/2022 INSC 0898/   REPORTABLE IN THE SUPREME COURT OF INDIA INHERENT JURISDICTION CONTEMPT PETITION (CIVIL) D.No.28852 of 2020 Y. Sai Satya Prasad & Ors.      …Petitioner(s) Versus D. Prabhakara Rao & Ors.    …Respondent(s) J U D G M E N T M. R. Shah, J. 1.0. Present contempt petition has been preferred by the 84 petitioners   –   erstwhile   employees   of   the   Andhra Pradesh   Power   Utilities   alleging   deliberate   and   willful disobedience of the judgment and order passed by this Court dated 7.12.2020 in MA No.1270 of 2020 in Civil Appeal   No.11435   of   2018   and   other   allied Miscellaneous   Applications   in   the   case   of   Telangana Page   1  of   54 Power   Generation   Corporation   Limited   vs.   Andhra Pradesh   Power   Generation   Corporation   Limited reported   in   2020   SCC   Online   SC   995   non­compliance alleged   against   the   Telangana   Power   Utilities (hereinafter referred to as the “TS Power Utilities”). 2.0. Shri Huzefa Aziz  Ahmadi  learned Senior  Advocate  has appeared   on   behalf   of   the   applicants,   Shri   Ranjit Kumar and Shri V Giri, learned Senior Advocates have appeared on behalf of alleged contemnors – Telangana Power   Utilities   and   Shri   Niraj   Kishan   Kaul,   learned Senior   Advocate   has   appeared   on   behalf   of   the respondent­ Andhra Pradesh Power Utilities. 3.0. Shri   Ahmadi,   learned   Senior   Advocate   appearing   on behalf   of   the   applicants   has   vehemently   submitted that   by   detailed   judgment   and   orders   dated 20.06.2020 and 7.12.2020 this Hon’ble Court accepted the   report   submitted   by   the   One   Man   Committee   of Hon’ble   Mr.   Justice   D   M   Dharmadhikari.   It   is submitted that by an order dated 7.12.2020 this Court had   accepted   the   Concluding   Report   of   the   One   Man Page   2  of   54 Committee   and   has   directed   the   respondents   to implement   and   absorb   all   the   employees   allocated   to TS   Power   Utilities.     However,   TS   Power   Utilities   have arbitrarily   and   unilaterally   left   out   the   petitioners contrary to the judgment dated 7.12.2020. 3.1. It   is   submitted   by   Shri   Ahmadi   that   a   perusal   of   the judgment   and   order   dated   7.12.2020   passed   by   this Court   would   show   that   the   objections   of   TS   Power Utilities,  with   regard  to   the   excess   allocation   and  also with   regard   to   the   reciprocity,   in   respect   of   655 numbers,   were   categorically   rejected   and   the   final   list appended to the Concluding Report has been expressly affirmed.   It   is   submitted   that   as   such   there   was   an express   direction   to   the   power   utilities   of   both   the States   and   all   concerned   to   implement   the   report   of One Man Committee. 3.2. It is further submitted by  Shri Ahmadi learned Senior Advocate   that   a   perusal   of   the   Concluding   Report   of the One Man Committee makes it explicit that both the Power  Utilities  have   to   absorb  655   employees  each  as Page   3  of   54 per   Concluding   Report   dated   20.06.2020.   It   is submitted   that   this   figure   of   655   has   also   been reiterated   by   this   Court   in   the   subsequent   judgment and order dated 7.12.2020. It is submitted that in the operative   directions   in   the   Concluding   Report,   it   has expressly been stated that allocation made is final and binding   both   on   the   employer   and   employees;   and failure  to   implement   the  same  may  be  reported  to  the Supreme   Court   for   remedial   or   punitive   action.   It   is submitted   that   the   only   exception   carved   out   in   the said   directions   was   with   regard   to   those   employees who   have   attained   the   age   of   58   years   in   the   year 2020, who will be kept out of the allocation process. It is submitted that none of the petitioners have attained the age of 58 years in the year 2020. 3.3. It is submitted that all the 84 petitioners figured in the final   list   prepared   by   the   One   Man   Committee.   The names   of   the   petitioners   were   duly   mentioned   in   the said list, which was prepared utilities wise by the One Man   Committee.   It   is   submitted   that   as   per   the   final Page   4  of   54 list 28 petitioners had to be absorbed in TS Genco, 35 members  had  to  be  absorbed  in  TS  Transco,  similarly 21 petitioners had to be absorbed in TS Discoms. 3.4. It   is   submitted   that   pursuant   to   the   passing   of   the Concluding  Report  dated   20.06.2020  by   the   One  Man Committee,   Andhra   Pradesh   Power   Utilities   have implemented the directions in toto, as per the final list annexed   to   the   Concluding   Report   dated   20.06.2020 prepared by the One Man Committee. 3.5. It is submitted that on one hand, the Andhra Pradesh Power Utilities, while implementing the directions have relived the applicants, however TS Power Utilities have not   absorbed   the   petitioners,   which   action   is   in   teeth of   directions   issued   by   this   Court   accepting   One   Man Committee   report   of   Hon’ble   Mr.   Justice   D   M Dharmadhikari. 3.6. It   is   submitted   that   the   petitioners   herein   ought   not have   been   dropped   by   TS   Power   Utilities   in   terms   of the   judgment   dated   7.12.2020   because;   (I)   apparently Page   5  of   54 the names of the petitioners are part of the Concluding Report   dated   20.06.2020   and   allocation   list   of Direction Nos.II and III ; (II) none of the petitioners had attained the age of 58 years in the year 2020 and thus are outside the scope and ambit of Direction No.I; (III) the   relieving   orders   issued   by   the   Andhra   Pradesh Utilities   to   petitioners   upon   being   allocated   to   TS Utilities   dated   20.06.2020   in     terms   of   Concluding Report   dated   20.06.2020   are   upheld   and   said allocation   has   become   final   in   terms   of   the   judgment dated   7.12.2020;   (IV)   That   TS   Power   Utilities   have truncated   the   entire   allocation   by   indulging   into   re­ allocation   of   retired   employees.   The   lists   annexed   to office order have two lists, one of (Employee absorbed), second   list   comprises   of   those   employees   who   were allocated   by   One   Man   Committee   to   corresponding Andhra Pradesh Power Utilities and they got expired or have attained the age of 58 years. It is submitted that said   second   list   is   appended   only   to   cause   confusion and   none   of   the  employees  in   the   second  list   are   part of the final lists of TS Genco, TS Transco, TSSPDCL or Page   6  of   54 TSNPDCL   as   per   the   Concluding   Report   dated 20.06.2020 r/w compliance report dated 26.06.2020. 3.7. It is further submitted by  Shri Ahmadi learned Senior Advocate   that   despite   express   directions   from   this Court read with directions of Concluding Report dated 20.06.2020,   the   respondent   contemnors   ­   TS   Power Utilities   are   in   willful   disobedience   in   not   having implemented   the   allocation   made   by   the   One   Man Committee as per the final list, leaving the petitioners, who   were   to   be   absorbed   in   the   power   utilities   of   the Telangana   State   high   and   dry.   It   is   submitted   that non­compliance is borne out by the following: (I). That   the   office   order   dated   17.12.2020   issued   by   the TS   Genco   which   is   contrary   to   the   report   of   the   One Man Committee accepted by this Court; A. that   as   per   report   of   the   One   Man   Committee,   TS Genco  was  to   absorb  300 employees  in  total,   from  AP Genco;  B. that   since   TS   Genco   has   already   admitted   26 employees   in   terms   of   Supplementary   Report   dated Page   7  of   54 11.03.2020,  the   total   employees  to   be  admitted  by   TS Genco   ought   to   be   300   as   per   the   judgment   dated 7.12.2020;  C. that   however,   TS   Genco   has   reduced   this   number   of 226   employees   and   resultantly   28   petitioners   are dropped   their   allocation   to   TS   Genco   held   to   be absolute   and   all   28   petitioners   have   not   attained   the age   of   58   years   and   thus   are   outside   the   purview   of direction.   It   is   submitted   that   this   is   contrary   to   the judgment of this Court, the direction no. I stipulates to exclude   retired   persons   from   TS   Genco   allocation   list annexed   to   Concluding   Report   and   none   of   the petitioners are retired in terms of Direction No.I; D. that   therefore,  TS  Genco  have  devised  the  office  order to circumvent the orders of this Court with jugglery of the   numbers   and   truncating   the   allocation   lists   and contemnors are guilty  of dropping  28 petitioners, as a result of willful disobedience of the order of this Court; E. that   the   list   of   employees   absorbed   does   not   include the   28   petitioners   who   were   already   included   in   the final   list   of   the   One   Man   Committee.   It   is   submitted Page   8  of   54 that the said lists annexed to office order are prepared to confuse the tally  of allocation  lists and to suppress the   fact   that   TS   Genco   has   absorbed  only   226   (out   of 300),   a   list   of   252(226   +   26)   has   been   appended   to office   order   to   mislead   this   Court   by   repeating   the same   26   employees   who   were   already   admitted   on 11.03.2020   vide   Supplementary   Report   of   One   Man Committee.   It   is   submitted   that   further   a   list   of   48 employees is appended, these are employees who were never part of 300 employees allocated to TS Genco and the   list   is   fraudulently   appended,   just   to   display   and match the numbers.  3.8. It is further submitted that similarly office order dated 18.12.2020 issued by the TS Transco is nothing but a willful disobedience of the judgment and order passed by   this   Court   dated   20.06.2020   and   7.12.2020 accepting   the   report   of   the   One   Man   Committee.   It   is submitted   that   as   per   the   Concluding   Report,   TS Transco   was   to   absorb   173   employees   from   AP Transco.   It   is   submitted   that   since   TS   Transco   had Page   9  of   54 already   admitted   30   employees   in   terms   of Supplementary   Report   dated   11.03.2020,   the   total employees to be admitted by TS Transco ought to be as per the judgment dated 7.12.2020. It is submitted that however, TS Transco has reduced this number  to 104 employees   and   resultantly   35   petitioners   are   dropped despite   their   allocation   to   TS   Transco   held   to   be absolute   and   all   35   petitioners   have   not   attained   the age   of   58   years   and   thus   are   outside   the   purview   of Direction I. It is submitted that this is contrary to the judgment   of   this   Court,   the   Direction   No.I   only stipulates to exclude Retired persons from TS Transco list   annexed   to   Concluding   Report   and   none   of   the petitioners are retired in terms of Direction  No. I. It is submitted   that   TS   Transco   issued   office   order audaciously   ignoring   the   allocation   made   under Direction   No.II   &   III   as   approved   by   this   Court.   It   is submitted that therefore, TS Transco have devised the office order to circumvent the orders of this Court with jugglery   of   the   numbers  and   truncating   the   allocation lists   and   contemnors   are   guilty   of   dropping   35 Page   10  of   54 petitioners   as   a   result   of   willful   disobedience   of   the order   of   this   Court.   It   is   submitted   that   the   list   of employees   absorbed   does   not   include   the   35 petitioners   who   were   already   included   in   the   final   list of   the   One   Man   Committee.   The   said   lists   annexed   to office   order   are   prepared   to   confuse   the   tally   of allocation  lists  and  suppress  the  fact  that   TS  Transco has   absorbed   only   104   (out   of   (173   +8),   a   list   of   134 (104 +30) has been appended to office order to mislead this   Court   by   repeating   the   same   30   employees   who were   already   admitted   on   11.03.2020   vide Supplementary   Report   of   One   Man   Committee.   It   is further   submitted   that   the   employees   who   were   never part of 173 employees allocated just to TS Transco and the list is fraudulently appended to display and match the number. 3.9. It is further submitted that even the office order dated 18.12.2020   issued   by   the   TSNPDCL   would   also tantamount   to   contempt   and   willful   disobedience   of the   judgment   and   order   passed   by   this   Court.   It   is Page   11  of   54 submitted   that   as   per   the   Concluding   Report, TSSPDCL   was   to   absorb   113   employees   from APSPDCL.   It   is   submitted   that   since   TSSPDCL   had already   admitted   15   employees   in   terms   of Supplementary   Report   dated   11.03.2020,   the   total employees   to   be   admitted   by   TASSPDCL   ought   to   be (113+2)   as   per   the   judgment   dated   07.12.2020.   It   is submitted   that   however,   TSSPDCL   has   reduced   this number to 66 employees and resultantly 20 petitioners are   dropped   despite   their   allocation   to   TSSPDCL   held to be absolute and all 20 petitioners have not attained age   of   58   years   and   thus   are   outside   the   purview   of Direction I. It is submitted that this is contrary to the judgment   of   this   Court,   the   Direction   No.I   only stipulates   to   exclude   Retired   persons   from   TSSPDCL Allocation   list   annexed   to   the   Concluding   Report   and none of the petitioners are retired in terms of Direction No.I. It is submitted that TSSPDCL issued office order audaciously   ignoring   the   allocation   made   under Direction  Nos. II  & III  as approved by  this Court. It is submitted   that   therefore,   TSSPDCL   have   devised   the Page   12  of   54 office order to circumvent the orders of this Court with jugglery   of   the   numbers  and   truncating   the   allocation lists   and   contemnors   are   guilty   of   dropping   20 petitioners   as   a   result   of   willful   disobedience   of   the order   of   this   Court.   It   is   submitted   that   the   list   of employees   absorbed   does   not   include   the   20 petitioners   who   were   already   included   in   the   final   list of   the   One   Man   Committee.   The   said   lists   annexed   to office   order   are   prepared   to   confuse   the   tally   of allocation   lists   and   suppress   the   fact   that   TSSPDCL has absorbed only  66 (out of (113 +2), a list of 81 (66 +15) has been appended to office order to mislead this Court   by   repeating   the   same   15   employees   who   were already   admitted   on   11.03.2020   vide   Supplementary Report of One Man Committee. It is further submitted that   the   employees   who   were   never   part   of   113 employees   allocated   just   to   TSSPDCL   and   the   list   is fraudulently   appended   to   display   and   match   the number. 3.10. It is further submitted by  Shri Ahmadi learned Senior Page   13  of   54 Advocate that the office order dated 19.12.2020 issued by   the   TSNPDCL   is   also   in   teeth   of   the   judgment   and order passed by this Court. It is submitted that as per the   Concluding   Report,   TSNPDCL   was   to   absorb   69 employees from APLPDCL & APSPDCL. It is submitted that since TSNPDCL, the net employees to be admitted by TSSPDCL ought to be 69 as per the judgment dated 07.12.2020.   It   is   submitted   that   however,   TSNPDCL has   reduced   this   number   to   60   employees   and resultantly   petitioner   no.83   is   dropped   despite   their allocation   to   TSNPDCL   held   to   be   absolute   and   the said single petitioner  has not  attained age of 58 years and   thus   are   outside   the   purview   of   Direction   I.   It   is submitted that this is contrary to the judgment of this Court,   the   Direction   No.I   only   stipulates   to   exclude Retired persons from TSNPDCL Allocation list annexed to   the   Concluding   Report   and   petitioner   no.83   is   not retired  in   terms   of   Direction   No.I.   It  is   submitted   that therefore,   TSNPDCL   have   devised   the   office   order   to circumvent the orders of this Court with jugglery of the numbers   and   truncating   the   allocation   lists   and Page   14  of   54 contemnors   are   guilty   of   dropping   1   petitioner   as   a result of willful disobedience of the order of this Court. It   is   submitted   that   the   list   of   employees   absorbed does not include the petitioner no.83 who was already included   in   the   final   list   of   the   One   Man   Committee. The   said   lists   annexed   to   office   order   are   prepared   to confuse   the   tally   of   allocation   lists   and   suppress   the fact   that   TSNPDCL   has   absorbed   only   60   (out   of   69), but   a   list   65   has   been   appended   to   office   order   to mislead   this   Court.   It   is   further   submitted   that   the employees   who   were   never   part   of   69   employees allocated just to  TSNPDCL and the list is fraudulently appended to display and match the number. 3.11. It is submitted that from the above, it is apparent that TS Power Utilities have not implemented the judgment dated 7.12.2020 passed by  this Court. It is submitted that after confirmation of the Concluding Report of the One Man Committee and allocation lists, this was only a   mechanical   exercise   of   admission   of   the   employees based   on   the   lists,   but   TS   Power   Utilities   have Page   15  of   54 reopened   the   entire   lists   and   indulged   in   unilateral pick and choose. 3.12. It is submitted that in terms of direction VI of the One Man Committee, the petitioners are to be given posting and   joining   orders.   It   is   submitted   that   the   direction issued   is   followed   by   Andhra   Pradesh   Power   Utilities, but Telangana Power Utilities have unilaterally altered the allocation lists and have denied posting and joining orders of 84 petitioners. Making  above submissions,  it  is prayed to  punish  the respondent/  contemnors Telangana  Power  Utilities for deliberate   and   willful   disobedience   of   the   orders passed by this Court dated 20.06.2020  and 7.12.2020 and   not   acting   as   per   the   Concluding   Report   of   the One Man Committee.   4.0.   Shri   Ranjit   Kumar   and   Shri   V   Giri,   learned   Senior Advocates   have   appeared   on   behalf   of   alleged contemnors   –   Telangana   Power   Utilities.   It   is vehemently   submitted   by   learned   counsel   for   the   TS Power   Utilities   that   vide   order   dated   28.11.2019   this Page   16  of   54 Court   constituted   One   Man   Committee   headed   by Justice   D   M   Dharmadhikari   (Retd.)   to   frame   the modalities   and   finalize   the   allocation   of   employees between   the   Power   Utilities   of   Telangana   and   Andhra Pradesh.     One   Man   Committee   determined   the modalities   and   submitted   final   report   dated 26.12.2019   allocating   655   employees   out   of   1157 employees   from   TS   power   Utilities   to   Andhra   Pradesh Power   Utilities   while   retaining   502   employees   in   TS Power Utilities, as per the opinion given by them. That aggrieved   by   the   final   report   dated   26.12.2019,   the Andhra   Pradesh   Power   Utilities   filed   Miscellaneous Application  Nos.60, 61 and 62 of 2019 in Civil Appeal No. 11435 of 2019. That this Court by an order dated 24.1.2020 directed the Andhra Pradesh Power Utilities to   make   a   representation   and   same   was   to   be considered   by   the   One   Man   Committee   and   take appropriate decision. 4.1. It   is   submitted   that   in   terms   of   the   direction   of   this Court,   an   application   was   made   by   Andhra   Pradesh Page   17  of   54 Power   Utilities   on   3.2.2020   before   the   One   Man Committee   and   the   TS   Power   Utilities   were   submitted their   objections.   That   during   the   hearing   before   the One   Man   Committee,   TS   Power   Utilities   agreed   to accommodate   71   employees   from   Andhra   Pradesh Power   Utilities   to   TS   Power   Utilities   on   spouse   and medical   grounds.   That   the   One   Man   Committee   vide supplementary   report   dated   11.3.2020   allocated   71 employees   from   Andhra   Pradesh   Power   Utilities   to   TS Power   Utilities   on   spouse   and   medical   grounds   etc. and   directed   the   Andhra   Pradesh   Power   Utilities   to identify   remaining   584   employees   (655­71   =   584)   for allocation   from   Andhra   Pradesh   to   Telangana,   since Andhra   Pradesh   Power   Utilities   had   accepted   655 employees allocated by TS Power Utilities. Accordingly, the   TS   Power   Utilities   issued   posting   orders   to   71 employees   allocated   by   Supplementary   Report   dated 11.3.2020.   That   thereafter   Andhra   Pradesh   Power Utilities submitted a report of 584 employees allocable from   Andhra   Pradesh   to   Telangana   vide   their   letter dated   12.3.2020.   Aggrieved   by   the   letter   dated Page   18  of   54 12.03.2020   of   Andhra   Pradesh   Power   Utilities,   a representation   was   made   by   TS   Power   Utilities   to   the One   Man   Committee   to   reconsider   the   list   submitted by   Andhra   Pradesh   Power   Utilities   being   contrary   to modalities. It is submitted that at that stage, One Man Committee   filed   an   application   in   MA   No.915   of   2020 in   MA   No.60   of   2020   for   payment   of   salaries   pending consideration   of   objections   made   by   the   TS   Power Utilities.   The same came to be allowed by order dated 8.4.2020.   It   is  submitted   that   thereafter   this  Court   in Application   made   by   the   TS   Power   Utilities,   by   an order   dated   1.5.2020   observed   that   One   Man Committee   shall   take   up   the   objections   and   take   a decision   at   an   early  date   after   hearing   all  the   affected persons and further directed to take steps for payment of salaries to the effected employees within a period of one   week.   Accordingly,   TS   Power   Utilities   have   paid salaries   to   584   employees   who   are   figuring   in   the   list dated   12.3.2020   communicated   by   the   Andhra Pradesh Power Utilities to the One Man Committee. Page   19  of   54 It   is   submitted   that   One   Man   Committee   vide instructions   dated   11.5.2020   directed   the   Andhra Pradesh Power Utilities to send their proposed revised list   limited   to   584   employees,   duly   taking   into consideration   the   representations   received   from   the employees. It is submitted that Andhra Pradesh Power Utilities   vide   letter   dated   26.5.2020   submitted   a revised   list   of   655   employees   allocable   from   Andhra Pradesh   to   TS   Power   Utilities   on   the   principle   of reciprocity.     It   is   submitted   that   said   list   includes   71 employees already allocated vide supplementary report dated 11.3.2020 and working TS Power Utilities as on that date.  4.2. It is submitted that thereafter One Man Committee by Concluding   Report   dated   20.06.2020   annexed   the revised   list   dated   26.5.2020   furnished   by   the   Andhra Pradesh   and   gave   further   directions.   It   is   further submitted   that   One   Man   Committee   held   that   the allocation   of   655   employees   from   Telangana   and Andhra Pradesh is concluded. It further observed that Page   20  of   54 at para 28 that allocation list, company wise, post wise prepared   by   the   Andhra   Pradesh   for   allocation   from Andhra Pradesh to Telangana is approved and in para no.29 suggested the  list  annexed  to  concluding   report to   be   modified   in   terms   of   the   directions   contained therein.   It   is   submitted   that   direction   No.I   of   para No.29   specifies   that   the   retired   employees   who attained or will be attaining 58 years of age in the year 2020   can   be   kept   out   of   the   allocation   process   and their names in the allocation lists are to be removed. It is   submitted   that   direction   no.   II   specifies   that   the Sub­Committee   Member,   Andhra   Pradesh   may   re­ examine   left   out   spouse   and   medical   cases   and   every attempt should  be made  to  accommodate  them  in  the State   of   their   option.   It   is   submitted   that   direction no.III   specifies   that   all   SC/ST   employees   cases   be   re­ examined to accommodate them as per Modality VII in the State where they are notified as SCs and STs  so as not to affect their future service growth. 4.3. It   is   submitted   that   on   the   implementation   of   the Page   21  of   54 Direction No.I of para 29 of the Concluding Report, the TS   Power   Utilities   have   identified   123   employees   who are   to   be   removed   from   the   allocated   list   of   655 employees   from   Telangana   State   to     Andhra   Pradesh. Accordingly, allocated employees from Telangana State to   Andhra   Pradesh   is   reduced   from   655   to   532   (655­ 123).     It   is   submitted   that   therefore,   correspondingly 532 members are to be allocated from Andhra Pradesh to   Telangana   State.   It   is   submitted   that   out   of   532 allocable employees, 71 employees have already joined and   working   in   TS   Power   Utilities   in   terms   of   the Supplementary   Report   dated   11.3.2020.   Accordingly, equal   number   of   employees   i.e.   123   members   were removed   from   the   list   of   allocable   employees   from Andhra Pradesh to Telangana State on the principle of Reciprocity   and   Financial   Neutrality.     It   is   submitted that   in   the   process   of   removing   123   members,   the   71 employees   already   allocated   have   not   been   disturbed. Accordingly, 456 employees are allocable from Andhra Pradesh   to   Telangana   State.   In   respect   of   two employees   allocable   from   Andhra   Pradesh   to Page   22  of   54 Telangana   State,   a   clarification   has   been   sought   for, from the Andhra Pradesh. 4.4. It   is   submitted   that   thus   the   TS   Power   Utilities   have implemented   the   judgment   dated   7.12.2020   and Concluding   Report   dated   20.06.2020   of   the   One   Man Committee in its true spirit. It is submitted that thus, the excess employees relieved from Andhra Pradesh to Telangana State are 83 (615­532=83). 4.5. It   is   submitted   that   in   the   process   of   allocation   of employees,   One   Man   Committee   has   allocated   71 employees   working   in   Andhra   Pradesh   to   Telangana State   on   spouse   and   medical   grounds.   They   were treated as part of allocable employees in reciprocation of 655 already  allocated  to  Andhra Pradesh  vide Final Report   dated   26.12.2019.   It   is   submitted   that therefore,   Andhra   Pradesh   was   directed   to   identify remaining   584   (655­71)   vide   the   Supplementary Report dated 11.3.2020. 4.6. It is submitted that on implementation of the Direction Page   23  of   54 No.   II   of   Concluding   Report   dated   20.06.2020,   the same   procedure   is   to   be   followed   by   the   Andhra Pradesh   whereas   Andhra   Pradesh   vide   letter   dated 26.8.2020   identified   10   employees,   who   are   shown over and above allocable 655 employees, which is just contrary to the reports of the One Man Committee. It is further   submitted   that   it   is   open   for   the   Andhra Pradesh   to   adjust   the   said   employees   within   the Reciprocation   ratio   and   in   proportion   to   allocated employees from Telangana State to Andhra Pradesh. 4.7. It   is   submitted   by   learned   counsel   for   the   Telangana State   Power   Utilities   that   entire   allocation   process undertaken   by   the   One   Man   Committee   is   on   the principle of reciprocity and the same was reiterated in para   no.21   of   the   Concluding   Report.   It   is   submitted that   since   655   employees   are   already   allocated   vide Final   Report   dated   26.12.2019   from   Telangana   to Andhra   Pradesh,   equal   number   were   allocable   from Andhra   Pradesh   to   Telangana   State.   It   is   submitted that   the   One   Man   Committee   had   taking   into Page   24  of   54 consideration   of   71   employees   already   allocated, directed   the   Andhra   Pradesh   to   furnish   a   list   of   584 employees and the same were included as Annexure to the   Concluding   Report.   In   the   process   of implementation   of   Directions   of   Concluding   Report dated   20.06.2020,   123   employees   are   deleted   by Telangana   State.   It   is   submitted   that   therefore,   the allocable   employees   from   Andhra   Pradesh   to Telangana   State  shall  also stand  reduced from  655 to 532   (655­123=532).   It   is   submitted   that   further   10 employees   allocated   under   Direction   No.II   are   to   be accommodated   within   532   including   71   employees already   allocated.   However,   the   Andhra   Pradesh   has not   undertaken   any   exercise   thereby   leading   to retention   of   83   employees   allocable   from   Andhra Pradesh to Telangana State, which lead to the present situation. It is submitted that  instead of rectifying  the same, Andhra Pradesh is seeking to justify their stand by filing intervention petition, which is unjustified. 4.8. It is further submitted that the principle of reciprocity Page   25  of   54 has been approved by this Court in its judgment dated 7.12.2020 (para 26, 41 & 42). It is submitted that this Court has further observed that the implementation of the   direction   cannot   be   termed   as   modification   of   the Concluding   Report   and   both   the   Power   Utilities   were directed   to   implement   the   same.   It   is   submitted   that thus there is no violation  on  the  part of the TS  Power Utilities   in   the   implementation   of   the   orders   dated 7.12.2020. Making   above   submissions,   it   is   prayed   to dismiss   the   present   contempt   petition   and   to   direct Andhra   Pradesh   Power   Utilities   to   retain   the corresponding   83   employees   deleted   from   the   list   of employees   allocable   from   Andhra   Pradesh   to Telangana duly adhering to the principle of reciprocity and financial neutrality. 5.0. Shri   Niraj   Kishan   Kaul,   learned   Senior   Advocate appearing   on   behalf   of   the   intervenors­   Andhra Pradesh   Power   Utilities   has   submitted   that   the respective   alleged   contemnors   have   committed Page   26  of   54 apparent   contempt   of   the   judgment   and   order   passed by this Court dated 7.12.2020. 5.1. It is submitted that the allocation list approved by the One   Man   Committee   in   the   Final   Report   dated 20.06.2020 is final and the same is to be implemented by   the   both   the   Power   Utilities   without   justifying   the allocation   list.   It   is   submitted   that   TS   Power   Utilities have   devised   office   orders   only   to   reopen   and   review the allocation exercise which is already concluded and approved by this Court (Direction No.I). 5.2. It is submitted that the retired / retiring employees are not   part   of   the   financial   burden   as   it   was   agreed   by both the sides to keep them out of allocation exercise. It is submitted that financial neutrality was already in place   while   preparing   655   =   655.   It   is   submitted   that therefor,   thereafter   it   does   not   lie   in   mouth   of   any utility   that   retired   /   retiring   employees   are   financial burden on them. 5.3. It is further submitted that a perusal of the judgment Page   27  of   54 dated   7.12.2020   would   show   that   the   objection   of   TS Power   Utilities   with   regard   to   excess   allocation   and also   with   regard   to   the   reciprocity,   in   respect   of   655 number   were   categorically   rejected   and   the   final   list appended   to   the   Concluding   Report   was   expressly affirmed.   It   is   submitted   that   there   is   expressed direction   to   the   Power   Utilities   of   both   the   States   and all concerned to implement the report of the One Man Committee. 5.4. It   is   submitted   that   TS   Power   Utilities   has   been involved   in   jugglery   of   figures   and   they   have   brought new   figures   time   and   again   to   delay   and   confuse   the allocation process. 5.5. It is submitted that in terms of direction (VI) of the One Man   Committee   both   the   TS   and   Andhra   Pradesh Power   Utilities  were  required   to  issue  order   of   posting of   their   joining   and   granting   sufficient   time   to   the employee   to   report   for   duty.   It   is   submitted   that   the said   direction   has   been   followed   by   the   Andhra Pradesh   Utilities,   however   Telangana   Utilities   / Page   28  of   54 Telangana State has unilaterally altered the allocation list   and   denied   posting   and   joining   orders   to   84 petitioners, which is just contrary to the judgment and order   passed   by   this   Court   dated   7.12.2020   and   the Concluding   Report   dated   20.06.2020.   It   is   submitted that   the   respondent   contemnors   have   disregarded   the soul of the allocation exercise and are in serious willful contempt of this Court. 6.0. Heard the learned counsel for the respective parties at length.   The   present   application   has   been   preferred   by the   84   employees   of   the   erstwhile   Andhra   Pradesh Power Utilities who are relieved by the Andhra Pradesh Power   Utilities,   alleging   willful   and   deliberate disobedience   of   the   directions   issued   by   this   Court   in the judgment and order dated 7.12.2020 approving the concluding  report / final report submitted by  the One Man   Committee   consisting   of   Justice   D   M Dharmadhikari,   Former   Judge   of   this   Court.   At   this stage,   it   is   required   to   be   noted   that   as   such   the Andhra   Pradesh   Power   Utilities   have   already   relieved Page   29  of   54 the   petitioners.   However,   the   respondent   alleged contemnors ­ Telangana State Power Utilities have not permitted   the   applicants   to   join   the   duty   in   the respective TS Power Utilities. 7.0. Before   we   proceed   further   to   consider   the   present application,   the   history   which   led   to   constitute   of   a One Man Committee and chronological list and events are   required   to   be   referred   to   and   which   as   such   had been   ultimately   dealt   with   and   considered   by   this Court   in   the   judgment   and   order   dated   7.12.2020   in MA No.1270 of 2020 in Civil Appeal No.11435 of 2018 and other allied Applications, which are as under: At   this   stage,   it   is   required   to   be   noted   that   in   the present case, the dispute is concerning  the employees of   the   Telangana   State   Power   Utilities   and   Andhra Pradesh Power Utilities. 7.1. The   Andhra   Pradesh   Reorganization   Act,   2014   was enacted by Parliament to provide for the reorganization of   the   existing   State   of   Andhra   Pradesh   and   for matters connected therewith. By Section 3, Telangana Page   30  of   54 State   was   formed   comprising   of   the   territories mentioned therein and by virtue of Section 4, the State of   Andhra   Pradesh   was   to   comprise   the   territories   of the existing state of Andhra Pradesh. Section 82 of the Andhra   Pradesh   Reorganization   Act,   2014   reads   as under: “ 82.   Provision   for   employees   of   Public   Sector Undertakings, etc.—On and from the appointed day,   the   employees   of   State   Public   Sector Undertakings,   corporations   and   other autonomous   bodies   shall   continue   to   function in   such   undertaking,   corporation   or autonomous   bodies   for   a   period   of   one   year and   during   this   period   the   corporate   body concerned   shall   determine   the   modalities   for distributing   the   personnel   between   the   two successor States.” 7.2. The   State   of   erstwhile   Andhra   Pradesh   issued government   orders   for   Distribution   Companies,   for Generation   Companies   and   for   Transmission Corporation   whereby   assets   and   liabilities   of   the aforesaid   corporations   and   companies   were apportioned between the two new States along with the posts   sanctioned   for   the   employees   working   in   those power   sector   corporations/companies.     However,   the Power Utilities of the two newly formed States (Andhra Page   31  of   54 Pradesh Power Utilities and Telangana Power Utilities) could   not   arrive   at   any   consensus   with   regard   to modalities for allocation and distribution of personnel. The   power   utilities   of   Telangana   unilaterally   relieved 1157   employees   working   with   power   utilities   of Telangana   to   join   in   respective   power   utilities   of Andhra   Pradesh.   Number   of   employees   filed   writ petitions in High Court challenging the decision of the power utilities of Telangana. 242 employees, who were working   in   power   utilities   of   Andhra   Pradesh   got themselves   relieved   and   joined   in   power   utilities   of Telangana.   The   power   utilities   of   Telangana   were motivated by principle of nativity, i.e., those employees whose   service   records   mentioned   them   as   resident   of any part of the residuary State of Andhra Pradesh were relieved   and   those   who   belonged   to   territory   of   the newly formed State of Telangana were permitted to join at   Telangana   by   their   self­option,   against   which   writ petition   was   filed   before   the   High   Court.   The   High Court   by   its   common   judgment   dated   02.02.2018 allowed   the   writ   petitions,   set   aside   the   impugned Page   32  of   54 action   of   power   utilities   of   Telangana   relieving   1157 employees   and   issued   further   directions.   The   High Court specifically disapproved the principle of nativity, which was the factor for allocation of the employees by the Telangana State power utilities. 7.3. The   matter   reached   to   this   Court   and   this   Court upheld the order of the High Court.  However, noticing that   two   States   have   not   been   able   to   arrive   at   any consensus   and   to   finally   determine   the   modalities   for distributing   the   personnel   between   two   States, appointed   One   Man   Committee   consisting   of   Justice D.M. Dharmadhikari, a former Judge of this Court. In the   order   dated   28.11.2018   this   Court   specifically made   it   clear   that   the   decision   of   the   One   Man Committee shall be final and binding on all the parties including Power Utility Companies of the two States as well as the employees and shall be executed by all the parties   as   an   order   of   this   Court.   This   Court   also observed   that   in   case   any   clarification   or   further direction   is   required   by   any   of   the   parties   they   are Page   33  of   54 entitled   to   approach   this   Court   by   filing   interlocutory application in the proceedings. 7.4. That thereafter, after considering the representation by all   concerned   and   the   respective   stake   holders,   the Committee on 17.04.2019 had finalised XIV modalities to   be   adopted   for   allocation   of   the   personnel   between two   States   in   accordance   with   Section   82   of   the Andhra Pradesh Reorganisation Act, 2014.  Thereafter, the   Telangana   Power   Generation   Corporation   Limited filed   an   application   questioning   the   modalities finalised by One­Man Committee. However, this Court did not entertain the said application. That thereafter, a report title as “Final Report of One­Man Committee” dated   26.12.2019   was   submitted   by   One­Man Committee. Along with the report, a final allocation list in   the   two   States   corporations/companies   was prepared   and   annexed.   List   of   655   personnel,   who were to go from Telangana utilities to Andhra Pradesh utilities   as   submitted   by   sub­Committee   Members   on behalf   of   Telangana   utilities   was   approved   by   the Page   34  of   54 Hon’ble One­Man Committee and was part of the final list.   That   the   Andhra   Pradesh   utilities   were   aggrieved by  the final list communicated in the final report filed Interlocutory Applications. It was the case on behalf of the Andhra Pradesh Power Utilities that the modalities have   not   been   correctly   implemented   and   the   list annexed is not in accordance with the modalities. This Court   disposed   of   the   said   application   with   following observations: “This   Court   by   the   final   judgment   having entrusted   the   work   of   allocation   to   one   man committee,   as   agreed   by   parties,   the   modalities finalized by one man committee is binding on all, to   which,   there   is   no   dissension   between   the parties.   There   being   no   dispute   regarding modalities,   in   event,   there   is   some   error   or mistake in the working of the modalities that can be   pointed   out   to  the   same   committee   by  means of   a   representation   and   we   hope   and   trust   that the   committee   shall   look   into   the   said   grievance and   correct   the   error,   if   any.   We   also   make   it clear   that   if   the   representation   is   submitted   by the applicant, copy of the same shall be given to the   power   utilities   of   both   the   Sates,   who   may also   have   liberty   to   submit   a   response   to   those representation,  which may be considered  by the one   man   committee.   The   representation   be submitted   within   two   weeks   and   response thereto   be   also   submitted   within   two   weeks thereafter.” 7.5. After   the   order   dated   24.01.2020,   the   One­Man Committee   after   deliberations   with   all   stakeholders Page   35  of   54 submitted  a  Supplementary  Report  dated 11.03.2020. In the  Supplementary   Report, it  was noticed  that   T.S. power utilities relieved employees numbering total 655 to join A.P. power utilities. It also noted that Telangana Power   Utilities   are   agreeable   to   accommodate   71 employees   from   Andhra   Pradesh   to   Telangana   State companies   as   they   are   special   cases   like   of   spouses, medical   and   handicapped   employees   or   their dependents. 7.6. In the Supplementary Report, the One­Man Committee directed that the entire allocation process based on the allocation   list   with   the   Final   Report   and Supplementary Report be completed by 30.03.2020. A clarification   dated   13.03.2020   was   also   issued   by   the One­Man   Committee.   Aggrieved   by   Supplementary Report,   the   Telangana   power   utilities   filed Miscellaneous Application No. 920 of 2020 with regard to 584 employees, who were directed to be identified by Sub­Committee   Members   of   Andhra   Pradesh.   This Court   disposed   of   the   said   application   observing   that Page   36  of   54 the objections with regard to 584 employees were to be considered by One Man Committee. 7.7. One­Man Committee after the order of this Court dated 01.05.2020   issued   a   Concluding   Report   dated 20.06.2020.   In   the   Concluding   Report,   an   allocation list   submitted   by   Andhra   Pradesh   utilities   was approved.   The   Committee   noticed   that   655   employees have   been   allocated   from   Telangana   State   to   Andhra Pradesh   and   equal   numbers   from   Andhra   Pradesh   to Telangana   including   71   names   from   Andhra   Pradesh to   Telangana,   which   was   held   to   be   of   special   cases like   spouse   and   medical   cases.   Certain   further directions   were   given   by   the   One­Man   Committee   in the Concluding Report in paragraph 29 like approving the   list   of   Sub­Committee   Members   of   the   Andhra Pradesh.   In   the   Concluding   Report,   directions   are   to the following effect: “ Directions : I. In addition  to the Directions  contained in Para 21   of   the   Supplementary   Report   of   this Committee   regarding   retired   employees   on   both sides,   it   is   further   directed,   that   in   both   the States,   employees   who   have   attained   or   will   be Page   37  of   54 attaining   58   Years   of   age   in   the   year   2020   will be   kept   out   of   the   allocation   process   and   their names in the Allocation Lists will be removed.   II.   In   the   allocation   process   of   the   present dimension   and   undertaken   after   5   years   delay, it   is   not   possible   for   the   Committee   to   satisfy individual   needs   and   comforts   and   service prospects   of   every   employee.   The   allocation process   has   been   finalized   on   laid   down principles contained in the modalities and elbow room,   wherever   permissible,   in   the   modalities has been given effect to. The committee however directs   the   Sub   Committee   member   of   AP   to   re­ examine   any   left   out   spouse   and   medical   cases and   every   attempt   should   be   made   to accommodate them in the state of their option. III. All SC/ST employees cases be reexamined to accommodate   them   as   per   modality   VIII   in   the State   where   they   are   notified   as   SCs   or   STs   so as not to affect their future service growth. IV. All the employees finally allocated to a Public Utility   will   be   paid   regular   salary   from   January 2020   and   arrears   of   salary   due   with   other benefits   attached   to   the   posts.   The   payments   of salary partly or fully made by the Companies in the   Two   States   in   the   interim   period   pending finalization   of   allocation   during   coronavirus pandemic,   will   be   shared/reimbursed   by   the companies in the Two States mutually by paying and   claiming   reimbursement,   if   necessary,   for the   payments   made   in   the   interim   period.   It   is made  clear  that  the  entire  burden of  salary and arrears of salary for each employee would be on the   Company   to   which   the   employee   is   finally allocated   and   the   said   Company   will   reimburse interim payments pending allocation made if any by  the   Company   to  which   the   employee   has   not been finally allocated. V.   All   employees   not   included   in   the   Allocation Page   38  of   54 List of AP and TS and serving on "order to serve" basis   in   the   Companies   on   the   formation   of   the Two   States   in   2014   would   be   deemed   to   have been   allocated   to   the   Company   where   they   are presently posted and working.  VI. Based on the allocation lists, both TS and AP utilities   will   issue   orders   of   posting   and   joining, with granting sufficient  time to the employees  to report   for   duties,   keeping   into   consideration   the constrains   on   movements   in   the   current coronavirus pandemic period and the consequent lockdown imposed. VII.   All   Employers   of   the   Power   Utilities   in   the Two   States   will   facilitate   smooth   posting   and joining   of   employees   in   the   Companies   of   the Two   States   and   the   Government   and   the   Police Authorities of Two States will cooperate and also facilitate   the   movement   of   the   employees allocated   from   one   Company   in   the   State   to Company in another Slate.  VIII.   The   allocation   finally   made   by   this committee  is  binding on both the employers  and the employees and any violation thereof and non implementation   of   said   allocation   be   reported   to Supreme Court for remedial/Punitive action.” 7.8. After   the   Concluding   Report   dated   20.06.2020,   a member   of   the   Sub­Committee   of   Andhra   Pradesh power   utilities   sent   a   letter   dated   26.06.2020   as compliance   report.   By   the   said   letter,   119   employees, who were dropped from the list of incoming employees from   Telangana   State   power   utilities   to   Andhra Pradesh   power   utilities   and   further   50   names   were Page   39  of   54 dropped   of   employees   in   outgoing   list   of   employees from   Andhra   Pradesh   power   utilities   to   Telangana State   power   utilities   and   10   further   employees   were relieved   from   Andhra   Pradesh   power   utilities   for   the reasons mentioned therein. After   submission  of   the  Concluding  Report  dated 20.06.2020 and follow­up action  taken by the Andhra Pradesh   Power   utilities,   number   of   miscellaneous applications have been filed by Telangana State Power Utilities,   by   several   employees   as   well   as   employees’ associations.   The   Telangana   State   Power   Utilities Generation Corporation prays for the following reliefs: “a)   Clarify   that   the   Concluding   Report   dated   20­ 06­2020   submitted   by   the   Hon’ble   One­Man Committee is illegal and arbitrary, being contrary to   the   Orders   passed   by   this   Hon’ble   court   and the Final Report  dated  26­12­2019 submitted  by the Hon’ble One­Man Committee.  b) Confirm the allocation of 1157 employees  and 242   employees   made   by   the   Hon'ble   One­Man Committee   as   per   Final   Report   dt.   26­12­2018, (i.e., the Allocation of 744 (502 +242) to TS Power Utilities   and   655   from   TS   to   AP   Power   utilities), as   Final   in   terms   of   the   Order   dt.   28.11.2018 passed in present Civil Appeal. c) Clarify that the allocation of 4460 and 71 employees (4531) to TS Power   Utilities   vide   Final   Report   dt.   26.12.2019 and   Supplementary   Report   dt.   11.03.2020,   is final   and   no   further   allocation   to   TS   Power Page   40  of   54 Utilities is Permissible.  d) Clarify that the Supplementary Report in so far as   Para   No.27,   authorizing   the   Member,   Sub­ committee   of   AP   to   unilaterally   identify   and allocate   584   employees   to   TS   Power   Utilities   is contrary   to   the   orders   dated   28­11­2018   in   Civil Appeal No.11435/2018. e)   Clarify   the   orders   dated   28­11­2018   in   Civil Appeal   No.   11435   of   2018   passed   by   this Hon'bIe Court; and   f)   Pass   such   other   or   further   order(s)   as   may   be deemed fit and appropriate by this Hon’ble Court in   the   facts   and   circumstances   of   the   present case.” 7.9. Similar prayers were made by other Telangana Power Utilities.   That   by   a   detailed   order   dated   7.12.2020, this   Court   dismissed   the   Miscellaneous   Applications filed   by   the   Telangana   State   Power   Utilities.   While dismissing   the   respective   Miscellaneous   Applications filed   by   the   Telangana   State   Power   Utilities   which were   dismissed   after   considering   in   detailed   the   rival submissions/ objections against the final report dated 20.06.2020,   certain   observations   are   made   by   this Court,   which   are   very   relevant   while   considering   the present application, which are as under: Page   41  of   54 40.     We   may   further   observe   that   the   list   of   655 employees   submitted   by   Telangana   State power utilities for allocation to Andhra Pradesh power   utilities   has   been   approved   by   the   One­ Man   Committee   for   which   there   is   no   dispute. The   One­Man   Committee   has   undertaken exercise   to   identify   the   list   of   655   employees from   Andhra   Pradesh   power   utilities   to   be transferred   to   Telangana   State   power   utilities. The   proceeding   to   balance   the   number   of employees from Telangana State power utilities to   Andhra   Pradesh   power   utilities   being   655, we   fail   to   understand   that   how   the   applicants can   raise   the   issue   regarding   number   of allocable   employees   to   be   considered   by   this Court in these proceedings. 41. The  submission  which has been much pressed by the learned counsel for the applicants is that number   of   employees   allocated   to   Telangana State power utilities is much more as compared to   those   which   have   been   allocated   from Telangana   State   power   utilities   to   Andhra Pradesh   power   utilities.   The   applicants   have repeatedly   in   their   application   and   their objection   before   the   One­Man   Committee   have referred   to   502   out   of   1157,   242   self­relieved employees   and   71   spouse   and   medical   cases plus   584   which   have   been   permitted   to   be identified   by   Member   of   Andhra   Pradesh   Sub­ Committee.   The   submission   is   that 502+242+71+584   becomes   1399,   hence   1399 have   been   allocated   to   Telangana   State   power utilities   as   against   655,   which   has   been allocated   from   Telangana   State   power   utilities to   Andhra   Pradesh   power   utilities.   We   may need   to   look   into   the   above   submission   on   the basis of each figure claimed by the applicant. 42. Now,   coming   to   figure   502,   which   according   to the applicant is balance from 1157 by reducing it by 655. The 502 figure as noted above, 1157 is   the   number   of   persons,   which   were   initially Page   42  of   54 relieved   by   Telangana   State   power   utilities   to Andhra   Pradesh   power   utilities   unilaterally which decision was set aside by the High Court and   was   upheld   by   this   Court.   Out   of   1157 only   655   have   been   allocated   to   Andhra Pradesh   power   utilities,   which   was   approved by   Final   Report   dated   26.12.2019   of   the   One­ Man   Committee.   How   allocation   of   502   is claimed   when   they   are   the   employees,   who remained   on   Telangana   State   without   they being   allocated   to   Andhra   Pradesh   power utilities apart from 655 from Telangana State to Andhra Pradesh. Further employees working in Telangana   State   were   allowed   to   remain   in Telangana   State,   hence,   allocation   from Telangana State to Andhra Pradesh is only 655 and addition of 502 is wholly inappropriate. 43. Now, we come to number 242, which is number of   self­relieved   employees   from   Andhra Pradesh   to   Telangana   State.   Admittedly,   242 employees   are,   thus,   who   got   themselves   self­ relieved   from   Andhra   Pradesh   without   there being   any   order   or   without   there   being   any direction   by   anyone.   These   242   employees were   permitted   joining   by   Telangana   power utilities   by   its   own.   These   242   employees having never been allocated to nor being part of any   allocation   cannot   be   added   in   figure   by Telangana State. Now, we come to 71, which is agreed   spouse   and   medical   ground   cases   by both   the   parties.   71   is   part   of   655,   which   is now   being   identified   by   Andhra   Pradesh   to   be allocated   to   Telangana   State.   By   taking   this no.71   in   Supplementary   Report   permitting Andhra Pradesh to identify only 584, thus, it is only   584+71,   i.e.,   655   employees,   which   are now   being   sought   to   be   allocated   to   the Telangana   State   by   One   Man   Committee.   We, thus, do not find any merit in the contention of the   applicant   that   1399   employees   have   been allocated   to   Telangana   State   as   against   655 allocated   from   Telangana   State   to   Andhra Page   43  of   54 Pradesh. 46. The objection that list of 584 is not out of 2165 was   considered   by   the   One­Man   Committee, which   is   reflected   from   the   Concluding   Report dated   20.06.2020.   The   above   objection   has been   duly   considered   and   answered   by   the One­Man   Committee   in   paragraphs   25,   26,   27 and   28   of   the   Concluding   Report,   which   is   to the following effect:­ “25.   The   second   submission   on   behalf   of TS is that with the Supplementary Report, this   Committee   had   Identified   total   2165 employees   in   the   list   given   to   AP   Sub Committee   member   for   proposing allocation   from   that   list.   It   is   urged   on behalf   of   TS,   that   allocation   list   proposed by AP is not out of  2165 listed  employees with   the   Supplementary   Report   of   this Committee.  26.   It   is   true,   as   urged   on   behalf   of   TS, that   with   the   Supplementary   Report,   this Committee had identified  2165 employees bused   on   modality   Nos.   5   which   requires consideration   of   every   employee   for   his home district and his adjustment as far as possible   in   the   State   in   which   his   home district falls. 27.   This   Committee   has   to   be   open   to correction.   The   Committee   is   also   of   the view   that   modality   No.   V   alone   is   not decisive   and   modalities   no.   I   to   IV   are   to be   cumulatively   taken   into   consideration and   applied   to   make   allocation   in proportion   to   the   available   posts   in   each Company   in   the   Two   States.   TS   side   has accepted   that   114   employees   from   out   of 584   employees   proposed   for   allocation   by A.P to T.S are included in 2165 employees identified   by   this   Committee   in   the   lint Page   44  of   54 annexed   with   Supplementary   Report.   The remaining   470   employees   (falling   outside 2165   employees   identified   with   the supplementary report) have been proposed by   A.P   for   T.S   in   the   report   of   the   Sub Committee   Member.   The   justification shown is that it is to match the number of employees   with   the   available   posts   in various companies. 28. In the above circumstances, mentioned above,   this   Committee   finds   the   Allocation Lists   company­wise   and   post­wise proposed   by   AP   deserves   approval   and   it is so approved.” 48. Now,   one   more   objection   of   the   applicants, which   needs   to   be   noticed   is   the   objection   that even   the   Concluding   Report   dated   20.06.2020 is   not   final   report   and   Sub­Committee   Member of   Andhra   Pradesh   has   been   authorised   to modify   the   list.   Applicants   have   referred   to direction   Nos.   I,   II   and   III   of   the   Concluding Report, which is to the following effect:­ I. In addition to the Directions  contained in Para   21   of   the   Supplementary   Report   of this Committee regarding retired employees on  both  sides,   it  is  further  directed,  that  in both   the   States,   employees   who   have attained   or   will   be   attaining   58   Years   of age in the year 2020 will be kept out of the allocation   process   and   their   names   in   the Allocation Lists will be removed. II.   In   the   allocation   process   of   the   present dimension   and   undertaken   after   5   years delay,   it   is   not   possible   for   the   Committee to   satisfy   individual   needs   and   comforts and   service   prospects   of   every   employee. The   allocation   process   has   been   finalized on   laid   down   principles   contained   in   the modalities   and   elbow   room,   wherever Page   45  of   54 permissible,   in   the   modalities   has   been given   effect   to.   The   committee   however directs the Sub Committee member of AP to re­examine   any   left­out   spouse   and medical   cases   and   every   attempt   should be made to accommodate them in the state of their option. III.   All   SC/ST   employees   cases   be reexamined   to   accommodate   them   as   per modality   VIII   in   the   State   where   they   are notified   as   SCs   or   STs   so   as   not   to   affect their future service growth. 49. Now, we first take the direction No.I of the One Man   Committee   that   those   who   have   attained or will be attaining 58 Years of age in the year 2020   will   be   kept   out   of   the   allocation   process and   their   names   in   the   Allocation   Lists   will   be removed.   In   Supplementary   Report   in paragraph   21,   the   One­Man   Committee   has stated:­ “21.   It   was   also   agreed   by   the   Parties   that   all retired employees between years 2014 to 2020 in each Power Utility in each State need not be displaced   only   for   pensioner   benefits   payable to them.”  50. The   above   indicates   that   both   the   parties   had agreed   before   the   One­Man   Committee   that   all retired employees between years 2014 to 2020 in each power utility in each State need not be displaced.   Thus,   the   above   was   agreement between   both   the   parties   before   the   One­Man Committee and direction No.I only an extension of   the   said   agreement,   i.e.,   whoever   shall   be attaining 58 years of age in 2020 shall be kept out   of   allocation   process.   As   per   paragraph   21 of  the  Supplementary  Report,   those,  who  retire till then were already kept out of the allocation and the extension till the end of 2020 cannot be said to be unreasonable. The allocation process Page   46  of   54 being   not   yet   finalised   and   awaiting finalisation   for   last   several   years,   those   who retire   either   in   Telangana   State   or   Andhra Pradesh   has   rightly   been   decided   not   to   be displaced   only   for   the   purpose   of   shouldering pensionary   liability.   The   direction   No.I   is equitable. 51. The   applicants   further   submit   that   after   the Concluding   Report   dated   20.06.2020   by   letter dated   26.06.2020,   Andhra   Pradesh   power utilities   have   struck   119   names   from   the incoming   655   list   from   the   Telangana   State power   utilities   to   Andhra   Pradesh   power utilities.   We   are   of   the   view   that   the   said dropping   is   only   consequential   to   the   decision of   the   One­Man   Committee   as   reflected   in paragraph   21   of   Supplementary   Report   and direction No.I of Concluding Report. The Andhra Pradesh   power   utilities   have   also   deleted   50 names  from the list  of 584 employees  outgoing from   Andhra   Pradesh   power   utilities   to Telangana   State   power   utilities,   which   was again   in   compliance   of   the   One­Man Committee’s decision. Any consequential action taken   in   pursuance   of   the   Concluding   Report cannot   be   said   to   be   not   contemplated   by   the final Concluding Report or cannot be said to be an   open   ended   report.   The   consequence   of Concluding Report has to be taken to its logical ends.  Further,   10   employees   have   been  added by direction Nos. II and the reasons have been given   in   the   letter   dated   26.06.2020   for relieving   them,   which   is   again   consequence   of direction Nos.I and II. We, thus, are of the view that the One­Man Committee has considered all materials   and   objections   placed   before   it   by both   sides   including   the   representation   of   the employees   and   employees   organisations submitted from time to time. The process which was initiated  by submitting  Final Report  dated 26.12.2019   was   supplemented   by Supplementary   Report   dated   11.03.2020   and Page   47  of   54 Concluding Report dated 20.06.2020. The One­ Man   Committee   being   aware   of   all   objections and   having   taken   a   conscious   decision   to finalise   the   allocation   between   two   States,   we do not find any such error in the process which may   warrant   any   clarification   or   direction   by this   Court.   We   may   further   notice   that   the exercise   undertaken   by   the   One­Man Committee   is   to   allocate   655   from   Telangana State   to   Andhra   Pradesh   and   same   number from   Andhra   Pradesh   to   Telangana   State. Apart   from   the   above   two   allocations,   other personnel,   who   were   working   in   Telangana State   and   Andhra   Pradesh   were   not   disturbed by allocation. 52. Learned   counsel   for   the   applicants   have   also taken   exception   to   reciprocity   of   655   number. We   do   not   find   that   there   is   any   error   in reciprocity.   The   One­Man   Committee   took   a decision   that   when   655   employees   are   coming from Telangana State to Andhra Pradesh, same number   should   go   from   Andhra   Pradesh   to Telangana   State.   In   the   Concluding   Report, final   list   has   been   annexed,   which   is   utility­ wise   and   personnel­wise,   which   is   clear   and unambiguous.   We,   thus,   do   not   find   any   merit in   the   Miscellaneous   Applications   filed   by Telangana State power utilities being M.A. Nos. 1286,   1290,   1292   and   1291,   which   are dismissed.” 8.0. Thus,   from   the   above,   it   is   apparent   that   this   Court specifically   observed   and   held   that   the   Final   Report dated   26.12.2019   submitted   by   the   One   Man Committee   along   with   allocation   list   is   final   and conclusive   and   is   binding   to   both   the   States   and Page   48  of   54 respective   Power   Utilities   viz.   Telangana   Power Utilities and Andhra Pradesh Power Utilities. The only exception   was   with   respect   to   those   employees   who attained   the   age   of   58   years   in   the   year   2020.   Those employees   with   the   consent   of   the   respective   Power Utilities were kept out of allocation process. It is to be noted   that   the   respective   applicants   –   84   petitioners figured   in   the   final   list   prepared   by   One   Man Committee.   The   names   of   the   petitioners   are   duly mentioned in the said list of the One Man Committee Report   which   is   prepared   Utilities   wise.   Out   of   84 petitioners and as per the Final List of 28 petitioners had to be absorbed in TS Genco, 35 petitioners had to be absorbed in TS Transco and 21 petitioners had to be   absorbed   in   TS   Discoms.     As   observed   herein above,   the   respective   Andhra   Pradesh   Power   Utilities have   already   relieved   respective   petitioners   and thereafter   they   are   no   more   continued   with   their erstwhile employers – Andhra Pradesh Power Utilities respectively.   Therefore,   once   the   names   of   the   84 petitioners   figured   in   the   Final   List   prepared   by   the Page   49  of   54 One   Man   Committee   and   the   Final   Report   has   been accepted and approved by this Court and it is directed that  both the States  and their  respective State  Power Utilities   are   bound   by   the   Final   Report   of   the   One Man   Committee   and   Final   List   prepared   and communicated with the Supplementary Report / Final Report, thereafter any deviation from the same would tantamount   to   willful   disobedience   of   the   directions issued by this Court. At this stage, it is required to be noted   that   in   the   earlier   order,   this   Court   has specifically   observed   and   made   it   clear   that   the decision of the One Man Committee shall be final and binding on all the parties including the Power Utilities Companies of the two States as well as employees and shall be executed by all the parties as an order of this Court.     In   that   view   of   the   matter,   the   respective subsequent office orders dated 17.12.2020 (issued by the   TS   Genco),   office   order   dated   18.12.2020   (issued by   the     TS   Transco),   office   order   dated   18.12.2020 (   issued   by   the   TSNPDCL)   and   the   office   order   dated 19.12.2020 (issued by the TSSPDCL) are just contrary Page   50  of   54 to the directions issued by this Court and contrary to the   Supplementary   Report   /   Final   Report   submitted by   the   One   Man   Committee   dated   20.06.2020   which would   tantamount   to   willful   disobedience   of   the directions issued by this Court. Again, the Telangana State Power Utilities have raised the same issues with respect   to   the   Reciprocity   and   Financial   Neutrality, which   were   earlier   raised   before   this   court   by   filing respective Miscellaneous Applications and same came to   be   dismissed   by   this   court   vide   order   dated 7.12.2020.  Thereafter,   to   raise   the   same  objections   / issues   again   by   the   Telangana   State   Power   Utilities would   tantamount   to   willful   disobedience   of   the directions   issued   by   this   Court.     Telangana   State Power Utilities cannot be permitted to raise the same objections   /   issues   again   and   again,   which   were earlier   raised   before   this   Court   and   this   Court   held against   the   Telangana   State   Power   Utilities.   There must   be   an   end   to   a   litigation.   By   permitting   the Telangana   State   Power   Utilities   and   /or   any   other parties   to   raise   the   issues   /   objections   again   and Page   51  of   54 again,   the   object   and   purpose   of   constituting   One Man   Committee   by   this   Court   would   be   frustrated. This Court purposefully directed to constitute the One Man   Committee   consisting   of   Mr.   Justice   D   M Dharmadhikari, Former Judge of this Court to put an end   to   the   litigation   with   respect   to   the   allocation   of the employees and other  disputes with respect to the respective Power Utilities of both the States. It is very unfortunate   that   the   State   of   Telangana   and Telangana Power Utilities have continued to re­agitate the   issues,   which   are   already   held   against   them earlier. 9.0. In view of the above and for the reasons stated above, we   hold   the   respective   Telangana   Power   Utilities   for willful   and   deliberate   disobedience   of   the   judgment and   order   passed   by   this   Court   dated   7.12.2020   in MA No.1270 of 2020 in Civil Appeal No.11435 of 2018 and   other   allied   Miscellaneous   Applications   and   we hold   them   guilty   for   the   contempt   for   the   same,   for which, they are liable to be suitably punished. At this Page   52  of   54 stage,   it   is   required   to   be   noted   that   as   observed herein   above,   the   petitioners   are   already   relieved   by the   Andhra   Pradesh   Power   Utilities   since   long   and because   of   the   aforesaid   office   orders   the   respective petitioners  are  not  permitted  to   join  in  the   respective Telangana Power Utilities and their future is at stake and   they   are   without   any   salary   from   the   date   they are   relieved   by   the   respective   Andhra   Pradesh   Power Utilities.   Before   we   pass   any   further   order   on   the sentence   /   punishment,   we   give   one   additional opportunity   to   the   respective   Telangana   Power Utilities   i.e.   TS   Genco,   TS   Transco,   TSSPDCL   and TSNPDCL to comply with the directions issued by this Court   in   the   final   judgment   and   order   dated 7.12.2020 and Concluding Final Report submitted by the   One   Man   Committee   dated   20.06.2020   and   to absorb   all   the   respective   petitioners   in   the   respective Telangana   Power   Utilities   /   establishment   as   per   the list approved by the One Man Committee which would have   a   direct   bearing   on   the   punishment   /   sentence to   be   imposed.   We   give   further   two   weeks’   time   to Page   53  of   54 respective   Telangana   Power   Utilities   /   Corporation   to absorb   the   petitioners.   We   also   direct   the   respective Telangana   Power   Utilities   viz.   TS   Genco,   TS   Transco, TSSPDCL   and   TSNPDCL   to   pay   salary   and   other service   benefits   to   the   petitioners   from   the   day   they are   relieved   by   the   respective   Andhra   Pradesh   Power Utilities, to be implemented within two weeks.   Put up on 31.10.2022 for further order.  ………………………………… J.               (M. R. SHAH) ………………………………… J. New Delhi,                                    (A.S. BOPANNA) October 11, 2022. Page   54  of   54