Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mayadhar Nayak & Anr vs State Bank Of India & Ors. .... Opposite ...
2025 Latest Caselaw 6090 Ori

Citation : 2025 Latest Caselaw 6090 Ori
Judgement Date : 20 June, 2025

Orissa High Court

Mayadhar Nayak & Anr vs State Bank Of India & Ors. .... Opposite ... on 20 June, 2025

Author: S.K. Panigrahi
Bench: S.K. Panigrahi
                                                                     Signature Not Verified
                                                                     Digitally Signed
                                                                     Signed by: BHABAGRAHI JHANKAR
                                                                     Reason: Authentication
                                                                     Location: ORISSA HIGH COURT, CUTTACK
                                                                     Date: 15-Jul-2025 18:00:06




           IN THE HIGH COURT OF ORISSA AT CUTTACK

            ⁠W.P.(C)No. 24692 of 2012 with W.P.(C)No. 15989 of 2020


       (In the matters of applications under Articles 226 and 227 of the
       Constitution of India, 1950).

        Mayadhar Nayak & Anr.                     ....                 Petitioner(s)
        (In both the Writ Petitions)

                                       -versus-

        State Bank of India & Ors.                ....           Opposite Party (s)



     Advocates appeared in the case through Hybrid Mode:

        For Petitioner(s)          :                          Mr. Rajib Rath, Adv.



        For Opposite Party (s)     :                   Mr. Bibhudendra Dash, Adv.
                                                                         (for SBI)


                 CORAM:
                 DR. JUSTICE S.K. PANIGRAHI

                       DATE OF HEARING:-14.05.2025
                      DATE OF JUDGMENT:-20.06.2025
     Dr. S.K. Panigrahi, J.

1. Since both the Writ Petitions involve common questions of fact and law,

they were heard together and are being disposed of by this common

judgment. However, this Court felt it apposite to deal the W.P.(C)

Location: ORISSA HIGH COURT, CUTTACK

No.24692 of 2012 as the leading case for proper adjudication of both the

cases.

2. The Petitioners seek a direction to the Opposite Parties for

regularization of their services, pay parity under the principle of 'equal

pay for equal work', release of bonus for the financial year 2011-12, and

extension of all temporary service benefits as granted to similarly

situated employees of the Opposite Parties Bank.

I.      FACTUAL MATRIX OF THE CASE:

 3.     The brief facts of the case are as follows:

(i)     The Petitioners, Mayadhar Nayak and Baina Nayak, have been

engaged as Sub-Menial Staff/Sweepers at the Government Treasury

Branch of the State Bank of India, Bhubaneswar since 1995, on a daily

wage basis. They have been discharging such duties continuously for

nearly 30 years.

(ii) The Government Treasury Branch of the Bank occupies more than

11,000 square feet, spread over three levels comprising the upper

basement, ground floor, and first floor. The premises include eight

toilets and six urinals. The Petitioners have been performing cleaning

duties in the said premises along with outsourced employees.

(iii) The Petitioners are presently receiving a consolidated monthly

remuneration of Rs.16,406/-.

(iv) The Petitioners had earlier approached this Court in OJC No.13193 of

1999 seeking regularization of their services. The said petition was

disposed of on 5 December 2008 with a direction to the Opposite Party

Bank to consider their cases for regularization as and when vacancies

Location: ORISSA HIGH COURT, CUTTACK

arise in the future. It was further directed that they shall be permitted

to continue in service so long as work is available and shall not be

replaced by any fresh hands. The remuneration payable to them was

directed to be as per the applicable rates under the Minimum Wages

Act.

(v) The Petitioners again approached this Court by filing W.P.(C) No. 8906

of 2007, alleging that the Opposite Parties were seeking to fill up the

posts of Sweepers and other menial staff without considering their

claim for appointment. The said petition was disposed of on 24 July

2007 with a direction to the Opposite Parties to consider the Petitioners'

cases for appointment to the post of Sweeper, if such vacancy arises,

keeping in view the length of their engagement and the services

rendered by them under the Bank.

(vi) The present Writ Petition, W.P.(C) No.24692 of 2012, has been filed

seeking recognition of the Petitioners as temporary employees and for

the grant of bonus and other benefits and allowances extended to

similarly situated temporary staff.

