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 8, Cited by 0]

Orissa High Court

Sukanta Muduli vs State Of Odisha And Others .... Opposite ... on 24 November, 2025

Author: Biraja Prasanna Satapathy

Bench: Biraja Prasanna Satapathy

        IN THE HIGH COURT OF ORISSA AT CUTTACK

                    W.P.(C) No.36592 of 2021

  In the matter of an application under Articles 226 and 227
of the Constitution of India.
                                   ..................

 Sukanta Muduli
                                             ....                    Petitioner

                                       -versus-

 State of Odisha and Others                  ....           Opposite Parties


                  For Petitioner           :Mr. S.K. Mishra,
                                               Advocate

         For Opp. Parties          :       Mr. A. Tripathy, AGA



PRESENT:

     THE HONBLE JUSTICE BIRAJA PRASANNA SATAPATHY
---------------------------------------------------------------------------------
 Date of Hearing:24.11.2025 and Date of Judgment:24.11.2025
--------------------------------------------------------------------------------

   Biraja Prasanna Satapathy, J.

1. Heard Mr. S.K. Mishra, learned counsel for Petitioner and learned counsel for the State-Opposite Parties.

2. The present Writ Petition has been filed inter alia challenging order dated 16.09.2021, so passed by Opp. Party No.1 under Annexure-15. Vide the said order, // 2 // claim of the petitioner to get the benefit of Regularization as against the post of Peon in the establishment of Opp. Party No.4 was rejected.

3. It is the case of the petitioner that pursuant to the order issued by the Govt. on 27.07.1995, petitioner vide order dated 01.01.2002, so issued by Opp. Party No.4 under Annexure-1, was engaged as a contingent paid Chowkidar (Night Watchman) on daily wage basis w.e.f. 01.01.2002. Petitioner in terms of the said order, joined on 01.01.2002 itself as reflected from Annexure-2. Such engagement of the petitioner as a contingent paid Chowkidar, engaged in the office of Opp. Party No.4 was also communicated vide letter issued under Annexure-3. 3.1. It is also contended that such engagement of the petitioner as a contingent paid Chowkidar (Night Watchman) was approved by the Sub-Collector, Bhubaneswar vide his letter dated 26.11.2015 under Annexure-9.

3.2. However, on the face of such continuance of the petitioner as a contingent paid Night Watchman w.e.f. Page 2 of 17

// 3 // 01.01.2002 and approval of the post vide letter dated 26.11.2015 under Annexure-9, when no step was taken to regularize the services of the petitioner on the face of the request made under Annexure-10, petitioner seeking such benefit, approached this Court by filing W.P.(C) No.13081 of 2021.

3.3. This Court vide order dated 08.04.2021, when directed for consideration of the petitioner's claim to get the benefit of regularization in terms of the decision of the Hon'ble Apex Court in the case of Secretary, State of Karnataka vs. Uma Devi (3), (2006) 4 SCC-1 and State of Karnatak vs. M.L. Keshari, (2010) 9 SCC 247, such claim of the petitioner was rejected relying on the notification dated 12.11.2013 so issued by the Govt. in the G.A. and P.G. Department and on the ground that Group-C and Group-D posts like watch and ward, cleaning and sweeping and gardening etc. are to be filled up through outsourcing. 3.4. While assailing the impugned order, learned counsel for the petitioner contended that similarly Page 3 of 17 // 4 // situated person engaged as contingent paid Chowkidar was regularized pursuant to the order passed by the Collector, Kandhamal on 18.01.2021 under Annexure- 13 series. It is also contended that request made by the Collector, Kandhamal in his letter dated 18.01.2021, were duly implemented and the said implementation has been admitted by Opp. Party Nos.3 and 4 in Para-17 of the counter affidavit. Para- 17 of the counter affidavit reads as follows:-

