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 11]

Supreme Court of India

Union Of India (Uoi) And Ors. vs Debika Guha And Ors. on 28 April, 2000

Equivalent citations: JT2000(7)SC473, (2000)9SCC416, (2003)3UPLBEC1932, AIR 2000 SUPREME COURT 3522(2), 2000 AIR SCW 3186, 2000 LAB IC 3120, (2000) 4 LAB LN 552, (2001) 1 SCT 471, 2000 (9) SCC 416, 2001 SCC (L&S) 90, (2000) 3 LABLJ 966, (2000) 3 UPLBEC 1932, (2000) 3 ALL WC 2469(1), (2000) 3 CURLR 11, (2001) 1 MAHLR 154, (2000) 5 SERVLR 402, (2000) 4 ALLMR 696 (SC), (2000) 6 SUPREME 437(2), (2000) 7 JT 473 (SC)

Bench: S. Rajendra Babu, S.N. Phukan

JUDGMENT

1. Leave granted.

2. The grievance before us in this appeal is in relation to an order passed by the Central Administrative Tribunal, Calcutta Bench holding that substitute Extra Departmental Agents of the Postal Department who have worked for 180 days or more in one calendar year continuously can claim to be regularized. The Tribunal gave a further direction that the Appellants should determine on the basis of available records the period for which the Respondents have worked continuously and if such period in any calendar year exceeds 180 days, neglecting short artificial breaks, should absorb them in future vacancies, provided they satisfy the eligibility conditions. When similar matters came up before this Court in Writ Petition No. 1624 of 1986 and connected matters, this Court held that the claim on behalf of substitutes ordinarily is not entertainable but made it clear that, however, if they have worked for long periods continuously, their cases could be appropriately considered by the department for absorption. When this Court', has already decided that there cannot be a legal claim on the basis that they have worked for 180 days continuously, it may not be necessary for us to consider that aspect of the matter. Indeed, if it is shown that they have worked for long periods continuously, it will be for the department to consider the same whether that was a proper case for absorption or not and pass appropriate orders. Thus, we think the whole approach of the Tribunal is incorrect in the light of the decision of this Court. Therefore, we set aside the order passed by the Tribunal. However, it is open to the Appellants to examine the case of the Respondents, if they have worked for long period, to absorb them, as the case may be. The appeal is allowed.