Citation : 2025 Latest Caselaw 3126 P&H
Judgement Date : 10 March, 2025
Neutral Citation No:=2025:PHHC:034461
CM-3250-CWP-2025 and :1:
CM-3251-CWP-2025 in/and
CWP-25535-2016
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
126 CM-3250-CWP-2025 and
CM-3251-CWP-2025 in/and
CWP-25535-2016 (O&M)
Date of decision : 10.03.2025
RANJIT DUBEY
...... Petitioner
VERSUS
STATE OF HARYANA AND OTHERS
...... Respondents
CORAM : HON'BLE MR. JUSTICE HARSIMRAN SINGH SETHI
***
Present :- Mr. Pratham Sethi, Advocate
for the applicant-petitioner.
Mr. Naveen Singh Panwar, DAG, Haryana.
Mr. Ashok K. Jindal, Advocate
for respondent No.4.
***
Harsimran Singh Sethi, J. (Oral)
CM-3250-CWP-2025
In the present application, the petitioner's prayer is for
condoning the delay of 487 days in filing the application for restoration.
For the reasons mentioned in the application, delay of 487 days
in filing the resotration application is condoned.
1 of 11
Neutral Citation No:=2025:PHHC:034461
CM-3250-CWP-2025 and :2:
CM-3251-CWP-2025 in/and
CWP-25535-2016
Application is allowed.
CM-3251-CWP-2025
Present application has been filed for recalling the order dated
31.10.2023 whereby the writ petition was dismissed for non-prosecution.
Notice of the application.
Mr. Naveen Singh Panwar, DAG, Haryana accepts notice on
behalf of respondents-State and Mr. Ashok K. Jindal, Advocate accepts
notice for respondent No.4 and raise no objection in case, the order dated
31.10.2023 is recalled and the present petition is restored.
Keeping in view the facts and circumstances mentioned in the
application, the application is allowed and the order dated 31.10.2023
dismissing the petition for non-prosecution is recalled. The petition is restored
to its original number and status and on joint request of learned counsel for the
parties, the main petition is taken on board today itself.
CWP-25535-2016
1. The present petition has been filed challenging the action of
respondents terminating the services of the petitioner.
2. Learned counsel for the petitioner very fairly submits that
though the petitioner was appointed through an outsourcing agency but, he
was working with the respondent-Department hence, the respondent-
department of the State being the principal employer, is liable to be directed
to reinstate the petitioner by setting aside the termination of the petitioner.
3. Learned counsel for the respondent on the other hand submits
that the writ petition is non-maintainable as there is no master and servant
2 of 11
Neutral Citation No:=2025:PHHC:034461
CM-3250-CWP-2025 and :3:
CM-3251-CWP-2025 in/and CWP-25535-2016
relationship between the petitioner and the administrative department of the
State as concededly the petitioner was the employee of the outsourcing
agency and the contract between the agency and respondent-department was
terminated on 31.05.2016 which fact has gone unrebutted hence, the writ
petition is not maintainable.
4. I have heard learned counsel for the parties and have gone
through the case file with their able assistance.
5. The issue whether, where the employees are working through
the outsourcing agency, the writ petition is maintainable or not has already
been decided by this Court while passing order in CWP-12274-2020 titled
'Kumar Saurabh and others Vs. State of Haryana and others' decided on
30.09.2020. The relevant paragraphs of the judgment is as under:-
This Court had an occasion to consider somewhat similar
claim of the contractual employees employed through service provider,
wherein also claim was raised that contractual employees working through
Contractor by way of outsourcing, are to be treated as Government
employees. A Co-ordinate Bench of this Court considered this aspect
while deciding CWP-18619-2011 titled as 'Nishan Singh and others Vs.
State of Punjab', along with other connected cases, vide judgment dated
28.02.2013 and decided as under: -
"A perusal of this policy would show that it is applicable to the employees, who were working as daily wagers/workcharge/contract basis on permanent posts and were appointed by the State of Punjab after fulfilling eligibility criteria as per the proper procedure. Policy dated 18.3.2011 dealt with regularization of the services of not only contractual employees, but the daily wagers/workcharge employees working in different departments of the Government. By this policy dated 17.11.2011,
3 of 11
Neutral Citation No:=2025:PHHC:034461
CM-3250-CWP-2025 and :4:
CM-3251-CWP-2025 in/and CWP-25535-2016
the benefit of regularization of services was extended to the daily wagers/workcharge employees and employees working on contact basis in different departments, i.e. Boards/Corporations/Cooperative Societies/other Societies and other autonomous bodies. A perusal of both the above policies would clearly spell out that the petitioners who are employees of the Service Providers in the Departments of Revenue and Excise and Taxation, Punjab, in pursuance to the contract entered into between their employer and respondent departments. There is no relationship of employer and employee between the petitioners and respondent department. In the absence of such a relationship, petitioners cannot claim any right against the respondents. Even the policies of regularization do not contemplate or provide for benefit of regularization of services of the employees who have been deputed by the Service Providers.