"17. That in reply to the averments made in Para-11 of the Writ Petition, it is humbly submitted that, Shri Dillip Kumar Das was disengaged vide Letter No. 795/SWE dtd. 16.01.2015 of the Sub-Collector, Puri. The services of Sri Umesh Chandra-Dilla was regularised by the CDPO, Sundargarh without following the existing rules and without the approval of Government in W&CD Department for which a show cause reply has been sought from the Ex-CDPO (now Retd.), Tangarpali, Sundargarh. The services of Sri Bhuleswar Pradhan in Class-IV post has been regularised by the W & CD Department in compliance to Order dtd 09.12.2016 in OA No. 253/2014 and Order dtd. 05.12.2019 in WP(C) No. 8560/2019 (Bhuleswar Pradhan-vrs-State), after obtaining concurrence of the Finance Department. Each case has to be decided on its own merits and no discrimination has been made against the Petitioner."

3.5. A further submission is also made that since petitioner is continuing as a contingent paid Chowkidar on daily wage basis w.e.f. 01.01.2002 without any break, in view of the recent decisions of the Hon'ble Apex Court in the case of Jaggo vs. Union of India & Ors., 2024 Page 4 of 17 // 5 // SCC OnLine SC 3826; Shripal & Anr. vs. Nagar Nigam, Ghaziabad, 2025 SCC OnLine SC 221, as well as Dharam Singh & Ors. vs. State of U.P. & Anr. (Civil Appeal No(s).8558 of 2018, petitioner is eligible and entitled to get the benefit of regularization and on the ground on which claim of the petitioner has been rejected, is not sustainable in the eye of law. Petitioner as per the decision in the case of Uma Devi, so followed in M.L. Keshari also became entitled to get the benefit of regularisation on completion of 10 years of engagement continuously without being protected by any interim order by any Court of law. 3.6. View expressed by Hon'ble Apex Court in the case of Uma Devi in Para-44 has held as follows:-

"44. One aspect needs to be clarified. There may be cases where irregular appointments (not illegal appointments) as explained in S.V. Narayanappa (supra), R.N. Nanjundappa (supra) and B.N. Nagarajan (Supra), and referred to in paragraph-15 above, of duly qualified persons in duly sanctioned vacant posts might have been made and the employees have continued to work for ten years or more but without the intervention of orders of courts or of tribunals. The question of regularization of the services of such employees may have to be considered on merits in the light of the principles settled by this Court in the cases above referred to and in the light of this judgment. In that context, the Union of India, the State Page 5 of 17 // 6 // Governments and their instrumentalities should take steps to regularize as a one- time measure, the services of such irregularly appointed, who have worked for ten years or more in duly sanctioned posts but not under cover of orders of courts or of tribunals and should further ensure that regular recruitments are undertaken to fill those vacant sanctioned posts that require to be filled up, in cases where temporary employees or daily wages are being now employed. The process must be set in motion within six months from this date. We also clarify that regularisation, if any already made, but not subjudice, need not be reopened based on this judgement, but there should be no further by passing of the constitutional requirement and regularizing or making permanent, those not duly appointed as per the constitutional scheme."

3.7. Similarly Hon'ble Apex Court in the case of M.L. Keshari in Para- 8 and 13 has held as follows:-

"8. Umadevi (3) casts a duty upon the Government or instrumentality concerned, to take steps to regularise the services of those irregularly appointed employees who had served for more than ten years without the benefit or protection of any interim orders of courts or tribunals, as a one-time measure. Umadevi (3) directed that such one- time measure must be set in motion within six months from the date of its decision (rendered on 10-4-2006).
13. The Division Bench of the High Court has directed that the cases of the respondents should be considered in accordance with law. The only further direction that needs to be given, in view of Umadevi (3), is that the Zila Panchayat, Gadag should not undertake an exercise within six months, as a general one-time regularisation exercise, to find out whether there are daily- wage/casual/adhoc employees serving the Zila Panchayat and if so whether such employees (including the respondents) fulfil the requirements mentioned in para-53 of Umadevi (3). If they fulfill them, their services have to be regularised. If such an exercise has already been undertaken by ignoring or omitting the cases of Page 6 of 17 // 7 // Respondents 1 to 3 because of the pendency of these cases, then their cases shall have to be considered in continuation of the said one-time exercise within three months. It is needless to say that if the respondents do not fulfill the requirements of para 53 of Umadevi (3), their services need not be regularised. If the employees who have completed ten years' service do not possess the educational qualifications prescribed for the post, at the time of their appointment, they may be considered for regularisation in suitable lower posts."

