Citation : 2024 Latest Caselaw 6041 P&H
Judgement Date : 18 March, 2024
Neutral Citation No:=2024:PHHC:038738
CWP-26249-2021 2024:PHHC:038738
1
IN THE HIGH COURT OF PUNJAB & HARYANA
AT CHANDIGARH
258
WP-26249-2021
C
Date of decision: 18.03.2024
Surinder Kumar
....Petitioner
Versus
State of Punjab and others
...Respondents
CORAM: HON'BLE MR. JUSTICE AMAN CHAUDHARY ***** Present : Mr. Sunil Garg, Advocate for the petitioner.
Mr. Satnam Preet Singh, DAG, Punjab.
***** AMAN CHAUDHARY. J.
1. The prayer in the present Civil Writ Petition filed under Articles
226/227 of the Constitution of India, is to issue a writ in the nature of
mandamus,fordirectingrespondentNos.1to3toregularizetheservicesofthe
petitioner.
2. Learnedcounselwouldsubmitthatthepetitionerwasappointedas
asweeperon01.10.2008onpart-timebasisandhisserviceswereterminatedon
19.10.2011, which being illegal, was set aside by the Industrial Tribunal vide
order dated 10.05.2017 with directions for reinstatement of service without
back wages, after which he is continuing his service as
sweeper-cum-chowkidar. He prays for disposal of the present petition, being
coveredbythedecisionsinKantaRanivs.StateofPunjabandothers,CWP
No.1933 of 2014 decided on 28.10.2014 and Sukhdev Kaur vs. State of
Punjab, CWP 12199 of 2000, decided on 23.09.2002, against which the
SLP-4772-2003 filed by the State stands dismissed vide order dated
31.03.2003.
1 of 4
Neutral Citation No:=2024:PHHC:038738 CWP-26249-2021 2024:PHHC:038738 2 3. TheoperativeportionofKantaRani(supra),inwhichunderlike
circumstances, services of the petitioner working as a part time
peon-cum-sweeper were ordered to be regularized, reads thus:
" The second argument of the ld. Counsel for the respondents that there is no sanctioned post of sweeper in the office of respondent No.4 is also liable to be rejected. The petitioner has been continuously working with respondent No.4 since 1984. This necessarily implies that thereisneedforasweeperintheofficeofrespondentNo.4. In fact,judicialnoticecanbetakenofthefactthatinevery office there is necessity of at least one sweeper, and in bigger offices the requirement would be more. It has not beenstatedbytherespondentsthatapartfromthepetitioner there are any other sweepers working in the office of respondent No. 4. I n Nihal Singh v. State of Punjab, (2013) 14 SCC 65, the Hon'bleSupremeCourtheldthatwhenthereisneedforthe creationofposts,thefailureoftheexecutivegovernmentto apply its mind and take a decision to create posts or stop extracting work from persons for decades together itself would be arbitrary action (inaction) on the part of the State... xx xx xx hirdly, it has been contended that the petitioner was a T part-time sweeper, hence her case was not covered by the instructionsdated23.1.2001(AnnexureP-9)whichareonly in relation to work charged/ daily wage employees. The petitioner in paragraph 3 of the petition has stated thatshe has been working throughout as peon-cum-sweeper in the office of the Executive Officer, Block Samiti Dina Nagar during full office hours from 9.00 A.M. to 5.00 P.M. This fact regarding the number of hours of duty/work of the petitioner has not been specifically denied. There is onlya bald denial stating that itisincorrectthatthepetitionerhas been working throughout as peoncum-sweeper and it has been asserted that the petitioner has been engaged as part-time sweeper. From this, it is clearthatthoughtermed part-time, the petitioner has been working in the office of respondentNo.4asafulltimeemployee.Shehascontinued to work in the same capacity for over 30 years now. Termingheraspart-timeismanifestlyunjust.Thus,ithasto be held that the petitioner was liable to have been regularised both in terms of the circular letter dated 4.3.1999and23.1.2001andtheactionoftherespondentsin denying her the benefit of regularisation is illegal. xx xx xx Thus, in my opinion the petitioner's case for regularisation
2 of 4
Neutral Citation No:=2024:PHHC:038738 CWP-26249-2021 2024:PHHC:038738 3 h as been wrongly rejected. She was eligible to have been regularised under each one of the three policies referredto above. It is manifest that the petitioner hasbeenextremely unfairly dealt with. For what should have flowed to her in normal course, she has been forced to repeatedly knock at thedoorsoftheauthoritiesandasalastresortapproachthe Court. While making her work full time, the respondents have persisted in terming her as part-time, taking shelter undertheletterofappointment.Thisissheerexploitationof the poor petitioner." 4. Relevant paras of Sukhdev Kaur (supra), wherein a part time
sweeper was granted regularization, read thus:
" 10. Admittedly, the petitioners belongtoapoorsectionof the society. They have been working on the posts of Sweepers for a substantially long period of 10 years or more. Nothing has been placed on record which may even prima facie show that the petitioners have been found wantingintheperformanceoftheirduties.Stillfurther,itis not disputed that there isacontinuingneedforthepostsof Sweepers as it is necessary to have someone to clean the class-rooms and toilets etc. in the educational institutions. 11. In the background of this factual position, the short questionthatarisesforconsiderationis-Canthepetitioners be denied the relief of regularisation merely because their names had not been sponsored by the respective Employment Exchanges at the time of their entry into service ? 12. To answer this question, we have repeatedly askedMr. D.V. Sharma, if the State Government had issued any instructions to the Departments requiring that the posts of PartTimeSweepersshallbefilleduponlyaftersubmission of a requisition to the Employment Exchange.Thecounsel has not been able to point out anything from the record of thesecaseswhichmayindicatethatitwasnecessaryforthe Departments of the Government to ask for recommendations from the Employment Exchange. Still further, it is not disputed that the requirement for notification of thevacanciestotheEmploymentExchanges is not a mandatory pre-condition for filling up the postsin different servicesoftheGovernment.Infact,areferenceto Section 4(4) of the Employment Exchange (Compulsory Notification of Vacancies) Act, 1959 clearly indicates that the provisions have not to be "deemed to impose any obligationuponanyemployertorecruitanypersonthrough the Employment Exchange to fill any vacancy merely because that vacancy has beennotifiedunder"sub-sections (1) and (2) of Section 4. The provision clearly militates against any plea of a mandatory requirement of law under whichtheemployermayberequiredtonotifythevacancies to the Employment Exchange.
3 of 4
Neutral Citation No:=2024:PHHC:038738 CWP-26249-2021 2024:PHHC:038738 4 1 3. In view of the factual position that there is nothing on record to show that the departments of the State Government had ever notified the vacancies of Part Time SweepersunderSection4totheEmploymentExchangesor that any instructions had beenissuedtotheDepartmentsto notify the vacancies to the Employment Exchanges, the condition as now sought to be imposed is apparently arbitrary and unfair. xx xx xx 15. On a consideration of the matter, we are satisfied that the impugned orders are not just and fair. The petitioners havebeenmadetoworkforalongtimewithoutevenbeing placed in a regular scale. In fact, they are being paid a meagresumrangingfromRs.375/-toRs.600/-permonth. In the present day when the cost of living has gone very high, it is not a fair wage. 16.Inviewoftheabove,thewritpetitionsareallowed.The impugnedordersaresetaside.Therespondentsaredirected toconsidertheclaimofthepetitionersfortheregularisation of their services. They would be placed in a regular time scaleofpay.Theconsequentialreliefsshallalsobegivento them.Theneedfulshallbedonewithinonemonthfromthe date of receipt of a copy of this order." 5. LearnedStatecounselwasunabletocontrovertthefactualposition
and draw out any distinctive aspects in the aforementioned judgments or cite
any contrary law.
6. In view of the aforesaid, the present petition is disposed of in
terms of the judgments passed inKanta RaniandSukhdevKaur(supra).
(AMAN CHAUDHARY) JUDGE 1 8.03.2024 Hemant
hether speaking/reasoned W : es / No Y Whether reportable : Yes / No
4 of 4
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!