/2023 INSC 0073/ 1 IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.                  OF 2023 (ARISING OUT OF SLP (C) NO. 10519 OF 2020) VIBHUTI SHANKAR PANDEY                            …APPELLANT VERSUS THE STATE OF MADHYA PRADESH & ORS.     …RESPONDENTS J U D G M E N T Leave granted. 2.   This   appeal   has   been   filed   by   the   appellant   who   is aggrieved   by   the   order   dated   13.02.2020,   by   which   a Division Bench of the Madhya Pradesh High Court has set aside   the   order   of   the   learned   Single   Judge   dated 27.06.2019, which had granted the benefit of regularization to the present appellant.   3.                  The case of the appellant is that he was engaged in 1980 as a Supervisor, on daily rated basis, under a project of   the   State   Water   Resources   Department   of   Madhya 2 Pradesh. The appellant sought regularization on the post of Supervisor/Time   Keeper.   Admittedly,   the   minimum qualification   for   the   said   post   was   matriculation   with mathematics;   a   qualification   which   the   appellant   did   not possess.   These   qualifications   were   relaxed   by   a Government   Circular   dated   31.12.2010   and   the   appellant sought   his   regularization   on   the   post   of   Supervisor/Time Keeper,   as   he   was   qualified   for   the   post   and   had   been working   on   daily   wage   basis   for   a   long   period   of   time.     In fact, in another writ petition (W.P. 13997/2010) filed by the appellant   earlier,   the   High   Court   of   Madhya   Pradesh   vide order   dated   02.11.2017,   had   given   directions   to   the   State Government   to   decide   the   claim   of   the   writ   petitioner   in accordance   with   law.   Vide   order   dated   18.06.2018   issued by   the   Office   of   Chief   Engineer,   Rani   Avanti   Bai   Lodhi Sagar   Project,   the   claim   of   the   appellant   for   regularization was   rejected   for   the   reasons   that   though   the   minimum qualifications   of   matriculation   with   mathematics   will   not come in the way for his regularization, but the fact remains that   the   appellant   was   never   appointed   against   any   post. Moreover,   his   appointment   was   never   made   by   the 3 competent   authority   and   there   were   no   posts   available   at the   time   for   regularization.     The   appellant   on   the   other hand,   had   set   his   claim   for   regularization   as   persons   who were junior to him as daily  wagers were regularized in the year   1990   or   even   before.   The   learned   Single   Judge   while allowing  the  writ petition  gave directions  for   regularization of   the   appellant   from   the   date   on   which   his   juniors   were regularized.   This   order   was   challenged   by   the   State Government   before   a   Division   Bench   which   allowed   the appeal of the State Government. The Division Bench rightly held   that   the   learned   Single   Judge   has   not   followed   the principle of law as given by this Court in   Secretary, State of   Karnataka   and   Ors .   v.   Umadevi   and   Ors . 1 ,   as   initial appointment must be done by the competent authority and there   must   be   a   sanctioned   post   on   which   the   daily   rated employee   must   be   working.   These   two   conditions   were clearly   missing   in   the   case   of   the   present   appellant.   The Division Bench of the High Court therefore has to our mind rightly   allowed   the   appeal   and   set   aside   the   order   dated 27.06.2019.  1 (2006) 4 SCC 1 4 4.                 In   view   of   the   law   laid   down   by   the   Constitution Bench of this Court in  Uma Devi  (supra), the appellant had no case for regularization. There is no scope, hence, for our interference   with   the   order   of   the   Division   Bench   of   the Madhya Pradesh High Court.  Appeal is dismissed.  ……............................. .J. [S. RAVINDRA BHAT] . …….............................J. [SUDHANSHU DHULIA] New Delhi, February 8, 2023