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

Chandrakant Bhaidas Nikumbhe And ... vs The State Of Maharashtra And Ors
2017 Latest Caselaw 6693 Bom

Citation : 2017 Latest Caselaw 6693 Bom
Judgement Date : 1 September, 2017

Bombay High Court
Chandrakant Bhaidas Nikumbhe And ... vs The State Of Maharashtra And Ors on 1 September, 2017
Bench: R.D. Dhanuka
                                              WP No. 2189/06, WP No.2190/06 &
                                       (1)    WP No. 2191/06




            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                               BENCH AT AURANGABAD.


                        WRIT PETITION NO. 2189 OF 2006


 1.       Shenphadu s/o Waman Patil            ()
          Age : 44 yrs, occu.: service         ()
          Head Master, Primary Ashram          ()
          School, Nagaon Hill, Dhule           ()
          District Dhule.                      ()


 2.       Kailas s/o Gangaram Borse            ()
          Age : 41 yrs, occu.: service         ()
          Head Master, Primary Ashram          ()
          School, Kundane, Taluka and          ()
          District Dhule.                      ()               Petitioners.


                  Versus


 1.       The State of Maharashtra             ()
          Through its Secretary                ()
          Social Welfare Department,           ()
          Mantralaya, Mumbai.                  ()


 2.       The Director of Social Welfare       ()
          Maharashtra State, Pune.             ()


 3.       The Special District Social          ()
          Welfare Officer, Dhule               ()            Respondents.


                                      WITH



::: Uploaded on - 08/09/2017                  ::: Downloaded on - 09/09/2017 01:40:42 :::
                                            WP No. 2189/06, WP No.2190/06 &
                                   (2)     WP No. 2191/06

                      WRIT PETITION NO. 2190 OF 2006


 1.       Chandrakant Bhaidas Nikumbhe ()
          Age : 37 yrs, occu.: service      ()
          Assistant Teacher, Primary Ashram ()
          School, Navalnagar, Taluka and ()
          District Dhule.                   ()


 2.       Chudaman s/o Tulsiram Patil       ()
          Age : 40 yrs, occu.: service      ()
          Assistant Teacher, Primary Ashram ()
          School, Morane, Taluka and        ()
          District Dhule.                   ()


 3.       Smt. Manisha Raghunath Patil      ()
          Age : 36 yrs, occu.: service      ()
          Assistant Teacher, Primary Ashram ()
          School, Kondane, Taluka and       ()
          District Dhule.                   ()


 4.       Smt. Mangala Vinayak Patil        ()
          Age : 40 yrs, occu.: service      ()
          Assistant Teacher, Primary Ashram ()
          School, Warshi, Taluka and        ()
          District Dhule.                   ()               Petitioners.


                  Versus


 1.       The State of Maharashtra          ()
          Through its Secretary             ()
          Social Welfare Department,        ()
          Mantralaya, Mumbai.               ()




::: Uploaded on - 08/09/2017               ::: Downloaded on - 09/09/2017 01:40:42 :::
                                            WP No. 2189/06, WP No.2190/06 &
                                   (3)     WP No. 2191/06

 2.       The Director of Social Welfare    ()
          Maharashtra State, Pune.          ()


 3.       The Special District Social       ()
          Welfare Officer, Dhule            ()            Respondents.


                                  WITH
                      WRIT PETITION NO. 2191 OF 2006


 1.       Umarao s/o Onkar Bhadane          ()
          Age : 40 yrs, occu.: service      ()
          Assistant Teacher, Secondary      ()
          Ashram School, Sakri, Taluka      ()
          Sakri, District Dhule.            ()


 2.       Dilip s/o Chiman Bhalerao         ()
          Age : 44 yrs, occu.: service      ()
          Assistant Teacher, Primary Ashram ()
          School, Chitod, Taluka and        ()
          District Dhule.                   ()


 3.       Murlidhar s/o Raghunath Patil     ()
          Age : 37 yrs, occu.: service      ()
          Assistant Teacher, Primary Ashram ()
          School, Chitod, Taluka and        ()
          District Dhule.                   ()


 4.       Rajendra s/o Himmatrao Bhamre ()
          Age : 37 yrs, occu.: service      ()
          Assistant Teacher, Primary Ashram ()
          School, Navalnagar, Taluka and ()
          District Dhule.                   ()




::: Uploaded on - 08/09/2017               ::: Downloaded on - 09/09/2017 01:40:43 :::
                                              WP No. 2189/06, WP No.2190/06 &
                                  (4)        WP No. 2191/06

 5.       Subhash s/o Uttamrao Patil        ()
          Age : 39 yrs, occu.: service      ()
          Assistant Teacher, Primary Ashram ()
          School, Sondle, Taluka and        ()
          District Dhule.                   ()


 6.       Dilip s/o Vasant Magle            ()
          Age : 41 yrs, occu.: service      ()
          Assistant Teacher, Primary Ashram ()
          School, Nagaon Hill, Taluka and ()
          District Dhule.                   ()


 7.       Shrikant s/o Tongal Tele            ()
          Age : 37 yrs, occu.: service        ()
          Assistant Teacher, Secondary        ()
          Ashram School, Sondre, Taluka       ()
          and District Dhule.                 ()


 8.       Sanjay s/o Khushal Gaikwad          ()
          Age : 36 yrs, occu.: service        ()
          Assistant Teacher, Secondary        ()
          Ashram School, Sakri, Taluka and    ()
          District Dhule.                     ()


 9.       Madhukar s/o Kautik Khairnar        ()
          Age : 41 yrs, occu.: service        ()
          Assistant Teacher, Primary          ()
          Ashram School, Morana, Taluka       ()
          and District Dhule.                 ()               Petitioners.


                  Versus


 1.       The State of Maharashtra            ()
          Through its Secretary               ()



::: Uploaded on - 08/09/2017                 ::: Downloaded on - 09/09/2017 01:40:43 :::
                                                  WP No. 2189/06, WP No.2190/06 &
                                       (5)       WP No. 2191/06

          Social Welfare Department,              ()
          Mantralaya, Mumbai.                     ()


 2.       The Director of Social Welfare          ()
          Maharashtra State, Pune.                ()


 3.       The Special District Social             ()
          Welfare Officer, Dhule                  ()             Respondents.


                                       ***
 Mr. S.R. Barlinge, Advocate for petitioners in all petitions.
 Mr. V.M. Kagne, A.G.P. for the respondents.
                                       ***
                                     CORAM :  R.D. DHANUKA &
                                              SUNIL K. KOTWAL, JJ.
                                     Dated    :  01-09-2017.
                                       ***

ORAL JUDGMENT (PER R.D. DHANUKA, J.) :-

1. By consent of the parties all the three Writ Petitions

were heard together and are being disposed of by the common

order, in view of the fact that the facts and issue involved in all

the three petitions are identical.

2. We are, however, summarising the facts in Writ

Petition No. 2189 of 2006.

WP No. 2189/06, WP No.2190/06 & (6) WP No. 2191/06

3. Petitioner No.1 was appointed on 01.07.1988 as an

Assistant Teacher. Petitioner No.2 was appointed on 01.11.1993

as an Assistant Teacher. Petitioner No.1 was promoted to the

post of Headmaster in the year 1993. Petitioner No.2 was

promoted to the post of Headmaster in the year 1998. Both the

petitioners were selected by duly constituted Selection

Committee initially as the Assistant Teachers and thereafter were

promoted to the post of Headmaster. Both the petitioners have

passed B.A., B.Ed. on the date of their appointment as Assistant

Teachers with the respondents. On 03.06.1999 the State

Government passed a Resolution and framed Scheme for

Ashram Schools recognised by Social Welfare Department. In

the said Scheme, the qualification of B.Ed. was recognised as

training qualification in respect of the teachers who were

teaching 5 to 7 Standard of the primary Ashram School.

4. On 21.04.2004 the State Government issued a

Circular to the effect that the Graduate teachers, who were

teaching in the Primary School on the date of the said Circular,

WP No. 2189/06, WP No.2190/06 & (7) WP No. 2191/06

would be treated as untrained teachers. Based on the said

Circular issued by the State Government, a notice came to be

issued on 15.12.2005 by the Social Welfare Officer for giving

effect to the said Circular dated 21.04.2004. The petitioners,

thus, filed these Writ Petitions thereby praying for writ of

certiorari and for quashing and setting aside the Circular dated

21.04.2004 issued by respondent No. 3 and consequential order

passed by respondent No.3 on 15.12.2005 and for writ of

mandamus, thereby praying for order and directions against the

respondents to pay salary to each of the petitioner in the pay-

scale of Rs. 5500 to 9000/-.

5. Mr. Barlinge, learned Counsel for the petitioners in

all these petitions invited our attention to the impugned Circular

dated 21.04.2004 and also to the impugned communication

dated 15.12.2005 issued by respondent No.3. He also invited

our attention to the order and judgment delivered by this Court

on 06.05.2004 in Writ Petition No. 4632/1999 in case of

Tukaram Trimbak Chaudhari Versus of State of Maharashtra

WP No. 2189/06, WP No.2190/06 & (8) WP No. 2191/06

and others and in other companion matters. He submits that in

the said group of petitions, the petitioners have impugned the

similar circular issued by the Government in respect of Ashram

School recognised by the Tribal Development Department. He

submits that by the said order and judgment delivered by this

Court, this Court was pleased to set aside the impugned orders

passed in the said group of writ petitions and holding that all

such teachers, who were appointed and who were possessing

Graduate qualification with B.A., B.Sc. and also B.Ed. were

entitled to be considered as trained teachers and thereby

continued to be paid salary as trainer teachers.

6. Learned Counsel also invited our attention to the

judgment of Supreme Court in case of State of Maharashtra

and others Versus Tukaram Trimbak Chaudhari, (2007 AIR

SCW 1321), thereby dismissing Civil Appeal No. 863/2007 filed

by the State of Maharashtra against the said order and judgment

of this Court delivered in the case of Tukaram Trimbak

Chaudhari in Writ Petition No. 4632/1999 and in other

companion matters.

WP No. 2189/06, WP No.2190/06 & (9) WP No. 2191/06

7. It is submitted by the learned Counsel that the

judgment of this Court, which is upheld by the Supreme Court,

squarely applies to the facts of this case and is binding on the

parties as well as this Court.

8. Mr. Kagne, the learned A.G.P. is not in a position to

distinguish the judgment of this Court and of the Supreme

Court.

9. We have minutely perused the order and judgment

delivered by this Court in the case of Tukaram Trimbak

Chaudhari Versus State of Maharashtra (supra), and the order

passed by the Supreme Court in Special Leave Petition filed by

the State of Maharashtra against the decision of this Court in

Writ Petition No. 4632/1999 and other companion petitions. We

are of the view that the identical Circular issued by the State

Government in respect of the Ashram Schools recognised by

Tribal Development Department has been quashed and set aside

by this Court and upheld by the Supreme Court, would squarely

WP No. 2189/06, WP No.2190/06 & (10) WP No. 2191/06

apply to the facts of this case. We are bound by the said

judgment of this Court and also the judgment of the Supreme

Court.

10. We, therefore, pass the following order.

ORDER

1. Writ Petition Nos. 2189/2006, 2190/2006 and 2191/2006 are made absolute in terms of prayer clause (B) and (C).

2. Rule is made absolute in the aforesaid terms.

3. Respondents are directed to act on the authentic copy of this order.

4. No order as to costs.

          ( SUNIL K. KOTWAL)                        ( R.D. DHANUKA)
                 JUDGE                                       JUDGE


                                        ***

 vdd/





 

 
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