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

Ratnaprabha Dhondu Kulkarni vs North Maharashtra University & ...
2017 Latest Caselaw 6401 Bom

Citation : 2017 Latest Caselaw 6401 Bom
Judgement Date : 21 August, 2017

Bombay High Court
Ratnaprabha Dhondu Kulkarni vs North Maharashtra University & ... on 21 August, 2017
Bench: S.V. Gangapurwala
                                      (1)                            38 wp 3595.05 

             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                        BENCH AT AURANGABAD


                         WRIT PETITION NO. 3595 OF 2005

        Ku. Ratnaprabha d/o Dhondu Kulkarni,
        alias Mrs. Ratnaprabha w/o Vijay Khairnar,
        Age : 45 yrs, Occ. Service,
        R/o 34, Professor Colony, Dhule,
        Tq. and Dist. Dhule.                             ..       Petitioner

                         Versus

1.      North Maharashtra University,
        Jalgaon, through its Registrar.

2.      Gramin Vikas Shikshan
        Prasarak Mandal, Nardana,
        Tq. Shindkheda, District Dhule
        through its President.

3.      The Principal,
        Late Bhausaheb M.D. Shisode,
        Arts and Commerce College,
        Nardana, Tq. Shindkheda,
        District Dhule.

4.      Joint Director of Higher
        Education, Jalgoan Region,
        Jalgaon.                                         ..       Respondents

                                       ---
Mr.   A.H. Nagargoje, Advocate h/f. D.M. Mane for Petitioner.
Mr.   R.V. Dasalkar, Advocate for Respondent/State.
Mr.   Y.B. Bolkar, Advocate h/f. R.B. Raghuwanshi for Respondent no.1
Mr.   K.C. Sant, Advocate for Respondent nos. 2 and 3.
                                       ---

                                      with
                         WRIT PETITION NO. 2450 OF 2004



       ::: Uploaded on - 23/08/2017             ::: Downloaded on - 24/08/2017 02:18:53 :::
                                           (2)                              38 wp 3595.05 



        Nanasaheb s/o Santosh Patil,
        Age : 36 yrs, Occ. Service,
        Lecturer in Marathi, Arts, Commerce
        College, Nardana, Tal. Sindkheda,
        District Dhule.                                        ..       Petitioner

                         Versus

1.      North Maharashtra University,
        Jalgaon, through its Registrar.

2.      Gramin Shikshan Prasarak Mandal,
        Nardana,Taluka Sindkheda,
        District Dhule, through its
        President.

3.      The Principal,
        Late M.D. Shisode alias Bhausaheb
        Arts and Commerce College,
        Nardana, Tal. Sindkheda,
        District Dhule.

4.      The Joint Director of Higher Education,
        Jalgoan Division, Jalgaon.                             ..       Respondents

                                       ---
Mr.   S.R. Barlinge, Advocate for Petitioner.
Mr.   R.V. Dasalkar, Advocate for Respondent/State.
Mr.   Y.B. Bolkar, Advocate h/f. R.B. Raghuwanshi for Respondent no.1
Mr.   K.C. Sant, Advocate for Respondent nos. 2 and 3.
                                       ---

                                      CORAM :     S.V. GANGAPURWALA &
                                                  MANGESH S. PATIL, JJ.
                                      DATE      : 21.08.2017

ORAL JUDGMENT :-

.                The petitioner in writ petition no. 2450/2004 was initially




       ::: Uploaded on - 23/08/2017                   ::: Downloaded on - 24/08/2017 02:18:53 :::
                                             (3)                                38 wp 3595.05 

appointed as a Lecturer in Marathi subject with respondent college in

March 1992, whereas, the petitioner in writ petition no. 3595/2005 was

appointed in July-August 1992.


2.             The proposal seeking approval to their appointments as

Lecturer in Marathi subject is rejected.


3.             We have heard Mr. Barlinge and Mr. Nagargoje, the learned

counsel for respective writ petitioners, Mr. Bolkar the learned counsel for

the University, Mr. Sant, the learned counsel for the institution and the

learned A.G.P.


4.             The anomalous situation has arisen because of the wrong

assumption of the existing state of affairs.


5.             It is not disputed that two posts were admissible with the

respondent-college in Marathi subject. As per the required selection

procedure the institution with permission of University published the

advertisement for one post of Lecturer on 12.02.1992.                         The selection

committee was constituted by the University and interviews were held on

22.03.1992. Pursuant to the said selection process, the petitioner in writ

petition    no.    2450/2004        (Mr.   Patil)   was   appointed.         However,        the

appointment order shows that he is appointed for one month.                                  The



     ::: Uploaded on - 23/08/2017                         ::: Downloaded on - 24/08/2017 02:18:53 :::
                                          (4)                             38 wp 3595.05 

approval is granted also for one academic year i.e. for a month. Though,

the post was full time sanctioned post.


6.             Subsequently, in July 1992 again a fresh advertisement was

published inviting applications for the post of Lecturer in Marathi subject

and in the said selection process one Bodare and the petitioner in writ

petition no. 3595/2005 (Miss Kulkarni) were selected. The petitioner in

writ petition no. 2450/2004, though, participated in the selection process

was not selected.            The two persons selected in the selection process

were appointed on the two posts.


7.             Mr. Patil, was terminated, he approached the college-tribunal.

A compromise was entered into between Mr. Patil and the institution and

thereafter Mr. Patil was reinstated.


8.             It appears that additional posts of Marathi subject is created

in the academic year 1996-1997 and since then three posts for Marathi

subject are approved. It is also not disputed that both the petitioners' in

these writ petitions and one Mr. Bodare are working since their

appointments. The bone of contention of the petitioners' is about their

approval from the initial date of appointments. All three cannot be

approved from the academic year 1992-1993. In view of the fact that




     ::: Uploaded on - 23/08/2017                   ::: Downloaded on - 24/08/2017 02:18:53 :::
                                            (5)                             38 wp 3595.05 

only two posts were admissible at the relevant time, though, all three

were appointed after following due selection process and by duly

constituted selection committee.


9.              It would be seen that in the interregnum, Mr. Patil was

terminated, he has approached the college-tribunal. Mr. Patil had also

participated in the fresh selection process which was conducted in July

1992, however, was not selected therein and Miss Kulkarni and Mr.

Bodare were selected and appointed.


10.             Mr. Patil as has again participated in the selection process in

July 1992 and was not selected, the other two persons were selected and

appointed and continued in the said post. However, Mr. Patil was also

appointed through proper selection committee, at a time when the post

was admissible. We will have to adjust the equities.


11.             Approval is granted to the petitioner in writ petition no.

2450/2004 (Mr. Patil) from 1996-1997 i.e. when the additional posts

became admissible.             The said approval being provisional in nature will

have to be made absolute and final and Miss Kulkarni will have to be

considered for approval from the academic year 1992-1993. It is stated

that Mr. Bodare is already granted approval from the academic year




      ::: Uploaded on - 23/08/2017                    ::: Downloaded on - 24/08/2017 02:18:53 :::
                                            (6)                              38 wp 3595.05 

1992-1993.

12.              In light of the above, we pass the following order.


                                         ORDER

i) The respondent shall grant approval to the petitioner in

writ petition no. 2450/2004 (Mr. Patil) from the

academic year 1996-1997.

ii) The interim order passed by this Court on 02.02.2006

states that the provisional approval shall be granted

from 1996-1997, however, considering the fact that all

the Advocates are unanimous including the Advocate

for the University that third post is admissible in the

academic year 1996-1997. Mr. Patil shall be granted

approval from the academic year 1996-1997, whereas,

petitioner in writ petition no. 3595/2005 (Miss Kulkarni)

shall be granted approval to her appointment from the

academic year 1992-1993.

iii) Rule accordingly made absolute in above terms.

iv) No costs.

[MANGESH S. PATIL, J.] [S.V. GANGAPURWALA, J.] mub

 
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