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

Sri Supantha Paul vs The State Of Tripura
2025 Latest Caselaw 468 Tri

Citation : 2025 Latest Caselaw 468 Tri
Judgement Date : 12 August, 2025

Tripura High Court

Sri Supantha Paul vs The State Of Tripura on 12 August, 2025

             IN THE HIGH COURT OF TRIPURA
                           AGARTALA

                      W.P.(C) No.377 of 2024
                      W.P.(C) No.378 of 2024
                      W.P.(C) No.379 of 2024
                      W.P.(C) No.380 of 2024
                      W.P.(C) No.381 of 2024
                      W.P.(C) No.382 of 2024
                      W.P.(C) No.383 of 2024


                    In W.P.(C) No.377 of 2024


     Sri Supantha Paul,
     son of Sri Sailendra Paul, Jail Ashram
     Road, Agartala-799007, P.S. East
     Agartala, District-West Tripura


                                                  ......... Petitioner(s)
                            -Versus-

1.   The State of Tripura,
     represented by the Commissioner
     cum Secretary, Higher         Education
     Department, Government of Tripura,
     having its office at New Capital
     Complex, Agartala-799010, P.S. New
     Capital Complex, District- West Tripura

2.   Commissioner cum Secretary,
     Finance Department, Government of
     Tripura, having its office at New Capital
     Complex, Agartala-799010, P.S. New
     Capital Complex, District- West Tripura

3.   The Director,
     Higher     Education      Department,
     Siksha    Bhawan,      Office    Lane,
     Agartala-799001,       P.S.      West
     Agartala, District- West Tripura

4.   Tripura Institute of Technology,
     Represented       by    its   Principal,
     Narsingarh, Agartala-799009, P.S.
     Airport, District- West Tripura

                                                 ........ Respondent(s)
                                   [2]




                    In W.P.(C) No.378 of 2024


     Sri Sujoy Das,
     son of Sri Jaharlal Das, Sekerkote
     Purba Para, Bikramnagar, P.S. Amtali,
     PIN-799130, District- West Tripura

                                                   ......... Petitioner(s)
                           -Versus-

1.   The State of Tripura,
     represented by the Commissioner
     cum Secretary, Higher        Education
     Department, Government of Tripura,
     having its office at New Capital
     Complex, Agartala-799010, P.S. New
     Capital Complex, District- West Tripura

2.   Commissioner cum Secretary,
     Finance Department, Government of
     Tripura, having its office at New Capital
     Complex, Agartala-799010, P.S. New
     Capital Complex, District- West Tripura

3.   The Director,
     Higher Education Department, Siksha
     Bhawan, Office Lane, Agartala-799001,
     P.S. West Agartala, District- West
     Tripura

4.   Tripura Institute of Technology,
     Represented        by    its    Principal,
     Narsingarh,     Agartala-799009,      P.S.
     Airport, District- West Tripura

                                                  ........ Respondent(s)

                    In W.P.(C) No.379 of 2024


     Sri Piyush Singh,
     son of Sri Ram Jiyavan Singh, resident
     of Ranipur, Khajagipur, Mirzapur, P.S.
     Mirzapur, Uttar Pradesh, 231304

                                                   ......... Petitioner(s)
                           -Versus-

1.   The State of Tripura,
     represented by the Commissioner
     cum Secretary, Higher Education
                                   [3]




     Department, Government of Tripura,
     having its office at New Capital
     Complex, Agartala-799010, P.S. New
     Capital Complex, District- West Tripura

2.   Commissioner cum Secretary,
     Finance Department, Government of
     Tripura, having its office at New Capital
     Complex, Agartala-799010, P.S. New
     Capital Complex, District- West Tripura

3.   The Director,
     Higher Education Department, Siksha
     Bhawan, Office Lane, Agartala-799001,
     P.S. West Agartala, District- West
     Tripura

4.   Tripura Institute of Technology,
     Represented        by    its    Principal,
     Narsingarh,     Agartala-799009,      P.S.
     Airport, District- West Tripura

                                                  ........ Respondent(s)


          In W.P.(C) No.380 of 2024


     Sri Prasenjit Debnath,
     son of Sri Nanigopal Debnath, resident
     of 88, Ghosh Para, Aralia, Agartala-
     799004, P.S. East Agartala, District-
     West Tripura

                                                   ......... Petitioner(s)
                           -Versus-

1.   The State of Tripura,
     represented by the Commissioner
     cum Secretary, Higher         Education
     Department, Government of Tripura,
     having its office at New Capital
     Complex, Agartala-799010, P.S. New
     Capital Complex, District- West Tripura

2.   Commissioner cum Secretary,
     Finance Department, Government of
     Tripura, having its office at New Capital
     Complex, Agartala-799010, P.S. New
     Capital Complex, District- West Tripura
                                   [4]




3.   The Director,
     Higher Education Department, Siksha
     Bhawan, Office Lane, Agartala-799001,
     P.S. West Agartala, District- West
     Tripura

4.   Tripura Institute of Technology,
     Represented        by    its    Principal,
     Narsingarh,     Agartala-799009,      P.S.
     Airport, District- West Tripura

                                                  ........ Respondent(s)

                    In W.P.(C) No.381 of 2024


     Sri Tamar Das,
     son of late Sudhan Das, Bhagat Singh
     Para,    Shantirbazar-799144,       P.S.
     Shantirbazar, District-South Tripura
                                                   ......... Petitioner(s)
                           -Versus-

1.   The State of Tripura,
     represented by the Commissioner
     cum Secretary, Higher        Education
     Department, Government of Tripura,
     having its office at New Capital
     Complex, Agartala-799010, P.S. New
     Capital Complex, District- West Tripura

2.   Commissioner cum Secretary,
     Finance Department, Government of
     Tripura, having its office at New Capital
     Complex, Agartala-799010, P.S. New
     Capital Complex, District- West Tripura

3.   The Director,
     Higher Education Department, Siksha
     Bhawan, Office Lane, Agartala-799001,
     P.S. West Agartala, District- West
     Tripura

4.   Tripura Institute of Technology,
     Represented        by    its    Principal,
     Narsingarh,     Agartala-799009,      P.S.
     Airport, District- West Tripura

                                                  ........ Respondent(s)
                                   [5]




                    In W.P.(C) No.382 of 2024


     Sri Manoj Kumar Triveni,
     son of Sri Devendra Prasad Sah,
     resident of High School Road, Borio,
     Sahibganj, Jharkhand-816120
                                                   ......... Petitioner(s)
                           -Versus-
1.   The State of Tripura,
     represented by the Commissioner
     cum Secretary, Higher        Education
     Department, Government of Tripura,
     having its office at New Capital
     Complex, Agartala-799010, P.S. New
     Capital Complex, District- West Tripura

2.   Commissioner cum Secretary,
     Finance Department, Government of
     Tripura, having its office at New Capital
     Complex, Agartala-799010, P.S. New
     Capital Complex, District- West Tripura

3.   The Director,
     Higher Education Department, Siksha
     Bhawan, Office Lane, Agartala-799001,
     P.S. West Agartala, District- West
     Tripura

4.   Tripura Institute of Technology,
     Represented        by    its    Principal,
     Narsingarh,     Agartala-799009,      P.S.
     Airport, District- West Tripura
                                                  ........ Respondent(s)

                    In W.P.(C) No.383 of 2024

     Sri Abhishek Bhattacharjee,
     son     of     Sri    Ajoy     Nrisingha
     Bhattacharjee, resident of Ramnagar,
     Road No.8, Agartala-799002, P.S. West
     Agartala, District- West Tripura
                                                   ......... Petitioner(s)
                           -Versus-
1.   The State of Tripura,
     represented by the Commissioner
     cum Secretary, Higher        Education
     Department, Government of Tripura,
     having its office at New Capital
     Complex, Agartala-799010, P.S. New
     Capital Complex, District- West Tripura
                                     [6]




2.    Commissioner cum Secretary,
      Finance Department, Government of
      Tripura, having its office at New Capital
      Complex, Agartala-799010, P.S. New
      Capital Complex, District- West Tripura

3.    The Director,
      Higher Education Department, Siksha
      Bhawan, Office Lane, Agartala-799001,
      P.S. West Agartala, District- West
      Tripura

4.    Tripura Institute of Technology,
      Represented        by    its    Principal,
      Narsingarh,     Agartala-799009,      P.S.
      Airport, District- West Tripura
                                                      ........ Respondent(s)


For the Petitioner (s)          :      Mr. B. R. Bhattacharjee, Sr. Adv.
                                       Mr. S. Datta, Adv.
                                       Mr. S. Saha, Adv.
                                       Mr. S. Banik, Adv.
For the Respondent (s)          :      Mr. K.N. Bhattacharya, G.A
                                       Mr. M. Debbarma, Addl. G.A
                                       Mr. D. Sarma, Addl. G.A
                                       Mr. K. De, Addl. GA
Date of hearing                 :      20.06.2025
Date of delivery of             :      12.08.2025
Judgment & order
                                          YES    NO
Whether fit for reporting       :         √




         HON'BLE MR. JUSTICE S. DATTA PURKAYASTHA

                           JUDGMENT & ORDER

            Common and identical issues being involved, all the

writ petitions were heard together and are being disposed of by

this common judgment.


[2]         In W.P(C) No.377 of 2024, the petitioner, namely,

Supantha     Paul     in   pursuance      of    the   advertisement   dated

27.10.2017 issued by the National Project Implementation Unit
                               [7]




(for short, NPIU) for engagement of Assistant Professor for

Engineering Colleges under the Technical Education Quality

Improvement Program (for short, TEQIP) Project, was engaged

as Assistant Professor (Civil Engineering) on   contractual basis

for a period of 3 years 9 months vide order No.F.1(4)/TEQUIP-

III/TIT/2017/596 dated 04.01.2018 [Annexure-4 to the writ

petition of W.P.(C) No.377 of 2024] with a consolidated monthly

remuneration of Rs.70,000/-. It was also indicated in the offer

of engagement that such engagement would be for a period till

31.03.2020 or till the project period whichever occur first. The

petitioner states that his salary was Rs.76,491/- and project

ended on 30.09.2021. This case is being treated as the lead

case.


[3]       The said project was introduced for improving the

quality of Technical Education in the States/Union Territory and

in this regard, a Memorandum of Understanding [for short,

MoU] was signed on 02.02.2017 [Annexure-2 of the lead case]

between the focus States/Union Territory and Ministry of Human

Resource Development, Govt. of India (for short, MHRD). As per

Section I of the said MoU, the participating States/UT agrees to

some terms and condition and one of such terms is extracted

hereunder:



             Section I-

             a)..........
                                   [8]




               b)...........

               ................

........

p) Ensure the constitution of a suitably empowered Faculty/Department/College Management Committee in the participating faculties/departments/ non- autonomous constituent colleges of university in the STATE/UT. The Faculty/Department/College Management Committee will be responsible for the overall strategic direction to the department/faculty/non-autonomous constituent college. The composition and powers of the Department/College Management Committee are set out in the PIP.

In section III of the MOU, following condition was also set forth-

The MHRD will provide University/Institutional Development Grants to participating institutes in the STATE/UT through a Direct Benefit Transfer System. The Finance Manual describes the functioning of the Direct Benefit Transfer System, the rules and procedures governing its use, and the roles and responsibilities of the MHRD and STATE/UT.

The state of Tripura was a signatory in the MOU.

[4] In W.P(C) No.378 of 2024, the petitioner Sujoy Das,

also in pursuance to the same advertisement dated 27.10.2017

was engaged as Assistant Professor (Electrical Engineering) on a

contractual basis for a period of 3 years 9 months vide order

bearing No.F.1(4)/TEQUIP-III/TIT/2017/585 dated 01.01.2018

with similar terms and conditions, like the petitioner of W.P(C)

No.377 of 2024.

[5] In W.P(C) No.379 of 2024, the petitioner, Sri Piyush

Singh was also engaged in pursuance to the same

advertisement dated 27.10.2017 as Assistant Professor

(Electronics & Communication Engineering) vide offer of

engagement bearing No.F.1(4)/TEQUIP-III/TIT/2017/1452-1453

dated 15.10.2018 with similar terms and conditions like above

said two petitioners.

[6] In W.P(C) No.380 of 2024, the petitioner, namely, Sri

Prasenjit Debnath, was engaged as Assistant Professor (Civil

Engineering) under the same advertisement on contractual basis

vide order bearing No.F.1(4)/TEQUIP-III/TIT/2017/1390-1391

dated 28.09.2018 with similar terms and conditions.

[7] In W.P(C) No.381 of 2024, the petitioner, namely, Sri

Tamar Das was engaged as Assistant Professor (Computer

Science & Engineering) under the same advertisement on

contractual basis vide offer of engagement No.F.1(4)/TEQUIP-

III/TIT/2017/1392-1393 dated 28.09.2018 with similar terms

and conditions.

[8] In WP(C) 382 of 2024, the petitioner, namely, Sri

Manoj Kumar Triveni, was engaged in pursuance to the same

advertisement dated 27.10.2017 as Assistant Professor

(Mechanical Engineering) on contractual basis vide offer of

engagement No.F.1(4)/TEQUIP-III/TIT/2017/589 dated

02.01.2018 with similar terms and conditions.

[9] In W.P(C) 383 of 2024, the petitioner, namely, Sri

Abhishek Bhattacharjee, was engaged as Assistant Professor

(Electronics Engineering) under same advertisement on a

contractual basis vide offer of engagement No.F.1(4)/TEQUIP-

III/TIT/2017/650 dated 05.01.2018 with similar terms and

conditions.

[10] According to all the petitioners, the project ended on

30.09.2021 and on 01.12.2021, another order [Annexure-5 of

the lead case] was issued by the Education (Higher)

Department, Government of Tripura, whereby the engagement

of all the petitioners were extended for 6[six] months w.e.f.

06.12.2021. Thereafter, again vide order dated 12.07.2022

[Annexure-6 of the lead case], their such engagement was

further extended from 12.07.2022 to 11.01.2023. Again, vide

order dated 10.01.2023 [Annexure-7 of the lead case], the

engagement of the petitioners were further extended from

16.01.2023 to 15.07.2023. Thereafter, vide order dated

24.08.2023 [Annexure-8 of the lead case], their engagement

was again extended from 17.07.2023 to 31.12.2023. It was also

mentioned in the said order that no further extension may be

undertaken from State Fund from 31.12.2023. But thereafter

also vide order dated 16.02.2024 [Annexure-9 of the lead case],

the engagement of all the petitioners were extended further

from 20.02.2024 to 20.07.2024. In Annexures-6, 7, 8 & 9 it was

also mentioned that the appointee should have to submit an

undertaking agreeing to the said mode of engagement and that

he/she would not claim any future benefit of regularization,

accruing out of these engagements.

[11] While the project was in force, the Central Project

Advisor of National Project Implementation Unit wrote a letter

on 25.03.2019 [Annexure 10 of the lead case] to the Principal

Secretary, Higher Education Department of Tripura mentioning

that there were huge vacancies in the institutes in Tripura and

therefore, the Principal Secretary was requested to decide the

action plan for filling up such huge vacancies after project

period, with further comment that ideally the qualified TEQIP

faculty (Assistant Professor) should be absorbed in the

institutions through appropriated procedure as they moving to

other institutes shall defeat the purpose of entire process. It

was also further noted that it was agreed in the MOU signed

between the State and MHRD, that well-performing faculty hired

using project funds would be retained/absorbed post project, or

else unchanged, and the faculty retained would be paid

exclusively from the state funds.

[12] The Principal, TIT, Narsingarh also wrote one letter

dated 09.11.2022 [Annexure-11 of the lead case] to the

Director, Education (Higher) Department regarding absorption

of the petitioners alongwith some other Assistant Professors

engaged under TEQIP-III in regular Government service. It was

stated by the Principal that all these faculties were well

qualified, as per AICTE norms of Degree Engineering Faculty

and were rendering their dedicated service to the institute till

date. Their period of contractual service would expire on

11.01.2023. These faculties were engaged in periodical R & D

activities and were contributing to the Institute in teaching

learning activities and other administrative activities. Their

presence in the institute would help to obtain better score in

NBA evaluation for accreditation and in NIRF ranking. Based on

these, it was requested by the Principal to consider absorption

of the said faculties in regular government service, if possible,

by creating supernumerary post so that the students in

particular and the Institute in general may be benefitted.

[13] Learned senior counsel, Mr. B.R. Bhattacharjee

referring to the advertisement under Annexure-1 submits that

due process of recruitment was followed in the case of the

present petitioners and after successfully qualifying the

interview, they were provided with the job. Learned senior

counsel also referring to the MoU executed between the State

and the Union of India further submits that it was an

understanding between both the State of Tripura and the

Central Government to implement the project with the objective

of improvement of technical educational quality in the State with

the financial aid from the World Bank and it was also instructed

by the NPIU to the Principal Secretary of Higher Education

Department of the State of Tripura vide letter dated 25.03.2019

[Annexure-10] requesting him to decide the action plan for

filling up huge vacancies in the institutions of the State after the

project period by absorbing the Assistant Professors engaged

under the project through appropriate procedure as their

moving out to the other institutes would defeat the purpose of

entire process. It was also stated that as per the MoU signed

between the State and MHRD, the well performing faculty hired

using project funds would be retained/absorbed post project by

the State from it‟s own fund.

[14] Learned senior counsel, Mr. Bhattacharjee also relies

on the said letter issued by the Principal, Tripura Institute of

Technology, Narsingarh to the Director of Higher Education

Department dated 09.11.2022 [Annexure-11 of lead case] as

indicated earlier. Learned senior counsel on the basis of above

said two communications submits that the petitioners were

engaged through a selection process after issuing due

advertisement and they were rendering their valuable service to

the institution to the full satisfaction of the authority and even

contributed for betterment of the teaching standard in the said

institution which even yielded better result of the students and

therefore, it was the intention of both the Central Government

in MHRD Department as well as the institutional head of the

Tripura Institute of Technology for their absorption in the

regular service but despite the same, the State Government has

not taken any step in this regard. Mr. Bhattacharjee, Learned

senior counsel addresses in his argument that the selection of

the petitioners were against duly sanctioned post and after the

project period was over, the engagement of the petitioners are

being continued from time to time with an artificial break of

small period after every spell to defeat the claim of

regularization of the petitioners which itself is indicative of

exploitative nature of their engagement by the State. Finally,

learned senior counsel, Mr. Bhattacharjee, to buttress his

submission for regularization of the petitioners in their services,

relies on the following decisions of the Hon‟ble Supreme Court:

[i] Mr. B.R. Bhattacharjee, learned senior counsel relies

on paragraph No.27 of State of Gujarat and others. vs. PWD

Employees Union & ors., (2013) 12 SCC 417. In this case,

some trade unions and labour unions made representation to

the Government of Gujarat for regularization of daily-wage

workers, working since long. The State Government then

constituted a committee under chairmanship of one Minister to

make recommendation after studying the demands, issues and

question of labour unions. After thorough examination of the

wages, work related services and facilities provided to the daily

wage workers who were engaged in the building maintenance

and repairing work in different departments of the State, such

as Road and Building Department, Water Resources

Department, Forest Department, Agriculture Department etc.,

the Committee made recommendations favoring the

regularization. Government accepted the said recommendations

and published the same with the clearance of the Finance

Department. In spite of that, the benefit was not provided to the

daily wage workers of Forest Department. The aggrieved

workers then filed writ petition before the High Court and Ld.

Single Judge held that said resolution of the Government was

applicable to the employees of the Forest Department. Then LPA

was filed by the State which was dismissed by the Division

Bench. State then approached the Apex Court which was also

dismissed and the matter reached finality. In another case,

when some of the daily wage-workers of the Forest Department

moved before the High Court, the matter was referred to the

larger Bench and the three-Judge Bench by its judgment held

that the above said resolution was applicable only to the daily-

wage workers of the Forest and Environment Department

engaged in the work of maintenance and repairing of

constructions in that Department and not to the other daily-

wage workers engaged in other type of works. Meanwhile,

State Government also passed another resolution dated

22.12.1999 that previous resolution dated 17.10.1988 based

one recommendation of the Committee was not applicable to

the daily-wagers of the Forest Department. In that backdrop,

Hon‟ble Supreme Court observed the followings:

24. The daily-wage workers who were engaged in building maintenance and repairing work in different departments were already entitled for their work related facilities. Therefore, what we find is that the Committee has not limited the recommendation to the daily-wage workers working in building maintenance and repairing work in different departments of the State. The State Government vide its Resolution dated 17-10-1988 has not limited it to the daily-wage workers working in building maintenance and repairing work. What we find is that the Resolution dated 17-10-1988 is applicable to all the daily-wage workers working in different departments of the State including the Forest and Environment Department performing any nature of job including the work other than building maintenance and repairing work. The decision of the Full Bench of the Gujarat High Court in Gujarat Forest Producers, Gatherers and Forest Workers Union [Gujarat Forest Producers, Gatherers and Forest Workers Union v. State of Gujarat, (2004) 2 GLH 302 : (2004) 2 Guj LR 1488] and the subsequent Resolution dated 22-12-1999 issued from the Forest and Environment Department of the State, in our opinion are not sustainable, as the intent of the Resolution dated 17-10-1988 was not properly explained therein and, therefore, the aforesaid decision of Full Bench [Gujarat Forest Producers, Gatherers and Forest Workers Union v. State of Gujarat, (2004) 2 GLH 302 : (2004) 2 Guj LR 1488] and Resolution dated 22-12-1999 cannot be made applicable to the daily-wage workers of the Forest and Environment Department of the State of Gujarat.

25. In view of the aforesaid observation, we find that the Full Bench of the Gujarat High Court in Gujarat Forest Producers, Gatherers and Forest Workers Union [Gujarat Forest Producers, Gatherers and Forest Workers Union v. State of Gujarat, (2004) 2 GLH 302 :

(2004) 2 Guj LR 1488] proceeded on erroneous premises to hold that the Resolution dated 17-10-1988 is applicable only to the daily-wage workers of the Forest Department engaged in building maintenance and repairing work. The conclusions in the said judgment are not sustainable otherwise also. We have already noticed that the Resolution of the State Government dated 17-10-1988 is not limited to any particular department, it applies to all the departments including Road and Building, Forest and Environment Department, Water Resources Department, etc. We have also noticed that the Committee headed by the Minister of Road and Building Department looked into the wages of daily-wage workers and work related facilities provided to the daily-wage workers engaged in building maintenance and repairing work in different departments, only for the purpose of its recommendations. The Committee has not limited the recommendations amongst the daily-wage workers engaged in building maintenance and repairing work in different departments by its aforesaid Resolution. It is applicable to all daily-wage workers including semi-

skilled workers performing any nature of job, working in different departments of the State including the daily-wage workers of the Forest Department

performing work other than building maintenance and repairing work.

26. The impugned order passed by the learned Single Judge and the Division Bench arise out of the final order and judgment dated 29-10-2010 passed in PWD Employees Union v. State of Gujarat [PWD Employees Union v. State of Gujarat, Special Civil Application No. 8647 of 2008, order dated 29-10-2010 (Guj)] and connected matters. The said order has reached finality in absence of any challenge before the higher court and hence became binding between the parties i.e. the appellant State of Gujarat and the respondent Employees' Union. Therefore, none of the parties including the appellant State of Gujarat can rely on the Full Bench decision in Gujarat Forest Producers, Gatherers and Forest Workers Union [Gujarat Forest Producers, Gatherers and Forest Workers Union v. State of Gujarat, (2004) 2 GLH 302 : (2004) 2 Guj LR 1488] to scuttle the decision and direction given by the Gujarat High Court in PWD Employees Union v. State of Gujarat [PWD Employees Union v. State of Gujarat, Special Civil Application No. 8647 of 2008, order dated 29-10-2010 (Guj)] and connected matters.

27. The decisions in Umadevi [State of Karnataka v. Umadevi (3), (2006) 4 SCC 1 : 2006 SCC (L&S) 753] and A. Umarani [A. Umarani v. Registrar, Coop. Societies, (2004) 7 SCC 112 : 2004 SCC (L&S) 918] were regarding the question concerning regularisation of employees entered by back door method or those who were illegally appointed encouraging a political set up, in violation of Articles 14 and 16 of the Constitution of India. We are of the opinion that both the aforesaid decisions are not applicable in the present case i.e. to the members of the respondent Employees' Union for the following reasons:

(i) The Secretary, Forest and Environment Department of the State of Gujarat by his order dated 3-5-2008 held that initially the entry of the daily wagers do not suffer from any illegality or irregularity but is in consonance with the provisions of Minimum Wages Act.

Therefore, the question of regularisation by removing the procedural defects does not arise.

(ii) The Gujarat High Court by its judgment dated 29-10-2010 passed in PWD Employees Union v. State of Gujarat [PWD Employees Union v. State of Gujarat, Special Civil Application No. 8647 of 2008, order dated 29- 10-2010 (Guj)] while noticing the aforesaid stand taken by the State also held that the nature of work described in the order dated 3-5- 2008 shows that the daily wage-workers are engaged in the work which is perennial in nature.

(iii) The case of A. Umarani [A. Umarani v. Registrar, Coop. Societies, (2004) 7 SCC 112 : 2004 SCC (L&S) 918] related to

regularization of services of irregular appointees. In the said case this Court held that: (SCC p. 112g) ―when appointments were made in contravention of mandatory provisions of the Act and statutory rules framed [therein] and in ignorance of essential qualifications, the same would be illegal and cannot be regularized by the State.‖

Finally, the Hon‟ble Supreme Court held that

considering the finding of the Gujarat High Court dated 29-10-

2010 in PWD Employees Union v. State of Gujarat [Special

Civil Application No. 8647 of 2008] and the connected matters

and also the fact that the said judgment was binding between

the parties, the appellants should be directed to grant the

benefit of the scheme as contained in the Resolution dated 17-

10-1988 to all the daily-wage workers of the Forest and

Environment Department working for more than five years. Why

the ratio of Umadevi (3) (supra) was not applicable in the

above said case, was clearly discussed by the Hon‟ble Supreme

Court in said case and as extracted hereinabove.

[ii] Mr. Bhattacharjee also relies on Amarkant Rai

vs. State of Bihar and others, (2015) 8 SCC 265. In this

case, the appellant was appointed temporarily in Class-IV post

of night-guard, on daily wages vide an appointed letter issued

on 04.06.1983 by the Principal of a college namely, Ramashray

Baleswar College affiliated to Lalit Narayan Mithila University,

Bihar. The University took a decision on 04.07.1985 to

regularize the persons who worked for more than 240 days and

as per the letter dated 30.03.1987, the employees who were

working for a period for more than one year needed to be

regularized. Thereafter, the Additional Commissioner cum

Secretary, Bihar also passed a settlement dated 11.07.1989 and

forwarded the same to the Vice Chancellors of the Universities,

stating that the services of the employees working in

educational institutions as per the staff pattern can be

regularized but new appointments against the vacancies present

and in future should not at all be done. The Principal thereafter

requested the Registrar of the University for regularization of

service of the petitioner but the Registrar passed an order of

his termination. One writ petition was preferred by few similarly

situated persons in the High Court and as per direction of the

High Court, the Registrar of the University allowed all the daily

wages workers to resume their jobs from 3.1.2002 and the

appellant also joined the duty. The Principal of the College again

by two letters recommended for absorption of the appellant

against the two vacant posts. He was then given opportunity to

appear before the three-member Committee constituted by the

Vice-Chancellor for consideration of his claim for regularization

of service, but the same was rejected as it was not in

consonance with the Recruitment Rules laid down by the

Constitution Bench judgment in Secretary, State of

Karnataka & others vs. Umadevi (3) and others, (2006) 4

SCC 1 and the same was informed to the appellant by the

Registrar vide letter dated 25.11.2007. The appellant

approached the High Court by way of Writ Petition (Civil) No.

545 of 2009 and the same was dismissed vide order dated

26.08.2011 observing that it was a clear case of violation of

Section 10(6) and Section 35 of the Bihar State Universities Act,

1976 and there was no illegality in the order passed by the

three-member Committee. The Division Bench also affirmed the

judgment of learned Single Judge. In the aforesaid background,

Hon‟ble Supreme Court held as follows:

―8. Insofar as contention of the respondent that the appointment of the appellant was made by the Principal who is not a competent authority to make such appointment and is in violation of the Bihar State Universities Act and hence the appointment is illegal appointment, it is pertinent to note that the appointment of the appellant as night guard was done out of necessity and concern for the College. As noticed earlier, the Principal of the College vide letters dated 11-3-1988, 7-10-1993, 8-1-2002 and 12-7-2004 recommended the case of the appellant for regularisation on the post of night guard and the University was thus well acquainted with the appointment of the appellant by the then Principal even though the Principal was not a competent authority to make such appointments and thus the appointment of the appellant and other employees was brought to the notice of the University in 1988. In spite of that, the process for termination was initiated only in the year 2001 and the appellant was reinstated w.e.f. 3-1-2002 and was removed from services finally in the year 2007. As rightly contended by the learned counsel for the appellant, for a considerable time, the University never raised the issue that the appointment of the appellant by the Principal is ultra vires the rules of the BSU Act. Having regard to the various communications between the Principal and the University and also the educational authorities and the facts of the case, in our view, the appointment of the appellant cannot be termed to be illegal, but it can only be termed as irregular.

9. The Human Resources Development, Department of Bihar Government, vide its Letter dated 11-7-1989 intimated to the Registrar of all the Colleges that as per the settlement dated 26-4-1989 held between Bihar State University and College Employees' Federation and the Government it was agreed that the services of the employees working in the educational institutions on the basis of prescribed staffing pattern

are to be regularised. As per sanctioned staffing pattern, in Ramashray Baleshwar College, there were two vacant posts of Class IV employees and the appellant was appointed against the same. Further, Resolution No. 989 dated 10-5-1991 issued by the Human Resources Development Department provides that employees working up to 10-5-1986 shall be adjusted against the vacancies arising in future.

Although, the appellant was appointed in 1983 temporarily on the post that was not sanctioned by the State Government, as per the above communication of the Human Resources Development Department, it is evident that the State Government issued orders to regularise the services of the employees who worked up to 10-5-1986. In our considered view, the High Court ought to have examined the case of the appellant in the light of the various communications issued by the State Government and in the light of the circular, the appellant is eligible for consideration for regularisation.

* * *

11. Elaborating upon the principles laid down in Umadevi (3) case [(2006) 4 SCC 1 : 2006 SCC (L&S) 753] and explaining the difference between irregular and illegal appointments in State of Karnataka v. M.L. Kesari [(2010) 9 SCC 247] this Court held as under:

―7. It is evident from the above that there is an exception to the general principles against ‗regularisation' enunciated in Umadevi (3) [(2006) 4 SCC 1 : 2006 SCC (L&S) 753] , if the following conditions are fulfilled:

(i) The employee concerned should have worked for 10 years or more in duly sanctioned post without the benefit or protection of the interim order of any court or tribunal. In other words, the State Government or its instrumentality should have employed the employee and continued him in service voluntarily and continuously for more than ten years.

(ii) The appointment of such employee should not be illegal, even if irregular.

Where the appointments are not made or continued against sanctioned posts or where the persons appointed do not possess the prescribed minimum qualifications, the appointments will be considered to be illegal. But where the person employed possessed the prescribed qualifications and was working against sanctioned posts, but had been selected without undergoing the process of open competitive selection, such appointments are considered to be irregular.‖

* * *

13. In our view, the exception carved out in para 53 of Umadevi (3) [(2006) 4 SCC 1 : 2006 SCC (L&S) 753] is applicable to the facts of the present case. There is no material placed on record by the respondents that the appellant has been lacking any qualification or bore any blemish record during his employment for over two decades. It is pertinent to note that services of similarly situated persons on daily wages for regularisation viz. one Yatindra Kumar Mishra who was appointed on daily wages on the post of clerk was regularised w.e.f. 1987. The appellant although initially working against unsanctioned post, the appellant was working continuously since 3-1-2002 against sanctioned post. Since there is no material placed on record regarding the details whether any other night guard was appointed against the sanctioned post, in the facts and circumstances of the case, we are inclined to award monetary benefits to be paid from 1-1-2010.

14. Considering the facts and circumstances of the case that the appellant has served the University for more than 29 years on the post of night guard and that he has served the College on daily wages, in the interest of justice, the authorities are directed to regularise the services of the appellant retrospectively w.e.f. 3-1-2002 (the date on which he rejoined the post as per the direction of the Registrar).‖

In this case, the petitioner was working for about 29

years on daily wages basis and he was working against sanction

post from a particular date of 2002. The Human Resource

Department of Bihar also intimated that the services of

employees working in the educational institution on the basis of

staffing pattern should be regularized.

[15] Mr. K. De, learned Addl. GA addresses his argument

that the engagement of the petitioners were temporary in

nature which was reflected in the advertisement itself. Their

engagement as per the advertisement was purely on contractual

basis up to the period of 03 years or up to the end of project

period whichever is earlier and was non-renewable. Even after

expiry of such project period when their engagement were

extended from time to time, Mr. De, learned Addl. G.A argues

that in every such engagement letter, it was specifically

mentioned that they would not claim any future benefit of

regularization in connection with these engagements. Mr. De,

learned Addl. GA also relies on one written undertaking given by

each of the petitioners that their engagement was purely project

related engagement and it did not constitute any kind of

employment or creation of additional teaching post. Mr. De,

learned Addl. GA therefore, submits that the petitioners are now

estopped from claiming regularization of their services when by

an agreement they entered into such engagement consciously

and knowing fully well that their engagement was purely for a

temporary period. Learned Addl. GA also submits that the letter

of MHRD dated 25.03.2019 was neither directory nor

mandatory, rather it was simply a request made to the State

Government for absorption of the petitioners in the service and

it is the prerogative of the State to decide asto whether they are

to be absorbed against regular post or not. Learned Addl. GA

also submits that the petitioners are similarly not entitled to get

the emoluments at par with the regular Assistant Professors on

the principle of "equal pay for equal work" inasmuch as their

selection process was totally different from the selection process

of regular Assistant Professor. According to Mr. De, learned

Addl. GA, all the petitioners were engaged on the basis of only

oral interview whereas for recruitment against regular post, one

is required to qualify the written examination conducted by

Tripura Public Service Condition. Mr. De, to support his

contentions, rely on the following decisions:

[i] S.C. Chandra and others vs. State of Jharkhand

and others, (2007) 8 SCC 279- In this case, it was held that

fixing of pay scale by applying the principle of equal pay for

equal work upsets the constitutional principle of separation of

power unless there is complete and wholesale identity between

two groups. The relevant paragraph No.35 is extracted

hereunder:

―35. In our opinion fixing pay scales by courts by applying the principle of equal pay for equal work upsets the high constitutional principle of separation of powers between the three organs of the State. Realising this, this Court has in recent years avoided applying the principle of equal pay for equal work, unless there is complete and wholesale identity between the two groups (and there too the matter should be sent for examination by an Expert Committee appointed by the Government instead of the court itself granting higher pay)."

[ii] Govt. of West Bengal vs. Tarun Kumar Roy and

others, (2004) 1 SCC 347- In this case, it was reiterated that

only because the nature of work is same, irrespective of

educational qualification, mode of appointment, experience and

other relevant factors, the principle of equal pay for equal work

cannot apply.

[iii] Orissa University of Agriculture & Technology

and another vs. Manoj K. Mohanty, (2003) 5 SCC 188- In

this case, the principle laid down in State Bank of India vs.

M.R. Ganesh Babu, (2002) 4 SCC 556 was referred in the

following paragraph to hold that equal pay must depend upon

the nature of work done and not mere volume of work:

―13. Yet, in another decision in State Bank of India v. M.R. Ganesh Babu [(2002) 4 SCC 556 : 2002 SCC (L&S) 568] a Bench of three learned Judges of this Court, while dealing with the same principle, in para 16 has expressed that : (SCC p. 563)

―16. The principle of equal pay for equal work has been considered and applied in many reported decisions of this Court. The principle has been adequately explained and crystallized and sufficiently reiterated in a catena of decisions of this Court. It is well settled that equal pay must depend upon the nature of work done. It cannot be judged by the mere volume of work; there may be qualitative difference as regards reliability and responsibility. Functions may be the same but the responsibilities made a difference. One cannot deny that often the difference is a matter of degree and that there is an element of value judgment by those who are charged with the administration in fixing the scales of pay and other conditions of service. So long as such value judgment is made bona fide, reasonably on an intelligible criterion which has a rational nexus with the object of differentiation, such differentiation will not amount to discrimination. The principle is not always easy to apply as there are inherent difficulties in comparing and evaluating the work done by different persons in different organizations, or even in the same organization. Differentiation in pay scales of persons holding same posts and performing similar work on the basis of difference in the degree of responsibility, reliability and confidentiality would be a valid differentiation. The judgment of administrative authorities concerning the responsibilities which attach to the post, and the degree of reliability expected of an incumbent, would be a value judgment of the authorities concerned which, if arrived at bona fide, reasonably and rationally, was not open to interference by the court.‖

It was also further observed in paragraph No.15 that

in absence of necessary averments and materials placed on

record, there was no scope to apply the principle of equal pay

for equal work and to issue direction in this regard.

[iv] State of Punjab and others vs. Jagjit Singh and

others, (2017) 1 SCC 148 - Mr. De, learned Addl. G.A. to

strengthen his submission, that for placement in a regular pay

scale, the employee concerned should be a regular appointee,

and an employee appointed on temporary basis cannot claim

regular pay scale, relies on this decision and the relevant

paragraph No. 42.6 of this decision is taken out below:

―42.6. For placement in a regular pay scale, the claimant has to be a regular appointee. The claimant should have been selected on the basis of a regular process of recruitment. An employee appointed on a temporary basis cannot claim to be placed in the regular pay scale (see Orissa University of Agriculture & Technology case [Orissa University of Agriculture & Technology v. Manoj K. Mohanty, (2003) 5 SCC 188 : 2003 SCC (L&S) 645] ).‖

In this case, it is also held that the temporary

employees are also entitled to get the benefit of "equal pay for

equal work" provided they are to establish that they are

rendering similar duties and responsibilities as are being

discharged by regular employee. The relevant paragraph no.45

of the judgment is relevantly reproduced thus:

―45. We shall now attempt an analysis of the judgments, wherein this Court declined to grant the benefit of ―equal pay for equal work‖ to temporary employees in a claim for pay parity with regular employees:

45.1. In Harbans Lal case [Harbans Lal v. State of H.P., (1989) 4 SCC 459 : 1990 SCC (L&S) 71], daily-rated employees were denied the claimed benefit under the principle of ―equal pay for equal work‖, because they could not establish that the duties and responsibilities of the post(s) held by them were similar/equivalent to

those of the reference posts under the State Government.

45.2. In Grih Kalyan Kendra Workers' Union case [Grih Kalyan Kendra Workers' Union v. Union of India, (1991) 1 SCC 619 : 1991 SCC (L&S) 621], ad hoc employees engaged in the Kendras were denied pay parity with regular employees working under the New Delhi Municipal Committee, or the Delhi Administration, or the Union of India, because of the finding returned in the report submitted by a former Chief Justice of India that duties and responsibilities discharged by employees holding the reference posts were not comparable with the posts held by members of the petitioner Union.

45.3. In State of Haryana v. Tilak Raj [State of Haryana v. Tilak Raj, (2003) 6 SCC 123 : 2003 SCC (L&S) 828] , this Court took a slightly different course, while determining a claim for pay parity raised by daily wagers (the respondents). It was concluded that daily wagers held no post, and as such, could not be equated with regular employees who held regular posts. But herein also, no material was placed on record to establish that the nature of duties performed by the daily wagers was comparable with those discharged by regular employees. Be that as it may, it was directed that the State should prescribe minimum wages for such workers and they should be paid accordingly.

45.4. In State of Punjab v. Surjit Singh [State of Punjab v. Surjit Singh, (2009) 9 SCC 514 : (2009) 2 SCC (L&S) 696], this Court held that for the applicability of the principle of ―equal pay for equal work‖, the respondents who were daily wagers, had to establish through strict pleadings and proof that they were discharging similar duties and responsibilities as were assigned to regular employees. Since they had not done so, the matter was remanded back to the High Court for a redetermination on the above position. It is therefore obvious, that this Court had accepted that where duties, responsibilities and functions were shown to be similar, the principle of ―equal pay for equal work‖ would be applicable even to temporary employees (otherwise the order of remand would be meaningless, and an exercise in futility).

45.5. It is, therefore, apparent that in all matters where this Court did not extend the benefit of ―equal pay for equal work‖ to temporary employees, it was because the employees could not establish that they were rendering similar duties and responsibilities as were being discharged by regular employees holding corresponding posts.‖

In this case, it is also observed that the ratio

rendered in State of Haryana v. Jasmer Singh, (1996) 11

SCC 77 was irreconcilable and inconsistent with the large

number of judgments, some of which were of larger Benches,

where the benefit of the principle of "equal pay for equal work"

was extended to temporary employees including daily wager.

[16] Mr. K.N. Bhattacharya, learned GA in addition to the

submissions made by Mr. K. De, learned Addl. GA, contends

that if the petitioners are required to be absorbed in regular

service, a scheme has to be framed by the State and Court

cannot direct the State to frame such scheme or policy as the

examination of financial involvement of such regularization is

within the State domain. Learned G.A. submitting that Courts

generally do not interfere with the policy decision of the

Government, relies on a decision of Hon‟ble Supreme Court in

case of State of Kerala and another vs. Naveena Prabhu

and others, (2009) 3 SCC 649. In this case, direct payment

system was introduced by the State Government for the staff of

the College but not for the staff of the attached hospital. In that

perspective, the Hon‟ble Supreme Court observed as under:

―14. The above said order, therefore, makes it crystal clear that while introducing the direct payment system by the Government in respect of Padiar Medical College, such benefit was extended to the members of the staff of the College whereas the staff of the hospital attached to the College was specifically excluded from the applicability of the aforesaid benefit. This order was never challenged by any of the respondents herein since such benefit of direct payment system was not extended to the staff of the hospital attached to the College. They did not acquire any status and consequently they acquired no right being specifically excluded from the benefit thereof.

15. The decision of the Government to exclude the staff of the hospital attached to the College from the

purview of the aforesaid orders was made specifically stating that direct payment system is not introduced by the Government so far as the College hospital is concerned. The same being a policy decision of the Government and having not been challenged as either arbitrary or discriminatory at any stage by the respondents, thus we are not called upon to scrutinize the legality and validity of the aforesaid decision.