(vii) The Petitioners have also filed W.P.(C) No.15989 of 2020 seeking

regularization of their services, contending that the Opposite Parties

have regularized the services of one Sri Bijay Kumar Panda, a similarly

situated employee engaged as a Liftman.

II. SUBMISSIONS ON BEHALF OF THE PETITIONERS:

4. Learned counsel for the Petitioners earnestly made the following

submissions in support of his contentions:

Location: ORISSA HIGH COURT, CUTTACK

(i) The Petitioners submitted that they have been continuously

discharging duties as Sub-Menial Staff or Sweepers at the Government

Treasury Branch of the State Bank of India, Bhubaneswar since 1995 on

a daily wage basis, and despite nearly three decades of service, they

have not been considered for regularization.

(ii) The Petitioners contended that they are performing the same duties as

regular Class IV sub-menial staff and sweepers in other branches of the

Bank and are therefore entitled to regularization and pay parity under

the principle of 'equal pay for equal work'.

(iii) The Petitioners submitted that they are being paid a consolidated

amount of Rs.16,406/- per month, while other temporary employees of

the Bank are receiving Rs.27,443/- for the same or similar work. The

Petitioners contended that this differential treatment amounts to

discrimination and exploitation. They are entitled to be paid arrears

corresponding to the difference in remuneration for the entire period

of continuous service.

(iv) The Petitioners further contended that the Bank has exploited their

services since the date of their engagement. Though the nature of work

is perennial and regular, their services have not been regularized, and

they continue to be treated as temporary workers without security or

proper benefits.

(v) The Petitioners further submitted that they have been working against

two sanctioned but vacant posts of Sweepers, which arose due to the

death of one employee in 1999 and the retirement of another in 2015.

Location: ORISSA HIGH COURT, CUTTACK

However, no steps have been taken by the Bank to absorb them against

those existing vacancies.

(vi) The Petitioners submitted that the Chief Manager of the concerned

branch, vide letter dated 25.11.1998, recommended to the Assistant

General Manager, Zonal Office, for the creation of two full-time posts

of Sweepers. It was stated that casual workers such as the Petitioners

were performing essential sweeping duties and that the circumstances

warranted the sanction of regular posts.

(vii) The Petitioners further submitted that the Assistant General Manager

had acknowledged the continued need for sweeping work and stated

that such work was being carried out with the help of casual labourers.

Despite such clear acknowledgment, no action was taken for

regularizing the services of the Petitioners.

(viii) The Petitioners submitted that they had been receiving bonus since

2006 like other temporary employees, but the Opposite Parties

arbitrarily withheld it in 2011 and again deducted ₹7,000 in 2023

without notice or proper justification. Despite repeated representations

and an RTI appeal, no valid reason was initially provided, and only

later Opposite Party No. 3 belatedly claimed the amount was recovered

towards bonus. The Petitioners, drawing ₹16,406, fall within the bonus

eligibility under SBI's e-circular dated 27.09.2022, yet the Petitioners

were denied the same while similarly placed employees earning

₹27,443 received full temporary benefits.

(ix) The Petitioners contended that the Government Treasury Branch of the

Bank occupies over 11,000 square feet across the upper basement,

Location: ORISSA HIGH COURT, CUTTACK

ground floor, and first floor, and comprises eight toilets and six urinals.

They have been solely responsible for maintaining cleanliness in the

premises along with a few outsourced workers.

(x) The Petitioners contended that there exists no legal impediment to their

regularization. The bipartite settlement between the Bank and the All

India Staff Federation expired on 31.03.1997 and was only applicable to

employees on the temporary list as on that date. Since then, the Bank

has not entered into any new settlement and has regularized similarly

placed temporary employees. Thus, the earlier settlement cannot be

relied upon to deny the Petitioners' claim.

(xi) The Petitioners submitted that they are in precarious financial

circumstances. The lead Petitioner Mayadhar Nayak supports his wife,

two children, and a father aged about 80 years. Petitioner Baina Nayak

is the sole caretaker of a mentally and physically disabled child and

another son, all of whom are dependent on his meagre income. The

prolonged denial of fair remuneration and regularization has caused

them undue hardship.

(xii) The Petitioners contended that their representation dated 26.12.2019

addressed to the Chairman of the Bank was not duly considered and

was instead disposed of by the Deputy General Manager (B&O) on

26.07.2021, who had no jurisdiction to take such a decision. As a result,

they were compelled to file CONTC No. 1913 of 2022, which is

presently sub judice before this Court.

(xiii) The Petitioners submitted that under applicable Banking Regulations,

temporary Class IV employees are entitled to benefits such as House

Location: ORISSA HIGH COURT, CUTTACK

Rent Allowance, Medical Allowance, ESI coverage, and annual

increments for every completed year of service. Despite making

repeated representations to the Assistant General Manager of the

Government Treasury Branch, they have been denied these statutory

benefits since 1999.

(xiv) The Petitioners contended that the Bank has engaged other individuals,

namely Bipin Bihari Rout and Brajabandhu Dehuri, through M/s

Nabajyoti Services for maintenance and housekeeping work. While

these outsourced workers have been given contractual appointments,

the Petitioners, who have rendered long years of service, remain

unrecognized, causing them severe mental agony.

(xv) The Petitioners submitted that one Sri Bijaya Kumar Panda, a similarly

situated Class IV employee, had his services regularized pursuant to an

industrial dispute. The Labour Court, by Award dated 09.07.2010 in

I.D. Case No. 1 of 2003, directed his regularization against a sanctioned

post of Liftman. Although the Management challenged the said award

in W.P.(C) No.19078 of 2010, this Court upheld the Award vide the

judgment dated 11.07.2016. The Supreme Court also affirmed the said

judgment and upheld the direction for regularization, making it

effective from 17 May 2018.

(xvi) The Petitioners, having rendered continuous service for well over 240

days annually, are entitled to be treated as temporary employees in

terms of the Respondent Bank's own guidelines. As per Clause 6.1(iv),

Chapter 6 of the Reference Book on Staff Matters, temporary employees

who have completed at least 24 months of active service either without

Location: ORISSA HIGH COURT, CUTTACK

a break or with permissible breaks are eligible for benefits such as

annual increments, leave fare concession and leave encashment as

available to permanent employees. Despite fulfilling these conditions,

the Petitioners have been denied such benefits, in clear violation of the

Bank's internal policies.

(xvii) The Petitioners submitted that multiple judicial pronouncements have

recognized the entitlement of long-serving employees, engaged in

sanctioned posts and performing regular duties, to be considered for

regularization in appropriate cases.

III. SUBMISSIONS ON BEHALF OF THE OPPOSITE PARTIES:

5. The Learned Counsel for the Opposite Parties earnestly made the

following submissions in support of his contentions:

(i) The Petitioners are engaged as daily wage workers at the Government

Treasury Branch of the Bank solely in compliance with the directions of

this Court in O.J.C. No. 13193/1999. They have not been appointed

against any sanctioned vacancy, nor has any court recognized them as

temporary employees of the Bank. Their engagement remains litigious,

and their remuneration is governed strictly by the Minimum Wages

Act.

(ii) In the past, to address staffing exigencies, the Bank engaged temporary

and daily wage workers. Pursuant to multiple settlements with the All

India SBI Staff Federation under the Industrial Disputes Act, such

employees were classified based on service duration and absorbed

against vacancies up to 31.03.1997. These settlements were

implemented through interviews and preparation of panels, which

Location: ORISSA HIGH COURT, CUTTACK

lapsed thereafter. No right to regularization survives beyond the said

date.

(iii) The Petitioners' assertion that similarly placed employees continue to

receive benefits is incorrect. Those individuals are continuing pursuant

to specific court orders in matters such as O.J.C. Nos. 3763/1997 and

12827/1999. Similarly, the Petitioners' own continuation is by virtue of

O.J.C. No.13193/1999 and not due to any fresh engagement or

acknowledgment by the Bank. Therefore, their employment cannot be

equated to that of recognized temporary employees.

(iv) The Petitioners' reliance on the case of Sri Bijay Kumar Panda is

misplaced. His regularization was based on an adjudicated industrial

dispute affirmed by the Labour Court, this Court, and the Supreme

Court. He was appointed against a sanctioned technical post, unlike the

Petitioners, whose roles are non-technical and were never part of a

sanctioned cadre.

(v) Wage slips labelling the Petitioners as "temporary employees" were

erroneously issued by an unauthorized official and carry no legal

weight. The Bank has since taken corrective steps. Such clerical

references cannot confer a legal right or alter the nature of their

engagement.

(vi) The petitioners have an alternative and efficacious remedy under the

Industrial Disputes Act, and without first exhausting the said statutory

recourse, the present writ petition is not maintainable and is liable to

be dismissed on the ground of availability of an alternative remedy.

Location: ORISSA HIGH COURT, CUTTACK

(vii) The Bank has not directly engaged any persons against Class-IV posts.

All menial work, including housekeeping and maintenance, is now

outsourced through vendors under the Contract Labour (Regulation &

Abolition) Act, 1970. Such roles are casual in nature, and those engaged

are employees of contractors, not the Bank.

(viii) The Petitioners' engagement is surplus and continued only to comply

with judicial directions. There are no sanctioned vacancies for Class-IV

posts, and the Bank has no intention to recruit for such roles, which are

now operationally redundant. The Reference Book relied upon by the

Petitioners is outdated and has no bearing on the current staffing

policy.

(ix) The Bank has complied with all tender procedures for outsourcing, and

there is no breach of court orders. Assertions of harassment or mental

agony are wholly unfounded. Outsourcing is lawful and necessary to

meet modern cleaning standards that require industrial-grade

equipment and trained professionals, which are services beyond the

Petitioners' scope.

(x) The claim for bonus or temporary benefits is untenable. The Petitioners

were never regularized or classified as temporary employees under

Bank regulations. As per Section 2(vi)(h) of the Payment of Wages Act,

1936, "wages" do not include bonus. Therefore, the relief sought

amounts to a modification of the order dated 05.12.2008 passed in O.J.C.

No. 13193/1999 and is wholly misconceived.

Location: ORISSA HIGH COURT, CUTTACK

IV. ANALYSIS:

6. Heard learned counsel for the parties and perused the material placed

on record.

7. The core issue in the present writ petitions is whether the petitioners,

who have been engaged as daily wage workers since 1995, are entitled

to regularization of service, parity in pay with temporary employees,

and the release of bonus and service-related benefits.

8. The issue of regularization of temporary or daily wage employees has

been the subject of consistent judicial scrutiny.

9. It is now well settled that there exists no vested or absolute right to

regularization. Courts have acknowledged the State's obligation to

uphold fairness and dignity of labour, but have simultaneously held

that mere continuation in service does not, in itself, confer any

entitlement to absorption or grant regular or temporary status, unless

the initial engagement was made in accordance with applicable

recruitment rules.

10. In this regard, this Court may seek the guidance of the Supreme Court

in State of Karnataka v. Umadevi1 observed:

"43. Thus, it is clear that adherence to the rule of equality in public employment is a basic feature of our Constitution and since the rule of law is the core of our Constitution, a court would certainly be disabled from passing an order upholding a violation of Article 14 or in ordering the overlooking of the need to comply with the requirements of Article 14 read with Article 16 of the Constitution. Therefore, consistent with the

(2006) 4 SCC 1.

Location: ORISSA HIGH COURT, CUTTACK

scheme for public employment, this Court while laying down the law, has necessarily to hold that unless the appointment is in terms of the relevant rules and after a proper competition among qualified persons, the same would not confer any right on the appointee. If it is a contractual appointment, the appointment comes to an end at the end of the contract, if it were an engagement or appointment on daily wages or casual basis, the same would come to an end when it is discontinued. Similarly, a temporary employee could not claim to be made permanent on the expiry of his term of appointment. It has also to be clarified that merely because a temporary employee or a casual wage worker is continued for a time beyond the term of his appointment, he would not be entitled to be absorbed in regular service or made permanent, merely on the strength of such continuance, if the original appointment was not made by following a due process of selection as envisaged by the relevant rules. It is not open to the court to prevent regular recruitment at the instance of temporary employees whose period of employment has come to an end or of ad hoc employees who by the very nature of their appointment, do not acquire any right. The High Courts acting under Article 226 of the Constitution, should not ordinarily issue directions for absorption, regularisation, or permanent continuance unless the recruitment itself was made regularly and in terms of the constitutional scheme. Merely because an employee had continued under cover of an order of the court, which we have described as "litigious employment" in the earlier part of the judgment, he would not be entitled to any right to be absorbed or made permanent in the service. In fact, in such cases, the High Court may not be justified in issuing interim directions, since, after all, if ultimately the employee approaching it is found entitled to relief, it may be possible

Location: ORISSA HIGH COURT, CUTTACK

for it to mould the relief in such a manner that ultimately no prejudice will be caused to him, whereas an interim direction to continue his employment would hold up the regular procedure for selection or impose on the State the burden of paying an employee who is really not required. The courts must be careful in ensuring that they do not interfere unduly with the economic arrangement of its affairs by the State or its instrumentalities or lend themselves the instruments to facilitate the bypassing of the constitutional and statutory mandates. It is further trite law that matters relating to recruitment fall exclusively within the domain of the employer, which in the context of public employment includes the State and its instrumentalities. The creation of posts and formulation of policies for regularization are policy matters within the discretion of the employer. Judicial interference in such domains is circumscribed. In the absence of a sanctioned post, no direction can be issued compelling the employer to create posts and absorb persons continuing in service."

11. Further, it is well settled that the creation or sanction of posts lies

exclusively within the domain of the employer and constitutes a policy

decision falling within the employer's prerogative. Courts cannot

compel the creation of posts or direct regularization in the absence of

sanctioned vacancies.

12. In Indian Drugs and Pharmaceuticals Ltd. v. Workmen2, the Supreme

Court observed:

"37. Creation and abolition of posts and regularisation are purely executive functions vide P.U. Joshi v. Accountant

(2007) 1 SCC 408.

Location: ORISSA HIGH COURT, CUTTACK

General [(2003) 2 SCC 632 : 2003 SCC (L&S) 191] . Hence, the court cannot create a post where none exists. Also, we cannot issue any direction to absorb the respondents or continue them in service, or pay them salaries of regular employees, as these are purely executive functions. This Court cannot arrogate to itself the powers of the executive or legislature. There is broad separation of powers under the Constitution, and the judiciary, too, must know its limits."

13. Similarly, in Union of India v. Ilmo Devi,3 the Supreme Court observed:

"13. ...The High Court cannot, in exercise of the power under Article 226, issue a mandamus to direct the Department to sanction and create the posts. The High Court, in exercise of the powers under Article 226 of the Constitution, also cannot direct the Government and/or the Department to formulate a particular regularisation policy. Framing of any scheme is no function of the Court and is the sole prerogative of the Government. Even the creation and/or sanction of the posts is also the sole prerogative of the Government and the High Court, in exercise of the power under Article 226 of the Constitution, cannot issue mandamus and/or direct to create and sanction the posts."

14. Turning to the facts of the present case, the petitioners have been

engaged in cleaning and maintenance work at the Treasury Branch of

the Opposite Party Bank since 1995. Their initial engagement was not

against any sanctioned vacancy and was not preceded by a formal

recruitment process.

(2021) 20 SCC 290.

Location: ORISSA HIGH COURT, CUTTACK

15. They were allowed to continue in service under orders passed by this

Court in OJC No. 13193 of 1999, which was disposed of on 05.12.2008

with directions to allow them to continue as long as work was available,

and not to replace them with fresh hands.

16. The record further indicates that the Bank has since shifted to

outsourcing its housekeeping requirements, aligning with modern

standards that involve trained personnel and industrial-grade

equipment. This administrative choice is a matter of policy and cannot

be construed as punitive action directed at the petitioners.

17. The Bank has also stated that there are no sanctioned Class-IV vacancies

and no plans to initiate recruitment to such posts, which have become

operationally redundant.

18. While this Court does not disregard the long and uninterrupted service

rendered by the petitioners, it is well-settled that mere length of service

does not by itself confer a right to regularization. The consistent

position in law is that engagement on a daily wage or casual basis,

however prolonged, cannot mature into a claim for regular

appointment in the absence of sanctioned posts and adherence to a

lawful selection process.

19. The petitioners' claim for parity in pay, temporary status, and other

service benefits is equally unsustainable. They have not been

recognized as temporary employees under any recruitment rule or

policy of the Bank. Reliance on expired bipartite settlements or internal

communications cannot override the statutory prerequisites of formal

appointment. There is also no material to show that the petitioners are

Location: ORISSA HIGH COURT, CUTTACK

similarly situated with any other class of employees who have been

regularized through proper procedure.

V. CONCLUSION:

20. In light of the foregoing discussion, this Court is of the considered view

that the Petitioners have not made out a case warranting judicial

intervention for regularization or the grant of service-related benefits.

21. Accordingly, both the Writ Petitions are dismissed.

22. Interim order, if any, passed earlier stands vacated.

(Dr. S.K. Panigrahi) Judge

Orissa High Court, Cuttack, Dated the 20th June, 2025

 
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