Citation : 2009 Latest Caselaw 2380 Del
Judgement Date : 1 July, 2009
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Judgment reserved on: 27.08.2008
% Judgment delivered on: 01.07.2009
+ 1. W.P.(C) 4426-32/2006
MRS. ANJALI SOOD & ORS. ..... Petitioners
Through: Mr. K.K. Sharma, Advocate
versus
DIRECTOR OF EDUCATION & ORS. ..... Respondents
Through: Mr. Vikas Verma, Advocate for
respondent No.1
Ms. Jyoti Singh and Mr. Ankur
Chibber, Advocate for respondent
No.2
Mr. S.K. Shukla, Advocate for
respondent No.3
AND
2. W.P.(C) 555/2007
MANAGING COMMITTEE, NATOINAL PUBLIC
SCHOOL ..... Petitioner
Through: Ms. Jyoti Singh and Mr. Ankur
Chibber, Advocate
versus
DIRECTOR OF EDUCATION & ORS. ..... Respondents
Through: Mr. Vikas Verma, Advocate for
respondent No.1
CORAM:
HON'BLE MR. JUSTICE VIPIN SANGHI
1. Whether the Reporters of local papers may
be allowed to see the judgment? No
2. To be referred to Reporter or not? Yes
3. Whether the judgment should be reported
in the Digest? Yes
W.P.(C) Nos.4426-32/2006 & 555/2007 Page 1 of 28
VIPIN SANGHI, J.
1. By this judgment I purpose to dispose of writ petition WP(C) No.
4426-32/2006 along with writ petition WP(C) No. 555/07. WP(C) No.
4426-32/2006 had originally been filed by seven petitioners to seek the
quashing of the notice of retrenchment dated 30.12.2005 issued by the
Management Committee, National Public School, Bela Road as being
contrary to the provisions of Delhi School Education Act (the Act) and
Rule 46 of Delhi School Education Rules (the Rules) and for issuance of
a writ of mandamus directing the management of National Public
School (NPS) to absorb the petitioners in any of the other two schools
run by it, viz. NPS, Darya Ganj or NPS Kalindi vide order dated
11.12.2006 petitioner No.5 was deleted from the array of petitioners.
2. On the other hand WP (C) No. 555/2007 has been filed by the
Managing Committee, National Public School, Bela Road for issuance of
writ of certiorari to seek the quashing of the direction given by Delhi
School Advisory Board in its meeting held on 27.09.2006 to the
management of National Public School, Bela Road to absorb the
retrenched teachers in its other branches as aforesaid, before the
permission for closure of school is granted.
3. National Public School [Respondent No.3 in WP(C) No.4426-
32/2006 and WP (C) No.555/2007] is an educational society registered
under the Societies Regulation Act and was running three unaided
schools in Delhi as aforesaid. All these three schools were run (and
two of them even now continue to be run) under the name and style of
National Public School. The petitioners in W.P.(C) No.4426-32/06 are
all teachers who were working in National Public School situated at 7,
Bela Road (in short "the school"). The school was being run from a
rented premise. It appears that in 2001 the landlord of the premises
filed a suit for possession, which was decreed in his favour. Against
this order the school preferred an appeal. It is claimed by the
Managing Committee of N.P.S. that as the Court was not inclined to
interfere with the decree, the school opted for an out of court
settlement with the landlord and in terms of the settlement the school
handed over the possession of the premises of Bela Road School to the
landlord on 29.04.2006. Consequent to this, Managing Committee of
N.P.S. Bela Road in its meeting held on 30.11.2005 took a decision to
close the school due to financial crisis and non-availability of
land/building. Thereafter, the school retrenched its employee teachers
from service w.e.f 31.03.2006 vide letter dated 30.12.2005. Managing
committee of N.P.S., Bela Road vide its resolution passed in its meeting
held on 21.01.06 proposed to approach its sister organization to
accommodate the employees who were being retrenched, against any
suitable future vacancies, as and when they arise. The students on roll
of the N.P.S., Bela Road were given an option to get admission either in
N.P.S. Darya Ganj or N.P.S. Kalindi.
4. The school sought the permission of the Directorate of Education
(DOE) to close down the school at Bela Road. On 22.03.2006 the DOE
passed an order under Rule 46 of the Rules granting conditional
approval to the closure of the N.P.S. Bela Road subject to the following
conditions:
"1. All the employees & students of the school will be adjusted in National Public School, Dariyaganj & National Public School, Kalindi, Delhi as decided by the Managing Committee of National Public School, 7 Bela Road, Delhi in its meeting held on 21.01.2006.
2. The school authorities shall issue letters of adjustment to the individual employee & a copy of the same duly acknowledged by the concerned employee shall be submitted to the department.
3. The closure of the school will also be subject to the approval of the Advisory Board as provided in rule 46 of DSEA&R 1973."
5. Aggrieved by their retrenchment, the teachers of the school have
filed the writ petitions being WP (C) Nos.4426-32/06 on 20.03.2006.
On 19.05.2006, this Court in WP(C) No.4426-32/2006, after taking note
of the order issued by DOE on 22.03.2006, issued directions to the DOE
Government of NCT of Delhi to ensure that the Advisory Board which is
constituted for the purpose of considering the closure of NPS Bela
Road, considers and issues its order on the question of approval of the
school's closure, within a period of six weeks. The court also passed an
interim order for the payment of all the salary and allowances payable
to the petitioners till the next date of hearing. This order has
continued to remain in force.
6. Delhi School Education Advisory Board held its meeting on
27.09.06 and decided that the management of the school must absorb
the remaining teachers in its other branches and permission to close
down the Bela Road Branch may be given only after the management
fulfills this condition. This report of Advisory Committee has been
challenged by the management committee of the school in WP(C)
No.555/2007. By order dated 23.01.2007 this Court in WP(C) No.555/07
has stayed the operation of the impugned direction dated 27.09.06.
7. On 23.02.07 the Managing Committee of N.P.S. Bela Road filed
C.M. No. 2941/07 in WP (C) No. 4426/06 for vacation of the interim
orders dated 19.05.06 and 6.07.06 whereby the school was directed to
pay salaries to the petitioners. This C.M was heard on 26.07.07. This
Court asked the DoE to report about the feasibility of absorption of the
petitioners in the other two schools being run by the same
management. However, the interim order was to be continued till next
date of hearing.
8. By order dated 14.07.2008, the aforesaid two petitions were
directed to be heard together.
9. The petitioner Management Committee of the N.P.S., Bela Road
submits that it being a private unaided institute is not bound by the
decision of the Advisory Board, as under Rule 47 of the Rules direction
for absorption of surplus employees can only be given in case where
the closure is of an aided school, or withdrawal of recognition is in
respect of an aided school. It is submitted that though the three
schools i.e. the school at Bela Road, Darya Ganj and Kalindi were set
up by same Managing Society, but each of them is an independent
school having its own Management Committee. Under the Act there is
a clear distinction drawn between the society, which establishes the
school and Managing Committee which runs the school. Managing
Committee is empowered to run the school, supervise, control, and
finance the services of the employee in the respective school besides
having disciplinary powers and control over the employees and
students of the particular school. Reference is made to Rule 59 read
with Rule 98 to bring home the point that it is within the exclusive
domain of the Managing Committee of the school to either run the
school or to close it down. It is submitted that due to a Court decree,
the rented premises where the Bela Road school was being run had to
be vacated and no alternative site was available for running the school.
The school also had been incurring heavy losses for the last more than
2 years and there was no improvement in the financial condition and,
therefore, it was not possible to run the school any further. Therefore,
the Managing Committee of the School took a policy decision to close
down the school due to financial crisis as well as non availability of
land, which was even conveyed to the Deputy Director of Education
vide letters dated 30.11.05 and 22.12.05. It is argued that closure of
an establishment is a managerial right and no direction can be sought
from any Court or forum to the management to continue to run the
establishment even if it is unable to do so for bonafide reasons or
financial crisis.
10. Management Committee of the school further submits that it has
made its best effort to adjust the retrenched teachers in its sister
concern schools. In its resolution dated 21.02.06 it was decided that it
would give preference to the teachers of its closing school in case
vacancies arise in other schools. Even five teachers have been
adjusted in other two schools on availability of vacancies. Moreover, it
is argued that the appointment of these petitioners-teachers was not in
pursuance of any statutory rules/regulations but, under a contract of
employment and hence, it being totally private in nature, services
could be terminated in terms of contract of employment. A fortiori no
writ would lie to enforce a private right.
11. The retrenched teachers of the school i.e Respondents No. 4 to 9
in W.P.(C) No.555/2007 [Petitioners in WP (C) No.4426-32/2006] in
their counter affidavit dispute that the NPS , Bela Road is an
independent school. It is submitted that schools at Bela Road, Darya
Ganj and Kalindi are three different branches of a same school. This is
evident from the fact that the petitioner school, till the year 2005, was
maintaining a joint seniority list of the staff members of the three
schools and even inter-school transfers were being made.
12. It is submitted that after establishing the 3rd school at Kalindi, the
Management Committee, Bela Road has been transferring the teaching
and non-teaching staff from its Bela Road school to its Kalindi branch.
The petitioners in para 25 of the petition have given the details of the
inter-school transfer done from 01.06.2000 to 30.08.2004. This fact is
not disputed by the Management Committee. In fact, it is admitted in
para 24 of their counter affidavit filed in W.P.(C) No.4426-32/2006 that
employees were transferred from one school to another as per
availability of post and vacancy.
13. It is submitted by the respondent teachers that Rule 46 of the
Rules casts a mandatory duty on the managing committee of every
recognized school (other than an unaided minority school) to take prior
permission of the DOE before closing down a school. The main
intention behind the aforesaid provision is to see that the interests of
the teachers/employees/students are not adversely affected in case of
closure of a particular school and to prevent a whimsical action of the
management of a school to close down the school which serves the
neighbouring community of students. In keeping with this aim the
DOE/Advisory Board while giving permission to close a school has the
authority and power to impose such incidental conditions that, in its
view, will protect and further the interests of the employees and
students of the closed school. Accordingly, it is submitted that Advisory
Board keeping in view the welfare and interest of the respondent
teachers and the students, has rightly imposed the impugned
conditions.
14. It is further submitted that despite the vacancies existing in NPS
Darya Ganj and NPS Kalindi, the petitioner Managing Committee has
not made an effort to absorb the retrenched petitioner teachers.
15. Respondent teachers refute the policy decision of the
management committee to close down the school due to financial
crisis by arguing that the NPS, Bela Road is not a separate and
independent school. The other two branches of the school are fully
functional and have a huge turnover which can meet the expenses of
the closed school.
16. Management committee of NPS, Bela Road has placed reliance
on T.M.A. Pai Foundation & Ors. V. State of Karnatka & Ors.
(2002) 8 SCC 481 and Kathuria Public School and Ors. V. Director
of Education and Anr. 2005 VI AD ( DELHI) 893 to contend that any
restriction requiring approval of the government in the management
policies of the private unaided school is not permissible as it amounts
to erosion of autonomy and interference in the functioning of school.
Whereas, the respondent teachers have sought to put reliance on
Vaishali International School Teachers Welfare Association V.
All India Siddhart Int. Educational society & Ors. 132 (2006)
DLT 237 (DB) and decision of this Court in Management Of
Greenfields Public School V. Govt. Of NCT of Delhi and Anr.
WP(C) No.856-857/2006 decided on 01.08.2008 to advance their case.
17. The petitioners have placed on record their letters of
appointment. The dates of issuance of these letters are as follows:
Mrs. Aruna Gupta 16.08.1974 Smt. Sheela Bannerjee 25.11.1982 Sh. G.C. Garg 13.07.1984 Ms. Shobha Rani Jain 18.07.1986 Ms. Rashmi Chaudhary 23.09.1989 Ms. Meena Saxena 28.09.1989
18. It is seen that the letters of appointment of Mrs. Aruna Gupta,
Mrs. Sheela Banerjee and Mr. G.C. Garg were issued by the Managing
Society, National Public School, Delhi. It appears that at the relevant
time it was only the Bela Road School which was running. The
appointment letters of Ms. Shobha Rani Jain, Mrs. Rashmi Chandna,
Mrs. Meena Saxena were issued on a printed format by the Managing
Committee, National Public School, Bela Raod and signed by the
Manager. Pertinently, the appointment letters issued to Ms. Shobha
Rani Jain, Mrs. Rashmi Chandna and Mrs. Meena Saxena contained,
inter alia, the following condition:
"that your services may be transferred to any other school under the management Managing Society National School without any extra allowance or enhancement in your salary."
19. From the aforesaid it appears that when different branches of
its schools came into existence the Managing Society, which was the
employer, prescribed a condition that the services of the employees
may be transferred to any other school under the management of the
same society. This clearly shows that the managing society NPS did
not intend to create water tight compartments of the employees
working in different branches and the employees could be transferred
from one branch / school to another. The petitioners/teachers have
also placed on record the combined seniority list circulated by the
Managing Society, National School on 19.02.2002 in respect of the
employees working in the schools run by the Managing Society. This
seniority list was circulated to the Principal/ Head Mistress, National
Public School, Bela Road / Kalindi / Darya Ganj. It contains the names
of the various PGT, TGT and Assistant Teachers apart from librarians
etc. No doubt, the seniority list in respect of the three schools were
sought to be later on drawn school-wise. That, however, does not
detract from the fact that at the time of their appointments, the six
petitioners aforesaid were considered as employees of the society
which has set up the three schools and their services were
transferable. Office order dated 22.09.2003 has also been placed on
record in respect of the petitioner no. 1 Mrs. Anjali Sood whereby she
was transferred to National Public School, Kalindi, New Delhi w.e.f.
01.08.2003 from National Public School, Bela Road, Delhi, where she
was serving earlier.
20. The Act was enacted to provide for better organization and
development of school education in Delhi and for matters connected
therewith. The establishment of a new school and the opening of
higher classes or the closing down of an existing class in any existing
school in Delhi has been made subject to the provisions of the Act and
the rules framed thereunder (see Section 3). Section 4 empowers the
appropriate authority to recognize any private school.
21. The Delhi School Education Rules were framed under the Act
in 1974. Rules 44, 46 and 47 are relevant for the present case. They
read as follows:
Rule 44. Notices of intention to open a new school- (1) With a view to enabling the Administrator to arrange for the planned development of school education in Delhi, every individual, association of individuals, society or trust, desiring to establish a new school, not being a minority school, shall before establishing such new school, give an intimation in writing to the Administrator of his or their intention to establish such school.
(2) The intention, referred to in sub-rule (1) shall contain the following particulars namely:
(a) the Zone in which the new school in proposed to be established, and the approximate number of students likely to be educated in such schools;
(b) the stage of education intended to be imparted in the new school;
(c) the number of schools of the intended stage in existence in the Zone where the new school is proposed to be established and the population of a Zone;
(d) whether the person proposing to establish the new school have any alternative Zone in view and if so, the particulars of such alternative Zone with respect to the matters specified in clauses (a) and (c);
(e)the particulars including measurements of the building or other structure in which the school is proposed to be run;
(f) the financial resources from which the expenses for the establishment and running of the school are proposed to be met and whether any application is proposed to be made for any aid;
(g) the composition of the managing committee of the proposed new school until the new school is recognized and a new managing committee is constituted
in accordance with the scheme of management made under the Act;
(h) the proposed procedure, until its recognition under the Act, for the selection of the head of the school and other teachers and non-teaching staff and the minimum qualifications for their recruitment;
(i) the proposed scales of pay for the head of the school and other teaching and non-teaching staff until the school is recognized under the Act;
(j) admission, tuition and other fees which would be levied and collected until its recognition under the Act, from the students of the proposed new school;
(k) any other facility which is proposed to be provided for the students of the proposed new school.
(3) The Administrator may, after considering the particulars specified in the intimation given to him under sub-rule (2) and after making such inquiries as he may think fit, inform the person or persons by whom the intimation was given to him whether or not opening of the proposed new school would be, in the public interests:
Provided that the Administrator shall, if he is of opinion that the number of schools existing in the Zone where the new school is proposed to be opened is sufficient to meet the needs of the Zone, inform the person or persons, by whom the intimation was given to him that the opening of the new school in such Zone would be against the public interest and may indicate to such person or persons, any other Zone which, in his opinion, needs the establishment of a new school, and thereupon it would be open to such person or persons to open a new school in the Zone indicated by the Administrator.
Rule 46: Closing down of a school or any class in a school - No managing committee shall close down a recognized school, not being an unaided minority school, or an existing class in such school without giving full justification and without the prior approval of the director,
who shall , before giving such an approval , consult the Advisory board.
Rule 47: Absorption of surplus (employee), etc.--(1) Where as a result of---
(a) the closure of an aided school or any class or classes in any aided school; or
(b) withdrawal of recognition from an aided school; or
(c) withdrawal of aid from an aided school, any student or employee becomes surplus, such student or employee, as the case may be, may be absorbed as far as practicable, in such Government school or aided school as the Administrator may specify:
Provided that the absorption in Government service of any employee who has become surplus shall be subject to the availability of a vacancy and shall be subject further to the condition that the concerned employee possesses the requisite qualification for the post and has not been retrenched by the management of the aided school on any ground other than the ground of closure of the school or any class or classes of the school, or withdrawal of recognition or aid from the school:
Provided further that where any such surplus employee is absorbed in a Government school, he shall be treated as junior to all the persons of the same category employed in the Government schools on the date immediately preceding the date on which he is so absorbed, and where such surplus employee is absorbed in an aided school, he shall rank as junior to all the persons of the same category employed in that school on the date immediately preceding the date on which he is so absorbed.
(2) Where any surplus employee is absorbed under sub-rule(1)--
(a) the salary and other allowance last drawn by him at the school from which he has become surplus shall be protected;
(b) his provident fund account shall be transferred to the school in which he is so absorbed, and thereupon such provident fund shall be governed in accordance with the rules and regulations in force in that school in relation to provident fund; and
(c)the period of his qualifying service in the school in which he had worked before such absorption and any previous period of qualifying service, if any, in any recognized aided school in Delhi shall be taken into account for the purpose of computing his pension and other retirement benefits.
(3) Without prejudice to the provisions of sub- rules (1) and (2), where an employee becomes surplus by reason of the closure of any class or section thereof or the discontinuance of the teaching of any subject, such employee may be absorbed in the first instance, as far as practicable, in such Government or aided school as the Administrator may specify, and if the class or section which was closed is reopened by the former school or if any new class or section thereof is opened by such school or if the subject, the teaching of which was discontinued, is re-introduced by such school, or strength of the staff of the former school is increased, such employee shall be reabsorbed in the former school; but if such re- absorption does not take place within a period of five years from the date of absorption of such employee in the Government or aided school, such employee shall be regularly absorbed in such Government or aided school, as the case may be.
(4) Re-absorption of an employee in a former school shall not affect his continuity of service or his seniority in relation to that school or his emoluments, provident fund, gratuity and other retirement benefits.
Explanation - For the purposes of sub-rules (3) and (4), ―former school‖ means the school from which an employee has become surplus.‖
22. From the aforesaid provisions of the Act and the Rules quoted
above, it appears that the authority to regulate and decide issues
concerning the setting up of schools, starting of classes therein and the
closing down of schools vests with the administrator.
23. Rule 59 of the Rules lays down the aspects with which the
scheme of management of recognition school shall deal. It provides
for the constitution of a managing committee which would have control
over appointments, disciplinary action and control on staff. The
managing committee under the scheme is charged with various
responsibilities. The scheme should, inter alia, provide that the
Managing Committee shall be subject to the control and supervision of
the Trust or Society by which the school is run (Rule 59 (2) (q)). Rule
98 defines the appointment authority. The purpose of Rule 98 is
merely to define the appointing authority in respect of employees of
the school. By virtue of Rule 59 and 98, the Managing Committee of
the school is made the appointing and disciplinary authority. Rule 50
lays down the conditions for recognition of a private school. The very
first condition laid down is that the school should be run by a society
registered under the Societies Registration Act or a Public Trust
constituted under the law.
24. From the aforesaid, it is seen that it is the registered society /
trust which runs the school. The Managing Committee is only an
instrumentality / arm of the society / trust. It is the Managing
Committee which is entrusted with the executive power to administer a
particular school. The Managing Committee constituted by the society
/ trust is not a legal entity which can sue or be sued. It is only a
committee constituted by the society/trust. The overall control
however, vests with the registered society / trust which runs the
school. Reliance placed by learned counsel for the Managing
Committee National Public School, Bela Road on Rule 59 read with Rule
98 of the rules, therefore, appears to be misleading. Therefore, I find
no merit in the submission of learned counsel for the Managing
Committee of National Public School, Bela Road that each of the three
schools namely National Public School Bela Road, National Public
School, Kalindi and National Public School, Darya Ganj are wholly
independent and autonomous schools. The overall control and
supervision is that of the Managing Society, National Public School.
25. In MCD Vs. Children Book Trust 47 (1992) DLT 424 (SC)
the Supreme Court has held as follows:
"That the Delhi School Education Act does not create the school entity a specific juristic entity different from the society. Where under Rule 59(2)(q) of the Rules it is provided that the managing committee shall be subject to the control and supervision of the society by which the school is run, it means that school is a part and parcel of the society. Where, therefore, the funds are transferred, even calling the contributions from the school to the society, would be nothing more than transfer of oneself. In fact, we do not find under the Delhi School Education Act any provision by which the school is made a separate juristic entity.
26. In Vaishali International (supra) a Division Bench judgment
of this Court has emphasized on the imperative nature of Rule 46 and
has held that no school can be shut down without permission of the
Directorate. In Ashok Kumar v. Union of India 2007(9)AD(Delhi)550
it has been held that norms such as Rule 46 have been put in place to
achieve a larger social objectives of ensuring that school, which are the
building blocks of the future of our country are not closed down on
whims and fancies of their founders or promoters.
27. In Management of Green Field Public School Vs.
Government of NCT of Delhi WP (C) No. 856-57/2006 decided along
with other connected writ petitions on 1st July, 2008 by a learned Single
Judge of this Court, the Court was concerned with Rules 46 and 47 of
the Rules. The Green Fields Education Society, established a school,
which was recognized in 1971. It functioned in Naveen Shahdara. In
1976, it secured a two acre plot at Vivek Vihar where it had to shift. It
did shift the school to Vivek Vihar. Yet some teaching activities
continued at Naveen Shahdara. In 1985, on the petitioners request a
plot was allotted by the DDA with the stipulation that the existing
school should entirely shift to the new premises and the existing school
is closed down. In 1988, the Director issued a letter acceding to the
petitioners request to shift the entire school to Dilshad Garden. One of
the conditions imposed was that the present school shall be closed
down and no class shall be held at Vivek Vihar. Yet the school did not
shift entirely or substantially, as only class 9 to 12 were shifted and
others were shifted piecemeal, and not completely. This breach of the
conditions led to litigation. The teachers at the left behind school at
Vivek Vihar were not being paid salaries. The Director of Education
issued a show cause notice dated 02.12.2005 followed by an order
dated 10.01.2006 withdrawing recognition to the school. The learned
Judge took note of Vaishali International School Teachers Welfare
Association (supra) which emphasis the imperative nature of Rule 46
and prescribes that no school can be shut down without permission of
the Directorate. In Paragraphs 37 and 38 the learned Single Judge
observed as follows:
"37. Vaishali International School Teachers Welfare Association v. All India Siddharth International Educational Society and Ors. was a Division Bench judgment emphasizing the imperative nature of Rule 46, which prescribes that no school can be shut down without permission of the directorate. Similarly, establishment of a school is a matter entirely covered by the Act; as underlined in Social Jurist by the Division Bench, it is exclusively governed by Rule 44. The establishment of the school at the new locale, i.e Dilshad Garden and the closure at the old locale, i.e at Vivek Vihar, were the exclusive domain of regulatory power of the Director. This provision is cast in imperative terms. It is well settled that when a statute requires a thing to be done in a particular manner, it must be done in that manner or not at all (Ref. Nazir Ahmed v. King Emperor; Ramchandra Keshav Adke v. Govind Joti Chavare (1975) 1 SCC 915; Morgan Stanley Mutual Fund v. Kartick Das). thereforee, the argument that there was a de facto continuation of the school, which the court has to respect, cannot be countenanced.
38. The order of the Director, requiring the shifting of the school, staff and students, on
17-11-1988, from Vivek Vihar to Dilshad Garden, is unambiguous and admits of only one interpretation; the petitioner had no choice but to relocate the entire establishment. Yet, this direction was flouted; the petitioner continued a large part of its establishment in Vivek Vihar. These events led to a denouement when the Director had to intervene, in 1995, and constitute a special committee, to recommend corrective measures. The committee did recommend measures. Show cause notice was issued, to rectify the deficiencies; the steps taken included termination of teachers and employees; they approached the court. "
28. The Court specifically dealt with Rules 44 and 46 and the
argument of the petitioner management school to disown the liability
in respect of teachers who were left behind in the Naveen Shahdara
School in the following words:
"46. The last argument of the petitioner was that the Director has also fastened liability in respect of teachers of the Navin Shahdara school who were teaching unrecognized sections, and that the MCD had granted independent recognition to the institution in 1997. They were not aggrieved. Thus, the Director should not have fastened any liability in that regard.
47. Between them, Rules 44 and 46 fully occupy the field of opening and closure of schools. These provisions were used by the Director, when, at the request of the Petitioner, he permitted shifting of the school to Dilshad Garden in 1988. Shifting implied simultaneously opening the school at the new location, and closure at the old location. The terms of the order say as much. Also, the order directed that the "present school" was to be closed down and no recognized classes could be held at Vivek Vihar. The order also directed that no branch of the school could be run under
the name of recognized school. Yet, the petitioner does not deny that complete closure did not take place; it did not shift its activities; it also did not shift its teachers. There is also no contest to the observations of the Committee, in 1995, that complete shifting from Navin Shahdara was not done, and teachers working there were posted also at Vivek Vihar. That report had recommended the absorption of such teachers in Dilshad Garden; the order of 09.02.2005 and the later order of the Director, dated 21.09.2005, similarly determined that such teachers were entitled to be deployed in Dilshad Garden. In these circumstances, its responsibility continued vis- à-vis such teachers who were "left behind" without reason, and certainly for none of their fault. Following the ratio of the Division Bench in Vaishali International (supra) this court holds as insubstantial and unfeasible, the argument of the petitioners disclaiming their liabilities towards such teachers. For these reasons, there is no merit in the contention regarding treating two sets of teachers characterized as unequals, equally, on the basis of their being in different institutions, i.e one recognized and the other, recognized. That was the consequence of the petitioners' illegality, and therefore, cannot be the basis of their disclaimer of liability."
29. In my view, the ratio of the above decisions applies to the
cases in hand. The decision of the Supreme Court in T.M.A. Pai
Foundation (supra) and Kathuria Public School (supra), in my view
do not throw much light on the issue before me. Firstly, I may notice
that the managing committee of National Public School, Bela Road has
not impugned Rule 46 in the present petition as being ultra vires. The
said rule carries with it the presumption of constitutionality. The
Division Bench of this Court in Kathuria Public School (supra)
following the decision of the Supreme Court in T.M.A. Pai
Foundation (supra) held that the provisions in the Act and the Rules
dealing with prior approval and post facto approval in respect of
disciplinary matters of teachers and employees are not applicable to
unaided non minority educational institutions. The present is not a
case involving prior approval or post facto approval in respect of
disciplinary matters of teachers and employees. The present is a case
concerning the closure of one of the schools by the society and the
rights of the teachers and employees of such a school in the light of
the orders issued by the DOE and the Advisory Board. As aforesaid,
Vaishali International School Teachers Welfare Association
(supra) and Ashok Kumar v. Union of India (supra) have held that
Rule 46 seeks to achieve a social objective of ensuring that a school,
which is a building block of the future of our country should not be
closed down at the whims and fancies of the founders or the
promoters. Keeping in view the aforesaid objective of Rule 46, the
same cannot be compared with the provisions of the Act and the Rules
dealing with the prior and post facto approval in respect of disciplinary
matters of teachers and employees of schools. It cannot be said that
Rule 46 encroaches on the autonomy of the society running the school.
30. The power to grant approval/permission carries with it the
incidental power to lay down reasonable and germane conditions.
Considering the fact that the NPS, Bela Road was the first school set up
by the managing society, National Public School and the six petitioner
teachers were appointed either even before the other two
branches/schools were set up, or with the condition that their services
were transferable, and the fact that petitioner no.1 was even
transferred to NPS, Kalindi, coupled with the fact that a combined
seniority list of teachers and employees was being maintained till as
late as the year 2002, it cannot be said that the conditions imposed by
the DOE and the Advisory Board requiring the absorption of the six
petitioner teachers in the other two branches / schools being run at
Kalindi and Darya Ganj was unreasonable or arbitrary.
31. Rule 47, no doubt, deals with aided schools and per se is not
applicable in respect of unaided private schools. However, the DoE
and the Advisory Board can legitimately take a leaf out of Rule 47 and
impose the same condition while granting permission under Rule 46 for
closure of school as a pre condition if the facts and circumstances of
the case so warrant. Rule 47 provides a guideline for the exercise of
the discretionary power vested by Rule 46.
32. Reliance placed by learned counsel for the school on Avas
Vikas Sansthan & Anr. v. Avas Vikas Sansthan Engineers Assn.
& Ors. 2006(3) SCALE 583 appears to be misplace in the facts of the
present case. In that case the employees had been granted, and they
had accepted alternative employment and thereafter were seeking to
challenge the terms of such employment. That is not the case in hand.
In the present case, the petitioners though presumably ranking higher
in seniority [considering that they had been appointed between 1974
and 1989, and belonged to the oldest of the three schools run by the
Managing Society (NPS)] have been retrenched, while retaining others
who were, at the relevant time, serving in the other two schools i.e.
NPS Darya Ganj and NPS Kalindi. Their retrenchment does not take
into account the relative seniority of the petitioners vis-à-vis those who
continue to serve in the other two schools. For these reasons, the
decision in Avas Vikas Sansthan (supra) has no relevance to the
present case.
33. I may also take note of the fact that the Managing Committee
of NPS Bela, Road has not responded to the supplementary affidavit
filed by the petitioners dated 1st July, 2007. In the said affidavit, the
petitioner teachers had tabulated the vacancies that existed in NPS,
Kalindi and NPS, Dariyaganj against which the petitioners could be
absorbed. The vacancy position indicated by the petitioners in this
supplementary affidavit is as follows:
S.No Name Place of Subject Date of Reason of
occurrence occurrenc occurrence
of vacancy e of of vancncy
vacancy
1. Anjali Kalindi TGT Aug, 2006 Shri.
Sood Srivastava
retired in
and the
petitioner
was
transferred
to the
Kalindi
branch.
However,
later Sh.
Srivastava
was allowed
to join on
ad hoc
basis and
the
petitioner
was
transferred
back to Bela
Road
branch.
2. Rashmi Kalindi PGT 2004 Only one
Chandna (Business teacher for
Studies) Accounts
and the
vacancy for
PGT
(Business
Studies)
exists.
3. Arun Daryaganj S. Studies 31.01.07 Mrs. Pathak
Gupta retired.
4. G.C. Garg Kalindi S.U.P.W. - No teacher
5. Sheela Kalindi TGT 31.08.05 Mrs.
Branch Biology Bhutani
Bannerjee retired but
later re-
absorbed as
an ad hoc
teacher
6. Meena Daryaganj/K Librarian - i. Only 1
alindi junior
Saaxena librarian in
Kalindi
which is
against
CBSE
affiliation
bye laws.
ii. No
librarian in
Daryaganj.
This is in
violation of
the
provisions
of the Delhi
School
Education
Act, 1973.
34. The aforesaid tabulation finds support from the status report
filed by the DOE dated 28th November, 2007 in compliance of the order
dated 26.07.2007. By that order the court had directed the DOE to
report whether the petitioner teachers could be absorbed in the other
two branches of NPS. As per this report the total number of seats
which were then available in NPS, Dariyaganj alone was 4½ teachers
apart from two posts in NPS, Kalindi. It appears that the respondent
society is using the closure of the school/branch at Bela Road merely
as a ruse to retrench and get rid of the petitioners despite having
vacancies in the other two schools/branches where they could be
absorbed.
35. As noticed hereinabove, the Court had issued a direction to
the respondent school as early as on 19th May, 2006 that the school
shall pay all the salary and allowances to the six petitioners till the
next date of hearing. That direction was not vacated. The interim
direction was continued on 6th July, 2006 and by order dated
26.07.2007 it was directed that the interim orders shall continue. The
orders were continued thereafter from time to time and even by the
order dated 14th July, 2008, it was directed that the interim orders shall
continue. The respondent school has, however, not complied with the
directions on the ground that since the Bela Road branch has been
closed, there is no collection of fee from the students.
36. I find no force in this submission for two reasons. Firstly,
admittedly some if not all students of NPS, Bela Road have been
absorbed in other branches/schools of the respondent society. These
students continue to pay the fee. Secondly, eventually it is the liability
of the society to pay the fee from its accruals whether or not a
particular branch, in respect of which the teachers have been laid off is
operational or not. Learned counsel for the petitioner teachers have
vehemently argued that it was from out of the earnings derived from
the original school situated at Bela Road that the respondent society
had generated enough income to set up the other two schools at Darya
Ganj and Kalindi. Since the Bela Road school/branch was the oldest, I
am inclined to accept the said submission.
37. The respondent school clearly breached the order dated
19.05.2006 and has acted in defiance of the said order. There is merit
in the submission of the petitioner teachers that the respondent school
cannot be heard in these circumstances. In any event, I have
considered all the submissions made by the respondent school and I
find no merit to any of these submissions.
38. Accordingly, writ petition no.4426-32/2006 filed by the six
petitioner teachers is allowed and writ petition no.555/2007 filed by
the Managing Committee NPS Bela Road is dismissed. A writ of
certiorari is issued quashing notice of retrenchment dated 30.12.2005
issued by Managing Committee, National Public School, Bela Road,
Delhi to each of the six petitioners. The petitioners-teachers would be
entitled to back wages and allowances and continuity in service
throughout. The back wages and allowances shall be paid by the
respondent school/Managing Society i.e. respondent No.3 within four
weeks. A further direction is issued to the respondents to absorb each
of the six petitioner teachers in any of the other two NPS situated in
Kalindi and Darya Ganj while maintaining the seniority of the
petitioners from the date of their respective initial appointments. Each
of the six petitioners-teachers would be entitled to combined costs of
Rs. 20,000/- in the two petitions.
(VIPIN SANGHI) JUDGE JULY 01, 2009 DP
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!