Supreme Court - Daily Orders
The State Of Himachal Pradesh Revenue ... vs Pinju Ram on 22 January, 2019
Equivalent citations: AIR 2019 SUPREME COURT 1065, 2019 LAB IC 1227, (2019) 161 FACLR 237, (2019) 1 ESC 95, (2019) 1 SCT 717, (2019) 1 SERVLJ 129, (2019) 2 CURLR 896, (2019) 2 SCALE 763, (2019) 3 LAB LN 273, (2019) 3 SERVLR 328, 2019 (4) ADJ 33 NOC, (2020) 1 MAH LJ 21, AIR 2019 SC (CIV) 3063, AIRONLINE 2019 SC 84
Bench: D.Y. Chandrachud, Hemant Gupta
1
REPORTABLE
IN THE SUPREME COURT OF INDIA
CIVIL APPELLATE JURISDICTION
CIVIL APPEAL NOS. 898-900 OF 2019
(Arising out of SLP(C) Nos. 37383-37385 of 2012)
THE STATE OF HIMACHAL PRADESH & ANR. Petitioner(s)
VERSUS
PINJU RAM ETC. Respondent(s)
JUDGMENT
Dr. Dhananjaya Y. Chandrachud Leave granted.
On 27 February 2004, the Chief Secretary to the Government of Himachal Pradesh addressed a communication inter alia to all Deputy Commissioners and Heads of Departments among others, stating that the regularisation of part time employees was engaging the attention of the State for some time in the past. The Government decided that part time class-IV employees who completed ten years of continuous service as on 31 December 2003 in all departments, except Education and Ayurveda, will be made daily wagers subject to certain terms and conditions. Para 1 and 3 of the letter contained the following conditions: Signature Not Verified
“1. Part-time Class-IV employees who have Digitally signed by MANISH SETHI Date: 2019.01.29 completed ten years of continuous service 15:42:48 IST Reason: as on 31.12.2003 will be made daily wager.
Posts vacated by such part-time employees shall stand abolished.
***** ***** ***** ***** 2
3. The conversion to daily wager status will be with prospective effect.” Some part time employees had moved the Himachal Pradesh Administrative Tribunal seeking regularisation of their services and other benefits.
The Tribunal by its order dated 27 June 2006 observed that the State Government had framed a policy for providing daily wage employment to part time employees completing ten years of service. Hence, the State Government was directed to provide daily wage employment to those applicants before it who had completed ten years of service.
The State Government filed a writ petition before the High Court which was dismissed, following which a special leave petition was dismissed by this Court on 21 November 2007.
Another writ petition1 was filed by a part time employee, Moti Singh seeking conversion to the status of a daily wage worker with effect from the date of completion of ten years of service on a part time basis. On 21 April 2011, a Division Bench of the High Court of Madhya Pradesh disposed of the writ petition with a direction to the State Government to consider the representation filed by the employee. The High Court held thus:
“2...We make it clear that in case the petitioner is granted daily waged status retrospectively, he shall not be entitled to 1 CWP No. 2192/2011 3 any consequential monetary benefit in that regard. The period will be counted only for the purpose of his claim for regularisation after having worked as a daily wager for 10 years in that manner.” Pursuant to the above directions of the High Court, the State Government in the Department of Revenue issued instructions on 22 September 2011. The instructions, inter alia, govern Revenue Chowkidars and provided as follows:
“1. That the amount of wages to daily waged Revenue Chowkidars shall be paid from the date they have actually been appointed and working as full time daily wager in the department.
2. Since the Revenue Chowkidars have worked as part-time prior to their conversion into daily wagers, therefore, they are not entitled to any financial benefit like arrear etc. Attention is also invited to Hon’ble High Court judgment 21.04.2011 passed in a CWP No. 2192 of 2011 titled Moti Singh vs. State and Ors. Where direction has been issued that “in case the petitioner is granted daily waged status retrospectively, he shall not be entitled to any consequential monetary benefit.
3. Seniority to these daily waged Revenue Chowkidars may be granted from the date of completion of 10 years as Part Time workers.” The first respondent filed a writ petition before the High Court seeking a grant of daily wage status with consequential benefits with effect from 27 February 20042.
On 7 July 2012, the State Government issued further instructions for the conferment of daily wage status on the 2 (CWP 2494/2012) 4 remaining part time employees though without financial benefits in the interregnum including the arrears of pay. By its judgment dated 20 July 2012 which is impugned in these proceedings, the High Court issued a direction to the State Government to the effect that all part time Revenue Chowkidars who have been conferred daily wage status in terms of the policy dated 27 February 2004 should be granted monetary benefits with effect from 1 January 2007.
The High Court directed that having been conferred with daily wage status, they shall be treated at par with all daily wagers in terms of the policy prevailing on the completion of eight years. Consequential benefits were directed to be disbursed within three months failing which interest at the rate of nine per cent will ensue. When the special leave petition came up for hearing on 2 January 2013, a statement was made before this Court on behalf of the Government of Himachal Pradesh that the appellant would confine the challenge only to the question of back wages to persons who are converted to daily wage status. While issuing notice, this Court stayed the grant of consequential benefits.
The submission which has been urged on behalf of the State in support of the appeals is that the original policy dated 27 February 2004 governed part time employees of the State Government, who upon the completion of ten years of service as on 31 December 2003, were to be made daily wagers. 5 The Revenue Chowkidars who are not appointed by the State were not governed by the above policy. The Revenue Chowkidars are essentially engaged by the Panchayats. Hence, it was urged that in pursuance of the judgment of the High Court dated 21 April 2011, a conscious decision was taken on 22 September 2011 by the State Government in the Department of Revenue by which Revenue Chowkidars were to be granted seniority from the completion of ten years as part time workers but their wages as daily wagers would be from the date on which they were actually appointed and were working as daily wagers in the department. Similarly, on 7 July 2012, the State Government reiterated its position by directing that part time revenue chowkidars who had completed 10 years of service until 31 March 2012 will be made daily wagers from the date when they have completed ten years of service, their seniority being reckoned from the date of completion of ten years without any financial benefits of the past period. Hence, it was urged that the High Court was in error in issuing a direction for the payment of consequential benefits with effect from 1 January 2007.
On the other hand, it has been urged on behalf of the respondent employees that the High Court was justified in issuing the impugned directions, since upon the completion of ten years, the actual date on which the employees were actually placed on daily wage status, was a matter of administrative formality for which no fault can be found with the employees. 6
Moreover, it was urged that for all intents and purposes, the part time employees were doing the same work as those who are daily wage workmen and consequently such a direction, which the High Court issued, was sustainable in law.
The initial policy of the State Government dated 27 February 2004 applied to part time class-IV employees in all departments of the State Government except for Education and Ayurveda. The Policy envisaged that upon the completion of ten years of continuous service as on 31 December 2003, these part time class-IV employees would be conferred daily wage status with prospective effect.
In Moti Singh (supra), the High Court specifically held, while directing the consideration of a representation that upon the conferment of daily wage status, the employee would not be entitled to any consequential monetary benefits for the past period, but this would be counted for the purpose of regularization after completion of ten years.
The policy dated 22 September 2011 essentially adopted the principle adopted in Moti Singh (supra) by the High Court. The communication dated 22 September 2011 of the State Government in the Department of Revenue specifically spoke of the conversion of part time revenue chowkidars to daily wage status. Such a policy statement was required since evidently they were not specifically covered by the policy decision of 27 February 2004.
7
The decision which communicated on 22 September 2011 essentially granted seniority to the revenue chowkidars who were being placed on a daily wage basis. However, the payment of wages would be with effect from the date of the actual appointment and not earlier.
In the meantime, there was also a decision by a Division Bench of the High Court in State of Himachal Pradesh & Anr. vs. Meher Singh and Others3 on 12 April 2007 which adverted to the decision which was taken on 27 April 2004 by the State Government.
Having regard to this background, we are of the view, that once the State Government decided to bring part time revenue chowkidars on a daily wage basis with the added stipulation that while their seniority would count from the completion of ten years, this would be without any past financial benefits, this principle was required to be duly followed.
In the circumstances, the High Court ought not to have issued a direction for the payment of consequential monetary benefits with effect from 1 January 2007.
Such a direction in fact was inconsistent with the observations of the High Court itself in Moti Singh (supra) which was decided on 21 April 2011.
3 C.W.P. No. 281 of 2007 8 The direction contained in the impugned order for the payment of monetary benefits with effect from 1 January 2007 shall stand set aside. We clarify that the State Government shall abide by the stipulations which are contained in the communication dated 22 September 2011 (Annexure P-5) issued by the Principal Secretary, Revenue in the Department of Revenue which have been noted in the earlier part of this judgment.
We, however, clarify that the seniority of the part time chowkidars who are granted daily wage status will be counted from the date of completion of ten years as part time chowkidars though without any financial benefits for the past.
For the above reasons, we are of the view that the present appeals should be allowed. They are accordingly allowed.
There shall be no order as to costs.
Pending application(s), if any, shall stand disposed of.
...…...….......………………........J. (DR. DHANANJAYA Y. CHANDRACHUD) …...…........……………….…........J. (HEMANT GUPTA) NEW DELHI, January 22, 2019 9 IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.901 OF 2019 (Arising out of SLP (C) No.3738 of 2016) STATE OF HIMACHAL PRADESH AND ORS. APPELLANT(s) VERSUS GANESH DUTT & ANR. RESPONDENT(s) O R D E R Delay condoned.
Leave granted.
The High Court, by its impugned order dated 13 October 2014, has disposed of the Writ Petition [CWP 7040 of 2014] filed by the respondents in terms of its earlier decision in Roshan Lal Vs. State of Himachal Pradesh4 decided on 4 August 2014 and directed consideration of the case of the respondents in accordance with the above judgment.
Learned counsel appearing on behalf of the State of Himachal Pradesh has submitted that Roshan Lal’s case was considered by the High Court after affidavits were filed. Placing reliance on paragraph 13 of the judgment, learned counsel submitted that an affidavit was filed by the tehsildar admitting the engagement of those petitioners as chowkidars. In the present case, it has been urged that the petition was simply disposed of without calling for a counter affidavit from the State. 4 CWP 3496 of 2009 10 The attention of the Court has been drawn to the grounds contained in the special leave petition where it has been specifically submitted that the respondents were not appointed and, as a matter of fact, though they claimed to have been engaged since 1996, the Writ Petition was filed in the High Court only in 2014.
Since the High Court has not dealt with the individual facts pertaining to the case of the respondents, we consider it appropriate and proper to allow this appeal and set aside the impugned judgment and order of the High Court dated 13 October 2014. Accordingly, we restore the Writ Petition (CWP 7040 of 2014] to the file of the High Court for disposal afresh. The State shall file its counter affidavit before the High Court within a period of four weeks from today so as to enable the High Court to take a considered view in the matter. All the rights and contentions of the parties are kept open. We request the High Court to dispose of the Writ Petition at an early date.
The appeal is accordingly disposed of. No costs.
.............................J. (DR. DHANANJAYA Y. CHANDRACHUD) .............................J. (HEMANT GUPTA) NEW DELHI JANUARY 22, 2019 11 ITEM NO.15 COURT NO.12 SECTION XIV S U P R E M E C O U R T O F I N D I A RECORD OF PROCEEDINGS Petition(s) for Special Leave to Appeal (C) No(s). 37383- 37385/2012 (Arising out of impugned final judgment and order dated 20-07-2012 in CWP No. 2494/2012 20-07-2012 in CWP No. 4301/2012 20-07-2012 in CWP No. 5113/2012 passed by the High Court Of Himachal Pradesh At Shimla) THE STATE OF HIMACHAL PRADESH & ANR. Petitioner(s) VERSUS PINJU RAM ETC. Respondent(s) WITH SLP(C) No. 3738/2016 (XIV) Date : 22-01-2019 These petitions were called on for hearing today. CORAM : HON'BLE DR. JUSTICE D.Y. CHANDRACHUD HON'BLE MR. JUSTICE HEMANT GUPTA For Petitioner(s) Mr. Abhinav Mukerji, AAG Mrs. Bihu Sharma, Adv.
Mr. Siddharth Garg, Adv.
For Respondent(s) Mr. M.T. George, Adv.
Mr. Subhash Chandran K.R., Adv.
Ms. M.G. Yoganaya, Adv.
Mr. Biju P Raman, AOR Mr. Anip Sachthey, AOR Mr. Saakar Sardana, Adv.
Mr. Aditya Dhawan, Adv.
Ms. Kiran Dhawan, Adv.
Ms. Ria Sachthey, Adv.
Mr. Yash Pal Dhingra, AOR UPON hearing the counsel the Court made the following O R D E R CIVIL APPEAL NOS. 898-900 OF 2019 @ SLP(C) Nos. 37383-37385 of 2012 Leave granted.
The appeals are allowed in terms of the signed reportable 12 judgment.
Pending application(s), if any, shall stand disposed of. CIVIL APPEAL NO.901 OF 2019 @ SLP (C) No.3738 of 2016 Delay condoned.
Leave granted.
The appeal is disposed of in terms of the signed order. Pending application(s), if any, shall stand disposed of.
(MANISH SETHI) (SAROJ KUMARI GAUR) COURT MASTER (SH) BRANCH OFFICER
(One signed reportable judgment and one signed order are placed on the file)