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

Viashwatmak Jangli Maharaj ... vs The State Of Maharashtra Through ...
2017 Latest Caselaw 2837 Bom

Citation : 2017 Latest Caselaw 2837 Bom
Judgement Date : 7 June, 2017

Bombay High Court
Viashwatmak Jangli Maharaj ... vs The State Of Maharashtra Through ... on 7 June, 2017
Bench: B.R. Gavai
dgm                           1          22-wp-8961-2016 with group-judgment.sxw

              IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                           CIVIL APPELLATE JURISDICTION

                            Writ Petition NO. 8961 OF 2015


1      Shri. Bhairavnath Shikshan Mandal, Khed 
2      Madhyamik Vidyalaya, Ubhade                              ...Petitioner(s)

                        Versus

1      The State Of Maharashtra,
       Through The Secretary, 
       Dept. Of Education And Sports 

2      The Director of Education (Secondary),
       State of Maharashtra, Pune.

3      The Deputy Director of Education (Secondary)
       Nashik Division, Nashik

4      The Education Officer (Secondary)
       Zilla Parishad, Nashik, Dist. Nashik\

5      The Deputy Director of Education,(Primary),
       Nashik Division, Nashik

6      The Education Officer (Primary),
       Zilla Parishad, Nashik, Dist. Nashik                    ....Respondent(s)

                                          WITH
                             Writ Petition NO. 992 OF 2016

Shri. Sant Dnyaneshwar Shikshan Prasarak 
Mandal, Pimpalgaon And Anr                                      ...Petitioner(s)
       Versus
The State Of Maharashtra Through 
The Secretary And Ors                                          ...Respondent(s)

                                          WITH
                             Writ Petition NO. 993 OF 2016


                                                                                      1/18



      ::: Uploaded on - 17/06/2017                    ::: Downloaded on - 28/08/2017 05:12:59 :::
 dgm                           2          22-wp-8961-2016 with group-judgment.sxw

Gavkari Parivartan And Sanshodhan Pratishthan 
Through Trustee, Smt. Kavita Nagare And Anr                    ...Petitioner(s)
      Versus
The State Of Maharashtra Through 
The Secretary And Ors                                          ...Respondent(s)

                                          WITH
                             Writ Petition NO. 994 OF 2016

Jagdamba Education Society And Anr.                            ...Petitioner(s)
      Versus
The State Of Maharashtra Through 
The Secretary, Dept. Of Edu. And Sports And Ors.               ...Respondent(s)

                                          WITH
                             Writ Petition NO. 995 OF 2016


Jagdamba Education Society And Anr.                            ...Petitioner(s)
      Versus
The State Of Maharashtra Through 
The Secretary, Dept. Of Edu. And Sports And Ors.               ...Respondent(s)


                                          WITH
                            Writ Petition NO. 1567 OF 2017

Phule Education Society And Anr.                       ...Petitioner(s)
      Versus
The State Of Maharashtra Through 
The Secretary, Dept. Of Education And Sports And Ors. ...Respondent(s)

                                        WITH
                        Writ Petition (ST) NO. 3253 OF 2016

Adarsha Mahila Vikas Sanstha Maldad Rd. 
(sangamner) And Anr                                   ...Petitioner(s)
      Versus
The State Of Maharashtra Through Secretary And Ors    ...Respondent(s)

                                        WITH
                        Writ Petition (ST) NO. 3254 OF 2016


                                                                                      2/18



      ::: Uploaded on - 17/06/2017                    ::: Downloaded on - 28/08/2017 05:12:59 :::
 dgm                           3          22-wp-8961-2016 with group-judgment.sxw


Shri. Sant Dnyaneshwar Shikshan Prasarak 
Mandal And Anr                                                 ...Petitioner(s)
       Versus
The State Of Maharashtra Through Secretary 
And Ors                                                        ...Respondent(s)

                                        WITH
                        Writ Petition (ST) NO. 3310 OF 2016

Adarsha Mahila Vikas Sanstha Maldad Rd. 
(sangamner) And Anr                                            ...Petitioner(s)
      Versus
The State Of Maharashtra Through Secretary 
And Ors                                                        ...Respondent(s)

                                        WITH
                        Writ Petition (ST) NO. 3314 OF 2016

Adarsha Mahila Vikas Sanstha Maldad Rd. 
(sangamner) And Anr                                            ...Petitioner(s)
      Versus
The State Of Maharashtra Through 
Secretary And Ors                                              ...Respondent(s)

