Supreme Court of India
State Of U.P. & Ors vs Ajay Kumar on 17 February, 1997
Equivalent citations: AIRONLINE 1997 SC 20, (1997) 76 FAC LR 85, (1997) 1 LAB LJ 1204, (1997) 2 SCT 598, (1998) 1 SERV LJ 164, (1997) 3 ALL WC 1656, 1997 (4) SCC 88, (1997) 2 SERV LR 234, (1997) 2 SCR 102, (1997) 1 CUR LR 656, (1998) 1 LAB LN 320, (1997) 2 SCALE 340, (1997) 3 JT 219, (1997) 2 SUPREME 756, 1997 ADSC 3 5, 1997 ALL CJ 2 919, (1997) 3 JT 219 (SC), (1997) 2 SCR 102 (SC)
Bench: K. Ramaswamy, G.T. Nanavati
PETITIONER: STATE OF U.P. & ORS. Vs. RESPONDENT: AJAY KUMAR DATE OF JUDGMENT: 17/02/1997 BENCH: K. RAMASWAMY, G.T. NANAVATI 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 Division Bench judgement of the Allahabad High Court, made on November 9, 1995 in Special Appeal No. 302/95.
The admitted position is that the respondent came to be appointed on daily wage basis on February 14, 1985 as Class IV employee, Nursing Orderly, in the Medical College be the Medical Superintendent. When the respondent filed a writ petition in the High Court for his regularisation, the learned single Judge pointed out that the respondent has not brought to the notice of the Court, any statutory rule under which the respondent could be regularised, on the basis of the service rendered by him as a daily wage earner. Even the method of recruitment adopted by the Superintendent was not proper inasmuch as the did not call application. The Division reversed the decision of the learned single Judge and had give direction. It is now settled legal position that there should exist a post and either administrative instructions or statutory rules must be in operation to appoint a person to the post. Daily wage appointment will obviously be in relation to contingent establishment in which there cannot exist any post and it continues so long as the work exists. Under there circumstances, the Division Bench was clearly in error in directing the appellant to regularise the service of the respondent to the post as and when the vacancy arises and to continue him until then. The direction in the backdrop of the above facts is, obviously, illegal.
The appeal is accordingly allowed. The order of the learned single Judge stands upheld the that of the Division Bench stands set aside. No costs.