3.8. View expressed by the Hon'ble Apex Court in the case of Jaggo in Para-22 to 25 and 27 reads as follows:-

"22. The pervasive misuse of temporary employment contracts, as exemplified in this case, reflects a broader systemic issue that adversely affects workers' rights and job security. In the private sector, the rise of the gig economy has led to an increase in precarious employment arrangements, often characterized by lack of benefits, job security, and fair treatment. Such practices have been criticized for exploiting workers and undermining labour standards. Government institutions, entrusted with upholding the principles of fairness and justice, bear an even greater responsibility to avoid such exploitative employment practices. When public sector entities engage in misuse of temporary contracts, it not only mirrors the detrimental trends observed in the gig economy but also sets a concerning precedent that can erode public trust in governmental operations.
23. The International Labour Organization (ILO), of which India is a founding member, has consistently advocated for employment stability and the fair treatment of workers. The ILO's Multinational Enterprises Declaration6 encourages companies to provide stable employment and to observe obligations concerning employment stability and social security. It emphasizes that enterprises should assume a leading role in promoting employment security, particularly in contexts where job discontinuation could exacerbate long-term unemployment.
Page 7 of 17
// 8 //
24. The landmark judgement of the United State in the case of Vizcaino v. Microsoft Corporation7 serves as a pertinent example from the private sector, illustrating the consequences of misclassifying employees to circumvent providing benefits. In this case, Microsoft classified certain workers as independent contractors, thereby denying them employee benefits. The U.S. Court of Appeals for the Ninth Circuit determined that these workers were, in fact, common-law employees and were entitled to the same benefits as regular employees. The Court noted that large Corporations have increasingly adopted the practice of hiring temporary employees or independent contractors as a means of avoiding payment of employee benefits, thereby increasing their profits. This judgment underscores the principle that the nature of the work performed, rather than the label assigned to the worker, should determine employment status and the corresponding rights and benefits. It highlights the judiciary's role in rectifying such misclassifications and ensuring that workers receive fair treatment.
25. It is a disconcerting reality that temporary employees, particularly in government institutions, often face multifaceted forms of exploitation. While the foundational purpose of temporary contracts may have been to address short-term or seasonal needs, they have increasingly become a mechanism to evade long- term obligations owed to employees. These practices manifest in several ways:
• Misuse of "Temporary" Labels:
Employees engaged for work that is essential, recurring, and integral to the functioning of an institution are often labeled as "temporary" or "contractual," even when their roles mirror those of regular employees. Such misclassification deprives workers of the dignity, security, and benefits that regular employees are entitled to, despite performing identical tasks.
• Arbitrary Termination: Temporary employees are frequently dismissed without cause or notice, as seen in the present case. This practice undermines the principles of natural justice and subjects workers to a state of constant insecurity, regardless of the quality or duration of their service.
Page 8 of 17
// 9 // • Lack of Career Progression: Temporary employees often find themselves excluded from opportunities for skill development, promotions, or incremental pay raises. They remain stagnant in their roles, creating a systemic disparity between them and their regular counterparts, despite their contributions being equally significant.
• Using Outsourcing as a Shield:
Institutions increasingly resort to outsourcing roles performed by temporary employees, effectively replacing one set of exploited workers with another. This practice not only perpetuates exploitation but also demonstrates a deliberate effort to bypass the obligation to offer regular employment.
• Denial of Basic Rights and Benefits:
Temporary employees are often denied fundamental benefits such as pension, provident fund, health insurance, and paid leave, even when their tenure spans decades. This lack of social security subjects them and their families to undue hardship, especially in cases of illness, retirement, or unforeseen circumstances.
             xxxx             xxxx            xxxx
     xxxxx

