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

The President Bhagwan Shikshan ... vs Shrihari Ramrao Dhond And Others
2021 Latest Caselaw 11222 Bom

Citation : 2021 Latest Caselaw 11222 Bom
Judgement Date : 18 August, 2021

Bombay High Court
The President Bhagwan Shikshan ... vs Shrihari Ramrao Dhond And Others on 18 August, 2021
Bench: Mangesh S. Patil
                                        1                     wp333-21

                IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                           BENCH AT AURANGABAD

                            WRIT PETITION NO. 333 OF 2021


1.    The President,
      Bhagwan Shikshan Prasarak Mandal,
      Georai, District Beed,
      Shri Narayanrao Shrimantrao Mundhe,
      Age : 81 years, Oc cu. Social Work,
      R/o Bhagwan Nagar, Georai,
      Tal. Georai, District Beed

2.    Smt. Anuradha Arvind Mundhe,
      Age : 51 years, Occu. Household and
      Director of Bhagwan Shikshan Prasarak Mandal,
      Georai, District Beed,
      R/o Bhagwan Nagar, Georai,
      Tal. Georai, District Beed                               PETITIONERS

      VERSUS

1.    Dr. Shrihari Ramrao Dhond,
      Age : 54 years, Occu. Service,
      R/o Jalna, Tal. & Dist. Jalna

2.    Joint Director of Higher Education,
      Office of Joint Director of Higher Education,
      Osmanpura, Aurangabad Division,
      Aurangabad

3.    Dr. Babasaheb Ambedkar Marathwada
      University, Aurangabad,
      through its Registrar

4.    Bhagwan Shikshan Prasarak Mandal,
      Georai, District Beed,
      through its Secretary




     ::: Uploaded on - 18/08/2021                 ::: Downloaded on - 19/08/2021 16:17:03 :::
                                         2                     wp333-21

5.    Rashtramata Indira Gandhi Senior
      College, Jalna, District Jalna,
      through its Principal                                RESPONDENTS

                                       WITH

                         CIVIL APPLICATION NO. 7983 OF 2021
                                         IN
                           WRIT PETITION NO.333 OF 2021

Khandu s/o Tatyaba Niware,
Age : 64 years, Occu. Agril.
Secretary of Bhagwan Shikshan Prasarak Mandal,
Georai, Tq. Georai, District Beed,
R/o At Post Domalgaon,                                         APPLICANT
Tq. Ambad, District Jalna                                   (INTERVENOR)

      VERSUS

1.    The President,
      Bhagwan Shikshan Prasarak Mandal,
      Georai, District Beed,
      Shri Narayanrao Shrimantrao Mundhe,
      Age : 81 years, Oc cu. Social Work,
      R/o Bhagwan Nagar, Georai,
      Tal. Georai, District Beed

2.    Smt. Anuradha Arvind Mundhe,
      Age : 51 years, Occu. Household and
      Director of Bhagwan Shikshan Prasarak Mandal,
      Georai, District Beed,
      R/o Bhagwan Nagar, Georai,
      Tal. Georai, District Beed

3.    Dr. Shrihari Ramrao Dhond,
      Age : 54 years, Occu. Service,
      R/o Jalna, Tal. & Dist. Jalna

4.    Joint Director of Higher Education,
      Office of Joint Director of Higher Education,



     ::: Uploaded on - 18/08/2021                 ::: Downloaded on - 19/08/2021 16:17:03 :::
                                           3                      wp333-21

      Osmanpura, Aurangabad Division,
      Aurangabad

5.    Dr. Babasaheb Ambedkar Marathwada
      University, Aurangabad,
      through its Registrar

6.    Bhagwan Shikshan Prasarak Mandal,
      Georai, District Beed,
      through its Secretary

7.    Rashtramata Indira Gandhi Senior
      College, Jalna, District Jalna                          RESPONDENTS

                                       .....
Mr. S.S.Thombre,Advocate for the petitioners
Mr. Girish Wani, Advocate holding for Mr. S.S. Randive,
Advocate for respondent No.1
Mr. P.N. Kutti, A.G.P. for respondent No.2/State
Mr. K.M. Suryawanshi, Advocate for respondent No.3 University
Mr. R.D. Biradar, Advocate for the applicant in Civil Application
                                       .....

                                    CORAM :    MANGESH S. PATIL, J.
               JUDGMENT RESERVED ON                  :        13.08.2021
               JUDGMENT PRONOUNCED ON                :        18.08.2021


JUDGMENT :-


      Heard. Rule.          The Rule is made returnable forthwith.          The learned

advocates for the respondents waive service. With the consent of both the

sides the matter is heard finally at the stage of admission.


2]    The matter arises out of and challenges the order passed by the




                                       4                       wp333-21

Presiding Officer of University and College Tribunal, Aurangabad in an Appeal

under Section 81 of the Maharashtra Public Universities Act, 2016, by the

management, styled as being represented through the President and its

Director.

3] The respondent no.1 who was the Head of the Department of Marathi

in the college being run by the management was also acting as Incharge

Principal. He was suspended and served with the charge sheet and was held

guilty in a Departmental Enquiry conducted pursuant to the Maharashtra Civil

Services (Discipline and Appeal) Rules, 1979 and was dismissed from service

by the order dated 5/10/2017. He preferred the appeal which has been

allowed granting him consequential reliefs. Hence this Writ Petition.

4] The learned advocate Mr.S.S.Thombre for the petitioners would

vehemently submit that the Departmental Enquiry was duly conducted

extending fullest opportunity to the respondent no.1 to defend himself. The

evidence was recorded. He was given an opportunity to cross examine the

witnesses. He was also heard and it is only after he refused to give reply to the

final notice that the punishment was imposed. Since the charges were serious,

the punishment of dismissal was also adequate. The allegations were quite

serious ranging from theft, misappropriation, threatening the petitioner no.1,

5 wp333-21

molesting a girl student and even committing an offence under the Atrocities

Act. It was a matter of some evidence which was sufficient for the Enquiry

Officer to hold him guilty. The charges were to be proved on mere

preponderance of probabilities. The respondent no.1 had failed to meet these

charges and was rightly held guilty on the basis of plausible inferences

deducible from the evidence on the record. Ignoring all such evidence the

Tribunal has without any reason interfered with and has substituted its

inferences and arrived at its own findings.

5] The learned advocate would submit that without there being reason and

occasion the Tribunal has gone into the issue regarding rift in the

management and the consequence of the successive change reports submitted

before the office of the Charity Commissioner under the provisions of the

Maharashtra Public Trusts Act and has unnecessarily arrived at some

conclusion as to which was the Executive Committee legally in office.

6] The learned advocate would further submit that there was no plausible

reason for the respondent no.1 not to deposit the admission fees in the

account of the college with Dena Bank but instead he deposited all such

money received in his account with Bank of Maharashtra. He had threatened

the petitioner no.1 in the college premises about which a Non Cognizable

6 wp333-21

Report was also filed on the record. He was held guilty by an Internal

Committee constituted in view of the Vishakha judgment and was censured on

that count and there was no need for the Enquiry Officer to call upon the

victim as a witness to substantiate that charge. It is in view of such concrete

material that the Enquiry Officer had rightly held the respondent no.1 guilty

on all the charges and the Tribunal overlooked the evidence as illegal and

overturned it. The whole approach of the Tribunal is wrong and therefore the

impugned judgment and order be quashed and set aside.

7] The learned advocate for the respondent no.1 Mr.Wani vehemently

submitted that there were several infirmities in the enquiry in which he was

found guilty. The charges were vague and there was no concrete evidence to

substantiate the charges. Plausible explanations were furnished by him which

ought to have been considered and accepted. The victim was not called as a

witness and even her statement recorded before the Internal Committee was

not produced on record. Even the report brought on record demonstrated

that it was merely signed by only one out of 5 members. Even its copy was

not given to him so as to enable him to defend. He would further point out

that in fact the alleged incident had taken place in the year 2012 and had

ended in issuing a censure. It is thereafter that the respondent no.1 continued

to officiate and was even recognized as an Incharge Principal by the University

7 wp333-21

and after lapse of 5 years he was made to face the self-same charge once

again. It was clearly a case of double jeopardy. He would further submit that

because of the rift in the management, between the President and the

Secretary, it was difficult for the respondent no.1 to discharge the duties as

Incharge Principal. It is at the instance of the petitioner no.1 himself that Dena

bank refused to allow him to operate the account. Several efforts were made

by him, however, the bank even went against the legal advice it had sought

and faced with the inevitable situation, he had to open a new bank account

with Bank of Maharashtra. He operated it to deposit the money received by

the college in whatever form and to spend it for all the legal purposes.

8] The learned advocate would also point out that even the charge in

respect of causing insult of a Scheduled Caste person was of the year 2004

and it was also subsequently compromised and that person had never

thereafter made any grievance anywhere.

9] The learned advocate would therefore submit that the very fact that

without there being any evidence on any of these charges or a very little

evidence, the Enquiry Officer had found respondent no.1 guilty on all the

charges, clearly demonstrates bias, sufficient to vitiate the enquiry. He would

therefore submit that the learned Member of the Tribunal has minutely gone

8 wp333-21

through the entire record of the Departmental Enquiry and has reached a

reasonable conclusion scrutinizing every piece of evidence and has rightly

demonstrated as to how the enquiry report was perverse and arbitrary though

it has not been mentioned in so many words.

10] The learned advocate for the Intervener who has filed the Civil

Application is the Secretary of the Trust running the college and tried to argue

as to how there has been a dispute in the management and as to how he is

entitled to defend as a Secretary and also tried to impress as to how he is

entitled to be heard in this matter.

11] I have carefully considered the rival submissions and perused the record

as also the impugned judgment and order. At the outset it is necessary to note

that it is quite apparent from the record and even both the sides are fair

enough to admit that there has been a dispute in the management and

primarily between petitioner no.1 - President and the Secretary the Intervener.

Several change reports have been filed. Those were rejected. It is for the

Charity Commissioner to ponder upon and decide as to who actually is

entitled to hold the office. The fact remains that the respondent no.1 has

never questioned the competence of the enquiry that was conducted against

him. On the contrary he whole heartedly, as is demonstrated by the Tribunal,

9 wp333-21

participated in the enquiry at every stage. Meaning thereby that as far as the

initiation of a Departmental Enquiry and its result he has not sought to

impugn its jurisdiction and competence. Even the learned advocate Mr.Wani

fairly conceded that the respondent no.1 could have at the inception raised

that objection but had not done so. Therefore, in my considered view, it is not

necessary to indulge into the dispute in the members of the managing

committee inter se. Precisely for this reason, even the learned advocate for

the Intervener was put a similar query and was not allowed to argue on the

merits of the present matter which revolves around the legality or otherwise

of the result of the Departmental Enquiry and legality or otherwise of the

impugned judgment and order setting aside it. It is for this very reason that

the Civil Application filed by the Intervener is liable to be rejected.

12] Going back to the matter in controversy it is apparent that the

respondent no.1 was facing charges which can be articulated in following

manner. Committing theft, misappropriation by not depositing the money in

the Dena Bank account of the college, threatening the petitioner no.1

President, committing misconduct by refusing to respond to the

communication by the management, sexually harassing a girl student and

committing atrocities with a colleague in order to defame the management.

                                                10                        wp333-21

13]     As far as the first charge regarding theft and misappropriation etc. is

concerned as is cursorily mentioned hereinabove there was a rift in the

management. There was enough evidence to demonstrate that the respondent

no.1 was not allowed to operate the account with the Dena bank. He had

made attempts to do that, however the bank was adamant. Even it defied the

legal advice of its own advocate. In fact the account was also subsequently

sealed when the petitioner no.1 lodged a police complaint. It is at the

backdrop of such state of affairs that since the respondent no.1 was acting

Principal duly appointed and recognized as such could not have any other

alternative but to deposit the money somewhere. If accordingly he had done

so by opening the account with the Bank of Maharashtra, no fault can be

found much less to jump to the conclusion that it was a case of

misappropriation. Rather the charge itself was vague and did not clearly

disclose as to what is the extent of such misappropriation with all particulars.

There was absolutely no evidence to prove the charge of such

misappropriation in the form of some audit or otherwise. The Tribunal has

precisely pointed out from the material on the record and proceedings of the

Departmental Enquiry to demonstrate all such state of affairs. The Tribunal

has considered all such material while reaching an objective conclusion which

clearly demonstrates as to how it was clearly overlooked during the

11 wp333-21

Departmental Enquiry.

14] As regards the charge regarding giving threats to kill the petitioner

no.1, the Tribunal has demonstrated as to how though the incident is alleged

to have occurred on 22/2/2016 but the Non Cognizable Report was lodged by

the petitioner no.1 on 18/5/2016. It was also noticed that except the bald and

highly interested words of petitioner no.1 in his testimony before the Enquiry

Officer there was no corroboration. Since the relations between the petitioner

no.1 and the Secretary were strained, something more was required to

establish the charge particularly when the petitioner no.1 was apparently

acting against the respondent no.1. It is for this reason that the Tribunal has

also reached a reasonable and plausible conclusion, that even this charge was

not proved.

15] As regards the charge regarding misconduct in not accepting the

correspondence from management, the Tribunal has pointed out that it was

barely on 2 to 3 occasions that the letters purportedly sent by the

management were refused to be accepted by the respondent no.1. However,

the Tribunal has rightly expressed the view that such refusal to accept couple

of correspondence would not constitute misconduct under the Maharashtra

Civil Services (Discipline and Appeal) Rules.

                                      12                      wp333-21



16]    While negativing the charge regarding sexual harassment of a girl

student, the Tribunal has noted that the victim was not examined as a witness

thereby depriving the respondent no.1 delinquent an opportunity to cross

examine her. It also noticed that the incident had taken place in the year 2010

and the enquiry by Internal committee had ended in issuing a censure and it is

after a lapse of several years that again the self same charge was levelled

against the respondent no.1 illegally and would constitute a double jeopardy.

The Tribunal has also pointed out that even the statement of the victim

recorded before the Internal Committee was neither provided to him nor was

it produced on the record. Even the report itself was signed by only one

member out of 5 members committee. True it is that the Tribunal apparently

has gone astray in assessing evidence in the form of letter of the victim

whereby she had made a grievance, to reach an independent conclusion as to

how it did not constitute sexual harassment but then the fact remains that

apart from the fact that the respondent no.1 was already censured and

thereafter appointed as Incharge Principal after few years and was duly

recognized as such and it is only after 5-6 years that he was once again made

to face the charge that too without examining the girl student and extending

him an opportunity to cross examine her and even not producing her

statement recorded before the Internal Committee, are the facts and

13 wp333-21

circumstances which clearly established that even this charge was not duly

proved.

17] More importantly as is mentioned in the impugned judgment and order

even the statement of the victim recorded by the Internal Committee was

never produced before the Tribunal. Even in the present Writ Petition, inspite

of specific order passed on 2/8/2021, the petitioners have not produced on

the record any statement of the victim recorded by the Internal Committee

and only her letter dated 13/10/2010 is placed on the record. It is in view of

such state of affair, no exception can be taken to the conclusion reached by the

Tribunal that this charge of sexually harassing a girl student was not duly

established.

18] In this regard it is also noticed and pointed out by the Tribunal that the

petitioner no.1 had submitted an application with the police dated 29/7/2014

specifically mentioning that inspite of such allegations regarding sexual

harassment, an enquiry was held by the Internal Committee and the

respondent no.1 was censured and no further action was taken against him.

The Tribunal has therefore concluded that it is clearly demonstrated that the

management had imposed minor punishment of censure and had closed the

matter. It is therefore, quite apparent that this charge was not proved as has

14 wp333-21

been rightly concluded by the Tribunal.

19] Coming to the last charge regarding indecent behaviour towards a

Scheduled Caste teacher, the Tribunal demonstrated that the incident had

taken place on 14/4/2004 but the concerned teacher had amicably settled the

dispute. The fact was also admitted by the petitioner no.1 during his cross

examination. It was for the first time after a lapse of more than 10 years that

the respondent no.1 was made to face the charge which was clearly a stale

one.

20] Resultantly, a careful scrutiny of the impugned judgment and order

demonstrates that the petitioners had diged deep to find out bits and pieces to

frame the respondent no.1. The very fact that the Enquiry Officer apart from

ignoring above state of affairs and material, had held him guilty on every

count, clearly demonstrates a clear bias and his inability to act judiciously. If

such was the state of affairs, when the Tribunal has undertaken a fresh

scrutiny of the material and has reasoned a conclusion which palpably

demonstrates that the report of the Departmental Enquiry was clearly

perverse, arbitrary and capricious, I find no illegality in the impugned

judgment and order.


21]     Simultaneously, since it was due to the fault of the management that




                                           15                    wp333-21

the respondent no.1 was dismissed, no exception can be taken to the further

directions in the impugned order granting consequential reliefs and holding

that the State Government would not be liable to pay the arrears.

22]     The Writ Petition is dismissed.


23]     The Rule is discharged.

24]     The Civil Application Is rejected.




                                               [MANGESH S. PATIL, J.]



umg/





 

 
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