Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Marathwada Shikshan Sanstha Nanded ... vs Taterao Apparao Deshmukh And Ors
2023 Latest Caselaw 12606 Bom

Citation : 2023 Latest Caselaw 12606 Bom
Judgement Date : 12 December, 2023

Bombay High Court

Marathwada Shikshan Sanstha Nanded ... vs Taterao Apparao Deshmukh And Ors on 12 December, 2023

2023:BHC-AUG:26905

                                            1                  wp 7460.2007+

                       IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                  BENCH AT AURANGABAD

                           WRIT PETITION NO. 7460 OF 2007

              .      Marathwada Shikshan Sanstha
                     Nanded, through it's President
                     Dr. Janardhan S/o Ganpatrao Wadekar,
                     Age 75 years, Occu: Medical Practioner,
                     R/o Shivaji Chowk, Nanded            .. Petitioner

                                   Versus

              1.     Taterao S/o Apparao Deshmukh,
                     Age 56 years, Occu: Not known,
                     R/o Manjula Nivas, Freedom Fighter's Colony,
                     Near Pournima Nagar, Nanded, Dist. Nanded

              2.     The Education Officer, (Secondary)
                     Zilla Parishad Nanded

              3.     The Deputy Director of Education,
                     Latur Division Latur

              4.     Dr. Suresh S/o Govindrao Sawant,
                     Head Master of Rajarshi Shahu Vidyalaya,
                     Vasant Nagar, Nanded                .. Respondents
                                          ...
                    Advocate for Petitioner : Mr. Sunil V Warad, ,
                     AGP for Respondent / State: Mrs. M. L. Sangit
                             Advocate for Respondent No.1:
                        Mr. Eknath G. Irale & Mr. R. D. Biradar
                   Advocate for Respondent No.4: Mr Ram B. Deshpande
                                           ...

                                            WITH
                                              ...

                            WRIT PETITION NO. 6712 OF 2009

              .      Marathwada Shikshan Sanstha, Nanded
                     Through its President
                     Dr. Janardhan Ganpatrao Wadekar,
                     Age 78 years, Occu: Pensioner,
                     R/o Vazirabad, Nanded                 .. Petitioner
                               2                   wp 7460.2007+



                Versus

1.     Taterao s/o Apparao Deshmukh,
       Age 57 years, Occu: Service,
       R/o Manjula Niwas, Freedom Fighters Colony,
       Near Pournima Nagar, Nanded, Dist. Nanded

2.      The Education Officer (Secondary)
        Zilla Parishad, Nanded              .. Respondents
                             ...
         Advocate for Petitioner: Mr. Warad Sunil V.
    Advocate for Respondent No.1: Mr. Eknath G. Irale &
                      Mr. R. D. Biradar
       AGP for Respondent / State: Mrs. M. L. Sangit
                             ...

                              WITH
                                ...

              WRIT PETITION NO. 7687 OF 2009

.      Marathwada Shikshan Sanstha, Nanded
       Through its President
       Dr. Janardhan Ganpatrao Wadekar,
       Age 78 years, Occu: Pensioner,
       R/o Vazirabad, Nanded                 .. Petitioner

                     Versus

1.     Taterao s/o Apparao Deshmukh,
       Age 57 years, Occu: Service,
       R/o Manjula Niwas, Freedom Fighters Colony,
       Near Pournima Nagar, Nanded, Dist. Nanded

2.     The Education Officer (Secondary)
       Zilla Parishad, Nanded

3.     Suresh s/o Govindrao Sawant,
       Age 49 years, Occu.: Service,
       Rajarshi Shahu Vidyalaya,
       Vasant Nagar, Nanded                .. Respondents
                            ...
        Advocate for Petitioner: Mr. Warad Sunil V.
               Advocate for Respondent No.1:
          Mr. Eknath G. Irale & Mr. R. D. Biradar
                            3                         wp 7460.2007+

       AGP for Respondent / State: Mrs. M. L. Sangit
     Advocate for Respondent No.3: Mr Ram B. Deshpande
                            ...

                           WITH
                             ...

              WRIT PETITION NO. 1395 OF 2010

.      Dr. Suresh S/o Govindrao Sawant,
       Age 49 year, Occu. Service - Head
       Master, Rajarshi Shahu Vidyalaya,
       Vasant Nagar, Nanded                    .. Petitioner
                                         (Ori. Respondent No.4)

                Versus

1.     Taterao S/o Apparao Deshmukh,
       Age 57 year, Occu. Service, R/o
       Manjula Niwas, Freedom Fighter
       Colony, Near Pournima Nagar,
       Nanded

2.     Marathwada Shikshan Sanstha,
       Through its President,
       Dr. Janardhan Ganpatrao Wadekar,
       Age 78 year, Occu. Pensioner,
       R/o Vazirabad, Nanded

3.     The Education Officer, (Secondary)
       Zilla Parishad, Nanded                 .. Respondents
                                   (No.1 - Ori. Appellant, No.2
                                   & 3 - Ori. Respondent nos.1
                                   & 3)
                            ...
      Advocate for Petitioner: Mr. Deshpande Ram B.
               Advocate for Respondent No.1:
          Mr. Eknath G. Irale & Mr. R. D. Biradar
       Advocate for Respondent No.2: Mr. S. V. Warad
       AGP for Respondent / State: Mrs. M. L. Sangit
                            ...

                           CORAM : ARUN R. PEDNEKER, J.
                           DATE   : 12th DECEMBER, 2023
                                4                          wp 7460.2007+

ORAL JUDGMENT:

1. Heard all the petitions together.

2. In Writ Petition No.6712 of 2009 arises out

of interlocutory order of the tribunal, whereby the

termination of Mr. Taterao Apparao Deshmukh (Mr. T.

A. Deshmukh) was challenged by Mr. T. A. Deshmukh.

Writ Petition No.6712 of 2009 is filed by the

Management challenging the preliminary issue of

maintainability of the appeal which was framed and

was held against the Management. The interim order of

the tribunal having merged with the final order of

the tribunal, the Writ Petition No.6712 of 2009 does

not survive for consideration and is disposed of

accordingly.

3. Writ Petition No.7460 of 2007 is filed by

the Management and it arises out of appeal no.60 of

2006, wherein the appeal filed by the employee - Mr.

Taterao Apparao Deshmukh, who was terminated from the

service from the post of In-charge Headmaster was

allowed. The said appeal filed by the employee was

allowed and that Mr. T. A. Deshmukh was directed to

be reinstated in service on the post of In-charge 5 wp 7460.2007+

Headmaster. The management challenged the order

passed by the school tribunal in Writ Petition

No.7460 of 2007, wherein the following interim order

was passed dated 21.07.2008 as under:-

"1. ...

2. ...

3. Order impugned in this petition is passed by the Presiding Officer, School Tribunal, Latur on 31-10-2007, whereby appeal presented by respondent no.1 herein raising challenge to the order of his termination dt. 23-12-2004 came to be allowed and the order of termination is quashed and set aside. However, the learned Presiding Officer of the tribunal has directed the institution to reinstate respondent no.1 against the post of 'incharge Headmaster' alongwith consequential benefits. Challenge raised by the employee is in respect of termination of his services. It was alleged that the management without following the procedure prescribed under the rules has dispensed with services of employee. It is contention of the employee / respondent no.1 herein that while his services were brought to an end, he was officiating as Headmaster and as such he is entitled to be reinstated as Incharge Headmaster. It is to be noted that if a person is directed to officiate the post of Headmaster, it cannot be said that he has been regularly promoted to the said post. Order directing reinstatement of

6 wp 7460.2007+

employee as 'incharge Headmaster' prima facie, is not sustainable.

4. Employee / respondent no.1 herein had approached this court by presenting Writ Petition No.3492/04 requesting the court to issue a writ directing the management to promote him to the post of Headmaster. Request was also made in the said petition to direct the officials of Education department to grant approval to promotion as Headmaster after submission of such proposal in the event of issuance of the directions contained in prayer clause 'B'. Writ Petition came up for hearing before this court and this court by order dt. 3-2-2006 rejected the same. It was brought to the notice of the court that services of teacher / respondent no.1 herein have been dispensed with. It was also brought to notice that remedy in the matter of promotion is provided under section 9 of the Maharashtra Employees of Private Schools Act which is required to be resorted to. It also transpires from record that another employee has been regularly appointed to the post of Headmaster and his services have been approved by the Education Officer, however, subject to result of appeal which was presented by respondent no.1 herein before the school tribunal.

5. Considering all these relevant aspects and considering the fact that holding of post of 'incharge Headmaster' does not in any way create entitlement in the employee to seek reinstatement as 'incharge Headmaster', if at all respondent no.1 has any grievance in respect of his 7 wp 7460.2007+

supersession, he may resort to the remedy available in law and agitate his grievance before the appropriate forum. Direction contained in the impugned order to reinstate respondent no.1 as 'Incharge Headmaster' is not sustainable and, therefore, the impugned order is required to be stayed to the extent of direction contained in para no. 3 of the order directing the management to reinstate respondent no.1 as 'incharge Headmaster'. Impugned order is stayed to the extent specified above. Payment of backwages would be subject to decision that would be rendered in the matter."

4. A detailed interim order dated 21.07.2008

was passed by this court indicating that the employee

cannot be reinstated in service on the post of In-

charge Headmaster as the employee was not regularly

promoted to the post and, as such, to that extent,

the direction of the tribunal was stayed.

5. The learned counsel appearing for the

employee - Mr. T. A. Deshmukh submits that he would

have no objection that if he is reinstated back on

the post of Assistant Teacher on the basis of which

being the seniormost person he was holding the post

of In-charge Headmaster.

8 wp 7460.2007+

6. The learned counsel counsel appearing for

the employee, on instructions of his client, who is

present in the court submits that the order be

modified to the extent that he being appointed to the

post of Assistant Teacher with all consequential

benefits in terms of the order dated 31.10.2007.

7. Mrs. M. L. Sangit, learned AGP submits that

she is supporting the judgment of the school tribunal

and that final order passed by the school tribunal be

maintained.

8. In view of the submissions of the employee,

clause 3 of the order dated 31.10.2007, passed by the

School Tribunal, Latur is modified to the extent that

the respondents no.1 and 2 are hereby directed to

reinstate the appellant - Mr. T. A. Deshmukh, on the

post of Assistant Teacher. With the above

modification keeping the entire remaining order as it

is, the order passed by the school tribunal stands

confirmed. Remaining part of the order remains

intact. In view of the same, Writ Petition No.7460 of

2007 is accordingly disposed of.

9 wp 7460.2007+

9. Writ Petition No.7687 of 2009:- In view of

the submission made by the learned employee - Mr. T.

A. Deshmukh in Writ Petition No.7460 of 2007, the

Writ Petition No.7687 of 2009 can be disposed of by

setting aside the impugned order dated 09.10.2009 and

by passing appropriate orders. Writ Petition No.7687

of 2009 is filed challenging the order passed by the

tribunal dated 09.10.2009, wherein the tribunal in

appeal no.3 of 2009 has held that the order dated

23.12.2004 of promotion of Mr. Suresh Govindrao

Sawant (Mr. S. G. Sawant) on the post of respondent

no.2 school issued by respondent no.1 i.e. the

management superseding the right of the appellant is

declared illegal and it is quashed and set aside. The

said order was made subject to the decision in the

writ petition No.7460 of 2007.

10. In view of the employee - Mr. T. A.

Deshmukh, in Writ Petition No.7460 of 2007 accepting

the post of the Assistant Teacher, the present Writ

Petition No.7687 of 2009 is disposed of by upholding

the order dated 23.12.2004 of promotion of Mr. S. G.

Sawant.

10 wp 7460.2007+

11. In view of disposal of Writ Petition No.7460

of 2007 and Writ Petition No.7687 of 2009, Mr. T. A.

Deshmukh would be entitled to all the consequential

benefits as Assistant Teacher and the benefits to the

post of Assistant Teacher with effect from his date

of termination considering his seniority.

12. Mr. T. A. Deshmukh would be entitled to the

backwages on the post of Assistant Teacher from

23.12.2004 to 28.02.2009 (date of superannuation).

13. In the event, the management failed to pay

within fourty (40) days, the Education Officer is

directed to make the payment, however, the Education

Officer will be entitled to withhold the grants of

the respondent - school and pay it directly to the

appellant from the amount of arrears of salary.

14. Writ Petition No.1395 of 2010 challenges the

same order as in Writ Petition No.7687 of 2009. As

such, no further order is required and the same order

is applicable in Writ Petition No.1395 of 2010. The

Writ Petition No.1395 of 2010 stands disposed of.

11 wp 7460.2007+

15. Respondent No.3 to act in accordance with

the order passed subject to the modification as

above.

16. All the exercise to be done within three

(03) months.

17. Rule is made partly absolute / discharged in

above terms in respective matters accordingly.

18. All the writ petitions stand disposed of

accordingly.

[ARUN R. PEDNEKER, J.]

marathe

 
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