Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jaiwant Saidaji Diggikar And ... vs The State Of Maharashtra And ...
2016 Latest Caselaw 7585 Bom

Citation : 2016 Latest Caselaw 7585 Bom
Judgement Date : 22 December, 2016

Bombay High Court
Jaiwant Saidaji Diggikar And ... vs The State Of Maharashtra And ... on 22 December, 2016
Bench: R.M. Borde
                 IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                            BENCH AT AURANGABAD




                                                                          
                            WRIT PETITION NO. 8514 OF 2016




                                                 
     
    Prof. Suresh s/o Shankarrao Shinde,
    Age : 55 years, Occu. Service as 




                                                
    Professor in Physics at A.S.C.
    College, Naldurg, Tal. Tuljapur,
    District Osmanabad                                               PETITIONER

           VERSUS




                                         
    1.     The State of Maharashtra,
                                  
           through its Principal Secretary,
           Higher and Technical Education
           Department, Mantralaya Annex,
                                 
           Mumbai - 32

    2.     The Director of Higher Education,
           Maharashtra State,
      

           Central Building, Pune
   



    3.     The Joint Director of Higher Education
           Aurangabad Division, Aurangabad                           RESPONDENTS





                                         AND

                            WRIT PETITION NO. 8515 OF 2016





    1.     Dr. Jaiwant s/o Saidaji Diggikar,
           Age : 52 years, Occu. Service,
           S.C.S. College, Omerga,
           Tal. Omerga, Dist. Osmanabad

    2.     Dr. Vilas s/o Sandipan Ingle,
           Age : 50 years, Occu. Service,
           S.C.S. College, Omerga,
           Tal. Omerga, Dist. Osmanabad




         ::: Uploaded on - 23/12/2016             ::: Downloaded on - 24/12/2016 01:12:44 :::
                                                  2                  wp8514-8515-2016

    3.     Dr. Nitin s/o Murlidhar More,
           Age : 50 years, Occu. Service,
           S.C.S. College, Omerga,
           Tal. Omerga, Dist. Osmanabad




                                                                                 
    4.     Dr. Ghanshyam s/o Harishchandra Jadhav,




                                                         
           Age : 52 years, Occu. Service as
           Principal, S.C.S. College, Omerga,
           Tal. Omerga, Dist. Osmanabad

    5.     Dr. Praveen s/o Shahuraj Mane,




                                                        
           Age : 50 years, Occu. Service,
           S.C.S. College, Omerga,
           Tal. Omerga, Dist. Osmanabad                                     PETITIONERS




                                                
           VERSUS

    1.
                                  
           The State of Maharashtra,
           through its Principal Secretary,
           Higher and Technical Education
                                 
           Department, Mantralaya Annex,
           Mumbai - 32

    2.     The Director of Higher Education,
      

           Maharashtra State,
           Central Building, Pune
   



    3.     The Joint Director of Higher Education
           Aurangabad Division, Aurangabad                                  RESPONDENTS





                              ----
    Mr. S.S. Thombre, Advocate for the Petitioners
    in both Writ Petitions

    Mr. M.M. Nerlikar, A.G.P. for the respondent/State





                              ----


                                            CORAM :   R.M. BORDE AND
                                                      SANGITRAO S. PATIL, JJ.

DATE : 22nd December, 2016

3 wp8514-8515-2016

ORAL JUDGMENT (PER : R.M. BORDE, J.) :

Heard.

2. Rule. Rule made returnable forthwith. With the

consent of the parties, petitions are taken up for final

hearing and disposal at admission stage.

3. The facts giving rise to the instant petitions

are identical to the facts of the matter decided by

Division Bench of this Court on 21st November, 2013 i.e.

Writ Petition No. 10283 of 2012 and other companion

matters. In paragraph No. 15 of the Judgment, the

Division Bench has observed thus:

" 15. In the present matter, according to us, the incentives while implementing

6th Pay Commission for Ph.D. cannot be so given so as to give a junior teacher more pay than the senior who is otherwise equally qualified. Rather he has more

experience and is senior even in the acquisition of the Ph.D. Degree. All things given to the same at a given point of time, junior teacher could not be getting more salary than the senior only because the junior has just acquired the

4 wp8514-8515-2016

Ph.D. Degree. The Constitution has goal under Article 39(d) that there should be equal pay for equal work. If the

arguments as raised on behalf of the

Respondents are accepted, the same would amount to discriminating to teachers only on the basis of junior teacher having

acquired Ph.D. Degree recently under new Pay Commission. This would be violative of the principles as enunciated in

Article 16 of the Constitution and such

position cannot be allowed to be maintained. It is different when one

person is having higher qualifications. However, it would be discriminatory when both are having similar qualifications

and a person not only senior in service but also equally qualified is so

discriminated, so as to be put in disadvantageous position as it was a

fault to have acquired Ph.D. Degree earlier. It is not a case of keeping the incentive separate and not part of pay. If pay fixation of petitioner No.1 (as at

page 60-61 in Paper Book) is seen, on 1 st July, 2008, his basic pay is shown as Rs.57,260/- while that of Shri S.S. Nighut (See Page 107) was Rs.55,870/-. Then in the proforma of Pay Fixation, entry on 22nd September, 2008 for Shri

5 wp8514-8515-2016

S.S. Nighut shows his basic pay as "55870+5030 = 60,900". Thus the increments were merged in the basic. This

would be discriminative between Senior

Teacher and Junior Teacher. Note 5 below Appendix I of the G.R. needs to be applied that such discrimination is

removed."

4. The factual details of the matter prompting the

petitioners to approach this Court need not be stated.

These petitions can be disposed of in view of the

reasons set out in the Judgment cited supra, decided by

this Court on 21-11-2013.

5. For the reasons recorded above, the instant

petitions need to be allowed and the same are

accordingly allowed. Respondents shall take necessary

steps to step-up pay of the petitioners so as to bring

it on par with their juniors and there shall be no

discrimination only on account of the fact that the

junior teacher has acquired Ph.D. Degree after

implementation of 6th Pay Commission.

6. Writ Petitions are allowed. Respondents are

directed to refix pay of the petitioners and arrears be

6 wp8514-8515-2016

paid within a period of three months.

7. Rule is accordingly made absolute. There shall

be no order as to costs.




                                             
           [SANGITRAO S. PATIL]                 [R.M. BORDE]




                                            
                  JUDGE                              JUDGE

    npj/wp8514-8515-2016




                                       
                                  
                                 
      
   







 

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter