Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Jharkhand vs Yamuna Vishwakarma
2026 Latest Caselaw 1269 Jhar

Citation : 2026 Latest Caselaw 1269 Jhar
Judgement Date : 18 February, 2026

[Cites 6, Cited by 0]

Jharkhand High Court

The State Of Jharkhand vs Yamuna Vishwakarma on 18 February, 2026

Author: Rajesh Shankar
Bench: Rajesh Shankar
                                                          2026:JHHC:4670-DB




     IN THE HIGH COURT OF JHARKHAND AT RANCHI
                     L.P.A. No.457 of 2025
                               -----
       1. The State of Jharkhand.
       2. The Divisional Commissioner of Palamu Commissionary,
          Palamu.
       3. The Deputy Commissioner, Garhwa.
       4. The Deputy Collector, Establishment, Garhwa.
       5. The Block Development Officer, Chinia, District Garhwa.
                                                      .......... Appellants.
                             -Versus-
       Yamuna Vishwakarma, son of Late Ram Ghulam Vishwakarma,
       resident of village Nawada Badhmanwa, P.O. Nawada, P.S. &
       District Garhwa.
                                                    .......... Respondent.
                               -----
       CORAM :          HON'BLE THE CHIEF JUSTICE
                    HON'BLE MR. JUSTICE RAJESH SHANKAR
                               -----
       For the Appellants :       Mr. Ashutosh Anand, AAG-III
                                  Mr. Sahbaj Akhtar, AC to AAG-III
       For the Respondent:
                               -----
       Reserved on 09.02.2026           Pronounced on 18.02.2026
       Per: Rajesh Shankar, J.

I.A. No.10542 of 2025:

1. The present interlocutory application has been filed under Section

5 of the Limitation Act, 1963 to condone the delay of 133 days in

filing the present appeal.

2. Having heard learned counsel for the appellants and on being

satisfied with the reasons set out in the present interlocutory

application, the said delay in filing the present appeal is hereby

condoned.

3. I.A. No.10542 of 2025 is, accordingly, disposed of.

L.P.A. No.457 of 2025:

4. The present Letters Patent Appeal has been directed against the

order/judgment dated 13.08.2024 passed by the learned Single

Judge in W.P.(S) No. 268 of 2024, whereby the order dated

2026:JHHC:4670-DB

06.12.2023 passed by the Deputy Commissioner, Garhwa

(appellant no.3 herein) has been quashed and set aside, directing

the said appellant to consider the case of the writ

petitioner/respondent for regularization from the date of his initial

appointment.

5. The facts of the case as stated in the writ petition filed by the writ

petitioner is as under:-

(i) A letter vide Memo No. 243 dated 26.08.2003 was issued

by the appellant no. 3 whereby the Sub Divisional Officer,

Nagar Untari was permitted to appoint Jeep Driver on daily

wages for a contractual period of three months for driving

the departmental vehicle of Land Reforms Deputy

Collector, Nagar Untari. Pursuant to the said direction, the

writ petitioner was appointed on the post of jeep driver for

a period of three months from 01.09.2003 to 30.11.2003

on daily wages of Rs.74.55 per day vide order dated

01.12.2003 issued by the Circle Officer, Chiniya.

(ii) The writ petitioner continued to perform the duty against

vacant and sanctioned post of driver and time to time he

was asked to perform his duty at several places.


     (iii)   A letter   bearing       No.    2405    dated      14.03.2003    was

             issued under        the        signature      of     the    Principal

             Secretary, Department             of     Personnel, Administrative

             Reforms            and          Rajbhasha, Government              of

             Jharkhand, Ranchi            whereby    the   Principal    Secretary/

Secretary/Head of all the departments and all the

2026:JHHC:4670-DB

Divisional Commissioners of the State of Jharkhand were

requested to send the desired information in the prescribed

format regarding the drivers who were working on daily

wages/contract basis.

(iv) Thereafter, the office of the appellant no.3 issued direction

under the signature of the appellant no.4 vide letter dated

25.02.2014 to all Sub Divisional

Officers, Block Development Officers and Circle Officers of

Garhwa district, asking them to send the desired

information in prescribed format with respect to the drivers

who were working on contract or daily wages. Pursuant to

the said direction, the Block Development Officer, Chiniya

sent detailed information of the writ petitioner to the

appellant no.4 vide memo no. 157 dated 28.03.2014

stating that he had been working as driver on daily wages

since 01.09.2003 and his total period of service rendered

was 11 years 06 months, however, no step was taken by

the appellant no.3 to regularize his service.

(v) Subsequently, vide Letter No. 66 dated 21.01.2016 issued

under the signature of the appellant no.4, a list of the

persons working on daily wages or on contractual basis

was again demanded pursuant to which the Block

Development Officer, Chiniya vide Letter No. 818

dated 24.10.2016 sent him a chart of daily wages

employees and in the said chart the name of the writ

2026:JHHC:4670-DB

petitioner was mentioned at Serial No.1, however no

further step was taken for regularization of his service.

(vi) After few years, a letter bearing No.381 dated 03.08.2019

was issued by the appellant no.3, asking all the office

heads of Collectorate Cadre within the district of Garhwa

to send list of irregularly appointed employees working

under the Government in terms with the Jharkhand

Regularization of Services of Irregularly Appointed and

Working Employees Rules, 2015 (as amended in 2019). In

response to the said letter, the Block Development Officer,

Chiniya vide Letter No. 400 dated 19.09.2019 sent the

name of the writ petitioner for regularization of his service

providing detailed information that his total period of

service rendered till 20.06.2019 was 16 years and 09

months, however the services of the writ petitioner was

not regularized at that stage also.

(vii) The petitioner thereafter filed a writ petition being W.P.(S)

No.5972 of 2022 seeking regularization of his service on

the post of driver. The said writ petition was disposed of

vide order dated 05.12.2022 permitting the writ

petitioner to file a fresh detailed representation before the

appellant no.3 who in turn was directed to consider his

case by passing a reasoned order as per law. It was further

held, inter alia, that since the petitioner was appointed

against the sanctioned and vacant post, he would not be

2026:JHHC:4670-DB

removed from service even if the order was not passed in

his favour.

(viii) Thereafter, the petitioner filed a representation to the

appellant no. 3 on 26.12.2022, seeking consideration of his

case for regularization of service, however, the same was

rejected by the said appellant vide order dated 10.07.2023.

Thereafter, the petitioner filed a contempt case being

Contempt Case (Civil) No.344 of 2023, wherein vide an

interim order dated 08.09.2023, the appellant no.3 was

directed to revisit the order dated 10.07.2023. In

pursuance of the said direction, the appellant no.3 passed

the reasoned order on 06.12.2023 whereby the claim of

the petitioner was again rejected. Subsequently it was

submitted by the learned counsel appearing on behalf of

the appellant no.3 that the order dated 05.12.2022 passed

in W.P.(S) No.5972 of 2022 was complied. Accordingly, the

Contempt proceeding was dropped vide order dated

08.12.2023, granting liberty to the writ petitioner to take

appropriate recourse against the aforesaid reasoned order.

6. The writ petitioner, thereafter, filed another writ petition being

W.P.(S) No.268 of 2024 challenging the order dated 06.12.2003

passed by the appellant no.3. The said writ petition was allowed

on 13.08.2024 by quashing and setting aside the order dated

06.12.2023 passed by the appellant no.3 and directing the said

appellant to again consider the case of the writ petitioner for

regularization of service from the date of his initial appointment.

2026:JHHC:4670-DB

7. The learned counsel for the appellants submits that the

appointment of the writ petitioner was not done by a competent

authority, rather he was appointed by the Circle Officer, Chiniya,

who was not the competent authority, and as such the appellant

no. 3 had rightly rejected the claim of the writ petitioner for

regularization of his service.

8. It is also submitted that the appointment order of the writ

petitioner contained a reference of the letter no.243 dated

26.08.2003 issued by the appellant no.3. However, the said letter

did not confer any power to the Circle Officer, Chiniya to issue

appointment letter to the writ petitioner, rather by the said letter,

the Sub Divisional Officer, Nagar Untari was authorized to make

appointment of Jeep driver only on daily wages for a period of

three months to drive the official vehicle of Land Reforms Deputy

Collector, Nagar Untari.

