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

Satish Dattatraya Dhondge vs The State Of Maharashtra And ...
2021 Latest Caselaw 10610 Bom

Citation : 2021 Latest Caselaw 10610 Bom
Judgement Date : 9 August, 2021

Bombay High Court
Satish Dattatraya Dhondge vs The State Of Maharashtra And ... on 9 August, 2021
Bench: S.V. Gangapurwala, R. N. Laddha
                                        1                    53-WP-8567-21,66,107.odt



              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                          BENCH AT AURANGABAD

                        53 WRIT PETITION NO.8567 OF 2021

                       SATISH DATTATRAYA DHONDGE
                                    VERSUS
                 THE STATE OF MAHARASHTRA AND OTHERS
                                       ...
                  Advocate for Petitioner : Mr. Kalyan V. Patil
                AGP for Respondents-State : Mr. S. B. Pulkundwar
                                       ...
                                      AND
                     66 WRIT PETITION NO.8580 OF 2021

                     SUBHASH VITHALRAO WAGHMARE
                                    VERSUS
                 THE STATE OF MAHARASHTRA AND OTHERS
                                       ...
                  Advocate for Petitioner : Mr. Kalyan V. Patil
                AGP for Respondents-State : Mr. S. B. Pulkundwar
                                       ...
                                      AND
                    107 WRIT PETITION NO.8621 OF 2021

                        SHAIKHNABI MUSTAFA JABBAR
                                     VERSUS
                  THE STATE OF MAHARASHTRA AND OTHERS
                                        ...
                   Advocate for Petitioner : Mr. Kalyan V. Patil
                   AGP for Respondents-State : Mr. S. K. Tambe
                                        ...
                                   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 53-WP-8567-21,66,107.odt

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 order, approval order on aided basis,

transfer from unaided to aided post, total service on unaided basis, etc.,

is as under -


No.     Name of         Date of           Date of     Transfer Total Service on Date of 20%
      Petitioners /   Appointment        approval       from    unaided basis Approval granted
       Employees         order           order on    unaided to                     by
                                       unaided basis   aided
1     Satish          12-08-2003 1st 08-07-2008 02.07.2019        16 years         26-02-2020 wef
      Dattatraya      15-08-2005 2nd wef 2004-05   from                              03-07-2019
      Dhongde                        20.06.2011 unaided to                            by Deputy
                                     wef 2006-07   aided                             Director of
                                                                                   Education, Latur
2     Subhash         12-08-2003 1st    15.07.2008 01-03-2019     16 years         26-02-2020 wef
      Vitthalrao      15-08-2008 2nd      1st wef     from                           03-07-2019
      Waghmare                          15.06.2004 unaided to                         by Deputy
                                        03-07-2015    aided                          Director of
                                          2 wef
                                           nd
                                                                                   Education, Latur
                                        16-06-2017
3     Shaikh      12-06-2006 1st        07-03-2012 02-07-2019     13 years         26-02-2020 wef
      Nabimustafa 14-06-2008 2nd          1st wef     from                           03-07-2019
      Jabbar                            01-07-2006 unaided to                         by Deputy
                                        09-07-2017    aided                          Director of
                                          2 wef
                                           nd
                                                                                   Education, Latur
                                        01-07-2018



              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.

3 53-WP-8567-21,66,107.odt

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,

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 more than 13 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.

4 53-WP-8567-21,66,107.odt

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 : IJJ

 

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

 
 
Latestlaws Newsletter