Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ravinder Gaura vs V.K. Panddy & Anr.
2011 Latest Caselaw 2081 Del

Citation : 2011 Latest Caselaw 2081 Del
Judgement Date : 19 April, 2011

Delhi High Court
Ravinder Gaura vs V.K. Panddy & Anr. on 19 April, 2011
Author: Rajiv Sahai Endlaw
              *IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                                                Date of decision: 19th April, 2011

+                                 W.P.(C) No.9119-29/2006

         MANGAL MOHAN & ORS                      ..... Petitioners
                    Through: Mr. K.C. Dubey, Advocate.

                                                         versus

         DIRECTOR OF EDUCATION & ANR              ..... Respondents
                      Through: Mr. R.K. Vats & Mr. Keshav Ranjan,
                               Advocates for R-2.
                              AND
                   CONT. CAS(C) No.1016/2006

         SHEEL KUMAR                                                       ..... Petitioner/Relator
                                        Through:             Mr. K.C. Dubey, Advocate.

                                                         versus
         V.K. PANDEY & ORS.                                         ..... Respondents/Contemnors
                       Through:                              Mr. R.K. Vats & Mr. Keshav Ranjan,
                                                             Advocates for R-1&2.

                                         AND
                           CONT. CAS(C) No.1210/2006

         CHIRANJILAL                                                      ..... Petitioner/Relator
                                        Through:             Mr. K.C. Dubey, Advocate.

                                                         versus
         V.K. PANDEY & ANR.                                     ..... Respondents/Contemnors
                       Through:                           Mr. R.K. Vats & Mr. Keshav Ranjan,
                                                          Advocates for R-1&2.
                                                         AND

W.P.(C) No.9119-29/2006,   CONT. CAS(C) No.1016/2006 ,    CONT. CAS(C) No.1210/2006 & CONT. CAS(C) No.1019/2006

                                                                                                       Page 1 of 9
                                         CONT. CAS(C) No.1019/2006

         RAVINDER GAURA                                                  ..... Petitioner/Relator
                     Through:                                Mr. K.C. Dubey, Advocate.

                                                         versus
         V.K. PANDDY & ANR.                                         ..... Respondents/Contemnors
                       Through:                              Mr. R.K. Vats & Mr. Keshav Ranjan,
                                                             Advocates for R-1&2.
CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1.       Whether reporters of Local papers may                                          No.
         be allowed to see the judgment?

2.       To be referred to the reporter or not?                                         No.

3.       Whether the judgment should be reported                                        No.
         in the Digest?


RAJIV SAHAI ENDLAW, J.

1. The eleven petitioners claiming to be employees of the respondent

no.2 Manav Bharti India International School have filed this petition

claiming the following reliefs:-

"a) Direct the respondents to grant the prevailing pay scale of the posts on which the petitioners are working.

b) Direct the respondents to pay the revised pay scale as per Fifth Pay Commission Report."

W.P.(C) No.9119-29/2006, CONT. CAS(C) No.1016/2006 , CONT. CAS(C) No.1210/2006 & CONT. CAS(C) No.1019/2006

2. It is the case of the petitioners that by virtue of Section 10 of Delhi

School Education Act, 1973, the respondent no.2 School being an aided

recognized school is liable to pay to its employees wages not less than those

of the employees of the corresponding status in the schools run by the

Government of NCT of Delhi and which were not being paid to them.

3. Notice of the petition was issued. The respondent no.1 Directorate of

Education in its counter affidavit has affirmed that the petitioners are entitled

to scales of pay and allowance, pension, gratuity and other prescribed

benefits under the aforesaid provision of law.

4. The counsel for the respondent no.2 School invites attention to the

affidavit dated 11th October, 2007 filed by the respondent no.2 School in

which it is stated that the respondent no.2 School has been paying the

salaries/wages and prescribed benefits in terms of Section 10 (supra) from

the month of September, 2007.

5. The counsel for the petitioners also does not controvert so. He

however states that the eleven petitioners were employed with the

respondent no.2 School on dates varying from in the year 1991 till the year

2003 and they are entitled to the emoluments in accordance with Section 10

with effect from the date of their appointment, and which have not been paid W.P.(C) No.9119-29/2006, CONT. CAS(C) No.1016/2006 , CONT. CAS(C) No.1210/2006 & CONT. CAS(C) No.1019/2006

so.

6. The counsel for the respondent no.2 School contends that the first

representation by the petitioners to the respondent no.1 Directorate of

Education in this regard was only in the month of March, 2006. The counsel

for the petitioners is unable to show any representation of a date prior thereto

but states that even without the petitioners making such a representation the

respondent no.2 School was obliged under the law to pay emoluments in

accordance with law to the petitioners.

7. The second proviso to Section 10 (supra) provides that the default by

the respondent no.2 School in paying the emoluments as provided therein

can lead to withdrawal of recognition. Now that the respondent no.2 School

has been paying the emoluments in accordance with law for the last atleast

four years and soon after filing of the petition, it is not deemed expedient to

entertain this writ petition qua the arrears. The writ remedy is not to be a

substitute for the remedy of the petitioners to recover the arrears. Moreover

the prayer of the petitioners in the writ petition also was with respect to the

prevalent scales only and not with respect to the arrears. The petitioners

having not made any grievance since the date of their appointment, cannot

now claim a mandamus to the respondent no.1 Directorate of Education to W.P.(C) No.9119-29/2006, CONT. CAS(C) No.1016/2006 , CONT. CAS(C) No.1210/2006 & CONT. CAS(C) No.1019/2006

de-recognize the respondent no.2 School for non-payment of arrears and

which de-recognition would affect the students and the others employed

therein also.

