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

Bansilal S/O Sitraj Kanoje vs State Of Maharashtra, Thr. ...
2021 Latest Caselaw 14469 Bom

Citation : 2021 Latest Caselaw 14469 Bom
Judgement Date : 5 October, 2021

Bombay High Court
Bansilal S/O Sitraj Kanoje vs State Of Maharashtra, Thr. ... on 5 October, 2021
Bench: S.B. Shukre, Anil S. Kilor
                                                            17wp8556.2019(JUD).odt
                                                 1/5



              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                        NAGPUR BENCH, NAGPUR.

                          WRIT PETITION NO.8556 OF 2019
                                      WITH
                          WRIT PETITION NO.8557 OF 2019
                                      WITH
                          WRIT PETITION NO.8558 OF 2019
                                      WITH
                          WRIT PETITION NO.8559 OF 2019


  WRIT PETITION NO.8556 OF 2019
  Bansilal s/o Sitran Kanoje,
  Aged about 36 years, Occ. Service,
  r/o Lakkadganj, Athawadi Bazar,
  Murtizapur, Tq. Murtizapur, Distt. Akola,                      .... PETITIONER

                  // VERSUS //

  1) State of Maharashtra,
  through the Secretary, Education Department,
  Mantralaya, Mumbai

  2) Education Officer (Secondary),
  Zilla Parishad, Akola, Tq. and Distt. Akola,
  Having office near Santoshi Mata Mandir,
  Akola, Tq. and Distt. Akola.

  3) Swami Vivekanand Shikshan Prasarak
  Mandal (Sanstha), Hirpur, Tq. Murtizapur,
  Distt. Akola, through its President,

  4) Jayaji Maharaj Vidyalaya and Anantrao
  Deshmukh Junior College,
  Through its Head Master,
  At Hirpur, Tq. Murtizapur, Distt. Akola,                .... RESPONDENTS
                                        WITH
                          WRIT PETITION NO.8557 OF 2019

  Ku. Neeta d/o. Ashokkumar Dabey
  (name after marriage Smt. Neeta w/o Neeraj Dubey),
  Aged about 34 years, Occ. Service,
  r/o Hariya Nagar, Main Road,
  Murtizapur, Tq. Murtizapur, Distt. Akola,                      .... PETITIONER




::: Uploaded on - 05/10/2021                           ::: Downloaded on - 06/10/2021 06:54:14 :::
                                                             17wp8556.2019(JUD).odt
                                                 2/5



                  // VERSUS //

  1) State of Maharashtra,
  through the Secretary, Education Department,
  Mantralaya, Mumbai

  2) Education Officer (Secondary),
  Zilla Parishad, Akola, Tq. and Distt. Akola,
  Having office near Santoshi Mata Mandir,
  Akola, Tq. and Distt. Akola.

  3) Swami Vivekanand Shikshan Prasarak
  Mandal (Sanstha), Hirpur, Tq. Murtizapur,
  Distt. Akola, through its President,

  4) Jayaji Maharaj Vidyalaya and Anantrao
  Deshmukh Junior College,
  Through its Head Master,
  At Hirpur, Tq. Murtizapur, Distt. Akola,                .... RESPONDENTS
                                         WITH
                          WRIT PETITION NO.8558 OF 2019

  Pankaj S/o Ganmesh Bhingare,
  Aged about 31 years, Occ. Service,
  r/o Arkhed, Post Kanzara,
  Tq. Murtizapur, Distt. Akola,                                  .... PETITIONER

                  // VERSUS //

  1) State of Maharashtra,
  through the Secretary, Education Department,
  Mantralaya, Mumbai

  2) Education Officer (Secondary),
  Zilla Parishad, Akola, Tq. and Distt. Akola,
  Having office near Santoshi Mata Mandir,
  Akola, Tq. and Distt. Akola.

  3) Swami Vivekanand Shikshan Prasarak
  Mandal (Sanstha), Hirpur, Tq. Murtizapur,
  Distt. Akola, through its President,

  4) Jayaji Maharaj Vidyalaya and Anantrao
  Deshmukh Junior College,
  Through its Head Master,
  At Hirpur, Tq. Murtizapur, Distt. Akola,                     .... RESPONDENTS
                                        WITH
                          WRIT PETITION NO.8559 OF 2019




::: Uploaded on - 05/10/2021                           ::: Downloaded on - 06/10/2021 06:54:14 :::
                                                             17wp8556.2019(JUD).odt
                                                 3/5




  Atul s/o Janrao Khandekar,
  Aged about 38 years, Occ. Service,
  r/o Tidke Nagar, Murtizapur,
  Tq. Murtizapur, Distt. Akola,                                  .... PETITIONER

                  // VERSUS //

  1) State of Maharashtra,
  through the Secretary, Education Department,
  Mantralaya, Mumbai

  2) Education Officer (Secondary),
  Zilla Parishad, Akola, Tq. and Distt. Akola,
  Having office near Santoshi Mata Mandir,
  Akola, Tq. and Distt. Akola.

  3) Swami Vivekanand Shikshan Prasarak
  Mandal (Sanstha), Hirpur, Tq. Murtizapur,
  Distt. Akola, through its President,

  4) Jayaji Maharaj Vidyalaya and Anantrao
  Deshmukh Junior College,
  Through its Head Master,
  At Hirpur, Tq. Murtizapur, Distt. Akola,                .... RESPONDENTS

  Shri C.A. Joshi, Advocate for petitioners.
  Shri S.M. Ukey, Addl. G.P. for respondent Nos.1 and 2/State
  ________________________________________________________________

                                 CORAM           : SUNIL B. SHUKRE AND
                                                   ANIL S. KILOR, JJ.
                                 DATE            : 05th OCTOBER, 2021.

  ORAL JUDGMENT: [PER:SUNIL B. SHUKRE, J.]

           Heard.

2. Rule. Rule made returnable forthwith. The matters are heard

finally with the consent of the learned counsel for the parties.

3. These petitioners were initially appointed either as Shikshan

Sevak or Assistant Teachers in respondent No.4-School by

17wp8556.2019(JUD).odt

respondent No.3 on unaided post and their such appointments were

duly approved by respondent No.2-the Education Officer. When the

vacancies on the aided post of respondent No.4 school became

available, respondent No.3 transferred these petitioners from

unaided post to aided post in the same school.

4. Approval for such transfer of the petitioners from

unaided post to aided post was sought by respondent no.3 from

respondent no.2. Respondent no.2, however, refused the approval

by the impugned communication, mainly on the ground that under

the Maharashtra Employees of Private Schools (Conditions of

Service) Regulation Rules, 1981 (for short the MEPS Act, 1981), no

such transfers are permissible and also on the ground that as

surplus teachers were available, the aided post could not be

internally filled up by transfer of the Shikshan Sevak/Assistant

Teachers from unaided post to aided post. The other grounds raised

in the impugned order, being formal in nature, need not be referred

to here.

5. The main ground, on which the transfer of the petitioners

from unaided post to aided post has been refused, however revolves

around the provisions made in the MEPS Act, 1981. It is well settled

law that MEPS Act, 1981 does not prohibit transfer of Shikshan

17wp8556.2019(JUD).odt

Sevak/Assistant Teacher from unaided post to aided post within the

same school or to a different school, which is run by the same

management, rather it permits transfer of teachers from one school

to another school, when both schools are run by the same

management. Therefore, it is also settled law that when the transfer

of the teachers interse schools of the same management is

permissible, the approval cannot be refused on the ground that first

vacant post must be attempted to be filled up from amongst the lot

of surplus teachers available. Therefore, in our view, the impugned

order would not stand the scrutiny of law.

6. As a matter of fact, the issue involved in these petitions is also

squarely covered by the view taken by Coordinate Bench of this

Court at Principal Seat at Mumbai in bunch of Writ Petitions starting

with Writ Petition No.5313 of 2017, decided on 25.04.2019, about

which no dispute is raised by any of the parties here.

7. In view of above, the petitions are allowed in terms of prayer

clause (i) of each of the petitions.

8. Rule Accordingly. No costs.

                           JUDGE                                 JUDGE
nd.thawre





 

 
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