Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

B. L. Patil Tantra Niketan (B.L Patil ... vs The State Of Maharashtra Through Office ...
2024 Latest Caselaw 23863 Bom

Citation : 2024 Latest Caselaw 23863 Bom
Judgement Date : 14 August, 2024

Bombay High Court

B. L. Patil Tantra Niketan (B.L Patil ... vs The State Of Maharashtra Through Office ... on 14 August, 2024

2024:BHC-AS:32660


                                                                  902-WP-2758-2019.docx

                          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
rrpillai                                 CIVIL APPELLATE JURISDICTION
                                        WRIT PETITION NO. 2758 OF 2019

                1.     Khalapur Taluka Shikshan Prasarak Mandal
                       through its Chairman/Secretary Prashant S
                       Mane having its office at
                       C/o. Janata Vidyalaya,Khopoli,
                       Taluka : Khalapur,
                       District : Raigad, Maharashtra

                2.     B. L. Tantra Niketan
                       (B. L. Patil Polytechnic) Khopoli
                       (Formerly known as Khopoli)
                       Polytechnic, Khopoli through its Principal
                       Prashant S. Mane having its office at
                                                                                    ..... Petitioners
                       Taluka : Khalapur, District : Raigad
                                                                                 (Org. Respondent
                       Maharashtra - 410 203                                          Nos. 1 and 2
                                       Versus
                1.     The State of Maharashtra
                       Through Office of Government Pleader
                       Civil Appellate Jurisdiction, Bombay High
                       Court, Mumbai

                2.     Director of Technical Education, having its
                       office at: 49, Kherwadi,Aliyavar Jung Road,
                       Bandra (East), Mumbai-400 041                        Org.Respondent No.3



                                                     1/39


                ::: Uploaded on - 14/08/2024                  ::: Downloaded on - 15/08/2024 11:10:52 :::
                                                                           902-WP-2758-2019.docx

                        3.     Vaishali Sudhir Kadam
                               Aged : 41 years, Occu : Service
                               An Adult Indian inhabitant
                               residing at Flat No. 2, Nandadeep
                               2. Khopoli, Taluka : Khalapur
                                                                                    Org.Appellant
                               District : Raigad
                                                       WITH
                                   INTERIM APPLICATION (ST) NO. 12492 OF 2024
                                                       WITH
                                         CIVIL APPLICATION NO. 791 OF 2019
                                                         IN
                                           WRIT PETITION NO. 2758 OF 2019
                               B. L. Tantra Niketan
                               (B. L. Patil Polytechnic) Khopoli
                               (Formerly known as Khopoli)
                               Polytechnic, Khopoli through its Principal
                               Prashant S. Mane having its office at
                               Taluka : Khalapur, District : Raigad
                               Maharashtra - 410 203                                         ..... Applicant
                                               Versus
                        1.     The State of Maharashtra
                               Through Office of Government Pleader
                               Civil Appellate Jurisdiction, Bombay High
                               Court, Mumbai
           Digitally
           signed by
           RAJESHWARI
RAJESHWARI RAMESH
RAMESH     PILLAI
                        2.     Director of Technical Education, having its
PILLAI     Date:
           2024.08.14
           19:07:55
           +0530
                               office at: 49, Kherwadi,Aliyavar Jung
                               Road, Bandra (East), Mumbai-400 041

                                                            2/39


                        ::: Uploaded on - 14/08/2024                  ::: Downloaded on - 15/08/2024 11:10:52 :::
                                                 902-WP-2758-2019.docx

3.      Vaishali Sudhir Kadam
        Aged : 41 years, Occu : Service
        An Adult Indian inhabitant
        residing at Flat No. 2, Nandadeep
        2. Khopoli, Taluka : Khalapur
                                                        ..... Respondents
        District : Raigad



Mr. P. B. Shah a/w. Mr. K. P. Shah and Mr. Gunjan Shah for the
Petitioners.
Mr. A.I. Patel, Additional GP a/w. Ms. P. J. Gavhane, AGP for the State
- Respondent Nos. 1 and 2.
Mr. Narendra V. Bandiwadekar, Senior Advocate a/w. Mr. Vinayak R.
Kumbhar, Mr. Rajendra B. Khaire, Mr. Aniket S. Phapale i/b. Ms.
Ashwini N. Bandiwadekar for Respondent No. 3.


                                CORAM : GAURI GODSE J
                                RESERVED ON :         9th MAY 2024
                                PRONOUNCED ON : 14th AUGUST 2024
JUDGMENT:

1. Rule. Rule made returnable forthwith.

2. Learned AGP waives notice for respondents nos. 1 and 2, and

Mr Bandiwadekar waives notice for respondent no. 3. In view of the

order dated 24th January 2024 taken up for final disposal.

902-WP-2758-2019.docx

FACTS IN BRIEF:

3. This petition arises out of a common Judgment and Order

passed by the School Tribunal allowing the separate appeals filed by

four teachers of petitioner no. 2-school. Though the separate appeals

were decided by a common Judgment and Order, in view of the

submissions made on behalf of the petitioners, all four Writ Petitions

are heard and decided separately.