27. In light of these considerations, in our opinion, it is imperative for government departments to lead by example in providing fair and stable employment. Engaging workers on a temporary basis for extended periods, especially when their roles are integral to the organization's functioning, not only contravenes international labour standards but also exposes the organization to legal challenges and undermines employee morale. By ensuring fair employment practices, government institutions can reduce the burden of unnecessary litigation, promote job security, and uphold the principles of justice and fairness that they are meant to embody. This approach aligns with international standards and sets a positive precedent for the private sector to follow, thereby contributing to the overall betterment of labour practices in the country."

3.9. Hon'ble Apex Court in the case of Shripal in Para-14, 15, 17 & 18(IV) has held as follows:-

"14. ...... More importantly, Uma Devi cannot serve as a shield to justify exploitative engagements persisting for years without the Employer undertaking legitimate recruitment.
Page 9 of 17
// 10 //
15. ....... Indian labour law strongly disfavors perpetual daily-wage or contractual engagements in circumstances where the work is permanent in nature.
xxxx xxxxx xxxxx xxxxxx
17. Indeed, bureaucratic limitations cannot trump the legitimate rights of workmen who have served continuously in de facto regular roles for an extended period.
18.(IV) The Respondent Employer is directed to initiate a fair and transparent process for regularizing the Appellant Workmen within six months from the date of reinstatement, duly considering the fact that they have performed perennial municipal duties akin to permanent posts. In assessing regularization, the Employer shall not impose educational or procedural criteria retroactively if such requirements were never applied to the Appellant Workmen or to similarly situated regular employees in the past. To the extent that sanctioned vacancies for such duties exist or are required, the Respondent Employer shall expedite all necessary administrative processes to ensure these longtime employees are not indefinitely retained on daily wages contrary to statutory and equitable norms."

3.10. Placing reliance on the decision in the case of Jaggo and Shripal, Hon'ble Apex Court in the case of Dharam Singh, in Paragraph-13, 14, 15 & 17, 18, 19 & 20 has held as follows:

"13. As we have observed in both Jaggo (Supra) and Shripal (Supra), outsourcing cannot become a convenient shield to perpetuate precariousness and to sidestep fair engagement practices where the work is inherently perennial. The Commission's further contention that the appellants are not "full-time"

employees but continue only by virtue of interim orders also does not advance their case. That interim protection was granted precisely because of the long history of engagement and the pendency of the challenge to the State's refusals. It neither creates Page 10 of 17 // 11 // rights that did not exist nor erases entitlements that may arise upon a proper adjudication of the legality of those refusals.

14. The learned Single Judge of the High Court also declined relief on the footing that the petitioners had not specifically assailed the subsequent decision dated 25.11.2003. However, that view overlooks that the writ petition squarely challenged the 11.11.1999 refusal as the High Court itself directed a fresh decision during pendency, and the later rejection was placed on record by the respondents. In such circumstances, we believe that the High Court was obliged to examine the legality of the State's stance in refusing sanction, whether in 1999 or upon reconsideration in 2003, rather than dispose of the matter on a mere technicality. The Division Bench of the High Court compounded the error by affirming the dismissal without engaging with the principal challenge or the intervening material. The approach of both the Courts, in reducing the dispute to a mechanical enquiry about "rules" and "vacancy" while ignoring the core question of arbitrariness in the State's refusal to sanction posts despite perennial need and long service, cannot be sustained.

15. Therefore, in view of the foregoing observations, the impugned order of the High Court cannot be sustained. The State's refusals dated 11.11.1999 and 25.11.2003,in so far as they concern the Commission's proposals for sanction/creation of Class-III/Class-IV posts to address perennial ministerial/attendant work, are held unsustainable and stand quashed.

xxx xxx xxx

17. Before concluding, we think it necessary to recall that the State (here referring to both the Union and the State governments) is not a mere market participant but a constitutional employer. It cannot balance budgets on the backs of those who perform the most basic and recurring public functions. Where work recurs day after day and year after year, the establishment must reflect that reality in its sanctioned strength and engagement practices. The long-term extraction of regular labour under temporary labels corrodes confidence in public administration and offends the promise of equal protection. Financial stringency certainly has a place in public policy, but it is not a talisman that overrides fairness, reason and the duty to organise work on lawful lines.

