Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Tushar Chhabu Patil vs The State Of Maharashtra And ...
2021 Latest Caselaw 10604 Bom

Citation : 2021 Latest Caselaw 10604 Bom
Judgement Date : 9 August, 2021

Bombay High Court
Tushar Chhabu Patil vs The State Of Maharashtra And ... on 9 August, 2021
Bench: S.V. Gangapurwala, R. N. Laddha
                                       1                 51-WP-8565-21,68,91,114.odt




              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                          BENCH AT AURANGABAD

                        51 WRIT PETITION NO.8565 OF 2021

                       SHARDA TRYAMBAK UMBARKAR
                                     VERSUS
                 THE STATE OF MAHARASHTRA AND OTHERS
                                        ...
                 Advocate for Petitioner : Mr. Ramesh I. Wakade
                AGP for Respondents-State : Mr. S. B. Pulkundwar
                                        ...
                                       AND
                     68 WRIT PETITION NO.8582 OF 2021

              REKHA RAJESH MAHALE AND OTHERS
                              VERSUS
 THE STATE OF MAHARASHTRA THR ITS PRINCIPAL SECRETARY AND
                              OTHERS
                                  ...
          Advocate for Petitioners : Mr. Ramesh I. Wakade
            AGP for Respondents-State : Mr. S. K. Tambe
                                 ...
                                AND
               91 WRIT PETITION NO.8605 OF 2021

                        GAJANAN RAMESH KANKHARE
                                     VERSUS
                 THE STATE OF MAHARASHTRA AND OTHERS
                                        ...
                 Advocate for Petitioner : Mr. Ramesh I. Wakade
                AGP for Respondents-State : Mr. S. B. Pulkundwar
                                        ...
                                       AND
                    114 WRIT PETITION NO.8628 OF 2021

                           TUSHAR CHHABU PATIL
                                     VERSUS
                 THE STATE OF MAHARASHTRA AND OTHERS
                                        ...
                 Advocate for Petitioner : Mr. Ramesh I. Wakade
                AGP for Respondents-State : Mr. S. B. Pulkundwar
                                        ...



::: Uploaded on - 11/08/2021                   ::: Downloaded on - 11/08/2021 23:15:31 :::
                                                             2                  51-WP-8565-21,68,91,114.odt



                                                   CORAM : S. V. GANGAPURWALA AND
                                                           R. N. LADDHA, JJ.
                                                    DATE         : 09th AUGUST, 2021
          PER COURT :-


1. The transfers of the petitioners from unaided posts to aided

posts have been approved by the Deputy Director of Education /

Education Officer (Secondary), but the same have been approved as

Shikshan Sevaks from the date of transfers on aided posts.

2. The grievance of Mr. Wakade, the learned counsel for

petitioners is that, the services rendered on unaided posts are required

to be considered by the Deputy Director of Education / Education

Officer (Secondary). The chart giving the details in respect of name of

petitioners, date of appointment, approval as Assistant Teachers on

unaided post, transfer from unaided to aided post and approval as

"Shikshan Sevak" on aided basis, etc., is as under -

Nos.   Name and Qualification of     Date of     How many                    Transfer       Approval as
        Petitioners/Employees    Appointment and   years                    date w.e.f.      "Shiksan
                                   Approval of   worked on                  unaided to      Sevak" on
                                    "Assistant    unaided                     aided         aided basis
                                  Teachers" on     basis                                       w.e.f.
                                  unaided basis
                                      w.e.f.

 1     Sharda Tryambak                   01-07-2014 Vide         4 Years   01-05-2019       01-05-2019
       Umbarkar (MA, B.Ed.)               approval order        10 Month                   vide approval
                                         dated 27-08-2014                                      dated
                                                                                            24-05-2019
                                                                                            Page No.20
 2     Gajanan Ramesh Kankhare 06-08-2014 Vide                  2 Years    01-04-2019       01-04-2019
       (BA, B.Ed.)              approval order                  7 Month                    vide approval
                               dated 27-08-2014                 26 days                        dated
                                                                                           9/10-04-2019
                                                                                            Page No.20



                                                         3                  51-WP-8565-21,68,91,114.odt



3   Tushar s/o. Chhabu Patil           01-01-2010 Vide 4 Years 5 01-01-2018 01-01-2018
    (MA, B.Ed.)                          approval order Months and          vide approval
                                       dated 14-05-2012 15 Days             dated 18-01-
                                           (Part-Time)  (Part-Time)             2019
                                           Page No.15
                                       16-06-2014 Vide 3 Years 6             Page No.27
                                          approval orer months and
                                        dated 3-12-2017   14 days
                                           (Full-time)
                                           Page No.24
4   Smt. Rekha Rajesh Mahale             15-06-2013         4 Years    01-04-2018 01-04-2018
    (HSC, D.Ed.)                        (5200-20200)        9 Month    Vide order vide approval
                                        Vide approval       15 days       dated       dated
                                         order dated                   27-10-2018 26-11-2018

    Smt.    Punam          Suresh        15-06-2013         4 Years    01-04-2018 01-04-2018
    Shirode                             (5200-20200)        9 Month    Vide order vide approval
    (HSC, D.Ed.)                        Vide approval       15 days       dated       dated
                                         order dated                   27-10-2018 26-11-2018

    Shri. Girish Ashok Wagh              15-06-2013         4 Years    01-04-2018 01-04-2018
    (HSC, D.Ed.)                        (5200-20200)        9 Month    Vide order vide approval
                                        Vide approval       15 days       dated       dated
                                         order dated                   27-10-2018 26-11-2018



        3.               The       learned      Additional      Government            Pleader        for

respondents-State relies on the circular dated 28-06-2016 to contend

that, approvals can only be granted as Shikshan Sevaks from the date of

transfers on aided posts.

4. Said issue is no longer res-integra in view of the Judgment

of this Court, in Writ Petition No. 1493 of 2018 with other connected

writ petitions decided under order dated 04 th July, 2019. It has been

considered by us that the services rendered on unaided posts will have

to be considered while granting approval. If the petitioners have

rendered services on unaided posts before their transfers on aided post,

4 51-WP-8565-21,68,91,114.odt

then the approvals have to be granted considering the services rendered

on unaided posts.

5. In the present cases, the petitioners are transferred on

rendering service on unaided posts for 2½ years to 4 years.

6. In the result, the impugned orders granting approvals to the

petitioners as Shikshan Sevaks from the date of transfers to the aided

posts are quashed and set aside to that extent only. The Deputy Director

of Education / Education Officer (Secondary) while granting the

approvals to the petitioners as Shikshan Sevaks on the aided posts, shall

consider the services rendered by the petitioners on unaided posts. To

illustrate, if, the petitioners have rendered services on unaided post for

two years and are transferred to aided posts, their services will be

approved as Shikshan Sevak for one year from the date of transfers and

thereafter as a Assistant Teacher. The Deputy Director of Education /

Education Officer (Secondary) shall consider all these proposals and

give approvals as directed above.

7. In view of the above, the writ petitions are partly allowed in

above terms and disposed of. No costs.

 ( R. N. LADDHA )                            ( S.V. GANGAPURWALA )
        JUDGE                                          JUDGE
rrd




 

 
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