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

Ravindra Uttamrao Wagh vs Abhay Yuwa Kalyan Kendra And Ors
2017 Latest Caselaw 2346 Bom

Citation : 2017 Latest Caselaw 2346 Bom
Judgement Date : 5 May, 2017

Bombay High Court
Ravindra Uttamrao Wagh vs Abhay Yuwa Kalyan Kendra And Ors on 5 May, 2017
Bench: P.R. Bora
                                                                            1                                WP NO 4834/2001 & 4835/2001


                  IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                             BENCH AT AURANGABAD


                                  WRIT PETITION NO. 4834 OF 2001



                      Ravindra Uttamrao Wagh
                      Age : 36 Yrs., Occ. Service,
                      R/o : Dhule, Taluka &
                      Dist.: Dhule.                                                                    .... PETITIONER


                                                         VERSUS


                      1.          Abhay           Yuwa Kalyan Kendra
                                  Through its Chairman
                                  (College of Physical Education)
                                  Anmol Nagar, Deopur, Dhule
                                  Taluka & Dist. Dhule.


                      2.          The Principal
                                  Abhay Yuwa Kalyan Kendra's
                                  College of Physical Education,
                                  Mumbai - Agra                     road,         Dhule
                                  Taluka & Dist. Dhule.


                      3.          The Registrar
                                  North Maharashtra University,
                                  Jalgaon.


                      4.          The State of Maharashtra
                                                                                             .... RESPONDENTS




       ::: Uploaded on - 06/05/2017                                                     ::: Downloaded on - 07/05/2017 01:01:21 :::
                                                                             2                                WP NO 4834/2001 & 4835/2001




                                                          WITH
                                             WRIT PETITION NO. 4835 OF 2001


                      Pradeep             Vinayakrao                Patil
                      Age : 33 Yrs., Occ. Service,
                      R/o : C/o Prof. R.U.Wagh,
                      Ramchandra Nagar,
                      99, behind               Market            Yard,
                      Dhule.                                                                          .... PETITIONER


                                                         VERSUS


           1.         Abhay            Yuwa Kalyan Kendra
                      Through its Chairman
                      (College of Physical Education)
                      Anmol Nagar, Deopur, Dhule
                      Taluka & Dist. Dhule.


           2.         The Principal
                      Abhay Yuwa Kalyan Kendra's
                      College of Physical Education,
                      Mumbai - Agra                     road,         Dhule
                      Taluka & Dist. Dhule.


           3.         The Registrar
                      North Maharashtra University,
                      Jalgaon.


           4.         The State of Maharashtra
                                                                                             .... RESPONDENTS




       ::: Uploaded on - 06/05/2017                                                     ::: Downloaded on - 07/05/2017 01:01:21 :::
                                                                             3                                WP NO 4834/2001 & 4835/2001



                                             Mr. Girish Rane, Advocate for Petitioners.
                                             Mr. Y.B.Bolkar, Adv., Advocate for R - 3.
                                             Mr. S.P.Tiwari, A.G.P. for R - 4.
                                                         .............................
                                                                    CORAM : P.R.BORA, J.


                            JUDGMENT RESERVED ON : APRIL 25th, 2017
                            JUDGMENT PRONOUNCED ON : MAY 5th, 2017
                                                          .............................


                      JUDGMENT :

1. The petitioners have challenged the common

order passed by the learned University and College

Tribunal, Aurangabad [for short, 'Tribunal'] on 26/02/2001

in Miscellaneous Application Nos. 40/2000 and 41/2000.

The petitioners had filed aforesaid applications u/s 63 of

the Maharashtra Universities Act, 1994 [for short, 'said

Act'] and the same have been rejected by the Tribunal

vide the impugned order.

2. The petitioners had filed Appeal Nos. 14/1988

and 18/1988 before the Tribunal challenging their

termination. Both the aforesaid Appeals were allowed by

the following common order passed on 01/07/1999 by the

Presiding Officer, University and College Tribunal,

4 WP NO 4834/2001 & 4835/2001

Aurangabad, which reads thus,

" Since the impugned termination letter has been withdrawn, it follows that no cause action surveyors for adjudication of question of legality or otherwise of that termination letter. All that is left is whether in view of the circumstances, the Appellant would be entitled to salary from the date of their termination till the date they joined the duties, and onwards. The moment impugned order is withdrawn, it follows that the Appellant would be entitled to other consequential relief which depended on the adjudication of the impugned order. Since the impugned order is withdrawn, it follows that the Appellants are entitled to consequential relief of salary during the period from 01.04.1999 till 28.06.1999 and onwards, and it is ordered accordingly."

