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 35, Cited by 0]

Calcutta High Court

Kinkar Karmakar & Ors. vs Government Of West Bengal & Ors. on 21 May, 1999

Equivalent citations: (1999)2CALLT320(HC)

JUDGMENT
 

D.P. Sircar-I, J.  
 

1. In this writ application under Article 226 of the Constitution of India the petit1.ioners have challenged the West Bengal Home Guards Act, 1962 and the rules framed thereunder, Including the amendments thereto, alleging violation of the provisions contained in the Articles 14, 16, 19 and 43 of the Constitution by the Respondents, Including State of West Bengal. The petitioners have also prayed for cancellation of the notification bearing No. 5220-HCD/HG-37/95 for striking off the names of the members of the Home Guards from the master roll as soon as the members of the Home Guards would reach the age of sixty years, without payment of any retirement benefit.

2. The petitioners claim that they were appointed since the coming in force of the West Bengal Home Guards Act, 1962 and are working till today and performed their duties as prescribed under the said Act and Rules, although in between the dates they were shown to have been dropped out from work from time to time. The Government of West Bengal has a regular department about the Home' Guards as constituted under the direction of the Central Government, the respondent No. 5. The Home Guards are appointed to assist the police in performing their duties as provided in the Acts and Rules. They do the same work as the policemen do. The department is functioning regularly. The respondent No. 5 pays 75% of the wages of the Home Guards and the remaining portion of the fund required for payment to the Home Guards is shouldered by the State Government. The Government of West Bengal does have a standing body of Home Guards throughout the year. The appointments, functions, power, protection and control of the members of the Home Guards are governed by the provisions contained in the West Bengal Home Guards Act, 1962 and the Rules, subject to the amendments thereto from time to time. The Home Guards are sent for training by the appropriate authority, Just like the members of the West Bengal Police and are called upon for duties as assigned by the appropriate Police Authority to assist the policemen in their duties in all respect. Each of the Home Guards gets a certificate about appointment in which the Appointing Authority as provided under section 6 of the said Act provides that a Home Guard when called upon to duty under section 5 shall have the same power, privilege and protection as Policeman. Therefore, the work of the Home Guards in the State of West Bengal is similar to the duty of the Police. They also maintain internal security and law and order in the State and also put to all other services just like the policemen in various walks of duties of the Police personnel. In fact, about performance of the duties there is no difference between the police personnel and the numbers of the Home Guards.

3. But about the remuneration they claim, there is gulf of difference between the police personnel and the Home Guards. While the Police personnel get salaries in fixed scales prescribed for them and in addition get allowances, house rent, medical benefit, uniform, ration facilities. privileged leave, medical leave, casual leave and all retirement benefits like, pension, provident fund, family pension, dependents' pension etc., the members of the Home Guards do 'not get any of those privileges and facilities. They render service for paltry payment at a daily rate and get no benefit at all at the time of the retirement. This wide discrimination about entitlements in the two services has been made purposively, knowingly and Intentionally, Just for the purpose of exploiting the Home Guards. They get only the daily wages as their remuneration, revised from time to time. Then again, payment of the daily wages is made to the Home Guards only for the actual working days' toil. They do not get any leave. When they are shown to have been dropped they do not get any thing at all, following the system as no-work-no pay. No benefit is given to them at all at the time of termination of their service at their old age as terminal benefit. When they reach the age of sixty their names are just struck out. The Home Guards also have to undergo training like policemen and are deputed to the same job as the policemen, rendering service for years, although, with occasional breaks, made purposefully, Just designed with a view to deny them of any benefit. They only get daily wages at the rate fixed by the Government from time to time and only for the days they actually work. It has been provided in the Acts and Rules motivatedly that the Home Guards are employed as Just volunteers. But patently they are not at all volunteers. Although the petitioners, like many other Home Guards personnel are working since the West Bengal Home Guards Act, 1962 came into effect, and are continuing as such even now, with designed nominal artificial breaks inflicted occasionally they are denied of continuity of service, but are engaged again. The establishment of the Home Guards is a regular establishment and the Home Guards are. In fact. Government employees and not self-employed volunteers. A discriminatory treatment is meted out to the Home Guards violating the Articles of the Constitution as aforesaid. When they fall sick no payment is made to them, unlike police personnel, with whom they render equal service.

4. The petitioners claim that they are thus subjected to sheer exploitation by the respondents although this sort of exploitation is prohibited by the Articles of the Constitution of India which guarantee equal benefit for equal work. The members of the Home Guards are compelled by coercion to fill in a Form undertaking that they would work for a period of five years and not more than that, although, in fact, they render service for many more years with occasional designed artificial breaks, which fact reveals the falsehood of the undertaking. This is clearly an arbitrary, unilateral, motivated and mala fide exploitory action. By a G.O. No. 5520-HCD/HG-37/95 dated 26-9-95 the Government has made a necessary amendment in the West Bengal Home Guards Rules, 1962 making the enrolment of the Home Guards as those of the "volunteers", and providing that their names should be struck off while they would attain the age of sixty. This is gross illegal and discriminatory order of the Government and is ultra vires offending the provisions of the Constitution of India.

5. The petitioners pray for necessary provisions for equal entitlements with policemen in conformity with the Articles of Constitution of India on the principle of equal work-equal-pay. They also pray service benefits for the petitioners and other members of the Home Guards in the same line as that of the police personnel, for arrears of the dues of the petitioners from the date of the joining of the service till the date of the order, injunction upon the Governments in respect of obtaining Forms from the Home Guards employed that they would remain in service for five years and also against striking out the names of the Home Guards from the muster roll on their attaining the are of sixty years without payment of any retirement benefit.

6. The respondents are represented by the learned advocate Mr. Datta, but none of them has filed any affidavit-in-opposition challenging the averments in the writ petition on the points of facts.

7. The learned advocate for the petitioners argues that the Home Guards are appointed to assist the Policemen in all the affairs of the police administration to the extent of the service rendered by the police personnel at the lowest level. But the service condition of the Home Guards are quite miserable as may be found from the averments in the petition in this case. All these have not been controverted by the State by filing any affidavlt-in-opposition. He refers to the provisions of West Bengal Home Guards Act, 1962 and submits that section 3 of the Act provides that the body called Home Guard is to be constituted by none other than the Superintendent of Police and the members of Home Guard are to discharge such functions in relation to (i) protection of persons, (ii) the security of property or (iii) public safety as may be assigned to them in accordance with the provisions of the Act and Rules thereunder. This, he argues, is similar to the service rendered by the Policemen. The establishment of the Home Guards constituted under section 3 of the West Bengal Home Guards Act, 1962 is a regular establishment and a permanent body, similar to the police force of the land and parallel to it and is not a seasonal or occasional collection of men for any temporary need or .humanitarian cause. Under section 5 of the Act the Home Guards are called out in a District by none other than the Superintendent of Police of that district to discharge the functions as assigned to them by the said provisions of the Act. Under section 7 when called out by the S. P. In that way directly in aid of the Police Force they are to work under the control of the officer of such police in such manner and to such extent as may be prescribed by the Rules made under section 9 of the Act. Section 9 the Act provides that the State Government may make rules consistent with the Act providing for exercise of control by the officers of the Police force over members of the Home Guards when acting directly in aid of the Police Force. The Home Guards, after appointment, are subjected to training as provided in section 5 of the Act and the Rules. He submits that all these show that the Home Guards render service equal in all respect to the members of the Policemen and are engaged in all sorts of duties as are discharged by the Policemen, and, the Home Guards always act in aid of the Police force, virtually as a second fiddle of the Police force. As they render service equal to the policemen they are entitled to equal payment and equal service benefits as per law which are being denied to them by worst discrimination. The learned advocate for the petitioners refers to the rulings and .

