Supreme Court of India

Samarth Shiksha Samiti & Anr vs Bir Bahadur Singh Rathour & Ors on 3 February, 2009

Supreme Court of India
Samarth Shiksha Samiti & Anr vs Bir Bahadur Singh Rathour & Ors on 3 February, 2009
Author: ________________J.
Bench: Altamas Kabir, Cyriac Joseph
                                                                   1


              IN THE SUPREME COURT OF INDIA
              CIVIL APPELLATE JURISDICTION

            CIVIL APPEAL NO.598 OF 2009
      (Arising out of S.L.P.(C)NO.3027 of 2008)


Samarth Shiksha Samiti & Anr.             ...   Appellants


                             Vs.


Bir Bahadur Singh Rathour & Ors.          ...   Respondents




                     J U D G M E N T

ALTAMAS KABIR,J.

1. Leave granted.

2. The Appellant No.1, Samarth Shiksha Samiti, is a

Society registered under the Societies Registration

Act, 1860 and was established with the object of

catering to the educational needs of society. In

fulfillment of its object, the Appellant-Society
2

established and began running several recognized

schools all over Delhi in the name of Bal Mandirs.

One such school is Mahashya Chunni Lal Saraswati Bal

Mandir situated at Hari Nagar, Delhi, the Appellant

No.2 herein.

3. On 9th May, 1992, the Society (hereinafter

referred to as `the Samiti’) appointed the

Respondent No.1, Shri Bir Bahadur Singh Rathour, as

a Lower Division Clerk and posted him in the

Appellant No.2 School. From the appointment letter

issued to the Respondent No.2 by way of an Office

Memorandum dated 9th May, 1992, it will be apparent

that he was appointed by the Samiti and was an

employee of the Samiti. Condition No.4 of the terms

and conditions of his appointment also indicates

that during his service period, the respondent could

be transferred to the Samiti or to any of the Bal

Mandirs managed by the Samiti. Condition No.6

provides that during his period of service, the

Respondent No.1 would have to abide by the

discipline of the Samiti. Condition No.8 enjoins
3

the Respondent No.1, while reposing trust in the

aims and objects of the Samiti, to participate in

all activities organized by the Samiti with

devotion. Condition No.11 prescribes that the

Respondent No.1 would have to obey all the rules as

mentioned in Chapter-9 of the Delhi School Education

Rules, 1973. However, what is of consequence is

Condition No.15 which provides as follows :-

“15. In case he failed to comply with
the aforesaid conditions and the
rules as mentioned in 123 of Delhi
Education Act the Samiti will have
full right to remove him from
service according to the law.”

4. As will be evident from the aforesaid

conditions, the Respondent No.1 was an employee, not

of the School, but of the Samiti, though he was

posted in the School as a Lower Division Clerk.

5. On 9th August, 1999, the Respondent No.1 was

promoted as Upper Division Clerk and was posted at

the same School at Hari Nagar. Such promotion being
4

ad-hoc in nature, the same was regularized on 18th

September, 2000 with effect from 1st August, 2000.

6. It appears that in September, 2003, interviews

were held for the post of Superintendent Grade II

and a list of selected candidates was drawn up by

the Selection Committee and out of the said selected

candidates, only the name of one Shri Arun Kumar was

recommended for the said post. According to the

Respondent No.1, he too submitted a representation

for promotion to the said post and, although, his

case was recommended by the Manager of the School to

the General Secretary of the Appellant No.1-Samiti,

not only was he not granted such promotion, but by

an order dated 16th July, 2005, he was transferred

from the School to the office of the Appellant No.1-

Samiti. Subsequently, on 9th September, 2005, in an

incident involving the Respondent No.1 and one Shri

Shiv Nath Pandey, an order of suspension was issued

against the Respondent No.1 by the Appellant No.1 on

21st September, 2005. While the disciplinary inquiry

was pending, the Respondent No.1 filed a writ
5

petition challenging the transfer order dated 16th

July, 2005; the suspension order dated 21st

September, 2005; the charge-sheet dated 29th

September, 2005 and the letter dated 26th October,

2005, initiating the departmental enquiry against

him.

