Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sau. Suman W/O Ganpatrao Jivtode vs Municipal Council Gondia, Thr. ...
2017 Latest Caselaw 1805 Bom

Citation : 2017 Latest Caselaw 1805 Bom
Judgement Date : 18 April, 2017

Bombay High Court
Sau. Suman W/O Ganpatrao Jivtode vs Municipal Council Gondia, Thr. ... on 18 April, 2017
Bench: V.A. Naik
                                                                                        wp6517.05.odt

                                                      1

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

                                WRIT PETITION NO.6517/2005
                                            WITH
                                WRIT PETITIION NO.6160/2005
                                            WITH
                                WRIT PETITION NO.6496/2005
                                            WITH
                                WRIT PETITION NO.6497/2005
                                            WITH
                                WRIT PETITION NO.6498/2005

      ---------------------------------------------------------------------------------------------------

                                 WRIT PETITION NO.6517/2005

     PETITIONER:                Sau. Suman w/o Ganapatrao Jivtode,
                                Age 51 yrs., Occupation Service, 
                                R/o In front of D.B. Science College, 
                                Tahsil & District Gondia. 

                                               ...VERSUS...

     RESPONDENTS :    1.  Municipal Council Gondia, 
                           through its Chief Officer, Tahsil and 
                           District Gondia. 

                                2.  Regional Director of Municipal Administration, 
                                     Commissioner Office, Nagpur.

     --------------------------------------------------------------------------------------------------
                  Shri Rohit Vaidya, Advocate h/f Shri Anand Parchure, Advocate for petitioner 
                  Ms N.P. Mehta, AGP for respondent no.2                   
     --------------------------------------------------------------------------------------------------
                                                    WITH

                                 WRIT PETITION NO.6160/2005

     PETITIONER:                Ku. Sushila d/o Amrutlal Chauhan
                                Age 43 yrs., Occupation Service, 
                                R/o Ramnagar, Tahsil & District Gondia.


::: Uploaded on - 25/04/2017                                    ::: Downloaded on - 27/08/2017 23:49:26 :::
                                                                                         wp6517.05.odt

                                                      2

                                               ...VERSUS...

     RESPONDENTS :    1.  Municipal Council Gondia, 
                           through its Chief Officer, Tahsil and 
                           District Gondia. 

                                2.  Regional Director of Municipal Administration, 
                                     Commissioner Office, Nagpur.

     --------------------------------------------------------------------------------------------------
                  Shri Rohit Vaidya, Advocate h/f Shri Anand Parchure, Advocate for petitioner 
                  Ms N.P. Mehta, AGP for respondent no.2                   
     --------------------------------------------------------------------------------------------------
                                                    WITH

                                 WRIT PETITION NO.6496/2005

     PETITIONER:                Sau. Nirmala w/o Surendrasingh Bais, 
                                Age 57 yrs., Occupation Service, 
                                R/o Bajpai Ward, Tahsil & District Gondia.

                                              ...VERSUS...

     RESPONDENTS :    1.  Municipal Council Gondia, 
                           through its Chief Officer, Tahsil and 
                           District Gondia. 

                                2.  Regional Director of Municipal Administration, 
                                     Commissioner Office, Nagpur.

     --------------------------------------------------------------------------------------------------
                  Shri Rohit Vaidya, Advocate h/f Shri Anand Parchure, Advocate for petitioner 
                  Ms N.P. Mehta, AGP for respondent no.2                   
     --------------------------------------------------------------------------------------------------
                                                    WITH

                                 WRIT PETITION NO.6497/2005

     PETITIONER:                Ku. Uttama d/o Bhikaru Gadpayale, 
                                Age 45 yrs., Occupation Service, 
                                R/o Shrinagar, Tahsil & District Gondia. 

                                               ...VERSUS...

::: Uploaded on - 25/04/2017                                    ::: Downloaded on - 27/08/2017 23:49:26 :::
                                                                                         wp6517.05.odt

                                                      3

     RESPONDENTS :    1.  Municipal Council Gondia, 
                           through its Chief Officer, Tahsil and 
                           District Gondia. 
                      2.  Regional Director of Municipal Administration, 
                           Commissioner Office, Nagpur.

     --------------------------------------------------------------------------------------------------
                  Shri Rohit Vaidya, Advocate h/f Shri Anand Parchure, Advocate for petitioner 
                  Ms N.P. Mehta, AGP for respondent no.2                   
     --------------------------------------------------------------------------------------------------
                                                    WITH

                                 WRIT PETITION NO.6498/2005

     PETITIONER:                Sau. Bhagyashri w/o Bhagawansingh Chauhan, 
                                Age 36 yrs., Occupation Service, 
                                R/o Dr. Radhakrishnan Teachers Colony, 
                                Tahsil & District Gondia.

                                               ...VERSUS...

     RESPONDENTS :    1.  Municipal Council Gondia, 
                           through its Chief Officer, Tahsil and 
                           District Gondia. 

                                2.  Regional Director of Municipal Administration, 
                                     Commissioner Office, Nagpur.

     --------------------------------------------------------------------------------------------------
                  Shri Rohit Vaidya, Advocate h/f Shri Anand Parchure, Advocate for petitioner 
                  Ms N.P. Mehta, AGP for respondent no.2                   
     --------------------------------------------------------------------------------------------------
                                                    CORAM  :  SMT. VASANTI  A  NAIK, AND
                                                                      MRS. SWAPNA JOSHI, JJ.

DATE : 18.04.2017

ORAL JUDGMENT (PER : SMT. VASANTI A. NAIK, J.)

Since the issue involved in the petitions is identical and

similar prayers are made therein, they are heard together and are

decided by this common judgment.

wp6517.05.odt

By these Writ Petitions, the petitioners seek a direction

against the respondent-Municipal Council, Gondia, to pay the salary to

the petitioners as per the recommendations of the 5 th Pay Commission

and also grant the yearly increments to the petitioners from the dates of

their appointment. The petitioners have also sought the consequential

benefits that are payable to the confirmed employees of the Municipal

Council.

The petitioners were working on daily wages with the

Municipal Council, Gondia from different years, in the 1980. The

petitioners were appointed as the employees of the Balak Mandir run by

the respondent no.1-Municipal Council. The petitioners continued to work

with the respondent-Municipal Council on temporary basis. It is the case

of the petitioners in Writ Petition No. 6517/2005 and 6497/2005 that

in the beginning of the 1990s, the Municipal Council appointed them as

Assistant Teachers on probation in the given pay scale. It is the case of

the petitioners that though the orders issued in favour of two of the

petitioners in the beginning of the year 1990 showed that they were

appointed on probation, they were paid fixed honorarium and their

services were not actually regularised. In their Service Books they were

not shown as permanent employees. According to the petitioners, the

Government decided to close the Balak Mandirs in the year 2010 and

wp6517.05.odt

after the discontinuation of the Balak Mandirs, the petitioners were asked

to work as Anganwadi Sevikas in the Anganwadis. The petitioners,

however, refused to work as Anganwadi Sevikas, hence they were

continued as employees of the Municipal Council in various Departments.

The petitioners in Writ Petition No. 6517/2005 and 6160/2005 have

retired on attaining the age of superannuation, whereas the petitioners in

Writ Petition No.6497/2005 still continues to work with the Municipal

Council, on daily wagers and/ or fixed salary. By these petitions, the

petitioners have sought actual regularisation of their services and have

sought increments and pay-scale as per the recommendations of the

5th Pay Commission. According to the petitioners, when they had filed

Complaints before the Labour Court under the provisions of the

Maharashtra Recognition of Trade Unions and Prevention of Unfair

Labour Practices Act, 1971 the Labour Court had allowed their Complaint

and the Court had directed the Municipal Council to reinstate the

petitioners in the posts on which they were working.

Though none appears on behalf of the Municipal Council,

the learned Assistant Government Pleader appearing on behalf of the

State Government has opposed the prayers made in the petitions. It is

stated that it is apparent from the documents annexed to the Writ

Petitions that the petitioners were continued by the Municipal Council on

wp6517.05.odt

temporary basis. It is stated that the services of the petitioners were never

regularised by the Municipal Council. It is stated by referring to the order

passed by the Labour Court in the complaint annexed to Writ Petition

No.6517/2005 that the petitioner had clearly mentioned in the complaint

that though she was appointed on probation in the year 1992 for two

years, her services were never regularized and she was paid fixed salary

only. It is stated that it is apparent from the averments in the petitions

that all the petitioners were working on fixed salary and their services

were never regularized. It is stated that in the circumstances of the case

the petitioners may not be entitled to the benefits of the 5 th Pay

Commission Recommendations and increments, as claimed.

On hearing the learned Counsel for the parties and on a

perusal of the petitions and the documents annexed thereto, it appears

that it would not be possible to direct the respondent - Municipal Council,

in the circumstances of the case, to grant the benefits of the 5 th Pay

Commission Recommendations to the petitioners. There is nothing on

record to show that the services of the petitioners were regularized and

the petitioners were treated as the regular and permanent employees of

the Municipal Council. If it is the case of the petitioners that they were

appointed in the beginning of 1990s on probation but still they were paid

fixed salary and their services were never regularized, it was necessary for

wp6517.05.odt

the petitioners to have filed appropriate proceedings for seeking the

regularization of their services. There is no order of any Court or Forum

directing the Municipal Council to regularize the services of the

petitioners. In the absence of the regularization of the services of the

petitioners, it would not be proper to direct the Municipal Council to pay

the salary to the petitioners, as is payable to the permanent employees of

the Municipal Council. The petitioners have slept over their rights for

years together and have approached this Court in writ jurisdiction,

seeking the relief on the basis of disputed questions of facts. It is

specifically denied by the Municipal Council in the affidavit-in-reply filed

by the Municipal Council that the services of the petitioners were

regularized. It is stated that the petitioners were paid fixed salary and

honorarium and hence, the benefits available to the regular employees

cannot be granted to them. We do not find any documents to show that

the services of the petitioners were regularized by the Municipal Council

at any point of time. If that is so, the petitioners would not be entitled to

seek the salary and allowances that are payable to the regular and

permanent employees of the Municipal Council. The issue, whether in the

circumstances of the case, the petitioners' services should have been

regularized by the Municipal Council, cannot be effectively decided, in

exercise of the writ jurisdiction, as there is a serious dispute on the factual

wp6517.05.odt

aspects of the matter.

Since the relief sought by the petitioners cannot be granted,

in exercise of the writ jurisdiction, we dismiss the writ petitions with no

order as to costs. Rule stands discharged. The petitioners are, however,

free to avail the appropriate remedy, if permissible in law and if so

advised.

Order accordingly.

                  JUDGE                                                                JUDGE




     Sahare and 
     Wadkar





 

 
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