Supreme Court of India

Gwalior Mahila Mandal vs State Of M.P & Ors on 16 September, 2008

Supreme Court of India
Gwalior Mahila Mandal vs State Of M.P & Ors on 16 September, 2008
Bench: R.V. Raveendran, Lokeshwar Singh Panta
                               IN THE SUPREME COURT OF INDIA

                    CIVIL APPELLATE JURISDICTION

                  CIVIL APPEAL NO.5688 OF 2008
           (Arising out of SLP(C) No.16922 of 2006)




Gwalior Mahila Mandal                               ... Appellant (s)


                                 Versus


State of Madhya Pradesh & Ors.                      ... Respondent(s)




                                O R D E R

Leave granted. Heard learned counsel for the parties.

2. The appellant is a society running several educational

institutions, one of which is a Mahila Mandal Higher

Secondary School at Danaoli. The third respondent claims to

be the only recognized Upper Division Teacher in the said

school.

3. On the retirement of an earlier Principal of the

School (Uma Gadvekar), the appellant by letter dated

29.6.2004, sought a clarification from the District

Education Officer, as to whether the third respondent being
2

the senior most teacher amongst the recognized staff should

be appointed to the post of Principal. The District

Education Officer sent a reply on 20.7.2004 stating that

after 4.1.2000 the State Government was neither filling up

the vacant posts in non-governmental institutions nor

providing grant for the posts that were filled up and the

institution may do so and bear the cost of running the

institution. The District Education Officer, however,

suggested that the third respondent may be permitted to

work as In-charge Principal.

4. The appellant accordingly posted the third respondent

as In-charge Principal on 21.7.2004. Thereafter the

appellant transferred and posted the fourth respondent as

regular Principal of Higher Secondary School, Danaoli, vide

order dated 3.8.2004. The fourth respondent was earlier

working as Principal of the Higher Secondary School run by

the appellant at Kherapati.

5. The third respondent being aggrieved by the posting of

fourth respondent as the Principal by order dated 3.8.2004

filed Writ Petition No.291 of 2005 seeking the following

two reliefs : (a) to quash the order dated 3.8.2004

appointing the fourth respondent as the Principal; and (b)

to direct the appellant to appoint her as the In-charge
3

Principal of the School. There was no other prayer in the

writ petition.

6. A learned Single Judge of the MP High Court allowed

the petition by order dated 10.2.2006 and quashed the order

dated 3.8.2004 appointing the fourth respondent as

Principal of the Danaoli School. He also directed that till

a regular appointment was made to the post of Principal,

the third respondent may be permitted to serve as In-charge

Principal. The appeal filed by the appellant against the

said order was dismissed by a Division Bench by order dated

30.8.2006. The present appeal is filed challenging the said

order of the Division Bench.

7. Two subsequent developments have made it unnecessary

to consider this appeal on merits. The first is that the

fourth respondent who was appointed as Principal by the

appellant and whose appointment was quashed by the High

Court has left the service of the appellant and is no

longer the Principal. It is stated that thereafter one Ajay

Upadhya, a Lecturer working in an other institution run by

the appellant, was transferred and posted as the Principal

of the Danaoli School and he has also left the service of

the appellant. According to the third respondent, one

Radhika Neema another Lecturer from one of the other
4

institutions of the appellant is presently the In-charge

Principal of the Danaoli School.

8. The second development is in regard to the grant in

aid. Earlier, out of the 55 teaching staff of the

Appellant, grant was being extended only in respect of two

posts, that is the post of Principal and one post of Upper

Division Teacher occupied by the third respondent. We are

informed that on the retirement of Uma Gadvekar, the post

of Principal also became a non-grant post. At present only

the post occupied by third respondent as a recognized

teacher is a post covered by the block grant. The fact that

other teachers are not recognized does not mean that their

appointments are illegal or irregular. It is stated that

recognition and grant was linked and there is no need for

recognition in regard to teachers appointed non-grant

posts. The appellant claims that it has already written to

the Department to stop the block grant which is being

extended with reference to only one teaching post, so that

it can become an unaided institution.

9. As noticed above, the High Court has granted two

reliefs. As far as the first relief, which was the main

relief, it has now become infructuous as the fourth

respondent is no longer in service. In so far as the second
5

relief, what is prayed and what is granted is that the

third respondent should be permitted to work as an In-

charge Principal until a regular Principal was appointed.

As noticed above, there was no prayer in the writ petition

that the third respondent should be appointed as a regular

Principal.

10. In regard to the second relief, on the facts and

circumstances, we find no need to interfere with the

direction of the High Court that the third respondent

should be permitted to serve as In-charge Principal as she

is the seniormost and only recognized teacher until the

appellant appointed a regular Principal in accordance with

the Rules. We are informed that in pursuance of the order

of the learned Single Judge, the third respondent was in

fact appointed as In-charge Principal on 12.9.2006. When

the order of the High Court was stayed, the appellant

posted someone else to work as Principal. As the present

incumbent Radhika Neema is said to be only an In-charge

Principal, as per the direction of High Court, third

Respondent should be permitted to serve as In-charge

Principal till a regular Principal is appointed.

11. But the applicability of the provisions of the Madhya

Pradesh Ashaskiya Shikshan Sanstha (Anudan Ka Pradaya)
6

Adhiniyam, 1978 and the Madhya Pradesh Ashaskiya Shikshan

Sanstha (Adhyapakon Tatha Anya Karmachariyon Ki Bharti)

Niyam, 1979 would depend upon the fact whether it continues

as an aided institution or unaided institution. The

appellant may decide whether it wants to continue as an

aided institution or whether it wants to be an unaided

institution and take consequential action for appointment

of a regular Principal. If it becomes an unaided

institution, obviously the Act or the Rules regulating

appointment will not apply, subject to fulfilment of the

prescribed minimum qualifications. The appeal is

accordingly disposed of, without expressing any opinion on

merits.

12. Learned counsel for the third respondent submitted

that even though the third respondent has been working in

the Danaoli School continuously, she has not been paid the

salary from November, 2004. The appellant may also look

into this aspect and if she has been working in the School

and has not been paid salary, take steps to release her

salary, if there is no legal impediment.

…………………………….J
[R. V. Raveendran]
7

……………………………..J
[Lokeshwar Singh Panta]
New Delhi;

September 16, 2008.