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

Vilas Laxman Gavai vs Dnyandeo Uttamrao Dhandar & 3 Ors
2017 Latest Caselaw 3862 Bom

Citation : 2017 Latest Caselaw 3862 Bom
Judgement Date : 1 July, 2017

Bombay High Court
Vilas Laxman Gavai vs Dnyandeo Uttamrao Dhandar & 3 Ors on 1 July, 2017
Bench: I.K. Jain
 WP 3364.08+1.odt                             1
      IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                         NAGPUR BENCH : NAGPUR

                     WRIT PETITION NO.3364 OF 2008
                                 WITH
                     WRIT PETITION NO.4434 OF 2008

 WRIT PETITION NO.3364 OF 2008

 Vilas Laxman Gavai,
 Laboratory Attendant,
 Sant Sureshbaba Vidyalaya,
 Fubgaon, Tah. Nandgaon (Kh.),
 District-Amravati.                                ..               PETITIONER

                               .. VERSUS ..

 1]     Dnyandeo Uttamrao Dhandar,
        Aged about 33 years,
        R/o. Darapur, Tah. Daryapur,
        District-Amravati.

 2]     Samrat Shikshan Prasarak Sanstha,
        Sai Nagar, Amravati, through its
        Secretary.

 3]     Head Master, Sant Sureshbaba
        Vidyalaya, Fubgaon, Tahsil-
        Nandgaon (Kh.), District-Amravati.

 4]     Education Officer (Secondary),
        Zilla Parishad, Amravati.                  ..          RESPONDENTS

                     ..........
 Shri A.Z Jibhkate, Advocate for Petitioner,
 Shri V.A. Kothale, Advocate for Respondent No.1,
 Smt. S.W. Deshpande, Advocate for Respondent Nos.2 & 3,
 Shri H.D. Dubey, AGP for Respondent No.4.
                               ..........



::: Uploaded on - 10/07/2017                      ::: Downloaded on - 28/08/2017 08:36:32 :::
  WP 3364.08+1.odt                             2


 WITH

 WRIT PETITION NO.4434 OF 2008

 1]     Samrat Shikshan Prasarak Sanstha,
        Sai Nagar, Amravati,
        through the Secretary/President.

 2]     Head Master, Sant Sureshbaba
        Vidyalaya, Fubgaon, Tah. Nandgaon,
        Khandeshwar, Distt. Amravati. ..                       PETITIONERS

                               .. Versus ..

 1]     Dnyandeo Uttamrao Dhandar,
        Aged about 23 years,
        Occupation-Nil,
        R/o. Darapur, Tah. Daryapur,
        District-Amravati.

 2]     The Education Officer (Secondary),
        Zilla Parishad, Amravati,
        Tahsil & District-Amravati.

 3]     Vilas Laxman Gawai,
        Aged about Major,
        Occupation-Service as
        Laboratory Attendant,
        Sant Sureshbaba Vidyalaya,
        Fubgaon, Tahsil-Nandgaon (Kh.),
        District-Amravati.            ..                     RESPONDENTS

                 ..........
 Smt. S.W. Deshpande, Advocate for Petitioners,
 Shri P.S. Raut, Advocate for Respondent No.1,
 Shri H.D. Dubey, AGP for Respondent No.2,
 Shri A.Z. Jibhkate, Advocate for Respondent No.3.
                    ..........


::: Uploaded on - 10/07/2017                      ::: Downloaded on - 28/08/2017 08:36:32 :::
  WP 3364.08+1.odt                               3


                               CORAM : KUM. INDIRA JAIN, J.

DATED : JULY 01, 2017.

ORAL JUDGMENT

Both these petitions take an exception to the

judgment and order dated 8.7.2008 passed in Appeal

No.25/1998 by the learned Presiding Officer, School Tribunal,

Amravati and they are disposed of by this common

judgment.

2] The facts giving rise to the petitions may be stated

in brief as under :

WRIT PETITION NO.3364 OF 2008

(i) Petitioner was appointed on 2.7.1993 on

the post of Peon with respondent no.3. Approval to the

appointment of petitioner was granted on 12.12.1995. As

the post of Laboratory Attendant was vacant, respondent

no.1 was appointed on the said post from 1.10.1996. The

contention of petitioner is that the post of Laboratory

Attendant was filled in without any advertisement,

interviews and without following the procedure prescribed

under the Maharashtra Employees of Private Schools

(Conditions of Service) Regulation Act, 1977 with Rules,

1981. (hereinafter referred to as "MEPS Act & Rules")

(ii) Petitioner made representation to the

management and requested for his appointment to the post

of Laboratory Attendant. On 24.8.1997, petitioner was

promoted to the post of Laboratory Attendant. Education

Officer granted approval to the said post on 27.12.1997.

