Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mahendra Karbhari Thite vs The State Of Maharashtra Through ...
2022 Latest Caselaw 67 Bom

Citation : 2022 Latest Caselaw 67 Bom
Judgement Date : 4 January, 2022

Bombay High Court
Mahendra Karbhari Thite vs The State Of Maharashtra Through ... on 4 January, 2022
Bench: A.S. Gadkari, S. G. Mehare
                                                          wp14703.21, etc.
                                 (1)

      IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                 BENCH AT AURANGABAD

                   WRIT PETITION NO.14703 OF 2021


 Mahendra s/o Karbahari Thite,
 age : 45 years, occu. Service,
 R/o Plot No.73, Gulab Nagar,
 Pipeline Road, Vasant Tekdi,
 Savedi, Taluka and District :
 Ahmednagar                              ..PETITIONER

          VERSUS

 1.       The State of Maharashtra,
          Through its Secretary,
          School Education Department,
          Mantralaya, Mumbai - 400032

 2.       The Education Officer (Secondary),
          Zilla Parishad, Ahmednagar              ..RESPONDENTS

                                WITH
                   WRIT PETITION NO.14717 OF 2021



 Surekha Vitthal Navale,
 age : 43 years, occu. Service,
 R/o "Shabdashree", 12,
 Lekha Nagar, Pipeline Road,
 Near Datta Mandir, Savedi Road,
 Ahmednagar, Tal. And Dist. Ahmednagar            ..PETITIONER

          VERSUS

 1.       The State of Maharashtra,
          Through its Secretary,
          School Education Department,
          Mantralaya, Mumbai - 400032

 2.       The Education Officer (Secondary),
          Zilla Parishad, Ahmednagar              ..RESPONDENTS



::: Uploaded on - 18/01/2022             ::: Downloaded on - 24/04/2022 17:52:57 :::
                                                            wp14703.21, etc.
                                  (2)

 Mr. N.K. Chaudhari, Advocate for petitioners;
 Mr. S.B. Pulkundwar, A.G.P. for respondents in W.P.
 No.14703 of 2021;
 Mr. P.K. Lakhotiya, A.G.P. for respondents in W.P. No.14717
 of 2021



                               CORAM : A.S. GADKARI
                                            AND
                                       S. G. MEHARE, JJ.
                               DATE     : 4th January, 2022


 P.C (Per S.G. MEHARE,J.).


1. Petitioners in W.P. No.14703 of 2021 and Writ Petition

No.14717 of 2021 have impugned Order dated 06.11.2019

granting phase-wise grant-in-aid approval to the transfer of

petitioners from unaided division to aided division. Petitioner

in W.P. No. 14717 of 2021 has, also assailed the Order dated

9.12.2021 approving the appointment of the petitioner from

08.04.2020.

In both the petitions, a common question is raised.

Hence, taken up for disposal together.

2. All the petitioners have rendered services on the

unaided post from 22.07.2013. The school management

transferred the petitioners from unaided post to the 100%

aided post on 17. 03.2018. Respondent No. 2 by the

impugned order dated 06.11.2019 granted approval to the

wp14703.21, etc.

transfer of the petitioners. However, respondent No. 2

approved the transfer in a phase-wise grant-in-aid manner.

Respondent No. 2 has passed the said impugned Orders

considering the Government Resolution dated 28.06.2016.

3. The learned Counsel for the petitioners vehemently

argued that, the Government Resolution dated 8.06.2016,

has been dealt with by this Court in various petitions. He

submitted that, the period of service rendered on an

unaided post should be considered while posting on the

aided post. Granting the grant-in-aid in a phase-wise manner

has been declared illegal by this Court. He also argued that,

the approval to the appointment shall be given effect from

the date of the transfer on the grant-in-aid post. However,

Respondent No. 2 in defiance of earlier judicial

pronouncements, followed again the same Government

Resolution dated 08.06.2016 and is causing harassment to

the litigants. The impugned orders therefore are illegal and

hence, the petitions deserve to be allowed.

4. The learned A.G.P. for the Respondents has conceded

to the settled provisions of law that, the services rendered

on the unaided post cannot be ignored. He also conceded

that, the approval shall be granted on the same grant in aid

post on which the person is transferred. In other words, he

wp14703.21, etc.

conceded that the approval to the transfer of petitioners

ought to have been granted on 100% grant-in-aid post. He

also fairly conceded that, approval to the appointment of the

petitioners should have been granted from the date of the

transfer of the petitioners on a grant-in-aid post.

5. The circular dated 28.06.2016, restricting the rights of

the management to transfer the assistant teachers from

unaided post to aided post was impugned before this Court

in W.P.No. 1493 of 2018 with connected writ petitions which

were decided on 04.07.2019. The Division Bench of this

Court considered the provisions of Rule 41 of Maharashtra

Employees of Private Schools (Conditions of Service) Rules,

1981. The Division Bench had referred to the judgment of

this Court delivered at principal seat at Bombay passed in

Writ petition No. 5313 of 2017 with connected writ petitions

decided on 25.04.2019, in which the Government Resolution

dated 28.06.2016 is dealt with. The observations made in

paragraph 17 therein are as follows:-

"The circular dated to 8.06.2016 can hardly be said to be Government instructions. It has no statutory force in law. Rule 41 of the MEPS Act which is the subordinate legislation, the administrative decision which runs contrary to them cannot be held to be valid in law. We find that, since Clauses 1 and 2 of the said circular, run contrary to the provisions of subordinate legislation as

wp14703.21, etc.

found in Rule 41, the same would not be valid in law".

6. The Division Bench of this Court in Writ Petition No.

2278 of 2021 along with other connected petitions, decided

on 4th February 2021, has dealt with the issue of the date of

granting approval to the appointment of Assistant teachers

from the date of transfer to the aided post from unaided

post. The Division Bench of this Court has observed in

paragraph No. 5 as follows:-

"5. In case the petitioners are transferred on 100% grant-in-aid posts since the date of completion of three years, they shall be considered on 100% grant in aid post. In case the petitioners are transferred on grant- in-aid posts, for example on 60%, then from the date of transfer, they would be on 60% grant-in-aid posts, but if the petitioners, after having completed three years on an unaided posts and are transferred on 100% grant in aid posts, their services will have to be considered on 100% grant-in-aid posts. This aspect has been ignored by the director of education/ Dy. Director of Education/Education Officer."

7. A clear mandate of law has been given by the Division

Bench of this Court in the above pronouncement with an

example as to how to deal with the transfer of a teacher

from an unaided post to the aided post. Once again, after

the above judgment, the Division Bench has passed similar

Order in Writ Petition No. 13289 of 2021 on 2 nd December

2021. In all the above Writ Petitions the State of

wp14703.21, etc.

Maharashtra through its Secretary, Education Department,

Mantralaya, Mumbai and the Education Officers of the

concerned Zilla Parishads were the parties.

8. It is really unfortunate that even after having repeated

authoritative pronouncements, with examples of, how to

deal with the transfer of the teachers from an unaided

division to aided division and setting aside the clauses of

Government Resolution dated 28.06.2016 on the issue

involved in the case, the respondents still adhere to the

same. Such repeated acts of the respondents do not only

appear to be ignorance but deliberate turning of blind eye to

the Orders of this Court. The judicial pronouncement on the

subject before this Courts is the answer to the confusion as

regards the interpretation of the law and its implementation.

Every pronouncement of the High Court on the issues

involved before it is binding on the parties thereto. The State

is supposed to be more cautious of the judicial

pronouncements and is bound to implement the same in its

letter and spirit, unless the same are set aside or modified

by the higher court. Such pronouncements are having the

binding effect. The Executives should implement such

judicial pronouncements not only to bring uniformity but to

ease the life of the citizens as well as to avoid unwanted

wp14703.21, etc.

litigations. Defying the judicial pronouncement by the

executive is nothing but harassment to the litigants and

putting unnecessary burden on the State Exchequer due to

the litigations filed against it. Passing orders as impugned

herein, in defiance of the judicial pronouncement on the

subject is nothing but disrespect to the judicial system. We

are also of the opinion that, not following the judicial

pronouncement by the responsible public servants is total

non-assistance to the administration of justice. Such an

officer or the public servant should not be excused on any

count and stringent action should be taken against such

public servants/executives. Committing the said repeated

acts by the Department of Education and its Officer cannot

be held unintentional but leads to draw adverse inference of

deliberate defiance of law and must be looked seriously.

9. In view of the above observations, we feel it

appropriate to request the Secretary, Education

Department, State of Maharashtra to take serious note of

defying judicial pronouncements on the subject and consider

to adopt suitable legal action against all such erring officers

in the State. The Secretary is requested to take regular

review of the implementation of the judicial pronouncements

in its letter and spirit to avoid unwarranted litigation and

wp14703.21, etc.

harassment to the teachers.

10. In view of the settled law on the issue involved in this

case, we set aside the impugned orders granting approval in

a phase-wise grant-in-aid manner and direct respondent

no.3 to grant the approval on 100% grant-in-post if the

petitioners are transferred on 100% grant-in-aid posts as the

case may be, from the date of their transfer to the aided

post and consequently issue approval to their appointments

from the date of their transfer to the aided posts.

11. Petitions are allowed in the aforesaid terms.

  (S. G. MEHARE, J.)                          (A.S. GADKARI, J.)



 amj





 

 
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