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

Madhukar Shrawan Patil & Ors vs The State Of Mah & Ors
2017 Latest Caselaw 4306 Bom

Citation : 2017 Latest Caselaw 4306 Bom
Judgement Date : 11 July, 2017

Bombay High Court
Madhukar Shrawan Patil & Ors vs The State Of Mah & Ors on 11 July, 2017
Bench: T.V. Nalawade
            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                       BENCH AT AURANGABAD

                      WRIT PETITION NO.7410 OF 2005 

1.     Madhukar s/o Shrawan Patil,
       age : 46 years, Occu.: Service,
       R/o Plot No. 83, Shiv Colony,
       Jalgaon, Dist. Jalgaon

2.     Rajendra s/o Trimbak Patil,
       age : 45 years, Occu.: Service,
       R/o. Plot No. 45, Old Bhagwan 
       Nagar, Jalgaon, Dist. Jalgaon

3.     Ravindra s/o Rajdhar Patil,
       age : 43 years, Occu.: Service
       R/o 14/3, Ambika Housing Society,
       Near Bhagwan Nagar, 
       Jalgaon, Dist. Jalgaon

4.     Dineshkumar s/o Uttamrao Adokar,
       Age : 40 years, Occu.: Service,
       R/o Plot No. 28, Kolhenagar,
       Jalgaon, Dist. Jalgaon

5.     Ravindra s/o Atmaram Sonwane,
       age : 42 years, Occu.: Servie,
       r/o 5, Bhushan Colony,
       Jalgaon, Dist. Jalgaon

6.     Gajendrakumar s/o Ravishankar
       Warma, Age : 41 years, Occu.: Service,
       R/o Plot No.2, Shivrana Nagar, Jalgaon,
       Dist. Jalgaon

7.     Umakant s/o Namdeo Jawale,
       Age : 40 years, Occu. Service,
       r/o 35, Janki Nagar, Jalgaon,
       District Jalgaon

8.     Kishor s/o Madhukar Patil,
       age : 34 years, Occu.: Service,
       R/o Plot No.20, Shankarappa
       Nagar, Pimprala, Jalgaon,
       District Jalgaon                               ..PETITIONERS




     ::: Uploaded on - 12/07/2017           ::: Downloaded on - 13/07/2017 00:50:21 :::
                                     2                    wp7410-2005+


       VERSUS

1.     The State of Maharashtra,
       through Secretary, Higher and
       Technical Education and 
       Employment Department,
       Mantralaya, Mumbai - 32

2.     The Director of Technical,
       Education, Maharashtra State,
       3, Mahapalika Marg,
       Mumbai -400 001

3.     The Maharashtra State Board of
       Technical Education, through
       Secretary, Govt. Polytechnic,
       Building, 49, Kherwadi,
       Aliyawar Jang Road,
       Bandra (E), Mumbai - 51

4.     Shram Sadhana Trust,
       Through Chairman, Bambhori,
       District Jalgaon 425 001

5.     New Polytechnic, Bambhori,
       District Jalgaon, through 
       Principal

6.     The Member Secretary,
       Local Management Committee,
       Shram Sadhana Trust,
       Jalgaon, Dist. Jalgaon                     .. RESPONDENTS

                            WITH
            CIVIL APPLICATION NO. 500 OF 2006
                            IN 
              WRIT PETITION NO. 7410 OF 2005
(Madhukar s/o Shrawan Patil and others Vs. The State of 
                  Maharashtra and others)
                            WITH
           CIVIL APPLICATION NO. 3671 OF 2006
                            IN 
              WRIT PETITION NO. 7410 OF 2005

(Madhukar s/o Shrawan Patil and others Vs. The State of 
                Maharashtra and others)

     ::: Uploaded on - 12/07/2017       ::: Downloaded on - 13/07/2017 00:50:21 :::
                                     3                        wp7410-2005+


