitrary.

The Supreme Court, in the circumstances, has upheld the scheme

which was framed by Council of Scientific and Industrial Research

pursuant to the order of Central Administrative Tribunal and the

Supreme Court.

The relevant paragraphs- paras 33, 34 and 43 of the Supreme

Court Judgment are as under:-

33. Indisputably, a policy decision is not beyond the pale of judicial review. But, the court must invalidate a policy on some legal principles. It can do so, inter alia, on the premise that it is wholly irrational and not otherwise. The contention of the respondents that only two chances are granted for consideration of the candidature of the employees for the purpose of regularization is, in our opinion, misconceived. The Scheme being a one-time measure, even one opportunity could have been granted.

34. It was with a view to give benefit to the employees concerned that their services are continued so that they can avail another opportunity. Indisputably, the quantity/quality of research work done by a researcher is a very important consideration for assessing the suitability. But, that would not mean that any researcher as on 2-5- 1997 may not be in a position to complete 15 years of the service but would do so on 03-07-1998 and, thus, may be deprived of the opportunity of two chances by itself. This could not have been a ground to strike down the cut-off date fixed by the appellants. It is reiterated that a person may get, having regard to the Scheme, one chance or two chances.

43. Regularization, as is well known, cannot be a mode of recruitment. It does not mean permanence. Only an irregularity can be regularized; an illegality cannot be. Contention raised by the learned counsel for the parties that the Rules were unworkable is equally meritless apart from the that at least fifty candidates had been found eligible for consideration, out of whom eight had been selected. Even according to the respondents themselves they have been working for more than 13 years. Thus, it is not correct to contend that the period of 15 years which was fixed, was an unreasonable one.

Therefore under the decision of Supreme Court, the petitioners

are not entitled to regularization as they are beyond the purview of the

scheme which was framed by the Council of Scientific and Industrial

Research which has been upheld by the Supreme Court.

The notice of the petition was issued to the counsel for the

petitioner, Dr. Sumant Bhardwaj, who had been served, however, no

one has appeared on his behalf despite the matter having been passed

over once. In view of the Judgment of the Supreme Court, the petitioner

is not entitled for any further relief. The writ petition is accordingly

disposed of. Parties are left to bear their own costs. All the pending

applications are also disposed of accordingly.

ANIL KUMAR, J.

JANUARY 25, 2010                                 MOOL CHAND GARG, J.
'ss'





 

 
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