Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shivanand Kashinath Kanade vs The Chief Officer Muncipal ...
2017 Latest Caselaw 8536 Bom

Citation : 2017 Latest Caselaw 8536 Bom
Judgement Date : 8 November, 2017

Bombay High Court
Shivanand Kashinath Kanade vs The Chief Officer Muncipal ... on 8 November, 2017
Bench: S.P. Deshmukh
            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                       BENCH AT AURANGABAD

                      WRIT PETITION NO. 2584 OF 2009

1.     Shri Ganpat Dagadu yeole,
       Age : 56 years, Occu. Service,
       R/o Shivaji Nagar, Yawal,
       Tal. Yawal, Dist. Jalgaon

2.     Shri Balwant Eknath Deshmukh,
       Age : 54 years, Occu. Service,
       R/o Deshmukh Wada, Yawal,
       Tal. Yawal, Dist. Jalgaon

3.     Shri Ashok Laxman Bari,
       Age : 50 years, occu. Service,
       R/o Bari Wada, Yawal, 
       Tal. Yawal, Dist. Jalgaon 

4.     Shri Yuvraj Mohan Phalak,
       Age : 55 years, occu. Service,
       R/o Mahajan Galli, Yawal,
       Tal. Yawal, Dist. Jalgaon

5.     Shri Ashok Trambak Chavan,
       Age : 47 years, Occu. Service,
       R/o Shivaji Nagar, Yawal, 
       Tal. Yawal, Dist. Jalgaon 

6.     Shri Shivanand Kaashinath Kanade,
       Age : 44 years, Occu. Service,
       R/o Mahajan Wadi, Yawal,
       Dist. Jalgaon                                  PETITIONERS 

       VERSUS

1.     The Chief Officer,
       Yawal Municipal Council,
       Yawal, Tal. Yawal,
       District Jalgaon

2.     The Divisional Commissioner
       and Regional Director, 
       Nagar Parishad, Nashik Division,
       Nashik, Dist. Nashik




     ::: Uploaded on - 16/11/2017           ::: Downloaded on - 17/11/2017 00:47:09 :::
                                       2                        wp2584-2009+


3.     The State of Maharashtra                         RESPONDENTS 

                                     AND

                        WRIT PETITION NO. 4202 OF 2008

Shivanand Kaashinath Kanade,
Age : 44 years, Occu. Service,
R/o Mahajan Wadi, Yawal,
Dist. Jalgaon                                  PETITIONERS 

       VERSUS

1.     The Chief Officer,
       Yawal Municipal Council,
       Yawal, Tal. Yawal,
       District Jalgaon

2.     The Divisional Commissioner
       and Regional Director, 
       Nagar Parishad, Nashik Division,
       Nashik, Dist. Nashik

3.     The State of Maharashtra                         RESPONDENTS 

                                     AND

                       WRIT PETITION NO. 4285 OF 2008 

Balwant Eknath Deshmukh,
Age : 54 years, Occu. Service,
R/o Deshmukh Wada, Yawal,
Tal. Yawal, Dist. Jalgaon                                 PETITIONER 

       VERSUS

1.     The Chief Officer,
       Yawal Municipal Council,
       Yawal, Tal. Yawal,
       District Jalgaon

2.     The Divisional Commissioner
       and Regional Director, 
       Nagar Parishad, Nashik Division,
       Nashik, Dist. Nashik



     ::: Uploaded on - 16/11/2017             ::: Downloaded on - 17/11/2017 00:47:09 :::
                                              3                        wp2584-2009+

3.     The State of Maharashtra                                RESPONDENTS 

                          ----
Mr. V.T. Chaudhari, Advocate for the petitioners
in all writ petitions 
Mr. L.V. Sangit, Advocate for respondent No. 1
in all writ petitions 
Mr. S.N. Morampalle, A.G.P. for respondent No. 2 
and 3/State in all writ petitions 
                          ----

                                       CORAM : SUNIL P. DESHMUKH AND
                                               SANGITRAO S. PATIL, JJ.

DATE : 8th NOVEMBER, 2017

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

Heard the learned counsel for the parties and

the learned A.G.P.

2. Petitioners No.1 to 6 in Writ Petition No. 2584

of 2009 have challenged the order dated 17th July, 2008,

passed by respondent No.1 - the Chief Officer,

Municipal Council, Yawal, whereby their services have

been ordered to be regularised with effect from 6th May,

2000 instead of 16th October, 1986. They have further

challenged the order dated 21st June, 2017 issued by

respondent No.2 - the Divisional Commissioner and

Regional Director, Nagar Parishad, Nashik, on the basis

of which respondent No.1 passed the order dated 17th

July, 2008.