                                   WITH
                    CIVIL APPLICATION NO. 9306 of 2016
                                   IN 
                      WRIT PETITION NO. 7410 OF 2005

1.     Shram Sadhana Trust,
       Through Chairman, Bambhori,
       District Jalgaon 425 001

2.     New Poly Technic, Bambhori,
       District Jalgaon, through 
       Principal

3.     The Member Secretary,
       Local Management Committee,
       Shram Sadhana Trust,
       Jalgaon, Dist. Jalgaon                         .. APPLICANTS

       VERSUS

1.     Madhukar s/o Shrawan Patil,
       age : 46 years, Occu.: Service,
       R/o Plot No. 83, Shiv Colony,
       Jalgaon, Dist. Jalgaon

2.     Rajendra s/o Trimbak Patil,
       age : 45 years, Occu.: Service,
       R/o. Plot No. 45, Old Bhagwan 
       Nagar, Jalgaon, Dist. Jalgaon

3.     Ravindra s/o Rajdhar Patil,
       age : 43 years, Occu.: Service
       R/o 14/3, Ambika Housing Society,
       Near Bhagwan Nagar, 
       Jalgaon, Dist. Jalgaon

4.     Dineshkumar s/o Uttamrao Adokar,
       Age : 40 years, Occu.: Service,
       R/o Plot No. 28, Kolhenagar,
       Jalgaon, Dist. Jalgaon

5.     Ravindra s/o Atmaram Sonwane,
       age : 42 years, Occu.: Servie,
       r/o 5, Bhushan Colony,
       Jalgaon, Dist. Jalgaon



     ::: Uploaded on - 12/07/2017           ::: Downloaded on - 13/07/2017 00:50:21 :::
                                        4                       wp7410-2005+

6.     Gajendrakumar s/o Ravishankar
       Warma, Age : 41 years, Occu.: Service,
       R/o Plot No.2, Shivrana Nagar, Jalgaon,
       Dist. Jalgaon

7.     Umakant s/o Namdeo Jawale,
       Age : 40 years, Occu. Service,
       r/o 35, Janki Nagar, Jalgaon,
       District Jalgaon

8.     Kishor s/o Madhukar Patil,
       age : 34 years, Occu.: Service,
       R/o Plot No.20, Shankarappa
       Nagar, Pimprala, Jalgaon,
       District Jalgaon

9.     The State of Maharashtra,
       through Secretary, Higher and
       Technical Education and 
       Employment Department,
       Mantralaya, Mumbai - 32

10. The Director of Technical,
    Education, Maharashtra State,
    3, Mahapalika Marg,
    Mumbai -400 001

11. The Maharashtra State Board of
    Technical Education, through
    Secretary, Govt. Polytechnic,
    Building, 49, Kherwadi,
    Aliyawar Jang Road,
    Bandra (E), Mumbai - 51                             ..RESPONDENTS

                                     WITH
                         WRIT PETITION NO. 163 OF 2002

Shri Mukund Govind Wani,
age : 36 years, Occu.: Service,
'Radhe-Govind', Gat No.29,
Muktainagar, jalgaon, Taluka
and District Jalgaon                                    .. PETITIONER

       VERSUS

1.  State of Maharashtra,



     ::: Uploaded on - 12/07/2017             ::: Downloaded on - 13/07/2017 00:50:21 :::
                                     5                    wp7410-2005+

2.     North Maharashtra University,
       Jalgaon, at Jalgaon,
       Through its Registrar

3.     The Registrar,
       College of Engineering and
       Technology,
       Bambhori, Taluka Erandol,
       Distrit Jalgaon

4.     Principal,
       College of Engineering and
       Technology,
       Bambhori, Taluka Erandol,
       District Jalgaon

5.     Director,
       High Technical Education,
       Department,
       Mantralaya Annexe, 
       Mumbai                               .. RESPONDENTS
                              WITH
              CIVIL APPLICATION NO. 12505 OF 2015
                               IN
                 WRIT PETITION NO. 163 OF 2002

1.     The Registrar,
       College of Engineering and
       Technology,
       Bambhori, Taluka Erandol,
       Distrit Jalgaon

4.     Principal,
       College of Engineering and
       Technology,
       Bambhori, Tq. Erandol,
       Dist.Jalgaon                               .. APPLICANTS

       VERSUS

1.     Mukund Govind Wani,
       age : 36 years, Occu.: Service,
       'Radhe-Govind', Gat No.29,
       Muktainagar, jalgaon, Taluka
       and District Jalgaon 
2.     State of Maharashtra,


     ::: Uploaded on - 12/07/2017       ::: Downloaded on - 13/07/2017 00:50:21 :::
                                       6                        wp7410-2005+

3.     North Maharashtra University,
       Jalgaon, at Jalgaon,
       Through its Registrar

4.     Director,
       High Technical Education,
       Department,
       Mantralaya Annexe, 
       Mumbai                                           .. RESPONDENTS

                                     WITH
                        WRIT PETITION NO. 1420 OF 2002

1.     Deelip D. Chavan,
       Age : 40 years, Occu.: Lab. Asstt.,
       R/o. 2, Bhagirath Colony,
       Z.P. Colony Road, Jalgaon

2.     Nitin V. Patil,
       Age : 37 years, Occ.: Lecturer
       R/o.: 19-A, Meera, Chandraprabha
       Colony, Jalgaon

3.     Sanjay V. Sinkar,
       Age : 40 years, Occu.: Sr. Lecturer,
       R/o. 29, Housing Society, 
       Pimprala Road, Opp. Yash Plaza Office,
       Jalgaon

4.     Sachin B. Bayani,
       age : 32 years, Occu.: Lab. Asstt.
       R/o.: 10, Ganesh Colony, Jalgaon

5.     Manish P. Deshmukh,
       Age : 36 years, Occu.: Sr. Lecturer,
       R/o.: C/o. Adv. P.R. Deshmukh,
       at Post Muktainagar, Jalgaon

6.     Kailas D. Patil,
       Age : 38 years, Occu.: Asstt.
       Store Keeper, R/o. 7-B, Bhushan Colony,
       Jalgaon

7.     Vijay G. Nagpure,
       Age : 33 years, Occu.: Lab. Technician,
       R/o.: 19, Kamalkunj, Shriratna colony,
       Near Mundada High School, Jalgaon


     ::: Uploaded on - 12/07/2017             ::: Downloaded on - 13/07/2017 00:50:21 :::
                                     7                    wp7410-2005+


8.     Chandrakant R. Joshi,
       Age: 37 years, Occ.: Non Tech.Lab.
       Asstt., R/o.: Sai Leela, Plot No.1,
       Adarshnagar, Jalgaon                ..PETITIONERS


       VERSUS


1.     The State of Maharashtra,
       Through the Secretary, Higher
       and Technical Education and 
       Employment Department,
       Mantralaya, Mumbai - 32

2.     The Director of Technical
       Education, Maharashtra State,
       3, Mahapalika, Mumbai - 32

3.     Jt.Director of Technical,
       Education (Nashik Region),
       Samangaon Road, Nashik Road,
       Nashik - 422 101

4.     North Maharashtra University,
       Jalgaon, through the Registrar,
       North Maharashtra University,
       Jalgaon-425 001

5.     All India Council for Technical,
       Education (A.I.C.T.E.), 
       I.G. Sports Complex, I.G. Estate,
       New Delhi - 110 202
       through its Adviser (E & T),

6.     Chairman,
       through Principal,
       C.O.E.T., Bambhori,
       Jalgaon

7.     Principal,
       Sramsadhana Trust's
       College of Engineering Technology,
       and New Polytechnic, P.B.94,
       Bombhori, Jalgaon - 425 001



     ::: Uploaded on - 12/07/2017       ::: Downloaded on - 13/07/2017 00:50:21 :::
                                     8                       wp7410-2005+


8.     Principal,
       New Polytechnic,
       C.O.E.T., Bambhori,
       Jalgaon                                       .. RESPONDENTS

                                WITH
                CIVIL APPLICATION NO. 5132 OF 2006
                                 IN
                  WRIT PETITION NO. 1420 OF 2002
          (Deelip D. Chavan and others Vs. The State of 
                      Maharashtra and others)

                                   WITH
                   CIVIL APPLICATION NO. 12512 OF 2015
                                   WITH
                      WRIT PETITION NO. 1420 OF 2002

1.     Chairman,
       through Principal,
       C.O.E.T., Bambhori,
       Jalgaon

2.     Principal,
       Sramsadhana Trust's
       College of Engineering Technology,
       and New Polytechnic, P.B.94,
       Bombhori, Jalgaon - 425 001


3.     Principal,
       New Polytechnic,
       C.O.E.T., Bambhori,
       Jalgaon                                       .. APPLICANTS

       VERSUS

1.     Deelip D. Chavan,
       Age : 40 years, Occu.: Lab. Asstt.,
       R/o. 2, Bhagirath Colony,
       Z.P. Colony Road, Jalgaon

2.     Nitin V. Patil,
       Age : 37 years, Occ.: Lecturer
       R/o.: 19-A, Meera, Chandraprabha
       Colony, Jalgaon



     ::: Uploaded on - 12/07/2017          ::: Downloaded on - 13/07/2017 00:50:21 :::
                                     9                    wp7410-2005+

3.     Sanjay V. Sinkar,
       Age : 40 years, Occu.: Sr. Lecturer,
       R/o. 29, Housing Society, 
       Pimprala Road, Opp. Yash Plaza Office,
       Jalgaon

4.     Sachin B. Bayani,
       age : 32 years, Occu.: Lab. Asstt.
       R/o.: 10, Ganesh Colony,
       Jalgaon

5.     Manish P. Deshmukh,
       Age : 36 years, Occu.: Sr. Lecturer,
       R/o.: C/o. Adv. P.R. Deshmukh,
       at Post Muktainagar, Jalgaon

6.     Kailas D. Patil,
       Age : 38 years, Occu.: Asstt.
       Store Keeper, R/o. 7-B, Bhushan Colony,
       Jalgaon

7.     Vijay G. Nagpure,
       Age : 33 years, Occu.: Lab. Technician,
       R/o.: 19, Kamalkunj, Shriratna colony,
       Near Mundada High School, Jalgaon

8.     Chandrakant R. Joshi,
       Age: 37 years, Occ.: Non Tech.Lab.
       Asstt., R/o.: Sai Leela, Plot No.1,
       Adarshnagar, Jalgaon

9.     The State of Maharashtra,
       Through the Secretary, 
       Higher and Technical Education and
       Employment Department,
       Mantralaya, Mumbai - 32

10. The Director of Technical,
    Education, Maharashtra State,
    3, Mahapalika Marg, Mumbai-1

11. Jt. Director of Technical,
    Education (Nashik Region),
    Samangaon Road, Nashik Road,
    Nashik 422 101




     ::: Uploaded on - 12/07/2017       ::: Downloaded on - 13/07/2017 00:50:21 :::
                                         10                        wp7410-2005+

12. North Maharashtra University,
    Jalgaon, through the Registrar,
    North Maharashtra University,
    Jalgaon-425 001

13. All India Council for Technical,
    Education (A.I.C.T.E.), 
    I.G. Sports Complex, I.G. Estate,
    New Delhi - 110 202
    through its Adviser (E & T)                            .. RESPONDENTS

                          ----
Mr.G.V. Wani, Advocate for the Petitioners in 
W.P.No.163/2002,
Mr.L.V. Sangit, Advocate holding for Mr.V.J.Dixit, 
Advocate for petitioner in W.P. No.1420/2002
Mr.S.P.Brahme, Advocate for the petitioners in 
W.P.No.7410/2005
Mr.S.B. Pulkundwar, A.G.P. for respondents/State in all 
Writ Petitions
Mr.Y.B.Bolkar, Advocate holding for Mr. R.B. 
Raghuwanshi, Advocate for respondent No.2 in W.P. 
No.163/2002 and for respondent No.4 in W.P. No.1420/2002
Mr.A.G.Talhar, Advocate for respondent Nos.3 and 4 in 
W.P.No. 163/2002 and for respondent No.7 in W.P. 
No.1420/2002
Miss.Neha Kamble, Advocate holding for Mr.S.V.Adwant, 
Advocate for respondent No.5 in in W.P.No.1420/2002
                          ----
                                    CORAM :   T.V. NALAWADE AND
                                              SANGITRAO S. PATIL, JJ.
                         RESERVED ON   :      3rd  JULY, 2017
                         PRONOUNCED ON  :     11th JULY, 2017


COMMON JUDGMENT (PER : SANGITRAO S. PATIL, J.) :

Heard the learned counsel for the contesting

parties.

2. Common questions of law and facts are involved

in these Writ Petitions. Hence, they are being disposed

11 wp7410-2005+

of by this common judgment.

3. The petitioners happened to be the teaching and

non-teaching staff members of the respondent-Institution

viz. Shram Sadhana Trust, Bambhori, running a College of

Engineering, Technology and New Polytechnic at Bambhori,

District Jalgaon. They have claimed implementation of

the Government Resolutions dated 26th May, 1992 and 18th

December, 1999, the Circular dated 29th September, 2005

and letter dated 7th March, 2000 to enable them to get

the pay scales as recommended by the 4th and 5th Pay

Commissions made applicable from 1st January, 1986 and 1st

January, 1996, respectively. According to the

petitioners, the said pay scales have been made

applicable to their counterparts serving in the

Government College of Engineering, Technology and

Polytechnic and as such, they also are entitled to the

same benefits on the principle of parity.

4. The claim of the petitioners has been opposed

by the respondent-Institution on various grounds and

particularly on the grounds that the pay scales

prescribed by the 4th and 5th Pay Commissions are not

applicable to the non-teaching staff members, that there

12 wp7410-2005+

are no directions given by the All India Council of

Technical Education (for short, "AICTE") prescribing

the said pay scales for non-teaching staff, that the

petitioners have no legal right to claim implementation

of the recommendations of the 4th and 5th Pay Commissions,

that the respondent-Institution is not financially sound

enough to fulfill the demands of the petitioners for

such higher pay scales and more particularly from the

above mentioned dates, that the respondent-Institution

is not a State and therefore, no directions can be

issued against it under Article 226 of the Constitution

of India, that the Writ Petitions for claiming arrears

of pay and allowances are not maintainable and that the

Writ Petitions are liable to be dismissed on the ground

of delay and laches on the part of the petitioners in

claiming the aforesaid reliefs.

5. The controversial points raised in these Writ

petitions have been set at rest by various judgments

`cited on behalf of the petitioners.

6. Writ Petition No. 953 of 1990 (Ishwar Jaggnath

Gabhane and others Vs. The State of Maharashtra and

others), decided by Nagpur Bench of this Court on 8 th

July, 2004 was filed by non-teaching staff members of

13 wp7410-2005+

Karmaveer Dadasaheb Kannamwar College of Engineering,

Nandanvan, Nagpur, seeking pay-scales as available to

the employees of V.R.C.E. or Government Polytechnic

Institute as well as Engineering Colleges. In the case

of Vijay Vynkatesh Bindur and others Vs. State of

Maharashtra and others (Writ Petition No.3793 of 2002),

decided by the Main Seat of this Court at Bombay on 27 th

September, 2002, the petitioners were employed as

teaching and non-teaching staff members of Shahu

Chattrapati Polytechnic at Tilawani, Ichalkaranji, who

had prayed for implementation of the Government

Resolutions dated 26th May, 1992 and 18th December, 1999,

prescribing pay-scales as recommended by the 4th and 5th

Pay Commissions. In both of these Writ Petitions, the

claims made by the petitioners therein were accepted by

the Court and they were extended the benefits of the

recommendations of the 4th and 5th Pay Commissions from

the respective dates of their implementation, subject to

law of limitation, holding that the Writ Petitions were

maintainable for claiming such reliefs.

7. The learned Counsel for the

respondent/Institution has relied on an unreported

judgment in the case of St. Paul's Senior Secondary

14 wp7410-2005+

School, Palampur and another Vs. State of H.P. through

Secretary (Education) and others, L.P.A. No.48 of 2004,

decided by the High Court of Himachal Pradesh, Shimla on

25th July, 2008, wherein the financial incapacity of the

respondent/educational Institution therein was

considered as a ground for denying the parity in the pay

sought by the employees of that Institution with their

counterparts in Government schools or Government aided

schools.

8. In the case of Teachers Association For Non-

Aided Polytechnics and others Vs. Hindi Seva Mandal,

Bhusawal and others (Writ Petition No.364 of 1999),

decided by this Court on 3rd July, 2001, petitioners no.2

to 31 were members of teaching and non-teaching staff of

Shri Sant Gadge Baba Polytechnic, Bhusawal, Dist.

Jalgaon. They had claimed that the Circular dated 29 th

September, 1995, issued by the Directorate of Technical

of Education, Government of Maharashtra should be

complied with by the respondent/Institution by paying

the salaries and allowances, bonus, provident fund,

gratuity, medical facilities and leave travel

facilities, etc. to them as per the rules. This claim

was accepted by the Court and the respondent/Institution

15 wp7410-2005+

was directed to implement the Circular dated 29th

September, 1995. In that case also, the Writ Petition

was held to be maintainable. In the said case, it was

further held that the financial incapacity of the

private institutions to pay the salaries and other

allowances to the employees is not relevant and the

respondent/Management cannot take shelter of financial

incapacity. The Special Leave Petition filed against the

said decision in the Hon'ble Supreme Court of India has

been rejected.

9. There is one more judgment cited on behalf of

the petitioners in the case of Bhartiya Kamgar Sena and

others Vs. State of Maharashtra and others (Writ

Petition No.11091 of 2010) and companion Writ Petitions,

decided by this Court on 10th February, 2012, wherein

some of the petitioners were the teaching and non-

teaching staff members of the engineering colleges of

the respondent/Institutions. Almost all the objections,

which have been raised in the instant Writ Petitions,

were taken in the above-numbered Writ Petitions.

However, they were overruled and the

respondent/Institutions were directed to implement the

pay-scales as recommended by the 6th Pay Commission as

16 wp7410-2005+

was made available by the State of Maharashtra to the

teaching and non-teaching staff members with effect from

1st January, 2006. In this judgment, there is reference

of the judgment delivered by this Court in Writ Petition

No.333 of 2002 filed by some of the teaching and non-

teaching staff members of the respondent/Institution

running Engineering College to implement the

recommendations of the 5th Pay Commission which decision

also was challenged almost on the same grounds, which

have been taken in the present Writ Petitions, as seen

from paragraph 18 of the judgment in Writ Petition

No.11091 of 2010. However, those objections were

overruled and the respondent/Institution was directed to

pay salary and allowances to the teaching and non-

teaching staff members of the respondent/Institution as

recommended by the 5th Pay Commission. The judgment in

Writ Petition No.11091 of 2010 was challenged before the

Hon'ble the Apex Court by filing the Special Leave

Petition, but it was dismissed.

