Orissa High Court
Pravati Sahoo vs Union Of India & Ors. .... Opp. Party (S) on 25 June, 2024
Author: S.K. Panigrahi
Bench: S.K. Panigrahi
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C) No.16471 of 2016
along with
W.P.(C) Nos.16472, 17379, 17381 and 17382 of 2016
(In the matters of applications under Articles 226 and 227 of the
Constitution of India, 1950).
Pravati Sahoo .... Petitioner(s)
(In W.P.(C) No.16471 of 2016)
Samarendra Kumar Biswal
(In W.P.(C) No.16472 of 2016)
Swagata Rath
(In W.P.(C) No.17379 of 2016)
Sidheswar Prasad Nayak
(In W.P.(C) No.17381 of 2016)
Amulya Sen Deo
(In W.P.(C) No.17382 of 2016)
-versus-
Union of India & Ors. .... Opp. Party (s)
Advocates appeared in the case through Hybrid Mode:
For Petitioner (s) : Ms. Saswati Mohapatra, Adv.
-versus-
For Opp. Party (s) : Mr. P.K. Parhi, DSGI
Mr. M.K. Pati, CGC
CORAM:
DR. JUSTICE S.K. PANIGRAHI
DATE OF HEARING:-07.05.2024
DATE OF JUDGMENT:-25.06.2024
Dr. S.K. Panigrahi, J.
1. Since common question of facts and law are involved in all the above- mentioned Writ Petitions, the same were heard together and are being Signature Not Verified Page 1 of 15 Digitally Signed Signed by: BHABAGRAHI JHANKAR Reason: Authentication Location: ORISSA HIGH COURT, CUTTACK Date: 16-Jul-2024 11:04:47 disposed of by this common judgment. However, this Court felt it apposite to deal the W.P.(C) No.16471 of 2016 as the leading case for proper adjudication of all these cases.
2. The Petitioner, in W.P.(C) No.16471 of 2016, has made a prayer to quash the Guidelines regarding filling up of Group 'C' posts other than LDC, Stenographer and MTS in CGHS issued on 7th April, 2016 by the Opposite Party No.1/ Secretary to Government of India, Ministry of Health and Family Welfare, CGHS-II Section, New Delhi and the letter dated 11.05.2016 issued by the said Opposite Party No.1 addressed to the Additional Director, C.G.H.S., Bhubaneswar regarding filling up of regular posts in CGHS, Bhubaneswar. She further seeks a direction from this Court to the Opposite Party No.1/ Secretary to Government of India, Ministry of Health and Family Welfare, New Delhi and the Opposite Party No.2/ Director General, Central Government Health Scheme, New Delhi to absorb/ regularize her service against the regular vacancy of Staff Nurse at CGHS, Bhubaneswar.
I. FACTUAL MATRIX OF THE CASE:
3. Facts culminating in filing of the present Writ Petition are that:
(i) In the year 2004, the Opposite Party No.1 decided to open new dispensaries in Bhubaneswar, Dehradun and Ranchi under the Central Government Health Scheme for the benefits of all Central Government employees and pensioners.Signature Not Verified Digitally Signed Page 2 of 15 Signed by: BHABAGRAHI JHANKAR Reason: Authentication
Location: ORISSA HIGH COURT, CUTTACK Date: 16-Jul-2024 11:04:47
(ii) Consequently, on 27.04.2005, an advertisement was issued for recruitment of Pharmacist, Clerk, Staff Nurse etc. in terms of prevailing Recruitment Rules.
(iii) Pursuant to the above-mentioned Advertisement, the Petitioner applied for the post of Staff Nurse. The Selection Board was constituted comprising the Manager (P & A), Regional Manager (East) and Regional Director, Ministry of Health and Family Welfare, Bhubaneswar. Following the selection process, the Petitioner was selected for the post of Staff Nurse out of 58 candidates.
(iv) Due to want of regular vacancies of Staff Nurse, the posts were filled up by a Company named, Hindustan Latex (Government of India undertaking). Accordingly, the Petitioner being selected as Staff Nurse and joined on 23.06.2005. The Petitioner was allowed to draw the scale of pay attached to the said post.
(v) In the year 2011, the said Company showed its unwillingness to provide service to CGHS at Bhubaneswar. Therefore, tender was invited from local Company to provide services of Staff Nurse on contract basis in the absence of regular vacancies. The Authorities decided to give preference to the existing Staff while inviting the tender locally.
(vi) While the Petitioner was/is continuing as such, on 31.12.2015 regular posts of Staff Nurse and Pharmacists were created, inter-alia, diverting the posts from CGHS, New Delhi. Ten numbers of posts were diverted from CGHS, New Delhi to CGHS, Bhubaneswar which includes one regular post of Staff Nurse.
Signature Not VerifiedDigitally Signed Page 3 of 15 Signed by: BHABAGRAHI JHANKAR Reason: Authentication Location: ORISSA HIGH COURT, CUTTACK Date: 16-Jul-2024 11:04:47
(vii) On 11th March, 2015, the Government of India has promulgated the Rules named, Ministry of Health and Family Welfare, Central Government, Health Scheme Organization Staff Nurse (Allopathic) Recruitment Rules, 2015 in supersession of 2002 Rules. The aforesaid Rules postulates Diploma in Staff Nurse from recognized Institution(s) and registered as Pharmacist under Planning Act, 1948 and 1 (One) year's experience as Staff Nurse in any recognized Hospital. The Petitioner has already served for 11 (Eleven) years as Staff Nurse in the said Organization.
(viii) After diversion of posts from CGHS, New Delhi to CGHS, Bhubaneswar on 31.12.2015, the Additional Director, CGHS, Bhubaneswar vide Letter dated 22.01.2016 requested the Director, CGHS, New Delhi for regularisation of existing employees, who have already worked for more than 10 (ten) years of service in the said Organization. Due to hard work and sincerity of the contractual employees including the Petitioner, the CGHS, Bhubaneswar was awarded as an outstanding dispensary in the country and won Merit Certificate.
(ix) The Opposite Party No.1 issued a Guideline on 7th April, 2016 for filling up Group 'C' posts other than LDC, Stenographer and MTS in CGHS.
(x) The Petitioner had submitted a detailed representation before the Competent Authority for absorption /regularisation against the diverted regular posts on 31.12.2015. The aforesaid representation of the Petitioner was duly forwarded by the Additional Director to the Signature Not Verified Digitally Signed Page 4 of 15 Signed by: BHABAGRAHI JHANKAR Reason: Authentication Location: ORISSA HIGH COURT, CUTTACK Date: 16-Jul-2024 11:04:47 Director, Central Government Health Scheme on 26.04.2016. But, the Opposite Party No.1 vide letter dated 11.05.2016 rejected the representation of the Petitioner stating that there would be no relaxation of the conditions stipulated in the Recruitment Rules. Hence, this Writ Petition.
II. PETITIONERS' SUBMISSIONS:
4. Learned counsel for the Petitioners earnestly made the following submissions in support of his contentions.
(i) The Petitioner has been serving as Staff Nurse since 2005 under the administrative control of the Opposite Party No.3 and prays for absorption in sanctioned vacancy of Staff Nurse which was sanctioned in the year 2015, after a lapse of 10 years.
(ii) In the year 2004, the Opposite Party No.1 decided to open new CGHS dispensaries in the cities of Bhubaneswar, Dehradun and Ranchi vide letter dated 24.02.2004. An open advertisement was issued for recruitment of para-medical staff in Odia Newspaper "the Sambad"
dated 27.04.2005.
(iii) On 30.04.2005, the recruitment board conducted the interview.
Hindustan Latex Limited (HLL) (Government of India undertaking) is executing of Ministry of Health and Family Welfare for recruitment of Para-medical staff. The Petitioner appointed on contractual basis with pay structure.
(iv) The Petitioner was selected for Staff Nurse under the State Government in the year 2000. The Petitioner, thereafter, applied for the post in question pursuant to the open Advertisement dated Signature Not Verified Digitally Signed Page 5 of 15 Signed by: BHABAGRAHI JHANKAR Reason: Authentication Location: ORISSA HIGH COURT, CUTTACK Date: 16-Jul-2024 11:04:47 27.04.20205. When she was selected, joined the post leaving the State Government service, where she had completed five years of continuous service.
(v) On 31.12.2015 sanctioned vacancies of paramedical staffs diverted from CGHS, Delhi to CGHS, Bhubaneswar.
(vi) The Petitioner was selected in the year 2005 through an open Advertisement in terms of Recruitment Rules, 2000. Out of two candidates, one candidate was selected against regular vacancy. Due to want of regular vacancy of Staff Nurse/ the Petitioner's appointment was treated as contractual appointment.
(vii) The Petitioner has already completed more than ten years of service under the said Organization uninterruptedly. The Petitioner is getting the pay scale attached to the post in question.
(viii) It was contended that the candidates who were selected through an advertisement and regular selection process in terms of the Recruitment Rules, their appointment cannot be held to be dehors the Rules and when regular vacancies occur, the selected contractual /ad hoc employees have to be absorbed first.
(ix) The Guidelines dated 07.04.2016 is without jurisdiction as the Recruitment Rules, 2015 does not stipulate any written examination for the post of Staff Nurse. The Government in its own wisdom, formulated the 1979, 2002 and 2015 Recruitment Rules, where there is no such provision for written examination. On the contrary, the Rules, 2015 only prescribed two years' experience in Hospitals. The Petitioner has 11 years of experience at CGHS, Bhubaneswar. Signature Not Verified Digitally Signed Page 6 of 15 Signed by: BHABAGRAHI JHANKAR Reason: Authentication Location: ORISSA HIGH COURT, CUTTACK Date: 16-Jul-2024 11:04:47
(x) It is the settled position of law that the employee, who has rendered service in the Institution/Organization and became age barred to appear in any interview, the years of service rendered in the said Institution / Organization shall be deducted from present age and/or the over age shall be condoned by the Authority and preference will be given to the employee.
(xi) Moreover, the Opposite Party No.3/ Additional Director, CGHS, Bhubaneswar vide letter dated 22.01.2016 requested the Opposite Party No.2/ Director, CGHS, New Delhi to fill up the regular posts from among the contractual staffs as they have been working since last 10 years and/or condone their age to participate in the selection process. Individually, all para-medical staff including the Petitioner represented before the authority for relaxation of their age.
(xii) But, the Opposite Party No.1 rejected the claim of Para-medical staff for relaxation of age. That apart, on and from the year 2022, as no labour agency is willing to take tender for CGHS, Bhubaneswar. Therefore, there is disruption in releasing the salary. In such premises, he submits that the prayer of the Petitioner may be allowed. III. SUBMISSIONS OF THE OPPOSITE PARTIES/ UNION OF INDIA:
5. Per contra, learned counsel for the Opposite Parties / Union of India earnestly made the following submissions in support of his contentions:
(i) The present Writ Petition is not maintainable and liable to be dismissed as there is no cause of action arose on the part of the Petitioner. The Signature NotPetitioner Verified has been engaged through the agency (by the different Digitally Signed Page 7 of 15 Signed by: BHABAGRAHI JHANKAR Reason: Authentication Location: ORISSA HIGH COURT, CUTTACK Date: 16-Jul-2024 11:04:47 Service providing) from 23.06.2005. The Opposite Parties have not entered into any sort of contract with the Petitioner for rendering her service at CGHS, Bhubaneswar.
(ii) So far as the open Advertisement as well as the Selection Committee along with the merit list are concerned, it was submitted that the same are not related to the Opposite Parties. These are related to the service provider/local agencies. So far as the representation of the Petitioner to the Opposite Parties for regularization of her service in the post of Staff Nurse is concerned, the same was rejected by the Opposite as no contract was executed with the Petitioner for rendering her service at CGHS, Bhubaneswar. Thus, the Opposite Parties have no obligation to regularize the services of the Petitioner.
(iii) The Petitioner had left the State Government Service of her own choice in order to join the office of the Opposite Parties through the outsource firm even while knowing well that her engagement is only on a contractual basis for a certain period of time. The provisions for relaxation of age limit exist only for some categories of candidates, such as the candidates already holding the regular Government posts etc. Whereas, the Petitioner is not covered under any of these categories.
Therefore, her claim for age relaxation is devoid of any merit.
(iv) To counter the submission of the Petitioner that after diversion of the regular post from CGHS, Delhi to CGHS, Bhubaneswar on 31.12.2015, as the Petitioner has worked in CGHS, Bhubaneswar for more than eleven years, her service should have been regularized after condonation of age as per the Recruitment Rules, it was contended that Signature Not Verified Digitally Signed Page 8 of 15 Signed by: BHABAGRAHI JHANKAR Reason: Authentication Location: ORISSA HIGH COURT, CUTTACK Date: 16-Jul-2024 11:04:47 the regular post came into existent only with effect from 31.12.2015 and as such the Petitioner as on that date has to fulfill the age limit as stipulated in the Recruitment Rules for the post of Staff Nurse.
(v) The Petitioner has been engaged through the service provider/agency.
The Opposite Parties paid the remuneration as per the contract with the service provider not with the Petitioner.
(vi) The appointing authority has the discretion to devise his / her own method within the prescribed policy of the Government for selection of suitable candidates for the Post. In this connection, it was contended that the contention made by the Petitioner is relevant only where the candidate is holding a regular Government post. Whereas, in this case, the Petitioner was appointed by an outsourced firm.
