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

Anil Govindrao Kale And Others vs Maharashtra Academy Of ...
2017 Latest Caselaw 824 Bom

Citation : 2017 Latest Caselaw 824 Bom
Judgement Date : 20 March, 2017

Bombay High Court
Anil Govindrao Kale And Others vs Maharashtra Academy Of ... on 20 March, 2017
Bench: T.V. Nalawade
             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                        BENCH AT AURANGABAD

                       WRIT PETITION NO. 1893 OF 2014 

1.     Anil S/o Govindrao Kale,
       Age : 35 years, 
       Occu.: Service - Teacher,
       Swami Vivekanand Academy,
       Chikalthana Industrial Area,
       Aurangabad,
       R/o. Mahatma Fule Nagar, 
       Galli No.3, Eknath Nagar, 
       Osmanpura, Aurangabad

2.     Anil S/o Apparao Kolte,
       Age : 27 years, 
       Occu.: Service - Head Master,
       Swami Vivekanand Academy,
       Chikalthana Industrial Area,
       Aurangabad,
       R/o R-26/82, HUDCO, N-9, MHADA,
       Aurangabad,
       Tq. and District Aurangabad
       ([email protected])

3.     Deepak S/o Sitaram Sapkal,
       Age : 34 years, Occu.: Service-Teacher,
       Swami Vivekanand Academy,
       Chikalthana Industrial Area,
       Aurangabad,
       R/o A/6, House No.1, Eleventh Scheme,
       CIDCO, Shivaji Nagar, Aurangabad

4.     Uddhav S/o Purushottam Bidwai,
       Age : 43 years, Occu.: Service - Teacher,
       Swami Vivekanand Academy,
       Chikalthana Industrial Area,
       Aurangabad,
       R/o N-11, B Sector, 156/4,
       Subhashchandra Bose Nagar,
       HUDCO, Aurangabad

5.     Sachin S/o Sawaliram Dange,
       Age : 32 years, Occu.: Service - Teacher, 
       Swami Vivekanand Academy,




     ::: Uploaded on - 21/03/2017            ::: Downloaded on - 22/03/2017 01:03:34 :::
                                     2            wp1893-2014+group

       Chikalthana Industrial Area,
       Aurangabad,
       R/o Plot No.1073, Sai Nagar, 
       N-6, CIDCO, Aurangabad,
       District Aurangabad

6.     Tukaram S/o Dadarao Mundhe,
       Age : 35 years, Occu.: Service - Teacher,
       (Recently Terminated-Appeal pending 
       Before Tribunal),
       Swami Vivekanand Academy,
       Chikalthana Industrial Area,
       Aurangabad,
       R/o N-2, J-14/7, Mukundwadi, CIDCO,
       Aurangabad, District Aurangabad          PETITIONERS

       VERSUS

1.     Maharashtra Academy of Engineering &
       Education Research, Pune
       Through its Registrar,
       Email id : [email protected] 
       (Mr. S.V.Kulkarni)
       Office at Sy.No.124, Ex-Servicemen 
       Colony Post Office,
       Paud Road, Kothrud, Pune - 411038
       Dist. Pune, Maharashtra

2.     Swami Vivekanand Academy,
       (Email id: [email protected])
       P-5, MIDC, Chikalthana, 
       Aurangabad Dist. Aurangabad,
       Through its Trustee 
       Mr.Ganesh Rao,
       (Looking after the 
       Administration at Aurangabad)

3.     The Director of Education,
       Maharashtra State, School Education,
       Administrative Building, Pune,
       District Pune

4.     The Education Officer (Secondary),
       Zilla Parishad, Aurangabad,
       Tq. and Dist. Aurangabad




     ::: Uploaded on - 21/03/2017       ::: Downloaded on - 22/03/2017 01:03:34 :::
                                       3                wp1893-2014+group


5.     The State of Maharashtra,
       Through Secretary,
       Department of School Education,
       Mantralaya, Mumbai

6.     The Chief Secretary,
       Government of Maharashtra,
       Mantralaya, Fort, 
       Mumbai-32

7.     Ashwini Bhide (IAS),
       Secretary,
       School Education and 
       Sports Department,
       Mantralaya, Fort, Mumbai-32

8.     Mr. Nand Kumar (IAS),
       Principal Secretary,
       School Education and 
       Sports Department,
       Mantralaya, Fort, Mumbai-32

9.     Mr. Rajendra Pawar,
       Deputy Secretary,
       School Education and 
       Sports Department,
       Mantralaya, Fort, Mumbai-32                               RESPONDENTS

       R.Nos.6 to 9 are added as party respondents 
       as per Courts order dated 28.10.2015 and 
       R.Nos.7 and 8 are deleted vide Courts order 
       dated 07.01.2016

                                     AND

                        WRIT PETITION NO. 1921 OF 2014

1.     Chhaya D/o Baliram Dhave,
       Age : 43 years, Occu.: 
       Service-Assistant Teacher,
       R/o Plot No.19, 'Shivalic Plaza',
       Prerna Nagar, Garkheda, Aurangabad,
       Tq. and Dist. Aurangabad
       Chhaya [email protected]




     ::: Uploaded on - 21/03/2017             ::: Downloaded on - 22/03/2017 01:03:35 :::
                                     4            wp1893-2014+group



2.     Ratnmala D/o Bhagwanrao Farande,
       Age : 45 years, Occ.: 
       Service-Assistant Teacher,
       R/o 'Tuljai' C1-8, 58/4,
       12th Scheme CIDCO, Shivaji Nagar, 
       Aurangabad,
       Tq. and District Aurangabad

3.     Shailaja D/o Kalidas Deshpande,
       Age : 49 years, Occu.: 
       Service-Assistant Teacher,
       R/o C-11, 'Renuka Enclave',
       Chetana Nagar/Swanand Nagar, 
       Aurangabad,
       Tq. and District Aurangabad

4.     Manjusha D/o Madhukar Amlekar,
       Age : 35 years, Occu.: Service-
       Assistant Teacher,
       R/o Raj Bhavan Apartment, Flat No.7B,
       Raja Bazar, Kunwar Falli, Aurangabad
       Tq. and District Aurangabad
       MaKarand [email protected]                     PETITIONERS

       VERSUS

1.     Siyaram Education Society,
       Aurangabad Plot No.09, 
       Mahesh Nagar, Jalna Road,
       Aurangabad
       Through its Secretary/President,
       (Major G.K. Ghuge (Retd.)

2.     Maharashtra Public School
       (Govt. Recognized High School)
       (English, Marathi & Semi 
       English Medium),
       Plot No.09, Mahesh Nagar, 
       Jalna Road, Aurangabad,
       Through its Head Mistress

3.     The Director of School Education,
       Maharashtra State, Pune




     ::: Uploaded on - 21/03/2017       ::: Downloaded on - 22/03/2017 01:03:35 :::
                                     5            wp1893-2014+group

       Administrative Building, 
       Near Pune Station,
       Tq. and District Pune

4.     The Divisional Deputy Director
       of Education,
       Aurangabad Division, Aurangabad

5.     The Education Officer (Secondary),
       Zilla Parisahd, Aurangabad,
       District Aurangabad

6.     The State of Maharashtra,
       Through its Secretary, 
       Department of Education,
       Mantralaya, Mumbai 

7.     The Chief Secretary,
       Government of Maharashtra,
       Mantralaya, Fort, 
       Mumbai-32

8.     Ashwini Bhide (IAS),
       Secretary,
       School Education and 
       Sports Department,
       Mantralaya, Fort, Mumbai-32

9.     Mr. Nand Kumar (IAS),
       Principal Secretary,
       School Education and 
       Sports Department,
       Mantralaya, Fort, Mumbai-32

10. Mr. Rajendra Pawar,
    Deputy Secretary,
    School Education and 
    Sports Department,
    Mantralaya, Fort, Mumbai-32                            RESPONDENTS

       R.Nos.7 to 10 are added as party respondents 
       as per Courts order dated 28.10.2015 and 
       R.Nos.7 and 8 are deleted vide Courts order 
       dated 07.01.2016




     ::: Uploaded on - 21/03/2017       ::: Downloaded on - 22/03/2017 01:03:35 :::
                                       6                wp1893-2014+group



                                     AND
                        WRIT PETITION NO. 3522 OF 2016

1.     Ramdas s/o Dagadoji Kshirsagar,
       Age : 33 years, Occu.: Service 
       as Asst.Teacher,
       R/o Somesh Colony, Nanded,
       Tq. & District Nanded

2.     Miss. Mrudula Benjamin Chandane,
       Age : 30 years, Occu. Service as Asst. Teacher,
       R/o C/6 Uttara Bldg. B&C Quarter,
       Snehanagar, Nanded, 
       Tq. and Dist. Nanded

3.     Mrs. Chaya Ramrao Kadam,
       Age : 37 years, Occ.: Service as
       Asst. Teacher,
       R/o Vishwatej Residency, Flat No.101,
       Narhar Nagar, Chhatrapati Chowk,
       Wadi, Nanded, Tq. and Dist. Nanded

4.     Miss. Minal D. Gadewar,
       Age : 35 years, Occu.: Service as 
       Asst. Teacher,
       R/o. 202, Aman Apartment, Kailash Nagar,
       Nanded, Tq. and Dist.Nanded

5.     Sunil S/o Chandrakant Kamthane,
       Age : 45 years, Occu. Service as
       Asst. Teacher,
       R/o.: Flat No.3, Plot No.114, Golden Ville,
       Pharade Nagar, Wadi (Bk.), Nanded, 
       Tq. and Dist. Nanded

6.     Miss. Sunita B. Kadam,
       Age : 28 years, Occ.: Service as
       Asst. Teacher, 
       R/o. Nanded, Tq. and Dist. Nanded

7.     Lovlesh V. Mahajan,
       Age : 29 years, Occu.: Service as
       Asst. Teacher,




     ::: Uploaded on - 21/03/2017             ::: Downloaded on - 22/03/2017 01:03:35 :::
                                     7            wp1893-2014+group

       R/o. Plot No.37, Ratan Nagar,
       Malegaon Road, Taroda (Ku.), Nanded
       Tq. and District Nanded

8.     Shridhar s/o Trimbakrao Bhale,
       Age : 37 years, Occu.: Service 
       as Asst. Teacher,
       R/o. Pharande Nagar, Nanded,
       Tq. and District Nanded

9.     Thomoson Jagdale,
       Age : 30 years, Occu.: Service as
       Asst. Teacher,
       R/o. Waman Nagar, Nanded,
       Tq. and District Nanded

10. Rajkumar Engade,
    Age : 39 years, Occu.: Service as
    Asst. Teacher,
    R/o. Ashirwad Nagar, Piwali Girni,
    Ganesh Nagar Road, Nanded,
    Tq. and Dist. Nanded

11. Miss. Vinila Kulkarni,
    Age : 30 years, Occu.: Service 
    as Asst.Teacher,
    R/o. Ganesh Nagar, Nanded,
    Tq. and District Nanded

12. Miss. Swati Magnale,
    Age : 35 years, Occu: Service as 
    Asst. Teacher,
    R/o. Ambekar Nagar, Nanded,
    Tq. and District Nanded

13. Pallvi D/o Janardhan Munde,
    Age : 33 years, Occu.: Service as
    Asst. Teacher,
    R/o Shashari Nagar, Nanded,
    Tq. and District Nanded

14. Miss. Harpreet Kaur Bal,
    Age : 36 years, Occu: Service as 
    Asst. Teacher,
    R/o. Near Kavita Hotel, Bafna, Nanded,




     ::: Uploaded on - 21/03/2017       ::: Downloaded on - 22/03/2017 01:03:35 :::
                                     8            wp1893-2014+group

       Tq. and District Nanded

15. Vishnu s/o Narsinghrao Shinde,
    Age : 32 years, Occu.: Service 
    as Asst.Teacher, 
    R/o.: Vishnu Nagar, Nanded,
    Tq. and District Nanded

16. Miss. Vidhya Ankush Jadhav,
    Age : 35 years, Occu.: Service 
    as Asst.Teacher, 
    R/o.: Tirumala Nagar, Pawdewadi (Bk.), 
    Nanded
    Tq. and District Nanded

17. Miss. Mehanaj Khaiser Khan
    Age : 28 years, Occu.: Service 
    as Asst.Teacher, 
    R/o.: Chaitanya Nagar, Nanded,
    Tq. and District Nanded                                PETITIONERS

       VERSUS

1.     The State of Maharashtra,
       Through Secretary,
       School Education Department,
       Mumbai - 32

2.     The Deputy Director of Education,
       Latur Region, Latur

3.     The Education Officer,
       Primary Section,
       Zilla Parishad, Nanded

4.     Gyan Mata Vidyavihar,
       through its Manager,
       Near Airport, Kamtha Road,
       Nasratpur, Nanded

5.     Gyan Mata Vidyavihar,
       through its Principal, 
       Near Airport, Kamtha Road,
       Nasratpur, Nanded                          RESPONDENTS 
 




     ::: Uploaded on - 21/03/2017       ::: Downloaded on - 22/03/2017 01:03:35 :::
                                       9                wp1893-2014+group



                                     AND
                        WRIT PETITION NO. 7519 OF 2016

1.     Mahendra S/o Hiraman Chavan
       Age : 36 years, Occu.: Service - Teacher,
       Swami Vivekanand Academy,
       Chikalthana Industrial Area, 
       Aurangabad

2.     Vishal S/o Pandurang Shelke,
       Age : 27 years, Occu.: Service - Teacher,
       Swami Vivekanand Academy,
       Chikalthana Industrial Area, 
       Aurangabad

3.     Vijay S/o Natha Aade,
       Age : 30 years, Occu.: Service - Teacher,
       Swami Vivekanand Academy,
       Chikalthana Industrial Area, 
       Aurangabad

4.     Kailash s/o Dattatray Patane,
       Age : 36 years, Occu.: Service - Teacher,
       Swami Vivekanand Academy,
       Chikalthana Industrial Area, 
       Aurangabad                               PETITIONERS

       VERSUS

1.     Maharashtra Academy of Engineering &
       Education Research, Pune 
       (Email id : [email protected])
       through its Registrar,
       (Mr. S.V.Kulkarni)
       Office at Sy.No.124, Ex-Servicemen 
       Colony Post Office,
       Paud Road, Kothrud, Pune - 411038,
       Dist. Pune, Maharashtra

2.     Swami Vivekanand Academy,
       (Email id: [email protected])
       P-5, MIDC, Chikalthana, Aurangabad
       Dist. Aurangabad,




     ::: Uploaded on - 21/03/2017             ::: Downloaded on - 22/03/2017 01:03:35 :::
                                       10               wp1893-2014+group

       through its Trustee Mr.Ganesh Rao,
       (Looking after the Administration 
       at Aurangabad)

3.     The Director of Education,
       Maharashtra State, School Education,
       Administrative Building, Pune,
       District Pune

4.     The Education Officer (Secondary),
       Zilla Parishad, Aurangabad,
       Tq. and Dist. Aurangabad

4-A. The Education Officer (Primary),
     Zilla Prishad, Aurangabad
     Tq. and District Aurangabad

5.     The State of Maharashtra,
       Through Secretary,
       Department of School Education,
       Mantralaya, Mumbai

6.     The Chief Secretary,
       Government of Maharashtra,
       Mantralaya, Fort, 
       Mumbai-32                                                 RESPONDENTS


                                     AND
                        WRIT PETITION NO. 8010 OF 2016

1.     Ranjana Pradeep Joshi,
       Age : 56 years, Occu.: Service,
       R/o. Near Shastri Nagar, 
       Flat No.03, Sriram Apartment, 
       Hanuman Nagar,
       Nanded 431 602

2.     Vinod Rangnathrao Goswami,
       Age : 51 years, Occu.: Service,
       R/o Near Jain Mandir, 
       Malegaon Road, Godavari Nagar, 
       Taroda Khurd, Nanded

3.     Mr. Clement Apparao Allada,




     ::: Uploaded on - 21/03/2017             ::: Downloaded on - 22/03/2017 01:03:35 :::
                                     11            wp1893-2014+group

       Age : 50 years, Occu.: Service,
       R/o Nanded Housing Society,
       Vijay Nagar, Nanded - 431 602

4.     Mrs. Bhadra Dharmendra Rathod,
       Age : 56 years, Occu.; Service,
       R/o Sindhi Colony,
       Near Universal School,
       Nanded 431 602

5.     Mr. Hameed Mohd. Hameeduddin,
       Age : 46 years, Occu.: Service,
       r/o. 11 (371-1137), 
       Opp. Sumayya Colony,
       Taroda (Bk.), Nanded

6.     Girish Vilasrao Gondhalekar,
       Age : 46 years, Occu. Service,
       R/o 1-14-629, Naik Nagar,
       Post Taroda (Bk) Nanded

7.     Mrs. Ashwini Ramchandra Manthalkar,
       Age : 42 years, Occu. Service,
       R/o Flat No.2, Parth Sankul, 
       Near water tanks,
       Kailash Nagar Workshop Corner,
       Nanded - 431 605

8.     Manisha Chetan Jiwani,
       Age : 39 years, Occu.; Service,
       R/o Deelip Singh Colony,
       Vazirabad Nanded - 431 601

9.     Nazneen Sulthana Pathan,
       Age : 36 years, Occu.: Service,
       r/o. Chaitanya Nagar, 
       Nanded

10. Mrs. Varsha Nandedkar,
    Age : 38 years, Occu.: Service,
    R/o.: C/o Bhadke Computer,
    Sharda Nagar, Nanded                                    PETITIONERS


       VERSUS




     ::: Uploaded on - 21/03/2017        ::: Downloaded on - 22/03/2017 01:03:35 :::
                                       12               wp1893-2014+group


1.     The State of Maharashtra,
       Department of Sports and 
       School Education,
       Mantrayala, Mumbai
       (Through the Secretary)

2.     The Deputy Director of Education, 
       Latur Region, Latur

3.     The Education Officer, (Primary)
       Zilla Parishad, Nanded

4.     The Education Officer, (Secondary),
       Zilla Parishad, Nanded

5.     Gyan Mata Vidya Vihar,
       Through the Principal,
       Near Airport, Kamtha Road,
       Nasratpur, Nanded

6.     The Fransalian Education Society,
       Through the Manager,
       R/o. Catholic Church, Viswanagar,
       Nanded - 431 602

7.     Secretary,
       Central Board of Secondary Education,
       Community Centre, Preet Vihar,
       Delhi - 110092                                            RESPONDENTS

                                     AND
                        WRIT PETITION NO. 9203 OF 2016


1.     Gajala Anjum Yusuf Hussain,
       Age : 25 years, Occu.: Asst. Teacher,
       R/o. Asranagar, behind Jantakirana,
       Chaitanyanagar Taroda (Bk.),
       Nanded

2.     Sushma Govindrao Gaikwad,
       Age : 30 years, Occu.: Asst. Teacher,
       R/o. Sinchan Nagar, Swayamvar,
       Mangal Karayalaya, Taroda (Kh).,




     ::: Uploaded on - 21/03/2017             ::: Downloaded on - 22/03/2017 01:03:35 :::
                                       13               wp1893-2014+group

       Nanded
3.     Smita Sudhakarrao Ambulgekar,
       Age : 36 years, Occu.: Asst. Teacher,
       r/o. ND-42, Pl.7/6, Hudco, Nc.,
       Nanded                                                    PETITIONERS

       VERSUS

1.     The State of Maharashtra,
       Though its Secretary,
       School Education Department,
       Mumbai-32

2.     Deputy Director of Education,
       Latur Region, Latur

3.     Education Officer,
       Primary Section,
       Zilla Parishad, Nanded

4.     Gyan Mata Vidyavihar,
       Through its Manager,
       Near Airport, Kamtha Road,
       Nasratpur, Nanded

5.     Gyan Mata Vidyavihar,
       Through its Principal,
       Near Airport, Kamtha Road,
       Nasratpur, Nanded                                         RESPONDENTS

                                     AND
                        WRIT PETITION NO.10652 OF 2016

1.     Ashok Vithalrao Jadhav,
       Age : about 45 years, 
       Occu.: Service,
       R/o. Flat No.301, Raj Heights, 
       Raj Royal City, Vedant Nagar,
       Malegaon Road, Nanded

2.     Varsha Rameshkumar Sharma,
       Age : about 35 years, 
       Occu.Service,
       R/o.: H.No.66-A, Ganesh Nagar,
       Nanded




     ::: Uploaded on - 21/03/2017             ::: Downloaded on - 22/03/2017 01:03:35 :::
                                     14            wp1893-2014+group


3.     Keerandeepkaur Shailendersingh Shermar,
       Age : about 37 years, 
       Occu.: Service,
       R/o.: Bldg. 264, Yashovihar Coloney,
       Near A.K. Sambhaji Mangal Karyalaya,
       Nanded

4.     Meeta Kapoor w/o Vinod Kapoor,
       Age: about 49 years, Occu.: Service,
       R/o.: Gurudwara Road, Gate No.1,
       Nanded, District Nanded

5.     Sandeep Kaur Gurmeetsingh,
       Age : about 42 years, Occu.:Service,
       R/o. Amrit Kunj, New Shahu Nagar, 
       Near Satya Sai Baba Primary School, 
       Anand Nagar, Nanded

6.     Padmaja Raja Reddy,
       Age : about 48 years, Occu.: Service,
       R/o.H.No.1-15-481, Ohm Nilayam,
       Behind Hanuman Temple, Sharada Nagar,
       Nanded

7.     Sadiya Farheen Habib Mubarak,
       Age : about 35 years, Occ. Service,
       R/o. Near Sana Urdu High School,
       Naumaniya Nagar, Taroda (Bk.),
       Nanded

8.     Naziya Jabin Mujib Pasha Khan,
       Age : about 32 years, Occu.: Service,
       R/o.HIG Coloney, Near ITI College, 
       Near Priyanka Jewelers, Second Floor,
       Shakil Baig Bldg. Nanded

9.     Basanth Kaur Tirathsingh Major,
       Age : Major, Occu.Service,
       R/o.H.No.03/02/09, Chikhalwadi Corner,
       Opposite Forest Office,
       Nanded

10. Vasundhara Hanmanlu Namawar,
    Age : about 45 years, Occu.:Service,




     ::: Uploaded on - 21/03/2017        ::: Downloaded on - 22/03/2017 01:03:35 :::
                                     15            wp1893-2014+group

       R/o. Seetaram Nagar Opposite Ashirwad
       Nagar, Chaitanya Nagar Road,
       Taroda (Bk.), Nanded

11. Sarika Panditrao Pawar,
    Age : about 36 years, Occ.:Service,
    R/o. C/o. Mr.Vilas Dalvi, Sai Nagar,
    Purna Road, Nanded                                      PETITIONERS

       VERSUS

1.     The State of Maharashtra,
       Through Secretary, School Education & 
       Sports Department, Mantralaya,
       Mumbai - 32

2.     Director of Education,
       Maharashtra State,
       Central Building, Pune

3.     Deputy Director of Education,
       Latur Region at Latur,
       Dist. Latur

4.     Education Officer (Secondary),
       Zilla Parishad, Nanded

5.     Education Officer (Primary),
       Zilla Parishad, Nanded

6.     Fransalian Education Society,
       Through its Manager,
       Having its Office S.R.7,

7.     Gyan Mata Vidya Vihar,
       Through its Principal,
       Having its office address 
       at Near Airport,
       Kamtha Road, Nasratpur, 
       Nanded                                               RESPONDENTS




     ::: Uploaded on - 21/03/2017        ::: Downloaded on - 22/03/2017 01:03:35 :::
                                       16               wp1893-2014+group


                                     AND
                        WRIT PETITION NO. 6546 OF 2016

1.     Fransalian Education Society,
       Nanded,
       Through its Secretary, Father Marcus,
       Ruptake having its office at 
       Visawa Nagar, Nanded

2.     Gyan Mata Vidya Vihar,
       Kamtha Road, Near Air Port,
       Nanded through its
       Principal Father Melroy Almeida,
       Age : 56 years, Occ.: Principal,
       r/o Catholic Church, Visawa Nagar,
       Nanded                                                    PETITIONERS

       VERSUS

1.     The Deputy Director of Education,
       Latur Division, Latur

2.     The Accounts Officer,
       Audit Squad (Education Department),
       Nanded

3.     Kailash Bhole,
       Age 41 years, 
       Occu.: Assistant Teacher,
       R/o.:C/o Anandhatkar Boudhvihar, 
       Vishnupuri, 
       Nanded

4.     Gajala Anjum Yusuf Hussain,
       Age : 28 years, Occu.: Assistant Teacher,
       R/o.: Asranagar, 
       behind Janta Kirana,
       Chaitanya Nagar, Taroda (Bk.),
       Nanded

5.     Gangadhar Sakharam Damodhar,
       Age: 47 years, Occu.: Librarian, 
       R/o.: Samta Nagar, 
       Pawadiwadi Naka, Nanded




     ::: Uploaded on - 21/03/2017             ::: Downloaded on - 22/03/2017 01:03:35 :::
                                     17            wp1893-2014+group


6.     Sushma Govindrao Gaikwad,
       Age : 33 years, Occu.: Assistant Teacher,
       R/o.: Sinchan Nagar, 
       Swayamvar Mangal
       Karyalaya, Taroda (Kh).,
       Nanded

7.     Smita Sudhakarrao Ambulgekar,
       Aged : 39 years, Occu.: Assistant 
       Teacher, R/o.: ND-42, P1 7/6,Hudco, 
       Nanded                                               RESPONDENTS


                           ----
Mr. B.L.Sagar-Killarikar, Advocate for the Petitioners
in W.P.No.1893/2014, 1921/2014, 7519/2016,
Mr. G.V.Mohekar, Advocate for the petitioners in 
W.P.No.3522/2016
Mr.R.J.Godbole, Advocate for the petitioners in 
W.P.No.8010/2016 and for respondent nos.3 and 5 in 
W.P.No.6546/2016
Mr.P.M. Nagargoje, Advocate for the petitioners in 
W.P.No.9203/2016 and for respondent nos.4, 6 and 7 in 
W.P.No.6546/2016
Mr.R.B.Narawade, Advocate for the petitioners in 
W.P.No.10652/2016 
                          -----
Mrs. A.V.Gondhalekar, A.G.P. for the respondent/State in
All Writ Petitions
                           ----
Mr. G.L. Deshpande, Advocate for respondent nos.1 and 2 
in W.P.No.1894/2014
Mr. R.F. Totla, Advocate for the petitioners in 
W.P.No.6546/2016 and for respondent nos. 4 and 5 in 
W.P.No.3522/2016, for respondent no.5 in 
W.P.No.8010/2016 and 9203/2016 and for respondent no.7 
in W.P.No.10652/2016
Mr. A.B.Shinde, Advocate for respondent no.3 in 
W.P.No.3522/2016 and for respondent no.5 in 
W.P.No.10652/2016
Mr.S.R. Deple & Mr.D.K.Rajput, Advocates for respondent 
no.4-A in W.P.No.7519/2016
Mr. S.V.Adwant, Advocate for respondent no.1 in 
W.P.No.1921/2014, 




     ::: Uploaded on - 21/03/2017        ::: Downloaded on - 22/03/2017 01:03:35 :::
                                         18                wp1893-2014+group

                                       ----

                                    CORAM :   T.V. NALAWADE AND
                                              SANGITRAO S. PATIL, JJ.

JUDGMENT RESERVED ON                    :     21st FEBRUARY, 2017
JUDGMENT PRONOUNCED ON                  :     20th MARCH, 2017




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

Rule, returnable forthwith. With the consent

of the learned counsel for the contesting parties and

the learned A.G.P., heard finally.

2. The common questions of law and fact are

involved in these writ petitions. Hence, they are being

decided by this common judgment.

3. Writ Petition Nos. 1893/2014, 1921/2014,

3522/2016, 7519/2016, 8010/2016, 9203/2016 and

10652/2016 have been filed by the Assistant Teachers

(hereinafter referred to as "the petitioners") against

the Educational Institutions (hereinafter referred to as

"the respondents"), in which they are serving, while

Writ Petition No. 6546/2016 has been filed by one of the

Institutions against the Deputy Director of Education

and four of the Assistant Teachers. From the pleadings

19 wp1893-2014+group

of the parties as well as the reliefs claimed in the

above numbered writ petitions, it would be clear that

the central point for consideration is "whether unaided

private schools and/or minority unaided private schools

are under an obligation to ensure equal pay to the

petitioners to that of their counterparts serving in

the Government schools or private aided schools.

Considering the rival pleadings as well as the

contentions raised by the learned counsel for the

contesting parties, the following points fall for our

determination :-

(i) Whether the provisions of the Maharashtra

Employees of Private Schools (Conditions of

Service) Regulation Act, 1977 ("the Act of

1977", for short) and the Rules of 1981 made

under the said Act, so far as the pay scales of

the teachers are concerned, are applicable to

the Minority or Non-minority Private Unaided

Schools ?

(ii) Whether the Maharashtra Employees of Private

Schools (Conditions of Service) (Amendment)

20 wp1893-2014+group

Rules, 2016 ("the Amended Rules of 2016", for

short) are enforceable ?

(iii) Whether the Writ Petitions filed by the

Assistant Teachers are maintainable ?

(iv) Whether the doctrine of contracting out would

assist the Educational Institutions in denying

the same pay scales to the Assistant Teachers,

which are payable to their counterparts under

the provisions of the Act of 1977 and the Rules

of 1981 ?

Point No. (i) :

4. The learned counsel for the petitioners submit

that as per sub-section (1) of Section 3 of the Act of

1977, the provisions of the said Act apply to all

private schools in the State of Maharashtra, whether

receiving any grant-in-aid from the State Government or

not. They further submit that Section 4 of the Act of

1977 read with Rule 6 of the Rules of 1981 also do not

make any distinction between aided and unaided schools

or minority or non-minority schools in respect of the

pay scales given in Schedule `C' of the Rules of 1981.

21 wp1893-2014+group

5. On the other hand, Mr. R.F. Totla, the learned

counsel appearing for the respondent - Minority

Educational Institution submits that the said provisions

are not applicable to the Minority Unaided Educational

Institutions. The learned counsel appearing for the non-

Minority Educational Institutions also submit that the

private unaided schools cannot be forced to pay the same

salary to their teachers which is being paid to the

teachers working in the Government schools or private

aided schools.

6. The sum and substance of the contentions raised

by the learned counsel for the respondents is that the

minority or non-minority private unaided schools are not

bound by the provisions of the Act of 1977 and the Rules

of 1981 so far as the pay scales are concerned.

7. The learned counsel for both the contesting

parties have relied on the judgment in the case of

Mahadeo s/o Pandurang More and others Vs. the State of

Maharashtra and others 2014 (5) Mh.L.J. 877. In the

said case, point No. (i), referred to above, was under

consideration of the Division Bench of Nagpur Bench of

22 wp1893-2014+group

this Court. The Division bench considered various

judgments of the Hon'ble the Supreme Court and the

Bombay High Court, which have been cited by the learned

counsel for the parties before us also and answered the

said point in the affirmative with the following

observations.

"30..... The appellant management contended that they were not liable to pay the salary and allowances prescribed under the Fifth Pay Commission. Hon'ble Apex Court noticed that under the Maharashtra Employees of Private Schools (Conditions of Service) Regulation Act, 1977, as per Section 3 (1) the provisions of the Act apply to all private schools, whether receiving any grant-in-aid from the State Government or not. Section 16 stated that the State Government may by notification in the Official Gazette, make rules for carrying out the purposes of this Act and Section 16 (2) (a) says that the State Government may by the Official Gazette prescribe minimum qualification for recruitment of employees of private schools (including its procedure); (b) their scales of pay and allowances. There was no dispute that these provisions of the Regulation Act are applicable to the appellant school. Supreme

23 wp1893-2014+group

Court held that the Division Bench of the High Court was justified in holding that the appellant school was liable to pay the salary and allowances on the basis of the Fifth Pay Commission recommendations and are bound by MEPS Act. Though this judgment does not consider the impact of minority nature, it definitely declares that receipt of grants has no relevance in so far as application of MEPS Act/Rules or pay structure prescribed thereunder. As there can not be different yard-sticks for minority and non-minority, scales of pay prescribed in Schedule "C" of 1981 Rules are available to petitioners also."

"26. After perusal of these cases we find that any law intended to regulate the service conditions of employees of aided educational institutions equally applies to minority aided or unaided institutions also, provided that such law does not interfere with the overall administrative control of the management over the staff. Law or Rules prescribing the service conditions or their pay scales are only regulatory in nature and do not impinge upon the basic character of the minority institutions."

"28. .... Thus, this judgment does not help the minority institution in any way. Moreover, here Section 4 of 1977 Act read with

24 wp1893-2014+group

Rule 6 of 1981 rules also do not make any distinction between aided and un-aided schools or non-minority and minority schools qua scales of pay mentioned in Schedule "C" of the 1981 Rules."

8. The contention of the learned counsel for the

respondents that the respondent/Institutions are not

financially sound enough to pay salary to the

petitioners at par with the salary that is being paid to

the teachers serving in Government schools or private

aided schools. This argument does not contain any

substance. It needs no consideration. This Court, in

the case of Mahadeo s/o Pandurang More and others

(supra), in paragraph No. 26 of the judgment, referred

to paragraph No. 23 of the judgment in Frank Anthony

Public School Employees' Association Vs. Union of India

(1986) 4 SCC 707 and held that financial problem is not

a valid defence to deny fair treatment to the staff in

the minority or non-minority aided or unaided

Institutions. Here, it would be worthwhile to reproduce

paragraph No. 23 of the judgment in Frank Anthony Public

School Employees' Association V. Union of India (supra),

which reads thus:

25 wp1893-2014+group

"We must refer to the submissions of Mr. Frank Anthony regarding the excellence of the institution and the fear that the institution may have to close down if they have to pay higher scales of salary and allowances to the members of the staff. As we said earlier the excellence of the institution is largely dependent on the excellence of the teachers and it is no answer to the demand of the teachers for higher salaries to say that in view of the high reputation enjoyed by the institution for its excellence, it is unnecessary to seek to apply provisions like Section 10 of the Delhi School Education Act to the Frank Anthony Public School. On the other hand, we should think that the very contribution made by the teachers to earn for the institution the high reputation that it enjoys should spur the management to adopt at least the same scales of pay as the other institutions to which Section 10 applies. Regarding the fear expressed by Shri Frank Anthony that the institution may have to close down we can only hope that the management will do nothing to the nose to spite the face, merely to "put the teachers in their proper place". The fear expressed by the management here has the same ring as the fear expressed invariably by the management of every industry that disastrous results would follow which may

26 wp1893-2014+group

even lead to the closing down of the industry if wage scales are revised."

9. The learned counsel Shri Totla, representing

one of the respondents, relying on the judgment in The

Correspondent/Principal Arokiamada Matriculation Higher

Secondary School vs. Tmt. T. Sorubarani and Ors.

MANU/TN/3374/2015 (Madras), submits that the Government

has no administrative control to ensure equal pay for

equal work by forcing private unaided educationalists.

In that case, as seen from para 8 of the judgment the

question raised was whether the obligation of the State

to provide free and compulsory education can force

private educationalists to provide schooling on the

principle of equal pay for equal work merely on the

executive instructions which had no statutory force. The

said question was answered in the negative. In the

present case, it is not because of any executive

instructions that the respondents are being asked to

ensure equal pay for equal work. The Act of 1977 and

the Rules of 1981, which have statutory force, make it

obligatory on the part of the respondents to ensure

equal pay for equal work. In view of this distinguishing

27 wp1893-2014+group

fact, the judgment of Madras High Court, cited above,

would be of no help to the respondents to escape from

the liability to ensure equal pay for equal work.

However, this judgment as well as the judgment in Mrs.

Satimbla Sharma and others Vs. St. Paul's Senior

Secondary School (2011) 13 SCC 760, cited on behalf of

the respondents, certainly would advance the case of the

respondents that the Government Resolutions dated 12 th

June, 2009 and 21st May, 2010 and the letter dated 31st

December, 2015, issued by the Deputy Director of

Education as well as the letter dated 11.03.2016 issued

by Accounts Officer, Audit Squad (Education Department),

Nanded, directing the respondents to ensure payment of

salary to the petitioners, as per the recommendations of

5th Pay Commission and 6th Pay Commission with arrears,

cannot be enforced on the respondents in the absence of

any supporting legal provision in the Act of 1977 or the

Rules of 1981.

10. Since point No. (i) referred to above, is no

more res integra, we hold that the provisions of the Act

of 1977 and the Rules of 1981, are applicable to the

Minority as well as Non-minority Unaided Schools, so far

28 wp1893-2014+group

as the pay scales of the teachers are concerned.

Point No. (ii) :

11. The learned counsel for the respondents

vehemently contend that the Amended Rules of 2016 have

no force of law since they have not been laid before

each House of the State Legislature, as contemplated

under sub-section (4) of Section 16 of the Act of 1977.

They submit that as observed by Nagpur Bench of this

Court in paragraph No. 46 of the judgment in the case of

Mahadeo s/o Pandurang More and others (supra), unless

and until scales of pay sought for by the petitioners

therein find birth in Schedule 'C' appended to the Rules

of 1981, a direction to extend the same to them cannot

be issued. The Court further observed that amendment to

Schedule 'C'" to propose new scales of pay is subject to

the procedure laid down in Section 16 (3) and (4) of the

Act of 1977. The learned counsel for the respondents

submit that since the procedure laid down in sub-section

(4) of Section 16 has not been followed by the

respondent - State Government, the Amended Rules of 2016

cannot be acted upon.

29 wp1893-2014+group

12. On the other hand, the learned counsel for the

petitioners and the learned A.G.P. submit that the

Amended Rules of 2016 have been duly notified in the

Official Gazette of the Government of Maharashtra and

they are legally enforceable.

13. In order to decide this controversy, it would

be necessary to reproduce sub-sections (3) and (4) of

Section 16 of the Act of 1977, which read as under :-

(3) All rules made under this Act shall be subject to the condition of previous publication.

(4) Every rule made under this Act shall be laid, as soon as may be, after it is made before, each House of the State Legislature, while it is in session for a total period of thirty days, which may be comprised in one session or in two or more successive sessions, and if, before the expiry of the session immediately following the session or the successive sessions aforesaid, both Houses agree in making any modification in the rule or both Houses agree that the rule should not be made, and notify such decision in the Official Gazette, the rule shall from the date of publication of such notification have effect, only in such modified form or be of no effect as the case may be; so, however, that any such modification or annulment shall be without prejudice to the validity of anything previously done or omitted to be done under that rule."

14. Here, reference may be made to the judgment of

30 wp1893-2014+group

a Three Judge Bench of the Hon'ble the Supreme Court in

M/s Atlas Cycle Industries Ltd. and others V. State of

Haryana AIR 1979 SC 1149, where the effect of not laying

the Rules before the Legislature has been considered.

In paragraph No. 21 of the judgment, the Hon'ble the

Supreme Court considered three "kinds of laying" as

described and dealt with in "Craies on Statute Law", the

7th Edition, as under :-

(i) Laying without further procedure,

(ii) Laying subject to negative resolution

(iii) Laying subject to affirmative resolution

(i) Simple laying. The most obvious example is in Section 10 (2) of the 1946 Act. In earlier days, before the idea of laying in draft had been introduced, there was a provision for laying rules etc., for a period during which time they were not in operation and could be thrown out without ever having come into operation (compare Merchant Shipping Act, 1894, Section 417; Inebriates Act, 1898, Section 21) but this is not used now.

(ii) Negative resolution. Instruments so laid have immediate operative effect but are subject to annulment within forty days without

31 wp1893-2014+group

prejudice to a new instrument being made. The phraseology generally used is "subject to annulment in pursuance of a resolution of either House of Parliament." This is by far the commonest form of laying. It acts mostly as a deterrent and sometimes forces a Minister (in Sir Cecil Carr's phrase) to "buy off opposition" by proposing some modification.

(iii) Affirmative resolution. The phraseology here is normally "no order shall be made unless a draft has been laid before Parliament and has been approved by a resolution of each House of Parliament". Normally, no time limit is fixed for obtaining approval - none is necessary because the Government will naturally take the earliest opportunity of bringing it up for approval - but Section 16 (3) of the Housing (Financial and Miscellaneous Provisions) Act, 1946 did impose a limit of forty days. An old form (not much used nowadays) provided for an order to be made but not to become operative until a resolution of both Houses of Parliament had been obtained. This form was used in S. 10 (4) of the Road Traffic Act 1930 (of Road Traffic Act, 1960, S. 19 (3))... The affirmative resolution procedure necessitates a debate in every case. This means that one object of delegation of legislation (viz. Saving the time of Parliament) is to some extent defeated. The

32 wp1893-2014+group

procedure therefore is sparingly used and is more or less reserved to cases where the order almost amounts to an Act, by effecting changes which approximate to true legislation (e.g. where the order is the meat of the matter, the enabling Act merely outlining the general purpose) or where the order replaces local Acts or provisional orders and, most important of all, where the spending, etc. of public money is affected.

Sometimes where speedy or secret action is required (e.g. the imposition of import duties), the order is laid with immediate operation but has to be confirmed within a certain period (cf. Import Duties Act, 1958, S.13 (4). This process of acting first and getting approval after has also been adopted in the Emergency Powers Act 1920 under which state of emergency can be proclaimed and regulations made. The proclamation must be immediately communicated in Parliament and does not have effect for longer than a month; but it can be replaced by another proclamation. Any regulations made under the proclamation are to be laid before Parliament immediately and do not continue in force after the expiration of seven days from the time when they are so laid unless a resolution is passed by both Houses providing for their continuance."

33 wp1893-2014+group

15. In the same judgment, in para 24, the Hon'ble

the Supreme Court referred to the judgment delivered by

a Five Judge Bench of the Supreme Court in Jan Mohammad

Noor Mohammad Bagban V. The State of Gujrat and another

AIR 1966 SC 385, wherein the Hon'ble Court considered

the provisions of Section 26 (5) of the Bombay

Agricultural Produce Markets Act, 1939, which was quite

a similar provision to that of sub-section (4) of

Section 16 of the Act of 1977. In that case also, after

framing of the rules under sub-section (1) of Section

26, the Provincial Government had not laid the said

Rules before each of the Chambers of the Provincial

Legislature. The Hon'ble the Apex Court observed as

under:-

"Section 26(5) of Bombay Act 22 of 1939 does not prescribe that the rules acquired validity only from the date on which they were placed before the Houses of Legislature. The rules are valid from the date on which they are made under s. 26(1). It is true that the Legislature has prescribed that the rules shall be placed before the Houses of Legislature, but failure to place the rules before Houses of Legislature does not affect the validity of the rules,

34 wp1893-2014+group

merely because they have not been placed before the Houses of the Legislature. Granting that the provisions of sub-s. (5) of S. 26 by reason of the failure to place the rules before the Houses of Legislature were violated, we are of the view that sub-s. (5) of S. 26 having regard to the purposes for which it is made, and in the context in which it occurs, cannot be regarded as mandatory."

16. In paragraph no.25 of the judgment in M/s Atlas

Cycle Industries Ltd. (supra), the Hon'ble the Apex

Court further referred to the case of D.K.Krishnan v.

Secretary, Regional Transport Authority, Chittoor, AIR

1956 Andhra 129, wherein the validity of Rule 134-A of

the Madras Motor Vehicles Rules, 1940, made under the

Madras Motor Vehicles Act, 1939, empowering the Regional

Transport Authority to delegate its functions to the

Secretary was challenged on the ground that it was not

laid before the Legislature of the Madras State as

required by Section 133 (3) of the Act, which provided

that the Rules shall be laid for not less than fourteen

days before the Legislature as soon as possible after

they were made and should be subject to modification as

Parliament or such Legislature may make during the

35 wp1893-2014+group

session in which they are so laid. In that case, it was

held as under:-

"This rule (i.e. the one contained in Section 133(3)) therefore, is not made either a condition precedent or a condition subsequent to the coming into force of the rules. It does not provide for any affirmative resolution. The rule continues to be in force till it is modified by the Parliament.

If sub-section (3) is only directory, in view of the opinion expressed by us, it is clear from a fair reading of the words used in the section that the rules made under the section came into effect immediately they were published and they continued to be in force because it is not suggested that they were modified by the Legislature. We, therefore, hold that the rule in question is valid."

17. The notification dated 6th September, 2016,

whereby the Amended Rules of 2016 have been published,

starts with the following wording :-

"No. Vetan 1014/CR 214/14/TNT 3. -- In exercise of the powers conferred by sub- section (1), clause (b) of sub-section (2) of the section 16 of the Maharashtra Employees of

36 wp1893-2014+group

Private Schools (Conditions of Service) Regulation Act, 1977 (Mah. III of 1978), and of all other powers enabling it in this behalf, the Government of Maharashtra hereby makes the following rule, the same having been previously published as required by sub- section (3) of section 16 of the said Act."

(Emphasis supplied)

It is, thus, clear that the Amended Rules of

2016 were previously published by the Government as

required by sub-section (3) of Section 16 of the Act of

1977. Sub-section (4) falls under the category (ii)

i.e. "Laying subject to negative resolution", as

explained in "Craies on Statute Law". The last sentence

of sub-section (4) of Section 16 shows that such

modification or annulment made by the Legislature shall

be without prejudice to the validity of anything

previously done or omitted to be done under the rules

framed under sub-section (1). This sentence itself

indicates that the said Rules would be legally

enforceable until they are modified or annulled and

whatever has been done or omitted to be done under that

those Rules prior to that, would not be invalid. In the

circumstances, in view of the above-stated legal

37 wp1893-2014+group

position clarified by the Hon'ble the Apex Court, sub-

section (4) has to be treated as directory and not

mandatory.

18. Mr. S.V. Adwant, the learned counsel for the

respondents, relying on the judgment delivered by a Two

Judge Bench in Association of Management of Private

Colleges Vs. All India Council for Technical Education

and others 2013 STPL (Web) 353 SC, submits that as per

section 24 of the AICTE Act, not placing the Amended

Rules and Regulations made under the said Act before

each House of Parliament, as prescribed in the said

section, which is mandatory, would vitiate the amended

Rules and Regulations.

19. It is true that Section 24 of the AICTE Act, as

has been reproduced in paragraph No. 44 of the above

cited judgment, is almost identical to that of Section

16 (4) of the Act of 1977. However, it seems that while

holding the said provision mandatory, the Hon'ble the

Apex Court referred to the contention raised by the

learned counsel for the appellant that the amended

Regulation has not been placed before the Parliament,

which is mandatory, as per the provisions of Section 24

38 wp1893-2014+group

of the AICTE Act and further mentioned that "the said

contention has not been disputed by the AICTE in these

cases." The judgments in the cases of M/s Atlas Cycle

Industries Ltd. and others (supra) and Jan Mohammad

Noor Mohammad Bagban (supra), delivered by the Benches

of larger strength, were not referred to by the AICTE in

that case. On the contrary, AICTE itself seems to have

admitted that section 24 of the AICTE Act is mandatory,

without going to its actual nature as considered in the

above cited judgments delivered by the Benches of larger

strength.

20. Here, a reference may be made to the judgment

in the case of Central Board of Dawoodi Bohra Community

and another Vs. State of Maharashtra and another (2005)

2 SCC 673, wherein it has been held that the law laid

down by the Supreme court in a decision delivered by a

bench of larger strength is binding on any subsequent

Bench of lesser or coequal strength. In view of this

legal position, the above cited judgments delivered by

the Benches of larger strength would prevail over the

judgment in the case of Association of Management of

Private Colleges (supra), cited by the learned counsel

39 wp1893-2014+group

for the respondents. Consequently, the provisions of

Section 16 (4) of the Act of 1977 will have to be held

as directory and not mandatory.

21. Once it is held that the provisions of Section

16 (4) of the Act of 1977 are directory, the contention

of Shri Adwant, learned counsel for the respondents

based on the judgment in the cases of Association of

Management of Private Colleges (supra), Subhash Ramkumar

Bind alias Vakil and another Vs. State of Maharashtra,

(2003) 1 SCC 506 and Gulf Goans Hotels Company Limited

and another Vs. Union of India and others, (2014) 10 SCC

673, that the Amended Rules of 2016, in the absence of

their notification in the Official Gazette after

following the procedure laid down in sub-section (4) of

Section 16 of the Act of 1977, would not be enforceable,

cannot be accepted. As discussed above, the Amended

Rules of 2016 are very much enforceable from the date of

their publication in the Official Gazette i.e. 08th

September, 2016.

Point No. (iii):

22. Relying on the judgments in the cases of Mrs.

40 wp1893-2014+group

Satimba Sharma (supra), The Correspondents/Principal

AROKAIMADA Matriculation Higher Secondary School (supra)

and K. Krishnamacharyulu Vs. Sri Venkateswara Hindi

College of Engineering (1997) 3 SCC 571, the learned

counsel for the respondents submit that the writ

petition are not maintainable. We are not inclined to

accept this contention for the simple reason that this

issue has been dealt with by the Nagpur Bench of this

Court in the case of Mahadeo s/o Pandurang More and

others (supra). The Court considered the case of Mrs.

Satimbla Sharma and others (supra) and in para 28 of the

said judgment clearly observed that where a statutory

provision casts a duty on a private aided school to pay

similar salary and allowances to its teachers, as are

being paid to the teachers of government aided schools,

then a writ of mandamus could be issued to enforce such

statutory duty. It is further observed that the writ

jurisdiction of the High Court under Article 226 of the

Constitution is wide enough to issue a writ for payment

of pay on par with Government employees.

23. If the provisions of the Act of 1977 and Rules

of 1981 cast the duty on the minority or non-minority

41 wp1893-2014+group

private unaided school to pay salary to the teachers on

par with their counterparts serving in the private aided

schools, the respondents are under a legal obligation to

follow those provisions. If the respondents neglect or

avoid to follow those legal provisions, a writ of

mandamus certainly can be issued against them. In the

present case, the petitioners are claiming the pay

scales as have been prescribed in Schedule 'C' under

Rule 7 (i) of the Rules of 1981. The pay scales are

prescribed in Schedule 'C'. Since they are supported by

the provisions of the Act of 1977 as well as the Rules

of 1981, they are legally enforceable and the writ

petitions seeking enforcement of the provisions of the

Act of 1977 and the Rules of 1981, so far as the pay

scales are concerned, are quite maintainable.

Point No. (iv):

24. Shri Adwant, the learned Counsel for the

respondent namely Siyaram Education Society, Aurangabad,

submits that the teachers employed by the said

respondent have voluntarily accepted the salary which

was offered to them by the said respondent, though it

42 wp1893-2014+group

was not on par with the salary that is being paid to

their counterparts working with the private aided

schools. He pointed out the consent letters dated 16 th

June, 2013, given by the said teachers. According to

him, the Doctrine of Contracting out permits one to

waive or give up or abandon any advantages or benefits

available to him under any provision of law. He submits

that since the teachers working with this respondent

have given up their claim for salary equal to that of

the salary that is being paid to their counterparts

working with private aided schools, this respondent

cannot be directed to pay them the pay scales as

prescribed in Schedule 'C' of the Rules 1981. In support

of this contention, he relied on the judgments in the

cases of Lachoo Mal V. Radhye Shyam AIR 1971 SC 2213,

General Manager, Sri Siddeshwara cooperative Bank

Limited and another Vs. Ikbal and others (2013) 10 SCC

83 and Vasu P. Shetty Vs. Hotel Vandana Palace and

others, (2014) 5 SCC 660. The proposition of law laid

down in the above cited decisions is salutary. If a

teacher, at his own volition, agrees to receive less

salary than the salary prescribed in Schedule 'C' of the

Rules of 1981, he can certainly do so and the

43 wp1893-2014+group

Educational Institutions cannot be directed to pay full

salary to him. However, it must be the result of his own

volition. In this case, the consent letters of

petitioner nos.1 to 4 executed by them prior to joining

the service with this respondent have not been produced.

Moreover, when they claim salary on par with the salary

that is being paid to the teachers working in the

private aided schools, that itself indicates that they

are not ready to abandon their claim in this regard.

The teachers working with this respondent i.e. namely

Siyaram Education Society, Aurangabad who have

voluntarily given consent letters accepting less salary

than that is prescribed under Schedule 'C' of the Rules

of 1981, may not be entitled to claim salary prescribed

under the said Schedule. However, petitioner Nos. 1 to

4, who have not voluntarily given up their claim for

salary payable to them as per Schedule 'C', cannot be

denied the benefit of Schedule 'C'.

25. As stated above, the amendment to Schedule 'C'

would be enforceable from 8th September, 2016 i.e. the

date on which the amendment was published in the

Official Gazette. The petitioners are entitled to get

44 wp1893-2014+group

pay scales as prescribed in Schedule 'C' (prior to the

amendment) till 7th September, 2016. Though the

petitioners have claimed pay scales as recommended by

the 5th and 6th Pay Commissions with arrears, they are

entitled to get their pay fixed and claim arrears, if

any, as per the pay scales prescribed in Schedule 'C' as

existed prior to the Amendment i.e. upto 7th September,

2016 and then in terms of the Amended Schedule 'C' from

8th September, 2106 onwards.

26. The petitioners state that the respondent -

Gyan Mata Vidya Vihar has fixed pay scale on the basis

of 6th Pay Commission in 2010. However, as per notice

dated 8th March, 2016, the said respondent communicated

to the petitioners through its Principal i.e. respondent

No. 5 that there was a clerical error in the calculation

of the salary with effect from June, 2014 and that the

said mistake would be rectified with effect from

February, 2016 and the issue in respect of recovery of

the excess money paid to the petitioners would be

deliberated in the next Managing Committee meeting for

final decision.

27. The learned counsel for the respondent - Gyan

45 wp1893-2014+group

Mata Vidya Vihar submits that no final decision has yet

been taken for recovery of the excess money from the

petitioners that has been paid to them because of wrong

pay fixation.

28. The learned counsel for the petitioners cited

the judgments in the cases of State of Punjab and others

Vs. Rafiq Masih (White Washer) and others (2015) 4 SCC

334 and Babulal Rama Thakre V. Work Load Committee,

Zilla Parishad and others 2016 (2) ALL MR 750 and submit

that the amount alleged to have been paid to the

petitioners in excess due to mistake on the part of the

respondent - Gyan Mata Vidya Vihar, without there being

any fraud played or misrepresentation made by the

petitioners, cannot be allowed to be recovered from

them. In our view, the above-cited cases are fully

applicable to the facts of the present cases also. The

amount of excess payment alleged to have been paid due

to wrong pay fixation by the respondent - Gyan Mata

Vidya Vihar to the petitioners, who are class III

employees serving with the said Institution, cannot be

allowed to be recovered. However, the contention of the

petitioners that the respondent - Gyan Mata Vidya Vihar

46 wp1893-2014+group

shall be directed to continue to pay the same pay scale

to them in future also, cannot be accepted since the

said pay scale is not supported by Schedule 'C' of the

Rules of 1981.

29. In the result, we pass the following order:-

(i) The respondents (Educational Institutions)

shall fix pay scales of the petitioners

(Teachers) as provided in Schedule 'C' of the

Maharashtra Employees of Private Schools

(Conditions of Service) Regulation Rules, 1981

as existing prior to and after the Amendment

Rules of 2016, respectively.

(ii) The respondents (Educational Institutions)

shall pay salary to the petitioners (Teachers)

as prescribed in Schedule 'C' regularly from

April, 2017 actually payable in May, 2017.

(iii) The petitioners (Teachers) are entitled to get

arrears, if any, of additional pay accumulated

due to revised pay fixation in terms of clause

(i) above.

                                        47                 wp1893-2014+group



(iv)              The   respondents   shall   pay   arrears   payable   to

the petitioners due to revised pay fixation,

within six months from today.

(v) The impugned letter dated 31st December, 2015,

issued by the Deputy Director of Education,

Latur and the letter dated 11th March, 2016,

issued by the Accounts Officer, Audit Squad

(Education Department), Nanded are quashed and

set aside.

(vi) The respondents are restrained from making

recovery of any amount from the petitioners

towards excess payment made to them on account

of wrong pay fixation.

(vii) The Writ Petitions are allowed in the above

terms and Rule is made absolute accordingly.

(viii) The parties shall bear their own costs.

                  Sd/-                                   Sd/-
        [SANGITRAO S. PATIL]                      [T.V. NALAWADE]
               JUDGE                                    JUDGE





                                       48                 wp1893-2014+group




30. After pronouncement of the above judgment and

order, Mr. R.F. Totla, the learned counsel for the

respondents - Educational Institution prayed for

grant of stay to the execution of the order passed

today.

31. Considering the reasons given in the judgment

and the fact that the revised pay scale would be

applicable from 1st January, 2016 only, as per the

Amendment made in Schedule `C', which was the claim of

the respondents - Institutions themselves, we are not

inclined to grant stay to the execution of the order

passed today. In the circumstances, the request for

stay to the order passed today, stands rejected.

                 Sd/-                                   Sd/-                          
        [SANGITRAO S. PATIL]                     [T.V. NALAWADE]
               JUDGE                                   JUDGE




npj/wp1893-2014+group





 

 
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