8. The three contempt petitions were filed averring the respondent no.2

school to be in disobedience of the interim order dated 24 th May, 2006 in the

writ petition. Though the writ petition, as aforesaid was claiming only the

relief of granting the pay scale in accordance with the law but the petitioners

filed CM.No. 6751/2006 seeking interim relief. It was the case of the

petitioners in the said application that the petitioners apprehended that owing

to their having preferred the present petition, the respondent no.2 School

may become vindictive towards them. The petitioners thus sought to

restrain the respondent no.2 School from terminating, degrading or

transferring their services from their then position.

9. On the aforesaid application of the petitioners for interim relief, vide

order dated 24th May, 2006 the respondents were directed to maintain status

quo with respect to the petitioner's employment. The said order has

continued in force, though not confirmed till now.

10. CM.No.5/2008 has been filed by the respondent no.2 school for

vacation of the said order.

W.P.(C) No.9119-29/2006, CONT. CAS(C) No.1016/2006 , CONT. CAS(C) No.1210/2006 & CONT. CAS(C) No.1019/2006

11. It is the case of the petitioners/relators in the contempt petitions that

notwithstanding the order of status quo, departmental proceedings were

commenced against them.

12. The counsel for the respondent no.2 School states that departmental

proceedings, as far as contempt case No. 1016/2006 is concerned were

commenced prior to the filing of the writ petition and as far as the other two

cases are concerned, the departmental proceedings were commenced, though

after the order dated 24th May, 2006 but prior to service thereof on the

respondent no.2 School. It is further informed that on receipt of notice of

contempt, further proceedings were not undertaken and vacation of the

interim order was sought.

13. The counsel for the petitioners / relators with reference to reports of

service of the notice of the petition and the interim order on the respondent

no.2 School has contended that the respondent no.2 School first evaded to

receive the service and thereafter the process server was not permitted to

enter the school and the notice of the interim order received at the gate of the

school by the watchman. It is thus contended that the commencement of the

disciplinary proceedings was after the service of the interim order and thus it

is disobedience of the order of the status quo.

W.P.(C) No.9119-29/2006, CONT. CAS(C) No.1016/2006 , CONT. CAS(C) No.1210/2006 & CONT. CAS(C) No.1019/2006

14. It has been enquired from the counsel for the petitioners/relators as to

whether there can be a blanket stay on any proceeding against an employee

merely because the employee has raised a dispute against the employer.

15. Though the counsel for the petitioners/relators initially admitted that

there can be no such blanket stay but subsequently contends that in the

present case since this Court had passed an order directing the status quo to

be maintained and which order is in the nature of the order under Section

33(2)(b) of the ID Act, 1947, not only could the terms of employment of

petitioner be not changed but even the disciplinary proceedings could not

have been initiated. He further informs that the petitioner in Cont Cas(C)

1210/2006 has since been allowed to rejoin the duty but relief is however

sought by the said petitioner qua his claim from the respondent no.2 School

of his seniority and backwages etc.

16. I am of the view that initiation of disciplinary proceedings against the

workman cannot be said to be in violation of the interim order. The status

quo in the context in which it was sought cannot be construed as restricting

the right of respondent no.2 School of commencing the disciplinary

proceedings also. Taking the parity of Section 33(2)(b), relied upon by the

counsel for the petitioners himself, the same also requires only approval of W.P.(C) No.9119-29/2006, CONT. CAS(C) No.1016/2006 , CONT. CAS(C) No.1210/2006 & CONT. CAS(C) No.1019/2006

the order of punishment ultimately passed and not the approval of initiation

of the disciplinary proceedings. No case of contempt is thus made out.

17. The counsel for the petitioners/relators however states that since the

petitioners/relators did not participate in the disciplinary proceedings

initiated against them claiming protection of the interim order, they should

now be permitted to participate in the disciplinary proceedings.

18. The counsel for the respondent no.2 School has stated that the final

order in the disciplinary proceeding has not been passed owing to the

pendency of the present proceedings. He further states that the

petitioner/relator in Cont.Cas1210/2006 was allowed to rejoin his duty

without prejudice to the pending disciplinary proceedings. In the

circumstances, it is deemed expedient to direct that the Disciplinary

Authority/Inquiry Officer before concluding the proceedings gives a fresh

notice to the petitioner/relator and gives an opportunity to the

petitioner/relator to putforth their defence.

19. The writ petition is therefore disposed of with liberty to the petitioners

to agitate their claims if any for arrears before the appropriate Fora. It is

clarified that the respondent no.2 School shall be entitled to take all defences

available to it in opposition to the said claim if any made by the petitioners. W.P.(C) No.9119-29/2006, CONT. CAS(C) No.1016/2006 , CONT. CAS(C) No.1210/2006 & CONT. CAS(C) No.1019/2006

20. Interim order stands vacated.

21. The three contempt cases are therefore dismissed save for the

aforesaid direction.

22. No order as to costs.

RAJIV SAHAI ENDLAW (JUDGE) 19th April, 2011 m/pp

W.P.(C) No.9119-29/2006, CONT. CAS(C) No.1016/2006 , CONT. CAS(C) No.1210/2006 & CONT. CAS(C) No.1019/2006

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter