Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vikas Nanaji Nagarkar vs State Of Maha., Through Its ...
2017 Latest Caselaw 5530 Bom

Citation : 2017 Latest Caselaw 5530 Bom
Judgement Date : 3 August, 2017

Bombay High Court
Vikas Nanaji Nagarkar vs State Of Maha., Through Its ... on 3 August, 2017
Bench: V.A. Naik
                                                        1                   J-WP-5254-15.odt

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

                         WRIT PETITION NO.5254 OF 2015

 Prakash Uddhavrao Taksande,
 Aged about : 51 years,
 Occupation - Librarian,
 R/o At Aanji Mothi,
 Tahsil & Dist. Wardha.                                           ..... PETITIONER

                                 ...V E R S U S...

 1. State of Maharashtra,
    Through its Secretary,
    Department of School Education,
    Mantralaya, Mumbai 32.

 2. Education Officer (Secondary),
    Zilla Parishad, Wardha.

 3. Yashwant High School,
    Waigaon (Nipani),
    Through its Head Master,
    Waigaon (Nipani),
    Tah. & Distt. Wardha.                                         ... RESPONDENTS

 -------------------------------------------------------------------------------------------
 Shri Sachin Khandekar, Advocate for the petitioner.
 Shri M. K. Pathan, AGP for the respondent Nos.1 and 2.
 -------------------------------------------------------------------------------------------

                                     WITH
                         WRIT PETITION NO.3522 OF 2015

 1. Sanjay Bhanchandra Agashe,
    Aged about : 46 years,
    Occu.- Service, R/o New Tapdia Nagar,
    Kharab Road, Akola,
    Tah. and District-Akola.

 2. Manjusha Vilas Atre,
    Aged about : 47 years,
    Occ-Service, R/o Vrundavan Nagar,
    Akola, Tah. and District-Akola.




::: Uploaded on - 23/08/2017                                     ::: Downloaded on - 24/08/2017 22:58:31 :::
                                                         2                   J-WP-5254-15.odt

 3. Sucheta Kamlakar Ayachit,
    Aged about : 48 years,
    Occu-Service, R/o Near Ganesh 
    Mandir, Kaulkhed, Akola,
    Tah. and District-Akola.                                      ..... PETITIONERS

                                 ...V E R S U S...

 1. State of Maharashtra,
    through its Secretary,
    Education and employment 
    department, Mantralaya, Mumbai 32.

 2. Director of Education,
    Pune, Dist. Pune.

 3. The Education Officer (Secondary),
    Zilla Parishad, Akola,
    Tq. and Dist. Akola.

 4. New Era High School,
    through its Head Master,
    Damle Chowk, Akola,
    Tq. and Distt. Akola.

 5. Jagruti Vidyalaya,
    through its Head Master,
    Ranpise Nagar, Akola,
    Tq. and Distt. Akola.

 6. Dnyanprakash Vidyalaya,
    through its Head Master,
    Pinjhar, Tq. Barshitakli,
    Distt. Akola.                                                 ... RESPONDENTS

      (Respdt. Nos.4 to 6 are
      added as per court's order 
      dtd.06/05/16)
 -------------------------------------------------------------------------------------------
 Shri A. R. Deshpande, Advocate for the petitioners.
 Mrs. H. N. Prabhu, AGP for the respondent Nos.1 to 3.
 -------------------------------------------------------------------------------------------




::: Uploaded on - 23/08/2017                                     ::: Downloaded on - 24/08/2017 22:58:31 :::
                                                         3                   J-WP-5254-15.odt

                                     WITH
                         WRIT PETITION NO.3605 OF 2015

 Uttam Bajirao Sambhe,
 Aged about : 65 years,
 R/o "Suyog" Shrikrihna Nagar,
 Darwha Road, Yavatmal.                                           ..... PETITIONER

                                 ...V E R S U S...

 1. State of Maharashtra,
    through its Secretary,
    Department of School Education,
    Mantralaya, Mumbai 32.

 2. Education Officer (Secondary),
    Zilla Parishad, Yavatmal.

 3. Lok Nayak Bapuji Ane Vidyalaya,
    Yavatmal, Through its Head Master,
    Tila Wadi, Yavatmal.                                          ... RESPONDENTS

 -------------------------------------------------------------------------------------------
 Shri Sachin Khandekar, Advocate for the petitioner.
 Shri I. J. Damble, AGP for the respondent Nos.1 and 2.
 -------------------------------------------------------------------------------------------
                                             WITH
                         WRIT PETITION NO.5243 OF 2015

 Chandrashekhar Bhauraoji Bachale,
 Aged about : 43 years,
 Occupation - Librarian
 R/o Dr. Panjabrao Deshmukh Colony,
 Aarvi Road, Ward No.2,
 Pimpri Meghe, Warha, 
 Dist. Wardha.                                                    ..... PETITIONER

                                 ...V E R S U S...

 1. State of Maharashtra,
    through its Secretary,
    Department of School Education, 
    Mantralaya, Mumbai 32.




::: Uploaded on - 23/08/2017                                     ::: Downloaded on - 24/08/2017 22:58:31 :::
                                                         4                   J-WP-5254-15.odt

 2. Education Officer (Secondary),
    Zilla Parishad, Wardha.

 3. Yashwant Vidyalay Kelzar,
    through its Head Master,
    Kelzar, Tlq. Seloo,
    Distt. Wardha.                                                ... RESPONDENTS

 -------------------------------------------------------------------------------------------
 Shri Sachin Khandekar, Advocate for the petitioner.
 Shri K. L. Dharmadhikari, AGP for the respondent Nos.1 and 2.
 -------------------------------------------------------------------------------------------
                                              WITH
                         WRIT PETITION NO.5546 OF 2015

 Vikas Nanaji Nagarkar,
 Aged about : 39 years,
 Occupation - Librarian
 R/o At Gomaji Ward,
 NH 07 Road, Hinganghat,
 Distt. Wardha.                                                   ..... PETITIONER

                                 ...V E R S U S...

 1. State of Maharashtra,
    through its Secretary,
    Department of School Education, 
    Mantralaya, Mumbai 32.

 2. Education Officer (Secondary),
    Zilla Parishad, Wardha.

 3. Bharat Vidyalay, Hinganghat,
    through its Head Master,
    Hinganghat, Tlq. Hinganghat,
    Distt. Wardha.                                                ... RESPONDENTS

 -------------------------------------------------------------------------------------------
 Shri Sachin Khandekar, Advocate for the petitioner.
 Mrs. M. S. Naik, AGP for the respondent Nos.1 and 2.
 -------------------------------------------------------------------------------------------
                                  CORAM:-    
                                             SMT. VASANTI  A  NAIK &
                                                 ARUN D. UPADHYE, JJ.

DATED :-

03/08/2017.

5 J-WP-5254-15.odt

ORAL JUDGMENT : (Per Smt. Vasanti A Naik, J.)

By these writ petitions, the petitioners have sought a

direction against the respondents to grant revised pay in the scale of

Rs.9300-34800 (Rs.1400-2600 from 01.01.1986) to the petitioners. By

amending the petitions, the petitioners have challenged the circular of

the Government, dated 14.06.2016 that fixes the pay-scale of a

Librarian at Rs.1400-2300 as per the recommendations of the 4 th Pay

Commission from 01.01.1986.

2. Whether a Librarian would be entitled to the pay-scale of

Rs.1400-2300 or Rs.1400-2600 from 01.01.1986 is the question that

falls for consideration in these writ petitions. For deciding the question

involved in these writ petitions, it would be necessary to note the facts

which have given rise to this controversy.

3. Earlier, the qualification for appointment to the post of

Librarian was either a graduates degree and a degree in Library Science

or a Secondary School Certificate with diploma in Library Science. Thus

two grades of Librarians were created in view of their qualifications.

The graduate librarians with degree in Library Science, were entitled to

the pay-scale of Rs.160-320 and those with a Secondary School

6 J-WP-5254-15.odt

Certificate and diploma in Library Science were entitled to the pay-scale

of Rs.135-290 before the 3 rd Pay Commission recommendations were

implemented by the State Government. Bhole Commission

recommendations (3rd Pay Commission recommendations) were

accepted by the State Government by the Government Resolution dated

21.08.1978. As per the Government Resolution, a Librarian with a

graduates degree was entitled to the pay-scale of Rs.365-760, whereas a

Librarian with a Secondary School Certificate and diploma was entitled

to the pay-scale of Rs.290-540. Another government resolution was

issued by the State on 27.10.1979 that for appointment to the post of

Librarian, it was not necessary to secure a degree in Library Science or a

graduates degree and a person holding a Secondary School Certificate

and a diploma in Library Science would be entitled for appointment to

the post of Librarian. By the said Government Resolution, the

Government decided that all Librarians possessing a Secondary School

Certificate with diploma in Library Science would thereafter be entitled

to the pay-scale of Rs.290-540 only. A government resolution was then

issued on 01.08.1983 upgrading the pay-scale of the Librarian from

Rs.290-540 to Rs.335-580. After the recommendations of the 4 th Pay

Commission were made, the government accepted the same by the

government resolution dated 01.10.1988. As per the recommendations

of the 4th Pay Commission, a Librarian was entitled to the pay-scale of

Rs.1400-2300 from 01.01.1986. The government issued a resolution on

7 J-WP-5254-15.odt

02.09.1989 that the Librarians possessing a degree or diploma and

appointed before 27.12.1979 would be entitled to the pay-scale of

Rs.365-760 (Rs.1400-2300 as per the 4 th Pay Commission

recommendations). Several librarians were aggrieved by the fixation of

the cut-off date of 27.12.1979. According to the said librarians, there

was no propriety in the action on the part of the government in fixing

the cut-off date. In view of the said objection, some petitions were filed

before the Principal Seat and the Benches of this Court. At this stage, it

would be worthwhile to note that as per the Maharashtra Civil Services

(Revised Pay) Rules 1988, the pay-scale of the Librarian was fixed at

Rs.1400-2300 from 01.01.1986 (previous pay-scale of Rs.365-760).

Also, as per the recommendations of the 4 th Pay Commission, the pay-

scale of a Librarian, was recommended at Rs.1400-2300 from

01.01.1986. In the backdrop of the aforesaid facts, it would be

necessary to consider the cases that came up for consideration before

this Court from time to time, as they would throw much light on the

controversy that is involved in these petitions.

4. Shobhu Shankar Chavan, a Librarian in Maharashtra

Vidyalaya, Barsi filed a petition before the Principal Seat claiming the

revised pay-scale of Rs.1400-2300 as according to him, the government

could not have fixed the cut-off date of 27.12.1979 for entitlement to

the pay-scale of Rs.1400-2300 from 01.01.1986. In the case of Shobhu

8 J-WP-5254-15.odt

Chavan in Writ Petition No.5938 of 1998, this Court directed the

respondents to grant the pay-scale of Rs.1400-2300 to Shobhu. The

Court considered that Shobhu was holding a degree in Library Science

when he was appointed as a Librarian on 16.11.1984 and in view of the

Government Resolution, dated 01.10.1988 he was entitled to the pay-

scale of Rs.1400-2300. After Shobhu's case was decided at the Principal

Seat, Avinash Gaikwad who was also serving as a Librarian sought the

pay-scale of Rs.1400-2300, as was recommended by the 4 th Pay

Commission and accepted by the State Government, by filing a writ

petition. While deciding the petition of Avinash Gaikwad, the Court

relied on the judgment in the case of Shobhu in Writ Petition No.5938

of 1998 to grant him the pay-scale of Rs.1400-2300 after observing that

the pay-scale of a Librarian holding a bachelor's degree in Library

Science could not have been denied to Avinash Gaikwad by applying

the cut-off date. The Court held that merely because Avinash Gaikwad

was not appointed before 27.12.1979, the pay-scale of Rs.1400-2300

could not have been denied to him. Though the writ petition filed by

Shobhu bearing Writ Petition No.5938 of 1998 was allowed and the

pay-scale of Rs.1400-2300 was granted to him, Shobhu filed a second

writ petition bearing Writ Petition No.1622 of 2000 seeking revised pay

with effect from 01.01.1986 in the scale of Rs.1400-2600. The

writ petition was allowed by the order "In view of the judgment

of this Court dated 17.12.1998, the petition is allowed". It is

9 J-WP-5254-15.odt

thus apparent that while deciding the matter in the case of Shobhu in

Writ Petition No.1622 of 2000, this Court did not advert its mind to the

controversy whether Shobhu was entitled to the pay-scale of Rs.1400-

2300 that was granted to him as per the judgment dated 17.12.1998 in

Writ Petition No.5938 of 1998 or whether he was entitled to a higher

pay-scale of Rs.1400-2600. There was no adjudication on any issue

while deciding the second petition filed by Shobhu. Whether Shobhu

Chavan could have filed the second petition bearing Writ Petition

No.1622 of 2000 after his first petition bearing Writ Petition No.5938 of

1998 was allowed and the pay-scale of Rs.1400-2300 was granted to

him was also not considered. In effect, the second petition filed by

Shobhu was not decided by the Court by recording reasons. After

Shobhu's second petition was allowed, the State Government issued a

resolution, dated 05.12.2006 pertaining only to Shobhu and fixing his

pay in the scale of Rs.1400-2600. It is unfortunate that though the

State Government had filed a special leave petition challenging the

judgment in the first writ petition filed by Shobhu bearing Writ Petition

No.5938 of 1998, the State Government did not challenge the

judgment-order in the second writ petition filed by Shobhu bearing Writ

Petition No.1622 of 2000 though a higher pay-scale was granted to

Shobhu in terms of the said judgment.

10 J-WP-5254-15.odt

5. After the writ petitions filed by Shobhu and Avinash

Gaikwad were decided, a bunch of writ petitions came up for hearing at

the Principal Seat. In the bunch of writ petitions filed by Sachin

Divekar and others, the Court held by the order dated 28.04.2011 that

the petitioners in the said writ petitions would be entitled to the revised

pay-scale in accordance with the Rules of 1988. At this juncture, it

would be necessary to remind that as per the Rules of 1988, the pay-

scale of a Librarian was Rs.1400-2300 from 01.01.1986 and hence by

the said order, the pay-scale of Rs.1400-2300 was granted to the

petitioners. On the basis of the order in the second petition filed by

Shobhu Chavan, Sachin Divekar and others filed a review application

seeking a review of the order dated 28.04.2011 with a view to claim the

higher pay-scale of Rs.1400-2600. The said review application was,

however, disposed of after holding that the relief was granted to Sachin

Divekar and others on the basis of the first judgment in Shobhu's case

and the judgment in Avinash Gaikwad's case. With the rejection of the

review application, Sachin Divekar and others were entitled to the pay-

scale of Rs.1400-2300 only.

6. Gangadhar Korde then filed a petition before the Principal

Seat and in his case also, the Court directed, by the judgment and order

dated 30.07.2012 that Gangadhar would be entitled to the pay-scale in

accordance with the Government Resolution dated 01.10.1988.

11 J-WP-5254-15.odt

Consequently, Gangadhar was also directed to be placed in the pay-

scale of Rs.1400-2300.

7. Mrs.Mrunal Pathak filed a petition before the Principal Seat

and by an order dated 21.10.2013, the Court directed that Mrunal

Pathak be paid in the scale, as per the judgment in the case of

Gangadhar Korde. Since Gangadhar Korde was directed to be paid in

the scale of Rs.1400-2300, Mrunal Pathak was also held to be entitled

to the said pay-scale with effect from 01.01.1986.

8. Then came the matter in the case of Sadanand Mali before

the Principal Seat. By an order dated 23.12.2013, the Division Bench

held that the issue involved in the case was covered by the judgment in

the case of Mrunal Pathak and the earlier judgments of the Court and

made the rule absolute in terms of prayer clause (i) and (ii). In the said

writ petition, Sadanand Mali had sought the pay in the scale of

Rs.1400-2600 and by making the rule absolute in terms of prayer clause

(i) and (ii), the said relief was granted to Sadanand Mali. The

controversy whether a librarian would be entitled to the pay-scale of

Rs.1400-2300 or Rs.1400-2600, however did not fall for consideration

before the said Division Bench. In the said case, the Division Bench had

considered whether Sadanand was entitled to the pay-scale of a

degree-holder librarian though he was appointed after 27.12.1979. The

12 J-WP-5254-15.odt

issue before the Court was whether Sadanand was wrongly placed in

the pay-scale of a certificate holder, i.e. Rs.335-680 though he was

entitled to the pay-scale of Rs.365-760, being a degree holder. The

question as to what should be the proper pay-scale of a Librarian as per

the rules, the Government Resolution or the Pay Commission

recommendations or for that matter as to what should be the pay scale

of a Librarian did not fall for consideration before the Division Bench in

the case of Sadanand Mali.

9. Several matters were then filed before the Nagpur Bench for

seeking the pay-scale of Rs.1400-2600 and in Writ Petition No.3739 of

2014, the Court directed that the petitioners pay-scale should be revised

as per the judgment in the case of Sachin Divekar. Consequently, the

petitioner in Writ Petition No.3739 of 2014 was held to be entitled to

the pay-scale of Rs.1400-2300. Same was the fate of the petitioners in

Writ Petition No.53 of 2015. In that case also, all the petitioners were

held to be entitled to the pay-scale of Rs.1400-2300 irrespective of the

dates on which they were appointed as Librarians. In the bunch of writ

petitions bearing Writ Petition Nos.5787 of 2015 and others, that were

decided on 27.11.2015, it was held that the petitioners were entitled to

the pay-scale of Rs.1400-2300 but the issue whether they could be

entitled to the pay-scale of Rs.1400-2600 was kept open. In the

meanwhile, the government issued a circular dated 14.06.2016 that the

13 J-WP-5254-15.odt

pay-scale of the Librarians, as per the 4 th Pay Commission

recommendations should be fixed at Rs.1400-2300. While issuing the

said circular, the government had referred to most of the writ petitions

that were decided by the High Court.

10. In the aforesaid background, the petitioners, who are

working as Librarians claim the pay-scale of Rs.1400-2600 from

01.01.1986. The petitioners have mainly relied on the judgment in the

second writ petition filed by Shobhu and the judgment rendered by the

Division Bench at the Principal Seat in the case of Sadanand Mali. On

the basis of these two judgments, the petitioners are challenging the

circular dated 14.06.2016. On the basis of the two judgments, the

petitioners are also claiming the pay in the scale of Rs.1400-2600 from

01.01.1986.

11. The learned counsel for the petitioners, submitted that in

view of the judgment in the second writ petition filed by Shobhu

Chavan, the petitioners would also be entitled to the pay-scale of

Rs.1400-2600 from 01.01.1986. It is submitted that the State had

issued a government resolution in respect of Shobhu, fixing his pay in

the scale of Rs.1400-2600 from 01.01.1986. It is then submitted by

taking this Court through the judgment in the case of Sadanand Mali in

Writ Petition No.7963 of 2012 dated 23.12.2013 and specifically

14 J-WP-5254-15.odt

paragraph 9 thereof, that the Division Bench had held that once the

government had honoured the qualifications, the government cannot

compel a Librarian who is a graduate in Library Science to work on a

lower pay-scale. It is stated that the Court had considered the

government resolution implementing the judgment in the second writ

petition filed by Shobhu. It is submitted that by the judgment in the

case of Sadanand, the Division Bench had made the rule absolute in

terms of prayer (i) by which Sadanand had sought the pay-scale of

Rs.1400-2600. It is submitted that while issuing the impugned circular

dated 14.06.2016, the State Government has not considered the

judgment in the case of Sadanand. It is submitted that the State

Government has created two sets of pay-scales for the Librarians, one

being Rs.1400-2300 and the other being Rs.1400-2600, as some of the

librarians are receiving the pay in the scale of Rs.1400-2600.

12. On the other hand, it is submitted on behalf of the State

Government that before none of the Courts that have decided the

aforesaid writ petitions, the issue whether a librarian would be entitled

to the pay-scale of Rs.1400-2300 or Rs.1400-2600 fell for consideration.

It is submitted on behalf of the respondents by taking this Court

through each of the judgments that the aforesaid issue did not arise in

any of the cases that are decided by this Court. It is submitted that in

the first petition filed by Shobhu bearing Writ Petition No.5938 of 1998,

15 J-WP-5254-15.odt

the State Government was directed to revise the pay of Shobhu in the

scale of Rs.1400-2300. It is submitted that in the second petition filed

by Shobhu bearing Writ Petition No.1622 of 2000 that was decided by

the order, "In view of the judgment of this Court dated 17.12.1998,

petition is allowed", the Court did not decide whether a librarian would

be entitled to the scale of Rs.1400-2600. It is stated that though the

State Government had challenged the judgment in the first writ petition

filed by Shobhu, the State Government had implemented the judgment

in the second writ petition filed by Shobhu Chavan and had passed the

Government Resolution, dated 05.12.2006 in respect of Shobhu only,

thereby fixing his pay in the scale of Rs.1400-2600. It is stated that the

government resolution in the case of Shobhu was hurriedly issued as

Shobhu had filed a contempt petition against the concerned authorities.

It is submitted that this Court had asked the State Government in Writ

Petition No.3494 of 2016 to explain about the government resolution in

the case of Shobhu, dated 05.12.2006 by filing an affidavit. It is stated

that in pursuance of the said direction, the Principal Secretary, School

Education and Sports Department had filed an affidavit in the said writ

petition dated 19.04.2017. It is submitted that it is clarified in the said

affidavit that there was no pay-band in the scale of Rs.1400-2600 as per

the recommendations of the 4th Pay Commission for the post of

Librarian and the issuance of the Government Resolution dated

05.12.2006 in the case of Shobhu was not in accordance with the pay-

16 J-WP-5254-15.odt

fixation norms and the government resolutions. It is submitted that the

issuance of the resolution dated 05.12.2006 in the case of Shobhu was

not correct and if the pay-scale of any Librarian was wrongfully fixed by

the education authorities in the scale of Rs.1400-2600 on the basis of

the same, steps would be taken against those librarians to ensure that

every librarian would be placed in the scale of Rs.1400-2300 only. It

is submitted that not only has the 4 th Pay Commission recommended the

pay-scale of Rs.1400-2300 for the post of Librarian but the said

recommendations have been accepted by the government and by the

Government Resolution dated 02.09.1989, the pay-scale for the post of

Librarian was fixed at Rs.1400-2300 from 01.01.1986. It is stated that

as per the Maharashtra Civil Services (Revised Pay) Rules, 1988 the

pay-scale of the Librarian is Rs.1400-2300 only. It is submitted that in

most of the decisions rendered by this Court, this Court has rightly

directed the respondents to fix the pay of the librarians, irrespective of

the date of their appointment, in the scale of Rs.1400-2300 as per the

Maharashtra Civil Services (Revised Pay) Rules, 1988. The learned

Assistant Government Pleaders took this Court through all the

judgments to point out that in most of the judgments, the petitioners

were granted the pay-scale of Rs.1400-2300 on the basis of the

Maharashtra Civil Services (Revised Pay) Rules, 1988. It is submitted

that in the circumstances of the case, specially when the question

17 J-WP-5254-15.odt

whether the pay-scale of Rs.1400-2300 or Rs.1400-2600 would be

payable to the librarians did not fall for consideration in the second

petition filed by Shobhu and in the case of Sadanand Mali decided on

23.12.2013 on which the petitioners have placed great reliance, this

Court may hold that the petitioners would be entitled to the pay-scale of

Rs.1400-2300 from 01.01.1986 and not Rs.1400-2600. It is submitted

that since the education authorities were facing a problem in view of

the claim made by the librarians to the scale of Rs.1400-2600, the

government was required to issue the circular dated 14.06.2016 which

is clarificatory in nature. It is submitted that the said circular is issued

merely with a view to make it known to the education authorities that

the librarians would be entitled to the pay-scale of Rs.1400-2300 as per

the 4th Pay Commission recommendations. It is submitted that merely

because the State Government had incorrectly implemented the order in

the second writ petition filed by Shobhu Chavan without bringing it to

the notice of the Court that Shobhu would not be entitled to the scale of

Rs.1400-2600 as the said pay-scale is not provided anywhere, the

petitioners cannot be heard to say that in view of the issuance of the

government resolution in the case of Shobhu dated 05.12.2006, the

petitioners would also be entitled to the pay in the scale of Rs.1400-

2600. The learned Assistant Government Pleaders sought for the

dismissal of the writ petitions.

18 J-WP-5254-15.odt

13. After minutely perusing each of the judgments that are

rendered by this Court, starting from the judgment in the case of

Shobhu in Writ Petition No.5938 of 1998, it appears that the issue

whether a librarian would be entitled to the pay-scale of Rs.1400-2300

or Rs.1400-2600 did not fall for consideration before the Court in any of

the writ petitions. In the first writ petition filed by Shobhu, bearing

Writ Petition No.5938 of 1998, Shobhu had sought for the pay-scale of

Rs.1400-2300 with effect from 01.01.1986 though he was appointed as

a librarian after the cut-off date. The judgment in the case of Shobhu,

dated 17.12.1998 reads thus:-

"Rule, Respondent No.1 is a formal party, other respondents waive service.

By consent rule made returnable forthwith. Petition has been working as Librarian since 16.11.1984. Petitioner is a Degree Holder. He acquired Degree in Library Science in 1983. Petitioner is denied revised scale of Rs.1400 to Rs.2300. The original scale for the post was Rs.365 to Rs.760.

We have gone through Government Resolution dated 01.10.1998. In view of the said Government Resolution petitioner is entitled to revised scale. He holds the Degree in Library Science. Hence, rule is made absolute in terms of prayer clause (b). No costs.

Arrears to be paid within 2 months."

After Shobhu's case was decided, Avinash Gaikwad filed a petition at

the Principal Seat and in the said writ petition, it was held that Avinash

19 J-WP-5254-15.odt

would be entitled to the pay-scale of Rs.1400-2300 irrespective of the

date on which he was appointed as a librarian. In the first writ petition

filed by Shobhu and the petition filed by Avinash, the Court was only

considering whether the government was justified in prescribing

different pay-scales for the librarians by applying the cut-off date of

27.12.1979. The aforesaid two writ petitions were allowed after holding

that the pay-scale of Rs.1400-2300 was payable to Shobhu and Avinash

from 01.01.1986 irrespective of the dates on which they were appointed

as librarians. The Court did not approve of the action on the part of the

State Government of prescribing a cut-off date for providing two

different pay-scales to the librarians when their qualifications were the

same. A second writ petition was filed by Shobhu bearing Writ Petition

No.1622 of 2000 claiming the pay-scale of Rs.1400-2600. The said writ

petition was allowed by passing the following order-

"In view of the judgment of this Court dated

17.12.1998, the petition is allowed".

This is the entire order by which Shobhu's second writ petition was

decided. It is surprising that though the State Government had

challenged the judgment in the first writ petition filed by Shobhu before

the Hon'ble Supreme Court, the State Government did not challenge the

aforesaid order in the second writ petition filed by Shobhu. All that the

Court observed in the order passed in the second writ petition filed by

Shobhu, is that the petition is allowed in terms of the judgment in the

20 J-WP-5254-15.odt

first petition filed by Shobhu. In the first petition, Shobhu had sought

for the pay-scale of Rs.1400-2300 only. It is difficult to gauge from the

order passed in the second writ petition filed by Shobhu on what basis

Shobhu had claimed the pay-scale of Rs.1400-2600 and what was

considered by the Court while granting the pay-scale of Rs.1400-2600

to him. In any case, while deciding the second writ petition filed by

Shobhu, the Court did not consider as to whether the pay-scale of a

librarian would be Rs.1400-2300 from 01.01.1986 or Rs.1400-2600.

Unfortunately, without bringing the relevant material to the Courts kind

notice, the State issued the government resolution dated 05.12.2006

pertaining only to Shobhu and fixing his pay in the scale of Rs.1400-

2600. It is stated in the affidavit filed by the Principal Secretary, School

Education and Sports Department in Writ Petition No.3494 of 2016 that

the issuance of the Government Resolution dated 05.12.2006 was

incorrect as the pay-scale of Rs.1400-2600 was not available. It is

stated on behalf of the government that only because a contempt

petition was filed by Shobhu seeking action against the respondents for

wilful disobedience of the order in the second writ petition filed by

Shobhu, the government had hurriedly issued the resolution pertaining

to Shobhu, dated 05.12.2006. Be that as it may, since the issue as to

what would be the proper pay-scale of a librarian from 01.01.1986 did

not arise, in any of the writ petitions and the same was not decided by

the Court, we would proceed to consider and decide as to whether the

21 J-WP-5254-15.odt

librarians would be entitled to the scale of Rs.1400-2300 or Rs.1400-

2600.