18. Moreover, it must necessarily be noted that "ad- hocism" thrives where administration is opaque. The State Departments must keep and produce accurate Page 11 of 17 // 12 // establishment registers, muster rolls and outsourcing arrangements, and they must explain, with evidence, why they prefer precarious engagement over sanctioned posts where the work is perennial. If "constraint" is invoked, the record should show what alternatives were considered, why similarly placed workers were treated differently, and how the chosen course aligns with Articles 14, 16 and 21 of the Constitution of India. Sensitivity to the human consequences of prolonged insecurity is not sentimentality. It is an institutional discipline that should inform every decision affecting those who keep public offices running.

19. Having regard to the long, undisputed service of the appellants, the admitted perennial nature of their duties, and the material indicating vacancies and comparator regularisations, we issue the following directions:

i. Regularization and creation of Supernumerary posts: All appellants shall stand regularized with effect from 24.04.2002, the date on which the High Court directed a fresh recommendation by the Commission and a fresh decision by the State on sanctioning posts for the appellants. For this purpose, the State and the successor establishment (U.P. Education Services Selection Commission) shall create supernumerary posts in the corresponding cadres, Class-III (Driver or equivalent) and Class-IV (Peon/Attendant/Guard or equivalent) without any caveats or preconditions. On regularization, each appellant shall be placed at not less than the minimum of the regular pay-scale for the post, with protection of last-drawn wages if higher and the appellants shall be entitled to the subsequent increments in the pay scale as per the pay grade. For seniority and promotion, service shall count from the date of regularization as given above.
ii. Financial consequences and arrears: Each appellant shall be paid as arrears the full difference between (a) the pay and admissible allowances at the minimum of the regular pay-level for the post from time to time, and (b) the amounts actually paid, for the period from 24.04.2002 until the date of regularization /retirement/death, as the case may be. Amounts already paid under previous interim directions shall be so adjusted. The net arrears shall be released within three months and if in default, the unpaid amount shall carry compound interest at 6% per annum from the date of default until payment. iii. Retired appellants: Any appellant who has already retired shall be granted regularization with effect from 24.04.2002 until the date of superannuation for pay fixation, arrears under clause Page 12 of 17 // 13 //
(ii), and recalculation of pension, gratuity and other terminal dues. The revised pension and terminal dues shall be paid within three months of this Judgment.

iv. Deceased appellants: In the case of Appellant No. 5 and any other appellant who has died during pendency, his/her legal representatives on record shall be paid the arrears under clause (ii) up to the date of death, together with all terminal/retiral dues recalculated consistently with clause (i), within three months of this Judgement.

v. Compliance affidavit: The Principal Secretary, Higher Education Department, Government of Uttar Pradesh, or the Secretary of the U.P. Education Services Selection Commission or the prevalent competent authority, shall file an affidavit of compliance before this Court within four months of this Judgement.

20. We have framed these directions comprehensively because, case after case, orders of this Court in such matters have been met with fresh technicalities, rolling "reconsiderations," and administrative drift which further prolongs the insecurity for those who have already laboured for years on daily wages. Therefore, we have learned that Justice in such cases cannot rest on simpliciter directions, but it demands imposition of clear duties, fixed timelines, and verifiable compliance .As a constitutional employer, the State is held to a higher standard and therefore it must organise its perennial workers on a sanctioned footing, create a budget for lawful engagement, and implement judicial directions in letter and spirit. Delay to follow these obligations is not mere negligence but rather it is a conscious method of denial that erodes livelihoods and dignity for these workers. The operative scheme we have set here comprising of creation of supernumerary posts, full regularization, subsequent financial benefits, and a sworn affidavit of compliance, is therefore a pathway designed to convert rights into outcomes and to reaffirm that fairness in engagement and transparency in administration are not matters of grace, but obligations under Articles 14, 16 and 21 of the Constitution of India."

