Citation : 2021 Latest Caselaw 5268 Guj
Judgement Date : 27 April, 2021
C/LPA/776/2020 CAV JUDGMENT
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/LETTERS PATENT APPEAL NO. 776 of 2020
In R/SPECIAL CIVIL APPLICATION NO. 6526 of 2020
With
CIVIL APPLICATION (FOR STAY) NO. 1 of 2020
In R/LETTERS PATENT APPEAL NO. 776 of 2020
With
CIVIL APPLICATION (FOR DIRECTION) NO. 1 of 2021
In R/LETTERS PATENT APPEAL NO. 776 of 2020
With
R/LETTERS PATENT APPEAL NO. 777 of 2020
In SPECIAL CIVIL APPLICATION NO. 6981 of 2020
With
CIVIL APPLICATION (FOR DIRECTION) NO. 1 of 2021
In R/LETTERS PATENT APPEAL NO. 777 of 2020
In SPECIAL CIVIL APPLICATION NO. 6981 of 2020
With
CIVIL APPLICATION (FOR STAY) NO. 1 of 2020
In R/LETTERS PATENT APPEAL NO. 777 of 2020
In SPECIAL CIVIL APPLICATION NO. 6981 of 2020
FOR APPROVAL AND SIGNATURE:
HONOURABLE THE CHIEF JUSTICE MR. JUSTICE VIKRAM NATH
and
HONOURABLE MR. JUSTICE ASHUTOSH J. SHASTRI
==========================================================
1 Whether Reporters of Local Papers may be allowed to Yes see the judgment ?
2 To be referred to the Reporter or not ? Yes
3 Whether their Lordships wish to see the fair copy of the No judgment ?
4 Whether this case involves a substantial question of law No as to the interpretation of the Constitution of India or any order made thereunder ?
========================================================== PATEL SAVAN BHARATBHAI Versus STATE OF GUJARAT ==========================================================
Appearance:
MR IH SYED, SENIOR ADVOCATE with MR MEET A SHAH for the Appellant(s) No. for the RESPONDENT(s) No. MR MITUL SHELAT ADVOCATE for MS DISHA N NANAVATY for the Respondent(s) No. ==========================================================
CORAM: HONOURABLE THE CHIEF JUSTICE MR. JUSTICE VIKRAM NATH and HONOURABLE MR. JUSTICE ASHUTOSH J. SHASTRI
Date : 27 /04/2021
CAV JUDGMENT (PER : HONOURABLE THE CHIEF JUSTICE MR. JUSTICE VIKRAM NATH)
1 By means of these appeals under Clause 15 of
the Letters Patent, both the appellants have prayed for
setting aside order passed by learned Single Judge dated
08.10.2020 and to further quash and set aside the
termination / relieving order dated 08.10.2020 passed by
the respondent University i.e. Babasaheb Ambedkar Open
University (hereinafter referred to as "the University").
2 The present appellants were appointed on
contractual basis for a period of 11 months on non-teaching
post on completely ad hoc / temporary basis against an
advertisement dated 31.08.2016. They were appointed as
Assistants vide orders dated 06.06.2017 and 03.07.2017 for
a fixed salary of Rs.12,000/- on ad hoc / temporary basis
for the period of contract. Thereafter on 25.05.2018 they
were given a further appointment for a fixed period against
fixed salary of Rs.13,200/-.
3 The competent body of the University in its
meeting held on 09.10.2019 and 24.10.2019 took a decision
to fill up the ad hoc / temporary contractual non-teaching
posts through outsourcing. This would result into
discontinuance of the appellants. Further in continuation of
the earlier meetings, the competent body of the University
on 10.12.2019 is said to have taken decision to discontinue
the appellants and other contractual employees. It is further
stated that the Board of Management of the University vide
resolutions dated 18.01.2020 and 24.01.2020 resolved to
approve the earlier decisions of the Committee of the
University dated 09.10.2019 and 10.12.2019. It is further
case of the appellants that the University gave further
appointment to the appellants vide letter dated 17.02.2020
for a fixed salary of Rs.13,200/-.
4 The appellants approached this Court by way of
Special Civil Application Nos. 6981 and 6526 of 2020
challenging the decision of the Committee of the University
and Board of Management dated 24.10.2019 and all
subsequent decisions. After exchange of affidavits, learned
Single Judge vide judgment dated 08.10.2020 dismissed the
writ petitions. Aggrieved by the said judgment of the learned
Single Judge dated 08.10.2020 the present appeals have
been filed.
5 During the pendency of the appeals, the
University issued an advertisement inviting e-tenders for
engaging an outsourcing agency to provide non-teaching
staff on temporary / contractual basis for the post of
Assistant, Data Entry Operator, Clark cum Sahayak cum
Computer Typist, etc. through outsourcing. Challenging the
said advertisement dated 01.12.2020, the appellants
preferred Civil Application No.1 of 2021 in both the appeals.
6 During the hearing of the Civil Applications, the
learned counsels for the parties agreed that the main Letters
Patent Appeals may be heard and decided rather than
deciding the Civil Applications alone. Thus, with the consent
of the learned counsels for the parties, we have heard the
appeals. Learned counsels for the parties were given
opportunity to provide their written briefs which also they
have provided and we have perused the same.
7 We have heard Mr. I.H.Syed, learned Senior
Advocate assisted by Mr. Meet Shah, learned counsel for the
appellants and Mr. Mitul Shelat, learned counsel appearing
for the University in both the appeals.
8 The learned Single Judge dismissed the writ
petitions on the following findings:
[1] The writ petitioners - appellants were engaged on
contractual basis as was clearly evident from the above
judgment.
[2] The appellants having accepted such employment
cannot claim as a matter of right that they were
appointed against a post.
[3] The arguments of the petitioners that they had
earlier worked from 2008 to 2017 and as such they
had a right to be continued in employment had no legs
to stand as the subsequent appointment w.e.f. 2017
was against an advertisement and would thus be as
per the terms of the contract.
[4] There were disputed questions of facts as would
be evident from the pleadings on record and as such
the same could be examined only by a competent
forum and not under Article 226 of the Constitution.
[5] The learned Single Judge however observed that
the respondent University may consider the case of re-
engaging the petitioners, if it is ultimately found
suitable for the University in the event their
engagements are replaced by outsourcing agency.
With the above observations, both the writ petitions
were dismissed.
9 Mr. Syed, learned Senior Advocate appearing for
the appellants has raised several grounds in these appeals
and placed reliance upon number of judgments.
9.1 It is submitted by Mr. Syed that ad hoc /
temporary / contractual employees cannot be replaced by
another set of ad hoc / temporary / contractual employees
and such replacement can be only made by way of regularly
selected candidates. In support his submission Mr. Syed
has relied upon the following judgments:
[i] State of Haryana & Ors. Vs. Piara Singh & Ors.
Reported in (1992) 4 SCC 118.
[ii] Kanubhai Karshanbhai Bhava vs. State of
Gujarat & Ors. [order dated 23.09.2015 rendered in
Special Civil Application No.8588 of 2015 and
allied matters].
[ii] Navinbhai Dhirajbhai Kambli & Ors. vs. State
of Gujarat [judgment dated 02.09.2014 in Special
Civil Application No.2155 of 2013].
[iii] Gujarat Pollution Control Board vs. Navinbhai
Dhirajbhai Kambli [judgment dated 11.03.2015
rendered in Letters Patent Appeal No.1203 of 2014
in Special Civil Application No.2155 of 2013].
[iv] Ruchi Sanatkumar Joshi & Ors. vs. State of
Gujarat & Ors. [order dated 03.02.2020 in Special
Civil Application No.5965 of 2017 and allied
matters].
[v] Prajapati Hitesh Mohanlal & Ors. vs. State of
Gujarat & Ors. [judgment dated 01.07.2016 in
Special Civil Application No.13621 of 2014 and
allied matters].
[vi] State of Gujarat vs. Prajapati Hitesh Mohanlal
[order dated 24.04.2018 in Letters Patent Appeal
No.983 of 2017].
[vii] Narinder Singh Ahujna & Ors. vs. The
Secretary, Ministry of Health and Family Welfare &
Ors. [order dated 03.11.2014 in W.P.(C) 1741/2014,
C.M. No.3645/2014].
[viii] Pradeep Navinbhai Patel & Ors. vs. State of
Gujarat [judgment dated 31.01.2014 in Special
Civil Application No.13200 of 2013].
[ix] State of Gujarat & Anr. Vs. Jain Sumit
Rajeshbhai & Ors. [judgment dated 18.02.2015 in
Letters Patent Appeal No.1046 of 2014 and allied
matters].
9.2 It is next submitted by Mr. Syed that there are
vacancies existing in the University, but despite the same
they have discontinued the appellants. The stand of the
University that the services of the appellants are not
required where they were earlier working is misleading and
fallacious.
9.3 Further submission on behalf of the appellants is
that persons junior to the appellants, who have been
engaged on non-teaching posts similar to that of the
appellants although on contract basis and much after
engagement of the appellants are being continued and as
such the action of the University is arbitrary and illegal.
Reliance has been placed upon the judgment in the case of
Om Prakash Goel vs. Himachal Pradesh Tourism
Development Corporation Ltd. Shimla & Anr. Reported
in (1991) 3 SCC 291.
9.4 It is next submitted that the action of the
University in discontinuing the present appellants is
malafide and is actually exploitation. The University is
deliberately not appointing regular staff and continuing with
contractual employees and exploiting them time and again
for vested reasons. On this point, reliance is placed on the
following judgments:
[i] C/M Lala Babu Baijal Memorial Inter College &
Anr. vs. State of U.P. & Anr. [judgment dated
21.03.2012 in WRIT - C No. - 11760 of 2011].
[ii] Navinbhai Dhirajbhai Kambli & Ors. vs. State
of Gujarat Through Secretary & Ors. [judgment
dated 02.09.2014 rendered in Special Civil
Application No.2155 of 2013].
[iii] Gujarat Pollution Control Board vs. Navinbhai
Dhirajbhai Kambli & Ors. [judgment dated
11.03.2015 rendered in Letters Patent Appeal
No.1203 of 2014 in Special Civil Application
No.2155 of 2013].
[iv] State of Haryana & Ors. Vs. Piara Singh & Ors.
Reported in (1992) 4 SCC 118.
9.5 It is lastly submitted that the appellants have
been appointed after following selection procedure against
an open advertisement, and therefore, discontinuing them
from service by treating them to be contractual employees is
contrary to public policy and amounts to clear exploitation.
The hire and fire policy of the University is in violation of
Articles 14 and 16 of the Constitution of India. Reliance has
been placed upon the decision of the Apex Court in the case
of State of Punjab vs. Jagjit Singh & Ors. Reported in
(2017) 1 SCC 248.
10 Mr. Mitul Shelat, learned counsel for the
respondent University submitted that the judgment of the
learned Single Judge does not suffer from any infirmity.
According to him, the scope of the present appeals is only to
test the correctness of the judgment of the learned Single
Judge based upon the material which was available before
him. It is further submitted that the challenge by way of the
Civil Applications to the advertisement inviting e-tenders to
engage an outsourcing agency is beyond the scope of these
appeals. It is further submitted that the appellants'
appointment being contractual in nature they had no right
to challenge the said tender and even if they have any right
the same would be a separate cause of action and cannot
form part of these appeals.
10.1 Mr. Shelat very emphatically submitted that the
work for which the appellants were engaged no longer
existed as such their engagements were not continued any
further. According to him it is not a case of replacement of
ad hoc / temporary / contractual by another set of ad hoc /
temporary / contractual employees. It is a clear case of not
required. The submission to the contrary according to Mr.
Shelat is misconceived and is being misrepresented.
10.2 Mr. Shelat further submitted that the findings of
the learned Single Judge being pure finding of facts, the
same could not be looked into these appeals and the
appeals deserve to be dismissed.
10.3 It is also submitted that the appellants if
aggrieved by their discontinuance being illegal, they may
agitate the same before appropriate forum by drawing
appropriate proceedings.
10.4 It is also submitted by Mr. Shelat that the
standard of review to be applied in intra court appeal is well
settled in a number of judgments of the Supreme Court and
the High Courts. It would not be proper for appellate court
to substitute its views with the views of the learned Single
Judge merely because another view or better view is
possible, unless the finding of the Single Judge is perverse.
10.5 It is next submitted that the appellants are
contractual employees and a contractual employee has no
right to continue in contractual employment. It is further
submitted that a writ petition seeking such relief is not
maintainable.
10.6 Mr. Shelat has relied upon the following decisions
in support of his submissions:
[i] Management of Narendra & Company Private
Limited vs. Workmen of Narendra & Company
reported in (2016)3 SCC 340.
[ii] Mahavirsinh Narapatsinh Jadeja vs.
Saurashtra University [Oral judgment dated
28.07.2020 rendered in Letters Patent Appeal
No.337 of 2020]
[iii] Uttar Pradesh Cooperative Spinning Mills
Federation Limited & Ors. Vs. Amar Nath Dwivedi
and Anr. Reported in (2018) 16 SCC 451.
[iv] Yogesh Mahajan vs. Professor R.C.Deka,
Director, All India Institute of Medical Sciences
reported in (2018) 3 SCC 218.
[v] Rajasthan State Roadways Transport
Corporation vs. Paramjeet Singh reported in (2019)
6 SCC 250.
[vi] Sunil Kumar Biswas vs. Ordnance Factory
Board and Ors. Reported in (2019) 15 SCC 617.
[vii] Union of India & Ors. Vs. Lieutenant Colonel
Dharamvir Singh reported in (2019) 15 SCC 793.
[viii] Sanjay Kumar & Ors. Vs. Narinder Verma
& Ors. Reported in (2006) 6 SCC 467.
11 None of the arguments advanced by Mr. Syed,
learned Senior Advocate appearing for the appellants appeal
to us. This is not a case of replacement of temporary ad hoc
employees by another set of ad hoc or temporary employees.
The appellants were engaged on contractual basis for fixed
period at fixed pay for specific work. Their period of
engagement having come to an end there is no illegality in
discontinuing their services. The appellants enjoyed the
extension as and when the University thought it proper to
grant them depending upon the requirement of work.
11.1 The submissions of Mr. Syed would only attain
significance only if it is established that the work which was
taken from the appellants is now being outsourced through
an agency for fresh engagement. But, according to the
University, as per the stand taken in the affidavit filed by it
that the work which the appellants were discharging at the
respective center is no longer required.
11.2 This is not a case of ad hoc replacing ad hoc
employee. If the appellants were engaged for a specific work
and their requirement was for a fixed period and if the same
is disputed, apparently such disputed facts cannot be
resolved under writ jurisdiction.
11.3 The next submission that there are vacancies in
the University against which the appellants could be
continued also fails for the above reason. Lastly that the
University is exploiting by not filling up the regular posts
would be a policy decision of the University and this Court
cannot enter into that aspect. Insofar as Civil Applications
are concerned, the challenge to the e-tender for engaging an
outsourcing agency cannot be entertained for the reason
that it was not the subject matter before the learned Single
Judge.
11.4 The judgment in the case of State of Haryana
and others vs. Piara Singh and others (supra), would
have any application to the facts of the present case. It was
a case considering the regularization of the ad hoc /
temporary employees and the observations made in
paragraphs 46 and 47 to the effect that an ad hoc or
temporary employee should not be replaced by another ad
hoc or temporary employee but should be replaced by a
regularly selected candidate in order to avoid arbitrary
action on the part of the employer. In the present case, the
stand of the University is that the University does not
require any further services in the office / department
where the appellants were working. So it is not a case of
replacement of ad hoc by ad hoc or contractual by
contractual. The question is as to whether the work exists
for which services would be required or not would be a
question of fact and can be only decided by leading evidence
by the parties. Such disputed question or issue cannot be
decided under Article 226 of the Constitution.
11.5 The other judgments viz. [i] Pradeep Navinbhai
Patel and others (supra), [ii] State of Haryana and others
vs. Piara Singh and others (supra), [iii] Kanubhai
Karsanbhai Bhava (supra), [iv] Navinbhai Dhirajbhai
Kambli and others (supra), [v] Ruchi Sanatkumar Joshi
and others (supra), [vi] Prajapati Hitesh Mohanlal
(supra), [vii] Narinder Singh Ahuja (supra), and [viii]
Committee of Management Lala Babu Baijal Memorial
Inter College and another (supra) relied upon by Mr.
I.H.Syed relate to replacement of ad hoc / temporary /
contractual employees by a fresh set of ad hoc /
temporary / contractual employees. In none of the cases it
was an issue as to whether the services of those who are
being replaced or that the work which was being performed
by those, who were discontinued was still required or not?
In the present case, the specific stand of the University is
that the work which was being performed by the appellants
was no longer required by the University to be continued
and as such there was no question of any replacement of
the present appellants by the University through an
outsourcing agency for carrying the work which they were
doing. The requirement of the University is for other posts,
but not for the work which was being carried out by the
appellants. As such, none of the judgments relied upon by
the appellants would have any application to the facts of the
present case.
11.6 In the case of State of Punjab vs. Jagjit Singh
and others (supra), it related to the applicability of the
principles of equal pay for equal work and thus will have no
application to the facts of the present case.
11.7 None of the other judgments relied upon by Shri
Syed has any applicability to the facts of the present case in
view of the specific stand of the University that the work for
which the appellants had been engaged no longer exist and
as such there would no case of any replacement of the
appellants by a fresh set of contractual employees.
11.8 On the other hand, the judgments relied upon by
Mr. Shelat on different aspects may have some relevance,
but once we have held that the appellants have not been
able to make out a case in order to find any fault with the
judgment of the learned Single Judge, we do not propose to
burden this judgment by referring to the case law relied
upon by Mr. Shelat. We, thus do not find any infirmity in
the judgment of the learned Single Judge warranting
interference in appeals.
12 For all the reasons recorded above, both the
appeals lack merit and accordingly they are dismissed.
Connected Civil Applications also stand disposed off.
(VIKRAM NATH, CJ)
(ASHUTOSH J. SHASTRI, J) GAURAV J THAKER /P. SUBRAHMANYAM
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!