9. It is further submitted that neither any public notice/

advertisement was issued nor names were called from the

employment exchange before making appointment of the writ

petitioner on the post of driver and as such his appointment was

completely illegal, which cannot be regularized.

10. It is argued that in view of the regularization policy of the State

of Jharkhand as contained in notification no.4871 dated

20.06.2019 issued by the Department of Personnel,

Administrative Reforms and Rajbhasha, Government of

Jharkhand, irregular appointments made by the authorities not

competent to do so, cannot be regularized.

2026:JHHC:4670-DB

11. It is also urged that even otherwise, the appointment of the writ

petitioner was purely contractual in nature and as such he cannot

claim any right to be regularized.

12. Heard the learned counsel for the appellants and perused the

impugned judgement.

13. In the impugned judgment, the learned Single Judge has held

that the writ petitioner has been working on a vacant and

sanctioned post of driver for more than 20 years and his

appointment was not illegal, rather it could comfortably be

termed to be an irregular appointment and as such he was

entitled to be regularized from the date of his initial appointment.

14. Learned counsel for the appellants has given much emphasis to

the argument that the appointment of the writ petitioner as a

driver was not made by the competent authority and as such he

was not entitled to be regularized on the said post.

15. For better appreciation of the contention of the appellants, it

would be profitable to refer few judgments of the Hon'ble

Supreme Court laying down the guidelines for regularization of

irregular appointments.

16. In the case of Secretary, State of Karnataka & Others Vs.

Umadevi (3) & Ors., reported in (2006) 4 SCC 1, the Hon'ble

Supreme Court has held as under: -

"53. One aspect needs to be clarified. There may be cases where irregular appointments (not illegal appointments) as explained in S.V. Narayanappa [(1967) 1 SCR 128] , R.N. Nanjundappa [(1972) 1 SCC 409] and B.N. Nagarajan [(1979) 4 SCC 507] and referred to in para 15 above, of duly qualified persons in duly

2026:JHHC:4670-DB

sanctioned vacant posts might have been made and the employees have continued to work for ten years or more but without the intervention of orders of the courts or of tribunals. The question of regularisation of the services of such employees may have to be considered on merits in the light of the principles settled by this Court in the cases abovereferred to and in the light of this judgment. In that context, the Union of India, the State Governments and their instrumentalities should take steps to regularise as a one-time measure, the services of such irregularly appointed, who have worked for ten years or more in duly sanctioned posts but not under cover of orders of the courts or of tribunals and should further ensure that regular recruitments are undertaken to fill those vacant sanctioned posts that require to be filled up, in cases where temporary employees or daily wagers are being now employed. The process must be set in motion within six months from this date. We also clarify that regularisation, if any already made, but not sub judice, need not be reopened based on this judgment, but there should be no further bypassing of the constitutional requirement and regularising or making permanent, those not duly appointed as per the constitutional scheme."

17. In the case of Narendra Kumar Tiwari & Others v. State of

Jharkhand & Ors., reported in (2018) 8 SCC 238, the

Hon'ble Supreme Court has held that the purpose and intent of

the decision rendered in the case of Umadevi (3) (Supra) was

to prevent irregular or illegal appointments in the future and to

confer a benefit on those who had been irregularly appointed in

the past. It has further been held that the State of Jharkhand

having continued with the irregular appointments for almost a

decade even after the decision in Umadevi (3), is a clear

indication of it believing that it was fine to continue with irregular

2026:JHHC:4670-DB

appointments, and whenever required, to terminate the services

of the irregularly appointed employees on the ground that they

were irregularly appointed. The said action of the State is nothing

but a form of exploitation of the employees by not giving them

the benefits of regularisation and placing the sword of Damocles

over their heads. Their Lordships have also observed that the

Regularisation Rules must be given a pragmatic interpretation

and the appellants, if they have completed 10 years of service on

the date of promulgation of the Regularisation Rules, should be

regularised unless there is some valid objection to their

regularisation like misconduct, etc.

18. Thus, it is no more res integra that a contractual or daily wages

employee who has worked against a duly sanctioned vacant post

for more than 10 years by the date on which the regularization

rules is made, is entitled for regularization in service.

19. In a recent decision i.e., Bhola Nath vs. State of Jharkhand

& Ors., reported in 2026 SCC OnLine SC 129, the Hon'ble

Supreme Court has directed the State to forthwith regularize the

services of all the appellants of that case against the sanctioned

posts to which they were initially appointed by holding that the

respondent-State was not justified in continuing the appellants

on sanctioned vacant posts for over a decade under the

nomenclature of contractual engagement and thereafter denying

them consideration for regularization. Abrupt discontinuance of

such long-standing engagement solely on the basis of contractual

nomenclature, without either recording cogent reasons or passing

2026:JHHC:4670-DB

a speaking order, is manifestly arbitrary and violative of Article 14

of the Constitution.

20. Reverting back to the case in hand. we have perused the letter

no.243 dated 26.08.2003 which was issued by the appellant no.3

to Sub Divisional Officer, Nagar Untari granting permission to

keep Jeep driver on daily wages/contract basis renewable on

every three months till the appointment of regular driver for

driving the departmental vehicle of the Land Reforms Deputy

Collector, Nagar Untari. Thus, the contractual period was

extendable on quarterly basis. Though the said letter was

addressed to the Sub-Divisional Officer, Nagar Untari, the copies

of the same were also forwarded to all the Block Development

Officers and Circle Officers posted in Garhwa district for

information and necessary action.

21. In the aforesaid letter, it was not specifically stated that the Sub-

Divisional Officer, Nagar Untari would only be the competent

authority to appoint the Jeep driver on contract basis, rather from

the content of the said letter, it appears that even the Circle

Officer(s) were authorized for such appointment.

22. Moreover, on perusal of the content of the letter dated

01.12.2003 of the Circle Officer, Chiniya, it would be evident that

the said letter was issued to the writ petitioner appointing him as

Jeep driver on contract basis for three months i.e. from

01.09.2003 to 30.11.2003 in the light of direction issued by the

appellant no.3 vide letter no.243 dated 26.08.2003.

2026:JHHC:4670-DB

23. It is an admitted fact that after the appointment of the writ

petitioner on contractual basis, he worked for more than 20 years

on the vacant and sanctioned post of driver and served in the

office of Circle Office, Chiniya as well as Block Office, Chiniya. It

is also not the contention of the appellants that the writ petitioner

did not have requisite qualification for being regularized on the

post of driver. Even during his entire service tenure, none of the

officers under whom he served, raised objection regarding

validity of his appointment. Though the contention of the

appellants is that the Circle Officer, Chiniya had illegally appointed

the writ petitioner on the post of driver on contract basis, yet they

are unable to explain as to what action was taken by them against

the concerned Circle Officer if at all, according to them,

appointment of the writ petitioner was illegal.

24. The learned counsel for the appellants has put reliance on the

judgment of the Hon'ble Supreme Court rendered in the case of

Vibhuti Shankar Pandey Vs. State of Madhya Pradesh and

Ors., reported in (2023) 3 SCC 639. We have perused the

said judgment. However, in the said case, the appellant was not

appointed against sanctioned post and as such his claim for

regularization was rejected.

25. In the case in hand, the writ petitioner was appointed against

sanctioned vacant post pursuant to the direction issued by the

competent authority. As such, the facts situation of the present

case is completely different from the case cited by the learned

2026:JHHC:4670-DB

counsel for the appellants. Thus, the said judgment will not be

applicable in the facts of the present case.

26. In view of the discussions made hereinabove, we do not find any

reason to interfere with the impugned judgment dated

13.08.2024 passed in W.P.(S) No. 268 of 2024.

27. The present appeal is, accordingly, dismissed.

28. Other pending I.A.(s), if any, are also dismissed.

(M. S. Sonak, C.J.)

(Rajesh Shankar, J.) 18th February, 2026 Sanjay/ A.F.R. Uploaded on 18.02.2026

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter