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

Vidya Prasarak Mandal Art And ... vs The Registrar University Of ...
2023 Latest Caselaw 2699 Bom

Citation : 2023 Latest Caselaw 2699 Bom
Judgement Date : 20 March, 2023

Bombay High Court
Vidya Prasarak Mandal Art And ... vs The Registrar University Of ... on 20 March, 2023
Bench: Madhav J. Jamdar
Pallavi                                                                      1-rpwst-30184-2022.doc



                      IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                                       CIVIL APPELLATE JURISDICTION
                                REVIEW PETITION (ST) NO.30184 OF 2022
                                                 IN
                                   WRIT PETITION NO. 11795 OF 2022

           Vidya Prasarak Mandal Art and Commerce                          ... Petitioners
           Thr. Its Secretary
           Versus
           The Registrar, University of Mumbai and Ors.                    ... Respondents
                                                WITH
                                REVIEW PETITION (ST) NO.30162 OF 2022
                                                 IN
                                    WRIT PETITION NO.8338 OF 2015

           Vidya Prasarak Mandal Art and Commerce                          ... Petitioners
           Thr. Its Secretary Mr. D.J. Karan
           Versus
           The Registrar, University of Mumbai and Ors.                    ... Respondents
                                                -------------------
           Mr. Ram S. Apte, Senior Advocate a/w Mr. A.R. Gole for the
           Petitioners/Applicant.
           Mr. R.C. Sadasivan, AGP for Respondent Nos.2 and 3.
           Mr. Rui Rodrigues for the Respondent No.1 (University of Mumbai).
                                               ---------------------
                                         CORAM : S.V. GANGAPURWALA, ACJ. &
                                                 MADHAV J. JAMDAR, J.

DATED : 20th MARCH 2023 P.C. :

1. The present Review Petitions are filed seeking review of the

order dated 24th August 2022 in Writ Petition No.8338 of 2015 and

Writ Petition No.11795 of 2022.

                                                                                                      1 of 4





 Pallavi                                                                 1-rpwst-30184-2022.doc




2. Under the said order, we had directed the present Review

Petitioners to pay salary as per the applicable pay scale from the date

of the Petition i.e. from 1st August 2015.

3. Mr. Apte, learned Senior Advocate for the Petitioners

submits that at the time when the Writ Petitions were decided, the

Review Petitioners could not place on record the audit report and other

material to demonstrate that the financial condition of the Review

Petitioners is not good. The College is situated in Tribal area. The

students are also Tribals. Fees cannot be collected from the Tribals. The

Art stream is completely unaided. According to the learned Senior

Advocate, it is not feasible and financially possible for the Review

Petitioners to pay the salary as per the applicable pay scales.

4. We have also heard learned Advocates for the

Respondents/Original Review Petitioners.

5. When the Writ Petitions were pending, a co-ordinate bench,

on 14th February 2022 passed an order directing the Petitioners to pay

the Respondents (original Review Petitioners) as per the directions

issued by the Registrar of the University and the Grievance Committee

of the University. The said amount is not paid. In spite of that, we have

2 of 4

Pallavi 1-rpwst-30184-2022.doc

heard the Senior Advocate representing the Review Petitioners on

merits.

6. We asked Mr. Apte, learned Senior Advocate to show us

any Circular, Government Resolution and/or Judgment wherein the

payment as per 6th Pay Commission to the existing employees need not

be made. Mr. Apte, Senior Advocate fairly states that he cannot point

out any Circular, Government Resolution and/or Judgment.

7. We have considered the judgment of the Apex Court in the

matter of MGM Vs. Bharatiya Kamgar Sena1, while passing order under

Review. The Apex Court, in the said case held that the unaided

affiliated institution also has to pay salary as per the pay scale. No

distinction is made between the employees of aided affiliated colleges

and non- aided affiliated colleges.

8. Considering the stand of the Review Petitioners and weak

financial condition, we had directed that payment be made to the

original Writ Petitioners as per the applicable pay scales from the date

of the filing of the Writ Petitions, though the order could have been

passed for making payment from the date the 6 th Pay Commission was

made applicable.

          1    (2017) 4 SCC 449

                                                                                          3 of 4





 Pallavi                                                           1-rpwst-30184-2022.doc



9. Be that as it may, no ground for review is made out. Review

Petitions are dismissed.

(MADHAV J. JAMDAR, J) (S.V. GANGAPURWALA, ACJ.)

4 of 4

 
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