Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 4]

Supreme Court of India

U.P. State Road Transport Corp.Through ... vs Gobardhan & Anr on 20 September, 1996

Equivalent citations: AIR 1997 SUPREME COURT 1840, 1996 (10) SCC 703, 1997 AIR SCW 1343, 1997 LAB. I. C. 1499, (1996) 9 JT 341 (SC), 1997 (1) UPLBEC 531, 1997 (1) UJ (SC) 147, 1997 UJ(SC) 1 147, 1996 (9) JT 341, (1997) 75 FACLR 543, (1997) 2 LABLJ 924, (1997) 3 LAB LN 795, (1997) 1 SCT 332, (1997) 1 UPLBEC 531, 1997 SCC (L&S) 355, (1997) 1 ESC 38

Author: K. Ramaswamy

Bench: K. Ramaswamy

           PETITIONER:
U.P. STATE ROAD TRANSPORT CORP.THROUGH ITS MANAGING DIRECTOR

	Vs.

RESPONDENT:
GOBARDHAN & ANR.

DATE OF JUDGMENT:	20/09/1996

BENCH:
K. RAMASWAMY, G.B. PATTANAIK




ACT:



HEADNOTE:



JUDGMENT:

O R D E R Leave granted.

We have heard learned counsel on both sides. This appeal by special leave arises from the judgment of the Allahabad High Court made on August 31, 1995 in Writ Petition 6727/93. For the recruitment in the year 1980, the Regional Manager of the appellant-corporation had prepared a waiting list of 414 candidates to be recruited during peak season or during suspension of any conductors or against leave vacancy for 15 days or one month. It would appear that the list continued for 1980-81, 1981-82 and 1982-83. The appointments were to be made during the peak season by notification in the newspapers and whoever would come within 7 days would be given appointment. Thereafter, in respect of absentees, seniority was not being adhered to and juniors were given appointments. It would appear that the respondent is one of the candidates placed in the seniority list. Since he had not received the intimation, he did not join during the peak seasons. He filed a writ petition in 1993 challenging his non-appoint, hetook the plea that those juniors to him were already appointed and some of them were even regularised. The High Court has accepted the contention and given the direction to appoint him to the post of conductor since some of his juniors had come to be appointed. Thus, this appeal by special leave.

Shri Pradeep Misra, learned counsel for the Corporation, has contended that the Corporation has evolved the principle of wait list to meet the contingencies during peak season etc. The wait-list, for the year 1980 in fact was cancelled in July 19, 1980; the writ petitions which came to be filed against the cancellation were dismissed; the respondent filed the writ petition for the first time in 1983; from 1988 onwards, the wait-list procedure has been dispensed with and, therefore, the High Court was not justified in giving the direction. Shri Bhattacharya, learned counsel for the respondent, contended that since the newspaper had no circulation in the region in which he was living, he could not appear and join the post; but since his juniors came to be appointed and some of them benefit. Though we find force in the contention of Shri Pradeep Misra that the candidates have no right to the post since they are in the wait-list, since the Corporation has already appointed some of the juniors who are in the waiting list necessarily, before following that procedure, they should have given intimation to those candidates who were placed in the waiting list; if even then they do not turn up, then it could be taken that they have waived the right of appointment. But in this case, it might be that a candidate who was in the waiting list was under the expectation that he would get an order of appointment from the Corporation as and when the vacancy arises and may be he could not read the newspaper, though published. Under these circumstances, we think that after the cancellation of the wait-list procedure, though no one has a right; those who were on the wait list need to be considered in accordance with the rules in view of the fact that their juniors had got appointment and were even regularised. Therefore, the appellant are directed to consider the case of the respondent as a special case and make appointment according to the procedure.

Any other persons who had not approached or would approach the Court belatedly, would not be entitled to any relief.

The appeal is accordingly disposed of No. costs.