xxx xxx xxx xxx xxx It has been asserted by the petitioners that as a matter of fact, the petitioners are for all intents and purposes employees of the respondent- department and the services providers have been used as a camouflage to deny the petitioners of their right of regularization and others statutory benefits, especially when the petitioners fulfil all the other mandated conditions for regularization of their services except that the petitioners have been appointed directly on contract basis by the respondents. It has further been asserted that in the case of some of the petitioners, their initial appointment was with the principal employer and later on shown through contractor which was with an intention to cover up the claim of the petitioners of they being contract employee of the department. It has further been asserted that the so called service provider/contractor is an unregistered contractor who has not obtained any license under Section 12 of the Contract Labour (Regulation and Abolition Act) 1970 and, therefore, the petitioners will be for all intents and purposes treated to be the employees of the principal employer, i.e. department concerned, entitling them to the claim of regularization as per the policies of the Government of Punjab and, therefore, a direction to that effect be issued. This contention of the counsel for the petitioners cannot be accepted in the light of the latest Full Bench judgment of this Court in CWP No. 13619 of 2012 titled as Union of India and another Versus Ram Pal and others,
4 of 11
Neutral Citation No:=2025:PHHC:034461
CM-3250-CWP-2025 and :5:
CM-3251-CWP-2025 in/and CWP-25535-2016
decided on 22.2.2013, wherein apart from referring to two conflicting judgments passed by the Division Benches of this Court and to resolve the dispute therein, reliance was placed upon the judgment of the Hon'ble Supreme Court in Steel Authority of India Limited's case (supra) to assert that the question of policy of contract labour could neither be decided by the Labour Court nor the Writ Court and as a fortiorari by the Tribunal as held in the said case. It was within the exclusive domain of the appropriate Government under the Labour Contract Prohibition Act. While dealing with this question, this Court held as follows :-
"11. On going through the judgment in SAIL (supra), we are of the view that decision of the Division Bench in Ramesh Singh (supra) is correct view and that of Kiran Pal (supra) would not hold the field, as it is directly opposed to the judgment of the Supreme Court in SAIL (supra). Detailed reasons given by the Division Bench in Ramesh Singh (supra), taking note of all the relevant cases, are reproduced below, as we agree with the said reasoning :-
"The issue whether a workman engaged by the Contractor can deemed to be an employee of the principal employer in the event of prohibition of engagement of Contract Labour in terms of Contract Labour (Regulation and Abolition) Act, 1970 or where there is no notification prohibiting engagement of contract labour was subject matter of consideration before the Hon'ble Supreme Court in Steel Authority of India's case (supra). The Supreme Court has reversed its earlier judgment in Air India Statutory Corp. Versus United Labour Union (1997) 9 SCC 377 prospectively. It was held that the provisions of the Contract Labour (Regulation and Abolition) Act, 1970 neither expressly or by necessary implication provide for automatic absorption of contract labour on issuing a notification by the appropriate Government prohibiting engagement of contract labour.
In Municipal Corporation of Grater Mumbai Versus K.V. Shramik Sangh and others (2002) 4 SCC 609, it was held by Hon'ble Supreme Court that absorption of contract labour cannot be automatic and is not for the Court to give such direction and the appropriate forum is, to seek remedy before an industrial adjudicator. In A.P. SRTC and others Versus G. Srinivas Reddy and others (2006) 3 SCC 674, there was a dispute whether there was no notification prohibiting engagement of contract
5 of 11
Neutral Citation No:=2025:PHHC:034461
CM-3250-CWP-2025 and :6:
CM-3251-CWP-2025 in/and CWP-25535-2016
labour. The Supreme Court considered its earlier judgment in Air India's case (surpa) and Secretary, Haryana SEB Versus Suresh (1999) 3 SCC 601 and held to the following effect:-
11. In this case, there was no notification under Section 10(1) of the CLRA Act, prohibiting contract labour. There was also neither a contention nor a finding that the contract with the contractor was sham and nominal and the contract labour working in the establishment were, in fact, employees of the principal employer himself. In view of the principles laid down in Steel Authority the High Court could not have directed absorption of the respondents who were held to be contract labour, by assuming that the contract labour system was only a camouflage and that there was a direct relationship of employer and employee between the Corporation and the respondents. If the respondents want the relief of absorption, they will have to approach the Industrial Tribunal/Court and establish that the contract labour system was only ruse/camouflage to avoid labour law benefits to them. The High Court could not, in exercise of its jurisdiction under Article 226, direct absorption of the respondents, on the ground that work for which the respondents were engaged as contract labour, was perennial in nature.
Later on in Steel Authority of India Ltd. Versus Union of India and others (2006) 12 SCC 233, it was reiterated that neither the Labour Court nor the writ Court could determine the question as to whether the contract labour should be abolished or not. The same is within the exclusive domain of the appropriate Government. It was held to the following effect:-
24. When, however, a contention is raised that the contract entered into by and between the management and the contractor is a sham one, in view of the decision of this Court in Steel Authority of India Ltd. an industrial adjudicator would be entitled to determine the said issue. The industrial adjudicator would have jurisdiction to determine the said issue as in the event if it be held that the contract (sic) purportedly awarded by the Management in favour of the contractor was really a camouflage or a sham one, the employees appointed by the contractor would, in effect and substance, be held to be direct employees of the management."
12. No doubt at the time when the judgment in Ramesh Singh (supra) was rendered, the SLP of the Union of India in Kiran Pal (supra)
6 of 11
Neutral Citation No:=2025:PHHC:034461
CM-3250-CWP-2025 and :7:
CM-3251-CWP-2025 in/and CWP-25535-2016
was pending in the Supreme Court and that fact was not taken note of. However, ultimately, the said SLP was dismissed in limine without passing any reasoned order. Therefore, the dismissal of the said SLP is not necessarily affirmation of the view taken in Kiran Pal (supra)."
That apart, in the absence of a notification by the Central Government, prohibiting the employment of contract labour, persons so employed would remain the employees of the contractor and not of the department, i.e. the principal employer. Relevant para-16 of the judgment in the case of Gian Singh and others Versus Senior Regional Manager, Food Corporation of India, Punjab Region, Chandigarh, 1991 (1) PLR 1 reads as follows :-
"16. Now let us examine the contentions of the learned counsel for the appellants that if there is violation of the provisions of the Act, to the effect that the principal employer does not get registration as required under Section 7 of the Act and or the contractor does not get the licence under Section 12 of the Act, the persons so appointed by the principal employer through the contractor would be deemed to be the direct employees of the principal employer. We see no such inference deducible from the violation of the provisions of the Act. Section 9 of the Act prohibits the employment through the contractor in case of nonregistration. But if a principal employer does employ persons through the contractor in spite of non-registration, the only penal provisions are Sections 23 and 24 of the Act i.e the principal employer can be proceeded against under these sections but the Act nowhere provides that such employees employed through the contractor would become the employees of the principal employer. If such was the interpretation then the Supreme Court in cases of Food Corporation of India Workers' Union's and B.H.E.L. Workers' Association (supra), would have straightaway granted the relief and would have held that the employees employed through the contract labour had become the employees of the principal employer and were entitled to all the benefits which were available to the regular employees, but as seen above the Supreme Court never granted such a prayer. Moreover, it would be seen from the title of the Act that it is to provide for the abolition of the contract labour and for providing certain facilities to such contract labour. As far as the abolition is concerned, as to whether in a particular establishment such contract labour should be abolished or not, the power
7 of 11
Neutral Citation No:=2025:PHHC:034461
CM-3250-CWP-2025 and :8:
CM-3251-CWP-2025 in/and CWP-25535-2016
has been given to the appropriate Government under Section 10 of the Act. The facilities which are to be provided to such contract labour by the principal employer have been provided under the Act and if such facilities are not provided, the remedies are also provided; but by no stretch of imagination it can be said that the contract labour would become the employees of the principal employer under the provisions of the Act. As far as the Division Bench judgment of this Court in Food Corporation of India, Haryana Region, Sector-17, Chandigarh Versus The Presiding Officer, Central Government Industrial Tribunal, Chandigarh and another, is concerned, it may be noticed that the above mentioned two authorities of the Supreme Court were not noticed by the Division Bench. Otherwise also one of the Judges who was a member of that Division Bench has dismissed the writ petitions against which the present Letters Patent Appeals have been filed and while dealing with the said Division Bench judgment, the learned Single Judge has observed as under :-
"This being the position in law, the facts pleaded by the Corporation in their written statement assume importance, as it has been specifically pleaded that throughout the State of Punjab there is not a single establishment where the labour employed by the contractors has exceeded ten in number. On that basis, the possession of licence by the contractors becomes immaterial under Section 12 of the Act of 1970, as persons engaged by the contractors and deployed by them on food storage as Security Guards shall remain the contract labour of the respective contractors. This precisely is the ratio of the Division Bench judgment of this Court in Food Corporation of India, Haryana Region Versus The Presiding Officer, Central Government Industrial Tribunal, Chandigarh and another."
The Hon'ble Supreme Court in Dena Nath's case (supra) in para22 of the said judgment held as follows (which has been approved by Five Judges Bench of the Hon'ble Supreme Court in Steel Authority of India Limited's case (supra) in para 96 thereof) :-
"22. It is not for the High Court to inquire into the question and decide whether the employment of contract labour in any process, operation or in any other work in any establishment should be abolished or not. It is a matter for the decision of the government after considering the matter, as required to be considered under Section 10 of the Act. The only
8 of 11
Neutral Citation No:=2025:PHHC:034461
CM-3250-CWP-2025 and :9:
CM-3251-CWP-2025 in/and CWP-25535-2016
consequences provided in the Act where either the principal employer or the labour contractor violates the provision of Sections 9 (sic 7) and 12 respectively is the penal provision, as envisaged under the Act for which reference may be made to Sections 23 and 25 of the Act. We are thus of the firm view that in proceedings under Article 226 of the Constitution merely because contractor or the employer had violated any provision of the Act or the rules, the Court could not issue any mandamus for deeming the contract labour as having become the employees of the principal employer. We would not like to express any view on the decision of the Karnataka High Court or of the Gujarat High Court (supra) since these decisions are under challenge in this Court, but we would place on record that we do not agree with the aforequoted observations of the Madras High Court about the effect of non-registration of the principal employer or the nonlicensing of the labour contractor nor with the view of Bombay High Court in the aforesaid case. We are of the view that the decisions of the Kerala High Court and Delhi High Court are correct and we approve the same."
In the light of the above, petitioners cannot be granted any benefit in the present writ petition as none of the grounds pressed into service by the petitioners carry any weight. The writ petitions being devoid of merit stands dismissed. "
Thereafter, an appeal was preferred against the said judgment and the Division Bench upheld the judgment of the learned Single Judge, while deciding LPA No.469 of 2013 alongwith other connected appeals and held as under: -
"15. Reverting to the facts of the present case, the question for determination is whether the policy decisions of the Government dated 18.03.2011 and 17.11.2012 cover the case of the appellants for regularization? The learned Single Judge after elaborate discussion of the law on the point has rightly reached the conclusion that `the above policy do not apply to the appellants claim and, therefore, right of regularisation pressed by the petitioners (the appellants) cannot be accepted'. Learned counsel for the appellants could not advance any meaningful arguments to impress us to reach a different conclusion. The submissions that the appellants are employees engaged by the respondent Departments and the service provider has been used as a camouflage to deny the appellants their
9 of 11
Neutral Citation No:=2025:PHHC:034461
CM-3250-CWP-2025 and :10:
CM-3251-CWP-2025 in/and CWP-25535-2016
status as Government employees or consequent at regularisation under the Government Policy and other statutory benefit has no substance or legal basis. Learned Single Judge has expansively dealt with the facts and law on this point and we find no cogent or convincing reason to take a contrary view.
The State has taken a policy decision for regularisation of services of the contractual employees who were appointed after fulfilling eligibility criteria as per `proper procedure'. In the case of appellants neither they were selected under the Service Rules applicable to the regular employees of the Punjab State nor there was any advertisement issued by the State under which they applied for their engagement as regular or contractual employee of the State. It was the service provider who entered into an agreement with the State agency to provide work force on certain terms and conditions. The service provider selected the candidates and supplied the same to the Government Department. A service provider is not an agency of the State to make the recruitment against the civil posts. The selection made by the service provider, if taken as appointment made by the State, will have serious repercussions and violates the rights of thousands of more meritorious candidates who might not have applied for engagement by a Service Provider but would definitely be keen to seek `public employment' under the State. The acceptance of claim of the appellants shall thus amount to back door entry to public employment in total disregard to the mandate of Articles 14 and 16 of the Constitution."
6. A bare perusal of the above would show that as per the settled
principle of law, once, the petitioner is employee of the outsourcing agency,
the writ petition will not be maintainable.
7. Learned counsel for the petitioner has not been able to rebut the
said fact.
8. Keeping in view the above, the present petition is dismissed
with the observation that the writ petition is not maintainable. However, the
petitioner will be at liberty to avail appropriate remedy against the
10 of 11
Neutral Citation No:=2025:PHHC:034461
CM-3250-CWP-2025 and :11:
CM-3251-CWP-2025 in/and CWP-25535-2016
Contractor before appropriate forum in case he is aggrieved against the
termination of his services.
9. Pending applications, if any, also stand disposed of accordingly.
(HARSIMRAN SINGH SETHI) JUDGE
10.03.2025 Rimpal Whether speaking/reasoned Yes Whether Reportable : No
11 of 11
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!