Saturday, 11, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

V.Praveen Kumar vs The State Of Telangana,
2024 Latest Caselaw 4477 Tel

Citation : 2024 Latest Caselaw 4477 Tel
Judgement Date : 19 November, 2024

Telangana High Court

V.Praveen Kumar vs The State Of Telangana, on 19 November, 2024

                  *THE HON'BLE SRI JUSTICE SUJOY PAUL
                                   AND
          *THE HON'BLE SRI JUSTICE NAMAVARAPU RAJESHWAR RAO

           +WRIT PETITION Nos.10744, 11643, 13223 and 14300 of
            2023 and WRIT PETITION (TR) No.5972 of 2017

% 19-11-2024

# V. Praveen Kumar and Others.                         ...Petitioners
      vs.
$ The State of Telangana, rep. by its Chief Secretary,
  General Administration Department, Hyderabad and Others

                                                       ... Respondents

!Counsel for the Petitioners   : Sri A. Phani Bhushan in
                                 W.P.No.10744 of 2023

                                Ms.B. Rajeshwari, representing
                                Ms.K.V.Rajasree in
                                W.P.No.11643 of 2023

                                Sri P.Rama Sharana Sharma in
                                W.P.No.14300 of 2023

                                Sri M. Surender Rao, learned Senior
                                Counsel representing Sri Srinivasa Rao
                                Madiraju in W.P.(TR).No.5972 of 2017

^Counsel for Respondents:       Ms. M.Shalini, G.P. for Services

                                Ms. Vladimeer Khatoon in
                                W.P.No.14300 of 2023

<Gist :

>Head Note :
? Cases referred
1.    2022 SCC OnLine TS 3384
2.    2006 (4) SCC 1
3.    (2009) 4 SCC 342
4.    (1974) 4 SCC 335
                                     2
                                                               SP, J & RRN, J
                                                       WP_10744_2023_&_batch


5.    (2007) 11 SCC 528
6.    1989 Supp (1) SCC 430
7.    (1992) 1 SCC 335
8.    (1987) 1 SCC 424
9.    Civil Appeal No.2643 of 2022, dated 31.03.2022
10.   AIR 1988 SC 740
11.   (2011) 5 SCC 305
12.   AIR 1959 SC 93
13.   (2002) 1 SCC 633
14.   AIR 1992 SC 1981
15.   AIR 1998 SC 554
16.   AIR 2001 SC 2856
17.   AIR 2002 SC 1357
18.   AIR 1998 SC 1388
19.   (2013) 3 SCC 489
20.   2010 (9) SCC 247
21.   (2021) 16 SCC 71
22.   (2001) 9 SCC 261
23.   (2009) 1 SCC 768
24.   (2005) 6 SCC 138
25.   (1971) 3 SCC 201
26.   (1984) 4 SCC 371
                               3
                                                       SP, J & RRN, J
                                               WP_10744_2023_&_batch


      IN THE HIGH COURT FOR THE STATE OF TELANGANA
                     HYDERABAD
                          ****
WRIT PETITION Nos.10744, 11643, 13223 and 14300 of 2023
      and WRIT PETITION (TR) No.5972 of 2017

Between:
V. Praveen Kumar and Others
                                                      ...Petitioners
vs.


The State of Telangana, rep. by its Chief Secretary,
General Administration Department, Hyderabad and Others

                                                   ... Respondents
JUDGMENT PRONOUNCED ON: 19.11.2024


        THE HON'BLE SRI JUSTICE SUJOY PAUL
                        AND
THE HON'BLE SRI JUSTICE NAMAVARAPU RAJESHWAR RAO


1.     Whether Reporters of Local newspapers
       may be allowed to see the Judgments?       :


2.     Whether the copies of judgment may be
       Marked to Law Reporters/Journals?          :


3.     Whether His Lordship wishes to
       see the fair copy of the Judgment?         :

                                                ___________________
                                                   SUJOY PAUL, J



                             _____________________________________
                             NAMAVARAPU RAJESHWAR RAO, J
                                     4
                                                               SP, J & RRN, J
                                                       WP_10744_2023_&_batch


          THE HONOURABLE SRI JUSTICE SUJOY PAUL
                        AND
        THE HONOURABLE SRI JUSTICE NAMAVARAPU
                  RAJESHWAR RAO

      WRIT PETITION Nos.10744, 11643, 13223 and 14300 of
       2023 and WRIT PETITION (TR) No.5972 of 2017

COMMON ORDER:

(Per Hon'ble Justice Sujoy Paul)

In this batch of petitions filed under Article 226 of the

Constitution (except W.P.(TR) No.5972 of 2017, which is

transferred from Andhra Pradesh Administrative Tribunal upon its

abolishment), the petitioners have challenged the constitutional

validity of Section 10-A of the Telangana (Regulation of

Appointments to Public Services and Rationalization of Staff

Pattern and Pat Structure) Act, 1994 ('Act of 1994'), whereby

respondents sought to regularize the alleged illegal appointments

made on contract basis.

Factual Background:

2. The facts are taken from W.P.No.10744 of 2023. The

petitioners are unemployed youth. The petitioners in paragraph

No.3 of the Writ Affidavit in tabular form mentioned their names,

qualifications and additional qualifications, which highlighted that

the petitioners are postgraduates, one of them has done his Ph.D,

two have qualified SET and two have qualified NET.

SP, J & RRN, J WP_10744_2023_&_batch

3. The grievance of the petitioners is that the petitioners being

unemployed youth have a legitimate expectation and fundamental

right of consideration against the statutory posts in the

Government departments.

