Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Management Shri Shivaji High ... vs The Presiding Officer
2009 Latest Caselaw 57 Bom

Citation : 2009 Latest Caselaw 57 Bom
Judgement Date : 9 December, 2009

Bombay High Court
The Management Shri Shivaji High ... vs The Presiding Officer on 9 December, 2009
Bench: V. A. Naik
                                           1

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




                                                                                   
                         WRIT PETITON NO.3803 OF 2002
PETITIONERS:




                                                           
1]  The Management Shri Shivaji High School, Sakharkheda, District : Buldhana,
      through its Secretary,C/o Shri Shivaji High School, Sakharkheda, District :
      Buldhana




                                                          
2]    The Headmaster Shri Shivaji High School Sakharkheda, district : Buldhana
                                       VERSUS
RESPONDENTS:



                                               
1]  The Presiding Officer, School Tribunal, Amravati.
2]
                                
      Sanjay Ramrao Folaney, aged about 30 years, resident of Ward no.13, Near
      Adarsha Vidyalaya, Chikhli, district : Buldhana
                               
3]    The Education Officer ( Secondary ), Zilla Parishad, Buldhana.
============================================================
Shri Madhav Lakhe, advocate for the petitioner
             


Shri S.D.Desai, h/o P.B. Patil, advocate for respondent no.1
Shri S.B. Ahirkar, AGP for respondent no.3
          



============================================================
CORAM: SMT. VASANTI A. NAIK, J.

DATE: DECEMBER 09, 2009

ORAL JUDGMENT By this petition, the petitioner challenges the order passed by the Presiding

Officer, School Tribunal, Amravati on 26.3.2002 holding that the respondent no.2

was entitled for salary from 31.3.1997 till the date of order i.e. 26.3.2002.

2] The respondent no.2 had filed an appeal before the Presiding Officer, School

Tribunal, Amravati under section 9 of the M.E.P.S. Act 1977. It was the case of the

respondent no.2 that he was appointed as a Assistant Teacher on 8.3.1996 and his

services were illegally terminated by communication dated 31.3.1997. During the

pendency of the appeal filed by the respondent no.2 an order was passed by the

School Tribunal, Amravati staying the effect and operation of the termination order

dated 31.3.1997. With the result the respondent no.2 continued in services of the

petitioner during the pendency of the appeal, till the appeal was decided on

26.3.2002. In such circumstances, the Tribunal held that the respondent no.2 was

entitled for salary from 31.3.1997 till the date of order i.e. 26.3.2002. The judgment

dated 26.3.2002 is impugned by the instant petition.

3] Shri Lakhe, the learned counsel for the petitioner submitted that the Tribunal

was not justified in directing the petitioner to pay the salary of the respondent no.2

from 31.3.1997 till. 26.3.2002. The learned counsel for the petitioner submitted that

the services of the respondent no.2 were continued in terms of the interim order

passed by the Tribunal. The learned counsel for the petitioner then submitted that the

respondent no.2 had issued a communication dated 6.1.1997 to the Headmaster of

the School in which he had categorically stated that he would not claim the salary

from the management, but they must permit him to sign on the muster roll. It is

submitted on behalf of the petitioner that this communication is in the form of an

undertaking and hence the respondent no.2 is not entitled to the salary from

31.3.1997 to 26.3.2002.

4] Shri S.D. Desai, the learned counsel holding for Shri P.B. Patil, the learned

counsel for the respondent no.2 supported the order passed by the Tribunal and

submitted that the respondent no.2 had indeed worked as a teacher with the

petitioner society till 26.3.2002 in view of the interim orders passed by the School

Tribunal and hence the Tribunal has rightly directed the petitioner to pay the salary

of the respondent no.2. The learned counsel for the respondent no.2 then submitted

that the communication dated 6.1.1997 is issued much earlier to the Headmaster

with a prayer to permit the respondent no.2 to sign on the muster roll, but since this

was not done, the appeal was filed and hence the communication cannot be

considered by this court for denying the salary to the respondent no.2. The learned

counsel for the respondent no.2 sought for the dismissal of the writ petition.

5] Shri Ahirkar, learned AGP appearing on behalf of respondent no.1 and 3

supported the order passed by the School Tribunal on 26.3.2002 and sought for the

dismissal of the writ petition.

6] I have considered the submissions made on behalf of the parties and have

perused the impugned order. It is an admitted position that the respondent no.2 was

working with the petitioner society from 31.3.1997 till 26.3.2002 in view of the

interim order passed by the School Tribunal. In such circumstances, since the

respondent no.2 had actually worked as a Teacher with the petitioner during the

relevant period, no fault can be found with the judgment of the School Tribunal

directing the petitioner to pay the salary to the respondent no.2. The petitioner

cannot take advantage of the communication dated 6.1.1997, issued by the

respondent no.2 to Headmaster of the school. This is not in the form of an

undertaking. After filing of an appeal, even if there was such an undertaking, the

same was against public policy. In such circumstances, the submission made on

behalf of the petitioner on the basis of communication dated 6.1.1997 is liable to be

rejected.

7] In the result the writ petition fails and is dismissed with no order as to costs.

JUDGE

smp.

 
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