(iii) Respondent no.1 filed an appeal before

the School Tribunal and the School Tribunal, vide order dated

8.7.2008, allowed the appeal filed by respondent no.1 and

declared that otherwise termination of respondent no.1 from

the post of Laboratory Attendant was illegal and void.

Management was directed to reinstate respondent no.1 with

continuity in service and back-wages. Petitioner, being

aggrieved by the order of School Tribunal, has preferred

present petition.

3] Heard Shri Jibhkate, learned counsel for petitioner,

Shri Kothale, learned counsel for respondent no.1,

Smt. Deshpande, learned counsel for respondent nos.2 & 3

and Shri Dubey, AGP for respondent no.4.

WRIT PETITION NO.4434 OF 2008

4] This petition is by the management. According to

management and school authority, appointment of

respondent no.1 was not in accordance with Section 5 of the

MEPS Act and Rule 9 of MEPS Rules. As an appointment was

not in accordance with the law and rules, submission is that

respondent no.1 is not entitled to the protection of his

services. The grievance is that the appointment which was

not in accordance with the law has been protected by the

impugned judgment and order of the School Tribunal.

5] Respondent no.1 has seriously resisted both the

petitions and filed affidavit-in-reply. It is submitted that

respondent no.1 was appointed on the post of Laboratory

Attendant and continued on the same post but

management and school authority in collusion with

petitioners filed complaint on the basis of manipulated

documents. The submission is that considering the collusive

stand of management, school and the petitioner, School

Tribunal had rightly allowed the appeal and no interference

is warranted in writ jurisdiction.

6] Heard Smt. Deshpande, learned counsel for

petitioners, Shri Raut, learned counsel for respondent

no.1, Shri Dubey, learned AGP for respondent no.2 and

Shri Jibhkate, learned counsel for respondent no.3.

7] According to learned counsel for petitioners

burden of establishing that appointment was made on a

clear and permanent post by following the procedure

laid down under the Act and Rules was not on the

management but on respondent no.1. It is submitted

that respondent no.1 has failed to establish that he was

appointed on the post of Laboratory Attendant by

following the procedure prescribed under the Act and

the Rules and, therefore, he was not entitled to

protection. The learned counsel pressed into service

the decision of this court in case of Rayat Shikshan

Sanstha and another .vs. Yeshwant Dattatraya Shinde

[2009 (6) Mh.L.J.476] laying down the proposition that

burden of establishing that appointment was made on a

clear and permanent post by following procedure laid

down under the Act and Rules is on the employee and

not on the management. So far as entry in service is

concerned, submission of learned counsel for

petitioners is that appointment of respondent no.1 was

for a temporary period and it was not against the

permanent post. In such circumstances, oral termination

of respondent no.1, according to petitioners, was just

and proper and the School Tribunal ought not to have

interfered with the order of oral termination, as entry of

respondent no.1 in service was the back-door entry.

In support of submissions, reliance is placed on :

(i) Ramkrishna Chauhan .vs. Seth D.M. High School and others.

                           [2013 (2) Mh.L.J. 713]

                 (ii)      Navjeevan Shikshan Sanstha, Bhishnur
                           and     another .vs. Chandrashekhar
                           Anandraoji Rewatkar.
                           [2015 (1) Mh.L.J. 782] and

                 (iii)     Judgment dated 6.5.2014 in Writ Petition
                           No.3681/2002.

[Civil Station Education Society and one .vs. Education Officer (Secondary), Nagpur and one].

8] Per contra, learned counsel for respondent no.1

submitted that burden of establishing that appointment

was made on a clear and permanent post by following

the procedure under the Act and the Rules was on

management and not on respondent no.1. The learned

counsel invited attention of this court to letter of

approval granted by Education Officer and submitted

that post was approved and management could not

show absence of respondent no.1 from duty in the

months of July, August and September, 1997 which

would clearly negative the contention of management

that appointment was of temporary nature. The learned

counsel submits that proper procedure for termination

of service of respondent no.1 was not followed and in

such a situation finding of fact recorded by the tribunal

cannot be interfered with in the exercise of extra-

ordinary writ jurisdiction. The learned counsel pressed

into service the following decisions :

(i) Sadhana Janardhan Jadhav .vs. Pratibha Patil Mahila Mahamandal and others. [2013 (2) Mh.L.J. 484]

(ii) Shri Krishan and others .vs. Union of India and others. [2015 (2) Mh.L.J. 170].

