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

Shama Firdaus Mohd Haji vs Gulshan Shikshan Prasarak Mandal ...
2016 Latest Caselaw 6654 Bom

Citation : 2016 Latest Caselaw 6654 Bom
Judgement Date : 23 November, 2016

Bombay High Court
Shama Firdaus Mohd Haji vs Gulshan Shikshan Prasarak Mandal ... on 23 November, 2016
Bench: R.V. Ghuge
                                               *1*            902.to.905.wp.11310.16.group


          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                     BENCH AT AURANGABAD




                                                                             
                           WRIT PETITION NO. 11310 OF 2016




                                                     
    Khan Imran s/o Khan Umar,
    Age : 33 years, Occupation : Nil,
    R/o H.No.2/1/65,




                                                    
    Hayat Manzil, Shah Bazar,
    Aurangabad.
                                                ...PETITIONER

          -VERSUS-




                                         
    1     Gulshan Shikshan Prasarak Mandal,
                                 
          Jaswantpura, Aurangabad.
          (Through its Secretary).
                                
    2     Head Master,
          Rajdhani Urdu High School,
          Jaswantpura, Aurangabad.
       

    3     The Education Officer (Secondary),
          Zilla Parishad, Aurangabad.
    



                                                ...RESPONDENTS


                                        WITH





                           WRIT PETITION NO. 11311 OF 2016


    Shama Firdaus Mohd. Haji,
    Age : 40 years, Occupation : Nil,





    R/o C/o Dr.Sayeed Siddiqui,
    Saad Cottage, Madina Doodh
    Dairy Lane, Rasheedpura,
    Aurangabad.
                                                ...PETITIONER

          -VERSUS-

    1     Gulshan Shikshan Prasarak Mandal,




        ::: Uploaded on - 29/11/2016                 ::: Downloaded on - 30/11/2016 00:09:57 :::
                                                *2*            902.to.905.wp.11310.16.group


          Jaswantpura, Aurangabad.
          (Through its Secretary).




                                                                             
    2     Head Master,
          Rajdhani Urdu High School,




                                                     
          Jaswantpura, Aurangabad.

    3     The Education Officer (Secondary),
          Zilla Parishad, Aurangabad.




                                                    
                                                ...RESPONDENTS


                                        WITH




                                         
                           WRIT PETITION NO. 11312 OF 2016


    Mohd. Azhar s/o Mohd. Akbar,
                                 
    Age : 40 years, Occupation : Nil,
                                
    R/o C/o Imran Khan Umar, 
    Plot No.1, Near Meyar Lawns,
    Younus Colony, Katkat Gate,
    Aurangabad.
                                                ...PETITIONER
       
    



          -VERSUS-

    1     Gulshan Shikshan Prasarak Mandal,
          Jaswantpura, Aurangabad.





          (Through its Secretary).

    2     Head Master,
          Rajdhani Urdu High School,
          Jaswantpura, Aurangabad.





    3     The Education Officer (Secondary),
          Zilla Parishad, Aurangabad.
                                                ...RESPONDENTS


                                        WITH
                           WRIT PETITION NO. 11313 OF 2016




        ::: Uploaded on - 29/11/2016                 ::: Downloaded on - 30/11/2016 00:09:57 :::
                                                     *3*            902.to.905.wp.11310.16.group




    Ghazi Muddasir Ahmed s/o




                                                                                  
    Ghazi Noorullah,
    Age : 32 years, Occupation : Nil,
    R/o C/o Ashraf Sahab,




                                                          
    Near Heena Apartment,
    Heena Nagar, Rashid Pura,
    Aurangabad.
                                                      ...PETITIONER




                                                         
              -VERSUS-

    1         Gulshan Shikshan Prasarak Mandal,




                                               
              Jaswantpura, Aurangabad.
              (Through its Secretary).ig
    2         Head Master,
              Rajdhani Urdu High School,
                                    
              Jaswantpura, Aurangabad.

    3         The Education Officer (Secondary),
              Zilla Parishad, Aurangabad.
                                                      ...RESPONDENTS
       
    



                                            ...
                    Advocate for Petitioners : Shri Deshpande Ajay S.
              Advocate for Respondent Nos.1 and 2 : Shri Ali Zeeshan Zaidi. 
                        AGP for Respondent 3 : Shri N.T.Bhagat. 





                                            ...

                                           CORAM:  RAVINDRA V. GHUGE, J.

DATE :- 23rd November, 2016

Oral Judgment :

1 Rule. Rule made returnable forthwith and heard finally by the

consent of the parties.

                                                       *4*             902.to.905.wp.11310.16.group


    2               All these Petitioners are identically placed teachers working 




                                                                                     

with Respondent Nos.1 and 2/ Management. All of them have raised a

common grievance while challenging the judgments of the School

Tribunal, Aurangabad, all dated 30.08.2016, in Appeal Nos.39/2015,

32/2015, 31/2015, 38/2015. Though all these Petitioners have succeeded

before the School Tribunal and their Appeals have been partly allowed by

setting aside the orders of termination dated 16.11.2015, 19.09.2015,

19.09.2015 and 16.11.2015, respectively, the Respondent/ Management is

directed to conduct a de-novo enquiry as per Rule 36(2)(a) of the

Maharashtra Employees of Private Schools (Conditions of Service) Rules,

1981 (for short "the MEPS Rules, 1981") and all the Petitioners are

deemed to be placed under suspension from the dates of their

termination. They are held entitled for suspension allowance strictly in

accordance with the rules and their termination orders have been set

aside. Even then the Petitioners are aggrieved for the reasons which have

been dealt with in this judgment.

3 I have considered the strenuous submissions of the learned

Advocates for the respective sides and the learned AGP on behalf of the

Respondent/ Education Officer (Secondary), Zilla Parishad, Aurangabad.



    4               The Petitioners are aggrieved by the direction of the Tribunal 





                                                      *5*              902.to.905.wp.11310.16.group


by virtue of which the Management is permitted to reconstitute the

Enquiry Committee and conduct a de-novo enquiry. It is pointed out from

the impugned judgments, which have not been challenged by the

Respondent/ Management in this Court, that an impostor was permitted

by the Management to be a part of the Enquiry Committee, meaning to

say that a person, who was not authorized to be a part of the Enquiry

Committee, was permitted to impersonate as a valid member of the

Enquiry Committee, who was actually a different person altogether.

5 The Petitioners were not allowed to nominate their nominees

on the Enquiry Committee in accordance with the rules on the ground that

they should produce "no objection" of the Education Officer and the

Headmaster and only then such a nominee would be allowed to be a

member of the three members Enquiry Committee. The School Tribunal

has concluded that this was aimed at mounting pressure so as to restrain

and preclude the Petitioners from nominating their representatives.

Consequentially, as the Petitioners failed to obtain such no objection, the

State Awardee teacher proceeded with the enquiry in the absence of the

nominees of the Petitioners.

6 It is also pointed out that the School Tribunal has concluded

that besides the State Awardee teacher, the nominee of the Management

*6* 902.to.905.wp.11310.16.group

on the Enquiry Committee was an impostor. Though the Respondent/

Management has vehemently denied these contentions and though the

learned Advocate for the Respondent/ Management before this Court

strenuously denies that this has happened, the fact remains that the

School Tribunal has arrived at a specific conclusion on this count and the

Management has not challenged the impugned judgments.

7 It is in these extremely peculiar facts and circumstances of

these cases that Shri Deshpande, learned Advocate for the Petitioners,

notwithstanding the law laid down by the Honourable Supreme Court in

paragraphs 8 and 9 of the judgment delivered in Vidya Vikas Mandal and

another vs. Education Officer and another, 2007(3) Mh.L.J. 801 (SC),

places reliance upon the judgment of this Court in the matter of

Bhagwanrao s/o Vishwanath Vyawhare vs. Sau.Sunita w/o Gopinath Palve,

2008(1) Mh.L.J. 417, to contend that where the malafides and dishonesty

of the Management is writ large upon being exposed, it would be

extremely dangerous and risky to remit the Petitioners to the Enquiry

Committee to be constituted by the Management and thereby, leave the

Petitioners/ Employees to the mercy of the Management.

8 It is strenuously submitted by Shri Deshpande that the

Management has decided to dispense with the services of these Petitioners

*7* 902.to.905.wp.11310.16.group

by following any strategy and as such, with the backdrop in which the

enquiries have been vitiated by the School Tribunal and the factum of the

Enquiry Committee being illegally constituted, directing the Petitioners to

appear before such a Committee which would be newly constituted by the

same Management, would be too hazardous. He, therefore, strenuously

submits that considering the view taken by this Court in Bhagwanrao

Vyawhare case (supra) wherein similar peculiar circumstances have been

recorded, the School Tribunal can be directed to conduct a de-novo

enquiry by directing the Management to lead evidence before the School

Tribunal, which is not impermissible in the light of the ratio laid down by

the learned Full Bench of this Court in the matter of Saindranath s/o

Jagannath Jawanjal vs. Pratibha Shikshan Sanstha, 2007(3) Mh.L.J. 753.

9 The learned Advocate for the Respondent/ Management,

though has vehemently refuted the contentions of the Petitioners, submits

that the impugned judgments have not been challenged by the

Management which is prepared to conduct a de-novo enquiry. He submits

that the Management has no prejudice or bias against these Petitioners. It

has no antipathy towards these employees and as such, is willing to

conduct a de-novo enquiry. He further submits that even if this Court

directs the School Tribunal to conduct a de-novo enquiry, the Management

*8* 902.to.905.wp.11310.16.group

is willing to lead evidence before the School Tribunal and since the

Management has bonafide intention, it would have no difficulty if a

judicial officer conducts an enquiry.

10 Paragraph 65 of the judgment delivered by the learned Full

Bench of this Court in Saindranath Jawanjal case (supra) reads as under:-

"65. But this should not be understood as placing fetters

on the powers of the Tribunal. It is always open to the Tribunal to exercise its powers on the peculiar facts

and circumstances of each case as it deems just and necessary in the interest of justice. Take a case where the management is not in a position to hold enquiry

because of the situation brought about by the employee himself making it impossible for the management to hold enquiry before taking punitive action against him, in such contingency, the School

Tribunal is not powerless to permit the School management to lead evidence to prove the act of

misconduct before it to support its action. This legal sanction in law is implicit in Sub-rule (b) of Rule 27 of Order 41 of Civil Procedure Code which reads as "...for any other substantial cause" This clause gives

wide discretion to the Tribunal, which, no doubt, is required to be exercised judiciously for the reasons to be recorded. But, exercise of such powers in every case; in a routine manner would take away the very object of the legislation meant to provide the

employees security and stability of service to enable them to discharge their duties effectively and efficiently. Therefore, such power is available for being exercised only in the extremely exceptional cases and in compelling circumstances and not in a routine manner in every case."

11 The Honourable Supreme Court in Vidya Vikas Mandal

*9* 902.to.905.wp.11310.16.group

(supra) has concluded in paragraphs 8 and 9 as under:-

"8. As rightly pointed out by the learned counsel for the appellants, Rule 37(6), which is mandatory in nature, has not been strictly complied with. The

Inquiry Committee comprising of three members, as already noticed, only one member nominated by the Management has submitted his Inquiry report within the time stipulated as per Rule 37 (6) and

admittedly, the other two members nominated by the employee and an independent member have not submitted their report within the time prescribed under Rule 37 (6). However, the learned Judges of

the Division Bench, though noticed that the two members out of three found the employee not guilty,

failed to appreciate that the said findings by the two members of the committee were submitted after the expiry of the period prescribed under Rule 37(6). In

our opinion, the report submitted by individual members is also not in accordance with the Rules. When the Committee of three members are appointed to inquire into a particular matter, all the

three should submit their combined report whether consenting or otherwise. Since the report is not in

accordance with the mandatory provisions, the Tribunal and the learned Single Judge and also the Division Bench of the High Court have committed a serious error in accepting the said report and acted

on it and thereby ordering the reinstatement with back wages. Since the reinstatement and back wages now ordered are quite contrary to the mandatory provisions of Rule 37 (6), we have no hesitation in setting aside the order passed by the

Tribunal, and learned Single Judge and also of the Division Bench of the High Court. In addition, we also set aside the order passed by the Management based on the report submitted by the single member of the Committee, which is also quite contrary to the Rules.

9. In view of the order now passed by this Court, the Rule 36(2)(a) is now to be invoked and as per the

*10* 902.to.905.wp.11310.16.group

said Rule, one member from amongst the members of the Management is to be nominated by the

Management or by the President of the Management if so authorised by the Management, and one member is to be nominated from amongst the

employees of any private school and the third member to be chosen by the Chief Executive Officer from the panel of teachers on whom State/National Award has been conferred. We direct the

Management of the School to constitute the Committee in accordance with sub-Rules (i), (ii) &

(iii) of Rule 36(2)(a) to go into the matter afresh. The respondent no.2, the employee, will be now

treated under suspension and he will be entitled to the subsistence allowance as per rules with effect

from the date of termination of his services. The inquiry shall be completed by the Committee within a period of six months from the date of their

nomination/constitution."

12 It is settled law that if the enquiry is vitiated for any reason,

the Management is to be directed to conduct a de-novo enquiry from the

stage at which it was vitiated and the Tribunal as well as this Court should

be extremely cautious and should refrain from issuing directions of

reinstatement during the pendency of such enquiries. The law is equally

well settled that if the enquiry is set aside on being vitiated, the same has

to be relegated back to the Management for conducting a de-novo enquiry.

13 It cannot be ignored that if such circumstances are pointed

out and are substantiated which would indicate that the directions to

conduct a de-novo enquiry may not meet the ends of justice on account of

*11* 902.to.905.wp.11310.16.group

certain acts or omissions and commissions committed by the Management,

the Tribunal or this Court would have to ponder on the aspect as to

whether, justice would be done by directing the Management to conduct

an enquiry before the Tribunal itself. It requires no debate that this Court

is obliged to ensure that a de-novo enquiry is not rendered farcical and the

intention and object of the law is not defeated by permitting an

unscrupulous Management to reduce such a de-novo enquiry into a

mockery. It ought not to lead to a miscarriage of justice.

14 In the instant cases, though Shri Deshpande has vehemently

contended that this is a fit case for preventing the Management from

conducting a de-novo enquiry on the lines of the view taken by this Court

in Bhagwanrao Vyawhare case (supra), I have not accepted the said

submission for two reasons. Firstly, that the judgment of the Honourable

Supreme Court in Vidya Vikas Mandal case (supra) was not cited before

this Court in Bhagwanrao Vyawhare case (supra). Secondly, because the

Respondent/ Management has expressed that it would prove it's bonafide

by consenting to conduct a de-novo enquiry before the School Tribunal.

Had the Management not been agreeable on this aspect, the submissions

of Shri Deshpande in the light of Bhagwanrao Vyawhare case (supra) could

have been considered in the backdrop of the fact that an impostor was

*12* 902.to.905.wp.11310.16.group

permitted to sit by proxy in the enquiry posing to be that member of the

Enquiry Committee who actually did not participate in the enquiry, as is

the conclusion of the School Tribunal.

15 In the light of the above, the view expressed by this Court in

Bhagwanrao Vyawhare case (supra) in paragraphs 5 and 6 needs to be

reproduced as under:-

"5. The reference to the Full Bench was made on account

of the divergence of views between the two Benches of this Court in the matter of whether evidence could be allowed to be led before the School Tribunal to

supplement the respective case of the parties before it. The appellant teacher in the said case was accused of offence of rape on his student. In view of the situation that had arisen on account of allegation against the

appellant in that case, his services were terminated without holding an enquiry. The appellant had

challenged the said termination before the School Tribunal. The School Tribunal had set aside the termination on the ground that it was illegal as no enquiry was held against him. The Management had,

therefore, sought to prove misconduct of the Appellant before the Tribunal. It is in the context of the said facts that the Full Bench held that the legal sanction to lead evidence before the School Tribunal is implicit in Sub Rule (b) of Rule 27 of Order 43 of the Code of

Civil Procedure which reads as "for any other substantial cause". But exercise of such power in every case in routine manner would take away the very object of the legislation to provide the employees the security and stability of service to enable them to discharge their duties effectively and efficiently. Therefore, such power is available for exercise only in extremely exceptional cases in the compelling circumstances and not in a routine manner in every

*13* 902.to.905.wp.11310.16.group

case.

