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

Meena Amrut Patil vs The State Of Maharshtra And Others
2016 Latest Caselaw 4480 Bom

Citation : 2016 Latest Caselaw 4480 Bom
Judgement Date : 5 August, 2016

Bombay High Court
Meena Amrut Patil vs The State Of Maharshtra And Others on 5 August, 2016
Bench: R.V. Ghuge
                                                  *1*                 wp.9744.13.173.15.con.sxw




              IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                    
                                          BENCH AT AURANGABAD

                                     WRIT PETITION NO.9744 OF 2013




                                                           
    1         Samaj Shikshan Mandal,
              Bhatpure, Tq.Shirpur,




                                                          
              Dist.Dhule.
              Through its Secretary -
              Balwant s/o Shivdas Patil,
              Age : 56 years, Occupation : Social Work,




                                                  
              R/o Bhatpure, Tq.Shirpur,
              District : Dhule.     
    2         Tanaji Daulatrao Patil Vidyalaya,
              Bhatpure, Tq.Shirpur,
                                   
              Dist.Dhule.
              Through it's Headmaster.
                                                        ...PETITIONERS

              -Versus- 
      


    1         The State of Maharashtra.
   



              Through its Principal Secretary,
              School Education Department,
              Mantralaya, Mumbai-32.





    2         The Director of Education,
              Maharashtra State, Pune.

    3         The Education Officer (Secondary),
              Zilla Parishad, Dhule,





              District Dhule.

    4         Smt.Meena d/o Amrut Patil,
              Age : 47 years, Occupation : Service
              as Assistant Teacher,
              R/o Bhatpure, Tq.Shirpur,
              District Dhule.
                                                        ...RESPONDENTS




           ::: Uploaded on - 05/08/2016                    ::: Downloaded on - 06/08/2016 00:42:04 :::
                                           *2*                  wp.9744.13.173.15.con.sxw




                                                                             
                                          WITH
                              WRIT PETITION NO.173 OF 2015




                                                    
    Meena d/o Amrut Patil,
    Age : 49 years, Occupation : Service
    as Assistant Teacher,




                                                   
    R/o Bhatpure, Tq.Shirpur,
    District Dhule.
                                                 ...PETITIONER




                                          
               -Versus- 

    1
                                 
           The State of Maharashtra.
           Through its Principal Secretary,
           School Education Department,
                                
           Mantralaya, Mumbai-32.

    2      The Director of Education,
           Maharashtra State, Pune.
      


    3      The Deputy Director of Education,
   



           Nashik Division, Nashik,
           District Nashik.

    4      The Education Officer (Secondary),





           Zilla Parishad, Dhule,
           District Dhule.

    5      Tanaji Daulatrao Patil Vidyalaya,
           Bhatpure, Tq.Shirpur,





           Dist.Dhule.
           Through it's Headmaster.

    6      Samaj Shikshan Mandal,
           Bhatpure, Tq.Shirpur,
           Dist.Dhule.
           Through its Secretary.
                                                 ...RESPONDENTS




        ::: Uploaded on - 05/08/2016                ::: Downloaded on - 06/08/2016 00:42:04 :::
                                                   *3*                   wp.9744.13.173.15.con.sxw


                                        ....... 
    Shri V.D.Sapkal, Advocate, for the Management.




                                                                                      
    Shri N.T.Bhagat, AGP, for the Respondents/ State.
    Shri P.R.Patil, Advocate, for the Employee-Meena. 
                                        ........




                                                             
                                               CORAM :  RAVINDRA V. GHUGE, J.

Reserved on : 19th July, 2016 Pronounced on : 05th August, 2016

Judgment :

Rule. Rule made returnable forthwith and heard finally by the

consent of the parties.

2 The Petitioner in the first petition is the Educational

Institution. Respondent No.4 is the Employee of the said Educational

Institution, working as an Assistant Teacher. The second petition has been

preferred by the same Employee against the same Educational Institution/

Employer. As such, for the sake of brevity, the litigating sides in these two

petitions will be referred to as "the Management" and "the Employee-

Meena".

3 The learned Advocates for the respective sides have

contended that both these petitions are interconnected and be taken up

for decision together.

                                                    *4*                         wp.9744.13.173.15.con.sxw




                                                                                              
    4               The Management in its petition has prayed in prayer clause 

    (B) as under:-




                                                                   
          "(B)      To   quash   and   set   aside   the   impugned   order   dated  

12.11.2013 annexed at Exhibit I, passed by the Education Officer (Secondary), Zilla Parishad, Dhule

by issuing appropriate writ, order or directions, as the case may be.

In the alternative, To quash and set aside the impugned order dated

12.11.2013 to the extent of Para B of the operative part of the order annexed at Exhibit I, passed by the

Education Officer (Secondary), Zilla Parishad, Dhule by issuing appropriate writ, order or directions, as the case may be."

5 The Employee-Meena in her petition has prayed in prayer

clauses (A) and (B) as under:-

"(A) By a writ of certiorari, orders or directions in the nature of certiorari, impugned order dated 06.11.2013 issued by the respondent No.4 Education Officer (Secondary), Zilla Parishad, Dhule (Exhibit A,

page 17) be quashed and set to the extent of granting pay-scale from 15.10.2001 and it be further directed that the petitioner be granted trained graduate pay scale from 05.06.1989.

(B) Pending hearing and final disposal of this petition,

respondent No.5 and respondent No.6 be directed to deposit the arrears of pay from 15.10.2001 to 30.10.2013 within a period of four weeks."

6 The Employee-Meena has wrongly mentioned the impugned

order as dated 06.11.2013 in her prayer clause (A). The impugned order,

*5* wp.9744.13.173.15.con.sxw

as has been rightly stated by the Management in its petition, is dated

12.11.2013. In short, the Management as well as the Employee-Meena

have challenged the same order passed by the Education Officer

(Secondary) dated 12.11.2013.

7 By the impugned order, the Employee-Meena has been

granted all benefits as a Trained Graduate Teacher and has been placed in

Category-C under the Maharashtra Employees of Private Schools

(Conditions of Service) Rules, 1981 (for short "the MEPS Rules, 1981")

w.e.f. 15.10.2001. The monetary benefits, however, have been granted

w.e.f. 01.11.2013 as there was no vacancy of a Trained Graduate Teacher

in between 15.10.2001 and October, 2013.

8 For the sake of brevity, the operative part of the impugned

order is reproduced as under:-

"fu.kZ;

1- Jherh ikVhy ;kauk fnukad 15-10-2001 iklqu izf'kf{kr inoh/kj osruJs.kh o d izoxkZr lsok ts "Brk eatqj

dj.;kr ;sr vkgs-

2- 'kkGsus osGksosGh eatqj dsysY;k inkaizek.ks osGksosGh fu;qDr deZpk&;kaP;k use.kqdhl fu;ekuqlkj ekU;rk ?ksrysyh vkgs- ;k deZpk&;kapk use.kqd o use.kqd ekU;rk vkns'kkr cny dj.ks ;ksX; Bj.kkj ukgh- R;keqGs uohu U;k;ky;hu izdj.ks mn~Hkorhy R;keqGs Jherh ikVhy ;kaph

*6* wp.9744.13.173.15.con.sxw

fnukad 15-10-2001 iklqu iz-inoh/kj osruJs.khr osrufuf'prh d:u R;kauk izR;{k osruvuqnkukpk Qk;nk

fnukad 01-11-2013 iklwu ,d iz-inoh/kj f'k{kd ekU;rk ulY;keqGs ns.;kr ;kok-

3- Jherh ikVhy ;kaP;k fnukad 15-10-2001 rs 31-10-

2013 v[ksjP;k osrukpk Qjd O;oLFkkiukus fu;ekuqlkj dk;Zokgh dsysyh ulY;keqGs O;oLFkkiukP;k fu/khrqu

O;oLFkkiukus vnk djkok-

4- Jherh ikVhy ;kaph lsokts"Brk d izoxkZr fnukad 15-10-

2001 iklqu fuf'pr dj.;kr ;koh-

mijksDr izek.ks Jherh ikVhy ;kaps fnukad 03-04-2013 jksthps fuosnu vafrer% fudkyh dk<.;kr ;sr vkgs-"

9 The contentions of Shri Sapkal, learned Advocate for the

Management, can be summarized as under:-

(a) The Employee-Meena has acquired qualifications of B.A.,

B.Ed. in Geography and has been granted the scale of D.Ed..

(b) She was appointed on the D.Ed. scale to impart education to

the students studying in the 5th to 7th standards.

(c) As there was one post in D.Ed. scale vacant, she was so

appointed by order dated 15.07.1988.

(d) There was no vacancy in the trained graduate category at the

relevant time.

(e) The Employee-Meena accepted the D.Ed. scale appointment

and started discharging her duties.

                                             *7*                      wp.9744.13.173.15.con.sxw


      (f)       The   approval   was   granted   to   her   appointment   by   the 




                                                                                   
                Education Officer on 19.02.1990.

      (g)       The Management is aggrieved only to the extent of grant of 




                                                          

benefits to the Employee-Meena to be paid by the

Management though the School is grant-in-aid.

(h) The Management cannot be faulted for not granting the

trained graduate scale to the Employee-Meena since at the

relevant time, there was no vacancy available in the trained

graduate category and in the absence of such vacancy, the

Employee-Meena could not have been appointed.

(i) The staffing schedule/ pattern dated 13.10.1989 indicates

that the school was imparting education from 05 th to 12th

standards and there was no vacancy of a trained graduate

teacher.

(j) As the Employee-Meena accepted her appointment order by

which she was granted D.Ed. scale, she is precluded from

raising any dispute and much less after about two decades.

(k) The Government Resolution dated 11.11.2011 applies to the

teachers working in schools which impart education from 1 st

to 7th standards.

      (l)       The   Employee-Meena   herein   is   not   covered   by   the   said 





                                            *8*                       wp.9744.13.173.15.con.sxw


Government Resolution as the school imparts education from

5th to 12th standards and is, therefore, a secondary and higher

secondary school.

(m) Subsequently the Management followed the staffing

schedule/ pattern and placed the Employee-Meena in the

trained graduate scale only after the post in the said category

was available.

(n) The Government Resolution dated 11.11.2011 cannot be

granted a retrospective effect and by virtue of clause (2) of

the said Government, a teacher having B.A. B.Ed.

qualifications and teaching in a primary school, would be

considered as a trained graduate teacher.

(o) By the said Government Resolution, those graduate teachers,

who have acquired B.Ed. qualification and are still teaching

the primary school students from 1 st to 7th standards for

which D.Ed. qualification is prescribed, would be treated as

trained graduate teachers and would be entitled for the pay

scale for the said category.

(p) As the school operated by the Management is upto 12 th

standards, by no stretch of imagination could it be contended

that the said school is primary school. Therefore, the

*9* wp.9744.13.173.15.con.sxw

Government Resolution dated 11.11.2011 would not be

applicable.

(q) This is not an adversarial litigation in between the

Management and the Employee-Meena, though the

Management is aggrieved by the direction of the Education

Officer that the benefits of the trained graduate teachers pay

scale should be paid from the coffers of the Management.

In support of his above contentions, Shri Sapkal has relied

upon the following judgments:-

(a) Ashok Venkatrao Bajgir vs. The State of Maharashtra, 2016(4)

ALL MR 391.

(b) Ramrao Jaimal Bacchav and others vs. The State of

Maharashtra, in Writ Petition No.478/2011 (Aurangabad

th Bench) dated 11 October, 2012 .

(c) Sunil Kisanrao Jadhav vs. The State of Maharashtra, in Writ th Petition No.5997/2014 (Aurangabad Bench) dated 17

December, 2015.

11 The contentions of Shri Patil, learned Advocate for the

Employee-Meena, can be summarized as under:-

                                            *10*                       wp.9744.13.173.15.con.sxw


      (a)       The   Employee-Meena   is   aggrieved   by   the   direction   of   the 




                                                                                    

Education Officer to give effect of the trained graduate

teachers pay scale from 15.10.2001, when the same ought to

have been given to the Employee-Meena from 05.06.1989.

(b) A reference has been made to paragraphs 3 and 4 of the

order of the learned Division Bench of this Court dated

07.03.2013 passed in Writ Petition No.8818/2011 which was

filed by the Employee-Meena.

(c) A reference is also made to the seniority list which indicates

that the Employee-Meena is placed at Sr.No.13.

(d) Though the Employee-Meena is paid proper scale as per

clause (b) of the Government Resolution dated 11.11.2011,

the same is to be given effect to from 05.06.1989.

(e) The Management has wrongly appointed the Employee-

Meena in the D.Ed. scale.

(f) Since Mr.Vinayak Yashwant Patil was not B.P.Ed. qualified

when he was appointed on 25.07.1987, the Employee-

Meena needs to be placed higher in seniority list than

Mr.Vinayak Yashwant Patil.

(g) Since other employees like Mr.J.B.Jain and Mr.A.B.Bagal have

been given the trained graduate scale, the Education Officer

*11* wp.9744.13.173.15.con.sxw

has rightly ordered that the Employee-Meena should be

placed in C-Category and she deserves to be paid her trained

graduate pay scale.

(h) The learned Division Bench of this Court, by order dated

07.03.2013 in Writ Petition No.8818/2011 filed by the

Employee-Meena, had directed the Education Officer to

decide the claim of seniority of the Employee-Meena as well

as her entitlement to receive the trained graduate pay scale.

(i) Though the Education Officer has allowed the claim of the

Employee-Meena, he has wrongly granted benefits w.e.f.

15.10.2001 instead of applying the pay scale from

05.06.1989 when the Employee-Meena had joined the

employment.

(j) The Employee-Meena was appointed as an Assistant Teacher

in D.Ed. scale on 14.09.1987, when she actually was B.A.

B.Ed. and hence, she is legally entitled for a trained graduate

pay scale.

(k) Even if it is assumed that the Management did not have a

vacancy on 14.09.1987 in the trained graduate pay scale, the

Employee-Meena was entitled to such scale immediately after

the vacancy in the said pay scale was available.

                                                 *12*                      wp.9744.13.173.15.con.sxw


           (l)       Mr.Vinayak Yashwant Patil was appointed on 05.06.1989 and 




                                                                                        

other employees mentioned above were appointed in

between 2001 to 2011.

(m) The law laid down in the matter of Ms.Lakhwinder Kaur

Gurai vs. Garison Children Education Society and others,

(2006) 5 BCR 612 and in the matter of the State of

Maharashtra vs. Tukaram Trimbak Choudhari, (2007) 9 SCC

201, would become squarely applicable to the case of the

Employee-Meena.

(n) Though the Employee-Meena was initially teaching the

students in 5th to 7th standards for which the D.Ed. scale is

applicable, considering the effect of the Government

Resolution dated 11.11.2011, the Employee-Meena would be

entitled for the pay scale of a trained graduate category.

(o) The affidavit filed by the Education Officer is of no assistance

and the same deserves to be ignored.

12 The learned AGP appearing on behalf of the State Authorities

has defended the impugned order. On the basis of the affidavit filed by the

Education Officer, it is contended that though the Employee-Meena was

holding B.A., B.Ed. qualification, she accepted the appointment in D.Ed.

*13* wp.9744.13.173.15.con.sxw

scale as there was no vacancy in the trained graduate category. After she

voluntarily accepted her appointment in the D.Ed. scale, she continued as

such. Mr.Vinayak Yashwant Patil, though was initially appointed as an

untrained teacher, he was given the trained graduate scale in 1989 as he

had acquired the specialized qualification of B.P.Ed. and one post for

trained graduate teacher in Physical Education was available. Hence, he

was appointed in a completely different category.

The learned AGP further submitted that the Employee-Meena

would stand entitled for the trained graduate pay scale from 15.10.2001

when Mr.J.B.Jain was appointed for the first time on 15.10.2001 in the

trained graduate category pay scale. Considering the seniority of the

Employee-Meena, she should have been first accommodated in the

trained graduate scale on 15.10.2001 when two employees, namely,

Mr.J.B.Jain and Mr.A.B.Bagal were appointed for the first time in the

trained graduate pay scale. Since the Employee-Meena was not

accommodated in the said scale, though she was entitled to the said scale

by natural growth of the school and a vacancy in the trained graduate pay

scale was available, the Education Officer has rightly directed the

Management to pay the benefits of the trained graduate pay scale to the

Employee-Meena.

                                                *14*                     wp.9744.13.173.15.con.sxw




                                                                                      
    14               The learned AGP further submitted that had the Management 

rightly assessed the situation and would have done justice to the

Employee-Meena, this situation and this dispute would not have arisen.

Since on account of the unlawful act of the Management the Employee-

Meena is made to suffer, the Education Officer has directed the

Management to pay the difference in the pay scale from their own pockets

as the State exchequer should not be unnecessarily taxed on account of

illegalities committed by the Management. The Management cannot be

permitted to get away with this illegality and the State exchequer should

not be made to suffer the burden of payment of the difference in the pay

scale, though the Management shall have to shoulder the said burden.

15 I have considered the submissions of the learned Advocates

as have been recorded herein above.

16 The service details of the Employee-Meena and all other

employees at issue, are not in dispute. The issues before this Court are

with regard to : (A) Whether, the Employee-Meena is justified in seeking

benefits of the trained graduate pay scale from the date of her joining

05.06.1989? (B) Whether, the Education Officer has rightly granted the

*15* wp.9744.13.173.15.con.sxw

Employee-Meena the benefits of the trained graduate pay scale from

15.10.2001? and Whether, the Management is required to shoulder the

burden of payment of difference in the pay scale?

17 It is an undisputed position that the Employee-Meena was

appointed in the untrained teachers category despite being a trained

graduate teacher right from the date of her first appointment, as the post

of a trained graduate teacher was not available. The said post, principally

could be said to be available only on 05.06.1989 when Mr.Vinayak

Yashwant Patil, B.A. B.P.Ed. was appointed in the trained graduate

category. However, this would not cause any legal injury to the Employee-

Meena as she was a teacher in the general category and Mr.Vinayak

Yashwant Patil, who had the degree of B.P.Ed. was appointed against the

available vacancy in Physical Education. The Employee-Meena, therefore,

could not have been appointed to a post for which a trained graduate in

Physical Education was required. The first issue framed by me as above,

therefore, stands answered. The Employee-Meena, therefore, cannot be

held to be entitled for the trained graduate pay scale from 05.06.1989

when Mr.Vinayak Yashwant Patil was appointed.



    18               It   is   not   in   dispute   that   other   employees,   namely,   J.B.Jain 





                                             *16*                     wp.9744.13.173.15.con.sxw


(15.10.2001), A.B.Bagal (15.10.2001), B.N.Patil (18.06.2009), M.H.Mali

(03.08.2010) and R.S.Rathod (01.08.2011) were all teachers in general

category and were appointed in the trained graduate pay scale. It cannot

be accepted that the Management could have lost sight of the Employee-

Meena, who was senior to the immediate junior employee Mr.J.B.Jain by

about 14 years.

19 There can be no dispute that the Employee-Meena accepted

her appointment for the first time on 14.09.1987 as an Assistant Teacher

in the D.Ed. pay scale since there was no vacancy available in the trained

graduate pay scale. This, therefore, would not mean that she deserved to

be continued in the D.Ed. scale in perpetuity. The Management has

specifically come forward with the case that as there was no vacancy in

the trained graduate pay scale, the Employee-Meena was appointed in the

D.Ed. scale. This argument could be sustained only till the first vacancy

arose on 15.10.2001 when, instead of accommodating the Employee-

Meena, the Management chose to appoint Mr.J.B.Jain in the trained

graduate pay scale. I, therefore, answer the second issue by concluding

that the Employee-Meena was entitled to the trained graduate pay scale

from 15.10.2001.

                                                *17*                      wp.9744.13.173.15.con.sxw


    20               In   the   above   backdrop,   it   is   apparent   that   it   was   the 




                                                                                       

handiwork of the Management in recruiting fresh employees in the

trained graduate pay scale, by completely ignoring the legal right of the

Employee-Meena. As concluded above, her acceptance of the D.Ed. pay

scale was out of compulsion, both for the Management as well as for

herself, as there was no vacancy in the trained graduate pay scale at the

time of her appointment. In my view, the Management, therefore, should

have absorbed the Employee-Meena in the trained graduate pay scale at

the first available opportunity which was on 15.10.2001 when the

Management engaged two fresh teachers, namely, Mr.J.B.Jain and

Mr.A.B.Bagal. This illegality committed by the Management and injustice

caused to the Employee-Meena, deserves to be undone by ensuring that

the Employee-Meena gets her legal dues. The Education Officer has,

therefore, rightly held that she was entitled to the Trained Graduate Pay

Scale from 15.10.2001.

21 In the above backdrop, the issue is as to whether, the State

exchequer should be penalized by making the State pay the difference in

the pay scale to which the Employee-Meena is entitled to from

15.10.2001. The Management is a grant-in-aid institution. If the State

exchequer is unduly taxed for the unlawful act committed by the

*18* wp.9744.13.173.15.con.sxw

Management, it would amount to allowing the Management to get away

with the illegality that it has committed. It is necessary that the entity

which commits an illegality deserves to be penalized and must realize the

effect of it's unlawful act. As such, in my view, the Education Officer has

rightly concluded that the Management shall pay the difference in the pay

scale from it's own coffers.

22 Insofar as the Government Resolution dated 11.11.2011 is

concerned, I do not think that this case could be vexed with the effect of

the said Government Resolution. Firstly, the Government Resolution will

have to be given effect to prospectively and not retrospectively as it is

likely to disturb the seniority of hundreds of teachers in hundreds of

schools. Secondly, the said Government Resolution is applicable to

primary schools. Admittedly, the Management school at issue is upto 12 th

standard and therefore, is a secondary and higher secondary school.

Hence, the said Government Resolution would not be applicable to this

case.

23 As such, I do not find that the impugned order of the

Education Officer dated 12.11.2013 could be termed as being perverse or

erroneous. The Honourable Apex Court has settled the law in the matters

*19* wp.9744.13.173.15.con.sxw

of Syed Yakoob v/s K.S.Radhakrishnan, AIR 1964 SC 477 and Surya Dev

Rai v/s Ram Chander Rai, AIR 2003 SC 3044 that merely because a

second view is possible, the impugned order ought not to be set aside.

Unless the impugned order appears to be perverse, erroneous and likely

to cause grave injustice, no interference is called for.

24 In the light of the above, both these Writ Petitions are

dismissed. Rule is discharged.

          25               No costs.
            

                                                  (RAVINDRA V. GHUGE, J.)
    kps
         







 

 
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