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

Shri. Rameshwar S/O Narayanrao ... vs School Tribunal, Nagpur Thr. Its ...
2016 Latest Caselaw 4250 Bom

Citation : 2016 Latest Caselaw 4250 Bom
Judgement Date : 28 July, 2016

Bombay High Court
Shri. Rameshwar S/O Narayanrao ... vs School Tribunal, Nagpur Thr. Its ... on 28 July, 2016
Bench: A.S. Chandurkar
                                                                                  
    W.P. No.2852/2009                              1                               Judgment




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

                               WRIT PETITION NO.2852 OF 2009




                                                         
    Petitioner               :      Miss Durga Mandeorao Utkhende, 
                                    Aged about major,
                                    R/o c/o Bhojraj Damodhar Yewale, Said Colony,




                                             
                                    Tumsar, District Bhandara.

                               ig   -- Versus --

    Respondents              :   1] School Tribunal, Nagpur,
                                    through its Presiding Officer.
                             
                                  2] The Maharashtra Shivaji Education Society,
                                     Sihora through its President, 
                                     Taluka Tumsar, District Bhandara.
      


                                  3] Shri Shivaji Education Society, 
   



                                     through its Secretary, Amravati, 
                                     District Amravati.

                                  4] Education Officer (Secondary),
                                     Zilla Parishad Bhandara, 





                                     District Bhandara.

                                              with





                               WRIT PETITION NO.2988 OF 2009

    Petitioner               :      Shri Rameshwar s/o Narayanrao Bhende,
                                    Aged about 52 years, Occ. Service,
                                    R/o c/o Mohan Gautam, Patwari,
                                    Ward No.1, Sihora, District Bhandara.

                                    -- Versus --

    Respondents              :   1] School Tribunal, Nagpur,
                                    through its Presiding Officer.



     ::: Uploaded on - 02/08/2016                         ::: Downloaded on - 03/08/2016 00:08:10 :::
                                                                                      
    W.P. No.2852/2009                            2                                    Judgment




                                                            
                                  2] The Maharashtra Shivaji Education Society,
                                     Sihora through its President, 
                                     Taluka Tumsar, District Bhandara.




                                                           
                                  3] Shri Shivaji Education Society, 
                                     through its Secretary, Amravati, 
                                     District Amravati.

                                  4] Education Officer (Secondary),




                                              
                                     Zilla Parishad Bhandara, 
                               ig    District Bhandara.

    =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                 Mrs. P.A. Mahashabde, Advocate for the Petitioner.
                             
               Shri Abhay Sambre, Advocate for the Respondent No.3.
     Ms. T.H. Khan, Assistant Government Pleader for the Respondent Nos.1 & 4.
    =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-
      

                              C ORAM :  A.S. CHANDURKAR, J.
                              DATE      :  28
                                                 JULY, 2016.
                                              th
   



    ORAL JUDGMENT :- 





    01]             Since identical orders are challenged in these writ petitions, they

    are being decided by this common judgment.





    02]             The   petitioner   in   Writ   Petition   No.2852/2009   claims   to   have

been appointed as a Assistant Teacher by the respondent no.3 herein

pursuant to order of appointment dated 12/02/1991. It is her case that

subsequently the services were transferred from Dr. Punjabrao Deshmukh

High School, Papal, District Amravati to Maharashtra High School, Sihora in

W.P. No.2852/2009 3 Judgment

July, 1991. Her services were approved by the Education Officer. However,

on 26/04/1994, her services came to be terminated by an order issued by the

respondent no.2-Management. The petitioner, therefore, filed an appeal

under Section 9 of the Maharashtra Employees of Private Schools (Conditions

of Service) Regulation Act, 1977. In the said appeal, the respondent no.2

herein took the stand that the appointment of the petitioner was not in

accordance with law and that the appointment order issued to her was not as

per Schedule-D of the Maharashtra Employees of Private Schools (Conditions

of Service) Rules, 1981. By the judgment dated 05/03/2009, the appeal

came to be dismissed by holding the same to be non-maintainable on the

ground that the appointment order was not as per Schedule-D of the Rules of

1981. The said judgment is challenged in the aforesaid writ petition.

03] In Writ Petition No.2988/2009, the order of appointment is

dated 13/04/1992 which was issued by the respondent no.3. The services of

the petitioner were approved by the Education Officer and thereafter on

26/04/1994, the respondent no.2 terminated the services of the petitioner.

The appeal filed by the petitioner herein was dismissed on the same ground

that the appointment order issued to him was not as per Schedule-D of the

Rules of 1981. The judgment dated 05/03/2009 passed in said appeal is

challenged in this writ petition.

    W.P. No.2852/2009                            4                                    Judgment




                                                            
    04]             Mrs. P.A. Mahashabde, learned Counsel for both the petitioners

submitted that the School Tribunal was not justified in dismissing the appeal

only on the ground that the appointment order was not as per Schedule-D of

the Rules of 1981. She submitted that the Management of the respondent

no.3 had duly appointed the petitioners after which approval was sought from

the Education Officer and the same came to be granted. She submitted that

even continuation orders came to be issued by the respondent no.3 and,

therefore, merely on the stand taken by the respondent no.2, the appeals

could not have been dismissed. She submitted that the judgment in the case

of Ashok Asramji Gabhane vs. Presiding Officer, Schol Tribunal, Nagpur

and others - 2002 (4) Mh.L.J. 225, referred to in the impugned judgment

was not applicable.

05] Shri Abhay Sambre, learned Counsel for the respondent no.3

supported the impugned judgment. According to him, the observations made

in paragraph 15 of the impugned judgment were correct. He submitted that

in Writ Petition No.2122/1992 filed by the respondent no.3, this Court had

held that Maharashtra High School, Sihora was under the Management of the

respondent no.2 herein to which the services of the petitioners had been

transferred. He further states that this judgment has been challenged before

the Hon'ble Supreme Court and the matter is still pending.

W.P. No.2852/2009 5 Judgment

Ms. Tajwar Khan, learned Assistant Government Pleader

appeared for the respondent nos.1 and 4.

06] Perusal of the material on record indicates that in the appeals

filed by the petitioners, only the respondent no.2 herein had filed its written

statement. In the written statement with reference to the decision in Writ

Petition No.2122/1992, it was pleaded that the petitioners were not its

employees. A further stand was taken that the appointment orders issued by

respondent no.3 were not in accordance with law. No written statement was

filed by the respondent no.3 herein. Considering the fact that the initial

appointment was stated to have been made by the respondent no.3 followed

by the approval to the services as well as subsequent continuation orders, the

stand as to whether the appointment order was in accordance with

Schedule-D of the Rules of 1981 and whether the appeals were liable to be

dismissed only on said count is required to be reconsidered after permitting

the respondent no.3 to file its written statement before the School Tribunal.

This exercise is necessary as it is the specific case of the petitioners that the

appointment order was issued by the respondent no.3. Merely, on the basis

of the stand taken by the respondent no.2 which had admittedly not

appointed the petitioner, the appeals could not have been held to be not

maintainable.

    W.P. No.2852/2009                               6                                    Judgment




                                                                
    07]               In this view of the matter, the following order would meet the

    ends of justice.




                                                               
                i.    The   impugned   judgment   passed   by   the   School   Tribunal   in

Appeal Nos.193/1994 and 194/1994 is quashed and set aside.

ii. The appeals are restored for being decided afresh with liberty to

the respondent no.3 to file its written statement in both the

appeals.

iii. As the appeals pertain to the year 1994, the same shall be

decided expeditiously.

iv. The adjudication in the appeals would be subject to the result of

S.L.P. No.16644/2006, which is stated to be still pending.

v. Rule is made absolute in aforesaid terms with no order as to

costs.





                                                                      JUDGE
    *waghmare





                                                                                                   
    W.P. No.2852/2009                                     7                                        Judgment




                                                                          
                                                      C E R T I F I C A T E


I certify that this judgment uploaded is a true and

correct copy of the original signed judgment.

Uploaded by: S.D. Waghmare Uploaded on : 02/08/2016 P.A. to the Hon'ble Judge.

 
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