6. I have given my anxious consideration to the rival

contentions. It is significant to note here that the enquiry has been found to be vitiated on three counts namely; that the person competent to issue the

statement of allegations i.e. the President of the Management has not issued the said statement of allegation, secondly, the constitution of the Inquiry Committee was not proper as the President was not

part of the Inquiry Committee and did not act as the Convener and thirdly that the termination order has been issued by a person incompetent to issue it. The question as indicated herein should the Management

be permitted to hold a de novo enquiry against the Respondent No.1. For consideration of the said

question, the observations of the Full Bench in para 65, in my view, are relevant. The Full Bench has taken into consideration the judgment of the Apex

Court in the matter of State of Punjab and others vs. Dr.Harbhajan Singh Greasy and others (supra) [(1996) 9 SCC 322] and the Judgments cited before it and thereafter it has concluded in the manner it

has done in paragraph 65 of the said judgment. The question that begs an answer is, is the present case an

exceptional case to warrant a de novo enquiry into the charges levelled against the Respondent No.1. Looking to the background of the conspectus of facts prior to the issuance of the statement of allegations

issued to the Respondent No.1, in my view, the course of action of allowing the petitioners to hold a de novo enquiry is not warranted in the instant case."

16 It is thus apparent that in Bhagwanrao Vyawhare case (supra),

this Court has taken a view, which is, no doubt, required to be taken in the

rarest of rare case and thus has prevented the Management from holding a

de-novo enquiry. In the instant cases, as the Management is willing to

conduct an enquiry before the School Tribunal and since the learned Full

*14* 902.to.905.wp.11310.16.group

Bench of this Court has laid down the law in Saindranath Jawanjal case

(supra), I find it equitable to order the conducting of a de-novo enquiry

before the School Tribunal at Aurangabad.

17 In the light of the above, these Writ Petitions are partly

allowed and the impugned judgments of the School Tribunal are modified

only to the extent of the direction issued to the Management to conduct a

fresh enquiry and to complete the said enquiry within four months. The

said direction shall stand replaced by the direction that the School

Tribunal shall hold an enquiry before itself.

18 As such, all the Appeals are relegated to the School Tribunal

at Aurangabad on the following conditions:-

(a) The litigating sides shall appear before the School Tribunal on

16.12.2016.

(b) The charge sheets issued to these Petitioners by the

Respondent/ Management shall be placed before the School

Tribunal on the date of appearance.

(c) The Petitioners/ Employees would be at liberty to submit their

detailed explanations to the said charges within three weeks

from the date of appearance.

         (d)        Both   the   litigating   sides   are   permitted   to   produce   such 





                                                    *15*             902.to.905.wp.11310.16.group


documents on which they place reliance, before the School

Tribunal within three weeks from the date of appearance.

(e) In the event, there is any controversy about any of the

documents being in the custody of Jinsi Police Station,

Aurangabad, the litigating sides are at liberty to file an

application for production of such documents and the School

Tribunal shall consider the same and if need be, issue

necessary directions to the Jinsi Police Station to produce

such documents for the purpose of conducting the enquiry.

(f) In the light of paragraph 9 of the Vidya Vikas Mandal

judgment (supra), the Management shall deposit the entire

subsistence allowance as per Rule 34 of the MEPS Rules, 1981

which mandates 50% of the gross salary for the first four

months and 75% for the remaining period, within three

weeks from the date of appearance before the School

Tribunal, as a precondition for conducting the enquiry.

(g) If the subsistence amount as directed above is not deposited,

the School Tribunal shall refuse permission to the

Management to lead evidence and shall thereafter, conclude

that no de-novo enquiry has been conducted.

(h) In the event, the subsistence allowance is deposited as

directed above, the School Tribunal shall permit all these

*16* 902.to.905.wp.11310.16.group

Petitioners to withdraw the said subsistence allowance

without conditions.

(i) During the conducting of the enquiry, the Management shall

continue to deposit the monthly subsistence allowance before

the School Tribunal and the Petitioners shall be at liberty to

withdraw the same without conditions.

(j) The litigating sides shall extend cooperation to the School

Tribunal and shall refrain from seeking adjournments on

unreasonable or trivial grounds.

(k) Notwithstanding the fact that the MEPS Rules, 1981 prescribe

the period of four months for conducting the enquiry, I am

granting SIX MONTHS time from the date of appearance, to

the School Tribunal to conclude the said enquiry, as there are

04 cases.

19 Rule is made partly absolute in the above terms.

    kps                                                           (RAVINDRA V. GHUGE, J.)





 

 
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