Supreme Court of India
State Of Himachal Pradesh vs Suresh Kumar Verma & Aar on 24 January, 1996
Equivalent citations: 1996 AIR 1565, JT 1996 (2) 455, AIR 1996 SUPREME COURT 1565, 1996 (7) SCC 562, 1996 AIR SCW 1796, 1996 LAB. I. C. 1265, (1996) 2 JT 455 (SC), (1996) 1 SCT 798, (1996) 1 SCR 972 (SC), (1996) 2 SCT 359, (1996) 1 SERVLR 321, 1996 SCC (L&S) 645, (1996) 72 FACLR 804, (1996) 1 LAB LN 299, (1996) 33 ATC 336
Author: K. Ramaswamy
Bench: K. Ramaswamy
PETITIONER: STATE OF HIMACHAL PRADESH Vs. RESPONDENT: SURESH KUMAR VERMA & AAR. DATE OF JUDGMENT: 24/01/1996 BENCH: RAMASWAMY, K. BENCH: RAMASWAMY, K. AHMAD SAGHIR S. (J) G.B. PATTANAIK (J) CITATION: 1996 AIR 1565 JT 1996 (2) 455 1996 SCALE (2)307 ACT: HEADNOTE: JUDGMENT:
O R D E R Delay condoned.
We have heard the counsel on both sides. This appeal by special leave arises from the orders passed by the High Court of Himachal Pradesh. In this case in CWP No.722/93 dated 10.9.1993, the Division Bench of the High Court has disposed of the matters on the ground that the respondents were re-engaged as Assistant Development Officers on daily wages pursuant to the direction by it . It is settled law that having made rules of recruitment to various services under the State or to a class of posts under the State, the State is bound to follow the same and to have the selection of the candidates made as per recruitment rules and appointments shall be made accordingly. From the date of discharging the duties attached to the post the incumbent becomes a member of the services. Appointment on daily wage basis is not an appointment to a post according to the Rules.
It is seen that the project in which the respondents were engaged had come to an end and that, therefore, they have necessarily been terminated for want of work. The Court cannot give any directions to re-engage them in any other work or appoint them against existing vacancies. Otherwise, the judicial process would become other mode of recruitment de hors the rules.
Mr. Mahabir Singh, learned counsel for the respondents contended that there was an admission in the counter affidavit filed in the High Court that there were vacancies and that, therefore, the respondents are entitled to be continued in service. We do not agree with the contention. The vacancies require to be filled up in accordance with the rules and all the candidates who would otherwise eligible are entitled to apply for when recruitment is made and seek consideration of their claims on merit according to the Rules for direct recruitment along with all the eligible candidates. The appointment on daily wages cannot be a conduct pipe for regular appointments which would be a back-door entry, detrimental to the efficiency of service and would breed seeds of nepotism and corruption. It is equally settled law that even for Class IV employees recruitment according to rules is a pre-condition. Only work-charged employees who perform the duties of transitory nature are appointed not to a post but are required to perform the work of transitory and urgent nature so long as the work exists. One temporary employee cannot be replaced by another temporary employee.
Under these circumstances, the view of the High Court is not correct. lt is accordingly set aside. It is mentioned that the respondents have become overaged by now. If they apply for any regular appointment by which time if they become barred by age the State is directed to consider necessary relaxation of their age to the extent of their period of service on daily wages and then to consider their cases according to rules, if they are otherwise eligible.
The appeel is accordingly allowed. No Costs.