8. Although the respondents do not file any affidavit-in-opposition challenging the contention of the petitioners, the respondents appear through the learned advocate Mr. Dutta, who argues on behalf of the respondents and submits that the Home Guards can never be equated with the Policemen. He argues that the court has no Jurisdiction to direct the Government to frame any rule to constitute any service and the court cannot direct a legislature to frame any law, and, as such, whatever the court may pronounce in this case shall never be compiled with. Shrt Dutta argues that the Home Guards are recruited under the West Bengal Home Guards Act, 1962, as amended from time to time, and the Incidents of the appointment and conditions of their working are regulated by the provisions of this Act as amended from time to time and the Rules framed thereunder, which, Shri Dutta argues, nowhere provides for equal power and equal volume of duty of the policemen of the lowest rung and the members of the body of Home Guards. He argues that the policemen are appointed by the State Government. But under section 3 of the act the Home Guards are appointed by the Superintendent or the Commissioner of Police for the District or Calcutta as it may be, and the Government has nothing to do about their appointment. He argues that under these circumstances the Government cannot be called upon to formulate any rule or make any payment to the Home Guards equivalent to those of the policemen even of the lowest rung. The duties and everything regulating the service of the policemen and those about the body of Home Guards are quite different. The Home Guards are, in fact, the volunteers. He draws the attention of the court to the sections of the Act in which it has been stated that the Superintendent of Police or the Commissioner of Police may appoint so many persons as Home Guards who are fit and willing to serve as such (under scoring supplied). By the term "willing to serve" Shri Dutta means that those who are volunteers and as such the Home Guards do not form any regular service under the Government. He argues that while a policeman render service for 24 hours the Home Guards render service for only fixed eight hours of the day, and thus get payment at dally rate, calculating working days. He draws attention of the court to the amendment of the principal Act by West Bengal Home Guards Amendment Act, 1990 wherein it has been provided, by amendment of section 6 of the principal Act, that the work "member" wherever used in section 6 of the Act shall be substituted by the word "volunteer". By this amendment the word "member" has been deleted from everywhere in the original Act of 1962 and the word "volunteer" has been substituted therefor. As such a Home Guard, he argues, is nothing but a volunteer, and is not an employee. He further draws the attention of the court to the amendment to section 9 of the principal Act by which the word in sub-section (2) Clause (b) for the word "appointment" the word "enrolment" has been substituted. Home Guards are not, therefore, he argues, appointed in any service, far less in any regular service. Some volunteers are just enrolled as Home Guards. In Rule 4 of the said Rules, he argues, it has been provided that save as the State Government may otherwise direct service of the Home Guards shall ordinarily be voluntary and unpaid. This rule has a proviso in the term that the State Government may determine the allowance for expenses to be paid to the members of the Home Guards when called out on duty. Thus what the Home Guards get are not their salary, but Just allowance for expenses when called out on duty. The Rules of 1962 were similarly amended by the G.O. No. 1159 HCD dated 1-2-91, by which the word "member" used was everywhere substituted by the word "volunteer". Learned advocate Mr. Dutta argues that the Home Guards are recruited for occasional enrolment, and not against any substantive vacancy. No part of their duly can be called to be equal to those of the policemen. Mr. Dutta refers to the ruling in which it has been held that men appointed under temporary Government scheme have no right to claim regularlsatlon because of completion of 240 days or more days of work, and he draws the attention of the court to the observation of the Supreme Court that indiscrimination regularlsation geopardises public interest. He also relies upon an unreported ruling of a Division Bench of this court in Appeal No. 583 of 1991 Matter No. 4045 of 1987, State of West Bengal and Ors. v. Pradip Dutta and Ors., about very same subject, the Home Guards, in which the Division Bench held that it could not direct to allot duly and/or for regularisatlon of the service of the volunteer force and that the concept of regularlsatlon would only arise in case of persons who were continuously serving, not voluntarily, but as temporary workers and when there was permanent posts available. He also cites an unreported ruling of the Hon'ble Supreme Court in I.A. No.2 in Special Leave for Appeal (Civil) No. 12465 of 1990 dated 30r7-91 in respect of Ram Monohar Das Sharma and Ors. v. State of Punjab and Ors. In which the Supreme Court held that the Home Guards employed on temporary needs from time to time cannot ask for regularlsation.

9. Having considered the gamut of the case of the petitioners and the arguments of both the learned advocates as well as the documents filed by the petitioners I get that the contention involved in this case is that the petitioners work as Home Guards and the Body was conslltuted in terms of the Act of 1962. The petitioners claim that they do the same job as the policemen in maintaining law and order and public safety. They claim that although they are called to be "volunteers". The expression is fraudulent and camouflaged to felicitate exploitation and the documents filed by them reveal that, they are not volunteers; they are in regular and continuous service as other Government employees and some of them are rendering service as Home Guards since after the Act came into operation. They are given "Appointment Certificate" showing the date of the appointment of each of them and the functions they are to discharge. All of these petitioners were called out by no other authority than the Superintendent of Police of Hooghly District in terms of the provisions of the Act, some twenty years or so before the petition and undtsputedly since then they are working as Home Guards in different places of the districts continuously, although at times with routine camouflaged artificial breaks which the petitioners maintain were done with a view to defraud them. The petitioners' categorical claim is that they render service in all respect equal to the policemen of the lowest grade, that is, the constables; but they are not allowed to have the same benefit; as are allowed to be constables. They claim that, therefore, the conduct of the respondents violates the provisions of different Articles of the Constitution, viz. Articles 14, 16, 19, 23, 38, 41 and 43. They claim that it is a mere eye-wash that they are shown as "volunteers" or that their service shown to have been broken after lapse of certain times at will by way of routine. But despite that those very people are working regularly since they were recruited, i.e. more than twenty years. Some of them are working continuously for considerable long lime, punctuated by such occasional artificial breaks which are nothing but mere eye-wash and fraudulent act of the Respondents to camouflage the real state of incessant continuity and to perpetrate exploitation, even offending constitutional guarantees. An undertaking is obtained during their appointments that they are to act only for five years; but despite that they as their present Incumbency prove, continue to render service for years after years but only as dally rated workers, Irrespective of length of service put in, which reveal falsity of the undertaking. The routine breaks are devised to camoflage the reality of continuous service like policemen and is an englme of fraud and oppression to the Home Guards. The principle of equal-work-equal-payment, the petitioners claim have thereby been notoriously violated in their case and the act and outlook of the Respondents, as are meted out to these people, are of obvious exploitation. To add fuel to the fire, the Respondents have issued a notification No. 5520-HCD/HG-37/H 95 dated 26-9-95 by which it has been provided that enrolment of the Home Guards shall be made from amongst the "volunteers" as are of the age of the 18 years or more, but not more than 35 years on the date of enrolments and, the names of the enrolled Home Guards shall, on attaining the age of 60 years, be struck off the Muster Roll, The petitioners claim that the acts and conducts of the respondents are flagrant exploitation, unlike that is done in case of the policemen. The substance of the petitioners' case, therefore, is that although they render service equal to the policemen of the lowest grade in all walks of the police administration, they are grossly exploited by depriving them of any of the benefits which are allowed to the policemen, and, this acts of the Respondents are illegal and ultra vires. The act of the Government in amending the provisions of the Act and Rules relating to the Home Guards making the term "appointment" all on a sudden as "enrolment" and members as "volunteers" are also ultra vires and the petitioners cannot be bound by that.

10. Although the Respondents contest the case, even in the face these categorical averments and claims of the petitioners, the Respondents do not file any affidavit-in-oppositlon, and, as such, no point of fact urged by the petitioners in the writ petition has been controverted by the Respondents by filing affidavit-in-opposition. The learned Government Pleader Shri Dutta, however, criticises the contention of the petitioners as I have discussed above. By relying on the rulings quoted above he argues that the Home Guards can never be equated with the policemen and under no circumstance the work done by the Home Guards can be equated with the service of the policemen even in the lowest grade and the question of equal pay and benefit can never arise. He argues that the Home Guards, being just a band of volunteers, enrolled occasionally, can in no circumstance claim equal status and service benefits as those given to the policemen. They do not have any regular service, scale of pay and the concept of retirement and a court cannot direct the executive or legislative to provide scale of pay and to frame law relating to the claimed entitlements of the petitioners. No cadre post having been sanctioned by the Government the petitioners cannot claim the benefits as they are claiming. The Home Guards, he argues, are not the Government employees, and hence, cannot be equated with policemen. They are Just volunteers getting daily amount for the Job done. Shrl Dutta argues that the policemen are appointed by the Government against sanctioned strength; but the Home Guards are not. I have gone through the rulings quoted by Mr. Dutta to support his argument.

11. There are, therefore, two separate groups of people; one constituting the police service and other the Home Guards. The foundation of the petitioners' case is that they render service equal to the men in police force and are entitled to equal benefits with them. The first point, therefore, is whether the petitioners can be believed to be rendering the same service . as done by the policemen, as it is the first premises of the claim of equal pay and benefits equal to those of the policemen.

12. The petitioners state some facts on affidavit, claiming that they do the same functions and duties as are done by the police force. The Respondents do not file any affidavit-in-opposition countering those statements of fact by the petitioners, and hence those claims of the petitioners on questions of fact supported by affidavits have not been controverted by the respondents. We may examine how far those claims are supported by the provisions of law and judicial pronouncements.

13. In section 2, sub-section (3) of West Bengal Home Guards Act, 1962 it has been provided that Home Guards means a Home Guard constituted under section 3 of the Act. This term "Home Guard" has not been defined exhaustively anywhere except that it means the body of Home Guards constituted under section 3 of the Act. Under section 3 of the Act it has been provided that the Superintendent of Police in the district and the Commissioner of Police in Calcutta may constitute respectively for their own territorial jurisdiction, a body called the Home Guards, the members of which shall discharge such functions in relation to the protection of persons, the security of property or the safety as may be assigned to them in accordance with the provisions of the Act and the Rules made thereunder. Thus we understand that the Home Guards are to discharge such functions in relation to the "protection of the persons, the security of the property or the public safety as may be assigned to them in accordance with the provision of the Act and the Rules made thereunder". By a subsequent amendment of the Act in 1990 the term "members" has been substituted by the term "volunteers". Be that it may, the point for consideration at this stage is whether the Home Guards render service equal to those of the policemen, obviously in the lowest grade. The provision of section 3 as 1 have quoted above reveals that the Home Guards are engaged for discharging such functions in relation to (i) the protection of the persons, (11) the security of the property or (iii) the public safety as may be assigned to them. The Superintendent of Police in the district concerned is empowered to constitute the body under the Act of 1962 and assign Jobs to them, as provided in section 3 as scanned above, obviously which must be relating to police administration. Section 5 provides for training of the Home Guards and their duty to discharge any function as assigned to them by the police Authority. Section 6(1) of the Act provides that a Home Guard when called out under section 5 shall have the same powers, privileges and protection as an officer of the police appointed under any Act, and section 7 provides that when called out under section 5 directly in aid of police force, the Home Guards shall be under the control of the officers of such force. In the Rules framed under section 9 of the Act there are specification of duties which are more or less akin to the functions as described in section 3 of the Act. Rule 5 provides for their training under I. G. of Police. Rule 7 of the W. B. Home Guards Rules 1962, provides that the duties of the Home Guards are :--

(i) to assist the police force in the protection of civil population against the forces of crime and disorder,
(ii) to work in close touch with Civil Defence Organisation,
(iii) to perform such duties in connection with the protection of persons, the security of property or public safety as the State Government may form time to time by rule assign to them.

14. The term "police" also has not been defined in any provision of law. No such provision of law has been shown to me in which one can find that the term "police" has been defined. The policemen are known by their duties as have been laid down in section 23 of Police Act, 1861 and specifically under Chapter 6 of the P.R.B., which also are, to maintain public peace, to prevent commission of offences, public nuisances, to collect and communicate intelligence and apprehend all persons whom he is legally authorised to apprehend and for whose apprehension sufficient ground exists. In section 1 Interpretation Clause of the Police Act. 1861 it has been provided that the word "police" shall Include all persons who shall be enrolled under this Act. This defination also, therefore, is not at all exhaustive except by description of the duties, and, as 1 stated above, police is a body of persons enrolled as such and known by the works assigned to them as under aforesaid provisions of the Act, 1861. The preamble of the Police Act shows that police was constituted for making it an "efficient instrument for prevention and detection of crime". In the Chambers Twentieth Century Dictionary the term "police" has been defined as a "body of men and women employed to maintain order etc., the system of regulation of preservation of order and enforcement of law." Under section 25 of the Evidence Act, the concept of Police Officer can be extended beyond the expression in section 1 of the Police Act, to cover any of those persons, who, like Police Officer coming within that definatlon, are so much Interested in obtaining conviction than any other member of the community is. In order to determine whether a person is a police officer or not, the material thing to consider would be, not the name given to him nor the colour of the uniform he is required to wear, but his functions, powers and duties they discharge. The question Is, does the officer under a particular Act. exercise the power and discharge the duties of prevention and detection of crime and maintenance of public safety and security. If he does, he is a police officer. Thus the term "police" is known by the duties assigned to as have been described in section 23 of the Act of 1861 as described above and Chapter 6 of the P.R.B., 1943.

