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

Ashthabhuja Bahu-Uddeshiy ... vs The State Of Maharashtra And ...
2016 Latest Caselaw 6301 Bom

Citation : 2016 Latest Caselaw 6301 Bom
Judgement Date : 24 October, 2016

Bombay High Court
Ashthabhuja Bahu-Uddeshiy ... vs The State Of Maharashtra And ... on 24 October, 2016
Bench: R.M. Borde
                                     1                                 WP-4743-14+1


            IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                             
                         BENCH AT AURANGABAD

                        WRIT PETITION NO. 4743 OF 2014




                                                     
     Ashthabhuja Bahu Uddeshiya
     Shikshan Va Samajik Vikas Sanstha
     Kalmeshwar, District Nagpur,
     Through its President                                      ...PETITIONER




                                                    
              versus

     1.       The State of Maharashtra,
              through its Secretary,




                                        
              School Education and Sports Department,
              Mantralaya, Mumbai 32.

     2.
                             
              The Director of Education
              Secondary and Higher Secondary
              Maharashtra State, Pune.
                            
     3.       The Director of Education (Primary),
              Maharashtra State, Pune.

     4.       The Deputy Director of Education,
      

              Aurangabad Division, Aurangabad.

     5.       The Education Officer (Secondary)
   



              Zilla Parishad, Hingoli.

     6.       Union of India.
              Through its under Secretary, M/O





              Child & Women Welfare Development
              Department of Education, Shastri Bhavan
              New Delhi.                             ...RESPONDENTS

                                        .....
     Mr. S.R. Barlinge, Advocate for petitioners





     Mr. P.S. Patil, AGP for respondents No. 1 to 5
     Mr. S.B. Deshpande, ASG for respondent No. 6
                                        .....
                                      WITH
                    WRIT PETITION NO. 7266 OF 2016


     1.       Pankaj S/o Narottam Bhavsar,
              Age: 30 years, Occu. service,
              Presently working as Attendant
              Dr. V.M. Jain Madhyamik Vidyalaya,
              Parola, Taluka Parola, District Jalgaon.




    ::: Uploaded on - 28/10/2016                     ::: Downloaded on - 29/10/2016 00:33:21 :::
                                      2                                 WP-4743-14+1


     2.       Vijay S/o Ashok Badgujar,




                                                                             
              Age: 28 years, Occu. service,
              Presently working as Attendant
              Dr. V.M. Jain Madhyamik Vidyalaya,




                                                     
              Parola, Taluka Parola, District Jalgaon.

     3.       Meenakshi d/o Sudam Nerpagar,
              Age: 28 years, Occu. service,
              Presently working as Special Teacher




                                                    
              Dr. V.M. Jain Madhyamik Vidyalaya,
              Parola, Taluka Parola, District Jalgaon.

     4.       Monali d/o Appa Kapadne,
              Age: 29 years, Occu. service,




                                        
              Presently working as Special Teacher
              Dr. V.M. Jain Madhyamik Vidyalaya,
              Parola, Taluka Parola, District Jalgaon.
                             
     5.       Ojaswita Narendra Bhave,
              Age: 29 years, Occu. service,
                            
              Presently working as Special Teacher
              Dr. V.M. Jain Madhyamik Vidyalaya,
              Parola, Taluka Parola, District Jalgaon.

     6.       Savita Suresh Shinde,
      

              Age: 30 years, Occu. service,
              Presently working as Special Teacher
              Dr. V.M. Jain Madhyamik Vidyalaya,
   



              Parola, Taluka Parola, District Jalgaon.

     7.       Snehalata Dobha Salunke,
              Age: 27 years, Occu. service,





              Presently working as Special Teacher
              Dr. V.M. Jain Madhyamik Vidyalaya,
              Parola, Taluka Parola,
              District Jalgaon.                                 ...PETITIONERS

              versus





     1.       The State of Maharashtra,
              through its Secretary,
              School Education Department,
              Mantraalaya, Mumbai.

     2.       The Director of Education (Primary)
              Maharashtra State, Pune.

     3.       The Deputy Director of Education,
              Nasik Division, Nasik.




    ::: Uploaded on - 28/10/2016                     ::: Downloaded on - 29/10/2016 00:33:21 :::
                                            3                                  WP-4743-14+1


     4.       The Headmaster,




                                                                                    
              Dr. V.M. Jain Madhyamik Vidyalaya,
              Parola, Taluka Parola,
              District Jalgaon.




                                                            
     5.       The Union of India.                                     ...RESPONDENTS

                                          .....
     Mr.   S.R. Barlinge, Advocate for petitioners




                                                           
     Mr.   P.S. Patil, AGP for respondents No. 1 to 3
     Mr.   D.G. Nagode, Advocate for respondent No. 4
     Mr.   S.B. Deshpande, ASG for respondent No. 5
                                          .....




                                                
                                           CORAM : R.M. BORDE AND
                                                   K.K. SONAWANE, JJ.
                              ig               DATED : 24 th OCTOBER, 2016.
                            
     ORAL JUDGMENT :- [ Per : R.M. Borde, J. ]


     1.       Heard.
      


2. Rule. Rule made returnable forthwith. With the consent of the

appearing parties, petitions are taken up for final decision at admission

stage.

3. This petitions arise out of identical facts and circumstances of the

writ petition bearing No. 1030 of 2016 (Shaikh Nasim S/o Shaikh

Ahmed Vs. The Union of India and others) and other companion

matters, decided on 25-08-2016. The Division Bench of this court,

while deciding writ petition bearing No. 1030 of 2016 and other

companion matters under judgment and order 25-08-2016, in

paragraphs No. 18 to 20 has observed, which read as under :

"18. In the light of the discussion in forgoing paragraphs, we are convinced that in utter disregard to the principles of

4 WP-4743-14+1

natural justice, without application of mind and by arbitrary

exercise of powers, the Director of Education has withdrawn approvals granted to the services of the

petitions. On this ground alone, all the petitioners deserve to be allowed, without touching to the merits of the matter.

19. In that view of the matter, we do not propose to examine the other aspects which are agitated by the petitioners on merits. In that view of the matter, we are of

the considered opinion that the impugned orders appear to be result of arbitrary exercise of powers and suffer from not

assigning reasons, deserve to be quashed and set aside. Accordingly, the impugned orders passed by the Director of

Education withdrawing the approvals to the services of the petitioners, stand quashed and set aside. The approvals granted to the services of the petitioners stand restored.

Needless to observe that, as a corollary of quashing and setting aside the impugned orders withdrawing the

approvals, the petitioners would be entitled for salary for the period for which they have rendered services and will continue to draw salary, if they are rendering services in the

respective institutions. Needless to observe that since the approvals granted to the service of the petitioners have been restored by this Court, the respondents are directed to ensure that the petitioners in whose cases the approvals

have been restored, and in whose cases the approvals are pending consideration, should be disbursed the arrears of salary due and payable after verifying their record of attendance, as expeditiously as possible, however, within two months from today, we make it clear that respondent Nos. 2 to 4 in writ petition No. 1030/2016 will be held responsible for implementation of directions issued herein before including disbursement of the amount towards

5 WP-4743-14+1

salary.

20. The Rule is made absolute to above extent. The writ

petitions stand disposed of accordingly. Civil Applications, if any stands disposed of."

4. Since instant petitions arise out of similar set of facts and

circumstances, the same can also be conveniently disposed of in view

of the reasons recorded in writ petition bearing No. 1030 of 2016 and

other companion matters by issuing identical directions.

5.

In the circumstances, impugned orders passed by the Director of

Education withdrawing the approvals to the services of petitioners

stand quashed and set aside. Approvals granted to the services of the

petitioners stand restored. As a corollary of quashing and setting aside

the impugned orders withdrawing the approvals, the petitioners would

be entitled for the salary for the period for which they have rendered

services and will continue to draw salary subject to condition that they

continue to render services in respective institutions. It would be

responsibility of respondents to draw and disburse arrears of the salary

due payable after verifying their record of attendance, as expeditiously

as possible, preferably within a period of two months from today and it

is accordingly directed.

6. Rule is made absolute in above terms. Writ petitions stand

disposed of accordingly. No costs.

               [K. K. SONAWANE, J.]                         [R.M. BORDE, J.]

     MTK



 

 
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