Citation : 2022 Latest Caselaw 8098 Bom
Judgement Date : 20 August, 2022
1 wp-12216.17 JUDGMENT .docx
IN THE HIGH COURT OF JUDICATURE OF BOMBAY
BENCH AT AURANGABAD
WRIT PETITION NO.12216 OF 2017
Shaikh Aaquib Faraz s/o Shaikh Arif,
Age; 25 yrs. Occu. Asst. Teacher,
R/o Azad Nagar, Jalkot Road,
Near Achariya Vinoda Bhave School,
Tq. Udgir, Dist. Latur. ...PETITIONER
VERSUS
1. State of Maharashtra
School Education Department
Mantralaya Mumbai
(Through its Secretary)
2. Secretary,
Al-Frooq Taleemi Society Udgir,
Tq. Udgir, Dist. Latur.
3. Head Master,
Gulshan-E-Atfal Urdu Primary School,
Udgir, Tq. Udgir, Dist. Latur.
4. The Eduction Officer (Primary)
Zilla Parishad,
Latur. ...RESPONDENTS
...
Advocate for Petitioner : Mr.Dr.Godbole R.J.
AGP for Respondent No. 1-State : Mr.K.N.Lokhande
Advocate for Respondent Nos. 2 &3 : Mr.P.M. Nagargoje
Advocate for Respondent No. 4 : Mr.Tandale P.R.
...
CORAM : MANGESH S. PATIL &
SANDEEP V. MARNE, JJ.
DATE : 20.08.2022.
2 wp-12216.17 JUDGMENT .docx
ORAL JUDGMENT : (PER - SANDEEP V. MARNE, J.)
1. Rule. Rule, made returnable forthwith. With the consent of
the learned Advocate for the parties, heard finally at the stage of
admission.
2. Respondent No. 2 is a Minority Educational Institution,
which has appointed the petitioner on the post of Assistant Teacher. A
proposal for grant of his approval has been rejected by the Education
Officer (Primary), vide the communication dated 23.05.2017 essentially
on the ground that there was ban on recruitment after 02.05.2012 and
that while filling up the post, no objection certificate of the Education
Officer was not obtained.
3. Mr. Godbole, Ld. Counsel appearing for the petitioner relies
upon the provisions of Section 3 (2) of The Maharashtra Employees of
Private Schools (Conditions of Service) Regulation Act, 1977, (hereinafter
referred to as 'the Act of 1977'), which reads thus :
"3. Application of Act. - 2) Notwithstanding anything contained in sub-section (1), the provisions of this Act shall not apply to the recruitment [of the Head of a minority school and any other persons (not exceeding three) who are employed in such school and whose names are notified by the Management to [the Director or, as the case may be,] the Deputy Director for this purpose."
4. He further submits that in accordance with the provisions of
Sub Section (2) Section 3, the Management had notified three posts to
3 wp-12216.17 JUDGMENT .docx
the Deputy Director by communication dated 09.05.2022, Petitioner
being one of the three post holders. He submits that by doing so, the
management had satisfied the mandatory requirement of Section 3 (2)
and that therefore the post held by the Petitioner came out of purview of
the provisions of the Act of 1977.
5. With a view to ensure that the teachers rendered surplus are
accommodated against various vacancies arising in schools, a Proviso
has been inserted in Sub-Section 1 of Section 5 of the Act of 1977, which
reads thus:
5. Certain obligations of Management of private schools. - (1) The Management shall, as soon as pos- sible fill in, in the manner prescribed, every perman- ent vacancy in a private school by the appointment of a person duly qualified to fill such vacancy;
Provided that unless such vacancy is to be filled in by promotion, the Management shall, before proceeding to fill such vacancy, ascertain from the Educational Inspector, Greater Bombay, [the Education Of- ficer, Zilla Parishad or, as the case may be, the Dir- ector or the officer designated by the Director in re- spect of schools imparting technical, vocational, art or special education, whether there is any suitable per- son available on the event of such person being avail- able, the Management shall appoint that person in such vacancy.
6. Mr. Godbole submits that since the post held by Petitioner
has been brought out of the purview of provisions of the Act of 1977, the
condition of obtaining No Objection Certificate under Proviso to Sub-
4 wp-12216.17 JUDGMENT .docx
Section 1 of Section 5 would not apply to his case. He further submits
that since it is a prerogative of the minority educational institution to fill
up one of the three notified posts, the ban on recruitment would also be
inapplicable to his case. He relies on the decision of the Supreme Court
in Sindhi Education Society and Another Vs. Chief Secretary,
Government of NCT of Delhi and Others (2010) 8 SCC 49. Ld. Counsel
appearing for the management supports the case of the Petitioner.
7. Mr. Tandale, appearing for respondent No. 4 submits that
respondent No. 2 Management did not obtain prior permission of the
Education Officer, which is mandatory under Section 5 of the MEPS Act,
1977. He further submits that at the relevant time there were as many as
67 surplus teachers of Urdu medium with the Education Officer and
therefore, the rejection of Petitioner's proposal cannot be faulted. Ld. AGP
appearing for State supports the submissions of Mr. Tandale.
8. After hearing the learned counsels for the parties, we find
considerable force in the submissions of Mr. Godbole. The fundamental
right of minority educational institutions to administer their schools has
been recognized in various decisions of the Apex Court. Mr. Godbole has
rightly placed reliance on Sindhi Education Society (supra) in which it is
held in paragraph No. 63 as under :
5 wp-12216.17 JUDGMENT .docx
"63. The Court considered the question whether the appointment of teachers in an aided institution by the College Service Commission by restricting the petitioner's right to appointment is a reasonable restriction. After following the law stated in T.M.A. Pai's case, the Court held as under : (Brahmo Samaj Education Society Case SCC pp. 227 & 229, para 6-8) "6. The question now before us is to decide whether the appointment of teachers in an aided institution by the College Service Commission by restricting the petitioners' right to appointment is a reasonable restriction in the interest of general public or not. The petitioners have a right to establish and administer educational institution. Merely because the petitioners are receiving aid, their autonomy of administration cannot be totally restricted and institutions cannot be treated as a government-owned one. Of course the State can impose such conditions as are necessary for the proper maintenance of standards of education and to check maladministration.....
7. But that control cannot extend to the day- to-day administration of the institution. It is categorically stated in T.M.A. Pai (SCC at p. 551, para 72) that the State can regulate the method of selection and appointment of teachers after prescribing requisite qualification for the same. Independence for the selection of teachers among the qualified candidates is fundamental to the maintenance of the academic and administrative autonomy of an aided institution. The State can very well provide the basic qualification for teachers.
Under the University Grants Commission Act, 1956, the University Grants Commission (UGC) had laid down qualifications to a teaching post in a university by passing Regulations. As per these Regulations UGC conducts National Eligibility Test (NET) for determining teaching eligibility of candidates. UGC has also authorised accredited States to conduct State-Level Eligibility Test (SLET). Only a
6 wp-12216.17 JUDGMENT .docx
person who has qualified NET or SLET will be eligible for appointment as a teacher in an aided institution. This is the required basic qualification for a teacher. The petitioners' right to administer includes the right to appoint teachers of their choice among the NET-/SLET- qualified candidates.
8.Argument on behalf of the State that the appointment through the College Service Commission is to maintain the equal standard of education all throughout the State of West Bengal, does not impress us.
The equal standard of teachers are already maintained by NET/SLET. Similarly, receiving aid from State coffers can also not be treated as a justification for imposition of any restrictions that cannot be imposed otherwise."
In the above case, the Court did not rest with laying down the above law but even directed the State Government to take due notice of the declarations made in the T.M.A. Pai's case (supra) and to take appropriate steps in that regard."
(emphasis & underlining supplied)
9. In St. Francis De Sales Education Society v. State of Maha-
rashtra, (2001) 3 Mah LJ 261 the Full Bench of this Court was consider-
ing the issue as to whether a minority educational institution can be
forced to apply the principle of reservation. This Court held:
36. In our judgment, the petitioner, being a minority in- stitution, cannot be directed to appoint teachers or other staff on the basis of the reservation policy followed by the State as evidenced in rules 9(7) to 9(10), of the Maha- rashtra Employees of Private Schools (Conditions of Ser-
vices) Rules, 1981. We therefore hold that the said rules 9(7) to 9(10), if applied to the petitioner, would violate the fundamental right guaranteed to the petitioner as a
7 wp-12216.17 JUDGMENT .docx
minority institution under Article 30(1). Hence, we allow the writ petition
It is now trite that under the provisions of Section 3 (2) of the
Act of 1977, a minority educational institution enjoys absolute autonomy
for filling of 3 posts of teachers which are notified to the Director/Dy.
Director. For filling up such 3 posts, it is not necessary to follow the
provisions of the Act of 1977. Once the post held by the Petitioner is
taken out from the clutches of the Act of 1977, the requirement of
obtaining of no objection certificate of the Education Officer under
Section 5 (1) becomes inapplicable. The Education Officer therefore
cannot insist that the post cannot be filled as per choice of the
Management and that one of the available surplus teacher must be
appointed. The Government Resolution dated 02-05-2012 is again in
relation to surplus teachers and imposed ban on fresh recruitment of
Assistant Teachers till 100% absorption of surplus teachers. Therefore
the reason of ban on recruitment is equally unsustainable.
10. Consequently we allow the petition by setting aside the
communication dated 23.05.2017 and direct the Education Officer, Zilla
Parishad to reconsider the proposal for grant of approval for the
appointment of the petitioner afresh and the same shall not be rejected
only on the grounds of imposition of ban and non-obtaining of No
Objection Certificate of Education Officer prior to recruitment of the
Petitioner. The Education Officer to take decision within 3 months.
8 wp-12216.17 JUDGMENT .docx
11. Rule made absolute in above terms.
12. Parties to bear their own costs.
( SANDEEP V. MARNE ) ( MANGESH S. PATIL )
JUDGE JUDGE
mahajansb/
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!