7. The writ petition filed by the Respondent No.1

was dismissed by the learned Single Judge of the

High Court on 3rd November, 2006. On an appeal

preferred by the Respondent No.1, notice was issued

to the appellants in the month of January, 2007. In

the appeal, it was contended on behalf of Respondent

No.1 that his services were governed not by the

rules and regulations of the Samiti but by the Delhi

School Education Act, 1973, and the Rules framed

thereunder.

8. Accepting the submissions made on behalf of the

Respondent No.1, the Division Bench of the High

Court reversed the judgment of the learned Single

Judge dismissing the writ petition and held that
6

since the said respondent was working in the School

as a Lower Division Clerk on permanent appointment

with effect from 1st April, 1992 and was given

promotion in the said School, which was also

regularized, for all practical intents and purposes

he must be considered as an employee in the school

and, therefore, the provisions of the Delhi School

Education Act and the Rules framed thereunder would

apply to his services. The Division Bench also

directed that if the Samiti and the School wished to

take any disciplinary action against the Respondent

No.1, they would have to follow the procedure laid

down in the aforesaid Act and the Rules.

9. This appeal has been filed by the Samiti and the

School against the said decision of the High Court

in the Letters Patent Appeal filed by the Respondent

No.1 herein.

10. From the facts as disclosed herein above, it

would be more or less clear that primarily three

questions arise for decision in this appeal, namely,
7

i) Is the Respondent No.1 an employee of

the Samiti or of the School?

ii) If the Respondent No.1 is found to be

an employee of the Samiti, could it be

said that the Respondent’s service

would be governed by the Delhi School

Education Act, 1973 and the Rules

framed thereunder or under the rules of

the Samiti?

iii) If it is held that the provisions of

the Delhi School Education Act and the

Rules framed thereunder would govern

the services of the Respondent No.1,

would such a condition of service stand

altered on the Respondent No.1 being

transferred to the office of the

Samiti?

11. Referring to the Office Order dated 16th July,

2005, whereby the Respondent No.1 was appointed, Mr.

Puneet Taneja, learned Advocate appearing for the

Appellant-Samiti, emphasized the fact that the
8

Respondent No.1 had been appointed by the Samiti and

was, therefore, an employee of the Samiti and not of

the School. He pointed out the different conditions

in the said Office Order, which indicated that the

service of the Respondent No.1 was transferable

between the different schools managed and run by the

Samiti and also to the Samiti itself, as was done in

the instant case. He also referred to the various

other documents, including the Experience

Certificate and the Office Order dated 9th August,

1999, whereby the Respondent No.1 had been promoted

to the post of Upper Division Clerk by the Samiti

and his subsequent confirmation therein and the fact

that his salary was being paid by the Samiti.

12. Mr. Taneja denied the claim of the Respondent

No.1 that inspite of being an employee of the Samiti

and being governed by the rules and regulations of

the Samiti, his services were governed by the

provisions of the Delhi School Education Act, 1973

and the Rules framed thereunder. Mr. Taneja made

special reference to the letter dated 3rd October,
9

2005 addressed by the Respondent No.1 to the General

Secretary of the Samiti acknowledging the fact that

his services were under the control and disposal of

the Samiti.

13. Mr. Sarvesh Bisaria, learned Advocate appearing

for the Respondent No.1, reiterated the stand taken

on behalf of the said respondent before the High

Court that even though the said respondent had been

appointed by the Samiti, once his services were

placed at the disposal of the School in question,

his services came to be governed by the provisions

of the Delhi School Education Act and the Rules

framed thereunder. Mr. Bisaria referred to and

relied on Condition No.11 of the Appointment Order,

which provides that during the period of his service

with the Samiti, the Respondent No.1 would have to

obey all the rules as mentioned in Chapter 9 of the

Delhi School Education Rules, 1973. He also

referred to Condition No.15 extracted hereinabove,

which stipulates that in case the Respondent No.1

failed to comply with the various conditions and the
10

rules as mentioned in Rule 123 of the Delhi School

Education Rules, the Samiti would have full right to

remove him from service according to the law.

14. Mr. Bisaria urged that not having taken recourse

to the provisions of the Delhi School Education

Rules, the Samiti had erroneously issued the order

of transfer dated 16th July, 2005, whereby the

Respondent No.1 had been transferred from the school

to the office of the Samiti. Mr. Bisaria submitted

that the order of suspension passed by the Samiti on

21st September, 2005 and the subsequent order dated

29th September, 2005, initiating disciplinary

proceedings against the Respondent No.1, were liable

to be set aside.

15. Mr. B. Dutta, learned Additional Solicitor

General appearing for the Director of Education,

Government of NCT of Delhi, supported the stand

taken on behalf of the Respondent No.1 to the effect

that the Samiti could not have proceeded against the

Respondent No.1 under its own rules while initiating
11

disciplinary proceedings, but should have taken

recourse to the provisions of the Delhi School

Education Act and the Rules framed thereunder. In

this regard, the learned Additional Solicitor

General referred to Rule 50 of the 1973 Rules and in

particular, Clauses (i) and (vi) thereof which read

as follows :-

“50. Conditions for recognition.-
No private school shall be recognized,
or continue to be recognized, by the
appropriate authority unless the
school fulfils the following
conditions, namely:-

(i) the school is run by a society
registered under the Societies
Registration Act, 1860 (21 of 1860),
or a public trust constituted under
any law for the time being in force
and is managed in accordance with a
scheme of management made under these
rules;

                  (ii)    .........
(iii)   .........
(iv)    .........
                  (v)     .........
                  (vi)               the managing committee

observes the provisions of the Act and
the rules made thereunder;”

16. The learned Additional Solicitor General

submitted that not having followed the said
12

procedure, the Samiti had acted illegally in

proceeding against the Respondent No.1 under the

rules and regulations of the Samiti on the ground

that having appointed him the Samiti had control

over his services.

17. The learned Additional Solicitor General

submitted that having regard to the above, no

interference was called for with the decision of the

High Court in L.P.A.No.52/2007.

18. It is in the context of the aforesaid

submissions made on behalf of the respective parties

that we will have to consider the questions set out

hereinbefore in paragraph 8.

19. Regarding the first question, as to whether the

Respondent No.1 is an employee of the Samiti or of

the School, there can be no doubt that the

Respondent No.1 is an employee of the Samiti whose

services were placed at the disposal of the School,

where he was functioning as a Lower Division Clerk
13

and thereafter as Upper Division Clerk. There is no

dispute that his appointment was made by the Samiti

and that his salary is also paid by the Samiti.

There is also no dispute that he was promoted to the

post of Upper Division Clerk by the Samiti and not

by the School.

20. At this juncture, it may be fruitful to consider

the procedure adopted for appointment of the

Respondent No.1 to the post of Lower Division Clerk

in the School. The Office Memorandum dated 9th May,

1992 by which the Respondent No.1 was appointed,

indicates at the outset that pursuant to a decision

taken by the Selection Committee, the respondent was

appointed as Lower Division Clerk on Government pay

scale and admissible usual allowances payable to Bal

Mandirs, on a regular basis in the School in

question. The said appointment was to take place

with effect from 1st April, 1992, but he would remain

posted in the central office of the Samiti till

further orders of the Samiti. In other words,

though the Respondent No.1 was appointed by the
14

Samiti as a L.D.C. in the School in question with

effect from 1st April, 1992, he was to remain posted

in the central office of the Samiti till further

orders were passed by the Samiti. Since a reference

has been made to the Selection Committee in the

Office Memorandum, it will be necessary to consider

the effect of Rule 96 vis-`-vis the Respondent

No.1’s appointment by the Samiti.

