Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Lok Shikshan Sanstha Through ... vs Gajanan Vikramrao Kale And Others
2017 Latest Caselaw 6780 Bom

Citation : 2017 Latest Caselaw 6780 Bom
Judgement Date : 5 September, 2017

Bombay High Court
Lok Shikshan Sanstha Through ... vs Gajanan Vikramrao Kale And Others on 5 September, 2017
Bench: S.C. Gupte
                                       1                                                                wp6430.16

                   IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                             NAGPUR BENCH : NAGPUR

                         (1) WRIT PETITION NO.6430/2016

1.   Lok Shikshan Sanstha,
     through its Secretary, Kingaon-Raja,
     Tq. Sindhkhed-Raja, Distt. Buldhana.

2.   The Head-Master, Jeevan Vikas Vidyalaya,
     Dusarbid, Tq. Sindhkhed-Raja, 
     Distt. Buldhana.                                                                      ..Petitioners.

     ..Vs..

1.   Nitin Goplalrao Rathod,
     aged about 35 Yrs., Occu. Nil, 
     R/o Dusarbid, Tq. Sindhkhed-Raja, 
     Distt. Buldhana. 

2.   The Deputy Director of Education,
     Amravati Division, Amravati.

3.   Education Officer (Sec.),
     Zilla Parisahd Buldhana, 
     Distt. Buldhana. 

4.   Balwant V. Gujar,
     Ex-President, Lok Shikshan Sanstha, 
     Kingaon-Raja, R/o C/o Suryakant 
     Nimbalkar, At Post Kingaon Raja, 
     Tq. Sindhkhed-Raja, Distt. Buldhana.                                              ..Respondents.


                      (2) AND  WRIT PETITION NO.6330/2016

1.   Lok Shikshan Sanstha,
     through its Secretary, Kingaon-Raja,
     Tq. Sindhkhed-Raja, Distt. Buldhana.

2.   The Head-Master, Jeevan Vikas Vidyalaya,
     Dusarbid, Tq. Sindhkhed-Raja, 
     Distt. Buldhana.                                                                      ..Petitioners.



        ::: Uploaded on - 07/09/2017                                 ::: Downloaded on - 08/09/2017 02:06:59 :::
                                        2                                                                wp6430.16

     ..Vs..

1.   Gajanan Vikramrao Kale,
     aged about 35 Yrs., Occu. Nil, 
     R/o Dusarbid, Tq. Sindhkhed-Raja, 
     Distt. Buldhana. 

2.   The Deputy Director of Education,
     Amravati Division, Amravati.

3.   Education Officer (Sec.),
     Zilla Parisahd Buldhana, 
     Distt. Buldhana. 

4.   Balwant V. Gujar,
     Ex-President, Lok Shikshan Sanstha, 
     Kingaon-Raja, R/o C/o Suryakant 
     Nimbalkar, At Post Kingaon Raja, 
     Tq. Sindhkhed-Raja, Distt. Buldhana.                                              ..Respondents.

                      (3) AND  WRIT PETITION NO.6431/2016

1.   Lok Shikshan Sanstha,
     through its President, Kingaon-Raja,
     Tq. Sindhkhed-Raja, Distt. Buldhana.

2.   The Head-Master, Yashwant
     Madhyamik Vidyalaya, Digras Bk., 
     Tq. Deulgaon-Raja, Distt. Buldhana.                                                   ..Petitioners.

     ..Vs..

1.   Sunil Devrao Dhanve,
     aged about 32 Yrs., Occu. Nil, 
     R/o At Post-Harsi, Tq. Pusad, 
     Distt. Yavatmal. 

2.   Education Officer (Sec.),
     Zilla Parisahd Buldhana, 
     Distt. Buldhana.                                                                 ..Respondents.

                      (4) AND  WRIT PETITION NO.6998/2016

1.   Lok Shikshan Sanstha,

        ::: Uploaded on - 07/09/2017                                 ::: Downloaded on - 08/09/2017 02:06:59 :::
                                        3                                                                wp6430.16

     through its Secretary, Kingaon-Raja,
     Tq. Sindhkhed-Raja, Distt. Buldhana.

2.   The Head-Master, Sahkar Maharishi
      Sw. Bhaskarraoji Shingne Madhyamik
      Vidyalaya, Changefal, Tq. Sindhkhed-Raja, 
     Distt. Buldhana.                                                                      ..Petitioners.

     ..Vs..

1.   Vijay Kundlikrao Jarhad,
     aged about 28 Yrs., Occu. Nil, 
     R/o Dusarbid, Tq. Sindhkhed-Raja, 
     Distt. Buldhana. 