(vii) In such view of the matter, it was contended that the prayer made by the Petitioner is not sustainable in law and, hence, this Writ Petition is liable to be dismissed.
IV. CONCLUSION:
6. The stand of the Petitioner is that the Petitioner was selected for Staff Nurse under the State Government in the year 2000. However, in the year 2004, the Opposite Party No.1 decided to open new CGHS dispensaries in the cities of Bhubaneswar, Dehradun and Ranchi vide letter dated 24.02.2004. An open advertisement was issued for recruitment of para-medical staff in Odia Newspaper "the Sambad"
dated 27.04.2005. The Petitioner applied for the post in question pursuant to the open Advertisement dated 27.04.20205. When she was Signature Notselected, Verified joined the post leaving the State Government service, where Digitally Signed Page 9 of 15 Signed by: BHABAGRAHI JHANKAR Reason: Authentication Location: ORISSA HIGH COURT, CUTTACK Date: 16-Jul-2024 11:04:47 she had completed five years of continuous service. Out of two candidates, one candidate was selected against regular vacancy. Due to want of regular vacancy of Staff Nurse/ the Petitioner's appointment was treated as contractual appointment.
7. It was contended that the candidates who were selected through an advertisement and regular selection process in terms of the Recruitment Rules, their appointment cannot be held to be dehors the Rules and when regular vacancies occur, the selected contractual /ad hoc employees have to be absorbed first. It was further contended that the Petitioner has already completed more than ten years of service under the said Organization uninterruptedly.
8. But, instead of absorbing the service of the Petitioner, the Opposite Party No.1 issued a Guideline on 7th April/ 2016 for filling up Group 'C' posts other than LDC, Stenographer and MTS in CGHS. The Petitioner had submitted a detailed representation before the Competent Authority for absorption /regularisation against the diverted regular posts on 31.12.2015. The aforesaid representation of the Petitioner was duly forwarded by the Additional Director to the Director, Central Government Health Scheme on 26.04.2016. But, the Opposite Party No.1 vide letter dated 11.05.2016 rejected the representation of the Petitioner stating that there would be no relaxation of the conditions stipulated in the Recruitment Rules.
9. Regularization of contractual services has been a persistent matter of litigation for the last several decades. In this regard, the Apex Court has clarified that the same has to be based on the necessity of the said post Signature Not Verified Digitally Signed Page 10 of 15 Signed by: BHABAGRAHI JHANKAR Reason: Authentication Location: ORISSA HIGH COURT, CUTTACK Date: 16-Jul-2024 11:04:47 and the duration of the service of the employee. In the case of Roshan Lal Tandon v. Union of India1, the Supreme Court observed:
"It is true that the origin of Government service is contractual. There is an offer and acceptance in every case. But once appointed to his post or office the Government servant acquires a status and his rights and obligations are no longer determined by consent of both parties, but by statute or statutory rules which may be framed and altered unilaterally by the Government. In other words, the legal position of a government servant is more one of status than of contract. The hall-mark of status is the attachment to a legal relationship of rights and duties imposed by the public 'law and not by mere agreement of the parties. The emolument of the Government servant and his terms of service are governed by statute or statutory rules which may be unilaterally altered by the Government without the consent of the employee. It is true that Art. 311 imposes constitutional restrictions upon the power of removal granted to the President and the Governor under Art. 310. But it is obvious that the relationship between the Government and its servant is not like an ordinary contract of service between a master and servant. The legal relationship is something entirely different, something in the nature of status. It is much more than a purely contractual relationship voluntarily entered into between the parties. The duties of status are 'fixed by the law and in the enforcement of these duties society has an interest."
10.In Ashwani Kumar and others v. State of Bihar and others2, the Apex Court was considering the validity of confirmation of the irregularly employed. The Court observed:
"In this connection it is pertinent to note that question of regularization in any service including any government service may arise in two contingencies. Firstly, if on any 1 1968 SCR (1) 185 Signature Not2 Verified 1996 Supp. (10) SCR 120 Digitally Signed Page 11 of 15 Signed by: BHABAGRAHI JHANKAR Reason: Authentication Location: ORISSA HIGH COURT, CUTTACK Date: 16-Jul-2024 11:04:47 available clear vacancies which are of a long duration appointments are made on ad hoc basis or daily-wage basis by a competent authority and are continued from time to time and if it is found that the incumbents concerned have continued to be employed for a long period of time with or without any artificial breaks, and their services are otherwise required by the institution which employs them, a time may come in the service career of such employees who are continued on ad hoc basis for a given substantial length of time to regularize them so that the employees concerned can give their best by being assured security of tenure. But this would require one precondition that the initial entry of such an employee must be made against an available sanctioned vacancy by following the rules and regulations governing such entry. The second type of situation in which the question of regularization may arise would be when the initial entry of the employee against an available vacancy is found to have suffered from some flaw in the procedural exercise though the person appointing is competent to effect such initial recruitment and has otherwise followed due procedure for such recruitment. A need may then arise in the light of the exigency of administrative requirement for waiving such irregularity in the initial appointment by a competent authority and the irregular initial appointment may be regularized and security of tenure may be made available to the incumbent concerned. But even in such a case the initial entry must not be found to be totally illegal or in blatant disregard of all the established rules and regulations governing such recruitment."
11. Every year there have been several litigations pertaining to regularization. In such cases, the Court has to play a guiding role while issuing directions for regularizing such employees more particularly Signature Not Verified Digitally Signed Page 12 of 15 Signed by: BHABAGRAHI JHANKAR Reason: Authentication Location: ORISSA HIGH COURT, CUTTACK Date: 16-Jul-2024 11:04:47 when the conditions prescribed in the said orders can be said to be either unreasonable, arbitrary or discriminatory.
12.In the case of Secretary, State of Karnataka v. Umadevi And Others3, the Supreme Court iterated:
"One aspect needs to be clarified. There may be cases where irregular appointments (not illegal appointments) 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 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 wagers are being now employed. The process must be set in motion within six months from this date. We also clarify that regularization, if any already made, but not subjudice, need not be reopened based on this judgment, 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."
13.In the instant case, the Petitioner has been engaged through the agency (by the different Service Providers) from 23.06.2005. The Opposite Parties have not entered into any sort of contract with the Petitioner for rendering her service at CGHS, Bhubaneswar. The Petitioner had left the State Government Service of her own choice in order to join the Signature Not3 Verified Appeal (civil) 3595-3612 of 1999 Digitally Signed Page 13 of 15 Signed by: BHABAGRAHI JHANKAR Reason: Authentication Location: ORISSA HIGH COURT, CUTTACK Date: 16-Jul-2024 11:04:47 office of the Opposite Parties through the outsource firm even while knowing well that her engagement is only on a contractual basis for a certain period of time. The provisions for relaxation of age limit exist only for some categories of candidates, such as the candidates already holding the regular Government posts etc. Moreover, the regular post came into existent only with effect from 31.12.2015 and as such the Petitioner as on that date has to fulfill the age limit as stipulated in the Recruitment Rules for the post of Staff Nurse.
14. It is the fact that in the year 2004, the Opposite Party No.1 decided to open new CGHS dispensaries in the cities of Bhubaneswar, Dehradun and Ranchi vide letter dated 24.02.2004. An open advertisement was issued for recruitment of para-medical staff in Odia Newspaper "the Sambad" dated 27.04.2005. The Petitioner applied for the post in question pursuant to the open Advertisement dated 27.04.20205. On 30.04.2005, the recruitment board conducted the interview. Hindustan Latex Limited (HLL) (Government of India undertaking) is executing of Ministry of Health and Family Welfare for recruitment of Para-medical staff. The Petitioner selected in the selection process and joined the post in question. It is also the admitted fact that out of two candidates, one candidate was selected against regular vacancy and due to want of regular vacancy of Staff Nurse/ the Petitioner's appointment was treated as contractual appointment.
15. Since the initial entry of the Petitioner has not been made against an available sanctioned vacancy by following the rules and regulations Signature Not Verified Digitally Signed Page 14 of 15 Signed by: BHABAGRAHI JHANKAR Reason: Authentication Location: ORISSA HIGH COURT, CUTTACK Date: 16-Jul-2024 11:04:47 governing such entry, therefore, the question of regularization service of the Petitioner may not arise.
16. In light of the above-mentioned facts and precedents cited hereinabove, this Court does not find any merit in the Writ Petition.
17. Hence, W.P.(C) No.16471 of 2016 is dismissed.
18. Accordingly, all the connected Writ Petitions are dismissed.
19. Interim order, if any, passed earlier in any of the Writ Petitions stands vacated. No order as to costs.
( Dr. S.K. Panigrahi ) Judge Orissa High Court, Cuttack, Dated the 25th June, 2024/ B. Jhankar Signature Not Verified Digitally Signed Page 15 of 15 Signed by: BHABAGRAHI JHANKAR Reason: Authentication Location: ORISSA HIGH COURT, CUTTACK Date: 16-Jul-2024 11:04:47