Citation : 2021 Latest Caselaw 6225 Ori
Judgement Date : 9 June, 2021
W.P.(C) No. 13618 of 2021
02 09.06.2021 This matter is taken up though video conferencing
mode.
Heard Mr. P.K. Rout, learned counsel for the petitioner.
Mr. P.K. Rout, learned counsel for the petitioner states
that the petitioner has been continuing as a DLR employee
under the Executive Engineer, RWSS Division, Jajpur with
effect from 06.01.1998, but till date he has not been
regularized, although more than 23 years have passed in the
meantime. He has referred to the case of State of
Karnataka v. Umadevi, 2006(4) SCC 1, wherein in
paragraph 53 the apex Court has held that the State
Governments and their instrumentalities should take steps
to regularize as a one-time measure the services of such
irregularly appointed who have worked for ten years or more
in duly sanctioned posts. Similar view has also been taken by
the apex Court in State of Karnataka and others v.
M.L.Keshari and others, 2010(II) OLR (SC) 982, wherein in
paragraph 7 the apex Court has held as follows :
"7. It is evident from the above that there is an
exception to the general principles against 'regularization'
enunciated in Umadevi if the following conditions are
fulfilled:
(i) The employee concerned should have worked for 10
years or more in duly sanctioned post without the
benefit or protection of the interim order of any court or
tribunal. In other words, the State Government or its
instrumentality should have employed the employee
and continued him in service voluntarily and
continuously for more than ten years.
(ii) The appointment of such employee should not be illegal
even if irregular. Where the appointments are not
made or continued against sanctioned posts or where
the persons appointed do not possesses the
prescribed minimum qualifications, the appointments
will be considered to be illegal. But where the person
employed possessed the prescribed qualifications and
was working against sanctioned posts, but had been
selected without undergoing the process of open
competitive-selection, such appointments are
considered to be irregular.
In that view of the matter, since the petitioner is
continuing as DLR employee under the Executive Engineer,
RWSS Division, Jajpur and completed 23 years of service in
the meantime and even though his appointment is irregular
he should be regularized in service in view of the judgments
of the apex Court in Umadevi and M.L.Keshari (supra), as
well as Amarkanti Rai v. State of Bihar and others,
(2015) 8 SCC 265.
In view of such position, the opposite parties are
directed to regularize the service of the petitioner within a
period of three months from the date of passing of this order.
With the aforesaid observation and direction the writ
petition is allowed.
As the restrictions due to resurgence of COVID-19
situation are continuing, learned counsel for the parties may
utilize a printout of the order available in the High Court's
website, at par with certified copy, subject to attestation by
the concerned advocate, in the manner prescribed vide
Court's Notice No.4587, dated 25th March, 2020 as modified
by Court's Notice No. 4798 dated 15th April, 2021.
..................................
DR. B.R. SARANGI, J.
Ajaya
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!