                                          WITH
                            Writ Petition NO. 6212 OF 2016

Kai. Bhausaheb Hire Smaranika Samiti Trust 
And Anr.                                                       ...Petitioner(s)
      Versus
The State Of Maharashtra Through The Secretary, 
Dept. Of Education And Sports And Ors.                         ...Respondent(s)

                                          WITH
                            Writ Petition NO. 6213 OF 2016


Kai. Bhausaheb Hire Smaranika Samiti Trust 
And Anr.                                                       ...Petitioner(s)
      Versus
The State Of Maharashtra Through The Secretary, 
Dept. Of Edu. And Sports And Ors.                              ...Respondent(s)

                                                                                      3/18



      ::: Uploaded on - 17/06/2017                    ::: Downloaded on - 28/08/2017 05:12:59 :::
 dgm                           4          22-wp-8961-2016 with group-judgment.sxw


                                          WITH
                            Writ Petition NO. 8960 OF 2015

Azad Shikshan Mandal Through Its Vice Chairman 
Smt. Nirmala Patil And Anr                                     ...Petitioner(s)
      Versus
The State Of Maharashtra Through The Secretary 
And Ors.                                                       ...Respondent(s)

                                          WITH
                            Writ Petition NO. 8962 OF 2015


Shri. Yashwant Gramseva Pratishthan Through Its 
Vice-chairman, Shri. Annasaheb Nakade And Anr                  ...Petitioner(s)
       Versus
The State Of Maharashtra Through The Secretary 
And Ors.                                                       ...Respondent(s)

                                          WITH
                            Writ Petition NO. 8963 OF 2015


Dnyandeep Gramin Vikas Shikshan Sanstha, Kashti, 
Shrigonda And Anr                                              ...Petitioner(s)
      Versus
The State Of Maharashtra Through The Secretary 
And Ors                                                        ...Respondent(s)

                                          WITH
                            Writ Petition NO. 8964 OF 2015


Jijamata Samajik Vikas Sanstha, Bhadgaon And Anr.              ...Petitioner(s)
      Versus
The State Of Maharashtra Through The Secretary, 
Dept. Of Education And Sports And Ors.                         ...Respondent(s)

                                          WITH
                            Writ Petition NO. 9093 OF 2015

Shri. Sant Sawata Mali Shaikshanik Va 

                                                                                      4/18



      ::: Uploaded on - 17/06/2017                    ::: Downloaded on - 28/08/2017 05:12:59 :::
 dgm                           5          22-wp-8961-2016 with group-judgment.sxw

Samajik Sanstha And Anr                                        ...Petitioner(s)
      Versus
The State Of Maharashtra Through The Secretary 
And Ors                                                        ...Respondent(s)

                                          WITH
                            Writ Petition NO. 9327 OF 2015

Ahemadnagar Zilla Vadar Samaj Sanghatana And Anr.  ...Petitioner(s)
      Versus
The State Of Maharashtra Through The Secretary, 
Dept. Of Education And Sports And Ors.             ...Respondent(s)

                                          WITH
                            Writ Petition NO. 9489 OF 2015

Viashwatmak Jangli Maharaj Ashram Trust And Anr.               ...Petitioner(s)
      Versus
The State Of Maharashtra Through The Secretary, 
Dept. Of Education And Sports And Ors.                         ...Respondent(s)

                                         WITH
                           Writ Petition NO. 13579 OF 2016

Phule Education Society And Anr.                               ...Petitioner(s)
      Versus
The State Of Maharashtra Through The Secretary, 
Dept. Of Edu. And Sports And Ors.                              ...Respondent(s)


Mr. Suresh S. Pakale i/by Mr. S.M. Katkar for the Petitioners in all the writ 
petitions.

Mr. R.S. Apte, Senior Advocate & Special Counsel with Mr. C.P. Yadav, AGP 
for Respondent Nos. 1 to 5 in all the writ petitions. 

                CORAM:    B. R. GAVAI &
                          RIYAZ I. CHAGLA, JJ.
                 DATE  :    June 07,   2017 









 dgm                           6           22-wp-8961-2016 with group-judgment.sxw

ORAL JUDGMENT (Per B. R. Gavai, J.):

1               Leave to amend is granted.  Amendment to be carried out 

forthwith.  



2               Initially   Mr.   Pakale,   learned   counsel   for   the   Petitioners, 

stated that the factual as well as legal issues involved in these

Petitions are common and, therefore, at his request, we have heard all

these Petitions together and are disposing of by this common

judgment and order.