4. The present petition arises out of Appeal No. 26 of 2016 filed by

respondent no. 3 ("respondent"). Petitioner no. 2 is a polytechnic

institution run by petitioner no. 1 - management. Petitioner no. 2 is a

recognized and permanent unaided institution. Respondent was

appointed as a regular lecturer with effect from 1st July 2008 by order

dated 30th June 2008.

5. It is the respondent's case that she was also working with

petitioner no. 2 - institution between 14th July 2006 to 31st May 2007

and between 2nd July 2007 to 31st May 2008. According to the

respondent, she was appointed during the said period as a lecturer in

the Computer Engineering Department on an ad-hoc basis. According

902-WP-2758-2019.docx

to the respondent she was appointed as regular lecturer with effect

from 1st July 2008. Admittedly, the respondent continued on the same

post and on the same pay scale from 1 st July 2008. Respondent was

also granted an annual increment, and her service book was also

maintained.

6. By order dated 11th April 2016, the respondent's service was

terminated by giving three months notice. The termination notice

stated that the number of students had decreased over the last two to

three years, and the management was not able to make payments.

Hence, in view of the financial crisis, the respondent was given notice

stating that her service would come to an end on the expiry of three

months. The said order/letter intimated to the respondent that she

would be granted EPF and gratuity as per the applicable rules.

7. Being aggrieved by the said order/letter, the respondent filed an

appeal under Section 9 of The Maharashtra Employees of Private

Schools (Conditions of Service) Regulation Act, 1977 ("MEPS Act")

before the School Tribunal challenging the order of termination and

seeking reinstatement with full back wages. In the said appeal, the

respondent filed an application for interim relief, praying for a stay of

902-WP-2758-2019.docx

the execution and implementation of the order dated 11 th April 2016

passed by the petitioners. By order dated 2 nd July 2016, the School

Tribunal stayed the implementation of the order/letter dated 11 th April

2016 and directed the petitioners to continue the respondent in service

during the pendency of the appeal. The said order was accepted by

the petitioners.

8. Petitioner no. 1 - Management issued a letter dated 11 th July

2016 intimating the respondent that they are in the process of

challenging the interim order dated 2nd July 2016 before this Court;

hence, the notice period as per the termination notice dated 11 th April

2016 was extended for a further period of two months. However, the

petitioners neither challenged the interim order passed by the School

Tribunal nor complied with the directions.

9. The petitioners filed a written statement in the appeal and

contended about opening a new polytechnic institution on the non-

grant-in-aid pattern of the Government as per the Government

Resolution dated 21st May 1983. The petitioners relied upon the said

Government Resolution to contend that in view of Clause 11 of the

said Government Resolution, the Director of Technical Education

902-WP-2758-2019.docx

would not interfere in the administrative and financial affairs of the

management and thus taking into account implementation of the

respective pay scales of their employees, the petitioners had taken a

decision to terminate service of the respondent.

10. The petitioners relied upon the financial documents prepared by

the Chartered Accountant and the bank details to contend that the

petitioners were facing a financial crisis and, hence, had taken the

decision to terminate the service of the respondent. The petitioners

also contended that the respondent was appointed by the Principal of

petitioner no. 2, though there was no resolution authorizing him to do

so. Thus, the petitioners claim that the respondent was a temporary

employee and not entitled to the benefit of a permanent employee.

Hence, it was contended that the petitioners were entitled to terminate

the temporary service of the respondent.

11. The Tribunal framed points for consideration on whether the

respondent proved that she was illegally terminated by the petitioners

and whether she was entitled to the relief as claimed. The Tribunal,

after considering the rival contentions of the parties, allowed the

appeal and disbelieved the case of the petitioners that they were

902-WP-2758-2019.docx

entitled to terminate the service on the ground as pleaded by them.

The Tribunal held that the contents of the letter of termination

mandated the procedure of retrenchment. However, the petitioners

failed to follow the procedure laid down under Rule 26 of The

Maharashtra Employees of Private Schools (Conditions of Service)

Rules, 1981 ("MEPS Rules"), permitting the management to retrench

the employees. The School Tribunal disbelieved the case of the

petitioners that the respondent was appointed on a temporary basis

and that the petitioners were entitled to terminate the service without

following due procedure under the MEPS Rules. Thus, the School

Tribunal allowed the respondent's appeal, and the order/letter of

termination dated 11th April 2016 was declared illegal and thus was

quashed and set aside. The petitioners were directed to reinstate the

respondent with full back wages with consequential benefits. Hence,

this petition by the management and the institution.

SUBMISSIONS ON BEHALF OF THE PETITIONERS:

12. Learned counsel for the petitioners submitted that the Tribunal

failed to take into consideration the nature of the appointment letter of

the respondent. He submitted that the procedure for appointment on a

902-WP-2758-2019.docx

regular basis was not followed; hence, the respondent was not entitled

to claim permanency. He submitted that the respondent was

appointed on an ad-hoc basis for a fixed period. Hence, she was not

entitled to permanency. Learned counsel for the petitioners further

submitted that the respondent being a temporary employee, the

petitioners were not required to follow any procedure as prescribed

under the MEPS Act and MEPS Rules. He submitted that though the

petitioners were not under an obligation to justify the letter of

termination, the petitioners had intimated to the respondent that due to

financial crisis the management had taken a decision to terminate the

services. Learned counsel for the petitioners further submitted that all

the necessary documents to support the contentions regarding the

financial crisis faced by the petitioners were produced before the

School Tribunal. He submitted that the School Tribunal did not properly

appreciate the supporting documents produced by the petitioners.

13. Learned counsel for the petitioners further submitted that a

perusal of the respondent's appointment order would show that it was

a temporary appointment issued by the Principal, who was not

authorized to make any permanent appointments. Learned counsel for

902-WP-2758-2019.docx

the petitioners further submitted that the School Tribunal failed to take

into consideration the nature of the appointment of the respondent

and, without recording any finding on whether the respondent was

appointed on a permanent basis, allowed the appeal by holding that

the termination was illegal. The School Tribunal decided four separate

appeals filed by four teachers who were appointed on different dates

by issuing different appointment orders. Hence, it was necessary for

the School Tribunal to independently decide all four appeals by

examining the nature of the appointment of all four teachers. He thus

submitted that the School Tribunal committed a serious error in holding

that the termination orders were illegal without examining the nature of

the appointment of the respondent and the other three teachers who

were appointed on different dates by different appointment orders.

14. Learned counsel for the petitioners referred to the observations

in the impugned judgment with regard to the petitioners' submissions

on the reduction in the number of students and the financial difficulties

faced by the management. He submitted that the management had

also received closure permission from the Director of the Maharashtra

State Board of Technical Education. He submitted that considering the

902-WP-2758-2019.docx

reduction in the number of students and the financial crisis faced by

the management, the respondent was offered alternate employment in

another institution of the petitioner no.1. However, the respondent

turned out to be a rebellious and ungrateful employee who failed to

take into consideration the difficulties faced by the management.

Learned counsel for the petitioners thus submitted that the School

Tribunal erroneously referred to the rules applicable for the

retrenchment of employees and set aside the order of termination.

15. Learned counsel for the petitioners also opposed the grant of

back wages to the respondent. He submitted that the respondent failed

to raise any pleading regarding whether she was unemployed during

the period of termination. Hence, the respondent was not entitled to

seek back wages. Learned counsel for the petitioners relied upon the

Civil Application filed in this petition seeking leave to produce a copy of

Resolution No. 2049 dated 25th February 2016 and the minutes of the

meeting dated 25th February 2016, along with a letter dated 1 st March

2016. Learned counsel for the petitioners submitted that the letter

dated 1st March 2016 and the minutes of the meeting indicate that the

Principal was not authorized to issue appointment orders; however,

902-WP-2758-2019.docx

due to oversight, the documents were not produced before the School

Tribunal. He thus submitted that the documents which are sought to be

produced by way of Civil Application would show that the appointment

order of the respondent was not on a permanent basis by following the

necessary procedure prescribed under the MEPS Act and MEPS

Rules framed thereunder.

16. Learned counsel for the petitioners also relied upon a fresh

Interim Application (St) no. 12492 of 2024 filed during the hearing of

the petition. The said application was filed to contend that the

respondent was gainfully employed in another institution and thus was

not entitled to seek back wages. Learned counsel for the petitioners

submitted that though the respondent was gainfully employed, she

deliberately suppressed the said fact from this Court. Hence, she was

not entitled to seek back wages.

SUBMISSIONS ON BEHALF OF THE RESPONDENT:

17. Learned senior counsel for the respondent submitted that the

question of the nature of the appointment of the respondent was not

the subject matter of the appeal before the School Tribunal. Learned

902-WP-2758-2019.docx

counsel submitted that a perusal of the termination order/letter dated

11th April 2016 is issued by considering the respondent as a permanent

employee. He submitted that since the respondent's services were

terminated by accepting her as a permanent employee, the issue of

deciding the nature of the appointment never arose before the School

Tribunal. The petitioners did not terminate the respondent's service on

the ground that she was a temporary employee. Hence, there was no

substance in the argument raised on behalf of the petitioners that the

School Tribunal was required to decide the nature of the appointment

of the respondent. He submitted that the contents of the termination

order/letter clearly indicate that it is issued by giving three months

notice and also indicating that the respondent would be entitled to EPF

and gratuity as permissible in law. The said letter does not refer to the

respondent as a temporary employee.

18. Learned senior counsel for the respondent submitted that the

contents of the termination order/letter show that it was a notice under

Rule 26 of the MEPS Rules that permits management to retrench

employees. He submitted that Rule 28 of the MEPS Rules provides for

the termination of temporary employees by issuing one month's notice.

902-WP-2758-2019.docx

Hence, even if the respondent was to be treated as a temporary

employee, there was no reason for the management to issue three

months notice of termination. Once the management issued notice on

the grounds of a reduction in the number of students and the financial

condition of the management, the entire procedure prescribed under

Rule 26 of the MEPS Rules was required to be followed. It is a well-

established principle of law that without providing approval and without

following due procedure under Rule 26, the management is not

entitled to retrench employees. The nature of the termination

order/letter itself indicates that the respondent was a permanent

employee. Hence, the School Tribunal was not required to examine

the nature of the appointment of the respondent. In the absence of

procedure being followed by the management for terminating the

services of the respondent, the School Tribunal rightly allowed the

appeal directing reinstatement with full back wages.

19. To support the directions issued for payment of full back wages,

learned senior counsel for the respondent submitted that immediately

on the filing of the appeal, the School Tribunal, by way of interim order,

stayed the implementation of the termination order/letter. The School

902-WP-2758-2019.docx

Tribunal also issued mandatory directions to continue the respondent

in service. Though the management informed the respondent that the

management intended to challenge the interim order, hence extended

the period of termination by a further period of two months; however,

even after the expiry of the period of two months, the petitioners failed

to challenge the interim order passed by the School Tribunal. Hence,

the respondent, who was deemed to have continued in service in view

of the interim protection, was not required to submit any pleading as to

whether she was gainfully employed or not during the tenure of

termination. In view of the interim order, the respondent was deemed

to be continued in service. Hence, on setting aside the order of

termination, the respondent is entitled to full back wages and continuity

of service.

20. In support of the submissions for seeking back wages, learned

senior counsel for the respondent relied upon the decision of the

Hon'ble Supreme Court in the case of Deepali Gundu Surwase Vs

Kranti Junior Adhyapak Mahavidyalaya (D.Ed) and Others 1. He

submitted that once an order of reinstatement is granted, an employee

(2013) 10 SCC 324

902-WP-2758-2019.docx

is entitled to the same status as on the date of the termination of

service. Hence, no fault can be found in the directions issued by the

School Tribunal for the grant of back wages.

21. Learned senior counsel for the respondent opposed the prayers

made in the Civil Application No. 791 of 2019. He submitted that the

documents sought to be produced by way of Civil Application are to

support the contention of the management that the Principal was not

authorised to issue the appointment order. However, the Civil

Application is also affirmed by the Principal and not by the

management. Thus, according to the learned counsel for the

respondent, the contents of the Civil Application were contrary to the

contentions raised in the Writ Petition.

22. The learned senior counsel for the respondent submitted that the

additional documents referred to a letter dated 23 rd March 2016

received in the meeting held on 25 th February 2016. The minutes of

the meeting record that the vote of thanks in the said meeting was

given by the Chairman; however, the list of members present during

the said meeting, as recorded in the minutes, does not record the

presence of the Chairman. He thus submitted that the documents

902-WP-2758-2019.docx

sought to be produced by way of Civil Application are got up

documents, and the same would make no difference on the merits of

the case.

23. The learned senior counsel for the respondent vehemently

opposed the fresh Civil Application filed to oppose the grant of back

wages. He submitted that the earlier application was filed after the

respondent filed her reply dated 4th June 2018 to the Writ Petition.

Thereafter, a rejoinder-affidavit dated 25 th February 2019 was filed on

behalf of the petitioners, and an additional affidavit dated 14 th March

2019 was also filed by the petitioners. However, no such contentions

were raised. Civil Application No. 791 of 2019 was filed on 14th March

2019, raising the contention regarding the principal's authorisation to

issue an appointment order for the first time. The fresh application

regarding back wages was filed only on 23 rd April 2024 after the

petition was partly heard on 17 th April 2024. He submitted that the

supporting documents in the application are not verified as required

under the law. The contention of the petitioners regarding gainful

employment of the respondent is based on an email allegedly issued

by the Principal of an institution. However, the email itself states that

902-WP-2758-2019.docx

the respondent had left the institute in January 2024. Thus, in any

case, the documents relied upon by way of the Civil Application and

the contents of the Civil Application would not affect the respondent's

entitlement for back wages.

24. Learned senior counsel for the respondent submitted that as

held by the Hon'ble Supreme Court in the case of Deepali Gundu

Surwase, once the termination order was set aside, the respondent

would be entitled to back wages. Even otherwise, the termination

order/letter was not only stayed by the School Tribunal by way of the

interim order, but mandatory directions were also issued to the

petitioners to continue the respondent in service. Hence, according to

the learned senior counsel for the respondent in view of the interim

order passed by the School Tribunal, the respondent is deemed to

have continued in the employment. Hence, she is entitled to full back

wages as directed by the School Tribunal.

SUBMISSIONS IN REJOINDER ON BEHALF OF THE PETITIONERS:

25. In response to the submissions made on behalf of the

respondent, learned counsel for the petitioners submitted that the

902-WP-2758-2019.docx

contents of the Civil Application and the supporting documents clearly

indicate that the respondent left the institution in January 2024 and

joined new employment. Hence, it is clear that the respondent was

gainfully employed, and she suppressed the fact of her gainful

employment from this Hon'ble Court. Hence, she is not entitled to

back wages.

26. On the submissions made by the learned senior counsel for the

respondent under Rule 26 of MEPS Rules, the learned counsel for the

petitioners submitted that the management sought to take permission

by submitting all the necessary documents. He relied upon the closure

permissions by the Director of Maharashtra State Board of Technical

Education addressed to the management, and the letter dated 5 th May

2015 issued by the Government of Maharashtra addressed to the

management. Learned counsel for the petitioners thus submitted that

the documents produced by the management before the School

Tribunal indicated that all the necessary permissions for closure were

sought to be obtained by the management. Hence, in view of sub-rule

(9) of Rule 26, the management was entitled to terminate the service

of the respondent. In support of his submissions, learned counsel for

902-WP-2758-2019.docx

the petitioners relied upon the relevant pleading in the written

statement filed before the School Tribunal that the respondent was

offered to work on a lower pay scale; however, she refused the offer of

the management. It is also sought to be contended that the resolution

passed by the management would also support the contention

regarding the alternate offer made to the respondent.

27. Learned counsel for the petitioners relied upon paragraph 11 of

the written statement and contended that 42 employees of petitioner

no. 1 had resigned from the services in view of the closure decision

taken by the management. However, the respondent failed to

cooperate with the management and filed an appeal with a malafide

intention. Learned counsel for the petitioners thus submitted that the

respondent was not entitled to seek any relief by relying upon Rule 26

of the MEPS Rules by contending that the notice was for retrenchment

and not for termination of service.

ANALYSIS:

28. Though there is a dispute on the initial appointment of the

respondent, it is pleaded by the respondent that she was working with

902-WP-2758-2019.docx

petitioner no. 2-institution since 14th July 2006 for two years on an ad-

hoc basis. However, the petitioners have disputed this. Hence,

without referring to the said pleading, if the admitted fact is taken into

consideration, the respondent was appointed on a regular basis with

effect from 1st July 2008 by order dated 30th June 2008. The order of

appointment produced on record clearly shows that the same was not

for a limited tenure. The terms and conditions of the appointment order

indicate that the terms are in accordance with the schedule of MEPS

Rules provided for issuing appointment orders on a regular basis on

the permanent post. Thus, in view of the appointment order dated 30th

June 2008, the respondent had continued in service for a period of 8

years till the date of the termination notice. The termination notice

does not indicate that the respondent's service was terminated, as she

was appointed on a temporary basis. The contents of the termination

letter are in conformity with the requirement for intimation of

retrenchment as contemplated under Rule 26. The order/letter of

termination dated 11th April 2016 provides for a termination period of

three months. The letter also indicates that the respondent would be

entitled to EPF and gratuity. After the termination order was

902-WP-2758-2019.docx

challenged before the School Tribunal, an interim order was passed on

2nd July 2016 granting a stay to the implementation of the notice/order

dated 11th April 2016 and mandatory directions were issued against the

petitioners to continue the respondent in service during the pendency

of the appeal. In reference to the said interim order, petitioner no. 1

issued a letter dated 11th July 2016 to the respondent intimating an

extension of the notice period by a further two months. Though the

said letter stated that the management intended to challenge the

interim order passed by the School Tribunal, admittedly, no steps were

taken to challenge the interim order. Thus, the effect of the termination

order/letter was stayed during the pendency of the appeal before the

School Tribunal. The petitioners failed to challenge the said order and

also failed to comply with the mandatory directions for continuing the

respondent in service during the pendency of the appeal. Hence,

learned counsel for the respondent is right in submitting that in view of

the interim order passed by the School Tribunal, the respondent was

deemed to have continued in service.

29. I do not find any substance in the arguments of the learned

counsel for the petitioners that the School Tribunal failed to examine

902-WP-2758-2019.docx

the nature of the appointment of the respondent. The order/letter of

termination does not treat the respondent as a temporary employee.

In fact, the contents of the order/letter indicate that the respondent was

always treated as a permanent employee, and hence, the notice was

issued as contemplated under Rule 26. The contents of the notice

show compliance with the initial notice required to be issued for the

retrenchment of an employee. The management sought to support the

termination by filing a written statement with all the necessary

particulars required for following the procedure for retrenchment.

Thus, the pleading of the petitioners indicates that the management

did intend to follow the procedure for retrenchment; however, after

issuing the initial notice, the management failed to take appropriate

steps for the retrenchment of the respondent and sought to contend

that the said letter was a letter of termination. The respondent, thus

correctly filed an appeal to challenge the termination letter dated 11 th

April 2016. It appears that the management decided to follow the

procedure prescribed under Rule 26 for the retrenchment of an

employee and thus issued the letter as contemplated under the Rules,

but later discontinued her service without following the mandatory

902-WP-2758-2019.docx

procedure.

30. In view of the rival contentions of the parties, the School

Tribunal framed points for consideration regarding the illegal

termination of the respondent. Thus, the letter dated 11 th April 2016

was construed by the management not as a letter of retrenchment but

as a letter of termination. Contents of the letter of termination clearly

show that the respondent was a permanent employee of petitioner

no.2-institution. The documents produced on record with regard to the

service book also showed that the respondent was working as a

permanent employee and given all the benefits, including increments

and leave benefits of a permanent employee. Hence, I do not see any

substance in the submissions made on behalf of the petitioners that

the School Tribunal was required to determine the nature of the

appointment of the respondent.

31. The petitioners' pleadings and the documents produced on

record were to support the contention of the petitioners that the

management, being in a weak financial position, was required to close

down the classes and, hence, was unable to continue the service of

the respondent. The arguments on behalf of the petitioners before the

902-WP-2758-2019.docx

School Tribunal was that the provision of Rule 26 of the MEPS Rules

was not applicable, as the institution was an unaided institution.

However, it was also argued on behalf of the petitioners that as per the

provisions under Rule 26, only permanent employees might be

retrenched from the service after giving three months notice on the

grounds stated under the said Rules. The School Tribunal thus

examined the arguments made on behalf of the petitioners that the

Rule for retrenchment was not applicable to the institution. The School

Tribunal held that the petitioners failed to produce any authentic

document to show a reduction in the number of students. The Tribunal

thus examined the contentions of the petitioners on merits on the

grounds raised in support of the termination letter.

32. With regard to the petitioners' argument that the respondent was

a temporary employee, the School Tribunal held that the said

contention could not be appreciated for want of necessary pleadings.

It was argued on behalf of the management that the respondent was a

temporary employee, but the same remained to be mentioned in the

appointment order. In view of the said argument on behalf of the

petitioners, the School Tribunal held that the petitioners were not

902-WP-2758-2019.docx

entitled to take shelter of the incapacity of payment of salary by

terminating the service of the respondent, who was a permanent

employee. The School Tribunal thus examined the submissions made

on behalf of the management to support the decision of termination

and held that the management was not entitled to terminate the

services of the respondent.

33. I find substance in the argument made on behalf of the

respondent that if the respondent, for the sake of argument, is to be

treated as a temporary employee, the management was under an

obligation to issue notice of one month for terminating services of

temporary employee as provided under Rule 28 of the MEPS Rules

and if the respondent is accepted as a permanent employee, the

management is not entitled to terminate the services on the ground of

abolition of posts, without following the procedure provided under Rule

26 of the MEPS Rules. If the contents of the termination letter and the

pleading of the petitioners are examined, the same amounts to a

procedure being initiated for termination of services on account of the

abolition of posts for which the procedure under Rule 26 is required to

be followed. The contents of the letter of termination and the

902-WP-2758-2019.docx

pleadings of the petitioners indicate that the respondent was always

treated as a permanent employee, and hence, notice as contemplated

under Section 26 of the MEPS Rules was initiated. However, without

completing the procedure as prescribed under Rule 26, the petitioners

terminated the service of the respondent without following the

prescribed procedure for termination. The learned senior counsel for

the respondent correctly relied upon the decision of this court in the

case of Bharat Education Society's Junior College of Commerce and

Economics and Others vs. Shri Balaram Vembulu 2. In the said decision

this court held that even if there is a reduction in the establishment due

to a fall in the number of pupils, classes or divisions, the decision to

retrench an employee cannot rest in the unilateral discretion of the

management of a school. This court, thus held that prior approval of

the competent authorities and following the procedure postulated by

Rule 26 is mandatory. Thus, no fault can be found in the reasons

recorded by the School Tribunal for declaring the notice of termination

to be illegal and thus setting aside the same.

34. So far as the ground of objection on the directions for full back

2000 (1) Bom C. R. 367

902-WP-2758-2019.docx

wages and consequential benefits are concerned, learned senior

counsel for the respondent is right in submitting that the

implementation of the order of termination was stayed by way of the

interim order and the School Tribunal directed the petitioners to

continue the service of the respondent. Hence, the respondent was

deemed to be in the employment with the petitioners. In the said

circumstances, the respondent would be entitled to back wages. The

aforesaid findings clearly show that the respondent was in service as a

permanent employee for more than eight years on the date of

termination and that she was illegally terminated in gross violation of

the statutory provisions and in breach of principles of natural justice.

35. The law with regard to the grant of back wages as settled by the

Hon'ble Supreme Court in the decision of Deepali Gundu Surwase

squarely applies to the present case. The legal principles settled by

the Hon'ble Supreme Court in the decision of Deepali Gundu Surwase

read as under;

" 21. The word "reinstatement" has not been defined in the Act and the Rules. As per Shorter Oxford English Dictionary, Vol. 2, 3rd Edn., the word "reinstate" means to reinstall or re-establish (a person or thing in a place, station, condition, etc.); to restore

902-WP-2758-2019.docx

to its proper or original state; to reinstate afresh and the word "reinstatement" means the action of reinstating; re- establishment. As per Law Lexicon, 2nd Edn., the word "reinstate" means to reinstall; to re-establish; to place again in a former state, condition or office; to restore to a state or position from which the object or person had been removed and the word "reinstatement" means establishing in former condition, position or authority (as) reinstatement of a deposed prince. As per Merriam-Webster Dictionary, the word "reinstate" means to place again (as in possession or in a former position), to restore to a previous effective state. As per Black's Law Dictionary, 6th Edn., "reinstatement" means:

"To reinstall, to re-establish, to place again in a former state, condition, or office; to restore to a state or position from which the object or person had been removed."

22. The very idea of restoring an employee to the position which he held before dismissal or removal or termination of service implies that the employee will be put in the same position in which he would have been but for the illegal action taken by the employer. The injury suffered by a person, who is dismissed or removed or is otherwise terminated from service cannot easily be measured in terms of money. With the passing of an order which has the effect of severing the employer-employee relationship, the latter's source of income gets dried up. Not only

902-WP-2758-2019.docx

the employee concerned, but his entire family suffers grave adversities. They are deprived of the source of sustenance. The children are deprived of nutritious food and all opportunities of education and advancement in life. At times, the family has to borrow from the relatives and other acquaintance to avoid starvation. These sufferings continue till the competent adjudicatory forum decides on the legality of the action taken by the employer. The reinstatement of such an employee, which is preceded by a finding of the competent judicial/quasi-judicial body or court that the action taken by the employer is ultra vires the relevant statutory provisions or the principles of natural justice, entitles the employee to claim full back wages. If the employer wants to deny back wages to the employee or contest his entitlement to get consequential benefits, then it is for him/her to specifically plead and prove that during the intervening period the employee was gainfully employed and was getting the same emoluments. The denial of back wages to an employee, who has suffered due to an illegal act of the employer would amount to indirectly punishing the employee concerned and rewarding the employer by relieving him of the obligation to pay back wages including the emoluments."

"38. The propositions which can be culled out from the aforementioned judgments are:

38.1. In cases of wrongful termination of service, reinstatement with continuity of service and back wages is the normal rule.

902-WP-2758-2019.docx

38.2. The aforesaid rule is subject to the rider that while deciding the issue of back wages, the adjudicating authority or the court may take into consideration the length of service of the employee/workman, the nature of misconduct, if any, found proved against the employee/workman, the financial condition of the employer and similar other factors.

38.3. Ordinarily, an employee or workman whose services are terminated and who is desirous of getting back wages is required to either plead or at least make a statement before the adjudicating authority or the court of first instance that he/she was not gainfully employed or was employed on lesser wages. If the employer wants to avoid payment of full back wages, then it has to plead and also lead cogent evidence to prove that the employee/workman was gainfully employed and was getting wages equal to the wages he/she was drawing prior to the termination of service. This is so because it is settled law that the burden of proof of the existence of a particular fact lies on the person who makes a positive averment about its existence. It is always easier to prove a positive fact than to prove a negative fact. Therefore, once the employee shows that he was not employed, the onus lies on the employer to specifically plead and prove that the employee was gainfully employed and was getting the same or substantially similar emoluments.

902-WP-2758-2019.docx

38.4. The cases in which the Labour Court/Industrial Tribunal exercises power under Section 11-A of the Industrial Disputes Act, 1947 and finds that even though the enquiry held against the employee/workman is consistent with the rules of natural justice and/or certified standing orders, if any, but holds that the punishment was disproportionate to the misconduct found proved, then it will have the discretion not to award full back wages. However, if the Labour Court/Industrial Tribunal finds that the employee or workman is not at all guilty of any misconduct or that the employer had foisted a false charge, then there will be ample justification for award of full back wages.

38.5. The cases in which the competent court or tribunal finds that the employer has acted in gross violation of the statutory provisions and/or the principles of natural justice or is guilty of victimising the employee or workman, then the court or tribunal concerned will be fully justified in directing payment of full back wages. In such cases, the superior courts should not exercise power under Article 226 or 136 of the Constitution and interfere with the award passed by the Labour Court, etc. merely because there is a possibility of forming a different opinion on the entitlement of the employee/workman to get full back wages or the employer's obligation to pay the same. The courts must always keep in view that in the cases of wrongful/illegal termination of service, the wrongdoer is the employer and the sufferer is the employee/workman and there is no justification to

902-WP-2758-2019.docx

give a premium to the employer of his wrongdoings by relieving him of the burden to pay to the employee/workman his dues in the form of full back wages.

38.6. In a number of cases, the superior courts have interfered with the award of the primary adjudicatory authority on the premise that finalisation of litigation has taken long time ignoring that in majority of cases the parties are not responsible for such delays. Lack of infrastructure and manpower is the principal cause for delay in the disposal of cases. For this the litigants cannot be blamed or penalised. It would amount to grave injustice to an employee or workman if he is denied back wages simply because there is long lapse of time between the termination of his service and finality given to the order of reinstatement. The courts should bear in mind that in most of these cases, the employer is in an advantageous position vis-à- vis the employee or workman. He can avail the services of best legal brain for prolonging the agony of the sufferer i.e. the employee or workman, who can ill-afford the luxury of spending money on a lawyer with certain amount of fame. Therefore, in such cases it would be prudent to adopt the course suggested in Hindustan Tin Works (P) Ltd. v. Employees [Hindustan Tin Works (P) Ltd. v. Employees, (1979) 2 SCC 80 : 1979 SCC (L&S) 53] .

38.7. The observation made in J.K. Synthetics Ltd. v. K.P. Agrawal [(2007) 2 SCC 433 : (2007) 1 SCC (L&S) 651] that on

902-WP-2758-2019.docx

reinstatement the employee/workman cannot claim continuity of service as of right is contrary to the ratio of the judgments of three-Judge Benches [Hindustan Tin Works (P) Ltd. v. Employees, (1979) 2 SCC 80 : 1979 SCC (L&S) 53] , [Surendra Kumar Verma v. Central Govt. Industrial Tribunal- cum-Labour Court, (1980) 4 SCC 443 : 1981 SCC (L&S) 16] referred to hereinabove and cannot be treated as good law. This part of the judgment is also against the very concept of reinstatement of an employee/workman."

emphasis applied

36. The contents of Interim Application (St) No. 12492 of 2024 do not

assist the petitioners' objection that the respondent is not entitled to full

back wages. Nothing is produced on record to indicate that the

respondent was gainfully employed. The printouts of emails relied on

by the petitioners cannot be accepted as valid proof.

37. The documents annexed to the Civil Application No. 791 of 2019

are relied upon by the management to support the contention that the

Principal was not authorised to issue the appointment order. Thus, the

documents are sought to be relied upon to contend that the

respondent was not appointed lawfully as provided under the MEPS

Act and Rules framed thereunder and, thus, not entitled to

902-WP-2758-2019.docx

permanency. The letter of termination was not issued by the

management on the ground that the respondent was a temporary

employee. The School Tribunal has thus dealt with the challenge to the

termination letter that was issued by treating the respondent as a

permanent employee. The pleadings and evidence on record show

that the respondent was working as a permanent employee and steps

were accordingly taken by the management to terminate her services.

Hence, the documents relied upon by way of the Civil Application are

irrelevant at this stage in view of the controversy in the matter. Even

otherwise, the contents of the application do not justify the non-

production of the said documents during the hearing of the appeal

before the Tribunal.

38. Learned counsel for the petitioners has placed reliance on the

decisions of the Hon'ble Supreme Court in the cases of Hari Nandan

Prasad and Another Vs Employer I/R to Management of FCI and

Another3, Surinder Prasad Tiwari Vs U.P. Rajya Krishi Utpadan and

Others4, State of Rajasthan and Others Vs Daya Lal and Others 5 and

(2014) 7 SCC 10

(2006) 7 SCC 684

(2011) 2 SCC 429

902-WP-2758-2019.docx

National Gandhi Museum Vs Sudhir Sharma 6. The said decisions were

relied upon by the learned counsel for the petitioners to support the

contention that the respondent was not a permanent employee of the

petitioners. All the aforesaid decisions are on the illegal termination

being violative of Section 25F of the Industrial Disputes Act, 1947,

regularisation of service in public employment, parity in payment of

salary, and entitlement for regularisation on the ground of continuing in

service in view of interim orders. Hence, the principles laid down in

the said decisions are irrelevant so far as the controversy in the

present petition is concerned. The present petition deals with the

validity of the order of termination and the appeal filed under Section 9

of the MEPS Act. Hence, none of the decisions relied upon by the

learned counsel for the petitioners are of any assistance to the

arguments raised on behalf of the petitioners.

39. Learned counsel for the petitioners also relied upon the decision

of this court in the case of Shreemati Nathibai Damodar Thakarsey

Women's University Vs Ms Smita Govind Takale and Another 7. The

issue under consideration in the said decision was about the

(2021) 12 SCC 439

Writ Petition No. 10737 of 2019 and Writ Petition No.10645 of 2019 dated 7th May 2024.

902-WP-2758-2019.docx

appointment of the teacher as Shikshan Sevak and the appointment of

a teacher on a temporary basis. In the present case, the issue is not

with regard to the nature of the appointment of the respondent, as the

petitioners had issued a termination letter by treating the respondent

as a permanent employee. Hence, reliance on the said decision is

also misplaced so far as the facts of the present case are concerned.

40. This petition is filed invoking powers under Articles 226 and 227

of the Constitution of India. The scope of interference under Articles

226 and 227 is a well-established principle of law. The legal principles

with regard to the same are summarised by the Hon'ble Supreme

Court in the case of Shalini Shyam Shetty and Another Vs Rajendra

Shankar Patil8. The Hon'ble Supreme Court has summarised the

scope of interference under Article 227 of the Constitution of India. The

relevant extracts from paragraph 49 are as under:

"49. On an analysis of the aforesaid decisions of this Court, the following principles on the exercise of High Court's jurisdiction under Article 227 of the Constitution may be formulated:

(2010) 8 SCC 329

902-WP-2758-2019.docx

(e) According to the ratio in Waryam Singh [AIR 1954 SC 215], followed in subsequent cases, the High Court in exercise of its jurisdiction of superintendence can interfere in order only to keep the tribunals and courts subordinate to it, "within the bounds of their authority".

(f) In order to ensure that law is followed by such tribunals and courts by exercising jurisdiction which is vested in them and by not declining to exercise the jurisdiction which is vested in them.

(g) Apart from the situations pointed in (e) and (f), High Court can interfere in exercise of its power of superintendence when there has been a patent perversity in the orders of the tribunals and courts subordinate to it or where there has been a gross and manifest failure of justice or the basic principles of natural justice have been flouted.

(h) In exercise of its power of superintendence High Court cannot interfere to correct mere errors of law or fact or just because another view than the one taken by the tribunals or courts subordinate to it, is a possible view. In other words the jurisdiction has to be very sparingly exercised.

emphasis applied

41. In the present case, I do not find any illegality, infirmity, or

manifest error in the impugned order. Facts of the case shows that the

902-WP-2758-2019.docx

respondent is a victim of breach of principles of natural justice and

gross violation of applicable laws. Hence, this is not a fit case to

exercise the powers under Articles 226 or 227 of the Constitution of

India.

42. Hence, for the reasons recorded above, the petition is

dismissed.

43. For the reasons recorded above the Civil Application No. 791 of

2019 and Interim Application(St) No.12492 of 2024 are also dismissed.

[GAURI GODSE, J.]

 
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