/2022 INSC 0305/ NON­REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION  CIVIL APPEAL NOS.3084­3088  OF 2022 [Arising out of Special Leave Petition (Civil) No.12946­ 12950 of 2017] MANISH GUPTA & ANR. ETC. ETC.      ...APPELLANT(S)   VERSUS PRESIDENT, JAN BHAGIDARI SAMITI & ORS. ETC. ETC.     ...RESPONDENT(S) O R D E R  B.R. GAVAI, J. 1. Leave granted.  2. The present appeals challenge the common judgment and order dated 8 th  February, 2017, passed by the Division Bench of the   High   Court   of   Madhya   Pradesh,   Gwalior   Bench,   in   Writ Appeal No. 386 of 2016 along with companion matters, thereby 1 allowing   the   appeals   filed   by   the   State   of   Madhya   Pradesh   as well as the Jan Bhagidari Samiti and setting aside the common judgment and order dated 29 th   September, 2016 passed by the learned   single   judge   of   the   High   Court   of   Madhya   Pradesh, Gwalior  Bench in Writ Petition  (Civil) Nos. 4716 of 2016, 5326 of 2016 and 5145 of 2016.   3. The facts in the present case are taken from Writ Petition (Civil) No.4716 of 2016. 4. The   State   Government   of   Madhya   Pradesh,   vide Notification   dated   30 th   September,   1996,   started   a   Scheme known   as   “Jan   Bhagidari   Scheme”   (hereinafter   referred   to   as “the   said   Scheme”).     As   per   the   said   Scheme,   the   Government had   decided   that   the   local   management   of   the   Government Colleges was to be handed over to a Committee so as to ensure public   participation   in   the   Government   Colleges.     Under   the said   Scheme,   the   said   Committees   were   to   be   constituted having members from various fields.  The Chairman of the said Committee was to be appointed by the State Government from 2 the   members   of   the   concerned   Civic   Body,   District   Panchayat, Member of Legislative Assembly (MLA) or Member of Parliament (MP).   The District Collectors or their representative were to be the   ex­officio   Deputy   Chairman   of   the   General   Council   of   the said   Committee.   The   representatives   of   the   donors,   farmers, and   the   representative   of   benefitting   schools   were   to   be   the members   of   the   said   Committee.     The   said   Committee   was known as Jan Bhagidari Samiti.   5. Vide   the   Government   Circular/Order   dated   5 th   October, 2001, the State Government decided to start some courses on a self­financing   basis.     For   the   said   courses,   the   appointments were   to   be   made   on   contractual/tenure   basis   and   the honorarium of the teachers and other staff was to be decided by the said Committee.   6. In pursuance to the said Scheme, an advertisement came to   be   issued   in   the   year   2014   for   appointment   of   teachers   as guest   faculty   for   the   Academic   Year   2014­2015   in   different Colleges.  The writ petitioners in Writ Petition (Civil) No.4716 of 3 2016,   having   requisite   qualifications,   applied   to   the   advertised positions   in   pursuance   to   the   said   advertisement.     Upon   their selection   by   the   duly   constituted   Committee,   they   were appointed.   After   the   end   of   the   Academic   year,   the   writ petitioners   were   discontinued   from   service.     Fresh advertisements   were   issued   for   the   next   Academic   Year   2015­ 2016.  Being aggrieved thereby, the writ petitioners approached the High Court by way of Writ Petition (Civil) No. 4716 of 2016. The said writ petition was allowed by the learned single judge of the High Court vide judgment and order dated 29 th   September, 2016,   thereby   directing   that   the   writ   petitioners   therein   would continue to work on their respective posts till regular selections were   made.     It   was   also   directed   that   the   writ   petitioners therein   were   entitled   to   get   the   salary   in   accordance   with   the UGC circular issued in February, 2010.   7. Being aggrieved thereby, the State Government as well as the   Presidents   of   the   Jan   Bhagidari   Samitis   preferred   appeals before   the   Division   Bench   of   the   High   Court.     The   Division 4 Bench of the High Court by the impugned judgment and order dated   8 th   February,   2017,   allowed   the   writ   appeals   and   set aside   the   judgment   and   order   passed   by   the   learned   single judge  of  the  High  Court.    Being  aggrieved  thereby,  the  present appeals by way of special leave.  8. We   have   heard   the   Shri   Rana   Mukherjee,   learned   Senior Counsel   appearing   on   behalf   of   the   appellants   and   Shri   K.M. Nataraj,   learned   Additional   Solicitor   General   (“ASG”   for   short) appearing on behalf of the respondents.  9. Shri   Rana   Mukherjee,   learned   Senior   Counsel,   would submit that the Division Bench of the High Court has erred in interfering  with  the judgment and  order  passed by  the learned single   judge.     He   submits   that,   as   a   matter   of   fact,   the appellants were duly qualified and were selected in accordance with   due   selection   process   and   were   required   to   undergo   the selection process in every Academic Year.   He submits that the modus operandi   of the Government Colleges was to engage the services   of   the   appellants   at   the   beginning   of   the   Academic 5 Session   and   to   discontinue   them   at   the   end   of   the   Academic Session;   and   again   to   issue   fresh   advertisements   for   the   next Academic   Session.     In   response   to   the   same,   the   candidates were   again   required   to   follow   the   selection   process   to   get appointed.     It   is   therefore   submitted   that   though   there   was sufficient   workload   for   regular   posts,   the   appellants   were deprived   of   regular   employment.     It   is   submitted   that,   in   any case,   the   appellants   had   not   sought   for   regularization.     The relief claimed was only for continuation of their services till duly selected   candidates   were   appointed.   He   therefore   submits   that the   impugned   judgment   and   order   delivered   by   the   Division Bench of the High Court deserves to be set aside.  10. Shri   K.M.   Nataraj ,   learned   ASG,   on   the   contrary,   would submit   that   the   appellants   were   appointed   in   accordance   with the said Scheme.   It is submitted that under the said Scheme, the Government Colleges were required to  run  various courses on a self­financing basis.   The expenditure for the same was to be meted out from the tuition fees, received from the students. 6 He   submits   that   the   appointments   of   appellants   were   neither ad  hoc   nor  temporary.   It is submitted that their  services were as guest lecturers and were on contractual basis for 11 months. 11. Shri   Nataraj   further   submits   that   the   requirement   of   the guest   lecturers   was   from   year   to   year   on   the   basis   of   the number   of   students   available   for   particular   course(s).     He further   submits   that   the   said   Scheme   itself   provided   for appointment of lecturers on a guest faculty basis and as such, since   the   appellants   had   chosen   not   to   challenge   the   said Scheme,   the   Division   Bench   had   rightly   allowed   the   writ appeals and dismissed the writ petitions.   12. A   perusal   of   the   advertisement   dated   24 th   June,   2016 issued   by   the   Principal,   Government   Kamla   Raja   Girls   Post Graduate   Autonomous   College,   Gwalior,   which   is   at   Annexure P­2  of  the   Appeal  Paper   Book  and  the   advertisement  dated   2 nd July,   2016   issued   by   the   Principal,   SMS   Government   Model Science College, Gwalior, M.P., which is at Annexure P­3 of the Appeal Paper Book, would show that the appointments were to 7 be   made   after   the   candidates   had   gone   through   due   selection procedure.   Though Shri Nataraj, learned ASG has strenuously urged   that   the   appointments   of   the   appellants   were   as   guest lecturers and  not   as   ad  hoc   employees,  from  the   nature  of  the advertisements,   it   could   clearly   be   seen   that   the   appellants were appointed on   ad hoc   basis.   It is a settled principle of law that an ad hoc employee cannot be replaced by another ad hoc employee   and   he   can   be   replaced   only   by   another   candidate who   is   regularly   appointed   by   following   a   regular   procedure prescribed.     Reliance   in   this   respect   can   be   placed   on   the judgment   of  this   Court  in   the   case   of   Rattan   Lal   and   others vs.   State   of   Haryana   and   others 1   and   on   the   order   of   this Court in the case of  Hargurpratap Singh vs. State of Punjab and others 2 . 13. In that view of the matter, we do not find that an error was committed   by   the   learned   single   judge   of   the   High   Court   by directing   the   writ   petitioners   to   continue   to   work   on   their 1 (1985) 4 SCC 43 2 (2007) 13 SCC 292 8 respective posts till regular selections are made.   We, however, find that the direction issued by the learned single judge of the High Court that the writ petitioners would be entitled to get the salary  in accordance with the UGC  circular is not sustainable. The   advertisements   themselves   clearly   provided   that   the selected   candidates   would   be   paid   the   honorarium   to   be determined by the said Committee. 14. We  are  informed  at   the   Bar   that  the  appellants   are   being paid on a per hour basis, i.e., at the rate of Rs.1,000/­ per hour and   they   are   continuing   to   work   in   pursuance   of   the   order   of status   quo   passed   by   this   Court   on   28 th   April,   2017.     We   also find   substance   with   the   submission   made   on   behalf   of   the respondent   –   State   that   continuation   of   the   appellants   would depend   on   the   number   of   students   offering   themselves   for   the concerned courses.   15. In that  view of the  matter, we are inclined to  partly  allow the present appeals.     16. Accordingly, we pass the following order: 9 A. The appeals are partly allowed.  B. The  impugned   judgment   and  order   dated  8 th   February, 2017 passed by the Division Bench of the High Court of Madhya Pradesh, Gwalior Bench in Writ Appeal No.386 of 2016 along  with  companion matters is quashed and set aside; C. The   judgment   and   order   dated   29 th   September,   2016 passed   by   learned   single   judge   of   the   High   Court   is modified as under: (i) The   writ   petitioners   ­   appellants   herein   would   be entitled   to   continue   on   their   respective   posts   till they are replaced by regularly selected candidates; (ii) The   writ   petitioners   ­   appellants   herein   would   be continued on their respective posts provided that a sufficient number of students are available for the particular course(s) for which the writ petitioners – appellants herein are appointed.  10 (iii) The   writ   petitioners   –   appellants   herein   would   be entitled   to   honorarium   at   the   rate   of   Rs.1,000/­ per hour as is being paid to them presently.  17. Pending   application(s),   if   any,   shall   stand   disposed   of. There shall be no order as to costs.  …..….......................J. [L. NAGESWARA RAO]        …….........................J. [B.R. GAVAI] NEW DELHI; APRIL 21, 2022. 11