2006 INSC 1207 SUPREME COURT OF INDIA Punjab Water Supply and Sewerage Board Vs (1) Ranjodh Singh and Others; (2) Hari Har Yadav and Others Appeal (Civil) 5632 of 2006 (Arising Out of S.L.P. (C) No.21796/2005) With Civil Appeal No. 5633/2006 (Arising Out of S.L.P. (C) No.23775/2005) (S. B. Sinha and Markandeya Katju, JJ) 06.12.2006 JUDGMENT S. B. SINHA, J. Leave granted. These appeals involve the question of applicability of a purported policy decision of the State as regards regularization of services of the employees of Appellant-Board. It is a local authority. It undertakes execution of schemes of various nature including laying down of sewerage lines, water supply etc. for Municipalities, Municipal Corporations and Improvement Trusts. For each scheme, estimates are prepared and expenses therefor are borne by the principal. Respondents in these appeals were engaged on contract basis in two different schemes, i.e., for maintenance of water supply and sewerage lines for Municipal Corporation, Ludhiana and for maintenance of tube wells installed under URP project for Municipal Corporation, Hoshiarpur respectively. Their services were terminated. Respondents prayed for regularisation of the services. The said prayer was rejected by the appellant in terms of the scheme framed scheme for regularisation by the State of Punjab on 23.1.2001 and 28.3.2003. Writ petitions were filed by the respondents, inter alia, for issuance of a Writ in the nature Mandamus directing the respondents therein including appellant-Board to implement the said scheme of regulaisation of their services and setting aside the orders rejecting such prayers made on their behalf. By reason of the impugned judgment, the High Court allowed the writ petitions directing the appellant to reinstate the respondents in service with all consequential benefits. Appellant was also directed to regularize their services. Ms. Varuna Bhandari Gugnani, learned counsel appearing for the appellant would submit that the purported scheme of State of Punjab cannot be said to be applicable to the employees of the appellant-board as would appear from a copy of a letter dated 14.10.2002 issued by the Additional Director, Local Government of Punjab, Chandigarh, which is in the following terms : "OFFICE OF THE MUNICIPAL COUNCIL, HOSHIARPUR Receipt No.570 dated 22.10.2002 To The Executive Officer, Municipal Council, Hoshiarpur. Memo No.AS2-DSS(5-A)2002/23660 Dated 14.10.2002 Subject : To appoint employees working under URP scheme on the regular basis. With reference to your Memo No.530 dated 7.6.2001 on the subject cited above . You are hereby informed that in the absence of instructions to regularize the services of those employees who are working on contract basis, the Director, Local Govt. Punjab after thoughtful consideration, has filed the case. Sd/- Additional Director" Learned counsel for the respondents, on the other hand, supported the impugned judgment. Before we proceed to consider the rival contentions of the parties, we would notice the purported scheme of regularisation issued by the State of Punjab. We may also notice that the said purported scheme was communicated by a letter addressed to all Heads of Departments of the State of Punjab, Registrar, Punjab & Haryana High Court, Chandigarh, all the Commissioners and Deputy Commissioners and all the Corporations and Boards in the State of Punjab. In the letter dated 23.1.2001, it was stated: "(iv) For accommodating work charged/daily wage/other category workers as per the above policy against the existing vacancies the existing instructions requiring permission of the DOP and FD for filling up the vacancies would not apply. Wherever for the absorption/regularization of workers as per the above policy any Department's own Recruitment Rules come in the way, such provisions of the Recruitment Rules will stand relaxed." By reason of letter dated 28.3.2003, it was clarified : "Subject : Review of policy regarding regularization of services of Work charge/Daily Wage Workers. Regarding the above mentioned subject, I am directed to invite your attention to letter No.11/34/2000- 4PP. 3/1301-02 dated 23.1.2001 and to write that as per the contents of Para No.4 of this letter, it is provided that the work charge/daily wage workers who have completed three years service, their services be regularized and period of four months was specified for this purpose i.e. this exercise was to be completed by 22.5.2001. 2. Certain Departments have sought clarification from this Department that the work charge/daily wage workers/employees, whose services could not be regularized as per the provision of para No.4 of the above said letter due to any reason, whether their services can be regularized now or not though they fulfill the requisite conditions. This matter has been considered by the Govt. and it has been decided that the services of such work charged/daily wage workers/employees whose services could not be regularized within the specified period as per the instructions contained in Para No.4 of letter dated 23.1.2001, their services may be considered for regularization now upto 30th June, 2003. It is worth mentioning here that in case any of the Department failed to take necessary action in the matter within the period specified above, then the concerned Administration Secretary/Head of the Department shall be held responsible." A statutory board is an autonomous body. Nothing has been brought to our notice to show that under the statute any direction issued by the State shall be binding on it. The State may have some control with regard to recruitment of employees of local authorities, but such control must be exercised by the State strictly in terms of the provisions of the Act. The statutory bodies are bound to apply the rules of recruitment laid down under statutory rules. They being 'States' within the meaning of Article 12 of the Constitution Of India, 1950, are bound to implement the constitutional scheme of equality. Neither the statutory bodies can refuse to fulfil such constitutional duty, nor the State can issue any direction contrary to or inconsistent with the constitutional principles adumbrated under Articles 14 and 16 of the Constitution Of India, 1950. The purported directions of the State were otherwise bad in law in so far as thereby the statutory rules were sought to be superceded. A circular letter furthermore is not a statutory instrument. It was not even issued by the State in exercise of the power under Article 162 of the Constitution Of India, 1950. Even a scheme issued under Article 162 of the Constitution Of India, 1950, would not prevail over statutory rules. The High Court, unfortunately did not address itself to these questions. High Court's attention was drawn to a decision of this Court in Pankaj Gupta & Ors. vs. State of J&K & Ors. , wherein it was held : "We heard the appellants' counsel and counsel for the respondents. The counsel for the appellants contended that the appointments were made pursuant to a government decision and the names of these appellants were recommended by various Members of the Legislative Assembly and the Legislative Council. It was argued that the heads of various departments were competent to make appointments to Class IV posts and, therefore, the appointments of these appellants are legal. We are unable to accept this contention. Admittedly, these posts were not notified by the Government. There was no publication of a notification inviting applications for filling up these posts. The names of these appellants were recommended by the Members of the Legislative Council and the Legislative Assembly for appointment. There is no evidence to show that any criteria approved by the Government or any rules of recruitment were followed while making these appointments. It may be true that the appellants may have been habitants of rural areas and there was no adequate representation for this rural population in government jobs. But the Government or the heads of various departments could have formulated and resorted to some rational modalities approved under the rules of recruitment to see that rural population also got adequate representation in public employment. But the same could be done within the constitutional limitations." But the High Court unfortunately failed to consider the ratio of the said decision in its proper perspective. In regard to the contention that the workmen had been working for years and many of them had already crossed the age fixed for entry to the Government service, as such they are entitled to regularization, it was opined: "No person illegally appointed or appointed without following the procedure prescribed under the law, is entitled to claim that he should be continued in service. In this situation, we see no reason to interfere with the impugned order. The appointees have no right to regularization in the service because of the erroneous procedure adopted by the authority concerned in appointing such persons." The dicta of said decision, however, was not followed by the High Court. Once it is held that the terms and conditions of service including the recruitment of employees were to be governed either by the statutory rules or rules framed under the proviso to Article 309 of the Constitution Of India, 1950, it must necessarily be held that any policy decision adopted by the State in exercise of its jurisdiction under Article 162 of the Constitution Of India, 1950 would be illegal and without jurisdiction. In A. Umarani vs. Registrar, Cooperative Societies & Ors. 2004 (7) SCC 112, a Three Judge Bench of this Court has opined : "No regularization is, thus, permissible in exercise of the statutory power conferred under Article 162 of the Constitution Of India, 1950 if the appointments have been made in contravention of the statutory rules." It was further held : "It is trite that appointments cannot be made on political considerations and in violation of the government directions for reduction of establishment expenditure or a prohibition on the filling up of vacant posts or creating