3 The present Petitions apart from various legal issues, also

raise a serious issue regarding judicial propriety. The Petitioners in the

present Petitions have challenged the validity of Clause (2) of the

Government Resolution dated 15th November 2011. The Petitioners

are principally aggrieved by sub-clause (b) of Clause (2) of the said

Government Resolution. The Government Resolution has been issued

by the State Government for bringing the permanent non-grant in aid

primary and secondary schools on grant in aid basis. Certain

conditions have been imposed by the State Government for making

the said schools eligible for being admitted to grant in aid schools.

dgm 7 22-wp-8961-2016 with group-judgment.sxw

One of the conditions which is imposed and and with which the

Petitioners are aggrieved is thus:

"(b) While making an application for assessment, the policy of the State Government regarding reservation in employment should be followed by the school. (This should not be applicable to minority schools)."

4 Mr. Pakale, learned counsel appearing for the Petitioners,

submits that insistence of the Government on the said clause is totally

arbitrary, irrational and illegal. It is submitted that in view of the

judgments of the Apex Court in the case of T.M.A. Pai Foundation v.

State of Karnataka1, P. A. Inamdar v. State of Maharashtra2 and Pramati

Educational and Cultural Trust (Registered) v. Union of India 3, the un-

aided schools cannot be imposed to have a reservation policy. It is

submitted that in any case when the Petitioners have undertaken to

follow the reservation after the grand in aid is made applicable to such

schools, there is no reason in the Government denying the grant in aid

to the said schools. The learned counsel heavily relied on the order

passed by the Division Bench of this Court (Mohit S. Shah, CJ & B. P.

Colabawalla, J.) dated 7th January 2015 in Civil Application No.2367

of 2014 in Writ Petition No. 8478/2013, in support of the submission 1 (2002) 8 SCC 481 2 (2005) 6 SCC 537 3 (2014) 8 SCC 1

dgm 8 22-wp-8961-2016 with group-judgment.sxw

that the Government cannot insist upon the reservation policy in view

of the judgment of the Constitution Bench in Ashoka Kumar Thakur v.

Union of India4.

5 Mr. Pakale further submits that after Article 21-A has been

brought in the Constitution, it is a mandate on the State Government

to reimburse the schools like the Petitioners who are discharging the

duties of the State as its agents to provide free and compulsory

education to the students. It is submitted that the State cannot run

away from its responsibility merely on the ground that the

reservation is not provided. The learned counsel further submits that

insofar as the observations made by Their Lordships of the Apex Court

in SLP No.11639-11640/2016-The State of Maharashtra v.

Trimurti Shikshan Sanstha dated 9th December 2016 are

concerned, the said would be applicable only insofar as the Trimurti

Shikshan Sanstha is concerned and would not be applicable to other

Petitioners.

6 The learned counsel relied on the judgment of the Apex

4 (2008) 6 SCC 1

dgm 9 22-wp-8961-2016 with group-judgment.sxw

Court in the case of The Regional Manager v. Pawan Kumar Dubey5, to

point out to this Court as to what would amount to ratio decidendi

and submits that the observation of the apex Court which is relied

upon by the learned counsel for the Respondents, in the aforesaid

order of the Apex Court would not amount to ratio decidendi.

7 Mr. Apte, learned senior counsel appearing on behalf of

the State, on the contrary, submits that the order passed by the

Division Bench in Writ Petition.8478 of 2013 dated 7 th January 2015

is per incurium inasmuch as the judgment of the Apex Court on

which the Division Bench has relied i.e. in the case of Ashoka Kumar

(supra) has been expressly overruled by the Apex Court in the case of

Pramati Educational and Cultural Trust (Registered) (supra). He

further submits that earlier Division Bench judgment of this Court in

identical cases delivered by a Division Bench of this Court (Coram:

A.S. Oka and Revati Mohite Dere, JJ.) in Writ Petition No.7333/2013-

Bormalnath Shikshan Sanstha v. The State of Maharashtra dated 17 th

September 2013 has also not been brought to the notice of the

subsequent Division Bench which delivered order dated 7 th January

5 AIR 1976 SC 1766

dgm 10 22-wp-8961-2016 with group-judgment.sxw

2015.

8 As already stated by us hereinabove, the present Petitions

raised a serious issue with regard to the judicial propriety. The

perusal of the order passed by the Division Bench of this Court

presided over by A. S. Oka, J. dated 17th September 2013 in Writ

Petition No.7333 of 2013 would clearly reveal that Clause (2) of the

Government Resolution dated 15th November 2011 which has been

considered by a subsequent Division Bench presided over by the then

Hon'ble Chief Justice in its order dated 7 th January 2015 and which is

also challenged before us, also fell for consideration before the

Division Bench in the said Petition. The learned Judges of the

Division Bench have observed thus:

"5. There are two parts of the G.R. Clause (2) of the G.R lays down eligibility criteria. Sub-clause (b) of Clause (2) specifically provides that only those schools which comply with policy of reservation will be eligible under the policy. The second part of the G.R is as regards the assessment to be made by a Committee constituted for that purpose. Even if the Committee finds a School to be eligible to receive grant-in-aid, a School becomes eligible for the benefits under the G.R, provided eligibility criteria prescribed by clause (2) of the G.R is satisfied. Therefore, there is no merit in the submission of the learned Counsel appearing for the petitioners that a School cannot be held ineligible after the assessment of the school by the Committee.

dgm 11 22-wp-8961-2016 with group-judgment.sxw

6. Without even making an attempt to take benefit of communication dated 23rd May, 2013 (Exhibit `N') by going before the concerned Authorities for satisfying the Authorities that there was no backlog, the petitioners have chosen to approach this Court under Article 226 of the Constitution of India.

7. At this stage, the learned Counsel appearing for the petitioners reiterates that for denying grant-in-aid, the compliance with the policy of reservation is no criteria.

8. Admittedly, the second petitioner school was permitted to be opened on permanent no-grant basis. By the G.R, considering the demand of such schools, subject to compliance with the conditions imposed in the said G.R, the Government decided to convert such schools into aided schools. If the petitioners want to take benefit of the G.R, the petitioners will have to satisfy the eligibility criteria provided in clause (2) thereof. Therefore, the said contention deserves to be rejected.

9. The learned Counsel appearing for the petitioners relies upon Article 21-A of the Constitution of India. His submission is that to enable the schools to comply with Article 21-A, the Primary Schools must be given Government aid.

10. We make it clear that even according to the case of the petitioners, a permission was granted to the second petitioner on "permanent no-grant basis". The petitioners never challenged the permission. They started running the school on permanent no-grant basis. We do not see any inherent right in the petitioners to get Government aid. It is only because of the benevolent policy of the State Government under the G.R, that certain Primary Schools which satisfy the criteria laid down in the G.R can be granted grant-in- aid. Therefore, we do not agree with the said

dgm 12 22-wp-8961-2016 with group-judgment.sxw

submission."

It could thus be seen that the contention of the Petitioners therein that

they cannot be denied grant in aid, if the reservation is not followed

by them is specifically rejected by this Court. Not only that but an

argument with regard to Article 21-A has also been specifically

advanced and rejected by the Division Bench of this Court. It

appears that identical Petitions were listed before another Bench

presided over by the then Hon'ble Chief Justice. It appears that the

Division Bench did not notice the earlier order passed by the Bench

presided over by A.S. Oka, J. in Writ Petition No.7333/2013 (supra).

9 It appears that the Division Bench, therefore, observed

thus:

"7. Having carefully considered the aforesaid clauses of the Government Resolution dated 15 November 2011 and having gone through the judgment of the Constitution Bench in Ashok Kumar Thakur vs. Union of India (supra), we are of the view that when the Government is not going to grant aid with retrospective effect, the Government cannot apply its reservation policy with retrospective effect. In other words, the Government cannot insist that the reservation policy should have been followed with retrospective effect prior to the date of application of the school management under the Government Resolution dated 15 November 2011. The law on the

dgm 13 22-wp-8961-2016 with group-judgment.sxw

subject having been laid down in the judgment of Justice Dalveer Bhandari in the Constitution Bench decision in Ashok Kumar Thakur vs. Union of India (supra), the State Government cannot act contrary to

the principles laid down in the said judgment."

(emphasis supplied)

10 It could thus be seen that the observations made by the

subsequent Division Bench are in ignorance of the earlier order made

by the coordinate Court of this Court. In any case, the reliance placed

by the Division Bench in Ashoka Kumar Thakur (supra) by the Division

Bench was not merited. The judgment of the Division Bench is

delivered on 7th January 2015. In the meantime, the view taken by

the Apex Court in the case of Ashoka Kumar Thakur was already

overruled by the Apex Court in the case of Pramati Eductional and

Cultural Trust on 6th May 2014. It will be relevant to refer to the

observations of Their Lordships in the case of Pramati Educational and

Cultural Trust which read thus:

"38 We accordingly hold that none of the rights under Articles 14, 19(1)(g) and 21 of the Constitution have been abrogated by clause (5) of Article 15 of the Constitution and the view taken by Bhandari,J. In Ashoka Kumar Thakur v. Union of India, (2008) 6 SCC 1, that the imposition of reservation on unaided institutions by the Ninety-third Amendment has abrogated Article 19(1)(g), a basic feature of the Constitution is not correct. Instead, we hold that the Constitution (Ninety-third Amendment) Act, 2005

dgm 14 22-wp-8961-2016 with group-judgment.sxw

inserting clause (5) of Article 15 of the Constitution is valid."

11 It could thus clearly be seen that the Constitution Bench of

the Apex Court in Pramati Educational & Cultural Trust (supra) in an

unequivocal terms overruled the view taken in Ashoka Kumar Thakur

(supra) which has been relied upon by the Division Bench in its order

dated 7th January 2015. With due respect to the Division Bench, we

will have to hold that the view taken by the Division Bench in its order

dated 7th January 2015 is per incurium being contrary to the judgment

of the Constitution Bench of the Apex Court in the case of Pramati

Educational & Cultural Trust (supra).

12 In any case, when the order dated 7 th January 2015 was

challenged before Their Lordships of the Hon'ble Supreme Court,

Their Lordships have specifically observed as under:

"We have heard learned counsel for the parties.

We are not inclined to interfere with the order passed by the High Court.

The special leave petitions are dismissed. However, we make it clear that the respondent will be entitled to grant-in-aid from the date on which it fulfills the requirements of the Government Resolution dated 15.11.2011 to the satisfaction of the petitioner."

dgm 15 22-wp-8961-2016 with group-judgment.sxw

(emphasis supplied)

13 It could thus be clearly seen that the Hon'ble Supreme

Court has clearly held that the schools should be entitled to grant in

aid only from the date on which such schools fulfill the requirement of

the Government Resolution dated 15 th November 2011 to the

satisfaction of the State Government. As already pointed out

hereinabove, Government Resolution dated 15th November 2011

specifically prescribes that for being eligible to apply for assessment

for being admitted to grant in aid, education institute must follow the

policy of the reservation as framed by the State Government. It could

thus be seen that following the policy of reservation is a basic

requirement even for making an application for assessment to be

admitted to the grant in aid. Not only this, but a subsequent

application had been made by the Respondents therein before the

Hon'ble Supreme Court for clarification of the order dated 9 th

December 2016. It will be relevant to refer to paragraph 12 and

prayer (a) of the Civil application moved by the Respondents in the

said SLP.

"12 It is, therefore, necessary to clarify that the observation in

the order dated 9th December 2016 passed by this Hon'ble Court does

dgm 16 22-wp-8961-2016 with group-judgment.sxw

not take in its compass the right of the Petitioners to reject the salary

grant on the ground that the reservation policy was not followed prior

to the date of making Application for salary grant under Government

Resolution dated 15th November 2011. The findings in this respect

from the Hon'ble Bombay High Court are final and as confirmed by

this Hon'ble Court. The purported backlog on the date of the

Application is obviously related to the period prior to the date of the

Application. Thus, the contention of the Respondent is mischievous.

However, due to the observations of this Hon'ble Court, the absolute

authority is claimed by the Petitioners."

Prayer (a) In the interest of justice, clarify/modify the order dated 09.12.2016 in terms of paragraph No.12 of the Application."

14 The Application was dismissed by the Hon'ble Supreme

Court vide its order dated 10.03.2017. It would, thus, be clear that

the Supreme Court in unequivocal terms held that the satisfaction of

the Authorities with regard to the compliance of the conditions

specified in Government Resolution dated 15 th November 2011, is a

condition precedent being eligible to get grant in aid.

dgm 17 22-wp-8961-2016 with group-judgment.sxw

15 In that view of the matter, we find no merit in the

Petitions.

16 In view of the orders of the Supreme Court, it is held and

declared that unless the schools conform to the policy of reservation

as laid down by the State Government, the schools would not be

entitled to grant in aid as per the Government Resolution dated 15 th

November 2011.

17 At this stage, it is sought to be urged by Mr. Pakale that in

most of the schools the requirement regarding reservation is

substantially complied with. We find that it will not be appropriate for

us to undertake the exercise of scrutinizing the cases individually. The

Petitioners would be at liberty to place the entire data before the

respective Competent Authorities and satisfy them with regard to the

fulfillment of the reservation policy. If the Petitioners are in a position

to satisfy the Competent Authority regarding the fulfillment of the

requirement of reservation policy, the Respondents-Competent

Authorities would certainly be required to take into consideration the

claim of the Petitioners for admitting them to the grant in aid, in

dgm 18 22-wp-8961-2016 with group-judgment.sxw

accordance with law.

18 The Writ Petitions are, therefore, rejected, save as

observed hereinabove.

19              No costs.  



       (RIYAZ  I. CHAGLA J.)                    (B. R. GAVAI J.)









 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter