Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mahesh Sheshrao Madke vs The State Of Maharashtra Thr Its ...
2021 Latest Caselaw 2810 Bom

Citation : 2021 Latest Caselaw 2810 Bom
Judgement Date : 11 February, 2021

Bombay High Court
Mahesh Sheshrao Madke vs The State Of Maharashtra Thr Its ... on 11 February, 2021
Bench: S.V. Gangapurwala, Shrikant Dattatray Kulkarni
                                      1                             wp 2892.21

        IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                   BENCH AT AURANGABAD

                      WRIT PETITION NO. 2892 OF 2021

          Mahesh Sheshrao Madke                        ..   Petitioner
               Versus
          The State of Maharashtra and others          ..   Respondents

                                  WITH
                      WRIT PETITION NO. 2893 OF 2021

          Vitthal Haribhau Jadhav                      ..   Petitioner
                Versus
          The State of Maharashtra and others          ..   Respondents

                                  WITH
                      WRIT PETITION NO. 2894 OF 2021

          Abhijit Shrihari Bobade                      ..   Petitioner
                Versus
          The State of Maharashtra and others          ..   Respondents

 Shri Sahebrao A. Nagarsoge, Advocate for the Petitioner in all
 matters.
 Mrs. V. S. Choudhari, A.G.P. for Respondent Nos. 1 to 3 in all
 matters.
 Shri P. D. Suryawanshi, Advocate for Respondent Nos. 4 and 5 in
 all matters.

                           CORAM :    S. V. GANGAPURWALA AND
                                      SHRIKANT D. KULKARNI, JJ.

DATE : 11TH FEBRUARY, 2021.

FINAL ORDER :

. The learned counsel for petitioners submits that, the petitioners were appointed on unaided posts as Assistant Teachers. The petitioners were transferred to aided division by

2 wp 2892.21

the management. The learned counsel submits that, while granting approval to the transfers of the petitioners from unaided division to aided division, the past service rendered on unaided post is not counted.

2. The learned Assistant Government Pleader appears for respondent Nos. 1, 2 and 3. Mr. Suryawanshi, the learned counsel appears for respondent Nos. 4 and 5.

3. The Divisional Deputy Director of Education, it appears has relied upon the circular dated 28.06.2016 while passing the impugned order.

4. This Court under judgment and order dated 04 th July, 2019 in Writ Petition No. 1493 of 2018 with other connected writ petitions observed that some of the clauses of Circular dated 28.06.2016 do not apply.

5. The past service of the petitioners is required to be counted while considering the transfer from unaided division to aided division.

6. To illustrate, if the petitioners have rendered two years service on unaided division, and thereafter transferred to aided division, then while granting approval to the transfer of the petitioners on aided division, the Education Officer shall approve the service as a

3 wp 2892.21

Shikshan Sevak for one year.

7. In the light of the above, the impugned orders to the extent of granting approval to the transfers of the petitioners from unaided to aided division as Shikshan Sevak from the date of their appointment on aided division is quashed and set aside.

8. The respondents shall consider the cases of the petitioners for transfer considering the service rendered by the petitioners on unaided posts. The past service of the petitioners shall be calculated while approving appointment of the petitioners on aided posts as Shikshan Sevak. The same shall be done expeditiously and preferably within a period of three (03) months from today.

9. The writ petition accordingly is disposed of. No costs.

[SHRIKANT D. KULKARNI, J.] [S. V. GANGAPURWALA, J.]

bsb/Feb. 21

 
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