4 wp2584-2009+

3. Petitioners No.2 and 6 in Writ Petition No.

2584 of 2009 have filed Writ Petition Nos. 4202 of 2008

and 4285 of 2008 respectively, challenging the orders

dated 17th March, 2008 passed by respondent No.1 and the

order dated 20th June, 2007 passed by respondent No.2,

whereby they have been demoted from the post of Jakat

Clerk (Class-III) to the post of Pump Chalak (Class-IV).

4. Since the facts of the above referred writ

petitions are interconnected and the parties thereto are

common, they are being decided by this common judgment.

5. The learned counsel for the petitioners submits

that all the petitioners were appointed as Pump

Attendants by Yawal Municipal Council on daily wages.

Though they completed 240 days of continuous service,

their services were not regularised. Therefore, they

filed complaints before the Industrial Court at Nashik,

alleging unfair labour practices against respondent

No.1. The Industrial Court, Nashik, vide common

judgment and order dated 8th November, 1988, allowed the

complaints, declared that respondents No.1 and 2

indulged in unfair labour practices and directed them to

provide all the benefits, privileges and status to the

5 wp2584-2009+

complainants/ petitioners, including wages at par with

the permanent employees of their category. Respondents

No.1 and 2 were further directed to pay arrears of wages

to the petitioners with effect from 16th October, 1986.

Accordingly, the President of the Municipal Council

issued orders on 13th June, 1989 in favour of the

petitioners, stating therein that appeal was not to be

preferred against the common judgment and order passed

by the Industrial Court and granting the petitioners

regular pay scale with effect from 16th October, 1986,

subject to the approval of respondent No.2.

6. The learned counsel submits that as per the

orders passed by the President of the Municipal Council,

the services of the petitioners were regularised with

effect from 16th October, 1986. They received the

arrears of salary as well as further regular salary as

per the prescribed pay scale with increments.

Petitioner Nos.2 and 6 were promoted to the post of

Clerk in due course as per the resolution dated 9th

December, 1997 passed by the Standing Committee of the

Municipal Council. Accordingly, they started working on

their promotional post with effect from 10th December,

1997. However, respondent No.2, relying on the order

6 wp2584-2009+

dated 20th April, 2001 passed by the Director,

Directorate of Municipal Council Administration,

illegally and arbitrarily passed the impugned order

dated 21st June, 2007, regularising the services of the

petitioners with effect from 6th May, 2000. On the

basis of that order, respondent No.1 illegally passed

the impugned order dated 17th July, 2008 and directed to

regularise the services of the petitioners with effect

from 6th May, 2000 on execution of their undertakings.

He submits that the petitioners did not execute any

undertaking as ordered by respondent No.1. According to

him, when the Industrial Court had directed to

regularise services of the petitioners with effect from

16th October, 1986 and when the said judgment and order

of the Industrial Court was not challenged by the

Municipal Council, it was not open for respondent Nos. 1

and 2 to ignore the judgment and order of the Industrial

Court and change the date of regularisation of services

of the petitioners from 16th October, 1986 to 6th May,

2000. He further submits that respondent No.2 wrongly

and illegally demoted petitioner Nos.2 and 6 from the

post of Clerk to the posts of Pump Operator as per the

impugned order dated 20th June, 2007, which was given

effect to by respondent No.1 as per the impugned order

7 wp2584-2009+

dated 17th March, 2008, treating them to be in the

regular service with effect from 6th May, 2000. He,

therefore, prays that the impugned orders may be set

aside and the petitioners may be ordered to be treated

in regular services with effect from 16th October,1986.

He further submits that the demotion order passed

against petitioner Nos. 2 and 6 may be set aside and

they may be restored to their original position with

consequential benefits.

7. On the other hand, the learned counsel for

respondent Nos.1 and 2, based on the replies filed on

their behalf, submits that there were a number of

employees appointed irregularly and illegally on daily

wages basis in 156 Municipal Councils in the State of

Maharashtra. As per the decision taken in the meeting

of the Maharashtra Municipal Councils and Municipal

Corporations Kamgar Sangharsh Committee with the Hon'ble

the Chief Minister on 25th March, 2000, it was decided

to regularise the services of daily wagers with effect

from 6th May, 2000, who were appointed prior to 10th

March, 1993. The petitioners also were working on daily

wages prior to 1993. Therefore, they were extended the

benefit of the said decision. They were not appointed

8 wp2584-2009+

regularly. Their appointments were made as per the

orders of the Industrial Court, but subject to approval

being given by respondent No.2. He submits that

respondent No.2 did not approve the services of the

petitioners with effect from 16th October, 1986 in view

of the order dated 20th April, 2001. Since respondent

No.2 did not approve their services with effect from

16th October, 1986, respondent No.1 rightly passed the

order dated 17th July, 2008, regularising the services

of the petitioners with effect from 6th May, 2000.

Since the services of petitioner Nos.2 and 6 were not

regularised prior to 6th May, 2000, they were not

entitled to get promotion to the post of Clerk.

Therefore, respondent Nos.1 and 2 rightly passed the

orders demoting them from the post of Clerk to the post

of Pump Operator. He submits that the petitioners are

not entitled to claim regularisation of their services

with effect from 16th October, 1986 and supports the

impugned orders.

8. Indisputably, the petitioners had filed

complaints (ULP) Nos.454 of 1986 to 459 of 1986 in the

Industrial Court at Nashik. The said complaints were

allowed by the Industrial court on 18th November, 1988

9 wp2584-2009+

after hearing respondent No.1 as well as the President

of Municipal Council, Yawal. The Industrial Court passed

the following order:-

"It is hereby declared that Respondent No.1 and 2 are indulging into unfair labour practices under Item 6 of Schedule IV of the M.R.T.U. And P.U.L.P. Act, 1971 in continuing the complaints of Complaint (ULP) No. 454/1986, 455, 456, 457, 458 and 459/1986 as temporaries on daily wages for years.

They are therefore directed to stop and desist from the said unfair labour practice with immediate effect and to provide to all the complainants the benefits privileges and status including wages on par with the permanent servants of their category. They shall be paid arrears of wages from the date of complaint i.e. 16.10.1986. The arrears of wages shall be drawn and paid to each of the complainant within a period of two months of this order."

9. There is no dispute that the order of the

Industrial Court was not challenged consciously by the

Municipal Council by filing any proceedings and as such,

the said judgment and order attained finality. The

appointment orders of the petitioners issued by the

President of the Municipal Council on 13th June, 1989

clearly show that the judgment and order of the

Industrial Court was not to be challenged by filing any

appeal. The services of the petitioners were confirmed/

regularised with effect from 16th October, 1986;

10 wp2584-2009+

however, subject to the approval of respondent No.2.

When the Municipal Council decided not to challenge the

order passed by the Industrial Court, there was no

alternative before it but to obey that order. The

Industrial Court had not passed any conditional order

for regularising the services of the petitioners subject

to approval by respondent No.2. Respondent No.2 was not

supposed to pass any order nullifying the order of the

Industrial Court regularisng the services of the

petitioners with effect from 16th October, 1986.

10. The order dated 20th April, 2001 of the

Director, Directorate of Municipal Council

Administration was a general order regularising

services of the employees of the Municipal Councils/

Corporations working on daily wages since before 10th

March, 1993. The said order would not govern the cases

of the petitioners since they had approached the

Industrial Court seeking the relief of regularisation of

their services and accordingly, their services were

directed to be regularised by the Industrial Court with

effect from 16th October, 1986. The cases of the

petitioners, therefore, were liable to be considered in

the light of the order passed by the Industrial Court

11 wp2584-2009+

much prior to passing of the order by the Director on

20th April, 2001. Respondents No.1 and 2 wrongly

treated the petitioners on par with the other employees

of the Municipal Councils/Corporations who had not

approached the Industrial Court and who had not got any

protection from the Court regularising their services

with effect from 16th October, 1986. It is, thus, clear

that respondent Nos.1 and 2 wrongly ignored the judgment

and order of the Industrial Court and wrongly changed

the date of regularisation of services of the

petitioners from 16th October, 1986 to 6th May, 2000.

The impugned orders passed by respondents No.1 and 2,

thus, are illegal and unsustainable.

11. By postponing the date of regularisation of

services of the petitioners from 16th October, 1986 to

6th May, 2000 as per the impugned orders passed by

respondent Nos.1 and 2, petitioner Nos.2 and 6 have been

held to be ineligible for continuing to hold the

promotional post of Clerk to which they were promoted

with effect from 10th December, 1997. Since the orders

passed by respondent Nos.1 and 2, postponing the date of

regularisation of services of the petitioners are

illegal and unsustainable, the consequential orders

12 wp2584-2009+

passed by them demoting petitioner Nos.2 and 6 from the

post of Clerk to the post of Pump Operator, also would

be illegal and unsustainable.

12. In view of the above mentioned facts and

circumstances of the cases, we quash and set aside the

above referred impugned orders passed by respondent

Nos.1 and 2. The date of regularisation of services of

the petitioners would be 16th October, 1986 only, as has

been ordered by the Industrial Court. Since the orders

demoting petitioner Nos.2 and 6 from the post of Clerk

to the post of Pump Operator are quashed and set aside,

they should be restored to the same position/ status

which they were occupying prior to passing of the said

demotion orders by respondent Nos.1 and 2 with

concomitant benefits.

13. The writ petitions are allowed in the above

terms.

14. The Rule is made absolute accordingly.

15. No costs.



        [SANGITRAO S. PATIL]                [SUNIL P. DESHMUKH]
                JUDGE                               JUDGE
npj/wp2584-2009+




 

 
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 : MAIMS

 
 
Latestlaws Newsletter