21. Rule 96 of the 1973 Rules falls under Chapter

VIII of the said Rules, which deals with recruitment

and terms and conditions of service of employees of

the private schools other that unaided minority

schools. Rule 96(2) provides that recruitment of

employees in each recognized private school shall be

made on the recommendations of the Selection

Committee, which, in the case of appointment of any

employee other than the Head of the School or a

teacher other than the Head of the School, not being

an employee belonging to Group `D’, was to consist

of :

15

(i) the Chairman of the managing committee

or a member of the managing committee, to be

nominated by the Chairman;

      (ii)              head of the school;

      (iii)       a nominee of the Director;

      (iv)              in the case an aided school, two

officers having experience of the administration of

the school, to be nominated by the Director.

In the instant case, the procedure under Rule 96

(2) appears to have been duly followed and the

appointment of the Respondent No.1 was made by the

Samiti on the conditions set out in the Office

Memorandum which leave no room for doubt that the

Respondent No.1 was an employee of the Samiti and

not of the School, though it has been held otherwise

by the Division Bench of the High Court. Of course,

the High Court has couched its observations by using

the expression “for all practical intents and

purposes”, but that, in our view, would not make him

an employee of the school. Furthermore, Condition

No.3 of the conditions of service provides in clear
16

and unambiguous terms that the Respondent No.1 could

be relieved from his services in the initial

probation period or extended period of probation

after one month’s notice or one month’s pay. The

said condition also provides that after his services

were made permanent, if the Samiti wanted to relieve

him from his services, he would be given three

months’ prior notice or be given three months’

salary in lieu thereof. Condition No.4, which

allows the Samiti to transfer the respondent from

one Bal Mandir to another run by the Samiti or to

the Samiti itself, read with Condition No.3,

indicates that the service of the Respondent No.1

was under the Samiti and under its control.

Conditions 11 and 15, on which a good deal of

reliance has been placed on behalf of the Respondent

No.1, read as follows :

“11. During the period of service he
will have to obey all the rules as
mentioned in Chapte-9 of Delhi
Education Act.

xxx xxx xxxx
17

15. In case he failed to comply with
the aforesaid conditions and the rules
as mentined 123 of Delhi Education
Act, the Samiti will have full right
to remove him from service according
to law.”

(Emphasis added)

22. This brings us to the next question as to

whether despite being an employee of the Samiti, the

Respondent No.1’s services would be governed by the

Delhi School Education Act and the Rules framed

thereunder or under the Rules of the Samiti.

23. Condition No.11, which has been reproduced

hereinabove, only indicates that during his period

of service, the Respondent No.1 would have to obey

all the rules as mentioned in Chapter 9 of the Delhi

School Education Rules. The said provision supports

the stand taken on behalf of the Samiti that Chapter

9 of the said Rules relating to the Code of conduct

for teachers and other employees was adopted by the

Samiti to govern the code of conduct of its

employees as well. Except for indicating that the
18

Respondent No.1 would have to obey the rules in

question, Condition No.11 does not provide that the

Act and Rules would directly govern the services of

the said respondent. Furthermore, condition No.15

gives the Samiti the right to remove the Respondent

No.1 from service according to law.

24. In answer to the second question, it must,

therefore, be held that the services of the

Respondent No.1 would continue to be governed by the

rules of the Samiti and not by the Delhi School

Education Act, 1973 and the Rules framed thereunder,

though the provisions of the rules may have been

adopted by the Samiti for its employees.

25. Consequently, in answer to the third question

posed in paragraph 8 hereinbefore, it must be held

that the Respondent No.1 continued to be governed by

the rules of the Samiti whether his services were

placed at the disposal of the school or retained by

the Samiti in its central office.

19

26. In our view, the reasoning of the Division Bench

of the High Court was erroneous as it proceeded on

the premise that for all practical intents and

purposes the Respondent No.1 was an employee of the

school and that the provisions of the Delhi School

Education Act, 1973 would, therefore, apply to him.

The judgment and order of the Division Bench cannot,

therefore, be sustained and is set aside and the

judgment of the learned Single Judge is restored.

27. The appeal is, therefore, allowed and the writ

petition filed by the Respondent No.1 is dismissed.

There will, however, be no order as to costs.

________________J.

(ALTAMAS KABIR)

________________J.

(CYRIAC JOSEPH)
New Delhi,
Dated: 3.2.2009