Contention of the petitioners:-

4. It is highlighted that the posts of Junior Lecturers,

Polytechnic Lecturers and Degree Lecturers were governed by

service rules, which were introduced through G.O.Ms.No.302,

dated 30.12.1993 (Annexure P-6). The Rules framed under

proviso to Article 309 of the Constitution are called as the Andhra

Pradesh Intermediate Education Service Rules ('Education

Service Rules'). Rule 3 of the above rules prescribes method of

appointment to the post of Junior Lecturers and said posts can be

filled up as per the percentage prescribed for direct recruitment

and through promotion from the feeder posts. Similarly, for

the post of Degree Lecturers G.O.Ms.No.6, dated 06.02.2023 was

brought into force. The posts of Assistant/Associate Professor of

degree colleges and Degree Lecturers can be filled up by way of

direct recruitment or recruitment of transfer from Junior

Lecturers in the related subject in the Department of Intermediate

SP, J & RRN, J WP_10744_2023_&_batch

Education. In both the aforesaid rules, the eligibility and

qualification is specifically mentioned.

5. The contention of the petitioners is that they are having

requisite qualifications for selection and appointment to the posts

of Junior Lecturers, Assistant/Associate Professors and Degree

Lecturers. In accordance with the aforesaid Education Service

Rules, the said posts ought to have been filled up as per the

procedure prescribed. An advertisement should have been issued

inviting candidature of eligible candidates and in that event, the

petitioners and similarly situated unemployed youth could have

submitted their candidature to occupy the aforesaid posts.

6. The Government of Andhra Pradesh enacted the Andhra

Pradesh College Service Commission Act, 1985 ('Act of 1985')

and as per the said Act, the posts of Junior Lecturers and Degree

Lecturers were required to be filled up by College Service

Commission under the Act of 1985. However, the said Act was

repealed in the year 2001. Thereafter, the respondents have

resorted to illegal methods for making the appointments to the

posts of Junior Lecturers and Degree Lecturers on contractual

basis by College Development Committee, which was constituted

through an executive order issued under Article 162 of the

SP, J & RRN, J WP_10744_2023_&_batch

Constitution of India vide G.O.Ms.Nos.142 and 143, dated

09.10.2000 and G.O.Ms.No.94, dated 28.03.2003. Since a specific

method of recruitment is prescribed by the statutory

rules/Education Service Rules framed under proviso to Article 309

of the Constitution, the said contractual appointments were in fact

made through back door.

7. Sri A. Phani Bhushan, learned counsel for petitioners in

W.P.No.10744 of 2023, Ms. B. Rajeshwari, learned counsel

representing Ms. K.V. Rajasree, learned counsel for the petitioners

in W.P.No.11643 of 2023, Sri P. Rama Sharana Sharma, learned

counsel for the petitioners in W.P.No.14300 of 2023 and Sri M.

Surender Rao, learned Senior Counsel representing Sri Srinivasa

Rao Madiraju, learned counsel for the petitioners in

W.P.(TR).No.5972 of 2017, took a common ground that after 2002

for the posts in question no direct recruitment had taken place.

The official respondents appointed some persons on contractual

basis without following any transparent procedure. No

advertisement was issued inviting applications of eligible

candidates. The selection committee, eligibility and qualifications

prescribed for said contractual appointment were in utter violation

of Education Service Rules.

SP, J & RRN, J WP_10744_2023_&_batch

8. In the Act of 1994, Section 10-A was inserted by

G.O.Ms.No.16, dated 26.02.2016. Criticizing this, the learned

counsel for the petitioners urged that this order is passed in

purported exercise of power under Section 101 of the Andhra

Pradesh Reorganisation Act, 2014 ('Reorganisation Act'). It is

submitted that the existing recruitment rules namely Education

Service Rules, dated 30.12.1993, were neither amended nor

repealed. Withstanding the said Rules, it was no more open for

the respondents to insert Section 10-A under the Act of 1994

under the garb of Section 101 of the Reorganisation Act.

Furthermore, it is submitted that the Division Bench of this Court

in Healthcare Reforms Doctors Association v. State of

Telangana 1 decided on 06.12.2022 had an occasion to examine

the ambit and scope of Section 101 of the Reorganisation Act. It

was held that no modification or amendment is permissible if it

substantially changes the provision of existing Act/Rules. The

modification/ amendment can be made only in the 'form' and not

in 'substance'.

9. It is strenuously contended that by inserting impugned

Section 10-A in the Act of 1994, the Government got itself

2022 SCC OnLine TS 3384

SP, J & RRN, J WP_10744_2023_&_batch

equipped with the power to regularize the services of persons

appointed on contractual basis against the sanctioned posts. The

conditions are appended to the G.O., upon fulfillment of which the

regularization became permissible. The said conditions are (1)

Availability of a post in the relevant category in the respective

departments shall be the pre-requisite condition for considering

regularization. (2) Regularization may be considered only in

respect of persons appointed on full time contract basis on a

monthly remuneration. (3) Regularization may be considered only

in respect of eligible personnel working as on 2nd June, 2014,

immediately before formation of Telangana State, and continuing

till the date of proposed regularization. (4) For the purpose of

continuity the annual breaks in certain vacation departments like

Education and Welfare Departments may be ignored. This

condonation shall not, however, apply in respect of breaks on

account of unauthorized absence and disciplinary cases. (5) The

regularization shall be with prospective effect, i.e., from the date of

issue or orders of regularization and appointment to the category

and (6) The backlog in reservations if any arising out of

regularization as above shall be carried forward and treated as

backlog vacancies for that particular category.

SP, J & RRN, J WP_10744_2023_&_batch

10. The bone of contention of the petitioners is that by applying

Section 10-A aforesaid, the respondents regularized the services of

contractual employees, who did not enter into services as per

transparent selection procedure. Such contractual employees

were backdoor entrants and were not having requisite eligibility

and qualifications as per Education Service Rules. In this regard,

reference is made to Constitution Bench judgment of Supreme

Court in the case of the Secretary, State of Karnataka v.

Umadevi 2, to bolster the submission that theory of legitimate

expectation has no role to play in favour of such contractual

employees. Such theory cannot be invoked to grant a positive

relief of becoming permanent in the post. It is further highlighted

that a public employment can only be made through fair and

equitable procedure by considering all those who are qualified.

11. Sri Rama Sharan Sharma, learned counsel for the

petitioners in W.P.No.14300 of 2023 added that in the

Constitution Bench judgment in the case of Umadevi (supra) it

was in clear terms held that there should not be any further

bypassing of constitutional requirement and regularization of

those not duly appointed as per constitutional scheme. The

2006 (4) SCC 1

SP, J & RRN, J WP_10744_2023_&_batch

judgment in the case of Umadevi (supra) was pronounced on

10.04.2006 and in the instant case, the contractual appointments

were made after the judgment of Umadevi (supra). The impugned

Section 10-A was also inserted after the judgment of the Supreme

Court in the said case. Thus, the impugned provision is violative

of Articles 14, 16 and 21 of the Constitution which also runs

contrary to the binding principles laid down by the Constitution

Bench in the case of Umadevi (supra).

12. It is forcefully argued that Section 101 of Reorganisation Act

cannot be the source for making a parallel provision prescribing

different eligibility and qualification when statutory

rules/Education Service Rules are still in vogue.

13. He placed heavy reliance on Rule 9 of the Telangana State

Subordinate Service Rules, 1996 (Subordinate Service Rules) to

bolster the submission that although the Government had power

to make appointment to any post in a service other than in

accordance with the Rules or Special Rules through agreement or

contract, such appointees cannot be treated to be members of

service. Thus, a combined reading of Education Service Rules and

Subordinate Service Rules with Articles 14 and 16 makes it crystal

clear that in exercise of power under Section 101 of the

SP, J & RRN, J WP_10744_2023_&_batch

Reorganisation Act, Section 10-A of the Act of 1994 could not have

been introduced. Section 10-A is not only introduced without

authority of law because it is not inconsonance with Section 101

of the Reorganisation Act, but also violates Articles 14 and 16 of

the Constitution as well as provisions of statutory recruitment

rules i.e., Education Service Rules. Thus, it is common prayer

that impugned Section 10-A may be set aside.

14. Sri M. Surender Rao, learned Senior Counsel for the

petitioners in W.P.(TR) No.5972 of 2017, placed reliance on a

judgment of the Supreme Court in the case of State of Karnataka

v. G.V. Chandrashekar 3. He submits that the order issued

pursuant to Section 101 of the Reorganisation Act will at best can

be treated to be an executive order akin to an order passed in

exercise of power under Article 162 of the Constitution. Such

executive order cannot be enforced when statutory rules like

Education Service Rules are in force and holding the field.

15. Anticipating the objection of other side, it is common stand

of the learned Senior Counsel for the petitioners that in a case of

this nature where constitutionality of enabling statutory provision

is subject matter of challenge, there was no need to implead all

(2009) 4 SCC 342

SP, J & RRN, J WP_10744_2023_&_batch

regularised contractual employees as party respondents.

Reference is made to the judgments of the Supreme Court in

General Manager, S.C. Railway v. Siddhantti 4 and Govt. of A.P.

v. G.Jaya Prasad Rao 5. Even otherwise, few of such regularised

employees have filed implead petitions which have been allowed

and they are representing such regularised contractual employees.

Since few of them have already become party to these matters and

contesting the same the objection even otherwise does not hold

water.

16. The petitioner in his written submissions, made an effort to

counter the stand taken in the counter affidavit by placing

reliance on the judgment of the Supreme Court in the case of

Ramesh Birch v. Union of India 6. It is submitted that in view of

the said judgment, by exercising power under Section 101 of the

Reorganisation Act, substantial changes contrary to existing

statutory rules could not have been made. Such power is limited

and could have exercised within the aforesaid boundaries only.

(1974) 4 SCC 335

(2007) 11 SCC 528

1989 Supp (1) SCC 430

SP, J & RRN, J WP_10744_2023_&_batch

Stand of the State of Telangana:

17. The counter-affidavit is filed by respondent No.2 by stating

that Section 101 of the Reorganisation Act is an enabling

provision pursuant to which existing law within stipulated period

can be subjected to adoption/modification/alteration/amendment

or can be repealed. Considering the unique demand and

challenges faced by nascent State, power under Section 101 of the

Reorganisation Act was rightly exercised by introducing Section

10-A of the Act of 1994 vide G.O.Ms.No.16, dated 26.02.2016. Six

conditions mentioned below Section 10-A for the purpose of

deciding eligibility for regularisation which are already reproduced

hereinabove were highlighted.

18. In the counter, it is further submitted that a proposal duly

submitted was examined in terms of G.O.Ms.No.16, dated

26.02.2016 and orders were issued for regularisation of services of

5544 contractual persons vide G.O.Ms.No.38, dated 30.04.2023.

The proposal of the Government for future recruitment is also

highlighted. Since further posts will be filled up in future and said

process is an ongoing process, the petitioners' apprehension that

impugned provision will foreclose the opportunities of unemployed

youth is incorrect. The impugned provision and action is in

SP, J & RRN, J WP_10744_2023_&_batch

accordance with law and does not infringe the petitioners' rights

flowing from Articles 14 and 16 of the Constitution.

19. It is further averred in the counter that impugned Section

10-A of the Act of 1994 and guidelines were issued inconsonance

with the law laid down by the Supreme Court in Umadevi (supra).

Emphasis is laid in para No.7 of the counter on the law laid down

by the Supreme Court wherein it is held that regularisation as a

one-time measure is permissible. In exercise of said power in the

peculiar circumstances by taking into account the age of the

persons and other factors regularisation was considered. The

contention of the petitioners that the official respondents are

considering all contractual lecturers on rolls without verification of

certificates possessed by them is incorrect. The regularisation had

taken place in accordance with the conditions appended to

impugned Section 10-A.

20. Lastly, in the counter, it is stated that G.O.Ms.No.38, dated

30.04.2023, permitted the administrative Departments to appoint

contractual persons on regular basis against sanctioned posts as

per G.O.Ms.No.16, dated 26.02.2016. Accordingly, respondent

No.2 vide different GOs had permitted respondent Nos.4 and 6 to

regularise the contractual lecturers working in Government

SP, J & RRN, J WP_10744_2023_&_batch

colleges against sanctioned posts in terms of G.O.Ms.No.16, dated

26.02.2016.

21. The State also filed written submissions and reiterated that

impugned Section 10-A of the Act of 1994 has a statutory

foundation in Section 101 of the Reorganisation Act. As per para

53 of Constitution Bench Judgment of the Supreme Court in

Umadevi (supra), the one-time exercise of regularising the

contractual employees was permissible. Such contractual

employees who have worked for long time had legitimate

expectation of being regularised. The judgment of Supreme Court

in R.S. Raghunath v. State of Karnataka 7 is referred to submit

that when the words 'notwithstanding anything...' are added to a

provision, the provision must be interpreted harmoniously and

cannot be held void on the ground that it infringes any

constitutional provision. The judgment of the Supreme Court in

RBI v. Peerless General Finance & Investment Co. Ltd. 8 was

referred to point out that non-obstante clauses have been placed

to ensure that provisions are not in conflict with each other and

such clauses must be interpreted in the manner that both the

context and textual interpretation match. The decision to

(1992) 1 SCC 335

(1987) 1 SCC 424

SP, J & RRN, J WP_10744_2023_&_batch

regularise the contractual employees is based on directive

principles of State policy enshrined in the Constitution

particularly Articles 38, 39(a), 41 and 43 of the Constitution.

G.O.Ms.No.16, dated 26.02.2016, contains proper guidelines for

regularisation.

22. The statute must be read as a whole and then section by

section. This contention is based on the judgment of the Supreme

Court in Kalyan Dombivali Municipal Corporation v. Sanjay

Gajanan Gharat 9. Since Section 10-A of the Act of 1994 is

inserted carefully with calibrated approach consistent with

principles of equity, efficiency and administrative necessity, there

is no scope of interference by this Court

Stand of Unofficial Respondents:

23. Ms. Vladimeer Khatoon, learned counsel for unofficial

respondents/regularised contractual employees in W.P.No.14300

of 2023, at the threshold urged that the present Writ Petitions are

barred by principle of res judicata. However, she fairly submitted

that her argument is based on order of previous round of litigation

in W.P.(PIL) No.122 of 2017 filed by certain unemployed youth

which was not entertained. She fairly admitted that present

Civil Appeal No.2643 of 2022, dated 31.03.2022

SP, J & RRN, J WP_10744_2023_&_batch

petitioners were not parties to the earlier litigation. She raised

objection for not impleading 5544 regularised employees as party

respondents and urged that in absence of impleading them as

necessary parties, the Writ Petitions are liable to be dismissed.

24. She further submitted that on 21.08.2023, this Court

directed the Writ Petitioners to implead all the regularised

employees. The unofficial respondents are working since 2009. If

they are terminated at this juncture, it will cause serious hardship

to them.

25. Respondent Nos.3, 4 and 7 and respondent Nos.7 to 24 also

filed written submissions. It is common ground that since W.P.

(PIL) No.122 of 2017 was dismissed, the present Writ Petitions are

hit by principle of res judicata and the petitioners have no locus to

file the present Writ Petitions.

26. Respondent Nos.7 to 24, in their written submissions,

borrowed similar argument and in addition, urged that order

passed in the aforesaid W.P. (PIL) No.122 of 2017 was in rem and

hence, the doctrine of res judicata is attracted. The unofficial

respondents have been appointed on satisfying the recruitment

rules then existing at the time of their recruitment on the

SP, J & RRN, J WP_10744_2023_&_batch

assurance that either regular appointment will be made or their

services will be regularised. The judgment of the Supreme Court

in the case of Bhagat Ram Sharma v. Union of India 10 is

highlighted to submit that amendment is a wider term and it

includes abrogation or deletion of a provision in an existing

statute. If amendment of the existing law is small, the Act

professes to amend, if it is extensive, it repeals the law and

re-enacts it. Another judgment of the Supreme Court in the case

of State of Uttar Pradesh v. Hirendra Pal Singh 11 is referred to

show the distinction between repeal and amendment.

Rejoinder:-

27. Sri A. Phani Bhushan, learned counsel for the petitioners in

W.P.No.10744 of 2023, submitted that no doubt earlier certain

unemployed youth filed Writ Petitions before this Court but the

matter travelled up to the Supreme Court. The order dated

19.09.2022 of the Supreme Court in SLP (C) Diary No.15637 of

2022 shows that liberty was given to file fresh Writ Petitions.

Thus, present Writ Petitions are filed which does not attract

principle of res judicata.

AIR 1988 SC 740

(2011) 5 SCC 305

SP, J & RRN, J WP_10744_2023_&_batch

FINDINGS:

Barred by res judicata?

28. The respondents took a common ground that the present

petitions are hit by principles of res judicata. This argument is

advanced in view of the order passed in W.P.(PIL) No.122 of 2017.

Admittedly, the said order passed by this Court became subject

matter of challenge in S.L.P.(Civil) Diary No.15637 of 2022,

wherein, the Supreme Court opined as under:

"Both the orders show that the matters were not considered on merits and the matters were disposed of on technical issues such as whether the public interest litigation would be maintainable and whether the petitioners could have raised the second challenge."

(Emphasis Supplied)

29. A plain reading of the finding of the Supreme Court shows

that the adjudication and order passed in W.P.(PIL) No.122 of

2017 was not on merits. It was not in dispute between the parties

that all the petitioners herein were not parties to the said PIL and

hence, principles of res judicata, cannot be pressed into service.

Apart from this, the Supreme Court in the said order dated

10.09.2022 (Annexure P-16) gave liberty to the petitioners to file

fresh proceedings or implead themselves in pending proceedings.

For these cumulative reasons, the aforesaid objection deserves to

SP, J & RRN, J WP_10744_2023_&_batch

be rejected. For the same reason, objection about 'locus' of

petitioners must fail.

Necessary parties:-

30. The argument forcefully advanced by the respondents is that

the petitioners have not impleaded all the regularized contractual

employees and in absence of their impleadment, the petitions

must be dismissed.

31. We do not see any merit in this contention for twin reasons.

Firstly, the petitioners have challenged the constitutionality of the

enabling provision namely Section 10-A of Act of 1994. When

enabling provision itself is subject matter of challenge, it is not

necessary to implead persons who are going to be affected. In,

A.V.R. Siddhantti (supra) (check) it was held as under:

"15. As regards the second objection, it is to be noted that the decisions of the Railway Board impugned in the writ petition contain administrative rules of general application, regulating absorption in permanent departments, fixation of seniority, pay etc. of the employees of the erstwhile Grain Shop Departments. The respondents-petitioners are impeaching the validity of those policy decisions on the ground of their being violative of Articles 14 and 16 of the Constitution. The proceedings are analogous to those in which the constitutionality of a statutory rule regulating seniority of Government servant is assailed. In such proceedings the necessary parties to be impleaded are those against whom the relief is sought, and in whose absence no effective decision can be rendered by the Court...."

(Emphasis Supplied)

SP, J & RRN, J WP_10744_2023_&_batch

32. The aforesaid principle was also followed by Supreme Court

in G.Jaya Prasad (supra), which reads and under:

"29. It is true that when the validity of the rules is challenged it is not necessary to implead all persons who are likely to be affected as party. It is not possible to identify who are likely to be affected and secondly, the question of validity of the rule is a matter which is decided on merit and ultimately, if the rule is held to be valid or invalid, the consequence automatically flows. Therefore, the original application filed before the Andhra Pradesh Administrative Tribunal or for that matter before the High Court does not suffer from the vice of non-joinder of necessary party."

(Emphasis Supplied)

33. Since vires of enabling provision is under challenge, it was

not necessary to implead all the persons going to be affected.

However, in the instant case, sizeable numbers of regularized

contract employees have joined the petition upon allowing their

applications for impleadment as respondents and vehemently

contested the matter. For this reason alone, no such defect

remains in the petitions. Hence, the petitions cannot be thrown to

wind on such technical ground.

Constitutionality of Impugned Section 10-A:

34. Admittedly, the said provision came into being in exercise of

power under Section 101 of the Reorganisation Act. This

provision came up for consideration in three matters before

different Division Benches of this Court. In W.P.No.4401 of 2019,

SP, J & RRN, J WP_10744_2023_&_batch

decided on 11.07.2019, the petitioner therein prayed for transfer

on spousal ground and took assistance of G.O.Rt.No.450, dated

17.04.2014. Speaking for the Division Bench, Hon'ble Sri Justice

Sanjay Kumar (as his Lordship then was) of the opinion that

Section 2(f) of the Reorganisation Act defines 'law' which includes

any enactment, ordinance, regulation, order, bye-law, rule,

scheme, notification or other instrument having, immediately

before the appointed day, the force of law in the whole or in any

part of existing State of Andhra Pradesh. Thus, the executive

order i.e., G.O.Rt.No.450, dated 17.04.2014, was held to be 'law'

in terms of definition mentioned in Section 2(f). While considering

the scheme of Sections 101 and 102 of the Reorganisation Act,

this Court came to hold that under Section 102, the Court is

empowered to enforce a law and construe the same in such

manner, without affecting the substance, as may be necessary or

proper in regard to the matter before such Court, Tribunal or

Authority.

35. G.O.Rt.No.450, dated 17.04.2014, was considered on the

anvil of Section 2(f) read with Section 101 of the Reorganisation

Act and it was held as follows:

"...Admittedly, the State of Telangana did not choose to issue any further executive instructions canceling or modifying the

SP, J & RRN, J WP_10744_2023_&_batch

decision embodied in G.O.Rt.No.450 dated 17.04.2014. Therefore, any authority before whom the said executive decision came up for enforcement, necessarily had to construe it in terms of Section 102 of the Act of 2014, without affecting the substance thereof. In consequence, it was not open to the Government of Telangana to baldly ignore the substance of the executive decision embodied in G.O.Rt.No.450 dated 17.04.2014 and dismiss the plea of the petitioner to implement the decision in the aforestated G.O. by claiming that it was not feasible for consideration at this stage. By its very inaction in the context of the statutory scheme of Section 101 of the Act of 2014, the Government of Telangana committed itself to be bound by the executive decision of the Government of the combined State as set out in G.O.Rt.No.450 dated 17.04.2014..."

(Emphasis Supplied)

36. Pausing here for a moment, this judgment shows that if any

previous 'law' is not cancelled, repealed or modified, the State is

bound by the previous law.

37. The impugned provision i.e., Section 10-A of the Act of 1994

read as under:

"Regularisation of Services of persons appointed on contract basis.

10-A. Notwithstanding anything contained in this Act, the Government may regularise the services of the persons appointed on contract basis against the sanctioned posts in the Government, subject to fulfilment of the following conditions:

(Emphasis Supplied)

38. A careful reading of this provision shows that it begins with

a non-obstante clause and such overriding provision is only in

relation to other provisions of the same Act i.e., Act of 1994. The

SP, J & RRN, J WP_10744_2023_&_batch

non-obstante clause cannot have overriding effect on any other

enactment including the Education Service Rules. More-so when

service rules are statutory in nature and introduced in exercise of

power flowing from proviso to Article 309 of the Constitution.

