Citation : 2021 Latest Caselaw 9341 Bom
Judgement Date : 16 July, 2021
ppn 1 wp-4273.19 & anr (j).doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
WRIT PETITION NO.4273 OF 2019
Shital Kumar Patil )
Age adult, Occ: Service )
Residing at Majale )
Taluka Hatkanangale, Dist. Kolhapur ) .. Petitioner
Versus
1. State of Maharashtra )
Through Secretary, School Education Dept. )
Mantralaya, Mumbai - 400 032. )
2. Education Officer (Secondary) )
Zilla Parishad, Kolhapur )
3. Bahubali Vidyapeeth, Babhubali )
Tal. Hatkanangale, Dist. Kolhapur )
Through its President/Secretary )
4. Sanmati Vidyalaya, Tardel )
Taluka Hatkanangale, Dist. Kolhapur ) .. Respondents
ALONG WITH
WRIT PETITION NO.4275 OF 2019
Viraj Chavgonda Sarade )
Age adult, Occ: Service )
Residing at Kavibekand )
Taluka Tasgaon, Dist. Sangli ) .. Petitioner
Versus
1. State of Maharashtra )
Through Secretary, School Education Dept. )
Mantralaya, Mumbai - 400 032. )
::: Uploaded on - 20/07/2021 ::: Downloaded on - 21/09/2021 12:51:13 :::
ppn 2 wp-4273.19 & anr (j).doc
2. Education Officer (Secondary) )
Zilla Parishad, Kolhapur )
3. Bahubali Vidyapeeth, Babhubali )
Tal. Hatkanangale, Dist. Kolhapur )
Through its President/Secretary )
4. Jantara Kalpvruksha Vidyamandir )
Va Akkatai N. Nandrekar Junior College, )
Jaysingpur, Taluka Shirol, Dist. Kolhapur. ) .. Respondents
---
Mr.Chetan G. Patil for the petitioner.
Mr.N.K.Rajpurohit, Asst.Government Pleader for the respondents- State.
---
CORAM : R.D. DHANUKA &
R.I. CHAGLA, JJ.
DATE : 16th July 2021 Judgment :-(per R.D.Dhanuka, J.) . Rule. Learned AGP waives service for the respondent nos.1
& 2. No reliefs are claimed against the respondent nos.3 & 4. By consent of petitioner and the respondent nos.1 & 2, both these petitions were heard together and are being disposed of finally by this common order.
2. Learned counsel appearing for the petitioner addressed this Court in Writ Petition No.4273 of 2019 and jointly state that the issue involved in both these petitions are identical and thus the order that would be passed in Writ Petition No.4273 of 2019 would apply in Writ Petition No.4275 of 2019 also. Statement is accepted. The petitioner has impugned the order passed by the Education Officer, the respondent no.-2 herein rejecting the proposal submitted by the respondent no.4 for seeking
ppn 3 wp-4273.19 & anr (j).doc
approval to the appointment of the petitioner to the post of a peon. Some of the relevant facts in both these petitions are as under : -
FACTS IN WRIT PETITION NO.4273 of 2019
3. The respondent no.3 is a minority educational institution registered under the provisions of Maharashtra Public Trust Act, 1950. Some time in the year 2017 a vacancy arose in the respondent no.4 school for the post of Peon. The respondent no.3 issued an advertisement inviting applications from eligible persons for appointment to the said post of peon. Several candidates including the petitioner applied for the said post. After conducting interview of all the candidates including petitioner, the petitioner was found to be most suitable candidate for the said post of the peon. He was selected for the said job. The School Committee accordingly passed a Resolution in respect of the appointment of the petitioner to the post of peon in the respondent no.4 school for a period from 1 st July 2017 to 30th June 2020. On 30th June 2017, the respondent no.3 appointed the petitioner to the said post of peon w.e.f. 1st July 2017.
4. On 4th August, 2017 the respondent no.4 submitted a proposal to the Educational Officer (Secondary) for granting approval to the appointment of the petitioner to the post of peon in the respondent no.4 school. On 19 th August, 2017, the respondent no.2 returned the said proposal to the respondent no.4 school holding that the approval could not be granted to the appointment of the petitioner. Being aggrieved by the said order dated 19 th August, 2017, the petitioner filed Writ Petition No.4273 of 2019.
ppn 4 wp-4273.19 & anr (j).doc
FACTS IN WRIT PETITION NO. 4275 OF 2019
5. The petitioner has impugned the order dated 1 st February, 2018 passed by the respondent no.2 rejecting the proposal submitted by the respondent no.4 in respect of the appointment of the petitioner to the post of a peon in the respondent no.4 school and seeks an order and direction against the respondent no.2 to grant approval to the appointment of the petitioner to the said post since the date of his initial appointment of 1st July, 2017.
6. Pursuant to the advertisement issued by the respondent no.3 in the year 2017 inviting applications for the post of peon in the respondent no.4 school, the petitioner applied for the said post on 30 th June, 2017. The respondent no.4 issued a letter of appointment to the petitioner to the said post of peon in the said respondent no.4 school for the period from 1 st July, 2017 to 30th June, 2020. The respondent no.4 submitted the proposal to the respondent no.2 on 20th March, 2017 for seeking approval to the appointment of the petitioner to the post of peon in the respondent no.4 school. The respondent no.4 school passed a resolution confirming the appointment of the petitioner to the said post. The respondent no.2 passed an order on 1 st February, 2018 and returned the said proposal to the respondent no.4 holding that the approval could not be granted to the appointment of the petitioner. Being aggrieved by the said order dated 1st February, 2018, the petitioner filed Writ Petition No.4275 of 2019 for various reliefs.
The submissions made by the petitioner in Writ Petition No.4272 of 2019:-
7. Mr.Chetan Patil, learned counsel for the petitioner invited our attention to the letter of appointment of the petitioner issued by the respondent no.4, the advertisement issued by the respondent no.4, the proposal sent by the respondent no.4 to the respondent no.2 for seeking approval to the appointment
ppn 5 wp-4273.19 & anr (j).doc
of the petitioner to the post of peon in the respondent no.4 school, order passed by the respondent no.2, copy of the Government Resolution dated 12 th February, 2015, Government Resolution dated 23rd October, 2013, Government Resolution dated 8th August, 2017 and also the judgment of this Court in Aurangabad Bench of this Court delivered on 30 th September, 2013 in Writ Petition No.5547 of 2013 in case of St.Francis De Sales Education Society & Ors. vs. The State of Maharashtra & Anr. He also placed reliance on the judgment of this Court delivered on 7th January, 2021 in Writ Petition No. 3407 of 2019 filed by Deepak Balaso Chougule vs. The State of Maharashtra & Ors.
8. It is submitted by the learned counsel that the respondent no.2 erroneously held that in view of the Government Resolutions dated 23 rd October, 2013, 12th February, 2015 and 8th August, 2017, approval could not be granted to the appointment of the petitioner. He submits that the respondent no.3 being a minority institution, resolution dated 12 th February, 2015 relied upon by the respondent no.2 in the impugned order did not apply to the appointment of the petitioner to the post of the peon.
9. Learned counsel placed reliance on the Government Resolution dated 13th July, 2016 and would submit that after adverting to the judgment of the Hon'ble Supreme Court in case of T.M.A.Pai Foundation vs. State of Karnataka, 2002 (8) SCC 481, and in case of Secretary, Malankara Syrian Catholic College vs. T.Jose & Ors., 2007(1) SCC 386 has stated that those minority institutions who have applied for permission for filling up of the vacant posts, permission shall be granted to those institutions. The Government Resolution dated 13th July, 2016 clearly states that the minority institutions have been excluded from the applicability of section 5(1) of the Maharashtra Employees of Private Schools (Conditions of Service) Regulation Act, 1977 (for short MEPS Act). He submits that it is clarified by the State Government in
ppn 6 wp-4273.19 & anr (j).doc
the said resolution that if a minority institution seeks permission before recruitment then permission should be given by following the procedure stated in the said Government Resolution, but if an appointment is made by minority institutions without taking permission then in that case appropriate action shall be taken for granting individual approval to such an appointment.
10. It is submitted that the said Government Resolution dated 12 th February, 2015 relied upon by the respondent no.2 in the impugned order was not at all applicable to the respondent nos. 3 and 4 and was thus wrongly pressed in service in the impugned order while rejecting the proposal sent by the respondent no.4 for approval to the appointment of the petitioner to the post of the peon. He submits that even the said Government Resolution dated 8 th August, 2017 would not apply to the appointment of the petitioner made by the respondent no.4 in view of the fact that the appointment of the petitioner to the said post was already made by the respondent no.4 prior to the date of the issuance of the said Government Resolution. The order thus passed by the Education Officer discloses non application of mind.
11. Learned counsel for the petitioner submits that when the respondent no.2 rejected the proposal sent by the respondent no.4, the respondent no.2 was fully aware of the Government Resolution dated 16 th July, 2016 passed by the State Government. The respondent no.2 however totally ignored the Government Resolution dated 16 th July, 2016 and passed an order in violation of the principles of law laid down by the Hon'ble Supreme Court in case of T.M.A.Pai Foundation vs. State of Karnataka (supra), Secretary, Malankara Syrian Catholic College (supra) and the said Government Resolution dated 16th July, 2016.
12. Mr.Rajpurohit, learned A.G.P. for the respondents on the other hand invited our attention to the contentions raised by the respondent nos. 1
ppn 7 wp-4273.19 & anr (j).doc
and 2 in the affidavit in reply dated 16 th March, 2021 filed by the respondent nos. 1 and 2 and would submit that when the petitioner was appointed on 1 st July, 2017 as a peon, the Government Resolution dated 12 th February, 2015 was in existence and thus respondent no.4 could not have appointed any non teaching staff on newly created or vacant post. He submits that by the said Government Resolution dated 12th February, 2015, the State Government had granted stay to the Government Resolution dated 23 rd October, 2013 by which new staffing pattern for non-teaching staff was introduced in the State of Maharashtra.
13. Mr.Patil, learned counsel for the petitioner in his rejoinder arguments would submit that the respondent nos. 1 and 2 have not denied that the respondent no.4 is minority institution and thus section 5(1) of the MEPS Act is not applicable to the minority institution.
REASONS AND CONCLUSIONS :-
14. It is not in dispute that the respondent no.4 is fully aided school run by the respondent no.3 Trust. The respondent no.3 is a minority educational institution. On 30th June, 2017, the petitioner was appointed to the post of peon in the respondent no.4 school w.e.f. 1 st July, 2017 after following the requisite procedure. The proposal of the respondent no.4 to the appointment of the petitioner to the post of peon has not been rejected on the ground that the petitioner has not complied with the requisite procedure for filling up of the said post of the peon.
15. A perusal of the order passed by the Education Officer indicates that the reliance is placed on the Government Resolutions dated 23 rd October, 2013, 12th February, 2015 and 8th August, 2017 in the said order while rejecting the said proposal made by the respondent no.4 to the respondent no.2. In our
ppn 8 wp-4273.19 & anr (j).doc
view, since the appointment of the petitioner was already made on 30 th June, 2017 w.e.f. 1st July, 2017, Government Resolution dated 8 th August, 2017 did not apply to the said appointment. The said Government Resolution dated 8 th August, 2017 did not apply with retrospective effect.
16. The State Government by Resolution dated 12 th February, 2015 had granted stay to the Government Resolution dated 23 rd October, 2013 by which the new staffing pattern for non-teaching staff was introduced in the State of Maharashtra.
17. The respondent no.2 in the impugned order did not consider the crucial aspect that neither the said Government Resolution dated 23 rd October, 2013 nor the Government Resolution dated 12 th February, 2015 were applicable to the minority institutions. The Government of Maharashtra itself had issued a subsequent Government Resolution dated 13th July, 2016 after adverting to the judgment of Hon'ble Supreme Court in case of T.M.A.Pai Foundation vs. State of Karnataka (supra) and in case of Secretary, Malankara Syrian Catholic College (supra) and had clearly stated that the minority institutions had to be excluded from the applicability to the section 5(1) of the MEPS Act. It was further stated that if the minority institutions seek permission before recruitment, then permission should be given by following the procedure stated in the said Government Resolution. But if an appointment is made by minority institutions without taking permission then in that case appropriate action shall be taken for granting individual approval to such appointment.
18. The respondent no.2 in the impugned order has totally overlooked the Government Resolution dated 13th July, 2016 which was issued in conformity with the principles of law laid down by the Hon'ble Supreme Court in case of T.M.A.Pai Foundation vs. State of Karnataka (supra) and in case of Secretary, Malankara Syrian Catholic College (supra). In our view,
ppn 9 wp-4273.19 & anr (j).doc
the respondent no.2 thus could not have relied upon the Government Resolutions dated 12th February, 2015, 8th August 2017 and the Government Resolution dated 23rd October, 2013 in the impugned order while rejecting the proposal submitted by the respondent no.4 in respect of the appointment of the petitioner made to the post of peon. Section 5(1) of the MEPS Act is excluded and is not applicable to the minority institutions including the respondent no.3 in this case. The respondent no.2 did not consider all these crucial aspects in the impugned order and has mechanically rejected the proposal made by the respondent no.4 to the appointment of the petitioner to the post of the peon.
19. The judgment of Aurangabad Bench of this Court in Writ Petition No.5547 of 2013 in case of St.Francis De Sales Education Society & Ors. (supra) after adverting to various judgments of the Hon'ble Supreme Court and this Court has held that the minority institutions are entitled to make appointment of teachers of its choice and such appointments cannot be vetoed until the time surplus teachers are accommodated/absorbed. The principles of law laid down by the Aurangabad Bench of this Court in the said judgment would apply to the facts of this case.
20. The Division Bench of this Court in a judgment delivered on 19 th January, 2021 in Writ Petition No.3525 of 2019 in case of Shrikrishna Bhikaji Bondge vs. State of Maharashtra & Ors. has dealt with similar situation and held that the Government Resolutions which are issued subsequently to the appointment of the petitioner are not applicable to the case of the petitioner. In that case also, the Government Resolution dated 12 th February, 2015 was considered by this Court and also the fact that the petitioner was appointed prior to the issuance of the said Government Resolution. This Court accordingly held that the said Government Resolution issued subsequent to the appointment of the petitioner was not applicable in the case of that petitioner. The said judgment delivered by this Court in case of Shrikrishna Bhikaji
ppn 10 wp-4273.19 & anr (j).doc
Bondge (supra) applies to the facts of this case. The impugned order passed by the respondent no.2 deserves to be quashed and set aside.
21. We, therefore, pass the following order :-
(i) Writ Petition No. 4273 of 2019 is made absolute in terms of prayer clause (A). The approval shall be granted by the respondent no.2 within four weeks from the date of communication of this order by the petitioner without fail.
(ii) Writ Petition No. 4275 of 2019 is made absolute in terms of prayer clause (A). The approval shall be granted by the respondent no.2 within four weeks from the date of communication of this order by the petitioner without fail.
(iii) Rule is made absolute in the aforesaid terms. There shall be no order as to costs.
R.I. CHAGLA, J. R.D. DHANUKA, J.
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!