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

Pradeep S/O Krishnarao ... vs Head Mistress, Nutan Bharat ...
2017 Latest Caselaw 7034 Bom

Citation : 2017 Latest Caselaw 7034 Bom
Judgement Date : 12 September, 2017

Bombay High Court
Pradeep S/O Krishnarao ... vs Head Mistress, Nutan Bharat ... on 12 September, 2017
Bench: S.C. Gupte
        wp6756.15 and 4637.15.CJ.odt                                                                            1/10   


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


                                 WRIT PETITION NO. 6756 OF 2015


             Pradeep S/o Krishnarao Marshettiwar,
             Aged about 47 years. Occ.: Nil.
             R/o-Plot No.10, Near 3rd Bus Stop,
             Gopal Nagar, Nagpur.                                         .....PETITIONER

                          ...V E R S U S...

        1]   Head-mistress, Nutan Bharat Vidyalaya,
              Abhyankar Nagar, Nagpur.

        2]   Secretary, Bhartiya Vidya Prasarak
               Sanstha, Nagpur.
               Aged about 57 yrs, R/o Plot No.153,
               Old Shraddhanand Peth, Near Paranjpe
               School, Bajaj Nagar, Nagpur.

        3]   Education Officer (Secondary),
               Zilla Parishad, Nagpur.

        4]   Presiding Officer,
               School Tribunal, Nagpur.                          ...... RESPONDENTS.
        =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
        Shri V. A. Dhabe, Advocate for the Petitioner.
        Shri N. D. Khamborkar, Advocate for the Respondent Nos.1 and 2.
        Shri N. R. Patil, AGP for Respondent Nos.3 and 4.
        =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                                                           AND
          
                                 WRIT PETITION NO. 4637 OF 2015

        1]   Bhartiya Vidhya Prasarak Sanstha,
               Through its Secretary,
               Ramesh Balwant Baxi,




::: Uploaded on - 19/09/2017                                          ::: Downloaded on - 21/09/2017 00:38:26 :::
         wp6756.15 and 4637.15.CJ.odt                                                                            2/10   


              Aged about 57 years,
              R/o Plot No.153, Old Sraddhanand
              Peth, Bajaj Nagar, Near Paranje School,
              Nagpur.

        2]   The Head Mistress, 
               Veena Vilas Khotpal,
               Aged about 55 years, Nutan Bharat
               Vidhyalaya Abhyankar Nagar, Nagpur.           .....PETITIONERS

                          ...V E R S U S...

        1]   Presiding Officer,
               School Tribunal, Nagpur.

        2]   Shri Pradeep Krishnarao Marshettiwar,
               Aged about 48 years, R/o-Plot No.10,
               3rd Bus Stop, Gopal Nagar, Nagpur.

        3]   Education Officer (Secondary),
               Zilla Parishad, Nagpur.                            ...... RESPONDENTS.
        =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
        Shri N. D. Khamborkar, Advocate for the Petitioners.
        Shri V. A. Dhabe, Advocate for the Respondent No.2/Caveator.
        Shri N. R. Patil, AGP for Respondent Nos.1 and 3.
        =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=



                          CORAM  :   S. C. GUPTE, J.

th DATE : 12 SEPTEMBER, 2017.

ORAL JUDGMENT :

Heard learned counsel for the parties.



        02]               Rule. Rule made returnable forthwith and taken up for 





         wp6756.15 and 4637.15.CJ.odt                                                                            3/10   


hearing with consent of counsel for the parties.

03] These two cross petitions challenge an order passed by

the School Tribunal at Nagpur in an appeal challenging termination

of a non-teaching staff member. The School Tribunal, by the

impugned order, partly allowed the appeal, and quashed and set

aside the order of termination passed by the management and

directed reinstatement in the same post with continuity in service

but without back wages. The employee challenges the rejection of

back wages (Writ Petition No.6756 of 2015), whilst the

management, in their petition (Writ Petition No.4637 of 2015),

challenge the order of reinstatement with continuity in service.

(The parties are referred to in this order by their nomenclature in

Writ Petition No.6756 of 2015.)

04] The short facts of the case may be stated as follows :

Respondent Nos.1 and 2 are respectively Headmaster

and Secretary of the school and trust known, respectively, as 'Nutan

Bharat Vidyalaya' and 'Bhartiya Vidya Prasarak Sanstha' which runs

the school. On 16th May, 1994, the petitioner was appointed as a

peon, which is a Class-IV category post in the respondents' school,

wp6756.15 and 4637.15.CJ.odt 4/10

on a vacant post on probation. On 27 th May, 1995, the respondents

terminated him from the service on the ground that the Education

Officer of the Zilla Parishad had reduced one post of Peon. He was

terminated on the principle of 'last come first go'. The termination

was challenged by him by filing two complaints of unfair labour

practice, respectively, before the Industrial Court and the Labour

Court at Nagpur. The complaints came to be dismissed with liberty

to approach the School Tribunal. The petitioner, in the premises,

filed an appeal under Section 9 of the Maharashtra Employees of

Private Schools (Conditions of Service) Regulation Act. By an order

dated 14th January, 2009, his appeal was originally allowed by the

School Tribunal by setting aside the termination and ordering his

reinstatement with continuity of service and 50 per cent back

wages. That order was challenged by respondent Nos.1 and 2

before this Court in a writ petition. This Court, by its order dated

11th July, 2014, quashed the order of the School Tribunal and

remanded the matter to the School Tribunal for a fresh hearing. In

the meantime, the petitioner was reinstated by respondent Nos.1

and 2 on 17th January, 2009, though his back wages were not paid.

After this Court quashed the Tribunal order and demanded the

appeal, in July 2014, the petitioner was not allowed to work. On

wp6756.15 and 4637.15.CJ.odt 5/10

17th June, 2015, the School Tribunal, as noted above, partly

allowed the appeal by quashing and setting aside the termination

order dated 27th May, 1995 and directing the petitioner's

reinstatement with continuity in service but without back wages.

05] The School Tribunal noted in its impugned order that

the staff approvals of 1993-1994 and 1995-1996 indicated that

whereas the sanctioned posts in the year 1993-1994 of Class-IV

staff were Eight, the sanctioned posts in the year 1995-1996 were

Seven. Despite noting the reduction in the post as claimed by the

respondents, the School Tribunal proceeded to quash the

termination order purportedly on the ground that one post of peon

had become vacant due to retirement of another peon on 30 th June,

1995. The Tribunal noted that one of the documents produced in

the Court (Document No.4 - chit, vide Exh.23) disclosed that on 7 th

August, 1996, the Secretary of the trust had given a chit and called

for keys of the school office to be sent throught the petitioner.

Based on this document, the Tribunal considered the petitioner to

be in service with the respondents' school as of 30 th June, 1995 and

throughout thereafter till completion of the entire period of

probation. The Tribunal also relied on a certificate issued by the

wp6756.15 and 4637.15.CJ.odt 6/10

then headmaster of the school on 7th March, 1997 (vide Exh.26)

certifying the work of the petitioner of as a peon as unblemished.

06] What emerges clearly from the record of the case is that

the petitioner's appointment on 16th May, 1994 was on a vacant

post in accordance with the sanctioned strength of Class-IV staff in

the school, which was eight. The staff strength of Class-IV

employees was reduced by an order of Education Officer dated 18 th

April, 1995 from eight to seven. The only reason on which the

petitioner was terminated was this reduction. Based on this

reduction, the petitioner's services as a probationer were terminated

by the school on 27th May, 1995. There is no question, in the

premises, of the petitioner having worked with the school after the

date of his termination and till one post of peon became vacant on

account of retirement on 30th June, 1995. Learned counsel for the

petitioner, at the hearing of these petitions, claimed that the

impugned order of termination was not received by the petitioner

around the time when it was passed. There is no statement to that

effect in any of the pleadings of the petitioner. In fact, pleadings of

both parties indicate that the petitioner did receive the order of

termination issued on 27th May, 1995 and even proceeded to

wp6756.15 and 4637.15.CJ.odt 7/10

challenge the same. The whole edifice of the impugned order of the

School Tribunal is premised on a finding that the petitioner

continued to work with the respondent school upto the time the

regular employee working as peon retired on 30 th June, 1995 or

even thereafter till completion of the probationary period. Once

that premise is found on a shaky and untenable ground, the edifice

must fall. The only contemporaneous document, which appears to

have weighed with the School Tribunal is the so called chit issued

by the Secretary of the trust calling for office keys through the

petitioner. This chit is said to be of 7th August, 1996. Apart from

the fact that there appears to be an overwriting on this chit

changing the year from 1995 to 1996, the chit itself is wholly

unsubstantiated and unproved. Mere evidence of such chit is

hardly sufficient to indicate that in the face of the termination order

issued to him on 27th May, 1995, the petitioner actually continued

to work with the respondents till 7th August, 1996 or, for that

matter, till 7th August, 1995. The only other document is the

certificate issued by the then in-charge headmaster of the school in

favour of the petitioner. This certificate has surfaced much later.

The termination of the petitioner was on 27th May, 1995 and this

certificate was issued on 7th March, 1997. The role of the then in

wp6756.15 and 4637.15.CJ.odt 8/10

charge Headmaster of the School, who issued the certificate,

appears to be dubious. It is the allegation of the respondents that

originally the appeal of the petitioner before the School Tribunal

was not served on the management and an order was obtained

behind their back by the petitioner in collusion with then in charge

Headmaster. It is submitted that the in charge Headmaster placed

a submission before the School Tribunal that in 2008 there was a

post of peon available as vacant with the School. The Headmaster

even allowed the petitioner to resume in the post in January, 2009

without indicating to the management, the filing of the appeal and

order of reinstatement passed thereon. On this footing, the original

order of reinstatement was set aside by this Court and the matter

was remanded to the School Tribunal. The certificate, in the

premises, does not inspire any confidence. The petitioner's case

based on this certificate that despite his termination of 27th May,

1995, he continued to work with the School, though he was not

allowed to sign the muster, is inherently improbable. Besides, there

is no authentic record such as salary slip etc. to show that he

worked till November, 1996. In these facts, the original termination

order issued by the respondents on 27th May, 1995 cannot be said

to be illegal or contrary to law.

         wp6756.15 and 4637.15.CJ.odt                                                                            9/10   


        07]               It is, however, a matter of fact that in pursuance of the

original order of reinstatement passed by the School Tribunal, the

petitioner actually worked with the respondents' school between

17th January, 2009 and 11th July, 2014, when the original

reinstatement order was quashed and set aside by this Court and

the matter was remanded to the School Tribunal for a fresh hearing

on merits. It is also a matter of fact that the petitioner actually

received salary for this period.

08] On these facts, the petitioner is neither entitled to

reinstated or paid back wages for the period after his termination

and upto 14th January, 2009 or after 11th July, 2014. Since, in

pursuance of the original order of reinstatement passed on 14 th

January, 2009, he actually worked between 11 th January, 2009 and

11th July, 2014, he is entitled to receive salary only corresponding

to that period.

09] In the premises, Writ Petition No.6756 of 2015 is

dismissed and Writ Petition No.4637 of 2015 is allowed by

quashing and setting aside the impugned order of reinstatement

with continuity in service passed on 17 th June, 2015 and dismissing

wp6756.15 and 4637.15.CJ.odt 10/10

Appeal No.20 of 2008 filed by respondent No.2 (the petitioner in

companion Writ Petition No.6756 of 2015).

        10]               No order as to costs.



                                                                                JUDGE
        PBP 





 

 
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