Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gurumaharaj Shikshan Prasarak ... vs Javed Anis Mujawar And Others
2017 Latest Caselaw 6684 Bom

Citation : 2017 Latest Caselaw 6684 Bom
Judgement Date : 1 September, 2017

Bombay High Court
Gurumaharaj Shikshan Prasarak ... vs Javed Anis Mujawar And Others on 1 September, 2017
Bench: R.V. Ghuge
                                           *1*       908wp3174o1580o1581o1585o1591


      IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                 BENCH AT AURANGABAD

                        WRIT PETITION NO.3174 OF 1999

1     Gurumaharaj Shikshan Prasarak Mandal,
      Chousala, Taluka and District Beed.
      Through its Secretary.

2     Guru Datta Kanya Prashala Chousala,
      Taluka and District Beed.
      Through its Headmaster.
                                                  ...PETITIONERS
      -VERSUS-

1     Shrimant s/o Malharrao Choudhari,
      Age : Major, Occupation : Service,
      R/o Jeba Pimpri, 
      Taluka and District Beed.

2     Education Officer (Secondary),
      Zilla Parishad, Beed.

3     Hon'ble Presiding Officer,
      School Tribunal at Aurangabad.

4     Shri Laxman s/o C. Bangar,
      Age : Major, Occupation : Service,
      R/o Chousala,
      Taluka and District Beed.
                                            ...RESPONDENTS


                                  WITH
                  CIVIL APPLICATION NO.7912 OF 2017
                                    IN
                    WRIT PETITION NO.3174 OF 1999
                      Shrimant Malharrao Choudhari
                                 VERSUS
              Gurumaharaj Shikshan Prasarak Mandal, Chousala.




    ::: Uploaded on - 07/09/2017                 ::: Downloaded on - 08/09/2017 01:40:24 :::
                                            *2*       908wp3174o1580o1581o1585o1591


                                    WITH
                        WRIT PETITION NO.1579 OF 1999

1     Gurumaharaj Shikshan Prasarak Mandal,
      Chousala, Taluka and District Beed.
      Through its Secretary.

2     Guru Datta Kanya Prashala Chousala,
      Taluka and District Beed.
      Through its Headmaster.
                                                  ...PETITIONERS
      -VERSUS-

1     Shri Javed Anis Mujawar,
      Age : Major, Occupation : Service,
      R/o Chousala, 
      Taluka and District Beed.

2     Education Officer (Secondary),
      Zilla Parishad, Beed.

3     Hon'ble Presiding Officer,
      School Tribunal at Aurangabad.

4     Smt.Jaimala w/o Tukaram Sabane,
      Age : Major, Occupation : Service,
      R/o Chousala,
      Taluka and District Beed.
                                            ...RESPONDENTS


                                  WITH
                  CIVIL APPLICATION NO.8895 OF 2017
                                   IN
                   WRIT PETITION NO.:1579 OF 1999
                           Javed Anis Mujawar 
                                 VERSUS
             Gurumaharaj Shikshan Prasarak Mandal And Others.


                                    WITH
                        WRIT PETITION NO.1580 OF 1999




    ::: Uploaded on - 07/09/2017                 ::: Downloaded on - 08/09/2017 01:40:24 :::
                                            *3*       908wp3174o1580o1581o1585o1591


1     Gurumaharaj Shikshan Prasarak Mandal,
      Chousala, Taluka and District Beed.
      Through its Secretary.

2     Guru Datta Kanya Prashala Chousala,
      Taluka and District Beed.
      Through its Headmaster.
                                                  ...PETITIONERS
      -VERSUS-

1     Balu s/o Abasaheb Jadhav,
      Age : Major, Occupation : Service,
      R/o Chousala, 
      Taluka and District Beed.

2     Education Officer (Secondary),
      Zilla Parishad, Beed.

3     Hon'ble Presiding Officer,
      School Tribunal at Aurangabad.

4     Jayashri w/o Shripati Hadole,
      Age : Major, Occupation : Service,
      R/o Chousala,
      Taluka and District Beed.
                                            ...RESPONDENTS


                                  WITH
                  CIVIL APPLICATION NO.8896 OF 2017
                                   IN
                    WRIT PETITION NO.1580 OF 1999
                         Balu Abaasaheb Jadhav 
                                VERSUS
             Gurumaharaj Shikshan Prasarak Mandal And Others.



                                    WITH
                        WRIT PETITION NO.:1581 OF 1999

1     Gurumaharaj Shikshan Prasarak Mandal,
      Chousala, Taluka and District Beed.




    ::: Uploaded on - 07/09/2017                 ::: Downloaded on - 08/09/2017 01:40:24 :::
                                            *4*       908wp3174o1580o1581o1585o1591


      Through its Secretary.

2     Guru Datta Kanya Prashala Chousala,
      Taluka and District Beed.
      Through its Headmaster.
                                                  ...PETITIONERS
      -VERSUS-

1     Narayan s/o Digambar Jadhav,
      Age : Major, Occupation : Service,
      R/o Chousala,
      Taluka and District Beed.

2     Education Officer (Secondary),
      Zilla Parishad, Beed.

3     Hon'ble Presiding Officer,
      School Tribunal at Aurangabad.

4     Nanda d/o J. Mundhe,
      Age : Major, Occupation : Service,
      R/o Chousala,
      Taluka and District Beed.
                                            ...RESPONDENTS


                                 WITH
                 CIVIL APPLICATION NO.1349 OF 2000
                                   IN
                   WRIT PETITION NO.1581 OF 1999
            Gurumaharaj Shikshan Prasarak Mandal And another.
                                VERSUS
                  Narayan Digamber Jadhav and others.

                                  WITH
                  CIVIL APPLICATION NO.8897 OF 2017
                                    IN
                    WRIT PETITION NO.1581 OF 1999
                        Narayan Digamber Jadhav 
                                 VERSUS
             Guru Maharaj Shikshan Prasarak Mandal and others.




    ::: Uploaded on - 07/09/2017                 ::: Downloaded on - 08/09/2017 01:40:24 :::
                                            *5*       908wp3174o1580o1581o1585o1591


                                    WITH
                        WRIT PETITION NO.1585 OF 1999

1     Gurumaharaj Shikshan Prasarak Mandal,
      Chousala, Taluka and District Beed.
      Through its Secretary.

2     Guru Datta Kanya Prashala Chousala,
      Taluka and District Beed.
      Through its Headmaster.
                                                  ...PETITIONERS
      -VERSUS-

1     Navnath s/o Raosaheb Autade,
      Age : Major, Occupation : Service,
      R/o Chousala, 
      Taluka and District Beed.

2     Education Officer (Secondary),
      Zilla Parishad, Beed.

3     Hon'ble Presiding Officer,
      School Tribunal at Aurangabad.

4     Suhas R. Pawar,
      Age : Major, Occupation : Service,
      R/o Chousala,
      Taluka and District Beed.
                                            ...RESPONDENTS


                                  WITH
                  CIVIL APPLICATION NO.8899 OF 2017
                                   IN
                    WRIT PETITION NO.1585 OF 1999
                        Navnath Raosaheb Autade 
                                VERSUS
             Gurumaharaj Shikshan Prasarak Mandal and Others.


                                    WITH
                        WRIT PETITION NO.1591 OF 1999




    ::: Uploaded on - 07/09/2017                 ::: Downloaded on - 08/09/2017 01:40:24 :::
                                            *6*       908wp3174o1580o1581o1585o1591


1     Gurumaharaj Shikshan Prasarak Mandal,
      Chousala, Taluka and District Beed.
      Through its Secretary.

2     Guru Datta Kanya Prashala Chousala,
      Taluka and District Beed.
      Through its Headmaster.
                                                  ...PETITIONERS
      -VERSUS-

1     Dnyanoba Pandurang Limkar,
      Age : Major, Occupation : Service,
      R/o Chousala,
      Taluka and District Beed.

2     Education Officer (Secondary),
      Zilla Parishad, Beed.

3     Hon'ble Presiding Officer,
      School Tribunal at Aurangabad.

4     Madhukar Bhaurao Lahane,
      Age : Major, Occupation : Service,
      R/o Chousala,
      Taluka and District Beed.
                                            ...RESPONDENTS


                                 WITH
                  CIVIL APPLICATION NO.8898 OF 2017
                                   IN
                    WRIT PETITION NO.1591 OF 1999
                       Dnyanoba Panurang Limkar 
                                VERSUS
            Guru Maharah Shikshan Prasarak Mandal and Others.

                                   ...
              Advocate for Petitioners : Mrs.M.A.Kulkarni. 
            AGP for Respondents/ State : Shri S.N.Kendre. 
      Advocate for Respondent 1 in all petitions : Shri V.J.Dhage.
    Advocate for Respondent 4 in WP/1591/199 : Shri C.V.Thombre. 
                                   ...




    ::: Uploaded on - 07/09/2017                 ::: Downloaded on - 08/09/2017 01:40:24 :::
                                                        *7*        908wp3174o1580o1581o1585o1591


                                         CORAM:  RAVINDRA V. GHUGE, J.

DATE :- 01st September, 2017

Oral Judgment :

1 In all these Writ Petitions filed by the Management, the

judgments and orders of the School Tribunal dated 30.11.1998 in Appeal

Nos.172/1996, 167/1996, 168/1996, 171/1996, 170/1996 and

169/1996, respectively, filed by Respondent No.1/ original Appellants/

Employees, have been challenged. The School Tribunal has delivered the

impugned judgments setting aside the terminations of Respondent

No.1/original Appellants. They have been granted reinstatement with

continuity and full backwages.

2 In all these matters, while admitting these petitions, this

Court has stayed the impugned orders only to the extent of the direction

to pay full backwages. It is informed that the Management has

immediately reinstated all the Appellants and they are in employment for

almost 19 years post reinstatement.

3 Considering the above, since the School Tribunal has

concluded that the terminations of these Appellants were illegal and since

this Court refused to stay the said direction and conclusion leading to the

reinstatement of the Appellants and keeping in view that they have now

settled in employment after reinstatement for more than 19 years, I am

*8* 908wp3174o1580o1581o1585o1591

not considering these petitions to the extent of the challenge to the orders

of reinstatement.

4 Insofar as the direction of the School Tribunal to grant 100%

backwages to the Appellants is concerned, I have heard the learned

Advocates for the respective sides at length.

5 It is undisputed that after the Appellants were terminated by

the Management, new employees were temporarily recruited in their

places and the Management has paid salaries of such newly appointed

employees.

6 Shri Dhage, learned Advocate appearing for the original

Appellants/ Employees, clarifies that newly appointed employees were

paid their monthly salaries from January, 1998 to May, 1998. The said

salaries were paid through the salary grants by the State after the

Management submitted their salary bills for those months.

7 It is stated that newly appointed employees have also filed

Writ Petition Nos.1564/1999, 1568/1999, 1569/1999 and 1590/1999

before this Court. Barring Writ Petition No.1590/1999, rest of the

petitions have been dismissed in default.

8 Mrs.Kulkarni, learned Advocate for the Petitioner/

Management, submits that no backwages were required to be granted to

the employees as they have neither pleaded nor proved that they are not

in employment.

                                                    *9*         908wp3174o1580o1581o1585o1591


9               Shri Dhage submits that four Appellants were in the teaching 

staff and two were in the non-teaching staff. After their termination, they

have pursued the litigation and as a consequence of which, they did not

acquire alternate employment elsewhere.

10 In the light of the judgment delivered by the Honourable

Supreme Court in the matter of J.K. Synthetics Limited vs. K.P.Agrawal,

2007(2) SCC 433, an employee is required to prove that he has made

every attempt to secure an alternate employment post termination. It is

equally settled that the Management has to prove that the terminated

employee is in gainful employment.

11 In the instant case, neither the Appellants have brought any

material on record before the School Tribunal that they had attempted to

secure alternate employment and had failed, nor did the Management

bring any material on record to establish that these Appellants were in

gainful employment and deserve to be deprived of the backwages.

12 In the peculiar facts as above where both sides have failed in

establishing their cause insofar as the backwages are concerned, I deem it

proper to modify the direction of backwages granted by the School

Tribunal, which is payment of 100% backwages. It also needs to be kept in

focus that once the termination of the employee is held to be

unsustainable and illegal, a right to backwages will have to be considered.

13              Taking into  account  the   peculiar   facts  as above,  these  Writ 





                                                         *10*        908wp3174o1580o1581o1585o1591


Petitions are partly allowed only to the extent of modifying the direction

of payment of full backwages. The Petitioner/ Management shall,

therefore, pay 50% backwages computed on the gross monthly salary of

the original Appellants/ Employees/ Respondent No.1 herein for the

period of their unemployment. The said amount shall be paid by the

Management to the Appellants within a period of EIGHT WEEKS from

today, failing which the said amount shall attract interest at the rate of 6%

per annum from the date of the judgment of the School Tribunal which is

30.11.1998 till the backwages are actually paid.

14 Rule is made partly absolute in the above terms.

15 All the pending Civil Applications are also disposed of.

kps                                                       (RAVINDRA V. GHUGE, J.)





 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

LatestLaws Partner Event : IJJ

 

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

 
 
Latestlaws Newsletter