(iii) Ram Bahadur Pandey and another .vs.

State of Uttarakhand and others.

[(2015) 2 SCC 142].

                 (iv)     Manisha Sambhaji Jadhav .vs. Sant Kavi
                          Mahipati   Maharaj     Devasthan Trust,
                          Taharabad and others.
                          [2017 (2) Mh.L.J.657].

 9]             The learned AGP contends that proposal was

moved and the Education Officer has granted approval

on 7.12.1996 to the appointment of respondent no.1 for

a specific period and academic session 1996-97. It is

submitted that appointment of respondent no.1 was on

a temporary basis for a particular period and, therefore,

approval was granted by the Education Officer for a

specific period that is one academic session.

Submission is that appointment being for a specific

period, question of extending protection would not

arise.

10] Upon hearing the respective parties and on

going through the impugned judgment and order

passed by the School Tribunal, this court finds that the

contention of respondent no.1 that burden of

establishing that his appointment was made on a clear

and permanent post by following the procedure laid

down under the Act and the Rules was on the

management is misconceived. Section 5 of the MEPS

Act casts certain obligations on Management of private

schools. Every permanent vacancy in a private school is

required to be filled in in accordance with the procedure

prescribed in Section 5. It is not in dispute that the

appointments are made by private managements

against sanctioned posts and for that purpose the

workload available in each school is worked out by the

education department as per the norms laid down by

the State Government in this respect. The appointment

under Section 5 of the Act cannot be made privately or

through back-door. The judgment of the Hon'ble

Constitution Bench in case of Secretary, State of

Karnataka .vs. Umadevi [AIR 2006 SC 1806] and the

judgment of the Division Bench of this Court in case of

Uttam and others .vs. Municipal Council, Darwha and

others [1972 Mh.L.J. 874] clearly negatives the

submissions advanced by learned counsel for

respondent no.1 that appointment of respondent no.1

made by the management was not through the back-

door.

11] In view of the decision of this court in case of

Rayat Shikshan Sanstha (supra) burden lies on

respondent no.1 and not on the management. It was

for respondent no.1 to show that his appointment was

made on a clear and permanent post. There is nothing

on record to suggest that respondent no.1 was working

on a clear and permanent vacant post. In the absence

of pleadings and evidence in respect of compliance of

sub-section (1) of Section 5 of the MEPS Act, the

appointment of respondent no.1 could not be treated as

on probation for a period of two years in terms of sub-

section (2) of Section 5 of the MEPS Act. The Tribunal

has, therefore, committed an error in holding that

appointment of respondent no.1 was on a clear and

sanctioned post.

12] Further the observations in paragraph 13 of the

impugned judgment and order would indicate that there

are no pleadings of either parties that lawful

recruitment process was followed while giving

appointment to respondent no.1 that is no

advertisement was published to fill up the post, no

other candidate was called for interview and there was

no selection process undertaken. Despite these

observations , Tribunal held that the management is not

entitled to take benefit of its own wrong. Considering

the fact that respondent no.1 was appointed by the

management for an academic session 1996-97,

responsibility came to be fastened on the management

and the Tribunal held that the appointment of

respondent no.1 needs to be protected.

13] The above observations are contrary to the

settled position of law that in the absence of compliance

of Section 5 of the MEPS Act, back-door entry and

appointment cannot be protected. As respondent no.1

has failed to establish his case before the Tribunal, there

is no question of going into the defence raised by the

management in response to memo of appeal. At the

most, on the basis of material placed on record, it can

be said that management, without following the

procedure prescribed under Section 5 of the MEPS Act,

appointed respondent no.1 for a temporary period. As

respondent no.1 failed to establish that his appointment

was on a clear and permanent post by following the

procedure laid down under the Act and the Rules, this

court finds it unnecessary to go into the action of

management in appointing respondent no.1 for a

temporary period. However, considering the fact that

respondent no.1 had no right to post, relief of

reinstatement could not have been granted to him.

As this court finds that impugned judgment and order is

contrary to the settled proposition of law, interference

is warranted in writ jurisdiction. Hence, the following

order :

(i) Writ Petition No.3364/2008

Writ Petition is allowed. Rule is made absolute

in terms of prayer clauses (a) & (b). No costs.

 (ii)           Writ Petition No.4434/2008

                Writ Petition is allowed.      Rule is made absolute

in terms of prayer clause (i). No costs.

(Kum. Indira Jain, J.) Gulande, PA

 
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