Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vasant Hiraji Kaddo vs The State Of Maharashtra Through
2008 Latest Caselaw 96 Bom

Citation : 2008 Latest Caselaw 96 Bom
Judgement Date : 15 October, 2008

Bombay High Court
Vasant Hiraji Kaddo vs The State Of Maharashtra Through on 15 October, 2008
Bench: Prasanna B. Varale
                                  1

        IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                     NAGPUR BENCH : NAGPUR




                                                                     
                  Writ Petition No.1015 OF 1999




                                             
    Vasant Hiraji Kaddo,




                                            
    aged about 70 years,
    R/o 46, New Jagruti Colony,
    Katol Road, Nagpur -13.                .. PETITIONER




                                     
             .. Versus ..
                      
    1. The State of Maharashtra through
                     
       Secretary,
       Education & Employment Department,
       Government of Maharashtra,
       Mantralaya Annex Building, Mumbai.
      


    2. The Director of Education,
   



       Maharashtra State, Pune.

    3. The Deputy Director of Education,
       Nagpur Region, Nagpur.





    4. The Education Officer (Secondary),
       Zilla Parishad, Nagpur.            .. RESPONDENTS





    Shri A.D. Mohgaonkar, Advocate for the Petitioner.
    Shri S.B. Ahirkar, AGP for the Respondents.

                     ...
    CORAM : K.J. ROHEE & PRASANNA B. VARALE, JJ.

DATE OF RESERVING THE JUDGMENT : OCTOBER 8, 2008 DATE OR PRONOUNCING THE JUDGMENT: OCTOBER 15,2008

JUDGMENT : (PER : K. J. ROHEE, J)

1. By this petition under Article 226 of the Constitution

of India, the petitioner seeks (i) quashing of the communication

dated 4.1.1998 made by under Secretary, Government of

Maharashtra (Respondent no.1) to the petitioner and the

communication dated 2.3.1998 by the Deputy Director of

Education, Nagpur Region, Nagpur (respondent no.3) to the

Head Master, Yugantar Mahiya Vidyalaya, Nagpur in respect of

condoning the break in service period of the petitioner and (ii)

directing the respondents to condone the break in service of the

petitioner on par with two other employees and finalise the

pension of the petitioner accordingly.

2. The facts which gave rise to the present petition are

all admitted and they are as under:-

The petitioner having acquired the qualification of

B.Sc. B.T. was appointed as Assistant Teacher in Mahatma

Gandhi Vidyalaya, Armori on 18.10.1956. He was confirmed

there and thereafter was promoted as Head Master in the same

school on 1.4.1958. However, on 1.5.1961 the services of the

petitioner were terminated by paying three months' salary he

being permanent employee. This was the first break in his

service. Thereafter on 1.6.1961 he was appointed as Head

Master in Katol High School, Katol. On 6.4.1969 he resigned

from the said post. His resignation was accepted on 1.10.1969

and he was relieved on 6.10.1969. This was the second break

in his service. Thereafter he was appointed as Assistant Head

Master in temporary post in Tidke Vidyalaya, Nagpur on

26.7.1971. However, his services were terminated on

25.6.1972. This was the third break in his service. Thereafter

he was appointed as Head Master in Pragatik Vidyalaya, Koradi

on 3.7.1972. His services were terminated on 30.4.1974. This

was the fourth and last break in his service. Lastly he was

appointed as Assistant Teacher in Yugantar Mahila Vidyalaya,

Nagpur on 14.8.1976 and continued there till he retired on

attaining the age of superannuation ( i.e. 60 years) on

30.9.1988. Thus he rendered total service of 32 years including

the break of about 4 years 3 months and 15 days. All these

schools wherein the petitioner served were aided and

recognised and the petitioner served there on full time basis

and was permanent employee.

3. Even before his retirement, the petitioner made a

representation to the Education Officer, Zilla Parishad, Nagpur

on 30.11.1987 for condoning the said break in his service

period. The case of the petitioner was also recommended by

the Education Officer as well as Deputy Director of Education

to the Government. However, by communication dated Nil

July, 1992 the Education Department informed the petitioner

its regret that the break in service during the period from

1.5.1974 to 13.8.1976 cannot be condoned as per the

prevailing rules. Thereafter the petitioner made several

representations to the Secretary, Education Department,

Bombay. However, by communications dated 4.1.1998 and

2.3.1998 the petitioner was informed that the break in his

service cannot be condoned. The petitioner has challenged

those communications.

4. According to the petitioner the breaks in the service

of Shri B.L. Deshmukh and Shri Jagdish Khebudkar were

condoned by the State. However, the petitioner was

discriminated and has been denied the benefit of his long

service while giving pensionary benefit to him.

5. Respondents no.1 to 3 as well as respondent no.4

filed separate returns. According to them there has been no

discrimination as alleged by the petitioner because the

petitioner's case cannot be equated with that of Shri B.L.

Deshmuklh and Shri Jagdish Khebudkar. The breaks in the

services of those two teachers were condoned because under

normal rules they were not entitled for any pension and in

order to allow them to draw at least minimum pension, the

break in their services was condoned as special cases. The

policy of the State Government is not to condone break in

service in order to enhance the pension. Thus the petitioner is

not entitled to the relief sought.

6. We have heard Shri A.D. Mohgaonkar, Advocate for

the petitioner and Shri S.B. Ahirkar, AGP for the respondents.

7. Shri Mohgaonkar invited our attention to Rule 70.1

of the Secondary School Code under the caption

"Pension/Provident Fund". It provides that every employee on

a full-time basis in aided and recognised schools who was

appointed before 1st April, 1966 and had exercised in writing

his option for a pension scheme, shall be eligible to get pension

as per rules prescribed by Government. Shri Mohgaonkar

further invited our attention to Annexure 34 of the Secondary

School Code which provides for "Pension Scheme for the

employees in the Non-Government Secondary Schools". Clause

(1) of the said Scheme provides that:

                "Government        directs    that   the     pension,
      


                gratuity     and    other     retirement     benefits
   



                admissible         to the Maharashtra State
                Government servants under the Revised

Pension Rules, 1950, as amended from time

to time, should be made applicable to full time teaching staff in recognised and aided Non-Government Secondary Schools in the

State who retires on or after 1st April, 1966."

Clause 7 of the Scheme provides that:

"In computing the length of qualifying service for pension under this Scheme, all previous

service, whether temporary, officiating or permanent, either in one or more than one

Non-Government Secondary School, shall be

taken into account. Subject to the general condition that the period of each break does not exceed 6 months and the total period of

six breaks hereinafrer referred to do not exceed two years, breaks in service on

account of any of the reasons listed below not exceeding six in number, ig should not be treated as interruptions entailing forfeiture

of past service.

      (1)    Break     in     service    on    account        of
      resignation of the teachers from a                  Non-
      


Government Secondary School, provided it is

followed by his taking up service as a teacher to another recognised Non-Government Secondary School and is not intervened by

his taking employment in any other capacity. Out of the maximum number of six breaks that can be condoned, not more than three

breaks should, however, be on account of such resignations.

(2) Termination of service due to no fault of the teacher or on account of the

circumstances beyond the control of the teacher. If the services of a teacher have been

terminated on disciplinary grounds after

following the prescribed procedure, such break in service cannot be condoned and the services rendered by the teacher in the school

from which his services are so terminated on disciplinary grounds will not account for

pension."

8.

Shri Mohgaonkar also invited our attention to

Appendix A which is an Accompaniment of Government

Resolution, Education Youth Services Department No.

PEN1076-81126(1491) XII dated 12.11.1976 which provides

that breaks after 30.9.1974 in respect of teachers should not be

condoned. The cut-off date prescribed by the State for

condoning the break in service is wholly irrational and it results

in discrimination between the employees and it has no nexus

with the object sought to be achieved by the pension scheme.

Perhaps that is why by Circular No. PEN-

1088/120973/(582)/Sec.-Edu. 6 dated 10.5.1989 the Secretary

of Department of Education was empowered to condone the

breaks in services of teachers even after 30.9.1974.

9. Shri Mohgaonkar pointed out that in case of the

petitioner all those contentions are fulfilled and hence there

was no difficulty in condoning the break in his service for the

period from 30.4.1974 14.8.1976 which is of 2 years 3 months

and 13 days.

10. The reasons put forth by the respondents for not

condoning the break in service of the petitioner are (i) that the

policy of the State is not to condone the break in service in

order to enhance the pension and (ii) that the cases of Shri B.L.

Deshmukh and Shri Jagdish Khebudkar cannot be equated with

that of the petitioner, because those two employees would not

have been entitled for any pension unless the break in their

service was condoned and hence the same was condoned as

special cases. We are unable to find any logic in these reasons.

If it is the policy of the State to give pension to every employee

on a full-time basis in aided and recognized schools appointed

before 1st April, 1966, there is no question of any policy of the

State not to condone break in service in order to enhance

pension. If an employee is benefitted in calculation of his

pension by condoning break in his service, there is no reason

why such break should not be condoned. It fact it would be in

consonance with the pension scheme introduced by the State.

Hence the ground for not condoning the break in service of the

petitioner does not stand to reason.

11. So far as equating the case of the petitioner with

that of Shri B.L. Deshmukh and Shri Jagdish Khebudkar, it is

true that they cannot be equated because in the absence of

condonation of break in their services, those two employees

would not have been entitled to draw any pension. However,

this does not mean that if because of the condonation of break

in service of the petitioner, he is benefitted by getting more

pension, the break in his service should not be condoned. It

may not be forgotten that the petitioner rendered 32 years of

total service including break for 4 years 3 months and 15 days.

As the last break in the service of the petitioner is not

condoned, his pension has been calculated on the basis of his

service of about 12 years only whereas if the last break in the

service of the petitioner is condoned, he would get benefit of

the earlier 16 years of service. Since the last break in the

service of the petitioner for 2 years 3 months and 13 days is not

condoned, he gets pensionable service only from 14.8.1976 to

30.9.1988 i.e. for about 12 years whereas if the last break in

the service of the petitioner is condoned, he would get benefit

of earlier 20 years of service for calculating pension and

pensionable benefits. In our view the State was not justified in

refusing to condone the last break in service of the petitioner

depriving him all the benefits of the long service. Such a

decision is against public policy. We are surprised to see that

the last break in the service of the petitioner was not condoned

by the State despite the authorities below having recommended

the case of the petitioner for condonation of break in service.

12. In view of above reasons, we find that the

communication by the State dated Nil July,1992 so also the

communication dated 4.1.1998 and 2.3.1998 are liable to be

quashed and set aside. Hence we pass the following order:-

The petition is allowed. The communications dated

4.1.1998 by the Under Secretary, Government of Maharashtra

(R-1) to the petitioner and 2.3.1998 by the Deputy Director of

Education, Nagpur Region, Nagpur (R-3) to the Head Master,

Yugantar Mahila Vidyalaya, Nagpur are hereby quashed and set

aside. Respondent no.1 is directed to condone the break in

service of the petitioner and to refix the pension of the

petitioner accordingly. Rule is made absolute in the above

terms.

(PRASANNA B. VARALE, J.) (K.J. ROHEE, J.)

...

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter