Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ramling Amrutrao Patil And Others vs The State Of Maharashtra And ...
2016 Latest Caselaw 1536 Bom

Citation : 2016 Latest Caselaw 1536 Bom
Judgement Date : 15 April, 2016

Bombay High Court
Ramling Amrutrao Patil And Others vs The State Of Maharashtra And ... on 15 April, 2016
Bench: S.S. Shinde
                                    1       26-wp1002-16 and ors.odt


           IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                     
                      BENCH AT AURANGABAD




                                            
                      WRIT PETITION NO.1002 OF 2016

    Ramling s/o. Amrutrao Patil
    and 33 others                                ..Petitioners




                                           
                  versus

    The State of Maharashtra,
    through Secretary,




                                       
    Social Justice and Special Help,
    Department, Mantralaya,
    Mumbai - 32
    and 13 others
                               ig                ..Respondents 
                          
                             
                                   WITH
                      WRIT PETITION NO.1025 OF 2016

    Sopan s/o. Purushotam Patil
      


    and others                                   ..Petitioners
   



                  versus

    The State of Maharashtra,
    through Secretary,





    Social Justice and Special Help,
    Department, Mantralaya,
    Mumbai - 32
    and 04 others                                ..Respondents 





                                   WITH
                      WRIT PETITION NO.1001 OF 2016

    Madhukar s/o. Yadavrao Ingle                 ..Petitioner

                  versus




     ::: Uploaded on - 27/04/2016            ::: Downloaded on - 29/07/2016 22:27:39 :::
                                          2          26-wp1002-16 and ors.odt


    The State of Maharashtra,




                                                                            
    through Secretary,
    Social Justice and Special Help,
    Department, Mantralaya,




                                                    
    Mumbai - 32
    and 04 others                                       ..Respondents 

                                             --




                                                   
    In all petitions :
    Mr.A.D.Pawar, advocate for petitioners 

    Mr.S.G.Karlekar, for respondents - State 




                                             
                             --
                                ig   CORAM :  S.S. SHINDE AND
                                              SANGITRAO S. PATIL, JJ. 

DATE : APRIL 15, 2016 ORAL ORDER :

Heard.

2. Rule. Rule made returnable forthwith. With

the consent of the learned counsel appearing for

the parties, the petition is taken up for final

hearing at admission stage.

3. The petitioners are the employees of private

aided Ashram Schools, which are made respondents in

the present Writ Petitions. The petitioners are

claiming their entitlement to higher pay scale

3 26-wp1002-16 and ors.odt

under Assured Career Progress Scheme (for short

'the ACPS') on completion of 12 years of qualifying

service from the respective dates of their initial

appointments.

4. It is the contention of the petitioners that

the employees serving in private aided Ashram

Schools are discriminated and have been denied

benefits under the ACPS, whereas the said benefits

are made available to the Ashram Schools conducted

by the Social Welfare Department, and other private

aided schools conducted by other Departments.

5. The issue raised in the petition is no more

res integra in view of the judgment of the Division

Bench delivered at the Principal Seat of the Bombay

High Court in Writ Petition No.2358/2013 and other

companion matters decided on 21st September, 2013.

The Division Bench in paragraph nos. 17 to 19 of

the order has observed thus:-

4 26-wp1002-16 and ors.odt

"17. The Assured Career Progress Scheme is a

welfare scheme which is basically brought

about to remove stagnation as very few

promotion avenues are available to Group `C"

and `D" employees. The ACPS enables the

eligible employees to be placed in higher pay

scale. The eligible non-teaching staff of the

aided Secondary Schools in Group `C' and `D'

category gets the benefit of ACPS. But the

similar category of employees in the aided

private Ashram Schools who perform identical

duties have been denied the benefit of ACPS

which infringes their fundamental rights under

Articles 14 and 16 of the Constitution of

India. The action of denial of benefits to

the similarly placed employees discharging

similar duties is arbitrary and violative of

Article 14 of the Constitution of India.

18. Only on the basis of purported ground of

financial crunch, we fail to understand the

5 26-wp1002-16 and ors.odt

approach of the State Government of

discriminating between the non-teaching staff

of aided Ashram Schools and non-teaching staff

of aided private Schools. At one stage both

the Schools were functioning under the control

of only one department.

19. In our view the denial of benefit of ACPS

amounts to discrimination, which is hit by the

rights guaranteed by Articles 14 and 16 of the

Constitution of India."

6. In view of the decision rendered by the

Division Bench, referred to above, the present

petition deserves to be allowed, and the same is

accordingly allowed.

7. The respondents are directed to examine the

case of each individual petitioner for deciding

whether, they satisfy the criteria laid down for

6 26-wp1002-16 and ors.odt

claiming benefits under the ACPS to the private

aided schools under the Government Resolution dated

30th April 1998, as modified from time to time, and

if it is found that the petitioners are entitled to

claim benefits under the ACPS and if they satisfy

the eligibility criteria, the respondents shall

extend the benefits to the petitioners. The

respondents shall scrutinize the case of individual

petitioner within a period of six months and extend

the benefits to such of the petitioners who are

found eligible, as expeditiously as possible,

preferably, within a period of six months from such

scrutiny.

8. Rule made absolute in the above terms. The

writ petitions stand disposed of accordingly.

[SANGITRAO S. PATIL, J.] [S.S. SHINDE, J.]

kbp

 
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