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

Smt. Bhagyashri Vishwas Gore vs The State Of Maharashtra Through ...
2021 Latest Caselaw 15431 Bom

Citation : 2021 Latest Caselaw 15431 Bom
Judgement Date : 27 October, 2021

Bombay High Court
Smt. Bhagyashri Vishwas Gore vs The State Of Maharashtra Through ... on 27 October, 2021
Bench: R.D. Dhanuka, Abhay Ahuja
                                                    WP [email protected] WP961-19, WP4061-19,
                                               WP4558-19, WP4259-19 and WP2461-20.odt

              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                     CIVIL APPELLATE JURISDICTION

                               WRIT PETITION NO. 960 OF 2019

 Vijay Purushottam Pathak                                           ... Petitioner

          Vs.
 State of Maharashtra and Ors.                                      ... Respondents

                                           WITH
                               WRIT PETITION NO. 961 OF 2021

 Yejaj Ibrahim Patel                                                ... Petitioner

          Vs.
 State of Maharashtra and Ors.                                      ... Respondents
                                       WITH
                           WRIT PETITION NO. 4061 OF 2019

 Ashok Bala Bhanuse                                                 ... Petitioner

          Vs.
 State of Maharashtra and Ors.                                      ... Respondents

                                       WITH
                           WRIT PETITION NO. 4558 OF 2019

 Bhagyashri Vishwas Gore                                            ... Petitioner

          Vs.
 State of Maharashtra and Ors.                                      ... Respondents




 Nikita Gadgil                                                              1 of 13



::: Uploaded on - 27/10/2021                      ::: Downloaded on - 28/10/2021 05:53:27 :::
                                                    WP [email protected] WP961-19, WP4061-19,
                                              WP4558-19, WP4259-19 and WP2461-20.odt

                                       WITH
                           WRIT PETITION NO. 4259 OF 2019

 Anuradha Raghunath Deshpande                                       ... Petitioner
     Vs.
 State of Maharashtra and Ors.                                      ... Respondents

                                       WITH
                           WRIT PETITION NO. 2461 OF 2020

 Rajendra Annappa Dugane                                            ... Petitioner
      Vs.
 State of Maharashtra and Ors.                                      ... Respondents

                                 -------
 Mr. Y. B. Lengare with Mr. Wilson Robi, advocates for Petitioners in
 all writ petitions.
 Mr. N. K. Rajpurohit, AGP with Ms. S. S. Bhende, AGP, Mrs. P. J.
 Gavhane, AGP, Ms. K. N. Solunke, AGP, Mr. N. C. Walimbe, AGP and
 Mr. V. M. Mali, AGP for State-Respondents in all writ petitions.

                                        -------

                           CORAM              : R.D. DHANUKA AND
                                                ABHAY AHUJA, JJ.
                           RESERVED ON        : 20TH OCTOBER, 2021.
                           PRONOUNCED ON : 27TH OCTOBER, 2021.
 PC:-


1. Learned counsel for petitioners, on instructions, seeks leave to

delete respondents no. 5 to 7. Learned counsel for remaining

respondents have no objection. Leave is granted. Amendments to be

carried out forthwith. Re-verification is dispensed with.

Nikita Gadgil 2 of 13

WP [email protected] WP961-19, WP4061-19, WP4558-19, WP4259-19 and WP2461-20.odt

2. Rule. With the consent of the counsel for the parties, rule is

made returnable forthwith and heard finally.

3. In all these petitions, under Article 226 of the Constitution of

India, the respective petitioners are seeking directions to the

concerned respondents including the Education Officer (Secondary)

to consider the services and grant approval to the post of Full Time

Librarian (FTL) from the periods referred to in the table below as

per Government Resolution dated 28th June 1994 and to make pay

fixation, pension and time bound promotion/career assurance

scheme by considering the service from the academic years as

mentioned in the following table as per rules and for a declaration

that petitioners are entitled for pensionary benefits under the Old

Pension Scheme, viz., Maharashtra Civil Services (Pension) Rules,

1982 ("MCPS Rules, 1982"), Maharashtra Civil Services

(Commutation of Pension) Rules, 1984 and the existing General

Provident Fund Scheme (GPF) and not the Defined Contributory

Pension Scheme (DCP Scheme) issued by the Government

Resolution dated 31st October, 2005.

Nikita Gadgil 3 of 13

WP [email protected] WP961-19, WP4061-19, WP4558-19, WP4259-19 and WP2461-20.odt

TABLE

Sr. WP No. And Name of Part time Full time Year of 50% Retired on No the petitioner appointment appointme students Services . date nt date incereasing more than

1 WPST No. 960 of 2019 09.07.1996 01.04.2006 2000-2001 12.07.1996 to 2000 Shri Vijay Purushottam comes to 2 Pathak years

2 WP No. 961 of 2019 01.01.1996 01.04.2006 1996-1997

Yejaj Ibrahim Patel

3 WP No. 4061-19 03.01.1996 01-05-2007 2003-2004 06.01.1996 To Ashok Balu Bhanuse 01.05.2003 comes to 3.5 years

4 WP No. 4558-19 17.02.1995 01-04-2006 1995-1996 31.08.2006

Bhagyashri V. Gore

5 WP No.4259-19 12.01.1994 01-04-2006 1994-1995 31.07.2016

Anuradha Raghunath Deshpande

6 WP No. 2461-20 03.10.1995 01-04-2006 1996-1997

Rajendra Dugane

Ajay Madhukar Kale

4. Brief facts are that petitioners are graduates, qualified in

Library Science and after due selection process were appointed as

Part Time Librarian on the respective dates mentioned in the table

Nikita Gadgil 4 of 13

WP [email protected] WP961-19, WP4061-19, WP4558-19, WP4259-19 and WP2461-20.odt

above, which had received approval from the Education Officer

(Secondary). It is submitted that even through the academic year

in which the students' strength increased to more than 1000, the

petitioners (except Shri Ashok Balu Bhanuse) were upgraded to

Full Time Librarian only from 1st April 2006 and Shri Ashok Balu

Bhanuse was upgraded from 1st May 2007. It is submitted that the

approval for Full Time Librarian ought to have been granted from

the academic year from which the strength of the students

increased to more than 1000 as per Government Resolution dated

28th June 1994, which has not been done. The contents of the above

table are not disputed by the learned AGP.

5. Aggrieved by the aforesaid, petitioners are before us having

filed these petitions for the reliefs claimed therein.

6. Since the issues involved in all these petitions are similar, we

consider it appropriate to pass a common order. We also record that

respondents have filed their affidavit-in-reply and petitioners have

also filed their rejoinders in these matters.

Nikita Gadgil 5 of 13

WP [email protected] WP961-19, WP4061-19, WP4558-19, WP4259-19 and WP2461-20.odt

7. The facts as set out in the table above disclose that Petitioners

were appointed as part time librarians in the respective schools.

The table annexed in the exhibits to the respective Petitions and as

indicated in the above table/chart indicates the academic year from

which the strength of the students increased above 1000 and

through the year the same continued thereafter. It is not in dispute

that the Education Officer (Secondary) has approved the

appointments of these petitioners as part time librarians in terms of

Government Resolution dated 28th June, 1994. In accordance with

the said Government Resolution, the post of part time librarian can

be upgraded as a full time librarian, if the school satisfies the

criteria, i.e., if total strength of the students becomes 1000 or more.

The fact that the said criteria has been satisfied in these Petitions is

not in dispute.

8. In all these petitions, though various reliefs have been sought,

the short controversy involved in the above petitions is whether the

petitioners are entitled to notional compensation of their salary,

time-bound promotion/career assurance scheme benefits and

pensionary benefits from the year when the strength of the students

Nikita Gadgil 6 of 13

WP [email protected] WP961-19, WP4061-19, WP4558-19, WP4259-19 and WP2461-20.odt

in the schools, in which they have been working, exceeded 1000.

Further, in the case of two petitioners viz. Vijay Purushottam

Pathak (WP 960 of 2019) and Ashok Bala Bhanuse (WP 4061 of

2019), petitioners therein are claiming 50% service i.e. entitlement

to half of the part time service rendered by petitioners in the

educational institution together with full time service in such

institute for the period of calculating qualifying service.

9. With respect to the issue regarding 50% service of part time

librarian, this Court in the case of Jyoti Prakash Chougule Vs. State

of Maharasthra & Ors. in Writ Petition No.2354 of 2012, has

categorically held that petitioner shall be entitled to half of the part

time service rendered by the petitioner in the educational

institution together with full time service rendered in such

educational institution for the purposes of qualifying service as well

as pensionary benefits. It is also useful to refer to Rule 57 Note No. 1

of Pension Rules, which provides for considering such services and

which has been discussed in the case of Shalini Asaram Akkarbote

in Writ Petition No. 8289 of 2013, a view reiterated by various

benches of this Court. Therefore, in our view, the service rendered

Nikita Gadgil 7 of 13

WP [email protected] WP961-19, WP4061-19, WP4558-19, WP4259-19 and WP2461-20.odt

by the petitioners as part time librarian half of period of such

service will have to be taken into consideration in addition to the

period for which petitioners have worked as full time librarian and

accordingly, entitled to pensionary benefits.

10. Also the Nagpur Bench of this Court in Darshana Adhikrao

Gaikwad in Writ Petition No. 5421 of 2017 has clearly held that in

the Government Resolution dated 31st October 2005, there is no

distinction between part time and full time employees and that the

Government Resolution mutatis-mutandis applies to employees who

are recruited on or before 1st November 2005, to whom the existing

pension scheme of GPF would apply.

11. With respect to the time-bound promotion/Career Assurance

Scheme, this Court by order dated 4th October, 2018 in Writ Petition

No.334 of 2018 in the case of Shri Suresh Bhanudas Shinde and

Anr. Vs. State of Maharashtra and connected Writ Petitions has held

that in view of a number of decisions passed by this Court in similar

matters that the second benefit after 24 years of service be granted

to all non-teaching staff, who are similarly situated as Petitioners,

Nikita Gadgil 8 of 13

WP [email protected] WP961-19, WP4061-19, WP4558-19, WP4259-19 and WP2461-20.odt

viz., who have been given the first benefit, i.e., the benefit after

putting in 12 years of service. However, with respect to the time-

bound promotional scheme to non-teaching staff on completion of

24 years of regular service, we note that by order dated 10 th

February, 2021 in Review Petition (St) No.3452 of 2019 in Writ

Petition No.5629 of 2018 and connected Petitions, this Court after

prima facie accepting the submissions made by the learned

Advocate General that the said judgments were in respect of one

time benefit of Time Bound Promotion Scheme after completion of

12 years in service not having application with respect to the

employees, who were claiming second benefit on completion of 24

years, stayed the orders in Review. Learned counsel for Petitioners,

therefore, on instructions, submits that with respect to the prayers

pertaining to the time-bound promotional scheme in these petitions,

he is limiting the petitioners' claim only to the first benefit after

completion of 12 years of service.

12. We have by our judgment dated 27 th October, 2021, dealt with

similar issues, after considering the various Government

Resolutions and the decisions of this Court. Since the facts in these

Nikita Gadgil 9 of 13

WP [email protected] WP961-19, WP4061-19, WP4558-19, WP4259-19 and WP2461-20.odt

Petitions as well as in Writ Petition (St) No.57 of 2020 are similar,

we deem it appropriate to follow the same course of action in these

matters, as well.

13. In this view of the matter, applying the well settled principles

discussed above and for the reasons contained in Writ Petition (St.)

No. 57 of 2020, we issue the following directions to be acted upon in

line with the above discussion:-

(i) The concerned Respondents are directed to

consider Petitioners' services and grant approval

to Petitioners to the post of Full Time Librarian

with effect from the academic years when the

respective institutions have acquired the strength

of 1000 students or more as per the Government

Resolution dated 28th June, 1994 as contained in

the table referred to above and make pay fixation,

pension, and time bound promotion by considering

the said Government Resolution and the date as

28th June, 1994.

Nikita Gadgil 10 of 13

WP [email protected] WP961-19, WP4061-19, WP4558-19, WP4259-19 and WP2461-20.odt

(ii) The concerned Respondents are directed to grant

notional pay fixation, time-bound promotion and

other retirement and pensionary benefits to the

Petitioner upon considering full time appointment

on the post of Librarian from the date of initial

appointment as contained in the table above,

having regard to the academic years in which the

strength of the students was 1000 or more.

(iii) The concerned respondents are directed to

consider the 50% services of part time librarian

during the periods mentioned in the table above

for the purposes of service benefit and make the

pay fixation, pension and time bound promotion.

(iv) In respect of petitioners, who have retired from

the respective educational institutions, the

management/head master of the concerned

educational institutions is/are directed to submit

the pension papers of such petitioners within a

period of four weeks from the date of

communication of this order and the concerned

Nikita Gadgil 11 of 13

WP [email protected] WP961-19, WP4061-19, WP4558-19, WP4259-19 and WP2461-20.odt

respondents are directed to consider the

respective proposals in accordance with the MCPS

Rules, 1982, the Maharashtra Civil Services

(Commutation of Pension) Rules, 1984 and the

existing General Provident Fund Scheme (GPF)

and not in accordance with the Defined

Contributory Pension Scheme (DCPS) and the

concerned respondent(s) is/are directed to

release/credit the arrears of

salary/retiral/pensionary benefits in favour of the

respective petitioners within four weeks

thereafter.

(v) The respective managements/schools are directed

to send petitioners' proposal(s) to the concerned

respondents for extending the benefits of the time

bound/career assurance scheme for the first

benefit on completion of 12 years, within two

weeks of the communication of this order and the

said respondents to consider the same within a

further period of two weeks.

Nikita Gadgil 12 of 13

WP [email protected] WP961-19, WP4061-19, WP4558-19, WP4259-19 and WP2461-20.odt

(vi) Rule is made absolute in the above terms. Petition

is accordingly allowed. There shall be no order as

to costs.

(vii) Parties to act on the authenticated copy of this

order.

 (ABHAY AHUJA, J.)                                    (R. D. DHANUKA, J.)




 Nikita Gadgil                                                         13 of 13




 

 
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