15. I have stated all these to ascertain what are the duties of the Police and the Home Guards. The enunciations above reveal to any reasonable man that the police force and the Home Guards called out to duty do the identical Job viz., protection of persons, security of property and as Instrument about prevention of crime.

16. We may now take Into consideration the points of differentiation as argued by Shri Dutta. The learned advocate for the Respondents argues that the policemen are to render service round the clock, and the Home Guards are Just a band of volunteers enrolled occasionally for certain purpose and have no such responsibility as are the duties of the police force and their duties are restricted to only eight hours fixed and for that they cannot be equated with the policemen. I have enuclated that the nature of functions discharged by both these two forces are more or less similar and akin to each other. I have driven home the point that both the terms, "Police and Home Guards" having not been defined exhaustively anywhere in any of the. Acts or provisions produced before me it clear that the said two bodies and the services rendered by them are to be identified from the act and functions discharged by them. As I have stated above the dictionary meaning of the term "police" is a body of men and women employed to maintain order, which, in general, means, that the police is a system of regulation of a city, town or a district, for preservation of order and enforcement of law. The purpose for which the Home Guards are enrolled as has been stated in section 3 of the Act, 1962 is "to discharge such functions in relation to the protection of the persons, the security of property or the public safety as may be assigned to them in accordance with the provision of the Act and the Rules made thereunder. Under Rule 7 framed under section 9 of the Act the members of the Home Guards have the duties :--

(i) to assist the police force in protection of civil population against the forces of crime and disorder,
(ii) to work in close touch with Civil Defence,
(iii) to perform such duties in connection with protection of persons, security of property or public safety.

These duties can hardly be differentiated form the duties of policemen under section 23 of the Act of 1861. It must be noted that Home Guards are constituted by none other authority than the District Police Officer for the functions described above, and, the provision under section 6(1) of the Act provides that they. In that case, do have same power, privilege and protection as a police officer and in the circumstances under section 7 they are to act directly in aid of police force under control of the police officer of such force. No other function of the Home Guards have been provided in law and no officer is empowered to constitute Home Guards other than the District head of police.

17. It cannot, therefore, be gainsaid that the duties and functions of the policemen and the Home Guards are similar and akin to each other: or it may better be said that the body of the Home Guards is constituted in a district or in Calcutta to aid and assist the police force and thus to discharge the same functions tn relation to protection of persons, the security of property or the public safety as are discharged by the policemen. It has been laid down in Clause (a) section 9 of the Act and Rule 7(1) of the Rules that the Home Guards are to act under the control of the officers of police and act to "aid" and "assist" the police force. In the districts the Superintendents of Police alone are to constitute the body to be called the Home Guards (as provided under sections 3, 4 and 5 of the Act) and are responsible for the organisation; the purpose of constituting of which body is to assist the police force in protection of civil population against the force of crime and disorder and to discharge all such duties as described in Rule 7(i), (ii) and (iii) which are, by and large, the duties of the policemen, and, while discharging such duties, the Home Guards, under section 6(1) of the Act, do have the same powers, privileges and protections as policemen appointed under any Act. It must, therefore, be held that the functions, the duties, the powers, privileges, and protection of Home Guards have been provided in the concerned legislation to be the same and similar as the members of police force. All these support the claims of the petitioners that they do the same works and discharge the functions as done by the police force at lowest-grade.

18. In this connection it must be noticed that Rule 6 provides for a regular course of training of the members of the Home Guards. The syllabus of the course to be framed by the I. G. of Police. The annexure-B of the writ petition reveals that such Home Guards are given training in Musketry among others as provided under section 5 and Rule G. Rule 5 provides that every member of the Home Guards is bound to attend parades and lectures regularly. The police and Home Guards are subject to similar sort of discipline. None of the Home Guards can absent himself, except with the leave of District Commander etc. These provisions appear to be parallel to the Rules about control and discipline of the police force. There is no dispute that the Government of West Bengal does have a regular branch of Home Department of it, called Home (Civil) Defence for administration and control of Home Guards.

19. Shri Dutta, however, argues that the Home Guards cannot be equated with policemen as (1) the policemen are appointed by the State Government against sanctioned post, but, the Home Guards are enrolled by the Superintendent of Police and there is no sanctioned post for them; (ii) the police force constitute regular service and the Home Guards are just some volunteers enrolled for some definite limited or specific purposes, (iii) the policemen are responsible for duties round the clock but the Home Guards are daily-rates workers engaged for fixed eight hours of service. These arguments of Shri Dutta have no substance and can not but be disagreed with. When the Act was enacted in 1962 and since when body of Home Guards was constituted, the term "volunteer" was nowhere in the Act. In section 3 of the Act as well -as in all other relevant provisions of it the Individual Home Guard was described as "member" of the Home Guard, and not as "volunteers" and their engagement, as "appointment".

20. By amendment of the Act under the West Bengal Home Guards (Amendment) Act 1990 the term "member" was substituted everywhere as "volunteers" and the term "appointment" as "enrolment". The amendment came into force on and from the 1st day of October 1989 and could not have any effect before that All the present petitioners were appointed before that amendment came into force and were on the body of Home Guards since long before this Amendment. Annexures to the writ petition support this case on the petitioner. This Amendment of the Act did not therefore have any effect when the petitioners were appointed and the Amendment of 1990 cannot condition their working and divest them of a right which already vested in them. The petitioners therefore cannot be found by the said Amendment. The amendment referred to above was not given retrospective effect beyond 1.10.89. This legislative intelligence and purpose rannot be questioned and nothing can be imported to it, to suit the need of the litigants. The petitioners are working as the Home Guards more or less since their first enrolment, with routine breaks and recontlnuance. As I stated, the same band of persons continue to render service for a total period of more than twenty years, despite such so-called breaks, which cannot but be held to be artificial camouflaged and eyewash. The Government undlsputedly maintains a regular Department for the Home Guards since the Act came into force and the petitioners are continuing to render service despite the so-called routine breaks and undertaking, for rendering service for five years, as referred to, which are thus taken by all to be sham and ineffective. All these petitioners were engaged under section 3 of the Act which must be distinguished from Rule 8 of the Rules framed under the Act. Clearly the petitioners cannot be called volunteers and the facts and circumstance reveal nothing but incidents of their regular service. The petitioners cannot be affected by the Amendment converting their connotations as volunteers all on a sudden against their positive Interest and rights vested in them, and, the Amendment of 1990 as stated above does not have any effect in their case. The petitioners, therefore, must be held to be in regular service, since the time they Joined as Home Guards, no less than the police personnel, although motlvatedly their service were shown to be punctuated by camouflaged breaks, which speak of definite motive to deprive them of the legal consequences of continuity of service.

21. Then again the argument of Shri Dutta that the Home Guards are "enrolled" and, therefore, not "appointed" to any service and that distinguishes them from police force, has no substance, as, the user of the term "enrol" by subsequent Amendment of the Act, cannot divest the Home Guards from the benefit of their 'appointment' as 'member' of Home Guards, as already was conferred on and thereby vested in them. In section 1, para 4 of the Police Act of 1861 the word "police has been described as "The word police shall include all persons who shall be enrolled under the Act". Thus as because the term 'enrolled' has been provided in case of Home Guard substituting "appointment" it does not divest the latter of the legal consequence of their engagement and the application of that term does not distinguish the conditions of engagement of them from police as to the duty they discharge.