39. The parties are at loggerheads on the interpretation of

Section 101 of the Reorganisation Act. For better understanding,

the said provision is split up as under:

"101. Power to adapt laws.

For the purpose of facilitating the application in relation to the State of Andhra Pradesh or the State of Telangana of any law made before the appointed day,

the appropriate Government may, before the expiration of two years from that day,

by order, make such adaptations and modifications of the law, whether by way of repeal or amendment,

as may be necessary or expedient,

and thereupon every such law shall have effect subject to the adaptations and modifications so made until altered, repealed or amended by a competent Legislature or other competent authority."

40. A microscopic reading of Section 101 of the

Reorganisation Act shows that it deals with 'Power to adapt

laws'. The question of adaptation arises only in relation to

pre-existing laws. This is also clear that Section 10-A of the

Act of 1994 deals with any law (existing law) made before the

appointed day. In this case, the parties have not raised

SP, J & RRN, J WP_10744_2023_&_batch

ground regarding limitation within which power could have

been exercised. Thus, it is unnecessary for us to deal with

the said aspect of Section 101 which deals with limitation

within which power under Section 101 can be exercised.

41. The next portion of the said section provides that by

'order' adaptations or modifications of law can be made,

which can be done by way of amendment or repeal. The

discretion for this purpose is left on the wisdom of the State of

Andhra Pradesh or Telangana, as the case may be. When

such order is passed in exercise of power under Section 101

of the Reorganisation Act and any existing law is amended,

modified or repealed, such law shall have effect subject to

adaptations and modifications so made. This modified law

will continue to govern the field unless it is altered, repealed

or amended by competent Legislature/Authority.

42. The matter may be viewed from another angle. Section 102

of the Reorganisation Act reads as under:

"102. Power to construe laws.

"Notwithstanding that no provision or insufficient provision has been made under section 102 for the adaptation of a law made before the appointed day, any court, tribunal or authority, required or empowered to enforce such law may, for the purpose of facilitating its application in relation to the State of Andhra Pradesh or the State of Telangana, construe

SP, J & RRN, J WP_10744_2023_&_batch

the law in such manner, without affecting the substance, as may be necessary or proper in regard to the matter before the court, tribunal or authority."

(Emphasis Supplied)

43. There is a statutory obligation on the Authority, Court or

Tribunal for construing the law in a manner which does not affect

the substance. Section 101, as discussed above, deals with

adaptation of laws. As the word 'adapt' suggests, adaptation can

be of a law which is already in existence. In 'The Law Lexicon'

(Fifth Edition) by P.Ramanatha Aiyar, the meaning of 'Adaptation

Order' is assigned thus:

"An order issued for the purposes of adaptation, particularly an order modifying the existing laws so as to bring them in conformity with the new constitutional provisions."

44. Thus, the only plausible interpretation of Section 101 by

taking assistance of Section 102 will be that adaptation is

permissible in the manner prescribed in Section 101. In view of

our elaborate analysis, impugned Section 10-A of the Act of 1994

cannot be said to be a valid exercise of insertion in the Act of

1994. Such insertion of Section 10-A, by no stretch of

imagination amounts to adaptation by way of 'amendment',

'repeal' or 'modification' of existing 'law'. Thus, Section 10-A is not

inserted as permissible under the enabling provision i.e., Section

101 of the Reorganisation Act.

SP, J & RRN, J WP_10744_2023_&_batch

Non-obstante clause in Section 10-A:

45. A bare reading of impugned Section 10-A of the Act of 1994

makes it clear like noon day that no 'existing law' is referred in the

said provision. Thus, there is no intent behind it which seeks to

alter, modify, amend or repeal the Education Service Rules or any

other existing provision of 'law'. This is trite that if a law

prescribes a thing to be done in a particular manner, it has to be

done in the same manner and other methods are forbidden (see

Baru Ram v. Prasanni 12 and Commissioner of Income Tax,

Mumbai v. Anjum M.H. Ghaswala 13). It is equally well settled

that if language of statute is plain and unambiguous, it has to be

given effect to irrespective of its consequences (see Nelson Motis

v. Union of India 14).

46. The judgment cited by respondents in the cases of R.S.

Raghunath, Kalyan Dombivalli Municipal Corporation, Bhagat

Ram Sharma and Hirendra Pal Singh (supra) are not applicable

in the facts and circumstances of this case. The combined

reading of Section 101 of the Reorganisation Act and Section 10-A

of the Act of 1994 does not lead to an interpretation that despite

not impliedly or expressly repealing, modifying or amending the

AIR 1959 SC 93

(2002) 1 SCC 633

AIR 1992 SC 1981

SP, J & RRN, J WP_10744_2023_&_batch

Education Service Rules, the same will become

inoperative/superseded or vanish in thin air.

47. The expression 'notwithstanding anything in any other law'

occurring in a section of an Act cannot be construed to take away

the effect of any provision of the Act in which that section appears

(see P.Virudhachalam v. Management of Lotus Mills 15). In

other words 'any other law' will refer to any law other than the Act

in which that section occurs {see P.Virudhachalam (supra)}. In

contrast the expression 'notwithstanding anything contained in

this Act' may be construed to take away the effect of any provision

of the Act in which the section occurs but it cannot take away the

effect of any other law (see Satyanarayan Sharma v. State of

Rajasthan 16). Above highlighted portion is in conformity with our

view mentioned in para 38 above. The expression

'notwithstanding anything to the contrary in any enactment'

cannot take away the effect of any provision in a law which is not

an enactment (see Sharada Devi v. State of Bihar 17). Even if the

notwithstanding clause is very widely worded, its scope may be

restricted by construction having regard to the intention of the

Legislature gathered from the enacting clause or other related

AIR 1998 SC 554

AIR 2001 SC 2856

AIR 2002 SC 1357

SP, J & RRN, J WP_10744_2023_&_batch

provisions in the Act. This may be particularly so when the

notwithstanding clause 'does not refer to any particular provision

which it intends to override but refers to the provisions of the

statute generally (see A.G. Varadarajulu v. State of Tamil

Nadu 18).

48. The State has rightly placed reliance on the judgment in

Peerless General Finance & Investment Co. Ltd. (supra),

wherein it was poignantly held that while interpreting a statutory

provision, the text and context both should be considered. It is

further held that the the judicial key to construction is the

composite perception of the deha and the dehi of the provision.

The said ratio decidendi was followed by the Supreme Court in

Ajay Maken v. Adesh Kumar Gupta 19.

49. In view of language employed in Section 10-A of the Act of

1994 and Section 101 of the Reorganisation Act mentioned above,

we are unable to persuade ourselves with the line of argument

that Section 10-A will override repeal, amend or modify the pre-

existing law. At the cost of repetition, it is clear that it is nowhere

mentioned in Section 10-A that it seeks to repeal, amend or

AIR 1998 SC 1388

(2013) 3 SCC 489

SP, J & RRN, J WP_10744_2023_&_batch

modify any existing law and the only intent is to override the other

provisions of the Act of 1994.

50. Another Division Bench of this Court in W.P.No.1111 of

2019, dated 11.07.2019, opined that in exercise of power under

Section 101 of the Reorganisation Act, the modification or

amendment can only be in the 'form' and not in 'substance'. In

that case, what was sought to be amended by way of para 4 (3)(i)

was held to be substantial amendment to Section 3(2)(b) of Parent

Act affecting the substance of the Legislation. The Division Bench

opined that by way of adaptation order, the aforesaid exercise is

impermissible. For a Legislative Act, a legislation is necessary by

way of amendment by the Legislature. The same could not have

been carried out by way of an executive order or in the form of an

adaptation order. The attempt was being made to nullify the

statutory rules and change the entire substance which was held to

be impermissible.

51. The parties, during the course of hearing, informed that a

Special Leave Petition is pending consideration against the

Division Bench order passed in W.P.No.1114 of 2019. Thus, we

are not inclined to give any finding on this piece of argument.

SP, J & RRN, J WP_10744_2023_&_batch

52. A recent judgment on interpretation of Section 101 of the

Reorganisation Act was delivered by another Division Bench of

this Court in W.P.No.22362 of 2016 and batch decided on

29.08.2024. In the said case, in exercise of power under Section

101 of the Reorganisation Act, A.P. Land Grabbing (Prohibition)

Act, 1982 was repealed. Since repeal is empowered under Section

101 and enabling provision i.e., Section 101 was not questioned

before this Court, interference was declined. In the instant case,

as noticed above, there is no amendment, modification or repeal of

existing law at all.

53. In view of forgoing discussion, it is clear like noon day that

the Education Service Rules being statutory in nature were not

repealed, modified or amended. Since statutory rules of pre-

existence period were in force, Section 10-A of Act of 1994 cannot

prevail over the statutory rules. Any other interpretation will lead

to a situation, where two parallel provisions namely Education

Service Rules and Section 10-A will co-exist. Both the aforesaid

provisions are pregnant with different eligibility conditions,

qualifications and methodology for selecting the persons in

Government service.

SP, J & RRN, J WP_10744_2023_&_batch

54. The power under Section 101 of the Reorganisation Act deals

with power to adapt laws. In exercise of the said power, the

Government can make adaptations to modify, amend or repeal any

existing law. There exists no power to introduce an independent

provision like Section 10-A of Act of 1994, which runs contrary to

an existing provision i.e., Education Service Rules without

amending, modifying or repealing it. Thus, insertion of Section

10-A is contrary to the intent and scope of Section 101 of the

Reorganisation Act. Since Section 10-A runs contrary to Section

101 of the Reorganisation Act and statutory Education Service

Rules, it cannot sustain judicial scrutiny. Thus, we have no

hesitation in holding that Section 10-A is ultra vires in nature and

accordingly liable to be set aside.

55. Pertinently, in W.P.No.4401 of 2019, this Court poignantly

held that executive instruction i.e., G.O.Rt.No.405, dated

17.04.2014 (existing law), is binding. Present case is on a better

footing because existing law i.e., 'Education Service Rules' are of

statutory nature and on a higher footing than any executive order

like G.O.Rt.No.450 (supra).

SP, J & RRN, J WP_10744_2023_&_batch

Rules of 1996 and other provisions:-

56. Rule 9(a) of Rules of 1996 permits the State to appoint the

persons in administrative exigencies on contract basis. However,

Clause (b) of the said Rule makes it clear that such person

appointed on contractual basis cannot become member of the

service. The said clause reads as under:

"Rule 9: Appointment by agreement or contract:

(a)...

(b) A person appointed under sub-rule (a) shall not be regarded as member of the service, in which the post to which he is appointed, is included and shall not be entitled by reason only of such appointment, to any preferential right to any other appointment in that or in any other service."

(Emphasis Supplied)

57. Sri M.Surender Rao, learned Senior Counsel for the

petitioners appearing in W.P.(TR) No.5972 of 2017, placed reliance

on Section 7 of the Act of 1994 to press the point that the daily

wages/temporary employees shall not have any right of

regularization. This argument is not of much help in view of non-

obstante clause mentioned in impugned Section 10-A. Putting it

differently, Section 10-A although, does not have any implied or

express impact of modifying, nullifying, amending or repealing any

other existing law, it certainly has overriding effect on other

SP, J & RRN, J WP_10744_2023_&_batch

provision of same Act. Section 7 on which reliance is placed is

part of the same Act. Thus, this argument will not cut any ice.

Validity of Regularization:

58. The parties have taken a diametrically opposite stand on the

aspect of entitlement of regularization of contractual employees.

Both the parties, for this purpose, have relied on Constitution

Bench judgment in the case of Umadevi (supra). A careful

reading of the said judgment shows that it does not deal with

contractual employees at all. The said judgment is about the

regularization of daily rated employees.

59. Undisputedly, in the judgment of Umadevi (supra) it was

held that the Government and their instrumentalities must take

steps to regularize the services of those irregular employees (not

illegally appointed), who had served more than 10 years without

the benefit of protection of interim order of the Court as one time

measure. The meaning of one time measure was explained by

subsequent Bench in State of Karnataka v. M.L.Kesari 20. In no

uncertain terms, it was made clear that 'one time measure'

exercise is to be done for daily wages, ad hoc and casual

2010 (9) SCC 247

SP, J & RRN, J WP_10744_2023_&_batch

employees, who had put in 10 years of continuous service as on

'10.04.2006' without availability of any interim order or protection

of Courts or Tribunal. Thus, this 'one time measure' exercise was

available to daily wages, ad hoc and casual employees only and

not to contractual employees. For those employees also the one

time measure exercise was permissible only if they have completed

more than 10 years of service on the cutoff date i.e., '10.04.2006'.

60. Apart from this, the Supreme Court after considering the

judgment of Umadevi (supra), in the case of University of Delhi

v. Delhi University Contract Employees Union 21, held that in

view of paragraph No.53 of the decision in the case of Umadevi

(supra), the contractual employees cannot have any claim of

regularization.

61. Thus, we find substance in the argument of the learned

counsel for the petitioners that action of official respondents in

regularizing the contractual employees is bad in law. More-so,

when their contractual appointments were against public policy.

No public advertisement was issued inviting candidatures of

eligible candidates. Instead, contractual employees were given

contractual employment in an opaque manner and thereafter, by

(2021) 16 SCC 71

SP, J & RRN, J WP_10744_2023_&_batch

prescribing eligibility conditions mentioned under impugned

Section 10-A, which were different and contrary to conditions of

Education Service Rules, they were regularized. Hence, we are

unable to hold that such exercise of power of regularizing is

inconsonance with law.

Consequence:-

62. Undisputedly, the contract employees were appointed in the

year 2009 and were regularized subsequently. Thus, they are in

employment for more than 15 years. The quagmire before us is

whether such contractual employees should be directed to be

terminated/discontinued and whether the State must be directed

to advertise the said posts against which the present petitioners

may submit their candidatures.

63. In our considered opinion, for three reasons, such directions

need not be issued. Firstly, in none of the petitions, the

petitioners have prayed for any specific directions to

discontinue/terminate the existing regular employees and then

issue advertisement covering those vacancies for the purpose of

filling them up from eligible candidates. Secondly, in

SP, J & RRN, J WP_10744_2023_&_batch

M.A.Hameed v. State of A.P. 22, the Supreme Court opined that

when appointment is temporary/irregular in any manner,

reversion should be carried out within a reasonable period. In

that case, the reversion after 10 years was repelled. In Tridip

Kumar Dingal v. State of West Bengal 23, after considering

several judgments of the Supreme Court, it was held that it would

be inequitable if the appointments of the candidates working for

more than 10 years are set aside. Hence, their appointments were

saved. For the same reason, we are not inclined to disturb the

appointments after several years. However, we are totally

disapproving the method adopted by the State in appointing

unofficial respondents on contractual basis against the public

policy and regularizing them in the teeth of Section 10-A which is

held to be unconstitutional. Thirdly, in view of the second reason,

even if the relief would have been claimed to strike down the illegal

regularizing orders, we would not have set aside those orders for

the simple reason that it will cause serious hardship to such

contractual employees. This is trite that in exercise of power

under Article 226 of the Constitution, the Court should always

keep the larger public interest in the mind in order to decide

(2001) 9 SCC 261

(2009) 1 SCC 768

SP, J & RRN, J WP_10744_2023_&_batch

whether intervention is called for or not (see M/S Master Marine

Services Pvt. Ltd v. Metcalfe & Hodgkinson Pvt. Ltd. 24). Article

226 grants extraordinary remedy which is essentially

discretionary, although founded on legal injury. It is perfectly

open for the Court, exercising this flexible power, to pass such

order as public interest dictates and equity projects. In,

Champalal Binani v. CIT 25, it was held that the Court may not

strike down the illegal order although it would be lawful to do so.

In a given case, the High Court may refuse to extend the benefit of

a discretionary relief to the applicant. Similar view is taken by

Supreme Court in M.P.Mittal v. State of Haryana 26.

Conclusion:-

64. In view of forgoing analysis, Section 10-A of the Telangana

(Regulation of Appointments to Public Services and Rationalization

of Staff Pattern and Pat Structure) Act, 1994 is declared as ultra

vires and consequently set aside. Contractual employees, who

were already regularized, need not be terminated. Henceforth, the

State Government shall fill up the posts in accordance with law

and not by regularizing the contractual employees.

(2005) 6 SCC 138

(1971) 3 SCC 201

(1984) 4 SCC 371

SP, J & RRN, J WP_10744_2023_&_batch

65. In the result, the Writ Petitions are partly allowed to the

extent indicated above. There shall be no order as to costs.

Miscellaneous petitions pending, if any, shall stand closed.

_______________________ JUSTICE SUJOY PAUL

____________________________________________ JUSTICE NAMAVARAPU RAJESHWAR RAO

Date: 19.11.2024.

Note: L.R. copy be marked.

TJMR/GVR

 
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 : Media

 
 
Latestlaws Newsletter