3.11. Reliance was also placed to a decision of this Court in W.P.(C) No.17395 of 2022 and batch. This Page 13 of 17 // 14 // Court in Para-6.1 & 6.2 of the judgment dated 20.08.2025 has held as follows:-

"6.1. Taking into account such long continuance of the Petitioners as NMRs and placing reliance on the decisions of the Apex Court as cited (supra), more particularly the recent decisions in the case of Jaggo as well as Shripal, and Dharam Singh as cited supra this Court is of the view that petitioners are eligible and entitled to get the benefit of regularisation.
6.2. Therefore, this Cort while holding so, is inclined to quash order dt.09.05.2022 so passed by Opp. Party No.1 in case of each of the Petitioners. While quashing the same, this Court directs Opp. Party No.1 to regularise the service of the Petitioners by passing an appropriate order within a period of three (3) months from the date of receipt of this order."

3.12. It is accordingly contended that appropriate direction be issued to Opp. Party No.1 to regularize the services of the petitioner with quashing of the impugned rejection so issued under Annexure-15.

4. Learned Addl. Govt. Advocate on the other hand made his submission basing on the stand taken in the counter affidavit so filed by Opp. Party Nos.3 and 4. Basing on the stand taken in the counter affidavit, it is contended that petitioner though was engaged as a contingent paid Chowkidar on daily wage basis vide order dated 01.01.2002, but in the said order of engagement, it was clearly indicated that petitioner can Page 14 of 17 // 15 // be terminated without assigning any reason and petitioner shall not raise any claim for regular appointment.

4.1. It is also contended that post of Night Watchman in the office of Opp. Party No.4 was not a sanctioned post. However, with regard to the regularization of the petitioner in W.P.(C) No.8560 of 2019, it is contended that such order of regularization was issued basing on the order passed by the Tribunal on 09.12.2016 in O.A. No.253 of 2014 and after obtaining prior concurrence of the Finance Department.

4.2. It is accordingly contended that since petitioner was engaged as a contingent paid Chowkidar on daily wage basis and in the order of appointment so issued, it was clearly indicated that petitioner will not claim any benefit of regularization, petitioner's claim has been rightly rejected vide the impugned order under Annexure-15 and it requires no interference.

5. Having heard learned counsel for the parties and considering the submissions made, this Court finds Page 15 of 17 // 16 // that petitioner was engaged as contingent paid Chowkidar vide order dated 01.01.2002 under Annexure-1. It is not disputed by the learned Addl. Govt. Advocate that petitioner is continuing on daily wage basis w.e.f. 01.01.2002 to till date without any break and without being protected by any interim order.

5.1. Taking into account such long continuance of the petitioner on daily wage basis w.e.f. 01.01.2002 and the benefit extended in favour of the petitioner in O.A. No.253 of 2014, it is the view of this Court that petitioner is eligible and entitled to get the benefit of regularization.

5.2. Placing reliance on the judgment of the Hon'ble Apex Court in the case of Jaggo, Shripal and Dharam Singh as cited (supra) and of this Court in W.P.(C) No.17395 of 2022 and batch, this Court while quashing order dated 16.09.2021, so issued under Annexure-15 by Opp. Party No.1, direct the said Opp. Party to pass an appropriate order by regularizing the Page 16 of 17 // 17 // services of the petitioner. Such an order be issued within a period of 3 (three) months from the date of receipt of this order with due communication to the petitioner.

6. The Writ Petition stands disposed of.

(Biraja Prasanna Satapathy) Judge Orissa High Court, Cuttack Dated the 24th November, 2025/Basudev Signature Not Verified Digitally Signed Signed by: BASUDEV SWAIN Reason: Authentication Location: High Court of Orissa, Cuttack Date: 29-Nov-2025 14:51:11 Page 17 of 17