22. Shri Dutta, however, draws the attention of the court to section 4 of the Act and, argues that Law provided although that the Home Guards could be engaged from among the persons who were "fit and willing to serve", and, as such, the Act although provided that, the persons so engaged were "volunteers". They are. he says, "willing to serve" and as such nothing but volunteers. I respectfully differ from Shri Dutta. The words "fit and willing to serve" cannot lead to any invariable conclusion that the persons who were found fit and willing to serve are nothing but volunteers. The term as above just provides the qualification for the work. Nobody serves at all unless he is willing to serve. Any person who is rendering any function whatsoever cannot but be held to be willing to do that function. There must be Animus i.e. a will, to act, for any act done by a human being. Everyone, whoever he may be, joins hand to do anything because he is willing to do that work. Further the term "service" as used in the provision prima facie indicates a service and the term, backed by the word 'appointment' in the next line means a person who renders service on being appointed, which goes ill with the connotation of "volunteers". Due only to this clause "fit and willing to serve" we cannot hold invariably that the Home Guards are volunteers, other points discussed in this judgment going clearly against any conclusion.

23. However, as we find in Rule 4 it has been laid down that service of the Home Guards shall ordinarily be voluntary and unpaid. These Rules were notified on 13-11-62. Shri Ram argues that the petitioners who were rendering service since after that Act came into force and are earning their livelihood thereby since that time systematically, cannot be called "volunteers" and this act and contention of the respondents are patently fraudulent and exploltory. I shall deal with this point at some latter part of this judgment, I proceed to examine some other points of contention before that.

24. The next point urged by Shri Dutta is that while a policemen render service for 24 hours the Home Guards are engaged only for fixed 8 hours of the day. But the respondents have not been able to show any provision of law from which it can be held that the Home Guards are to act only for eight hours a day or for any fixed period of time and cannot be engaged beyond that. As discussed above the provisions of the Act lay down that the Home Guards are engaged in discharging functions e.g. In relation to protection of persons, the security of property or public safety as may be assigned to them in accordance with the provisions of this Act. In aiding and assisting the police force, which obviously Involve quelling riot, mob disturbance, election duly, controlling crimes, flood relief etc. It cannot be held in this perspective that they do not act or can refuse to act beyond eight hours. Such duties patently go ill with the claim that one does not work more than eight hours or any fixed time. A Home Guard deputed to any such duty while aiding and assisting police force cannot run away or refuse to work beyond any fixed hours, as no provision of law supports any such claim of them. Any Home Guard refusing to act during exigency may. not only be discharged forthwith at the risk of loss of his livelihood, but shall be prosecuted under section 8 of the Act. This is a preposterous proposition and patently the argument is fallacious and also lacking legal basis and confirmation in the acid test of facts.

25. The petitioners have categorically stated in the writ petition that they render service in all respect equal to the policemen. This contention of the petitioners has never been challenged by any affidavit-in-opposition by the respondents. The result is that the questions of facts stressed by the petitioners go uncontroverted. The petitioners have produced some documents which also have not been contended. Annexure-A is an appointment certificate in favour of the petitioner No.7. The petitioners claim that this sort of appointment certificate (not enrolment certificate) are given to all the Home Guards at the time of their joining duty. These assertions have never been challenged by affidavit-in-opposition. It is revealed from annexure-A that the petitioners were appointed as members of the Home Guards under sections 3 and 4 of the Act of 1962. The appointment of the petitioner No. 6 appears to be on and from 7-1-66 in the same way. These Appointment Certificates are similar to those issued to policemen under section 8 of the relevant Act. The petitioners claim that they appointed as such under the Act of 1962, are working for a period of covering 20 years or more as such, the dates of appointment varying a little from person to person among the petitioners. The petitioner No. 7 is working from 7-1-66 and the petitioner No. 2 as the annexure-B proves, from before 7-11-71. The latter document establishes that he was deputed to training in traffic and musketry practice. All the materials on record reveal that they are the members of a permanent body, and, not a body constituted in response to any temporary requirement or particular occasion and they have clear continuity of service for years together. Their appointment should be distinguished from the Home Guards as called out under Rule 8 of the Home Guards Rules. The petitioners were, therefore, appointed in a service under sections 3 and 4 of the Act, since long before the Amendment of 1990, dated back to 1.10.89, and their functions, and duties are same as those of the members of the police force in the lowest grade i. e. constabulary, and they are to aid and assist the police forces in all the duties the latter body discharge as is revealed from the Act itself.

26. Shri Dutta urges two more points viz. (1) that the members of the police forces are appointed by the State Government and there are regular cadre strength and sanctions for their posts. But the body of the Home Guards is constituted in the Districts by the Superintendent of Police. Hence petitioners cannot claim that they are entitled to equal-work-equal-pay with the police; and (11) the Home Guards are never "appointed" to any service but some volunteers are Just "enrolled" do some work, and, as per taw, they join hands to do the jobs voluntarily against allowance for expense and for that they are not entitled to any salary. The respondents allow them some financial assistance by way of allowances revised from time to time and they cannot claim anything more.

27. It is not at all correct that all the policemen are appointed by the State Government. Appointing Authorities of the Slate Government servants are as provided in Part III Rule 6 of W.B. Services (Classification, Control and Appeal) Rules, 1971 (hereinafter referred to as the Rules of 1971) and Schedule I as framed thereunder. As per Item No. (7) of Part II of the Schedule I that is, relating to Departments or Offices outside the Secretariate, in the District Police Offices Class III Policemen are appointed by the D.l.G. and Class IV men by the Superintendent of Police. None of them is appointed by the State Government. On the same basis the petitioners who claim parity with Class IV members of Police force are engaged by the Superintendent of Police. It is true that the policemen are recruited against cadre strength sanctioned by the Government as provided in section 2 of the Police Act 1861- Similarly under section 4 of the Act of 1962 the Superintendent of Police appoints as many persons as Home Guards "as he may be authorised by the State Government." it means nothing but the fact that the Home Guards appointed under sections 3 and 4 of the Home Guards Act 1962, as distinguished from Rule 8 also are appointed against their cadre strength sanctioned by the State Government, and not at the pleasure of decision of the District Officer. As discussed above, they work in aiding and assisting the police forces and while working as such they do have same powers, privileges and protections similar and equal with police officers [section 6(1), section 7 and Rule 7(1)].

28. As to the other point. i have discussed above that while these petitioners were recruited they were appointed, not as volunteers but as members of Home Guards constituted under sections 3 and 4 of the Act, which body is a permanent body, and the user of the term 'enrolment' makes no difference as it has been used in case of police as well, as may be found from section 1 para 4, penultlmete paragraph of the Interpretation Clause of 1861 Act.

29. There are, therefore, two cadres, one is the police forces and the other the Home Guards. Both the cadres are permanent bodies controlled by two separate regular branches of the same of Home Department of the Government irrespective of any individual Home Guard continuing for any length of time, the body appears to be a permanent body constituted under the Act of 1962 and is continuing although since then, alike the police force. While the policemen in class IV grade get salary in regular scales, increments, leave and terminal benefits, the other cadre, the Home Guards, of which the petitioners are members, rendering similar service are deprived of any such benefit, and, for years after years work as daily-rated workers on no-work-no pay basis. But there is no reasonable basis of this differentiation. Clearly this act of the respondents offends the Articles 14, 16, 23 and 39 of our Constitution.

30. In this connection two points should be carefully considered. The Act of 1962 provides for calling out of Home Guards under sections 3 and 4. The petitioners were recruited under these provisions of law. The calling out of Home Guards under sections 3 and 4 clearly means recruitment of Home Guards in a permanent cadre (although not surely against permanent posts), as per cadre strength sanctioned by the State Government (section 4). The recruitment under sections 3 and 4 are against permanent and standing requirement of the State service as distinguished from occasional or for any particular purpose, as is provided specifically under Rule 8. The Rule 8, if quoted at this context, will make the point clear. The Rule provides :

"Order for calling out Home Guard--A Home Guard in its entirety or such portion thereof as the Superintendent of Police or the Commissioner of Police, as the case may be. thinks fit may be called out on any particular occasion and for such purpose a written order shall be issued in a district by the Superintendent of Police and in Calcutta by the Commissioner of Police."

31. The calling out of the petitioners under section 3 and 4 (as is found from the annexed documents filed) is for permanent and standing requirement of the State. Their recruitment must not be confused with the recruitment of some hands on any' particular occasion, say the pujas. elections, flood etc. Those recruited under Rule 8 for particular occasion are disbanded after the occasion. Their recruitment being for temporary purpose they cannot outlive the said purpose and must be disbanded. Their appointment should be distinguished from the present petitioners who were working for years together punctuated with camouflaged artificial breaks or Ineffective eye-wash of contract for any definite period of time as is evidenced from the facts of their engagement their dropping and turning again.

32. The recruitment of the Home Guards should also be considered in its historical aspects. The body, as is well known, was first called out under the emergency of Chinese agression. At that time the purpose for recruitment might have been transient, l.e. for the particular occasion and the gravity of the purpose as it then was excepted from Article 23. But undoubtedly the body is continuing outliving the purpose for which it first came into being, and that or any such transient natural requirement can no longer be Invoked. It is now a permanent body of persons rendering service to the State years after years cheek by Jowl with the police Torres, aiding and assisting the police forces in any sphere of police administration. and, the petitioners, despite eyewash of breaks render service for years and even now. But by the preposterous legal provisions, as are found in Rule 4, the service (as the term is used in that section) has been made voluntary and unpaid except for a meagre allowance and no terminal benefit or leave facility as is embodied in Notification No. 220-HCD/H.G.-37/95 dated 26-9-95. These, I am satisfied, offend Article 23 of the Constitution. In addition to Articles 14 and 16. It has been amply demonstrated that the differential treatment as assailed at in this case is Irrational and based on no basis and is perpetrated malaflde in fact and atrocious in law.

33. Citizens may be called upon to render begar in the interest of the country or the nation during any emergency as might have been done during the Chinese agression in 1962 when the Home Guard came into existence as voluntary organisation, as it was in the interest of public policy and the Nation, and was protected under Article 23(2). But that purpose has lost its efficacy at present. The respondents reorganised the body and planned to put it to permanent use. At present the Respondents cannot be protected under Article 23(2) claiming begar from these citizens year after year against payment of paltry amount of allowance and exacting same work as policemen. It is true that these petitioners like their battalion of other colleagues have accepted the job knowing fully well the condition laid under Rule 4. It is atrocious and shocking to maintain that by exploiting their deplorable financial condition the State would exact begar (forced labour) from a group of persons throughout their lives, or. at least so long they have working capability and can render effective service, at nominal payment of allowances at will, making capital of their poverty and exact labour similar to another group of citizens who would get much better emoluments and service benefits, and then at the age of sixty they would Just be thrown away like garbage without any benefit of such life long service. This is sheer exploitation by State taking the advantage of poverty of that group of the citizens and is ultra vires as offending Articles 14, 16 and 23. This is nothing but exacting forced labour by exploiting poverty of the petitioners which is prohibited under Article 23 , . The Rule 4 making such service of the members of a perennial body as voluntary and unpaid clearly offends Articles 14, 16 and 23 of the Constitution. The argument that the petitioners accepted the job being fully aware of the Rule is fallacious non reasonable and contrary to judicial pronouncement and constitutional guarantees and must be rejected. In 1990(2) CLJ 334, Mukherjee, J. (as His Lordship then was) held that "the court must strike down an unfair or unreasonable contract Inequality of bargaining power being the result of disparity in economic strength of contracting parties." The Rule 4 and the G.O. No. 5220-HCD/HG-37/95 dated 26-9-95, therefore, cannot but be held ultra vires.

34. Mr. Dutta has relied upon some ruling after examining all of which I am satisfied that all those should be respectfully distinguished as not at all applicable to this case. relates to Jawahar Rozgar Yojna, a temporary Government scheme just for providing employment on daily basis for rural poor for the period when they do have no other source of livelihood, and that too through registered autonomous society. This Ruling is at poles as under from the Instant case and cannot fit in with it on any point of fact and law. By Jawahar Rozgar Yojna the Union of India evolved several schemes to provide income for those who are below poverty line. That scheme is to start tackling the problem of rural poverty at some particular part of the year with particular purpose of providing subsistence Income to some people below poverty line. The purpose of that J. R. Yojna cannot be equated with the perennial type of work for which the body of the Home Guards is recruited under sections 3 and 4 (to be distinguished from those recruited under Rule 8) and continuing for year after year. While J. R. Yojna was floated to keep the rural population from starvation, the purpose of Constitution of Home Guards as stated in section 3 of the Act is for sub-serving definite perennial requirement of the administration like second fiddle to police administration.

35. The unreported Ruling in Appeal No. 583 of 1991 (Matter No. 4045 of 1987) of a Division Bench of this court must also be distinguished on the question of fact and law. The similarity ends in both the cases only being about Home Guards. But that matter differs from this one on all the questions of fact and law involved. In that unreported ruling it was not disputed by the petitioners in that matter, that Civil Defence is a voluntary organisation and the Home Guards are volunteers. In this case this point has been strongly challenged and vires of the provisions of the relevant Act describing the Home Guards as volunteers has been assailed strongly. The said ruling was on the point of law. whether, those writ petitioners were entitled to get allotment of duty as a matter of right although admitting that they were volunteers. There is no such point involved in this case before us and hence the finding that the court cannot direct allotment of duty and regulation of service of the volunteers has nothing to do with this case and for that it should be respectfully distinguished.

