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

New Grand Education Society Thr. ... vs Arun S/O Zituji Pantawane
2016 Latest Caselaw 6835 Bom

Citation : 2016 Latest Caselaw 6835 Bom
Judgement Date : 1 December, 2016

Bombay High Court
New Grand Education Society Thr. ... vs Arun S/O Zituji Pantawane on 1 December, 2016
Bench: Prasanna B. Varale
                                          1                               WP4478.15+2.odt




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




                                                            
                           WRIT PETITION NO. 4478 OF 2015

    PETITIONERS              : 1] New Grand Education Society,
                                  Sanjay Maidan, Indora, Kamptee Road,




                                                           
                                  Nagpur, through its Vice President

                                    2] Smt. Kamlabai Badule, Convener,
                                       New Grand Education Society,




                                                
                                       Sanjay Maidan, Indora, Kamptee Road,
                                       Nagpur
                               ig   3] Head Master,
                                       Indira Gandhi Vidya Mandir,
                                       Ghoti (Tok), Bor, Tah. Ramtek,
                             
                                       District Nagpur.

                                               - VERSUS -
      

    RESPONDENTS              : 1] Arun S/o Zituji Pantawane,
                                  Aged   years, Occu. Teacher,
                                  R/o Swami Vivekanand Ward, 
   



                                  Near Lal Diwan Dargah, Ramtek,
                                  Dist. Nagpur.

                                    2] Education Officer (Secondary,





                                       Zilla Parishad, Nagpur.
                                                WITH
                           WRIT PETITION NO. 4480 OF 2015





    PETITIONERS              : 1] New Grand Education Society,
                                  Sanjay Maidan, Indora, Kamptee Road,
                                  Nagpur, through its Vice President

                                    2] Smt. Kamlabai Badule, Convener,
                                       New Grand Education Society,
                                       Sanjay Maidan, Indora, Kamptee Road,
                                       Nagpur

                                    3] Head Master,
                                       Indira Gandhi Vidya Mandir,
                                       Ghoti (Tok), Bor, Tah. Ramtek, Dist. Nagpur.



     ::: Uploaded on - 01/12/2016                            ::: Downloaded on - 03/12/2016 01:00:47 :::
                                           2                                  WP4478.15+2.odt




                                                                                        
                                               - VERSUS -




                                                                
    RESPONDENTS              : 1] Rajesh S/o Nashiket Dongre,
                                  Aged   years, Occu. Teacher,
                                  R/o 76, Shiv nagar, Parsoda,
                                  Ramtek, Dist. Nagpur.




                                                               
                                    2] Education Officer (Secondary,
                                       Zilla Parishad, Nagpur.

                                                WITH




                                                 
                           WRIT PETITION NO. 4112 OF 2015

    PETITIONERS 
                              
                             : 1] New Grand Education Society,
                                  Sanjay Maidan, Indora, Kamptee Road,
                                  Nagpur, through its Vice President
                             
                                    2] Smt. Kamlabai Badule, Convener,
                                       New Grand Education Society,
                                       Sanjay Maidan, Indora, Kamptee Road,
                                       Nagpur
      


                                    3] Head Master,
   



                                       Indira Gandhi Vidya Mandir,
                                       Ghoti (Tok), Bor, Tah. Ramtek,
                                       District Nagpur.





                                               - VERSUS -

    RESPONDENTS              : 1] Rajendra S/o Vishnuji Thakre,
                                  Aged   years, Occu. Teacher,
                                  R/o 25, Anand Nagar, Chhuriya Layout,
                                  Ramtek, Dist. Nagpur.





                                    2] Education Officer (Secondary,
                                       Zilla Parishad, Nagpur.
                                -----------------------------------------------------------
    Mr. A. S. Dhore, Advocate for the petitioners
    Mr. P. N. Shende, Advocate for Resp.No.1 in WP 4478/15 & 4480/15
    Mr. S. S. Dhengale, Advocate for Respondent no.1 in W.P. No.4112/15
    Mr. S. J. Kadu, A.G.P. for the respondent no.2.
                               ------------------------------------------------------------




     ::: Uploaded on - 01/12/2016                               ::: Downloaded on - 03/12/2016 01:00:48 :::
                                       3                                WP4478.15+2.odt




                                                                                  
                         CORAM : 
                                   PRASANNA B. VARALE, J.
                    JUDGMENT RESERVED ON       :  22.03.2016




                                                          
                    JUDGMENT PRONOUNCED ON :  01.12.2016


    JUDGMENT

1. Heard.

2. Rule. Rule made returnable forthwith. Looking to the

controversy involved in all these petitions and the grounds raised by the

petitioners, which are one and the same, with the consent of the learned

counsel for the parties, all these three petitions are taken up for final

disposal and being decided by this common judgment.

3] By these petitions, the petitioners are challenging the

judgment and order, dated 18.04.2015 passed by the Presiding School

School Tribunal, Nagpur in the respective appeals filed by the

respondent no.1-employees.

4] The case of the petitioner-Society is the respondent no.1 in

W.P. No.4478/2015 was appointed as an Assistant Teacher in petitioner

no.3 school after following selection process and with the prior approval

of the Education Society. It is the case of the petitioner-society that the

respondent no.1-employee was handed over charge of Headmaster for

4 WP4478.15+2.odt

the period from 01.09.2006 to 31.11.2007 and from 01.08.2009 to

30.06.2010. Apart from the respondent no.1, two other teachers were

also given charge of Head Master in their respective tenure. It came to

the knowledge of the petitioner-society that the respondent no.1 and

other two teachers while they were in-charge Head Master made illegal

appointments of five teachers and the proposals for approval of their

services were sent under their signature to the respondent no.2. One of

the members of the managing committee of petitioner no.1 society

namely Ramesh Zade made a complaint/representation to respondent

no.2 - Education Officer (Secondary) in respect of illegal appointments

and sought for enquiry and necessary action. As there was no action

initiated nor enquiry was conducted in the complaint of Mr. Zade, he

approached the Division Bench of this Court by filing Writ Petition No.

5010/2012. The petition was disposed of with a direction to the

respondent-authority to consider and decide the representation.

Pursuant to the directions of this Court, an enquiry was conducted and

the respondent no.2 - Education Officer found that illegal appointments

were made of five teachers and as such the respondent no.2 cancelled

the approval granted to the appointment of those five teachers and

directed the petitioner-society to initiate an action against the

Headmaster, who had submitted the proposals. In view of the

5 WP4478.15+2.odt

directions of the respondent no.2 - Education Officer, the petitioner-

society terminated the services of those five teachers by issuing

termination order, dated 01.08.2013. Being aggrieved by the said

order, those teachers approached the School Tribunal. The School

Tribunal passed the interim order restraining the petitioners from

effecting the termination order. Being aggrieved by the said order of

the Tribunal, the petitioners approached this Court by filing writ

petition. During pendency of the said writ petition, compromise was

arrived at between the petitioner-society and the employees and in view

of compromise, a proposal for approval of services of those employees

was submitted to the respondent no.2 - Education Officer, but the

respondent no.2 rejected that proposal. Being aggrieved by the order

of the respondent no.2, those teachers approached this Court by filing

Writ Petition No. 4002/2014 seeking direction for grant of approval.

This Court could not find favour with the petitioners/employees and the

petition was disposed of by the order dated 06.04.2015 with liberty to

the petitioners/employees to approach the Civil Court for redressal of

their grievances. In view of the communication of the respondent no.2

- Education Officer, an enquiry was conducted in respect of the

misdeeds of the respondent no.1. It was found by the petitioner-society

that the respondent no.1 by way of forged documents had submitted

6 WP4478.15+2.odt

proposal for grant of approval. It was alleged that the respondent no.1

by way of forged signature of the then Secretary of the petitioner no.1-

Society Mr. Badule had submitted the proposal for grant of approval.

As the petitioner-society found that the respondent no.1 was indulged in

an act of mischief, the petitioner-society issued statement of allegations

and called upon the respondent no.1 to submit his explanation. As the

explanation was not found satisfactory, an enquiry committee was set

up for conducting enquiry against the respondent no.1. In spite of the

opportunities granted to the respondent no.1 to nominate his

representative in the enquiry committee, the respondent no.1 failed to

avail that opportunity. Ultimately, charge-sheet was issued. A two

member enquiry committee was constituted against the respondent no.1

consisting of one State Awardee teacher and one member nominated bu

the petitioner-Society. The enquiry committee conducted the enquiry

and submitted its report with recommendation to impose major penalty

for the grave and serious charges against the respondent no.1. In view

of the report of the enquiry committee, the petitioner-society resolved to

terminate the services of respondent no.1-employee and accordingly by

termination order, dated 28.12.2013, services of respondent no.1 were

terminated with effect from 31.12.2013. Being aggrieved by the said

termination order, respondent no.1 approached the School Tribunal by

7 WP4478.15+2.odt

filing appeal under Section 9 of the Maharashtra Employees of Private

Schools (Conditions of Service) Regulation Act. Though, an application

was filed for grant of stay, the same was rejected and the School

Tribunal allowed the appeal by the impugned judgment and order dated

18.04.2015, thereby quashing and setting aside the termination order

and directing the petitioner-society to reinstate the respondent no.1

with continuity of service and 25% back wages.

5] Mr. Dhore, the learned counsel for the petitioners

submitted that the impugned order passed by the School Tribunal is

unsustainable on various grounds, such as, the Tribunal has failed to

appreciate the material presented before it by the petitioner-

management. It was further submitted by the learned counsel that the

complaint was made by Mr. Ramesh Zade, one of the members of the

petitioner-management, to the respondent no.2 - Education Officer for

initiation of an action against the respondent no.1 for his misdeeds and

as no cognizance was taken by the respondent no.2-Education Officer, a

writ petition bearing No.5010/2012 came to be filed before this Court

by Mr. Ramesh Zade. While deciding the said writ petition, the Division

Bench of this Court directed the respondent no.2- Education Officer to

consider and decide the representation of Mr. Zade within the stipulated

8 WP4478.15+2.odt

period. It was further submitted by the learned counsel that in view of

these facts, the School Tribunal observed that the respondent-Education

officer has erred in passing the order on the representation of Mr. Zade.

The learned counsel then submitted that the School Tribunal also erred

in observing that the complaint of Mr. Zade was not against the

respondent no.1 i.e. appellant before the Tribunal, but it was against

the Secretary of the Institute. The learned counsel then submitted that

the enquiry conducted by the petitioner-management was by following

the due procedure of law and more particularly the provisions of the

M.E.P.S. Act and the Rules framed thereunder. The learned counsel for

the petitioners submitted that the nature of enquiry conducted in trial is

different than the nature of inquiry in the disciplinary proceedings. It

was further submitted by the learned counsel that the School Tribunal

could not have gone into the legality of the findings arrived at by the

Enquiry Committee and could not have acted as if the appellate

authority over the enquiry committee. Thus, the learned counsel for the

petitioners submitted that the order passed by the School Tribunal is

unsustainable.

6] The learned counsel for the petitioners then submitted that

when the School Tribunal was of the opinion that the inquiry conducted

9 WP4478.15+2.odt

through the enquiry committee at the instance of the petitioner-

management suffered from lacuna and the inquiry was vitiated, then

the School Tribunal ought to have directed the management for de-novo

enquiry from the stage where it was vitiated as per the observation of

the School Tribunal. It was submitted by the learned counsel for the

petitioners that the petitioner-management had also made such prayer

to the School Tribunal, but the School Tribunal in stead of taking

recourse of directing de-novo enquiry, allowed the appeal and set aside

the order of termination. Thus, in the alternate submission, the learned

counsel for the petitioners prayed for remand of the matter back to the

School Tribunal. In support of his submissions, the learned counsel for

the petitioners placed reliance on the following judgments of this Court

as well as the Apex Court :

1] 2014 (2) Mh.L.J. 879 [Bhartiya Seva Acharya Education Society, Nagpur and another vs. School Tribunal, Nagpur and others]

2] 2014 (5) Mh.L.J. 41 [Abdul Salam Abdul Khalique .vs. Shah Babu Edn. Soc. & others]

3] 1997 (3) Mh.L.J. 709 [Thapar Education Society .vs. Shyam Maroti Bhasarkar and oths.]

4] 1997 (2) Mh.L.J. 578 [High Court of Judicature at Bombay through its Registrar .vs.

            Udaysingh Ganpartao Naik Nimbalkar and others]



    7]              Per   contra,   Mr.   Shende   and   Mr.   Dhengale,   the   learned




                                     10                                   WP4478.15+2.odt




                                                                                   

counsel for respondent no.1/employees in W.P. Nos.4478 & 4480 of

2015 and 4112/2015, respectively, support the order impugned in the

present petitions.

8] Mr. Shende, the learned counsel for the respondent no.1

submitted that respondent no.1 - Arun Pantawane was appointed as

Assistant Teacher in 1997 by following due procedure. It was further

submitted by the learned counsel that as there were two groups in the

management and though, he was senior, he was not promoted to the

post of Headmaster. It was submitted by the learned counsel that one

of the groups wanted to favour some other employees by appointing

them as Headmaster and wanted that the respondent no.1 should

relinquish his claim of seniority, but the respondent no.1 denied to

relinquish his claim and as such the group was acting against the

respondent no.1 with a grudge. It was submitted by Mr. Shende, the

learned counsel that the allegation of mischief played by the respondent

no.1 in making illegal appointments of some of the employees, is false

and baseless. He submitted that with the prior approval of the then

President of the society Mr. Devchand Badule, necessary steps were

taken by the respondent no.1, such as publishing advertisement, issuing

appointment orders, forwarding proposals to the Education department

11 WP4478.15+2.odt

etc. Thus, it was the submission of the learned counsel for the

respondent no.1 that the respondent no.1 did not play any role in all

these matters. The learned counsel further submitted that the inquiry

conducted against respondent no.1 was mere a farce as no opportunity

of hearing was granted to the respondent no.1. The learned counsel

further submitted that no procedure was followed as laid down under

the Maharashtra Employees of Private Schools (Conditions of Service)

Rules, 1981 for conducting departmental enquiry. It was submitted by

the learned counsel that though, the School Tribunal quashed and set

aside the termination order and directed reinstatement of respondent

no.1 with continuity in service, it granted only 25% of back wages. He

further submitted that as the respondent no.1 was not gainfully

employed during the period from the date of termination till the date of

allowing the appeal, the School Tribunal ought to have granted full

back wages to the respondent no.1. Mr. Shende, the learned counsel

submitted that the punishment awarded to the respondent no.1, that

too on farce enquiry, was completely disproportionate. He submitted

that while awarding punishment, there must be subjective satisfaction

and without there being subjective satisfaction, the punishment was

awarded to the respondent no.1. Mr. Shende, the learned counsel in

support of his submissions, placed reliance on the judgments of this

12 WP4478.15+2.odt

Court reported in 2011 (1) Mh.L.J. 166 in the case of Pralhad Kishor

Bondre .vs. Ramkrishna Shikshan Prasarak Sansthan, Lonar, Dist.

Buldana and others ; and 2010 (1) Mh.L.J. 359 in the case of Yavatmal

Islamia Anglo Urdu Education Society, Yavatmal and another .vs. Mujib

Ahmed Abbas Ali and another.

9] Mr. Dhengale, the learned counsel for the respondent no.1

in WP No.4112/15, largely adopted the arguments of the learned

counsel Mr. Shende and submitted that the respondent no.1/employee

by following due procedure had forwarded the proposal of appointment

of the employees and no role was played by the respondent no.1 in the

alleged appointment of other employees. The learned counsel

submitted that the services of the employees who were alleged to be

illegally appointed, were terminated. The termination order was

challenged before this Court. It was submitted that in the proceedings

before this Court, those employees and the petitioner-management

arrived at a compromise. Thus, both the learned counsel for the

respondent no.1 support the order passed by the School Tribunal

impugned in the present petition.

         


    10]              On the backdrop of the submissions of the learned counsel




                                     13                                  WP4478.15+2.odt




                                                                                  

appearing for the parties, I have gone through the material placed on

record. Perusal of the material show that Mr. Ramesh Zade had

submitted a representation to the respondent no.2 - Education Officer.

It was submitted in the representation that the respondent no.1 in all

these petitions namely, Arun Pantawne, Rajendra Thakre and Rajesh

Dongre, who were the in-charge Headmasters, submitted a proposal to

the respondent no.2 authority for appointment of five teachers namely

Smt. Sharja Meshram, Raju Pendam, Shubhangi Thakare, A.B. Bobde

and R.Y. Raut. It was submitted in the representation that while

submitting those proposals, fraudulent documents were submitted and

also incorrect information was provided to the Education Department.

It was submitted that in respect of appointment of Smt. Sharja

Meshram, transfer was shown of said employee from one school to

another school and it was submitted that a meeting was conducted. It

was submitted that Mr. Zade was shown to be present in the said

meeting by referring to his signature. It was submitted in the

representation that neither the meeting was conducted as per the Rules,

nor Mr. Zade was present in that meeting. It was submitted that even

roster submitted before the authority was not the genuine roster.

Perusal of the material further shows that as no cognizance was taken of

the representation made by Mr. Zade, the Division Bench of this Court,

14 WP4478.15+2.odt

by order dated 18.10.2012 in W.P. No. 5010/12 directed the

respondent no.2 - Education Officer to decide the representation. The

material placed on record further shows that the respondent no.2, in

compliance of the order of this Court, by giving an opportunity of

hearing to the employees, who were allegedly appointed and on a

perusal of the material and the record, found that those appointments

were made in breach of the Rules of 1981 and there was no

transparency in the appointments. The respondent no.2 - Education

Officer then directed the petitioner-management to initiate action

against those Headmasters, who forwarded the proposal for

appointment of five employees. It would be interesting to note that one

of such employee, namely Smt. Thakre had approached this Court

seeking direction to the authorities of Education Department to grant

approval to her appointment and release the salary and the Division

Bench of this Court in Writ Petition No. 4002/2014, by order dated

06.04.2015 thought it fit not to entertain the petition. The petition was

accordingly disposed of with liberty to the petitioner/employee to avail

other remedies.

11] Thus, there was considerable merit in the submission of the

learned counsel for the petitioners that the School Tribunal has erred in

15 WP4478.15+2.odt

observing that the respondent no.2 - Education Officer could not have

directed the petitioner- management to initiate enquiry against the

respondent no.1-employees. The material placed on record also show

that the School Tribunal only referred to the earlier complaint of Mr.

Zade, wherein he had sought an action against the then Secretary of the

Society. The School Tribunal failed to consider that subsequently there

was a representation made to the respondent no.2 - Education Officer

and under the orders of the Division Bench of this Court, the respondent

no.2 conducted enquiry and passed the order. These facts are already

referred to above. The School Tribunal only on assumptions and

presumptions observed that the signatures appearing on the documents

that is of respondent no.1-employee were put in at the instance of the

management. When there was no material before the Tribunal that the

management insisted upon the respondent no.1-employees to sign the

documents such as publishing advertisement in newspaper, preparing

the selection list, preparing and maintaining the Roster, then in that

case, the School Tribunal could not have arrived at a conclusion that if

the management had issued instructions, the respondent no.1 could not

have refused or denied to put his signature on the documents.



    12]             The School Tribunal in its impugned judgment, by referring





                                     16                                 WP4478.15+2.odt




                                                                                 

to the version of Smt.Sharja Meshram observed that the findings of the

inquiry committee were perverse as the committee failed to consider the

cross-examination of the Chief Executive Officer and replies given by

Smt. Sharja Meshram. The School Tribunal failed to consider the aspect

that it was an allegation against the respondent no.1-employee

(appellant before the Tribunal) that he had appointed Smt. Meshram

illegally and by submitting the fraudulent documents before the

education authorities. The replies given by Smt. Meshram were that the

appellant had not made false signature and her behaviour was proper.

Now, on these replies, the School Tribunal arrived at a conclusion that

the inquiry committee has not considered the cross-examination of the

Chief Executive Officer and the replies given by Smt. Meshram and such

findings are perverse. The School Tribunal thus clearly erred in

recording these findings.

13] The School Tribunal, on the aspect of non-compliance of

the provisions of the MEPS Rules by referring to Rule 36(2) and by

referring to the certificate submitted by the petitioner-management in

the name of Shri R.D. Suryavanshi, State Awardee Headmaster,

observed that no material placed to show that name of Shri R.D.

Suryavanshi was included in the panel of State/National Awardee Head

17 WP4478.15+2.odt

Masters. The School Tribunal then hold that the management failed to

constitute the inquiry committee as per the Rules. In view of this

peculiar fact that the School Tribunal found that there was non-

compliance of Rule 36 of the Rules of 1981 as one of the member of the

inquiry committed was not the panel of State/National Awardee Head

Masters, then in that case the Tribunal ought not to have proceeded on

assessment of the merits of the appeal and the course open for the

Tribunal was to direct the petitioner-management to conduct the

enquiry de novo from the stage at which it was vitiated.

14] As Mr. Dhore, the learned counsel for the petitioners placed

heavy reliance on the judgment of this Court in the case of Bhartiya

Seva Acharya Education Society .vs. School Tribunal Nagpur and others, it

will be useful to refer to the relevant observations of this Court in the

said judgment. This Court at paragraph 6 has observed thus -

"6. The question involved in the present petition is as to whether the tribunal was right in passing the order of

reinstatement, continuity in service with full backwages, without leaving option to the management to hold de novo enquiry when it has held that the enquiry conducted by the management vitiates on technical defects. The another question is whether the tribunal was right in going into the merits of the charges levelled against an employee to hold that the charges of

18 WP4478.15+2.odt

misconduct levelled against her have not been established, when the tribunal finds that the enquiry was vitiated on technical

grounds."

Then, this Court referred to the judgment of Full Bench of this Court in

the case of Saindranath jagannath Jawanjal .vs. Pratibha Shikshan

Sanstha and another 2007(3) Mh.L.J. (F.B.) 753] and observed at

paragraphs 8 and 9 thus -

"8.

It is thus apparent that in case where the enquiry is found to be defective, the appropriate relief as has been held in

Dr. Harbhajan Singh Greasy's case by the Apex Court is to set aside the order of dismissal with direction to the management to hold an enquiry from the stage the illegality has crept in and

that the reinstatement is to be treated for the purposes of

holding fresh enquiry and no more. So far as the backwages are concerned, the entitlement thereof is to make dependent on the final outcome of the fresh enquiry. The case of "defective

enquiry" is considered on part with the case of "no enquiry", even in respect of the cases arising out of disciplinary proceedings conducted under the MEPS Act and the Rules

framed thereunder.

9. In view of above law laid down by the Full Bench of this Court, it was not permissible for the School Tribunal to go into the merits of the charges levelled against an employee and the tribunal should have set aside the order of termination and permitted the management to hold an enquiry from the stage

19 WP4478.15+2.odt

the illegality has crept in and that the reinstatement of the respondent no.3 is required to be treated for the purposes of

holding fresh enquiry and no more. The question of payment of backwages in such a situation also does not arise as it would depend upon the final outcome of the fresh enquiry."

The same view was reiterated in another judgment of this Court, relied

on by the learned counsel for the petitioners, in the case of Abdul Salam

Abdul Khalique .vs. Shah Babu Education Society and others (supra).

15] Though, Mr. Shende, the learned counsel for respondent

no.1/employees placed reliance on the judgments of this Court in the

case of Pralhad Kishor Bondre .vs. Ramkrishna Shikshan Prasarak

Sansthan and others ; and Yavatmal Islamia Angro Urdu Education

Society .vs. Mujib Ahmed Abbas Ali and others (supra) and though, there

cannot be any dispute on the proposition of law reflected in these

judgments, in view of the above referred facts, I am of the opinion that

the judgments relied on by Mr. Shende, the learned counsel are of no

help to him.

16] Considering the facts of the present matter, I am of the

opinion that the orders passed by the School Tribunal are unsustainable.

I see no reason to take any different view than the view taken by this

20 WP4478.15+2.odt

Court in Bhartiya Seva Acharya Education Society's case. In the result,

the writ petitions are partly allowed.

(i) The impugned judgment and order, dated 18.04.2015

passed by the School Tribunal, Nagpur in the respective appeals filed by

the respondent no.1/employees, are quashed and aside to the extent of

setting aside the termination of respondent no.1-employees and

granting reinstatement and continuity in service with 25% back wages

within a month from the date of order.

(ii) The management is at liberty to hold de novo enquiry

against respondent no.1-employees from the stage at which the School

Tribunal has found the enquiry to be defective in accordance with the

provisions of the M.E.P.S. Act and the Rules framed thereunder.

(iii) The petitioner-management to complete the entire enquiry

within a period of six months from the date of the order of this Court

and pass the ultimate order.

(iv) The respondent no.1-employees shall be deemed to have

been placed under suspension with effect from the order of termination

and would be entitled for subsistence allowance in accordance with

Rule 34 of the M.E.P.S. Rules till the enquiry is concluded and ultimate

orders are passed by the petitioner-management.

(v) The writ petitions are disposed of. Rule is made absolute in the aforesaid terms. No order as to costs.

                                       21                  WP4478.15+2.odt




                                                                    
                                               JUDGE




                                            
    Diwale




                                           
                                          
                              
                             
      
   







 

 
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