Besides, the same being a policy decision of the Government, the same stands as this Court generally does not interfere with the policy decision of the Government..‖

This decision was rendered completely in a different factual background and contexts.

[17] Learned G.A. also relies on another decision of

Division Bench of Delhi High Court in case of Sumit Solanki v.

Energy Efficiency Services Limited, 2023 SCC OnLine Del

3847. In this case, the appellant was appointed on tenure basis

following a selection process after qualifying both written

examination and interview. Thereafter, process of regularization

of their services was initiated by the respondents and the

appellant was also informed about the date of interview.

Meanwhile, the Vigilance Department started enquiry regarding

regularization of outsourced employees and on receiving inputs

from the Vigilance Department, the process of regularization

was stopped and fresh advertisement was issued for recruitment

of regular employees for 235 posts. Then the writ petition was

filed by the appellant which was dismissed by learned Single

Judge. Finally, the Division Bench observed the following at

paragraph No.58:

―58. In light of the aforesaid judgments it can be safely gathered that the Appellant is not entitled for any relief of whatsoever by raising the plea of promissory estoppels. On the contrary, they are stopped from claiming regularization keeping in view

the terms and conditions of their appointment orders which categorically provided that their employment is for a period of 4.5 years and they will not be entitled to claim absorption/regularization in the services of EESL. In the considered opinion of this Court, Learned Single Judge was justified in dismissing the writ petition.‖

[18] Learned G.A. further argues that being conscious

about the offer of consolidated pay of Rs.70,000/- to the

petitioners, they accepted it and now, they cannot turn around

and claim equal pay for equal work. In this contexts, he relies

on another decision of Hon‟ble Supreme Court in case of Shri

Metongmeren AO (IAS Retd.), State Vigilance

Commissioner, Govt. of Nagaland vs. the State of

Nagaland through the Chief Secretary, Government of

Nagaland and another, (Civil Appeal No. 10034 of 2011

decided on 29.08.2024), wherein the appellant was appointed

as the State Vigilance Officer in the State Vigilance Commission,

Nagaland in pursuance of the Notification dated 21.06.2006 for

a period of 05 years, which was subsequently extended for one

year. In the said notification, it was clearly mentioned that the

appellant being a retired IAS officer would be granted salary

equivalent to the last pay drawn by him as an IAS officer in the

super-time scale minus the pension being drawn by him. Later

on, he started claiming pay scale equivalent to the rank of Chief

Secretary of the State. The Apex Court in that context observed

the followings:

―7. The only argument advanced on behalf of the appellant in support of the plea for being accorded the pay scale equivalent to that of the Chief Secretary of State is that some predecessor State Vigilance Commissioners were paid the same pay scale as the Chief Secretary. We feel that merely because at some point in time, the State Vigilance Commissioners were paid the same pay scale as the Chief Secretary, that by itself would not form a precedent so as to entitle the appellant to claim the same pay scale. The appellant unreservedly accepted the pay scale offered to him vide Notification dated 21.06.2006. Having voluntarily accepted the above offer with open eyes, it does not lie in the mouth of the appellant to claim that he should be offered a higher pay scale equivalent to the pay scale of the Chief Secretary of the State. The appellant was not obliged to join the post if the pay scale being offered was not acceptable to him.‖

[19] Learned Addl. G.A., Mr. D. Sarma, representing the

State Respondents in some of the cases, gives much emphasis

on the „undertaking‟ executed by the petitioners and argues that

in deviation of such undertaking, the petitioners cannot claim

the benefit of regularization in service. Mr. Sarma, learned Addl.

GA also relies on the following decisions of the Hon‟ble Supreme

Court to apply the principle of promissory estoppel:

[i] High Court of Punjab & Haryana and others vs.

Jagdev Singh, (2016) 14 SCC 267. This case is related to

recovery of amount overdrawn by a Judicial Officer who went on

compulsory retirement. Said Officer furnished one undertaking

when his pay was initially revised that any payment found to

have been made in excess would be liable to be adjusted. In

that context, Hon‟ble Supreme Court observed that the principle

enunciated in proposition (ii) in State of Punjab vs. Rafiq

Masih, (2015) 4 SCC 334 would not apply to the situation of

that case.

[ii] Mr. D. Sharma, Ld. Addl. G.A. also refers another

decision of Hon‟ble Supreme Court in case of State of U.P. and

others vs. Virendra Kumar and others, 2022 SCC OnLine

SC 1628. This case relates to employees of Uttar Pradesh Avas

Evam Vikas Parishad (for short „the Board‟). On 21st February,

1995, the Board resolved to extend the pensionary benefits to

its employees by replacing the existing Contributory Pension

Scheme (for short „the old pension scheme‟) with a

pension/family pension/gratuity scheme (for short „the new

pension scheme‟). On 16th May, 1996, the State Government

accorded its consent to the new pension scheme subject to the

condition that the Board would not be entitled to seek any

financial assistance for the implementation of the new pension

scheme. Thereafter, by a Resolution dated 5th November, 1997,

the Board approved the new pension scheme. Thereafter, on

26th November 1997, State Government passed an order

staying the implementation of the new pension scheme. The

State Government also appointed a committee of experts to

examine the new pension scheme of the Board. After

considering the report of the committee of experts, the State

Government vide order dated 14th September 1999 vacated the

stay granted earlier by imposing a condition that the scheme

should be funded from the contribution to provident fund made

by the Board and that neither the State Government nor the

Board shall incur financial liability by implementing the new

pension scheme. In that background, Hon‟ble Supreme in

concluding paragraph of the judgment observed that those

officers and employees of the Board who had accepted the

benefit under the old scheme before 7.9.2012 after giving an

undertaking in terms of the office order dated 16.1.2004 would

not be entitled to the benefit of new pension scheme made

applicable as per notification dated 19.5.2009. As it appears,

this decision was rendered in a different contexts.

[20] Learned Addl. G.A. M. Debbarma who is also

representing the State in some cases argues in the same line

like Mr. K. De, learned Addl. G.A.

[21] Mr. Bhattacharjee, learned senior counsel in reply

thereto, submits that any such so called undertaking is illegal

and not binding on the petitioners on the ground of lack of

reasonableness or fairness in the contract between the

employee and the employer, as there was inequality of

bargaining power between the petitioner and the State. When

one is so strong in his bargaining capacity and other is so weak

like the unemployed petitioners, craving for a job facing severe

hardship in the era of unemployment, Mr. Bhattacharjee,

learned senior counsel submits, any such undertaking obtained

by the state instrumentalities taking advantage of their

helplessness, does not pass the taste of fairness in the contract

pushing the weak to the wall. He also in this regard, relies on a

decision of the Hon‟ble Apex Court in a case of Central Inland

Water Transport Corporation Limited and another vs.

Brojo Nath Ganguly and another, (1986) 3 SCC 156

wherein at Paragraph No.89, the followings were observed:

―89..........This principle is that the courts will not enforce and will, when called upon to do so, strike down an unfair and unreasonable contract, or an unfair and unreasonable clause in a contract, entered into between parties who are not equal in bargaining power. It is difficult to give an exhaustive list of all bargains of this type. No court can visualize the different situations which can arise in the affairs of men. One can only attempt to give some illustrations. For instance, the above principle will apply where the inequality of bargaining power is the result of the great disparity in the economic strength of the contracting parties. It will apply where the inequality is the result of circumstances, whether of creation of the parties or not. It will apply to situations in which the weaker party is in a position in which he can obtain goods or services or means of livelihood only upon the terms imposed by the stronger party or go without them. It will also apply where a man has no choice, or rather meaningful choice, but to give his assent to a contract or to sign on the dotted line in a prescribed or standard form or to accept a set of rules as part of the contract, however unfair, unreasonable and unconsciousable a clause in that contract or form or rules may be. This principle, however, will not apply where the bargaining power of the contracting parties is equal or almost equal. This principle may not apply where both parties are businessmen and the contact is a commercial transaction........‖

[22] Learned senior counsel, Mr. Bhattacharjee, regarding

engagements of the petitioners with small gaps in every spell of

engagement, also relies on Karnataka State Private College

Stop-gap Lecturers Association vs. State of Karnataka

and others, (1992) 2 SCC 29. In this case, teachers were

appointed temporarily for a period of 3 months and continued to

serve for 8 to 10 years on Ad-hoc and fixed pay basis in the

privately managed degree colleges receiving cent percent grant

in aid, controlled administratively and financially by the

Education Department of the state of Karnataka. During said

long period of service, every time they would be given

engagement for a short spell of 3 months with a break of one or

two days after every such spell. Such procedure was followed by

the Management Committee of the colleges based on an

administrative order issued by the Education Department that

any appointment for a period of three months or less, in a

College shall be made, subject to approval of the Director within

one month from the date of appointment by the Management or

such authority as the Management by order, may specify and

that such appointment might be continued for a further period

of not more than three months, with one day‟s break when

selection through the Selection Committee was likely to take

time. These teachers sought for regularization of service and

also regular pay scale like other regular teachers. While dealing

with the aspect of one day gap after every three months,

Hon‟ble Supreme Court held the same to be arbitrary. The

relevant portion of the observation is as follows:

―.........But the direction to re-appoint with one day's break is not understandable. If the intention was to differentiate between appointments for more than three months and others it was a futile exercise. That had already been achieved by providing two different methods of selection one by Selection Committee and

other by management. Distinction between appointment against temporary and permanent vacancies are well known in service law. It was unnecessary to make it appear crude. If the purpose was to avoid any possible claim for regularisation by the temporary teachers then it was acting more like a private business house of narrow outlook than government of a welfare State. Such provisions cannot withstand the test of arbitrariness....‖

[23] Regarding the emoluments of fixed amount less than

what the regular teachers were paid, at paragraph No.5 of the

judgment, Hon‟ble Apex Court further observed thus:

―5. Another obnoxious part is the emoluments that have been paid to the temporary teachers. The order provides that the teacher shall be paid a fixed salary which is ten rupees less than the minimum payable to regular employee. This method of payment is again beyond comprehension. An appointment may be temporary or permanent but the nature of work being same and the temporary appointment may be due to exigency of service, non-availability of permanent vacancy or as stopgap arrangement till the regular selection is completed, yet there can be no justification for paying a teacher, so appointed, a fixed salary by adopting a different method of payment than a regular teacher. Fixation of such emoluments is arbitrary and violative of Article 14 of the Constitution. The evil inherent in it is that apart from the teachers being at the beck and call of the management are in danger of being exploited as has been done by the management committees of State of Karnataka who utilised the services of these teachers for 8 to 10 years by paying a meagre salary when probably during this period if they would have been paid according to the salary payable to a regular teacher they would have been getting much more. Payment of nearly eight months' salary, by resorting to clause 5, and, that too fixed amount, for the same job which is performed by regular teachers is unfair and unjust. A temporary or ad hoc employee may not have a claim to become permanent without facing selection or being absorbed in accordance with rules but no discrimination can be made for same job on basis of method of recruitment. Such injustice is abhorrent to the constitutional scheme."

[24] In the above said case, some of such teachers also

appeared in the regular selection process and obtained higher

marks but were not regularized on the ground that the posts

were reserved posts. Further, the State of Karnataka also

started regularizing of services of ad-hoc teachers in other

Institutions. In this regard, the Apex Court observed that

regularization in other departments might not furnish any basis

for petitioners to claim that the State would be directed to issue

similar order regularizing the petitioners but all the same such

policy decisions of the government in favour of one or the other

set of employees of sister department were bound to raise

hopes and expectations in employees of other departments.

High Court also passed the order of regularization on agreement

with the state respondents in this case. Taking note of all these

factors, the Hon‟ble Supreme Court passed the order that

services of such temporary teachers, who had worked as such

for three years, including the break, should not be terminated

and they should be absorbed as and when regular vacancies

arise.

Discussions and Decision

[25] The petitioners have come forward with two prayers-

firstly, for regularization of their services as Assistant Professor

and secondly or alternatively, for their pay at par with regular

Assistant Professor on the principle of equal pay for equal work.

The first prayer i.e. regularization in service is being examined

first. In these cases, the advertisement issued for engagement

as Assistant Professor [Annexure-1 of lead case] clearly

demonstrates that such engagement was under the TEQIP

project for improving the quality of technical education in the

focus states like North-eastern region, Bihar, Chhattisgarh,

Jharkhand, Madhya Pradesh and some other states and such

engagement was purely on contractual basis for a period up to

03 years or up to the end of the project period whichever is

earlier, and was non-renewable. Selection procedure was based

on interview which includes teaching demonstration. One

undertaking by the selected candidate(s), as per the

advertisement, was required to be submitted on stamp paper of

Rs.100/- as per Annexure-3a of the Advertisement. The

petitioners submitted such undertaking and one of such

condition undertaken by them was that their engagement in

service by the institution was purely project related

arrangement and it did not constitute any kind of employment

or creation of additional teaching post and/or engagement on

any post, existing or otherwise, by the institute. It is also

stipulated therein that all services rendered by them would be

on Principal to Principal basis and it would not create an

Employer-Employee relationship between the temporary faculty

and institute and they would have no right to receive any

employee benefits including but not limited to, health and

accident insurance, life insurance, sick leave and/or vocation

etc. Further, it was fixed that the engagement was purely on

temporary basis and the temporary faculty would not be entitled

to any other benefit of regular/permanent employee and they

would not make any claim of permanency or regularization.

According to the petitioners, their project period expired on

30.09.2021 and the writ petition bearing No. W.P (C) 377 of

2024 was filed on 29.05.2024 i.e. only after 2 years and 8

months or so, there from.

[26] The law relating to regularization in service is

explained and settled by the Constitution Bench of the Hon‟ble

Supreme Court in Umadevi (3) (supra). The prelude of the said

judgment (Para No.3) contains the observation that the

Government considering its economic situation in the country

and the work to be got done, is not precluded from making

temporary appointments or engaging workers on daily wages.

But a regular process of recruitment or appointment has to be

resorted to, when regular vacancies in posts, at a particular

point of time, are to be filled up and the filing up of those

vacancies cannot be done in a haphazard manner or based on

patronage or other considerations. It is also observed that the

regular appointment must be the rule.

[27] Mr. Bhattacharjee, learned senior counsel though

submits that all the petitioners were engaged against sanctioned

post but said assertion has been denied by the respondents in

their argument. Neither any such claim was made in the writ

petitions that such engagements were against the sanctioned

post nor any document is placed in this regard. In the

engagement letters, there is no indication that such

engagements were against any sanctioned post rather same

appears to be purely project based engagement. Even the

undertaking submitted by the petitioners also indicates that it

was purely project related arrangement. At Para-45 of Umadevi

(3) (supra), the followings were further observed by the

Hon‟ble Supreme Court:

―45. While directing that appointments, temporary or casual, be regularised or made permanent, the courts are swayed by the fact that the person concerned has worked for some time and in some cases for a considerable length of time. It is not as if the person who accepts an engagement either temporary or casual in nature, is not aware of the nature of his employment. He accepts the employment with open eyes. It may be true that he is not in a position to bargain--not at arm's length--since he might have been searching for some employment so as to eke out his livelihood and accepts whatever he gets. But on that ground alone, it would not be appropriate to jettison the constitutional scheme of appointment and to take the view that a person who has temporarily or casually got employed should be directed to be continued permanently. By doing so, it will be creating another mode of public appointment which is not permissible.‖

These observations in Umadevi (3) answers the

point raised from the side of the petitioners about the in-

equal bargaining powers of the petitioners. In fact, such plea

of one sided bargaining power was also not raised in the writ

petitions.

[28] At Para-47 of Umadevi (3) (supra), it is also

clarified that principle of legitimate expectation cannot be

applied when a person enters a temporary employment or gets

engagement as a contractual or casual worker and the

engagement is not based on a proper selection as recognized by

the relevant rules or procedure, moreover, when the person

concerned was aware of the consequence of the appointment

being temporary, casual or contractual in nature.

[29] In the present cases in hand, though the petitioners

were engaged through a selection process by issuing

advertisement and holding interview, but such selection process

is not the same selection process as framed by the State under

Article 309 of the Constitution for regular appointment of

Assistant Professors against sanctioned post.

[30] In PWD Employees Union (supra), as relied on by

Mr. Bhattacharjee, learned senior counsel, the claim was

regarding regularization of daily wages worker and the

government itself accepted the recommendation of the

Committee constituted by the State favouring their

regularization. Similarly, in Amarkant Rai (supra) the

concerned person was temporarily appointed as Class-IV

employee on daily wages basis in a college and the university

which was the controlling authority of the said college itself took

the decision to regularize the persons who were working more

than 240 days. Therefore, both the cases stand on different

footings. The present cases are also not of such a nature where

the petitioners‟ services are being derived by the State for

decade(s) in the nature of exploitative employment. The

petitioners being highly educated person cannot be said that

without knowing the nature of the employment they consented

to be engaged as temporary faculty.

[31] The Project Implementation Plan [PIP] under caption

"2.6 Sustainability of the project institution" mentions that the

faculty recruitment envisaged for each focus state would build a

system for recruiting and retaining adequate numbers of high-

quality faculty and the plan would be expected to provide a long

term solution to the problem of faculty recruitment and

retention (not just during the project period). Perhaps, based on

such clause, the Central Project Advisor vide his letter dated

25.03.2019 [Annexure-10 to the writ petition] requests the

Principal Secretary, Higher Education Department, Government

of Tripura to decide the action plan for filling huge vacancies in

the institutes in the State after the project period and that

ideally the temporary faculty shall be absorbed in such

institutions through appropriate procedure as they moving out

to other institutes shall defeat the purpose of entire process. It

is also further noted in that letter that well- performing faculty

hired using project funds will be retained/absorbed post project

or else unchanged and the faculty retained will be paid

exclusively from state funds. The Central Project Advisor also

requests the Principal Secretary of Higher Education to send a

concrete action plan/state government policy in this regard.

[32] What appears from above said communication, it is

for the State now to decide the action plan, if any, for

absorption of well-performing temporary faculties as regular

Assistant Professor. It is a matter of policy of the State

Government now to chalk out their action plan based on the

understanding between them and National Project

Implementation Unit. When no such assurance was placed by

the employer in the Advertisement while engaging the

petitioners in the service, the petitioners have not accrued any

legal right to claim regularization only based on the inter-

departmental correspondence.

[33] Art.16 of the Constitution catalogues the right of

equal opportunity in public employment as fundamental right.

Similarly, Art.39 of the Constitution obliges the State to secure

that all the citizens have their adequate means to livelihood.

Therefore, it is also required to be kept in mind that

regularization of few persons in the service who have not come

through the regular channel of employment following the rules

and procedure as framed under Art.309, deprives other job

aspirants in participating in the selection process, who have

their right of equal opportunity in public employment. In

Umadevi (3) (supra), this aspect has also been dealt with in

the following language in paragraph No.51:

―It will be more consistent with that policy if the courts recognise that an appointment to a post in government service or in the service of its instrumentalities, can only be by way of a proper selection in the manner recognised by the relevant legislation in the context of the relevant provisions of the Constitution. In the name of individualising justice, it is also not possible to shut our eyes to the constitutional scheme and the right of the numerous as against the few who are before the court. The directive principles of State policy have also to be reconciled with the rights available to the citizen under Part III of the Constitution and the obligation of the State to one and all and not to a particular group of citizens."

Considering all aspects, the claim of the petitioners

for their regularization in service cannot be accepted and

therefore, the prayer for regularization is decided in the

negative.

[34] Now, dealing with the issue of claim for „equal pay for

equal work‟, it is no longer res-integra that to apply the principle

of equal pay for equal work‟, there should be a complete

wholesale identity between the two groups. Such wholesale

identity depends on different factors and it cannot be

adjudicated by mere volume of work. The functions of two

groups may be the same but the responsibility may be different.

There may also be differences regarding reliability as well as

their selection process.

[35] In Jagjit Singh (supra) as relied on by Mr. De,

learned Addl. G.A., it was also observed that for placement in

regular pay scale, the claimant has to be a regular appointee

and the claimant should have been selected on the basis of a

regular process of recruitment and further to apply the principle

of equal pay for equal work, the petitioners are required to

establish the same through their pleadings and prove that they

were discharging similar duties and responsibilities as were

assigned to regular employee.

[36] A three-Judge Bench of Hon‟ble Supreme Court in

State of Haryana and others. vs. Charanjit Singh and

others, (2006) 9 SCC 321 observed that a mere nomenclature

designating a person as say a carpenter or a craftsman is not

enough to come to the conclusion that he is doing the same

work as another carpenter or craftsman in regular service. It

cannot be judged by the mere volume of work. There may also

be qualitative difference as regards reliability and responsibility.

Functions may be the same but the responsibilities may be

different. The relevant paragraph No.19 of the said decision also

excerpted hereunder:

19. Having considered the authorities and the submissions we are of the view that the authorities in the cases of Jasmer Singh [(1996) 11 SCC 77 : 1997 SCC (L&S) 210 : AIR 1997 SC 1788 : (1997) 2 LLJ 667], Tilak Raj [(2003) 6 SCC 123 : 2003 SCC (L&S) 828], Orissa University of Agriculture & Technology [(2003) 5 SCC 188 : 2003 SCC (L&S) 645 :

(2003) 2 LLJ 968] and Tarun K. Roy [(2004) 1 SCC 347 : 2004 SCC (L&S) 225] lay down the correct law.

Undoubtedly, the doctrine of ―equal pay for equal work‖ is not an abstract doctrine and is capable of being enforced in a court of law. But equal pay must be for equal work of equal value. The principle of ―equal pay for equal work‖ has no mechanical application in every case. Article 14 permits

reasonable classification based on qualities or characteristics of persons recruited and grouped together, as against those who were left out. Of course, the qualities or characteristics must have a reasonable relation to the object sought to be achieved. In service matters, merit or experience can be a proper basis for classification for the purposes of pay in order to promote efficiency in administration. A higher pay scale to avoid stagnation or resultant frustration for lack of promotional avenues is also an acceptable reason for pay differentiation. The very fact that the person has not gone through the process of recruitment may itself, in certain cases, make a difference. If the educational qualifications are different, then also the doctrine may have no application. Even though persons may do the same work, their quality of work may differ. Where persons are selected by a Selection Committee on the basis of merit with due regard to seniority a higher pay scale granted to such persons who are evaluated by the competent authority cannot be challenged. A classification based on difference in educational qualifications justifies a difference in pay scales. A mere nomenclature designating a person as say a carpenter or a craftsman is not enough to come to the conclusion that he is doing the same work as another carpenter or craftsman in regular service. The quality of work which is produced may be different and even the nature of work assigned may be different. It is not just a comparison of physical activity. The application of the principle of ―equal pay for equal work‖ requires consideration of various dimensions of a given job. The accuracy required and the dexterity that the job may entail may differ from job to job. It cannot be judged by the mere volume of work. There may be qualitative difference as regards reliability and responsibility. Functions may be the same but the responsibilities make a difference. Thus normally the applicability of this principle must be left to be evaluated and determined by an expert body. These are not matters where a writ court can lightly interfere. Normally a party claiming equal pay for equal work should be required to raise a dispute in this regard. In any event, the party who claims equal pay for equal work has to make necessary averments and prove that all things are equal. Thus, before any direction can be issued by a court, the court must first see that there are necessary averments and there is a proof. If the High Court is, on basis of material placed before it, convinced that there was equal work of equal quality and all other relevant factors are fulfilled it may direct payment of equal pay from the date of the filing of the respective writ petition. In all these cases, we find that the High Court has blindly proceeded on the basis that the doctrine of equal pay for equal work applies without examining any relevant factors.

[37] Another, three-Judge Bench of Hon‟ble Supreme

Court in State of Madhya Pradesh and others vs.

Ramesh Chandra Bajpai, (2009) 13 SCC 635 also held

as under:

15. In our view, the approach adopted by the learned Single Judge and the Division Bench is clearly erroneous. It is well settled that the doctrine of equal pay for equal work can be invoked only when the employees are similarly situated. Similarity in the designation or nature or quantum of work is not determinative of equality in the matter of pay scales.

The court has to consider the factors like the source and mode of recruitment/appointment, qualifications, the nature of work, the value thereof, responsibilities, reliability, experience, confidentiality, functional need, etc. In other words, the equality clause can be invoked in the matter of pay scales only when there is wholesale identity between the holders of two posts.‖

[38] The pleadings of the petitioners, in the present

cases in hand, are bereft of sufficient particulars to compare

them with the regular Assistant Professor for the purpose of

applying the principle of equal pay for equal work. There are

only few bald statements made in the pleading that the

duties and nature of work petitioners are indistinguishable

from permanent posts and they also possess similar

qualification like regular Assistant Professors. But such

assertions are not sufficient enough to apply principle of

equal pay for equal work and to grant them regular pay

scale of a Assistant Professor recruited through a regular

process of selection as per the recruitment rules. Moreover,

it also appears at the first blush that the recruitment

procedure of the present petitioners and the recruitment

procedure of regular Asstt. Professors are quite different.

Therefore, the principle of equal pay for equal work also

cannot be applied here.

[39] In view of the above discussions, the writ

petitions are dismissed being devoid of any merit. However,

this order will not stand as a bar in case the State

Government takes initiatives for the regularization of the

services of the petitioners by framing any scheme in the

light of their understanding with the NPIU or the Union of

India, of course within the parameters of the constitutional

framework of public employment.

All the writ petitions are accordingly disposed of.

Interim application(s), if any, also stands disposed of.

JUDGE

SUJAY GHOSH Digitally signed by SUJAY GHOSH Date: 2025.08.13 17:10:49 +05'30' Sujay

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter