Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Tejerao Suryakant Pawar vs The State Of Maharashtra And ...
2021 Latest Caselaw 13943 Bom

Citation : 2021 Latest Caselaw 13943 Bom
Judgement Date : 28 September, 2021

Bombay High Court
Tejerao Suryakant Pawar vs The State Of Maharashtra And ... on 28 September, 2021
Bench: Ravindra V. Ghuge, S. G. Mehare
                                                                  82.20wp etc
                                     (1)

      IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                 BENCH AT AURANGABAD

                     911 WRIT PETITION NO.82 OF 2020

 Tejerao s/o Suryakant Pawar,
 Age: 43 years, Occ : Nil,
 R/o. Society Tanda, Tq. Mukhed,
 Dist. Nanded                                       ...PETITIONER

          VERSUS

 1.       The State of Maharashtra,
          Through the Secretary, Education Department,
          Mantralaya, Mumbai-32

 2.       The Deputy Director of Education,
          Maharashtra Prathmik Shikshan Parishad,
          Jawahar Bal Bhavan, Netaji Subhash Marg,
          Charni Road, Mumbai-400 004

 3.       The Chief Executive Officer,
          Zilla Parishad, Nanded

 4.       Education Officer,
          Zilla Parishad, Nanded

 5.       Block Education Officer,
          Panchayat Samiti,
          Zilla Parishad, Nanded                  ...RESPONDENTS

                                   WITH
                         WRIT PETITION NO.97 OF 2020

 Narayan Vishwambhar Kurhade,
 Age: 40 years, Occ: Nil,
 R/o. Dhanora TM, Tq. Naygaon,
 Dist. Nanded                                       ..PETITIONER

          VERSUS




::: Uploaded on - 08/10/2021               ::: Downloaded on - 15/10/2021 05:05:16 :::
                                                                   82.20wp etc
                                     (2)

 1.       The State of Maharashtra,
          Through the Secretary, Education Department,
          Mantralaya, Mumbai-32

 2.       The Deputy Director of Education,
          Maharashtra Prathmik Shikshan Parishad,
          Jawahar Bal Bhavan, Netaji Subhash Marg,
          Charni Road, Mumbai-400 004

 3.       The Chief Executive Officer,
          Zilla Parishad, Nanded

 4.       Education Officer,
          Zilla Parishad, Nanded

 5.       Block Education Officer,
          Panchayat Samiti,
          Zilla Parishad, Nanded                  ...RESPONDENTS
                               ...
 Smt. S. A. Dhumal (Tambat), Advocate for petitioners;
 Mr S. B. Yawalkar, A.G.P. for respondent Nos.1 & 2;
 Mr S. B. Pulkundwar, Advocate for respondent Nos.3 to 5

                                 AND
                   913 WRIT PETITION NO.3767 OF 2020

 Yuvraj Fulsing Rathod,
 Age: 46 years, Occu: Service,
 R/o: Shekapur, Tq. Mahur,
 Dist. Nanded                                       ...PETITIONER

          VERSUS

 1.       The State of Maharashtra,
          Through its Secretary,
          School Education Department,
          Mantralaya, Mumbai-32

 2.       The Chief Executive Officer,
          Zilla Parishad, Nanded




::: Uploaded on - 08/10/2021               ::: Downloaded on - 15/10/2021 05:05:16 :::
                                                                     82.20wp etc
                                     (3)

 3.       The Education Officer (Primary),
          Zilla Parishad, Nanded

 4.       Block Education Officer,
          Panchayat Samiti, Mahur,
          Tq. Mahur, Dist. Nanded

 5.     Zilla Parishad Primary School,
        Takli Navi, Tq. : Mahur,
        Dist. Nanded,
        Through its Head Master           ...RESPONDENTS
                                  ...
 Mr A. B. Kale, Advocate h/f Mr V. S. Panpatte, Advocate for
 petitioner;
 Mr S. R. Yadav-Lonikar, A.G.P. for respondent No.1;
 Mr S. B. Pulkundwar, Advocate for respondent Nos.2 to 5

                                 CORAM : RAVINDRA V. GHUGE
                                                AND
                                         S. G. MEHARE, JJ.

DATE : 28th September, 2021

ORAL JUDGMENT : (Per : Ravindra V. Ghuge, J.)

1. Rule. Rule made returnable forthwith and heard finally

with the consent of the parties.

2. We have heard the submissions of the learned Advocates for

the petitioners and on behalf of the respondents. With their

assistance, we have gone through the petition paper books and

several Government Resolutions relied upon.

82.20wp etc

WRIT PETITION NOS.82/2020 AND 97/2020

3. In the first two petitions, both the petitioners were

Para-Teachers prior to the issuance of the orders dated

20/09/2016, inducting both of them as untrained teachers in

Panchayat Samiti, Naigaon. Both were only Higher Secondary

Certificate holders and both neither held the D.Ed/D.T.Ed.

qualification nor Diploma in Elementary Education (D.El.Ed.),

the latter having been introduced in academic year 2017-2018

after postal D.Ed. courses were cancelled/abolished from the said

academic year. Both were granted time upto 28/02/2019 to

acquire D.El.Ed. qualification. The Government has clarified that

the said date has been extended upto 31/03/2019.

4. In the first two cases preferred by Tejerao Suryakant Pawar

and Narayan Vishwambar Kurhade, respectively, after they were

appointed as untrained teachers on 20/09/2016 with the condition

of acquiring D.Ed./D.T.Ed qualification, both got enrolled for the

academic year 2017-2018 and 2018-2019 for the Diploma in

Elementary Education (D.El.Ed.), as the postal D.Ed./D.T.Ed.

courses were abolished from the academic year 2017-18 and the

Central Government introduced D.El.Ed. When they were

82.20wp etc

converted from Para-Teachers to untrained teachers on

20/09/2016, the academic year 2016-17 for the postal D.Ed.

course had already commenced and it was too late for them to

secure admission which was limited to the in-service postal D.Ed.

course, for the academic year 2016-17.

5. The short issue raised before us in the above backdrop is,

that both these petitioners appeared for their exams for the

Diploma in Elementary Education, which is equivalent to D.Ed.,

on 15/03/2019 and 16/03/2019. Both passed the course on

22/05/2019 when their results were declared by the National

Institute of Open Schooling. Since both of them were terminated,

w.e.f 01/04/2019 as they did not acquire the requisite

qualification, they approached this Court and have put forth

prayer clauses (C) and (D) and (E) as under :

"(C) By issue of Writ of mandamus or any other writ or order in the like nature the impugned letter dated 01/04/2019 issued by the respondent no. 4 in respect of automatic termination of service of the petitioner may kindly be quashed and set aside.

(D) By issue of Writ of mandamus or any other writ or order in the like nature, it be declared and hold that

82.20wp etc

the petitioner is entitled and eligible to be worked from 01/04/2019 as qualified teacher in the school run by respondent nos. 3 to 5;

(E) By issue of Writ of mandamus or any other writ or order in the like nature, respondent nos. 3 to 5 may kindly be directed to reinstate the petitioner with back wages from 01/04/2019 till its realization;"

6. Having considered the strenuous submissions of the learned

Counsel for the respective sides, the issue that requires our

attention is, whether these two petitioners can be terminated as

they did not acquire the qualification on 31/03/2019, not

withstanding that they appeared for their final exams on

15/03/2019 and 16/03/2019, in the face of the impossibility to

secure admission to the postal D.Ed. Course in 2016?

7. We are of the view that the petitioners cannot be faulted for

the discontinuance of the postal D.Ed. course from 2017-18.

They also cannot be faulted for the results of their exams having

been declared after the cut-off date 31/03/2019. Earlier they were

Para-Teachers and it was only after they were appointed as

untrained teachers on 20/09/2016, that it became mandatory for

them to acquire the D.Ed./D.El.Ed. qualification. There was no

82.20wp etc

scope for them to belatedly acquire admission to the postal D.Ed.

course for the academic year 2016-17 since it is the employer who

forwards the proposal of an untrained teacher for admission and

enrollment in the postal D.Ed. course which has limited seats.

Having been appointed on 20/09/2016, it was humanly impossible

even for their employer Panchayat Samiti, Naigaon, to secure

them admissions for the academic year 2016-17.

8. The D.El.Ed. Course was introduced by the National

Institute of Open schooling and Autonomous Institution under the

Ministry of Human Resource Development, Government of

India, which is a two years academic year course. It was beyond

the control of these petitioners to decide as to when they could

appear for the exams since the exam schedule was decided by the

Autonomous Institute. We do find that initially the State

Government, vide Government Resolution dated 31/03/2015,

declared the cut-off date as 28/02/2019 and subsequently, clarified

that the cut-off date would be 31/03/2019. If the result of the

exams of these two petitioners was not declared prior to

31/03/2019, we do not find that these two petitioners could be

blamed.

82.20wp etc

9. In view of the above, these two petitions are partly allowed

by quashing their impugned termination orders dated 01/04/2019.

Both the petitioners would, therefore, stand reinstated in service.

10. The learned Advocate representing the Zilla Parishad raises

an issue that these two petitioners cannot be reinstated in service

if they do not pass their Teachers Eligibility Test, which is purely

an examination without requiring any admission to any post and

which is annually conducted. The petitioners only have to appear

for such examination.

11. Considering the above, we leave it to the Zilla Parishad to

deal with these two cases and work out as to how they could

appear for such exam since it is a mandate that these teachers

cannot appear for the Teachers Eligibility Test without acquiring

the D.El.Ed. qualification. The Zilla Parishad is at liberty to grant

these two petitioners such number of attempts to appear for the

Teachers Eligibility Test, as may be prescribed in law. Needless

to state, the petitioners would not be entitled to back wages in the

peculiar facts and circumstances of the cases, as they themselves

82.20wp etc

could be blamed for having lesser qualifications and having not

improvised the same even when they were appointed as Para-

Teachers. Rule is made partly absolute accordingly.

WRIT PETITION NO.3767/2020

12. Insofar as the third petition is concerned, the petitioner

Yuvraj Fulsing Rathod was first appointed as a Voluntary

Teacher in 2006 with the Open School which was converted to

regular primary school by the decision of the Government, dated

27/03/2008. He was aware of the date for acquiring the postal

D.El.Ed. qualification till 28/02/2019, which was subsequently

extended as 31/03/2019. He was appointed as a Para-Teacher on

31/07/2009, subject to acquiring the qualification. The Right of

Children to Free and Compulsory Education Act, 2009 was

introduced and was later amended in 2012. This petitioner was

then issued with the order dated 22/08/2014, appointing him as an

Assistant Teacher. He knew that he had to acquire the requisite

qualification prior to 31/03/2019.

13. There is no pleading in the petition that the petitioner was

enrolled for the postal D.Ed. course for the academic year 2014-

82.20wp etc

15 or 2015-2016 or 2016-2017. In our view, he wasted these

crucial years. As the postal D.Ed. course was abolished and the

D.El.Ed. course was introduced in 2017, the petitioner acquired

admission to the said course through the online process on

27/09/2017. This petitioner failed in one subject in one semester

and therefore, appeared for the final semester exam on 10 th

January, 2020 i.e. after 31/03/2019, from the October Batch and

he passed the said exam on 09/03/2020. We would have

considered his case had he appeared for his final exam as like the

earlier two petitioners Tejerao and Narayan and passed the

examination by May 2019. We are, therefore, of the view that

his case cannot be equated with the earlier two petitioners and no

discretion can be exercised in his favour.

14. The learned Advocate for the petitioner Yuvraj, has relied

upon a judgment delivered by this Court on 11/06/2021 in Writ

Petition No.4904/2020, filed by Sagar Gopichand Bahire vs. the

State of Maharashtra and others and a large group of connected

matters, wherein this Court has dismissed all the petitions since

none of the petitioners were qualified. However, the reliance

placed on these judgments by the learned Counsel is for the

82.20wp etc

reason that acquiring the Teachers Eligibility Test qualification

was made mandatory from February 2019 and those untrained

teachers, who were earlier working as Para-Teachers, prior to

31/03/2015, were exempted from the Teachers Eligibility Test

examination. We do not find that this Court has accepted the said

contention while dismissing the petitions vide judgment dated

11/06/2021. We are informed that the Hon'ble Supreme Court of

India has directed status-quo to be maintained on 26/02/2021

while granting permission to file Special Leave Petition against

the said judgment dated 11/06/2020.

15. In view of the above, the third petition filed by Yuvraj

Fulsing Rathod, fails and the same is, therefore, dismissed. Rule

is discharged.

  (S. G. MEHARE, J.)                    (RAVINDRA V. GHUGE, J.)




 sjk





 

 
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