36. In the third ruling, an unreported ruling in I. A. No. 2 in SLP No. 12460 of 1990 which also is related to some Home Guards who were demobbed Army personnel employed on the basis of temporary needs time to time . Supreme Court held that they were not entitled to regularisatlon. This ruling also should be distinguished on the point of fact. The petitioners in this case, unlike those demobed Army personnel, were not "employed on the basis of temporary need from time to time." These petitioners were called out for purpose which were perennial in nature and they render service for long period of time continuously, but subjected to camouflaged breaks, which are nothing but eye-wash and continuous fraudulent exploitation exercised for a long time. That case is also must be respectfully distinguished.

37. On the contrary the rulings and the Supreme Court held in cases more or less identical to this one in favour of the petitioners, deprecating discrimination. In the ruling a number of persons were engaged to Nehru Yubak Kendra as casual workers on dally wages basis and though they werei doing the same work as is performed by Class IV employees appointed on regular basis they were not given the same salary and allowances as were being paid to Class IV employees. In that case counter affidavit was filed envisaging argument that since the petitioners accepted the job knowing the conditions of their service fully well and there were no sanctioned post to which regular appointment would be made the said casual labourers could not claim to receive the same salary and perquisites as Class IV employees appointed regularly. The Supreme Court held :

"....., it is difficult to understand how the Central Government can deny to these employees the same salary and conditions of service as Class IV employees regularly appointed against sanctioned posts. It is peculiar on the part of the Central Government to urge that these persons took up employment with the Nehru Yubak Kendras knowing fully well that they will be paid only dally wages and, therefore, they cannot claim more. This argument lies 111 in the mouth of the Central Government for it is an all-too-familiar argument with the exploiting class and a welfare state committed to a socialist pattern of society cannot be permitted to advance such an argument. It must be remembered that in this country where there is so much unemployment, the choice for the majority of people is either to starve or to take employment on whatever exploitative terms arc offered by the employer. The fact that these employees accepted employment with full knowledge that they will be paid only daily wages and they will not get the same salary and conditions of service as other Class IV employee cannot provide any escape to the Central Government to avoid the mandate of equality enshrined in Article 14 of the Constitution. This Article declares that there shall be equality before law and equal protection of the law and Implicit in it is the further principle that there must be equal pay for work of equal value. These employees who are in the service of the different Nehru Yuvak Kendras in the country and who are admittedly performing the same duly as Class IV employees, must, therefore, get the same salary and conditions of service as class IV employees, it makes no difference whether they are appointed in sanctioned posts or not. So long as they are performing the same duties, they must receive the same salary and conditions of service as Class IV employees." The Supreme Court directed the Central Government to accord to the said persons employed as Casual worker on "the same salary and conditions of service as are being received by Class IV employees, except regularisation which cannot be done since there are no sanctioned posts. But we hope and trust that posts will be sanctioned by the Central Government in the different Nehru Yuvak Kendras, so that these persons can be regularised. It is not at all desirable that any management and particularly the Central Government should continue to employ persons on casual basis in organisations which have been in existence for over 12 years. The salary and allowances of Class IV employees shall be given to these persons employed in Nehru Yuvak Kendras with effect from the date when they were respectively employed."

38. That principle was followed by the Supreme Court again in the Case . Some persons were employed by the CPWD on dally wages basis and they having so working for several years demanded that they should be paid the same wages as permanent employees employed to do identical work. They stated that even if it was not possible to employ them on regular basis for want of similar number of posts there was no reason whatsoever why they would be denied equal pay for equal work. The appex court held in that case that :

"The Central Government like all organs of the State is committed to the Directive Principles of State Policy and Article 39 enshrines the principle of equal pay for equal work. In Randhir Singh v. Union of India, this court has occasion to explain the observations in Kishori Mohan Lal Baksht v. Union of India and to point out how the principle of equal pay for equal work is not an abstract doctrine and how it is a vital and vigorous doctrine accepted throughout the world, particularly by all socialist countries. For the benefit of those that do not seem to be aware of it, we may point out that the decision in Randhir Singh Case has been followed in any number of cases by this court and has been affirmed by a Constitution Bench of this court in D. S. Nakara v. Union of India. The Central Government the State Government and likewise, all public sector undertakings are expected to function like model and enlightened employers and arguments such as those which were advanced before us that the principle of equal pay for equal work is an abstract doctrine which cannot be enforced in a court of lay/ should ill come from the mouths of the State and State undertakings. We allow both the writ petitions and direct the respondents, as in the Nehru Yuvak Kendras case to pay to the petitioners and all other daily rated employees to pay the same salary and allowances as are paid to regular and permanent employees with effect from the date when they were respectively employed."

39. These rulings leave no scope for doubt that the petitioners are entitled to get the reliefs prayed for.

40. The same principle permeates the legal framework of this country and was reiterated by the Supreme Court in the ruling affirming the decision in (Randhir Singh v. Union of India).

41. In a three Judges' Bench of Supreme Court held.

"Equal pay for equal work, it is self evident, is Implicit in the doctrine of equality enshrined in Article 14, it flows from It. Because clause (d) of Article 39 spoke of "equal pay for equal work for both men and women" it did not cease to be a part of Article 14. To say that the said rule having been stated as a Directive Principle of State Policy is not enforceable in a court of law is to Indulge in sophistry. Parts IV and III of the Constitution are not supposed to be exclusionary of each other. They are complementary to each other. The rule is as much a part of Article 14 as it is of clause (1) of Article 16. Equality of opportunity guaranteed by Article 16(1) necessarily means and involves equal pay for equal work. It means equally that it is neither a mechanical rule nor does it means geometrical equality. The concept of reasonable classification and all other rules evolved with respect to Articles 14 and 16(1) come into play wherever complaint of infarction of this rule falls for consideration. This is the principle affirmed in Randhfr Slngh v. Union of India as well as in the subsequent decisions of this court. It would be instructive to notice a few of them." Their Lordships quoted with approval the principle laid down in ;
"Construing Articles 14 and 16 in the light of the Preamble and Article 39(d), we are of the view that the principle 'equal pay for equal work' is deduclble from those Articles and may be properly applied to cases of unequal scales of pay based on no classification or Irrational classification though those drawing the different scales of pay do identical work under the same employer."

42. In the Supreme Court held :

"In matter of employment the Government of socialist State must protect the weaker sections. It must be ensured that there is no exploitation of poor and Ignorant. It is the duty of the State to see that the underprivileged or weaker sections get their due. Even if they have voluntarily accepted the employment on unequal terms, the State should not deny their basic rights of equal treatment. It is against this background that the principle of 'equal pay for equal work' has to be construed in the first place. Second, this principle has no mechanical application in every case of similar work. It has to be read into Article 14 of the Constitution."

43. In this perspective the argument of Mr. T. Dutta that the Rule 4 of the West Bengal Home Guards Rules 1962, made effective from 13-11-1962, provided that the "service in the Home Guards shall ordinarily be voluntary and unpaid", and that, one rendering service in the Home Guards shall only get some allowances, and also that, the petitioners Joined the service being fully aware of the Rule 4, does not appear to have any substance. The State cannot appropriate the advantage of the grim poverty of some of Its citizens and exploit them and compel them to sell their labour for such discriminatory payment or face starvation. The Rule 4 ultra ulres Articles 14, 16, 23 and 39(a) and 39(d) of the Constitution. Mr. Dutta argues that the court has no role to play in this respect and the court can neither direct the Executive nor the Legislature to frame a service cadre for the Home Guards or to make Rules/Act therefor. The fallacy of the argument is revealed from the findings of the Supreme Court as in Central Inland Water Transport Corporation Ltd. v. Brojonath Ganguly & Others . In the light of the observation of the Supreme Court in that case we must hold:

"These employees had no powerful workmen's Union to support them. They had no voice in the framing of the said Rules. They had no choice but to accept the said Rules as part of their contract of employment. There is gross disparity between the Corporation and Its employees, whether they be workmen or officers. The corporation can afford to dispense with the services of an officer. It will find hundreds of others to take his place. But an officer cannot afford to lose his Job because if he does so, there are not hundreds of jobs waiting for him."

44. The Rule 4 and the G.O. No. 5220-HCD/HG-37/95 dated 26-9-95 were, therefore unilaterally thrust upon the Home Guards who had to accept the case as the weaker party in the interest of their stomach. The alternative was to go within Job and face death in starvation. This attitude on the part of the State in forming this Rule and the G.O. referred to was shockingly exploitory and an attempt to take the. advantage of grim penury of a section of its citizens making unreasonable discrimination with some other section of citizens who do the same nature of work. It is a clear Instance where the strong tramples under foot the right of the weak, without capacity of bargaining except at their peril of losing their livelihood. The petitioners render service years after years, but subjected to the unscionable oppression in the form of artificial breaks, false contracts for service for five years, and no perquisites, leaves etc., and finally, no terminal benefit for long service, and, compelled to submit to discriminatory and exploitory treatment as discussed above, only on the pain of starvation or death.

45. In this perspective I lay down my view borrowing the language from the Supreme Court as .

"Should then our courts not advance with the times? Should they still continue to cling to utmoded concepts and outworn Ideologies? Should we not adjust out thinking caps to match the fashion of the day? Should all Jurisprudentlal development pass us by, leaving us floundering in the sloughs of nineteenth-century theories? Should the strong be permitted to push the weak to the wall? Should they be allowed to ride roughshod over the weak? Should the courts sit back and watch supinely while the strong trample under foot the rights of the weak? We have a Constitution for our country. Our Judges are bound by their oath to "uphold the Constitution and the laws". The Constitution was enacted to secure to all the citizens of this country social and economic justice. Article 14 of the Constitution guarantees to all persons equality before the law and the equal protection of the laws. The principle deduclble from the above discussions on this part of the case is in consonance with right and reason, intended to secure social and economic Justice and conforms to the mandate of the great equality clause in Article 14. This principle is that the courts will not enforce and will, when called upon to do so, strike down an unfair and unreasonable contract, or an unfair and unreasonable clause in a contract, entered into between parties who are not equal in bargaining power. It is difficult to give an exhaustive list of all bargains of this type. No court can visualise the different situations which can arise in the affairs of men. One can only attempt to give some illustrations. For Instance, the above principle will apply where the Inequality of bargaining power is the result of the great disparity in the economic strength of the contracting parties. It will apply where the inequality is the result of circumstances, whether the creation of the parties or not. It will apply to situations in which the weaker party is in a position in which he can obtain goods or services or means of livelihood only upon the terms Imposed by the stronger party or go without them. It will also apply where a man has no choice, or rather no meaningful choice but to give his assent to a contract or to sign on the dotted line in a prescribed or standard form or to accept a set of rules as part of the contract, however, unfair, unreasonable and unconscionable a clause in that contract or form or rules may be. This principle, however, will not apply where the bargaining power of the contracting parties is equal or almost equal. This principle may not apply where both parties are businessmen and the contract is a commercial transaction. In today's complex world of giant corporations with their vast infra-structural organisations and with the State through Its instrumentalities and agencies entering into almost every branch of Industry and commerce, there can be myriad situations which result in unfair and unreasonable bargains between parties possessing wholly disproportionate and unequal bargaining power. These cases can neither be enumerated nor fully Illustrated. The court must Judge each case on its own facts and circumstances."

46. The step-motherly discriminatory attitude as meted out to these petitioners vis-a-vis other employees of the State Government is more clear from a G.O. of the Government of West Bengal in the Labour Department bearing No. I700-EMP/3C-26-78 dated 3-8-79 wherein that Respondent laid down 'Principles to be followed in the matter of absorption of casual and such other categories of workers under the State Government." in para 3 of the G.O. the Respondent State Government laid down :

"Casual and such other categories of workers who have been engaged in a perennial type of work for a continuous period of more than three years may be absorbed in the regular establishments on temporary basis in existing vacancies. If suitable vacancies are not available necessary steps may be taken by the respective authorities to create the requisite number of posts for the purpose of absorption of such categories of workers in consultation with the Finance Department.
Notwithstanding anything contained in the recruitment policy circulars Issued by the State Government from time to time, 5% of vacancies against the quota of 70% earmarked for recruitment through Employment Exchange shall be kept reserved for absorption of those casual and such other categories of workers, who are already engaged in perennial type of work and have rendered at least 240 days' service in a year but have not completed three years' service as yet.
While filling up vacancies in the regular establishments duly qualified seasonal workers who have worked for five years or more in consecutive seasons shall be considered for appointment by the respective Employing Authorities along with the candidates sponsored by Employment Exchanges."

47. As to the subject of the context it has been stated in para 8 of the G.O. Unless there is anything repugnant in the subject of context :

"Casual and such other categories of workers' would mean casual workers, daily-rated workers, muster-roll workers and such other categories of persons as may be specified from time to time by Government.
Provisions contained in this Memorandum shall apply to all Departments."

48. There is no reason why the petitioners cannot get the benefit bestowed on other workers of the State Government engaged as casual workers and daily-rated workers. In some other cases the State Government conceded the claim of dally rated workers working for a long time and regularised them is evident from the order dated 24-4-97 Per V.K. Gupta, J. In Matter No. 128 of 1994, Ashish Kumar Rakshit & Others v. State in Constitutional Writ Jurisdiction of this High Court. The contrary conduct as meted out to those petitioners surely ultra vires in Articles 14, 16, 23 and 39(a) and 39(d) of the Constitution.

49. The writ petition is allowed on contest. The Rule 4 of the West Bengal Home Guards Rules, 1962 and Its proviso, the sections 5, 6(3), 7(1), 7(2), 8, 9, and 10 of West Bengal Home Guards (Amendment) Act, 1990, the Govt. Order No. 5220-HCD/HG-37/95 dated 26-9-95 are struck down as ultra vires.

The prayers of the petitioners are allowed to the extent that the Respondents shall give equal salary, allowances, leave, other perquisites and terminal benefits to the petitioners as are allowed by the service standard to the police personnel of Class-IV category of the same seniority in service, with effect from the dates on which the petitioners were respectively appointed for the first time. All the necessary steps as directed should be taken within three months from this date for according, as above as may accrue to the petitioners, the equal salary, perquisites and terminal benefits (in appropriate cases) at par with the police force of Class IV grade calculating from the dates of appointment.

50. Petition allowed on contest