2.   The Deputy Director of Education,
     Amravati Division, Amravati.

3.   Education Officer (Sec.),
     Zilla Parisahd Buldhana, 
     Distt. Buldhana. 

4.   Balwant V. Gujar,
     Ex-President, Lok Shikshan Sanstha, 
     Kingaon-Raja, R/o C/o Suryakant 
     Nimbalkar, At Post Kingaon Raja, 
     Tq. Sindhkhed-Raja, Distt. Buldhana.                                              ..Respondents.

                      (5) AND  WRIT PETITION NO.6999/2016

1.   Lok Shikshan Sanstha,
     through its Secretary, Kingaon-Raja,
     Tq. Sindhkhed-Raja, Distt. Buldhana.

2.   The Head-Master, Nutan Madhyamik
      Vidyalaya, Kingaon-Raja, 
     Tq. Sindhkhed-Raja, Distt. Buldhana.                                                  ..Petitioners.

     ..Vs..

1.   Pallavi Tulshiram Ramteke, 
     aged about 37 Yrs., Occu. Nil, 
     R/o Kingaon-Raja, Tq. Sindhkhed-Raja, 
     Distt. Buldhana. 

        ::: Uploaded on - 07/09/2017                                 ::: Downloaded on - 08/09/2017 02:06:59 :::
                                        4                                                                wp6430.16


2.   The Deputy Director of Education,
     Amravati Division, Amravati.

3.   Education Officer (Sec.),
     Zilla Parisahd Buldhana, 
     Distt. Buldhana. 

4.   Balwant V. Gujar,
     Ex-President, Lok Shikshan Sanstha, 
     Kingaon-Raja, R/o C/o Suryakant 
     Nimbalkar, At Post Kingaon Raja, 
     Tq. Sindhkhed-Raja, Distt. Buldhana.                                              ..Respondents.


                    (6) AND CONTEMPT  PETITION NO.76/2016

Sau. Pallavi Tulshiram Ramteke, 
aged about adult, R/o Dusarbid, 
Tq. Sindhkhed Raja, Distt. Buldhana.                                                       ..Petitioner.

     ..Vs..

1.   A.J. Sonone,
     Education Officer (Secondary),
     Zilla Parishad Buldhana, 
     Distt. Buldhana. 

2.   S.B. Kulkarni,
     Deputy Director of Education,
     Amravati Division, Amravati.

3.   Ganesh Janraoraje Jadhav,
     Secretary, Lok Shikshan Sanstha, 
     At Post - Kingaon Raja, 
     Tq. Sindhkhed Raja, Distt. Buldhana. 

4.   Balwant Vinayak Gujar,
     President, Lok Shikshan Sanstha, 
     R/o C/o Suryakant Nimbalkar, 
     At Post - Kingaon Raja,
     Tq. Sindhkhed Raja, Distt. Buldhana.                                              ..Respondents.




        ::: Uploaded on - 07/09/2017                                 ::: Downloaded on - 08/09/2017 02:06:59 :::
                                        5                                                                wp6430.16

                    (7) AND CONTEMPT  PETITION NO.77/2016

Nitin Gopalrao Rathod, 
aged about adult, R/o Dusarbid, 
Tq. Sindhkhed Raja, Distt. Buldhana.                                                       ..Petitioner.

     ..Vs..

1.   A.J. Sonone,
     Education Officer (Secondary),
     Zilla Parishad Buldhana, 
     Distt. Buldhana. 

2.   S.B. Kulkarni,
     Deputy Director of Education,
     Amravati Division, Amravati.

3.   Ganesh Janraoraje Jadhav,
     Secretary, Lok Shikshan Sanstha, 
     At Post - Kingaon Raja, 
     Tq. Sindhkhed Raja, Distt. Buldhana. 

4.   Balwant Vinayak Gujar,
     President, Lok Shikshan Sanstha, 
     R/o C/o Suryakant Nimbalkar, 
     At Post - Kingaon Raja,
     Tq. Sindhkhed Raja, Distt. Buldhana.                                              ..Respondents.


                    (8) AND CONTEMPT  PETITION NO.78/2016

Gajanan Vikramrao Kale, 
aged about adult, R/o Dusarbid, 
Tq. Sindhkhed Raja, Distt. Buldhana.                                                       ..Petitioner.

     ..Vs..

1.   A.J. Sonone,
     Education Officer (Secondary),
     Zilla Parishad Buldhana, 
     Distt. Buldhana. 

2.   S.B. Kulkarni,
     Deputy Director of Education,

        ::: Uploaded on - 07/09/2017                                 ::: Downloaded on - 08/09/2017 02:06:59 :::
                                        6                                                                wp6430.16

     Amravati Division, Amravati.

3.   Ganesh Janraoraje Jadhav,
     Secretary, Lok Shikshan Sanstha, 
     At Post - Kingaon Raja, 
     Tq. Sindhkhed Raja, Distt. Buldhana. 

4.   Balwant Vinayak Gujar,
     President, Lok Shikshan Sanstha, 
     R/o C/o Suryakant Nimbalkar, 
     At Post - Kingaon Raja,
     Tq. Sindhkhed Raja, Distt. Buldhana.                                              ..Respondents.

                    (9) AND CONTEMPT  PETITION NO.79/2016

Vijay Kundlik Jarhad, 
aged about adult, R/o Dusarbid, 
Tq. Sindhkhed Raja, Distt. Buldhana.                                                       ..Petitioner.

     ..Vs..

1.   A.J. Sonone,
     Education Officer (Secondary),
     Zilla Parishad Buldhana, 
     Distt. Buldhana. 

2.   S.B. Kulkarni,
     Deputy Director of Education,
     Amravati Division, Amravati.

3.   Ganesh Janraoraje Jadhav,
     Secretary, Lok Shikshan Sanstha, 
     At Post - Kingaon Raja, 
     Tq. Sindhkhed Raja, Distt. Buldhana. 

4.   Balwant Vinayak Gujar,
     President, Lok Shikshan Sanstha, 
     R/o C/o Suryakant Nimbalkar, 
     At Post - Kingaon Raja,
     Tq. Sindhkhed Raja, Distt. Buldhana.                                              ..Respondents.

                  (10) AND CONTEMPT  PETITION NO.118/2016

Sunil S/o Devrao Dhanve, 

        ::: Uploaded on - 07/09/2017                                 ::: Downloaded on - 08/09/2017 02:06:59 :::
                                                                                   7                                                                wp6430.16

aged about 29 Yrs., Occu. Nil,
R/o At Post Harshi, Tahsil Pusad, 
Distt. Yavatmal.                                                                                                                                               ..Petitioner.

             ..Vs..

1.           Mukundrao S/o Appasaheb Deshmukh,
             aged about 56 Yrs., Occu. President
             of  Lok Shikshan Sanstha, Kingaon Raja, 
             Tah. Sindhkhed Raja, Distt. Buldhana.

2.           Ganeshrao S/o Vitthalrao Bhange,
             aged about 45 Yrs., Occu. Service as 
             Head Master, Yashwant Madhyamik
             Vidyalaya, At Post Digras Bk., 
             Tah. Deulgaon Raja, Distt. Buldhana. 

3.           Ashok G. Sonavane, 
             Education Officer (Secondary), 
             Zilla Parishad Buldhana, 
             Distt. Buldhana.                                                                                           ..Respondents.
  - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - 
            Shri P.S. Patil, Advocate for the petitioners.
            Shri S.M. Vaishnav, Advocate for respondent No.1.
            Shri A.R. Chutke, A.G.P. for respondent Nos.2 and 3.
            Shri Tejas Kene, Adv. h/f Shri S.S. Shingane, Adv. for respondent No.4. 

           Shri P.S. Patil, Advocate for the petitioners.
           Shri B.R. Gawali, Advocate for respondent No.1.
           Shri A.R. Chutke, A.G.P. for respondent No.2.                                                                                                            (in W.P.6431/16)

           Shri S.M. Vaishnav, Advocate for the petitioner.
           Shri A.R. Chutke, A.G.P. for respondent Nos.1 and 2.
           Shri P.S. Patil, Advocate for respondent No.3.
           Shri Sheikh Sohabuddin, Adv. h/f Shri Anjan De, Adv. for respondent No.4. 

            Shri V.B. Gawali, Advocate for the petitioner.
            Shri P.S. Patil, Advocate for respondent Nos.1 and 2.
            Shri A.R. Chutke, A.G.P. for respondent No.3.                                                                                                          (in C.P.118/16)
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - 


                                                                 CORAM :  S.C. GUPTE, J.
                                                                 DATE  :     5.9.2017.



ORAL JUDGMENT

                          Heard the learned counsel for the parties.





                                          8                                                                wp6430.16

2.           Rule.   Taken up for hearing forthwith by consent.



3. The contempt petitions herein allege breach of, or disobedience to,

the orders of the School Tribunal passed on appeals filed by the contempt

petitioners herein. By the appellate orders, the School Tribunal set aside the

termination orders passed by the respondent - contemnor and ordered their

reinstatement with back wages and with directions to forward fresh proposals

for approval of the education department to the appointments of the contempt

petitioners as Assistant Teachers. Whereas in pursuance of the orders of the

School Tribunal, the petitioners were reinstated, back wages were not paid to

them. Such non-payment of back wages, according to the petitioners, amounts

to breach of the orders of the School Tribunal. On the other hand, it is the case

of the respondent - contemnor that in pursuance of the orders of the School

Tribunal, the petitioners were reinstated and fresh proposals for approval of

their appointments were forwarded by it to the Education Officer. These

proposals were subsequently rejected by the Education Officer by a

communication dated 23rd February, 2016 on the ground that no posts were

available for being filled in. In these peculiar facts and circumstances, the

respondent - contemnor has filed five separate writ petitions challenging the

orders of back wages issued by the School Tribunal.



4.           The   short   facts   of   the   cases   may   now   be   noted.     (The   contempt



                                           9                                                                wp6430.16

petitioners are hereinafter referred to as 'teachers', whilst the respondent -

contemnor is referred to as 'Management'.) Sometime around November,

2012, an application was made by the Management for permission to fill in five

vacant posts of 'Shikshan Sevak' (which was the earlier nomenclature for

Assistant Teacher). By its communication dated 7th December, 2012, the

Education Officer (Secondary), Zilla Parishad, Buldhana permitted the

Management to fill up all five vacant posts so as to complete the backlog of

backward classes. The posts were to be filled in from Scheduled Caste (1

number), Scheduled Tribe (1 number) and V.J.N.T. (3 numbers) candidates.

Accordingly, on 28th December, 2012, after following due procedure, including

publication of an advertisement and interviews of candidates, five

appointments were made in the posts of Shikshan Sevak, which included the

five petitioners ('Teachers') before this Court. By a communication dated 1 st

July, 2013, the Education Officer cancelled the earlier permission issued on 7 th

December, 2012, purportedly on the ground of the G.R. of 6 th May, 2013 under

which vacant posts in aided educational institutes were allowed to be filed in

only after specific permission of the Government. (The G.R. of 6 th May, 2013

merely contains a modification to the original G.R. of 2nd May, 2012 by which a

directive was issued to aided institutes not to appoint any new teacher till all

surplus teachers were absorbed.) In pursuance of this communication of the

Education Officer, the Management terminated the teachers on 27 th November,

2013. The termination orders were, as noted above, challenged before the

10 wp6430.16

School Tribunal in appeals. By its orders dated 19th March, 2015, the School

Tribunal allowed the appeals and set aside the orders of termination. (In so far

as Writ Petition No.6431/2016 is concerned, the order was passed on 5 th

August, 2015.) The School Tribunal directed the Management to reinstate the

teachers and pay their back wages from 28th November, 2013 till the date of

reinstatement. The Management was also directed to forward fresh proposals

to the Education Officer for approval of the teachers after their reinstatement.

The School Tribunal, in particular, observed in its orders that the education

department did not stick to their original stand and kept continuously changing

it so far as the appointments of these teachers are concerned and that, in the

premises, the termination orders purportedly issued on the basis of the stand

adopted by the education department were not justified. This order was not

challenged either by the Management or by the respondent - State. On 29 th

April, 2015, the Management reinstated the teachers and thereafter forwarded

fresh proposals to the Education Officer for approval of the teachers. ( The date

of reinstatement of the teacher in Writ Petition No.6431/2016 was 1 st October,

2015.) By a communication dated 23rd February, 2016, the Education Officer

rejected the proposals for approval purportedly on the ground that the requisite

posts were not available and could not be filled in. The Education Officer held

that there were 36 posts in the school, all of which had already been filled in.

(It appears that in the interregnum, i.e. between the termination of the

teachers on 27th November, 2013 and disposal of their appeals by the School

11 wp6430.16

Tribunal on 19th March, 2015, five posts in the institute had been filled in from

out of surplus teachers in the schools run by the Management.) By their order

dated 29th March, 2016, the Management informed the teachers that in view of

the rejection order passed by the Education Officer, the Management was not

responsible for either the services of the teachers or wages payable to them. It

is this order, which has given rise to the present contempt petitions, and as

noted above, it is these peculiar facts and circumstances, which have led to the

Management filing the present writ petitions.

5. Going by the above narration, it is apparent that these teachers,

with no fault of theirs, have been denied reinstatement as well as back wages

despite having orders of the School Tribunal in their favour, which orders were

neither challenged by the Management nor by the State so far (i.e. till the filing

of the present writ petitions by the Management). The Management itself,

though, does not seem to have acted unauthorizedly in the matter, since at all

stages it really followed and acted on the orders of the Education Officer. The

stand of the Education Officer that in pursuance of the G.R. of 2 nd May, 2012,

which anyway predates permission granted to the Management on 7 th

December, 2012 for filling up the vacant posts in its institute, the posts could

not have been filled in, also appears to be in order. The difficulty really arises

due to the initial permission granted by the Education Officer on 7 th December,

2012 for filling up the posts, in the first place. If it was the case of the

12 wp6430.16

education department that under the G.R. of 2nd May, 2012 no vacant post in

the school could be filled in till the backlog of surplus teachers was cleared, it

ought not to have issued the permission. After it issued the permission, the

Management followed the appropriate procedure such as issuance of a public

advertisement, calling for applications from prospective candidates and taking

their interviews and after following this procedure, duly appointed these

teachers. The teachers, in turn, have duly worked with the institute and

rendered their services. In these circumstances, if anyone is responsible for the

teachers rendering their services with effect from the date of their appointment

and for payment of back wages for services rendered by them, it is the

education department and no one else. This Court is not concerned in the

present matters with the non-continuation of the services of the teachers after

29th March, 2016. That is a subject matter of a separate challenge instituted by

two of these five teachers in separate petitions, which are pending before a

Division Bench of this Court. This Court is concerned with the order of

payment of back wages to these teachers.

6. The Supreme Court, in the case of Educational Society, Tumsar and

Ors. V/s. State of Maharashtra & Ors. reported in 2016 (2) ALL MR 947 (S.C.),

after considering the relevant provisions of the Maharashtra Employees of

Private Schools (Conditions of Service) Regulation Act, 1977 in the context of

payment of back wages, has held that as per normal principle, whenever a

13 wp6430.16

terminated employee of an aided school challenges the termination and the

termination is held to be illegal by a competent judicial forum / Court and an

order is passed for payment of back wages, it is the Government, who is

supposed to bear the burden. Such back wages are really in the nature of

salary in the intervening period or compensation in lieu thereof which has to

be paid to the employee, who would have anyway earned the same had he

remained in service. There is no reason why this normal principle ought not to

apply in the facts of the present case.

7. It is pertinent to note that in the present case not only was the

Management allowed to fill in the posts of teachers and the teachers were

allowed to render their services directly as a result of the orders passed by the

Education Officer, but even the orders of reinstatement and back wages passed

by the School Tribunal were not challenged by the education department. If it

was their case either that the initial appointments themselves were not legal or

that the School Tribunal was not right in ordering reinstatement and back

wages, it was for them to have carried the matters further. They obviously

failed to do so and stood by. It is not permissible, in these facts, to now allow

them to shirk their responsibility of payment of salary to these unfortunate

teachers. If the respondent - Education Officer is of the view that the

appointments of the contempt petitioners and the subsequent liability to pay

their salary, are the result of an incorrect order passed in the first place by the

14 wp6430.16

particular Education Officer, who gave permission on 7th December, 2012 to fill

in the posts, respondent - Education Officer will be at liberty to adopt such

steps against the concerned officer as may be permissible in law.

8. Learned A.G.P. for the State submits that though the posts were

originally filled in after the permission was obtained from the Education

Officer, the appointments were not subsequently approved by the education

department. That is neither here nor there. Non-approval of the appointments

was based on nothing but the subsequent cancellation of the initial permission

granted by the Education Officer.

9. In the premises, the contempt petitions as well as the writ petitions

are disposed of in terms of the followed order:

(a) The respondent - Education Officer shall pay back wages as well

as arrears of salary of the contempt petitioners up to 29th March, 2016 within a

period of 8 weeks from today.

(b) If back wages and arrears of salary ordered above are not paid by

the respondent - Education Officer within the period provided above, unpaid

dues shall carry interest at the rate of 9% per annum.

(c) Non-payment by the respondent - Management of back wages in

accordance with the order passed by this Court on 21st October, 2016 is

excused and shall not be treated as breach of or disobedience to the orders of

15 wp6430.16

the School Tribunal dated 19th March, 2015.

(d) All writ petitions and contempt petitions are disposed of.

(e)                      No order as to costs.

                                                                                   
                                                                                                                 JUDGE       




Tambaskar.                                                                 





 

 
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