Citation : 2023 Latest Caselaw 8925 Bom
Judgement Date : 30 August, 2023
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
REVIEW PETITION (L) NO. 923 OF 2021
IN
WRIT PETITION NO. 736 OF 2019
Trupti Nilesh Gurav ... Petitioner
V/s.
Asmita Samjik Sanskrutik Sanstha ... Respondents
through its Secretary and Ors.
WITH
REVIEW PETITION (L) NO. 1235 OF 2021
IN
WRIT PETITION NO. 738 OF 2019
Dipika Rajesh Pawar ... Petitioner
V/s.
Asmita Samjik Sanskrutik Sanstha ... Respondents
and Ors.
-------------------
Mr. Prashant Bhavke I.by Mr. Vedchetan Patil for the petitioner. None for the respondents.
---------------------
CORAM : SUNIL B. SHUKRE &
M.S. KARNIK, J.J.
(IN CHAMBER)
DATE : 30th AUGUST 2023.
PC:
1. Heard learned counsel for the petitioners.
2. The contention is that approval once granted cannot be
1.RPWL-923-2021 IN WP-736-2019.doc varsha 1 of 3 revoked even by the Deputy Director as there is no power conferred
upon the Deputy Director to sit in appeal or in review over the order
passed by the Education Inspector. Further contention is that the
review of the order passed by the Education Inspector is permissible on
the part of Deputy Director, Education only in cases where there is an
instance of obtaining of the order of approval by playing fraud or by
suppressing material facts or by misrepresenting the Education
Inspector. It is also submitted that none of these grounds was available
in the present case and yet the approval granted by the Education
Inspector to the appointment of both petitioners as non-teaching
school employees has been revoked by the Deputy Director, Education
in violation of the well settled principles of law. Reliance is also placed
upon the view taken in several cases by different Co-ordinate benches
of this Court to the effect that except in the aforesaid cases, there is no
power of review conferred upon the Deputy Director, Education so as
to upset the order of approval passed by the Education Inspector.
3. Insofar as concerned settled principles of law, there is no
second opinion about the same. Deputy Director, Education has no
power to review the order of approval passed by the Education
Inspector unless a case is made out showing playing of fraud or
1.RPWL-923-2021 IN WP-736-2019.doc varsha 2 of 3 suppression of material facts or misrepresentation of material facts by
the employee while obtaining the order of approval. However, in the
present case the consideration which weighed with this Court in
rejecting both the Writ Petitions is entirely different. This Court has
found that the record would show that the process of recruitment
adopted by the management was faulty and non-compliant with law
and that was the reason why this Court rejected the petitions.
4. This was a ground which was based upon consideration of
fairness and equity as applicable to the facts of the petitions. That
being so, we do not think that this Court, in exercise of its review
power, can take a different view just because it is possible, as if this
Court is sitting in appeal over the judgment delivered by this Court on
the earlier occasion. This is not permissible in law. There is no error
apparent on the face of the order sought to be reviewed.
5. The petition, therefore, stands dismissed.
(M.S. KARNIK, J) (SUNIL B. SHUKRE, J)
1.RPWL-923-2021 IN WP-736-2019.doc
Signed by: Varsha D Gaikwad
varsha 3 of 3
Designation: PA To Honourable Judge
Date: 31/08/2023 10:57:01
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!