10. In view of the above-referred judgments, it is

now well settled that the teaching and non-teaching

staff members of the private institutions running the

colleges of Engineering, Technology and Polytechnic are

17 wp7410-2005+

liable to pay the salary and allowances to such staff

members as prescribed by the State Government from time

to time. Here, reference may be made to condition No.5

of the Undertaking given by the respondent/Institution

on 4th April, 1995, while getting approval to run the

Engineering College and Polytechnic, which reads as

under :-

"The teaching and other staff members are being selected according to the procedure, qualification and experience prescribed by the Government. All faculty members are being paid full salary and allowances as prescribed by the State Government regularly and in time."

11. In view of the above undertaking as well as the

judgments cited on behalf of the petitioners, we do not

find any difficulty in directing the

respondent/Institution to implement the Government

Resolutions dated 26th May, 1992 and 18th December, 1999,

the Circular dated 29th September, 2005 and the letter

dated 7th March, 2000 and to fix the pay-scales of the

petitioners as prescribed under the recommendations of

the 4th and 5th Pay Commissions with effect from 1st

18 wp7410-2005+

January, 1986 and 1st January, 1996, respectively.

12. During the pendency of these Writ Petitions, as

per the order dated 12th February, 2015, passed by this

Court, the Joint Director of Technical Education,

Nashik, was appointed as a Court Commissioner to

determine the amount of arrears payable to the

petitioners as per the recommendations of the 4th and 5th

Pay Commissions. Accordingly, the Court Commissioner

heard the parties and submitted the report giving detail

calculations in respect of the entitlement of the

petitioners to receive the arrears of pay and

allowances. This report has been strongly challenged on

behalf of the respondent/Institution by filing Civil

Application No.9306 of 2016 on about ten grounds.

13. The learned Counsel for the

respondent/Institution submits that the Court

Commissioner has wrongly considered the rate of dearness

allowance as 148% instead of 136%. The

respondent/College is located within the local limits of

village Bambhori. As per the House Rent Allowance Rules

(HRA) rates prescribed by the Government, H.R.A.

admissible to such rural area is at the rate of 5% with

a maximum of Rs.125/-. However, the Court Commissioner

19 wp7410-2005+

has calculated the H.R.A. at the rate of 10%, which is

meant for District headquarter. He further submits that

travelling allowance is not applicable to the Colleges

in rural area. However, the Court Commissioner has

granted the travelling allowance as well. He then

submits that the Court Commissioner has not considered

that some of the petitioners were absent from duty and

there was break in their services. However, the Court

Commissioner did not take into consideration such breaks

in the service.

14. We have perused the guidelines issued by the

Government for implementation of the pay-scales as

prescribed by the 4th and 5th Pay Commissions. It is

clear that the House Rent Allowance is admissible at the

rate of 5% with a maximum of Rs.125/- for rural area.

It is not clear as to how the Court Commissioner granted

the House Rent Allowance at the rate of 10%. Moreover,

the Court Commissioner has calculated the arrears of pay

and allowances from the dates 1st January, 1986 and 1st

January, 1996 as per the recommendations of the 4 th and

5th Pay Commissions. The learned Counsel for the

respondent/Institution relying on the judgment in the

case of Tukaram Kana Joshi Vs. Maharashtra Industrial

20 wp7410-2005+

Development Corporation, 2013(1) SCC 353, submits that

by the present Writ Petitions, which have been filed in

the years 2002 and 2005, the petitioners cannot claim

arrears from the year 1986 onwards since their claim

would be beyond the period of limitation. The petitions

suffer from delay and laches.

15. We find some substance in the contention of the

learned Counsel for the respondent/Institution. The

petitioners cannot claim arrears of pay and allowances

for a period of more than three years preceding the

respective dates of filing the Writ Petitions since the

claim beyond three years would be barred by limitation.

Even in the case of Vijay Vynkatesh Bindur (Supra),

cited on behalf of the petitioners, while accepting the

entitlement of the petitioners therein to get salary

salary and allowances as recommended by the 4th and 5th

Pay Commissions, as seen from the paragraph 7 of the

judgment, this Court directed the respondent/management

to pay the salary and allowances as per the

recommendations of the 4th Pay Commission and 5th Pay

Commission with effect from the period of three years

preceding the date of filing of the Writ Petition. In

the circumstances, though the petitioners in the present

21 wp7410-2005+

case are entitled to get fixed their salary and

allowances as prescribed by the 4th and 5th Pay

Commissions with effect from 1st January, 1986 and 1st

January, 1996 onwards, however, they cannot get actual

monetary benefits in the form of arrears of pay and

allowances in respect of the period beyond three years

preceding the respective dates of filing the Writ

Ptitions since their claim for arrears of pay and

allowances beyond three years from the respective date

of filing the Writ Petitions would be barred by

limitation. In the circumstances, the calculations made

by the Court Commissioner cannot be acted upon.

16. We, however, make it clear that the factual

disputes raised by the learned Counsel for the

respondent/Institution about breaks in service in

respect of some of the petitioners, rate of D.A., Rate

of H.R.A., entitlement to get traveling allowance, etc.,

cannot be taken into consideration in exercise of writ

jurisdiction of this Court. The respondent/Institution

will have to consider such disputes at its own level

with reference to individual cases of the petitioners.

In case, any of the petitioners is not satisfied with

the decision of the respondent-Institution, he may take

22 wp7410-2005+

recourse to the appropriate remedy for redressal of his

grievance. The respondent-Institution, while

calculating the arrears of pay and allowances of the

petitioners, also may take into consideration the

relevant Government Resolutions, Circulars, etc. in

respect of the rates of House Rent Allowance, dearness

allowance, the travelling allowance etc. and after

hearing the petitioner concerned, determine his claim

for arrears of pay and allowances.

17. Petitioner no.4 - Dineshkumar s/o Uttamrao

Adokar in Writ Petition No.7410 of 2005 has withdrawn

himself from the petition. Hence, so far as the said

petitioner is concerned, Writ Petition No.7410 of 2005

stood disposed of without any directions.

18. It is the case of some of the petitioners that

their services have been terminated by the respondent-

Institution with effect from 31st March, 2006.

Therefore, they would be entitled to get pay and

allowances as per the pay-scales made applicable by the

State Government as recommended by 6th Pay Commission as

well. We accept this contention and hold that the said

petitioners would be entitled to get the pay-scales

prescribed by the 6th Pay Commission with effect from 1st

23 wp7410-2005+

January, 2006.

19. The petitioner in Writ Petition No.163 of 2002

has resigned from service with effect from 31st July,

1999. He has filed the said Writ Petition on 2 nd April,

2001. He would be entitled to get his pay scale fixed as

recommended by 4th and 5th Pay Commissions, but would get

arrears of pay and allowances with effect from three

years preceding the date of filing the Writ Petition

till 31st July, 1999.

20. In the above circumstances, we party allow the

Writ Petitions with the following order :-

O R D E R

(i) The respondent/Institution shall fix the pay

and allowances of the petitioners as prescribed by the

4th, 5th and 6th Pay Commissions with effect from 1st

January, 1986, 1st January, 1996 and 1st January, 2006,

respectively, and pay them the arrears thereof in

respect of the period of three years preceding the

respective dates of filing of the above-numbered Writ

Petitions till they were serving with the

respondent/Institution.

                                       24                        wp7410-2005+


(ii)             The arrears of pay and allowances shall be paid 

to the petitioners within a period of four months from

today, failing which the respondent/Institution would be

liable to pay interest thereon at the rate of Rs.9% per

annum from the date of this order till payment thereof.

(iii) Petition No.4 in Writ Petition No.7410 of 2005

is not entitled to get benefit of this order since he

has withdrawn himself from the petition.

(iv) Rule is made partly absolute in the above

terms.

(v) The parties shall bear their own costs.

(vi) In view of disposal of Writ Petitions, all the

pending Civil Applications stand disposed of.

        [SANGITRAO S. PATIL]                    [T.V. NALAWADE]
                JUDGE                               JUDGE


npj/wp7410-2005+





 

 
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