Gujarat High Court
Bhatt Sadikali Mustakali vs Union Of India on 3 July, 2018
Author: N.V.Anjaria
Bench: N.V.Anjaria
C/SCA/16943/2016 ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CIVIL APPLICATION NO. 16943 of 2016
==========================================================
BHATT SADIKALI MUSTAKALI
Versus
UNION OF INDIA
==========================================================
Appearance:
MR AS ASTHAVADI(3698) for the PETITIONER(s) No.
1,10,11,12,13,14,15,16,17,18,19,2,20,21,22,23,24,25,26,27,28,29,3,30,31,32,
4,5,6,7,8,9
MS MANISHA LAVKUMAR, LEARNED GOVERNMENT PLEADER WITH MR
RUTVIJ OZA, ASST.GOVERNMENT PLEADER for RESPONDENT(s) No. 2
MR MANISH J PATEL(2131) for the RESPONDENT(s) No. 5
NOTICE SERVED BY DS(5) for the RESPONDENT(s) No. 1,2,3,4,6
==========================================================
CORAM: HONOURABLE MR.JUSTICE N.V.ANJARIA
Date : 03/07/2018
ORAL ORDER
Heard learned advocate Mr.A.S.Asthavadi for the petitioners and learned Government Pleader Ms.Manisha Lavkumar with learned Assistant Government Pleader Mr.Rutvij Oza for the respondentState.
2. It is with the prayer seeking to hold that the petitioners are entitled to continue in their employment without any break until the scheme under the Mahatma Gandhi National Rural Employment Guarantee Act, 2005, is operative by the respondents, that the present petition is filed.
Page 1 of 9 C/SCA/16943/2016 ORDER3. The petitioners came to be appointed under the Mahatma Gandhi National Rural Employment Guarantee Scheme (MGNREGA) on different posts. The contract was for 11 months or upto particular date whichever was to occur earlier. The petitioners' uncontroverted case is that though the contractual period of employment ended, the petitioners were continued and were in service when the petition was filed.
4. It appears that the petitioners were granted interim relief by this Court whereby statusquo was directed not to terminate the services of the petitioners. This order of statusquo has been in operation and the petitioners are in service.
5. The MGNREGA Scheme was made operative in accordance with the provisions of the National Rural Employment Guarantee Act, 2005. The MGNREGA scheme inter alia contemplates to guarantee minimum employment for 100 days to the rural labourers, for which necessary establishment has been created and sanctioned by the Government of Gujarat through its Panchayat Housing and Rural Department. The scheme is socioeconomic measure guaranteeing employment to the rural youth.
Page 2 of 9 C/SCA/16943/2016 ORDER5.1 For implementation of the Scheme, resolution dated 12.12.2008 is passed by the Panchayat Department prescribing minimum qualification for different cadres at State, District, Taluka and village level establishments. The petitioners satisfy these requirements. Another resolution dated 23.12.2013 relating to the MGNREGA Scheme provides that the State would continue the work under the said Scheme and for new districts and talukas in the State, additional new posts would also be filled up. The resolution also says that all contractual appointments made on the establishment of the MGNREGA Scheme would be terminated at a particular point of time.
5.2 The case of the petitioners is that they have been discharging duties of permanent nature. Though the work orders issued to them are for 11 months on contractual basis, they came to be renewed from time to time.
6. The petitioners relied on the decision of this Court in Prajapati Hitesh Mohanlal and others vs. State of Gujarat and others, being Special Civil Application No.13621 of 2014 and allied matters, Page 3 of 9 C/SCA/16943/2016 ORDER which came to be decided on 01.07.2016.
6.1 Learned Assistant Government Pleader was ad idem with the submission of learned advocate for the petitioners that Prajapati Hitesh Mohanlal (supra) was a case of similarly situated employees in which identical facts were involved and the prayers were also similarly made. It was undisputedly stated that the decision in Prajapati Hitesh Mohanlal (supra) would apply to squarely govern the relief to be granted in the present case. It is a matter of record that Prajapati Hitesh Mohanlal (supra) was carried in Letters Patent Appeal No.983 of 2017 which appeal came to be dismissed by Letters Patent Bench by judgment dated 24.04.2018.
6.2 Prajapati Hitesh Mohanlal (supra) was allowed by learned Single Judge by issuing the following directions, which are the operative paragraphs 52 to 52.7 extracted hereunder, "52. For the foregoing reasons, the present group of petitions are partly allowed. 52.1. The prayer of the petitioners to regularize their contractual services and make them permanent on the establishment is rejected. Limited immunity that is made available to the Page 4 of 9 C/SCA/16943/2016 ORDER petitioners is by allowing them to continue on their contractual employment and not to be replaced by other set of contractual employees on adhocism. The petitioners shall be continued in the existing cadre as long as the said Scheme continues, but purely on contractual basis and such employment shall be coterminus with the scheme, subject to evaluation of their performance, service and disciplinary rules as may be made applicable to them. The respondent State shall insist on periodical upgradation of knowledge, improvisation of technical skill and overall preparedness on the subject, so also on computerization.
52.2. The challenge to the Government Resolutions dated December 23, 2013 and August 28, 2014 and the consequential process of recruitment undertaken in the year 2014 pursuant to the public advertisement dated August 28, 2014, succeeds qua the petitioners only. Those petitioner who have qualified in the last examination of the year 2014 shall be continued on contractual employment without insistence on their fresh appointment by the respondentState.
The respondentauthorities shall renew the petitioners' contract of service on the same terms and conditions as continued so far 52.3. Those petitioners who have cleared the examination and not qualified in the process of recruitment of the year 2014, shall not be discontinued, if already on contractual service pursuant to their selection through legally permissible mode in the years 2009 and 2011. 52.4. Those of the petitioners who have approached this Court after their termination on account of nonextension of their contractual employment, but otherwise given appointment after selection under the Rules/ on following public advertisement, shall be restored to continue on their original posts. This shall be considered as their contractual employment without any break.
Page 5 of 9 C/SCA/16943/2016 ORDER52.5. It is being clarified that those appointments which have been made freshly pursuant to the aforementioned resolutions and process of selection under challenge in the year 2014, in no manner, shall be affected by this judgment.
52.6. It is being clarified that in absence of any policy of the State to grant permanency in any of the cadres at the District, Taluka or Gram Panchayat levels, the issue of the length of service of the petitioners deserves no adjudication. However, if any such policy in future is made by the State, the petitioners shall be at liberty to raise the contention of continuation and shall be entitled to raise the issue of the length of service from the date of their initial appointment. This Court has not concluded the said issue in the present group of petitions and has left the same for the petitioners to contend at an appropriate time in the future, if the occasion so arises.
52.7. As a parting note, it is being observed that this Court would fail in its duty if it does not act as a catalyst in the words of the Apex Court and draws the attention of the State Government that if may need to take a policy decision in respect of creating permanent establishment where contractual appointments have continued for more than a decade and its continuation is still felt by gearing up at all levels. Since it entails large financial implication, a marathon exercise is begging the attention of the State."
6.3 In the Letters Patent decision, the Division Bench upheld the aforesaid directions to hold and observe as under, "7. Since the prayer to regularise the contractual service of the writ petitioners and to make them permanent on the establishment is Page 6 of 9 C/SCA/16943/2016 ORDER rejected by learned Single Judge, limited benefit made available to them was also direction to the authority to continue the contractual employment and that they are not to be replaced by other set of contractual employees on adhoc basis. Further while passing such order learned Single Judge has taken care of existing educational qualifications and work experience of each of the employees and readiness on their part to undergo any kind of training so as to improvisation of technical skill and overall preparedness on the subject, so also on computerisation.
8. The directions of above in nature issued by learned Single Judge in exercise of powers under Article 226 of the Constitution of India are in consonance with law laid down by the Apex Court, to which, reference is made in the decisions and it is trite that nature of employment namely contractual on which employee is serving is not to be replaced by another set of employees with same terms and conditions.
9. Considering the object of the Act, 2005 namely to provide employment in rural area by the Central Government and substantial cost to be incurred for and administrative side namely payment of wages and salary is to be borne by the Central Government under Rule 22 and State Government is fastened with the liability with the cost of unemployed allowances payable under the scheme and only 1/4th of the material cost of the scheme including payment of wages to skilled and semiskilled workers subject to provisions of Schedule II, we find no substance in the challenge to the order impugned passed by learned Single Judge in this appeal filed by the State of Gujarat and in absence of merit it is dismissed."
6.4 In the aforesaid view, the relief in the present petition is required to be granted in the Page 7 of 9 C/SCA/16943/2016 ORDER same terms as is granted in Prajapati Hitesh Mohanlal (supra), as approved by the Division Bench. No other or further relief could be granted.
7. Accordingly, in the present petition, following directions are issued,
(i) The prayer of the petitioners to regularize their contractual services and make them permanent on the establishment is rejected.
Limited immunity that is made available to the petitioners is by allowing them to continue on their contractual employment and not to be replaced by other set of contractual employees on adhocism. The petitioners shall be continued in the existing cadre as long as the said Scheme continues, but purely on contractual basis and such employment shall be coterminus with the scheme, subject to evaluation of their performance, service and disciplinary rules as may be made applicable to them. The respondent State shall insist on periodical upgradation of knowledge, improvisation of technical skill and overall preparedness on the subject, so also on computerization.
Page 8 of 9 C/SCA/16943/2016 ORDER(ii) The other directions given in paragraphs 52.2 to 52.7 in Prajapati Hitesh Mohanlal (supra) would also apply to operate in the case of the present similarly situated petitioners.
The petition stands disposed of in the aforesaid terms and with aforesaid directions.
(N.V.ANJARIA, J) Gaurav+ Page 9 of 9