Citation : 2025 Latest Caselaw 2157 Tel
Judgement Date : 14 February, 2025
HON'BLE SRI JUSTICE NAGESH BHEEMAPAKA
WRIT PETITION No. 16987, 16991, 20494, 20588, 20629,
22829, 23035 of 2019, 21017 and 23947 of 2020, 2461, 3892,
22608, 24037 AND 25244 OF 2021
COMMON ORDER:
The relief sought in all these Writ Petitions being
the same i.e. to declare the action of the respondent - Telangana
State Northern Power Distribution Company Limited in not
appointing petitioners as Junior Linemen pursuant to the
notification dated 06.06.2006 and 08.06.2006 and the Revised
Notification dated 20.10.2006, in terms of the undertaking
recorded in the order dated 10.11.2011 in Writ Appeal No. 1434
of 2008 and batch which was reiterated in the order dated
25.02.2019 in SLP (C) No. 15001-15110 of 2013 by considering
the legal notice dated 20.04.2019, they are all heard together
and are disposed of by this common order.
2. Government accorded permission to AP TRANSCO
and four DISCOMs in the combined State of Andhra Pradesh to
recruit 7114 posts of Junior Linemen. Out of them, 1434 posts
fell to the share of TSNPDCL and 2443 posts fell to the share of
TSSPDCL. TSNPDCL issued a notification dated 06.06.2006
and 08.06.2006 for recruitment of 1434 Junior Linemen and
criteria for selection was covered under Clause 7(b) thereof.
Similar notification was issued by TSSPDCL. TSNPDCL issued
a revised notification dated 20.10.2006 for recruitment of 1434
Junior Linemen where criteria for selection was covered under
Clause 6. Clause 6 I(iv) provided the manner in which
preference would be given among presently serving contract
labour and fresh candidates, as extracted below:
"(iv) If conditions (i), (ii) and (iii) above are fulfilled, preference will be given to experience as noted below.
(a) Presently serving contract labour who are working now for manning of sub-stations of Transco/DISCOMs with recorded evidence through Sub-stations Log Books to be certified by the concerned Divisional Engineer
OR
Presently serving contract labour for any other works in Transco/DISCOMs with recorded evidence of EPF number in his name to be certified by the concerned DE
(b) If contract labour and fresh candidates apply for the post, the contract labour will be given preference for selection.
(c) If more than one contract labour apply for the post, the contract labour with earlier date of birth will be given preference for selection.
(d) If there are only fresh candidates who applied for the post the marks obtained in the qualifying examination will be the criteria for selection."
It is further stated that all the 7114 posts notified in
TRANSCO and DISCOMS were filled-up based on the above
criteria with contract labour based on age. Writ Petition No.
19051 of 2007 and batch was filed by contract labour and
freshers, challenging clause 6 I (iv) (c). The said Writ Petitions
were allowed on 02.05.2008 setting aside the said clause since
it gave preference to older aged contract labour irrespective of
their length of service or their qualifications or the marks in the
qualifying examination. The Corporations filed Writ Appeal No.
1434 of 2008 and batch challenging the above said order. In
view of the fact that all the 7114 posts were filled up and on the
basis of learned Advocate General's submission that all the
Corporations are ready to absorb and select petitioners in the
batch of writ petitions who were affected due to clause I 6(iv)(c),
this Court disposed of the Writ Appeals vide order dated
10.11.2009, with the following directions:
" Therefore, taking the aforesaid undertakings of the Appellant-Distribution Companies on record, we direct the Appellant- Companies to appoint all the Respondents/Writ Petitioners, who submitted their applications pursuant to the notifications dated 8.6.2006 and the other dates, issued by the various appellant companies, and who have passed the pole climbing test and fulfilled the other eligibility criterion for appointment as Junior Linemen, without reference to and without insisting upon the fulfilment of Condition No. 6(iv)(c) of the revised notification dated 20.10.2006 within two months from the date of receipt of a copy of this order.
We also make it clear that this direction would be applicable to all those candidates, who have not approached this Court but who had applied pursuance of the aforesaid notifications, subject to passing of the pole climbing test and fulfilment of eligibility criteria We also make it clear that all the selected and appointed respondents-Writ Petitioners and others similarly situated would be entitled for all benefits on par with the persons who have been appointed as Junior Linemen as per condition No. 6(iv)(c) of the revised notification, including regularisation of their services as per rules and policy."
Writ Appeal No. 1523 of 2008 and batch of cases
pertaining to fresh candidates was also disposed of by order
dated 17.11.2009 in terms of the directions issued in Writ
Appeal No. 1434 of 2008, as under:
" It is represented by both the learned counsel that the issue involved in these cases is squarely covered by a judgment rendered by
this Court on 10.11.2009 in WA No. 1434 of 2008 and batch. However, learned standing counsel for Andhra Pradesh Central power Distribution Company Limited (APCPDCL) contends that the cases of the aggrieved fresh candidates herein can be considered only after exhausting the existing contract labour as per clauses 6 (iv)(b) & (d) of the revised notification dated 20.10.2006.
Recording the above submission, we are of the opinion that it would suffice, if a direction is issued to APCPDCL to consider the cases of the candidates in question as per Clauses 6 (iv) (b) & (d) of the revised notification dated 20.10.2006, of they are otherwise eligible Therefore, following the judgment rendered by us in WA. No. 1434 of 2008 and batch on 10.11.2009 and with the above direction, these cases i.e. W.A.No. 1523 of 2008 and W.P. No.s 14384 and 16292 of 2008 are disposed of No order as to costs".
In view of the above directions, vacancies arising in
the DISCOMs after notification dated 20.10.2006 were required
to be filled up with writ petitioners in the above cases and
similarly-situated candidates (including fresh candidates) who
applied pursuant to 2006 Notification.
Thereafter, Writ Petitions No. 6981 of 2010 and
batch was filed seeking a direction to the DISCOMs not to fill-up
the posts arising after Notification dated 20.10.2006 without
issuing a fresh notification. An interim order directing
respondents not to fill the vacancies was passed by this Court
which was stayed in Writ Appeal No. 693 of 2011 and batch.
Government accorded permission to fill up 7319 posts of Junior
Linemen in order to comply with the directions in Writ Appeal
No. 1434 of 2008 and batch and Writ Appeal No. 1523 of 2009
and batch. Out of which, 1111 posts pertain to TSNPDCL.
Permission was also accorded to fill up notified vacancies which
were unfilled due to non-availability of eligible contract labour
with fresh candidates as per marks merit. Several fresh
candidates were appointed pursuant to the above permission. In
TSNPDCL, out of a total of 1111 posts permitted by the
Government, 168 posts were filled with existing contract labour
and 831 posts were filled with fresh candidates. Therefore, after
filling up 999 posts in TSNPDCL, there are still 112 vacant posts
left which were accorded permission by the Government to be
filled. Similarly, in TSSPDCL, a total of 509 vacancies were left.
The services of those individuals who were absorbed (both
existing contract labour and fresh candidates) were regularised
in due course.
Writ Petition No. 6981 of 2010 and batch and Writ
Appeals No. 693 of 2011 and batch were clubbed together and
disposed of by order dated 14.03.2012 setting aside the
selection of candidates to the subsequently notified 7319
vacancies and directed those vacancies to be filled up taking up
fresh recruitment. In SLP No. 15001-15110 of 2013 and SLP No.
15114-15220 of 2013, the judgment in Writ Appeal No. 693 of
2011 and batch was stayed by the Hon'ble Supreme Court.
Subsequently, SLP No. 15001-15110 of 2013 and batch of
cases, including contempt cases, were disposed of by the
Hon'ble Supreme Court setting aside the judgment dated
14.03.2012 in Writ Appeal No. 693 of 2011 and batch. Further,
the undertaking of learned Senior Counsel appearing for
DISCOMs that persons who applied for selection in 2006 and
who were not yet appointed because of clause 6 I (iv)(c) shall be
considered for appointment. The relevant portions of the
judgment are extracted below:
"10. The said judgment of the High Court in Writ Appeal No.1434 of 2008 and Batch was referred to in the impugned judgment. However, the High Court proceeded to adjudicate the correctness of the selections made pursuant to the notification dated 08.06.2006/20.10.2006. The judgment of the High Court in Writ Appeal No. 1434 of 2008 and Batch became final and appointments were made pursuant to the directions issued. The High Court committed a serious error in re-examining the selections to 7114 posts of Junior Linemen and other appointments made beyond the posts that were advertised, made pursuant to the advertisement dated 08.06.2006/20.10.2006. Therefore, the declarations and directions which have a bearing on the selections and appointments that are already made are not sustainable.