new posts including regularisation of daily-waged employees. (See Municipal Corpn., Bilaspur v. Veer Singh Rajput)." The question came up for consideration before a Constitution Bench of this Court in Secretary, State of Karnataka & Ors. vs. Umadevi & Ors. 2006 (4) SCC 1, wherein it was held that no person who was temporarily or casually been employed could be directed to be continued permanently. It was opined that by doing so it would be creating another mode of public employment which is not permissible. The learned counsel appearing on behalf of the respondents, however, placed strong reliance on paragraphs 15, 16 and 53 of the said judgment to contend that the Constitution Bench itself directed the Central or State Government to consider and adopt a one-time measure for regularization of services of the employees whose appointments were irregular. For the sake of clarity, we would reproduce the said paragraphs: "15. Even at the threshold, it is necessary to keep in mind the distinction between regularisation and conferment of permanence in service jurisprudence. In State of Mysore v. S.V. Narayanappa this Court stated that it was a misconception to consider that regularisation meant permanence. In R.N. Nanjundappa v. T. Thimmiah this Court dealt with an argument that regularisation would mean conferring the quality of permanence on the appointment. This Court stated: (SCC pp.416-17, para 26) "Counsel on behalf of the respondent contended that regularisation would mean conferring the quality of permanence on the appointment whereas counsel on behalf of the State contended that regularisation did dot mean permanence but that it was a case of regularisation of the rules under Article 309. Both the contentions are fallacious. If the appointment itself is in infraction of the rules or if it is in violation of the provisions of the Constitution illegality cannot be regularised. Ratification or regularisation is possible of an act which is within the power and province of the authority but there has been some non-compliance with procedure or manner which does not go to the root of the appointment. Regularisation cannot be said to be a mode of recruitment. To accede to such a proposition would be to introduce a new head of appointment in defiance of rules or it may have the effect of setting at naught the rules." 16. In B.N. Nagarajan v. State of Karnataka this Court clearly held that the words "regular" or "regularisation" do not connote permanence and cannot be construed so as to convey an idea of the nature of tenure of appointments. They are terms calculated to condone any procedural irregularities and are meant to cure only such defects as are attributable to methodology followed in making the appointments. This Court emphasised that when rules framed under Article 309 of the Constitution are in force, no regularisation is permissible in exercise of the executive powers of the Government under Article 162 of the Constitution in contravention of the rules. These decisions and the principles recognised therein have not been dissented to by this Court and on principle, we see no reason not to accept the proposition as enunciated in the above decisions. We have, therefore, to keep this distinction in mind and proceed on the basis that only something that is irregular for want of compliance with one of the elements in the process of selection which does not go to the root of the process, can be regularised and that it alone can be regularised and granting permanence of employment is a totally different concept and cannot be equated with regularisation. 53. One aspect needs to be clarified. There may be cases where irregular appointments (not illegal appointments) as explained in S.V. Narayanappa, R.N. Nanjundappa and B.N. Nagarajan and referred to in para 15 above, of duly qualified persons in duly sanctioned vacant posts might have been made and the employees have continued to work for ten years or more but without the intervention of orders of the courts or of tribunals. The question of regularisation of the services of such employees may have to be considered on merits in the light of the principles settled by this Court in the cases abovereferred to and in the light of this judgment. In that context, the Union of India, the State Governments and their instrumentalities should take steps to regularise as a one- time measure, the services of such irregularly appointed, who have worked for ten years or more in duly sanctioned posts but not under cover of orders of the courts or of tribunals and should further ensure that regular recruitments are undertaken to fill those vacant sanctioned posts that require to be filled up, in cases where temporary employees or daily wagers are being now employed. The process must be set in motion within six months from this date. We also clarify that regularisation, if any already made, but not sub judice, need not be reopened based on this judgment, but there should be no further bypassing of the constitutional requirement and regularising or making permanent, those not duly appointed as per the constitutional scheme." A combined reading of the aforementioned paragraphs would clearly indicate that what the Constitution Bench had in mind in directing regularisation was in relation to such appointments, which were irregular in nature and not illegal ones. Distinction between irregularity and illegality is explicit. It has been so pointed out in National Fetilizers Ltd. & Ors. vs. Somvir Singh 2006 (5) SCC 493 in the following terms : "The contention of the learned counsel appearing on behalf of the respondents that the appointments were irregular and not illegal, cannot be accepted for more than one reason. They were appointed only on the basis of their applications. The Recruitment Rules were not followed. Even the Selection Committee had not been properly constituted. In view of the ban on employment, no recruitment was permissible in law. The reservation policy adopted by the appellant had not been maintained. Even cases of minorities had not been given due consideration. The Constitution Bench thought of directing regularisation of the services only of those employees whose appointments were irregular as explained in State of Mysore v. S.V. Narayanappa, R.N. Nanjundappa v. T. Thimmiah and B.N. Nagarajan v. State of Karnataka wherein this Court observed: [ Umadevi (3) case 1 , SCC p.24, para 16] "16 . In B.N. Nagarajan v. State of Karnataka this Court clearly held that the words 'regular' or 'regularisation' do not connote permanence and cannot be construed so as to convey an idea of the nature of tenure of appointments. They are terms calculated to condone any procedural irregularities and are meant to cure only such defects as are attributable to methodology followed in making the appointments." Judged by the standards laid down by this Court in the aforementioned decisions, the appointments of the respondents are illegal. They do not, thus, have any legal right to continue in service." {See also State of Madhya Pradesh & Ors. vs. Yogesh Chandra Dubey & Ors. and State of M.P. & Ors. vs. Lalit Kumar Verma 2006 (12) SCALE 642.} In the instant case, the High Court did not issue a writ of mandamus on arriving at a finding that the respondents had a legal right in relation to their claim for regularisation, which it was obligated to do. It proceeded to issue the directions only on the basis of the purported policy decision adopted by the State. It failed to notice that a policy decision cannot be adopted by means of a circular letter and, as noticed hereinbefore, even a policy decision adopted in terms of Article 162 of the Constitution Of India, 1950 in that behalf would be void. Any departmental letter or executive instruction cannot prevail over statutory rule and constitutional provisions. Any appointment, thus, made without following the procedure would be ultra vires. This Court, recently in Indian Drugs & Pharmaceuticals Ltd. vs. Workman, Indian Drugs & Pharmaceuticals Ltd. 2006 (12) SCALE 1, opined that rules of recruitment cannot be relaxed and the Courts/Tribunals cannot direct regularisation of temporary appointees de hors the rules, nor can it direct continuation of service of a temporary employee (whether called a casual, ad hoc or daily rate employee) or payment of regular salaries to them. {See also Municipal Corporation, Jabalpur vs. Om Prakash Dubey [Civil Appeal No.5607/2006 @ S.L.P. (C) No. 5065 of 2006, disposed of on 5th December, 2006].} Our attention was drawn to an order of a Division Bench of this Court dated 7th September, 2006 in State of Punjab & Ors. vs. Lakhwinder Singh & Ors. [Civil Appeal No.7995 of 2002], wherein the matters had been remitted for consideration of the matters afresh in the light of the decisions of this Court referred to therein. Similar order appears to have been passed in Chief Commissioner of Income Tax, Bhopal & Ors. vs. M/s. Leena Jain & Ors. 2006 (12) SCALE 411. We are not persuaded to do so as the decisions of this Court stare on our face. We cannot ignore the same. It was faintly suggested that as the respondents are qualified to hold the posts and they had been continuously working for a long time, this Court may not interfere with the impugned judgment. On the face of a catena of decisions of this Court, we cannot accept the said submission. An endeavor was made also to submit that the respondents were employed on daily rated basis and their services were transferred to the Corporation. No such case was made out and in any event, as and when the respondents themselves agreed to be appointed on a contractual basis by the appellant- Board, at this juncture they cannot be heard to say that the purported transfer of their services by the State of Punjab to the appellant- Board was illegal. Even no such case has been made out in the special leave petition. For the reasons aforementioned, the impugned judgment cannot be sustained. They are set aside accordingly. Appeals are allowed. However, in the facts and circumstances of the case, there shall be no order as to costs.