Citation : 2021 Latest Caselaw 15073 Mad
Judgement Date : 28 July, 2021
W.P.No.5040 of 2015
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 28.07.2021
CORAM
THE HONOURABLE MR. JUSTICE M.GOVINDARAJ
W.P.Nos.5040 of 2015
&
M.P.Nos.1 and 2 of 2015
M.Suresh ....Petitioner
Vs.
1.The Principal Secretary and Commissioner
of Agriculture Development
Government of Tamilnadu
Agricultural Department
Fort St.George, Chennai-600 009
2.The Commissioner cum Director of Agricultural
Chepauk, Chennai-600 005
3.The joint Director of Agriculture
Mannarpuram Trichy District
4.The Assistant Director of Agriculture
Pullampadi
Trichy District ... Respondents
1 of 12
http://www.judis.nic.in
W.P.No.5040 of 2015
PRAYER: The Writ Petition has been filed under Article 226 of the
Constitution of India praying to issue a Writ of Certiorarified mandamus
calling for the records of the 1st respondent in connection with the impugned
impugned letter No.2570/Ve.Ni 4(1)/2014-6 dated 13.10.2014 and quash
the same and consequently direct the respondents to absorb the petitioner in
the regular vacancy sanctioned as per G.O.(P) 243 Agriculture (VNi4)
Department dated 10.12.2013 in regular time scale of pay on relaxing the
relevant rules for appointment as done in similar cases in various
departments.
For Petitioner : Ms.T.Aananthi
For Respondents : Mr.C.Selvaraj, Govt.Advocate
-----
ORDER
The petitioner was appointed as a casual labourer on daily wage
basis on 28.12.1998 under the respondent. He was attending all types of
works. However, he was not regularized in service. The Government has
issued orders to regularize the services of numerous casual labourers
employed by Government department. As per the various Government
orders those who have completed 10 years of service were directed to be
regularized and finally by G.O.Ms.No.74, P& AR Department dated
2 of 12
http://www.judis.nic.in W.P.No.5040 of 2015
27.06.2013 has issued certain restriction with regard to age, appointment
through Employment office, part time working etc., Since the petitioner was
not sponsored by Employment Exchange his case was not considered.
Therefore, he approached this Court in W.P.No.31348 of 2013. wherein by
order dated 21.11.2013, this Court directed the respondent to consider the
case of the petitioner for regularization in the light of the Government
Orders directed the respondent to pass appropriate orders within a period of
twelve weeks. The 1st respondent by Government Letter
No.2570/AA4(1)/2014-6 dated 13.10.2014 rejected the request of the
petitioner in view of G.O.Ms.74 P & AR Department, dated 27.06.2013.
Aggrieved over the same, the petitioner is before this Court.
2. Heard the submission of both the sides.
3. From the perusal of the materials, it is seen that in identical
circumstances, several casual labourers working in very same Agricultural
Department have approached this Court by way of W.P.No.23147 and
23148 of 2004. This Court has given a direction to regularize those casual
3 of 12
http://www.judis.nic.in W.P.No.5040 of 2015
labourers by its order dated 26.02.2010. Government preferred an appeal
vide W.A.No.2617 and 2105 of 2010 and the same was dismissed on
08.06.2011. Again, an SLP was preferred against the Division Bench order
in SLP No.9110 and 9111 of 2013 which were also dismissed on
29.04.2013. Thereafter, the casual labourers were regularized vide G.O.2(D)
No.85, Agricultural Department dated 15.06.2013. Like wise in the case of
one Anbazhagan, the Government relaxed the conditions imposed in
G.O.Ms.No.74 P& AR Department dated 27.06.2013 and implemented the
order of the Court by regularizing him in G.O.Ms.No.205 Town
Development Department dated 18.12.2014. In yet another case, in
G.O.Ms.No.71, Rural Development Department dated 12.02.2014, the
conditions specified in G.O.Ms.No.74 were relaxed apart from giving age
relaxation and non sponsoring through Employment Exchange. Thus, in
quite a number of cases, the Government has relaxed the rules and
regularized the employee from the date of completion of 10 years. In the
instant case, the petitioner has also completed more than 10 years of service.
4 of 12
http://www.judis.nic.in W.P.No.5040 of 2015
4. Government has taken a consistent stand before this Court that the
order of regularization is contrary to the judgment of the Hon'ble Supreme
Court in State of Karnataka vs Uma Devi and Ors , AIR 2006 SC 1806 as
well as Civil Appeal Nos.2730 and 2731 of 2014 in the case of Secretary to
Government, School Education Department, Chennai.
5. But it is to be noted that the judgment of the Hon'ble Supreme
Court in Uma Devi's case has been distinguished in the case of Sheo
Narain Nagar Vs. The State of Uttar Pradesh in Civil Appeal No.18510 of
2017 dated 13.11.2017, wherein it has been observed as under:
“8..... We have to strike a balance to really
implement the ideology of Uma Devi (supra). Thus, the time
has come to stop the situation where Uma Devi (supra) can
be permitted to be flouted, whereas, this Court has
interdicted such employment way back in the year 2006.
The employment cannot be on exploitative terms, whereas
Uma Devi (supra) laid down that there should not be back
door entry and every post should be filled by regular
5 of 12
http://www.judis.nic.in W.P.No.5040 of 2015
employment, but a new device has been adopted for making
appointment on payment of paltry system on
contract/adhoc basis or otherwise. This kind of action is not
permissible, when we consider the pith and substance of
true spirit in Uma Devi (supra).
9. Coming to the facts of the instant case, there was a
direction issued way back in the year 1999, to consider the
regularization of the appellants. However, regularization
was not done. The respondents chose to give minimum of
the pay scale, which was available to the regular
employees, way back in the year 2000 and by passing an
order, the appellants were also conferred temporary status
in the year 2006, with retrospective effect on 2.10.2002. As
the respondents have themselves chosen to confer a
temporary status to the employees, as such there was
requirement at work and posts were also available at the
particular point of time when order was passed. Thus, the
submission raised by learned counsel for the respondent
6 of 12
http://www.judis.nic.in W.P.No.5040 of 2015
that posts were not available, is belied by their own action.
Obviously, the order was passed considering the long period
of services rendered by the appellants, which were taken on
exploitative terms.
10. The High Court dismissed the writ application
relying on the decision in Uma Devi (supra). But the
appellants were employed basically in the year 1993; they
had rendered service for three years, when they were
offered the service on contract basis; it was not the case of
back door entry; and there were no Rules in place for
offering such kind of appointment. Thus, the appointment
could not be said to be illegal and in contravention of Rules,
as there were no such Rules available at the relevant point
of time, when their temporary status was conferred w.e.f.
2.10.2002. The appellants were required to be appointed on
regular basis as a one-time measure, as laid down in
paragraph 53 of Uma Devi (supra). Since the appellants had
completed 10 years of service and temporary status had
7 of 12
http://www.judis.nic.in W.P.No.5040 of 2015
been given by the respondents with retrospective effect in
the 2.10.2002, we direct that the services of the appellants
be regularized from the said date i.e. 2.10.2002,
consequential benefits and the arrears of pay also to be
paid to the appellants within a period of three months from
today.”
6. Therefore, it is very clear that the judgment of UmaDevi can be
applied only in cases where illegal appointments are made denying the
opportunity of the people who are waiting before the Employment
Exchange. Such back door appointments shall be considered as illegal
cannot be regularized at any cost. But, when Government has adopted the
procedure of engaging casual labourers indiscriminately and has taken a
policy decision to regularize them on completion of 10 years of service, they
cannot turn around and state such engagements are illegal. Non sponsoring
through Employment Exchange may be an irregular method, the
Government in an unavoidable circumstances have engaged casual
labourers for getting their work done. Those casual labourers have
8 of 12
http://www.judis.nic.in W.P.No.5040 of 2015
continued for more than ten years. It is also relevant to state that those last
grade servants does not require any educational qualification to do those
menial works. In such circumstances, selection or engagement of casual
labourers may not undergo regular selection method of getting sponsor from
Employment Exchange or adherence to rules. Once a decision is taken to
regularize the casual labourers it shall be uniformly applied.
7. In the instant case, it is noted that by way of several Government
Orders, the restriction imposed in G.O.Ms.No.274 dated 27.06.2013 as well
as the rules with regard to age, educational qualification and reference
through Employment Exchange were relaxed and their service were
regularized. When a particular treatment was given to a person in the very
same department, it shall be extended to the similarly placed persons of the
very same department. The respondent department cannot take different
stands with regard to its own employees. Once a decision is taken in
implementing the orders of regularization, it shall be extended to all the
people who are similarly placed. Therefore, if it is not extended inspite of
the direction given by the Court it amounts to discrimination. Such
9 of 12
http://www.judis.nic.in W.P.No.5040 of 2015
discriminatory treatment is violative of principles of natural justice, doctrine
of equality and it will amount to arbitrary exercise of power.
8. In such a view, this Court is of the considered opinion that the
judgment of the Hon'ble Supreme Court in Sheo Narain Nagar's case, will
squarely apply to this case. Following the judgment of the Hon'ble Supreme
Court in the above judgment as well as the orders passed in S.L.P.No.9110
and 9111 of 2013 dated 29.04.2013 against the very same respondents, this
Court is inclined to grant relief as prayed for. The respondents are directed
to pass orders regularizing the petitioner in the light of the above
Government Orders within a period of three months from the date of receipt
of a copy of this order.
Writ petition is order with the above directions. No costs.
Consequently, connected miscellaneous petitions are closed.
28.07.2021
Internet:Yes Index:Yes/No
10 of 12
http://www.judis.nic.in W.P.No.5040 of 2015
To
1.The Principal Secretary and Commissioner of Agriculture Development Government of Tamilnadu Agricultural Department Fort St.George, Chennai-600 009
2.The Commissioner cum Director of Agricultural Chepauk, Chennai-600 005
3.The joint Director of Agriculture Kancheepuram
4.The Seed Testing Officer Seed Testing Laboratory Panji Pettai Kancheepuram District
11 of 12
http://www.judis.nic.in W.P.No.5040 of 2015
M. GOVINDARAJ, J.
kpr
W.P.Nos.5040 of 2015 & M.P.Nos.1 and 2 of 2015
28.07.2021
12 of 12
http://www.judis.nic.in
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!