11. Ms. Prerna Singh, learned counsel appearing for the persons who are similarly situated to those who were directed to be appointed by the Division Bench in Writ Appeal No.1434 of 2008 and Batch submitted that some of the eligible candidates have not been appointed till date. Mr. R. Venkataramani, learned Senior Counsel appearing for the DISCOMS fairly submitted that if persons who applied for selection as Junior Lineman in 2006 were not appointed due to condition 6(iv) © of the revised notification dated 20.10.2006, they shall be considered for appointment.
12. Keeping in mind that appointments to the posts of Junior Linemen have been made long back and the services of those appointed were regularised, any interference with such appointments will cause irreparable loss to them apart from adversely affecting the smooth functioning of the A.P. TRANSCO and the DISCOMS.
13. Needless to say that, any future recruitment to the post of Junior Lineman shall be done strictly in accordance with the law."
3. This being the factual scenario, petitioners, being
fresh candidates, who applied pursuant to the notifications
issued in 2006 and had passed the pole climbing test and were
fully eligible, made representations through their Advocate to
appoint them to the post of Junior Linemen in accordance with
the undertakings given by the respondents before Division
Bench of this Court as well as the Hon'ble Supreme Court.
Since the said representations were not considered, these Writ
Petitions are filed.
4. Learned Senior Counsel Sri D. Prakash Reddy
appearing on behalf of Ms. P. Anusha and Sri Chikkudu
Prabhakar submits that in view of the undertaking given before
this Court in the above Writ Appeals, as reiterated by the
Hon'ble Supreme Court in Special Leave Petitions, supra,
respondents are bound to absorb fresh candidates who had
applied in 2006 and qualified the pole climbing test, in terms of
Clause 6 I(iv)(d), after exhausting existing contract labour. As
per respondent's own affidavit/report before the Hon'ble
Supreme Court, after existing contract labour were absorbed
pursuant of the undertakings, fresh candidates were appointed
to fill the vacancies, however, there were still some vacancies
left. For the reasons best known to them, petitioners, who were
similarly-placed individuals as the appointed fresh candidates
were not absorbed despite the availability of vacancies. It is
argued that the contention in the counter that if petitioners
were existing contract labour, then alone they are eligible for the
benefit of the undertakings is untenable for in Writ Appeal No.
1434 of 2008 and batch, no such distinction was made; in Writ
Appeal No. 1523 of 2008 and batch, when the specific issue
pertaining to absorbing fresh candidates was under
consideration, this Court followed the order in Writ Appeal No.
1434 of 2008 and batch.
According to learned Senior Counsel, the conduct of
respondents, as set out in their own affidavit and report before
the Hon'ble Supreme Court, makes it evident that the benefit
was extended to fresh candidates who applied in 2006, after
exhausting existing contract labour. Again, in SLP 15001-15110
of 2013 and batch, the undertaking was not restricted only to
existing contract labour. Learned Senior Counsel also contends
that the contention in the counter that petitioners' marks in the
qualifying exam (ITI) were below the score of the last candidate,
who was selected, is untenable because when vacancies are still
left, question of comparing the marks of the last candidate who
was selected does not arise. Till the vacancies are filled, the
fresh candidates in the descending order of marks will be
eligible to be appointed and further, as demonstrated in para 6
of the reply affidavit filed in Writ Petition No. 20494 of 2019,
persons with lesser marks than petitioners have also been
absorbed.
It is argued that the contention in the counter that
there are no vacancies of Junior Linemen available pursuant to
the notification of 2006 is untenable. Vacancies created after
2006 were permitted by the Government to be filled up by the
DISCOMs with candidates who applied for the notification of
2006 in order to honour the undertaking given to this Court. As
admitted in the affidavit/report filed before the Hon'ble Supreme
Court, 112 vacancies earmarked for that purpose in TSNPDCL
are available to be filled. Similarly 509 vacancies in TSSPDCL
are available to be filled. In some cases, it is contended by the
respondents that some petitioners did not qualify the pole
climbing test, however, there is no record to that effect. All the
Petitioners qualified in the pole climbing test.
5. Sri G. Vidya Sagar, learned Senior Counsel
appearing on behalf of Ms. K. Udaya Sri, learned Standing
Counsel for respondents submits that respondent - Corporation
issued notification No. 6 of 2006 inviting applications for the
post of Junior Linemen; thereafter a revised notification dated
20.10.2006 was issued notifying 7114 Junior Linemen posts in
four distribution companies in the combined State of Andhra
Pradesh which includes the posts notified in circular district
unit in the respondent company also. It is submitted that Writ
Petitions No. 19051 of 2008 and batch were filed challenging the
notification and during the pendency of the Writ Petitions, all
the vacancies notified by the respondent Company have been
filed up. Thereafter, the learned Single Judge by order dated
02.05.2008 set-aside the selection and directed the distribution
companies to prescribe the tenure of contract appointment of
the candidate who were appointed pursuant to the notification
in 2006. Aggrieved by the said order, Writ Appeal No. 1434 of
2008 and batch was filed. Before the Division Bench, the
learned Advocate General appearing for the Distribution
Company expressed that setting aside of the selection and
appointment of Junior Linemen would adversely affect the
power supply distribution, therefore, gave an undertaking for
accommodating the candidates, who are affected in the
implementation of clause 6 I(iv) (c) of the revised notification. As
per the said clause, if more than one contract labour is eligible
for selection, the candidate with higher age will be selected. The
said clause affected certain contract employees' selection to the
post. The Division Bench accepting the undertaking, disposed of
the Writ Appeals setting aside the order of the learned Single
Judge and directed to consider petitioners and others who are
affected by Clause 6 I (iv)(c). Accordingly, eligible candidates
affected by Clause 6 I (iv)(c) were considered and issued
appointment orders over and above 7114 posts notified.
According to learned Senior Counsel, selection
under notification of 2006 was again considered by another
Division Bench in Writ Petition No. 8794 of 2007 and batch. The
said batch of cases was finally decided by a common order
dated 14.03.2012 directing to review the entire selection process
pursuant to the notification issued in 2006. It is submitted
that, a batch of Contempt Cases was filed for not complying
with the order dated 14.03.2012. In the implementation of the
said order, certain selected and appointed candidates were
found to be ineligible. The said candidates approached the
Hon'ble Supreme Court by filing SLP (c) No.15001-15110/2023,
wherein initially, stay of implementation of order was granted.
Subsequently, by order dated 25.02 2019, the Hon'ble Supreme
Court set aside the order dated 14.03.2012 in Writ Petition No.
8794 of 2007 and batch and upheld the order dated 10.11.2009
in Writ Appeal No. 1434 of 2008 and batch. The Hon'ble
Supreme Court also recorded that DISCOMs should abide by
the undertaking given before the Division Bench to
accommodate the candidates, who were affected by Clause-6
I(iv)(c) of the revised notification.
Learned Senior Counsel further argued that in
terms of the order, only the candidates, who were affected in
selection in terms of Clause 6 I(iv)(c) are entitled to be
considered for appointments, subject to fulfilling other
conditions of the Notification. Petitioners in this batch of Writ
Petitions have not asserted that they were not selected only on
the basis of Clause 6 I(iv)(c). Further, they have not made any
individual representations together with documents submitted
along with the Application forms in terms of the notification
issued and in the absence of the same, they are not entitled for
any relief. At this stage, learned Senior Counsel submits that if
petitioners submit individual representations setting out their
eligibility in terms of the eligibility criteria in the notification
dated 20.10.2006 and in terms of the orders in Writ Appeals
stated supra as also the Special Leave Petitions, respondent
Corporation will consider the same and pass appropriate orders,
in accordance with law.
6. In view of the submissions made by learned Senior
Counsel appearing for respondent Corporation, with the consent
of both the parties, without going into merits, the Writ Petitions
are disposed of directing petitioners to submit individual
representations setting out their eligibility in terms of the
eligibility criteria in the Notification dated 20.10.2006 and in
terms of the judgment dated 10.11.2009 in Writ Appeal No.
1434 of 2008 and batch, judgment dated 17.11.2009 in Writ
Appeal No. 1523 of 2008 and batch and order dated
25.02.2019 in SLP No. 15001-15110 of 2013 and batch. The
same shall be considered by the Corporations and appropriate
orders be passed within a period of four weeks from the date of
receipt of a copy of this order. No costs.
7. Consequently, the miscellaneous Applications, if
any shall stand closed.
-------- -----------------------------
NAGESH BHEEMAPAKA, J
14th February 2025
ksld
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!