14. In the bunch of writ petitions filed by Sachin Divekar, the

Division Bench at the Principal Seat had by the order dated 28.04.2011

directed that the pay-scale of the Librarians should be fixed, irrespective

of the dates of their appointment in accordance with the Rules of 1988.

The Rules of 1988 provide for the pay-scale of Rs.1400-2300 from

01.01.1986. Though a review application was filed by Sachin Divekar

and others seeking the pay-scale of Rs.1400-2600, the review

application was disposed of after recording that Sachin Divekar and

others would be entitled to the pay-scale that was granted to Avinash

Gaikwad and to Shobhu, in the first writ petition filed by him. In the

first writ petition filed by Shobhu Chavan and in the petition filed by

Avinash Gaikwad, the State Government was directed to fix the pay of

Shobhu Chavan and Avinash Gaikwad in the scale of Rs.1400-2300

from 01.01.1986. So also, by short orders, the petition filed by

Mrs.Mrunal Pathak and the writ petitions filed at the Nagpur Bench

were disposed of and the State Government was directed to fix the pay

of the petitioners therein, in the scale of Rs.1400-2300 from

01.01.1986.

15. The petitioners have mainly harped on the judgment in the

case of Sadanand Mali. In the case of Sadanand Mali, though Sadanand

22 J-WP-5254-15.odt

Mali had secured a Master's Degree in Library Science, his pay was

wrongly fixed in the scale of Rs.335-680, which was payable to the

Librarians that possessed a Secondary School Certificate and a Diploma

in Library Science. The only grievance of Sadanand Mali before the

Court was that his pay should have been rightly fixed as he possessed a

masters degree in Library Science. In the prayer clause, Sadanand Mali

had however sought for the pay scale of Rs.5500-9000 which would be

referable to the pay scale of Rs.1400-2600 as on 01.01.1986. In the case

of Sadanand Mali, the Court was not required to consider as to what

pay scale was applicable for the post of Librarian possessing a degree in

Library Science. The issue whether a Librarian would be entitled to the

pay scale of Rs.1400-2300 from 01.01.1986 or Rs.1400-2600 did not

fall for consideration in the case of Sadanand Mali. By relying on the

judgment in the case of Mrs.Mrunal Pathak that was based on the

judgment in the case of Gangadhar, the writ petition filed by Sadanand

Mali was allowed. Though the rule was made absolute in terms of

prayer clause (i) by which Sadanand Mali had made a prayer for grant

of pay scale of Rs.5500-9000, (Rs.1400-2600 from 01.01.1986), the

Court did not consider the question whether Sadanand Mali was

entitled to the pay scale of Rs.1400-2300 or Rs.1400-2600 as the same

did not arise in the case. By relying on the judgment in the case of

Mrs.Mrunal Pathak in which the pay was granted in the scale of

Rs.1400-2300, the writ petition filed by Sadanand Mali was allowed.

23 J-WP-5254-15.odt

However, as per the prayer in the writ petition, the State Government

was directed to fix the pay of Sadanand Mali in the scale of Rs.5500-

9000 i.e. in the pay scale of Rs.1400-2600 from 01.01.1986. All the writ

petitions that came up for consideration after the aforesaid writ

petitions were allowed by short orders referring to the judgments and

orders in the earlier writ petitions. In almost all the writ petitions filed

by the Librarians after the decision in the case of Sadanand Mali, except

Writ Petition No.7147 of 2013 decided on 01.03.2017, the Librarians

were held to be entitled to the pay scale of Rs.1400-2300 and not

Rs.1400-2600. In all the petitions except Writ Petition No.7147 of 2013

that was decided by the Division Bench at the Principal Seat, the court

had directed the State Government to grant the pay scale of Rs.1400-

2300 to the librarians that had approached this Court with a prayer for

a direction either to grant the pay scale of Rs.1400-2300 or the pay

scale of Rs.1400-2600. It is clear from a perusal of every judgment and

order passed by this Court and referred to hereinabove that in none of

the writ petitions, this court had an occasion to decide as to what

should be the entitlement of the Librarians, whether the librarians

would be entitled to the pay scale of Rs.1400-2300 from 01.01.1986 or

Rs.1400-2600. Since this issue was not decided by this Court and the

same has specifically cropped up in the present petitions, it would be

necessary to decide the same.

24 J-WP-5254-15.odt

16. The 4th Pay Commission had recommended the pay

scale of Rs.1400-2300 for the post of Librarian. The recommendations

of the 4th Pay Commission were accepted by the government and the

government decided to grant the pay scale of Rs.1400-2300 to the

librarians in the State of Maharashtra. The government resolution dated

02.09.1989 provided that the pay scale of a librarian would be fixed at

Rs.1400-2300 as per the recommendations of the 4 th Pay Commission.

After the acceptance of the 4th Pay Commission recommendations, the

Maharashtra Civil Services (Revised Pay) Rules of 1988 were brought

into effect. The Rules of 1988 provide that the pay scale of a librarian

would be Rs.1400-2300 from 01.01.1986. If that is so, it is difficult to

gauge on what basis Shobhu Chavan had claimed, and the petitioners

are claiming the pay scale of Rs.1400-2600 from 01.01.1986. There is

no provision in any Act, rules, regulations, government resolution or

circular that provides for the pay scale of Rs.1400-2600 for the

librarians from 01.01.1986. It is difficult to fathom on what basis

Shobhu had prayed for the pay scale of Rs.1400-2600 from 01.01.1986

and on what basis the Court had granted the same to him in the

second petition filed by him. The judgment in the second writ

petition filed by Shobhu Chavan is a one line order, which records

"In view of the judgment of this court dated 17.12.1998, the

petition is allowed." There is nothing in the judgment/

order in the second writ petition filed by Shobhu Chavan

25 J-WP-5254-15.odt

which could give an indication, on what basis the court had directed the

State Government to revise the pay scale of Shobhu Chavan in the scale

of Rs.1400-2600 from 01.01.1986. The judgment/order in the second

writ petition filed by Shobhu Chavan refers to the judgment in the first

writ petition filed by Shobhu Chavan, dated 17.12.1998. It is

conspicuous to note that the judgment in the first petition filed by

Shobhu Chavan does not grant the pay scale of Rs.1400-2600 to him.

On the basis of a short order passed in the second writ petition in the

case of Shobhu Chavan, the librarians in the State of Maharashtra

started asking for the pay scale of Rs.1400-2600 without explaining on

what basis they could seek the said pay scale. In none of the petitions

filed by the librarians after the second petition filed by Shobhu was

decided, except the judgment in the writ petition filed by Sadanand

Mali and Writ Petition No.7147 of 2013, did this court grant the pay

scale of Rs.1400-2600 to the petitioners - librarians. It would be

necessary to reiterate that the 4 th Pay Commission recommended the

pay scale of Rs.1400-2300 for the librarians from 01.01.1986. The said

recommendations were accepted by the State Government and the State

Government decided to grant the pay scale of Rs.1400-2300 to the

librarians. The revised pay Rules of 1988, as also the government

resolution, dated 02.09.1989 provide that the pay scale of the librarian

would be Rs.1400-2300 from 01.01.1986. Only on the basis of the order

in the second writ petition filed by Shobhu Chavan, time and again writ

26 J-WP-5254-15.odt

petitions are filed by the librarians seeking the pay scale of Rs.1400-

2600 from 01.01.1986. Though the State Government had challenged

the order in the first writ petition filed by Shobhu Chavan and had not

succeeded in the attempt, unfortunately, the State Government did not

challenge the order in the second writ petition filed by Shobhu Chavan.

Only because the State Government had issued a government resolution

in the case of Shobhu Chavan on 05.12.2006 fixing his pay in the scale

of Rs.1400-2600 from 01.01.1986, the petitioners cannot claim the pay

scale of Rs.1400-2600 when they are not able to substantiate their case

on the basis of any material, whatsoever. There is nothing on record to

show that the librarians would be entitled to the pay scale of Rs.1400-

2600 from 01.01.1986, except the short order in the second writ

petition filed by Shobhu Chavan and the judgment in the case of

Sadanand Mali, in which the question whether a librarian would be

entitled to the pay scale of Rs.1400-2600 or not, did not fall for

consideration. These are the only orders on the basis of which the

petitioners are claiming the pay scale of Rs.1400-2600 as per the

recommendations of the 4th Pay Commission and in none of these cases

did the question whether the librarians would be entitled to the pay

scale of Rs.1400-2600 did fall for consideration. Neither did the said

question fall for consideration in these writ petitions nor was the same

decided by the court. Despite our repeated query to the counsel for the

petitioners to point out any material on the basis of which the pay scale

27 J-WP-5254-15.odt

of Rs.1400-2600 could be sought by the librarians from 01.01.1986, the

petitioners have pointed out nothing but the orders in the writ petition

filed by Sadanand Mali and the second writ petition filed by Shobhu

Chavan. In the absence of any material whatsoever, to hold that the pay

scale of a librarian should be Rs.1400-2600 from 01.01.1986, the

petitioners would not be entitled to claim the said pay scale. As a

corollary, the petitioners would not be entitled to the pay scale of

Rs.9300-34,800 from 01.01.2006 and their pay could be fixed in the

scale of 5200-20,200 from 01.01.2006. The 6 th Pay Commission had

recommended the pay scale of Rs.5200-20,200 for the librarians and

the State Government had accepted the recommendations of the 6 th Pay

Commission and had decided to grant the pay scale of Rs.5200-20,200

to the librarians from 01.01.2006. As an upshot of the aforesaid

discussion, the petitioners challenge to the clarificatory circular, dated

14.06.2016 should fail.

Since the relief sought by the petitioners cannot be

granted, the writ petitions are dismissed with no order as to costs.

                      JUDGE                                       JUDGE




 Apte/Choulwar





 

 
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