3. Since the respondents did not comply with the

said order, the petitioners filed Misc. Application Nos.

18/1999 and 19/1999. Said applications were disposed of

by following common order passed by the Tribunal on

16/02/2000.

" 1. These contempt petitions now deserves to be disposed off in the set of following circumstances :

2. By order dated 12/01/2000, respondent No. 1 was held guilty of contempt of the Tribunal for disobeying the order dated 01/07/1999 and he was fined Rs. 500/-. Advocate for the respondent makes statement that fine was deposited vide receipt No. 4115. The respondent No. 1 was further directed to comply with the order of this Tribunal by or before 19/01/2000. On

5 WP NO 4834/2001 & 4835/2001

19/01/2000, when matter came before this court, it was stated on behalf of respondent No. 1 that the appellants are at liberty to join right at this place at Aurangabad in the office of Tribunal itself. Accordingly, Appellants joined on 19/01/2000. A copy of the joining report is filed at Exh. 16 and R-5 respectively on 19/01/2000. It is also stated by the Appellants in the court that the salary has been paid to them. In view of all these aspects, both of these contempt petitions now stands disposed off. "

4. As contended in the petitions, respondents

did not allow the petitioners to join services as was

undertaken by them before the Tribunal and the

petitioners were, therefore, constrained to file

Miscellaneous Application Nos. 40/2000 and 41/2000.

Said applications were dismissed by the Tribunal vide the

impugned order. The Tribunal has dismissed the said

applications observing that when the contempt

applications were disposed of by the Tribunal on an

undertaking given by the respondents that they will permit

the petitioners to join the services and if the petitioners

are not allowed to enter the college and engage the

classes by the respondents, it will provide the petitioners

altogether a different cause of action which is beyond the

scope of Section 63 of the said Act. Perusal of the

impugned order shows that the Tribunal has recorded

6 WP NO 4834/2001 & 4835/2001

finding that in such a case the action of the respondents

of not allowing the petitioners to join the services would

amount to otherwise termination and as such the

petitioners have the remedy of filing Appeal before the

appropriate forum and preferring application again u/s 63

of the said Act, was not permissible.

5. Mr. Rane, learned counsel for the petitioners

had assailed the said order passed by the Tribunal.

Learned counsel submitted that the learned Tribunal has

not properly appreciated the provisions u/s 63 of the said

Act. Reading out Section 63 of the said Act, learned

counsel submitted that the request made by the

petitioners clearly falls within the ambit of section 63 of

the said Act.

6. I deem it appropriate to reproduce

hereinbelow the relevant portion of Section 63 of the Act

of 1994 which reads thus:

"63. (1) If the university or, as the case may be, management fails, without any reasonable cause, to comply with any direction issued by the Tribunal under section 61 within the period specified in the direction, or within such further period as may be allowed by the Tribunal, the university or, as the case may be, management shall on conviction, be punished,--

7 WP NO 4834/2001 & 4835/2001

(a) for the first offence, with fine which may extend to one thousand rupees; Provided that, in the absence of special and adequate reasons to the contrary to be mentioned in the judgement of the Tribunal, the fine shall not be less than one hundred rupees; and

(b) for the second and subsequent offences, with fine which may extend to two thousand rupees;

Provided that, in the absence of special and adequate reasons to the contrary to be mentioned in the judgement of the Tribunal, the fine shall not be less than five hundred rupees:

Provided further that, when the direction issued by the Tribunal is not complied with within the period stipulated in the direction or within such further period as allowed by the Tribunal, and when the contravention is a continuing one, the convicted person shall be punished with a further fine of rupees one hundred per day during which such contravention continues after conviction. "

7. Previous applications filed by the petitioners

under Section 63 of the Act of 1994, were disposed of by

the learned Tribunal on an assurance and undertaking

given by respondent no.1 to the Tribunal to the effect that

the present petitioners would be allowed to join their

duties. In fact, the joining reports which were got

prepared before the Tribunal and were placed on record of

the Tribunal on 19.1.2000 were the notional joining

reports. However, as has been complained by the

petitioners, the said joining reports remained only on

paper and in reality respondent nos. 1 and 2 did not allow

the petitioners even to enter in the college premises. The

allegations so made by the petitioners are not denied by

8 WP NO 4834/2001 & 4835/2001

respondent nos. 1 and 2. In the impugned order the

learned Tribunal has also noted that the factual averments

made by the petitioners in their applications that they are

not allowed to enter the college and engage the classes

are not disputed.

8. In the premise of the undisputed facts as

aforesaid, the finding recorded by the Tribunal, `that since

the appellants were allowed to report on duty and of which

the record was made available while passing order dated

16.2.2000, there is compliance of that part of the order'

is ex facie unsustainable. The Tribunal has failed in

appreciating that the notional joining reports existing on

record of the Tribunal had lost their sanctity and

significance in view of the subsequent fact brought on

record that the said joining reports were not acted upon.

It has to be, therefore, held that the order passed by the

Tribunal was not complied with and disobedience of the

said order was continuing.

9. The act of respondent nos. 1 and 2 of not

allowing the petitioners to enter the College and engage

the classes has direct nexus with the undertaking given by

respondent nos. 1 and 2 to the Tribunal on 19.1.2000 and

9 WP NO 4834/2001 & 4835/2001

it cannot be said that such an act of respondent nos. 1

and 2 would form a different cause of action beyond the

scope of Section 63 of the Act of 1994. Had it been the

case of respondent nos. 1 and 2 that in pursuance of the

undertaking given by them to the Tribunal, the petitioners

were allowed to join their duties and thus, the notional

joining reports of the petitioners submitted before the

Tribunal on 19.1.2000 were given effect to and

subsequently the services of the petitioners were again

terminated, then it could have been said that there was a

separate cause of action and it could also have been held

that the same was beyond the scope of Section 63 of the

Act of 1994.

10. Respondent nos. 1 and 2 have submitted their

affidavit in reply in the present petition. In the reply so

filed, respondent nos. 1 and 2 have not denied the

allegation made by the petitioners that they were not

allowed to join their duties and sign the muster rolls on

20th of June, 2000 and even thereafter though the

petitioners were regularly visiting the College and

requesting the authorities to allow them to join the duties.

On the contrary, the respondents have come out with a

case that the Physical Education College in which the

10 WP NO 4834/2001 & 4835/2001

petitioners were appointed is no longer in existence and

the said College was closed by resolution dated

15.11.1998. By not denying the allegation that the

petitioners were not allowed to join their duties on 20th

January, 2000, the respondents have, in a way, confirmed

the fact that they did not fulfill the undertaking given by

them to the Tribunal on 19th January, 2000 on the basis

of which the order came to be passed on 16th February,

2000 by the Tribunal thereby disposing of the application

Nos.40/2000 and 41/2000.

11. From the facts as aforesaid, there remains no

doubt that respondent nos. 1 and 2 committed breach of

an undertaking given by them to the Tribunal and

consequently, the order passed by the learned Tribunal

directing reinstatement remained not complied with and

the contravention of the said order was thus continuing

one. Though for the first contempt, the learned Tribunal

had punished the contemnors with fine, the Tribunal was

not precluded to take cognizance of the subsequent

offences in view of Section 63(1)(b) of the Act of 1994.

The Tribunal, thus, has erred in recording a finding that

the allegations made by the petitioners in the

Miscellaneous Application Nos. 40 of 2000 and 41 of 2000

11 WP NO 4834/2001 & 4835/2001

were beyond the scope of Section 63 of the Act of 1994.

12. In the circumstances, the matter needs to be

remitted back to the Tribunal for deciding it afresh.

Hence, the following order:

ORDER

1. The order passed by the University and College Tribunal at Aurangabad on 26.2.2001 in Miscellaneous Application Nos. 40 of 2000 and 41 of 2000 is quashed and set aside.

2. Both the matters are remitted back to the University and College Tribunal for deciding the same afresh.

3. Parties shall appear before the University and College Tribunal on 8th June, 2017, at 11.00 a.m.

4. The Writ Petitions are allowed. Rule made

absolute in aforesaid terms.

(P.R.BORA) JUDGE ....

agp//W.P. 4834...2001 - [ 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter