Bombay High Court High Court

Chandrashekhar vs Navshakti Vidyalaya on 26 March, 2010

Bombay High Court
Chandrashekhar vs Navshakti Vidyalaya on 26 March, 2010
Bench: R. C. Chavan
                                   1

        IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                   NAGPUR BENCH, NAGPUR




                                                                       
                                               
                   WRIT PETITION NO.3834 OF 2002



    Chandrashekhar s/o Dhaniram Patel,




                                              
    Aged about 32 years,
    Occupation : Unemployed,
    R/o Quarter No.5/74,
    Raje Raghuji Nagar,
    Nagpur.                                    ... Petitioner




                                      
          Versus      
    1. Navshakti Vidyalaya,
                     
       through its President/Secretary,
       Adarsh Vinkar Colony,
       Tandapeth, Nagpur,
       Tah. and Distt. Nagpur.
      

    2. Head Master,
       Navshaksti Vidyalaya,
       Adarsh Vinkar Colony,
   



       Tandapeth, Nagpur.

    3. Education Officer,
       Zilla Parishad, Nagpur.





    4. Sou. R.B. Kedar.

    5. Shri R.V. Wadatkar.

    6. Shri V.B. Gabhane.





       All resident of C/o Navshakti
       Vidyalaya, Adarsh Vinkar Colony,
       Tandapeth, Nagpur.                      ... Respondents




                                               ::: Downloaded on - 09/06/2013 15:45:56 :::
                                      2

    Shri S.S. Voditel, Advocate for Petitioner.
    Shri A.A. Naik, Advocate for Respondent Nos.1 and 2.




                                                                            
    Smt. I.L. Bodade, AGP for Respondent No.3.
    Shri G.D. Vaidya, Advocate for Respondent Nos.4, 5 and 6.




                                                    
                 CORAM : R.C. CHAVAN, J.
                 Reserved on   : 22-1-2010.




                                                   
                 Pronounced on : 26-3-2010.



     JUDGMENT :

1.

This petition by a Teacher is directed against the judgment

dated 31-7-2002 by the School Tribunal, whereby the Tribunal dismissed

the petitioner’s appeal questioning his oral termination with effect from

4-5-1995.

2.1 Facts, which are material for deciding this petition and

about which there is not much dispute, are as under :

2.2 The petitioner, who did not belong to the Scheduled

Caste/Scheduled Tribe/Nomadic Tribe category, was appointed as

Assistant Teacher on 9-8-1994 by respondent Nos.1 and 2 in a post

which was reserved for those categories. The petitioner belongs to

Other Backward Class category. The petitioner claimed that his services

were terminated on 4-5-1995, whereas according to the Management,

the services were terminated on 30-4-1995 on the term of appointment

coming to an end.

::: Downloaded on – 09/06/2013 15:45:56 :::
3

2.3 The petitioner’s claim before the School Tribunal that the

petitioner was appointed in a permanent vacancy without issuing any

appointment order, as also that his service was orally terminated

without any notice was rejected by the Tribunal, holding that the

petitioner’s appointment was not as per Section 5(2) of the Maharashtra

Employees of Private Schools (Conditions of Service) Regulation Act,

1977 (for short, “the MEPS Act”) and was not approved by the Education

Officer. The Tribunal, therefore, concluded that the impugned order of

before this Court.

the petitioner’s termination was legal. This is why the petitioner is

3. I have heard elaborate arguments painstakingly advanced

by both the learned counsel for the petitioner as also respondent Nos.1

and 2. Since it cannot now be disputed that the School Tribunal has the

exclusive jurisdiction to deal with cases of teachers even from

Institutions, which do not receive grant-in-aid, it is not necessary to deal

with the judgments in Shailaja Ashokrao Wasle v. State of

Maharashtra and others, reported at 1999(1) Mh.L.J. 291, and St.

Ulai High School and another v. Devendraprasad Jagannath

Singh and another, reported at 2007(1) Mh.L.J. 597.

4. The learned counsel for the petitioner first, submitted that a

forged appointment order had been placed by the Management before

the Tribunal, which had not at all been given to the petitioner. This

::: Downloaded on – 09/06/2013 15:45:56 :::
4

appointment order is at Page 29 (Annexure-III) of the petition. It may be

seen that though in one sheet the document is in two parts – the first

appointment letter, and the second – an acknowledgment thereof by the

Teacher, with the words “cut here” appearing in between. The learned

counsel for the petitioner submitted that this would imply that the

Management should have in its possession two separate sheets of

appointment and acknowledgment, and production of this composite

document is itself sufficient to reject the document as untrustworthy.

As rightly pointed out by the learned counsel for respondent Nos.1 and

2, the document was produced by the Management, which was the copy

on the record of the Management. Therefore, there was nothing wrong

in both the order and acknowledgment being on one sheet. The first

part relating to appointment in original was given to the petitioner and

on the office copy, without cutting the two parts, the petitioner’s

acknowledgment was obtained. He pointed out that when before the

Tribunal the termination order had been caused to be sent by the

petitioner for examination by the Handwriting Expert, the signature of

the petitioner on this acknowledgment part of the appointment order

was shown as comparative signature or admitted signature. The fact

that the petitioner’s signature appears on the acknowledgment part,

which is on the same sheet, as the appointment order would repel the

petitioner’s contention that appointment order was not issued and

consequently his appointment was not for a fixed period.

5. In my view, a bare look at the appointment order would

::: Downloaded on – 09/06/2013 15:45:56 :::
5

show that there is nothing irregular in both appointment and

acknowledgment parts of the order being on one sheet in office copy of

the School. Rather this is the only proper and safe way of obtaining

acknowledgments, removing any doubt as to whether some other

document was in fact given. Further the petitioner’s indicating his

signature on the acknowledgment part as comparative signature for the

purpose of assailing signature on termination letter would add to the

authenticity of the document – disproving the petitioner’s contentions in

this behalf. It cannot, therefore, be said that the Tribunal erred in

concluding that the petitioner was appointed by the order dated 9-8-

1994, and was aware of contents therein, namely that his appointment

was for fixed period from 9-8-1994 to 30-4-1995 and not on probation

for two years.

6. The learned counsel for the respondent submitted that

terms of appointment order are not decisive about nature of

appointment, while his learned adversary submitted those terms do

determine the question and both the learned counsel relied on a

number of judgments in support of their respective contentions.

7. I would examine the judgments to find out if, irrespective of

terms of appointment order, the petitioner could be held to have been

appointed on probation. Before going to the judgments cited, it may be

useful to reproduce for ready reference Section 5 of the MEPS Act, which

reads as under :

::: Downloaded on – 09/06/2013 15:45:56 :::
6

Section 5 of the MEPS Act :

“Certain obligations of Management of private schools : (1) The

Management shall as soon as possible, fill in, in the manner prescribed

every permanent vacancy in a private school by the appointment of a

person duly qualified to fill such vacancy :

Provided that unless such vacancy is to be filled in by promotion,

the Management shall, before proceeding to fill such vacancy ascertain

from the Educational Inspector, Greater Bombay, the Education Officer,

Zilla Parishad or, as the case may be, the Director or the officer

designated by the Director in respect of schools imparting technical,

vocational, art or special education, whether there is any suitable

person available on the list of surplus persons maintained by him, for

absorption in other schools; and in the event of such person being

available, the Management shall appoint that person in such vacancy.

(2) Every person appointed to fill a permanent vacancy except

shikshan sevak shall be on probation for a period of two years. Subject

to the provisions of sub-sections (3) and (4), he shall, on completion of

this probation period of two years, be deemed to have been

confirmed :

::: Downloaded on – 09/06/2013 15:45:56 :::
7

Provided that, every person appointed as shikshan sevak shall be

on probation for a period of three years.

(2A) Subject to the provisions of sub-sections (3) and (4),

shikshan sevak shall, on completion of the probation period of three

years, be deemed to have been appointed and confirmed as a teacher.

(4) If the services of any probationer are terminated under

sub-section (3) and he is reappointed by the Management in the same

school or any other school belonging to it within a period of one year

from the date on which his services were terminated, then the period

of probation undergone by him previously shall be taken into

consideration in calculating the required period of probation for the

purpose of sub-section (2).

(4A) Nothing in sub-section (2), (3) or (4) shall apply to a person

appointed to fill a permanent vacancy by promotion or by absorption

as provided under the proviso to sub-section (1).

(5) The Management may fill in every temp0orary vacancy by

appointing a person duly qualified to fill such vacancy. The order of

appointment shall be drawn up in the form prescribed in that behalf,

and shall state the period of appointment of such person.”

::: Downloaded on – 09/06/2013 15:45:56 :::
8

8.1 In Hindustan Education Society and another v. Sk.

Kaleem Sk. Gulam Nabi and others, reported at [(1997) 5 SCC

152], on which Shri Naik, learned counsel for the respondent, relied,

facts were recounted as under :

“Para 3 : …The admitted position is that Respondent 1 came to be

appointed on 10-6-1992 against a clear vacancy with the following

stipulation:

“Your appointment is purely temporary for a period of 11 months

from 11-6-1992 to 10-5-1993 in the clear vacancy. After expiry of the

above period your service shall stand terminated without any notice.”

“Para 4 : Thus, it could be seen that the appointment of the first

respondent was only a temporary appointment against a clear

vacancy.”

8.2 After quoting the provisions of Section 5 of the MEPS Act,

the Supreme Court held as under :

“Para 5 : In view of the above and the order of appointment, the

appointment of the respondent was purely temporary for a limited

period. Obviously, the approval given by the competent authority was

for that temporary appointment. As regards permanent appointments,

they are regulated by sub-sections (1) and (2) of Section 5 of the Act

according to which the Management shall, as soon as possible, fill up, in

::: Downloaded on – 09/06/2013 15:45:56 :::
9

the manner prescribed, every permanent vacancy in a private school by

appointment of a person duly qualified to fill in such vacancy. Every

person so appointed shall be put on probation for a period of two years

subject to the provisions of sub-sections (4) and (5). He shall, on

completion of the probation period of two years, be confirmed.”

“Para 6 : Under these circumstances, the appointment of the

respondent cannot be considered to be a permanent appointment. As a

consequence, the direction issued by the High Court in the impugned

judgment dated 31-7-1996 in Writ Petition No.5821 of 1995 that he was

regularly appointed is clearly illegal and cannot be sustained.”

8.3 It cannot be said that this judgment could not be taken to

have laid down a proposition of law that recitals in order of appointment

are decisive of nature of appointment, since it was rendered without

respondents therein being present before the Court. As rightly pointed

out by the learned counsel for the respondent, irrespective of whether

parties were present or not, pronouncements of Supreme Court, after

considering relevant provision of statute, must be held to have laid

down as to what are the implications of the statute.

9.1 The learned counsel for the respondent then relied on a

judgment of the Supreme Court in Bharatiya Gramin Punarrachana

Sanstha v. Vijay Kumar and others [(2002) 6 SCC 707]. It may be

useful to quote the relevant portions of the judgment so as to bring out

::: Downloaded on – 09/06/2013 15:45:56 :::
10

the context in which the Supreme Court rendered the judgment, which

read as under :

“Para 3 : On 6-8-2001, this Court issued notice limited to the

question as to why the appointment of the respondent (Respondent 1)

should not be confined to the period mentioned in the order of

appointment dated 22-6-1996.”

“Para 4 : …The first respondent applied for the post of Lab Attend in

response to an advertisement. He was selected and appointed by the

appellant on 22-6-1996 for a period of two years from 24-6-1996 to

23-6-1998. The appointment of the first respondent was approved by

the Deputy Director of Education, Aurangabad initially for the academic

year 1996-97. As no approval was forthcoming for the next academic

year 1997-98 and the management was not in a position to pay the

salary to the first respondent, his services were terminated by the

appellant on 17-9-1997. …”

9.2. The argument, which the Apex Court considering, was :

“Para 6 : …Mr. B.N. Deshmukh, the learned Senior Counsel appearing

for the first respondent, invited our attention to sub-section (2) of

Section 5 of the Maharashtra Employees of Private Schools (Conditions

of Service) Regulation Act, 1977 (for short “the Act”) and submitted

that after the period of two years the first respondent would be deemed

::: Downloaded on – 09/06/2013 15:45:56 :::
11

to have been confirmed, therefore, the order under challenge does not

warrant any interference.”

     9.3          In this context, the Court held as under :




                                                     
     "Para 7 :    We may notice here, Section 5 of the Act deals with certain

     obligations of management of private schools.             Sub-section (2) of

Section 5 on which reliance is placed by Mr Deshmukh reads as under:

“5.

Certain obligations of management of private schools.—
(1) * * *

(2) Every person appointed to fill a permanent vacancy shall be

on probation for a period of two years. Subject to the provisions

of sub-sections (4) and (5), he shall, on completion of this

probation period of two years, be deemed to have been

confirmed.”

A plain reading of the said provision which is subject to the provisions of

sub-sections (4) and (5), would show that it applies to a person who is

put on probation consequent upon his appointment in a permanent

vacancy. In such a case the period of probation will be for a period of

two years. Sub-section (4) refers to computation of the period of

probation of a probationer who is terminated by the management

during the period of probation but who has been reappointed within a

period of one year. Sub-section (5) empowers the management to fill

::: Downloaded on – 09/06/2013 15:45:56 :::
12

up temporary vacancy by appointing a qualified person in such a

vacancy. It is thus clear that only when an employee has completed

successfully the probation period of two years, sub-section (2) directs

that he shall be deemed to have been confirmed. In our view, this

provision does not help the first respondent. First, because his services

were terminated before completion of two years and his case does not

fall within sub-section (4); secondly, admittedly the first respondent was

appointed only for the period of two academic years 1996-97 and 1997-

98 and was not put on probation. The order of appointment specifically

mentions that after the expiry of the said period of two years the

services of the first respondent would come to an end without any

notice. Even the undertaking given by the first respondent recites that

on relieving him on the expiry of the period of academic year 1997-98

he shall not claim any right on the said post. It may be noticed that,

admittedly, the approval of appointment of the first respondent, given

from time to time, is also up to 1997-98. The order of termination,

referred to above, dated 17-9-1997, was passed before the expiry of the

said period of two years. Under the said order of appointment the first

respondent is entitled to remain in service till the end of academic year

1997-98.”

“Para 8 : For the aforementioned reasons, the order of the Tribunal

directing reinstatement in service of the first respondent has to be

confined to the period till 23-6-1998. The first respondent is, therefore,

entitled to his salary from the date of his termination till 23-6-1998.

::: Downloaded on – 09/06/2013 15:45:56 :::
13

The order of the Tribunal as confirmed by the High Court is modified in

the above terms.”

10.1 The learned counsel for the respondent relied on a

judgment of this Court in Maharashtra Shikshan Sanstha and

another v. State of Maharashtra through the Secretary,

Department of Education, Mumbai and others [2003(2) Mh.L.J.

92], in which facts were narrated by this Court as under :

“Para 2 :

…The 1st petitioner – Maharashtra Shikshan Sanstha had

started a school, which was granted a provisional recognition by the

order dated 14-6-1985 for a period one year vide order of the same

date of the Education Officer, Zilla Parishad, Nagpur. The school was

again granted a recognition for a period of one more year, i.e. from

1986 to 1987 vide order dated 23-6-1986. This recognition was further

extended by one year from 1-4-1987 to 31-3-1988 vide order dated

8-7-1987 of the Education Officer, Zilla Parishad, Nagpur.”

“Para 3 : It is true that during this period the petitioner appointed

respondent No.3 as a teacher. The order of appointment dated 1-7-

1985 appoints the 3rd respondent as a teacher for a period of one year

from 1-7-1985 to 30-4-1986. As a matter of fact, the 3rd respondent

appears to have continued for another period of two years by the

management. However, there is no appointment order appointing the

3rd respondent for a period of two years. Apparently, the continuation

::: Downloaded on – 09/06/2013 15:45:56 :::
14

was in an ad-hoc manner from year to year, having not shown any

appointment order to the contrary.”

10.2 The arguments, which the Court was considering, can be

gathered from following paragraph :

“Para 6 : Mr. Dharmadhikari, learned counsel, for the petitioners

relied upon a judgment of Supreme Court in Hindustan Education

Society and another vs. Sk. Kaleem Sk. Gulam Nabi and ors. – (1997) 5

SCC 152 in which the Supreme Court was considering the effect of an

appointment order for a period of 11 months from 11-6-1992 to

10-5-1993 in a clear vacancy. …”

10.3 The Court held :

“… Having regard to the fact that school was granted

recognition from year to year for a period of three years consecutively

and having regard to the admitted fact that the approval of 1st

respondent was not for more than one year, it is clear that the

appointment in question was similar to the one considered by Their

Lordships in decision cited supra.”

“Para 8 : In fairness, Mr. Manohar, learned counsel for the 3rd

respondent, did not dispute that the facts of the present case are

covered by the decision of Division Bench of this Court in Mathuradas

::: Downloaded on – 09/06/2013 15:45:56 :::
15

Mohta College of Science vs. R.T. Borkar and others, 1997(2) Mh.L.J.

168. In similar situation, the Division Bench presided over the Chief

Justice Shri M.B. Shah, as then he was, has in paragraph 7 observed as

under :

“…Apart from this, even assuming that there was a clear

vacancy, the order issued was purely temporary and,

therefore, not proper order. However, it will be an error to

treat the said order as an order under Section 5 of the Act,

viz., the order for a period of two years probation. Such

legal fiction we do not find anywhere in the Act and the

Rules and, therefore, the finding recorded by the Tribunal

that the order is covered under section 5 of the MEPS Act is

not correct.”

10.4 This Court allowed the petition. The learned counsel for the

respondent submitted that a SLP No.21891 of 2002, preferred by the

teacher was dismissed by the Supreme Court on 29-11-2002. Review

Petition No.24 of 2003 too was dismissed by the Supreme Court on

16-1-2003. Thus the judgment of this Court has been approved by the

Apex Court.

10.5 The learned counsel for the respondent submitted that this

judgment would be squarely applicable to the case at hand, since even

in the present case, the School had been recognized for only one year.

::: Downloaded on – 09/06/2013 15:45:56 :::
16

10.6 This judgment was followed in an unreported judgment of

this Court in Shri Sadguru Dnyan Prasarak Shikshan Sanstha,

Khairgaon, Taluka Narkhed, Distt. Nagpur, through its

Secretary Shri premraj Daulatrao Shelke and another v.

Presiding Officer, School Tribunal, Amrvati Division, Amravati,

Distt. Amravati) (Writ Petition No.3444 of 1994 Decided by

Hon’ble Shri Justice C.L. Pangarkar on 25th November, 2009), on

which the learned counsel for the respondent placed reliance.

10.7 Facts in the context of which the aforesaid unreported

judgment was rendered were recounted as under :

“Para 2 : The facts giving rise to the petition are as follows.

The petitioner runs a school known as Linga High School at

Linga, Tq. Warud. It is a recognized school and is governed by the

provisions of Maharashtra Employees of Private School (Conditions of

Service) Regulation Act, 1977 and Rules thereunder (M.E.P.S., Act).

There was a clear and permanent vacancy of an Assistant Teacher in

the said school in the year 1986-87. Respondent no.2 applied for his

appointment as an Assistant Teacher. He was accordingly appointed as

Assistant Teacher w.e.f. 13/9/1986 but according to respondent no.2,

no written order was issued. The services of respondent no.2, however,

were continued and he continued to work up to 30/4/1990. Respondent

::: Downloaded on – 09/06/2013 15:45:56 :::
17

no.2 holds qualification M.A. B.Ed. It is the contention of respondent

no.2 that his services were orally terminated by the present petitioner.

Since the services of respondent no.2 came to be terminated, he filed

an appeal under Section 9 of the M.E.P.S. Act before the School

Tribunal.”

“Para 6 : From the submissions made in the memo of appeal, it does

not seem to be in dispute that respondent no.2 was appointed in clear

vacancy for three consecutive years i.e. from 1987-88 to 1989-90. His

appointment, however, was from year to year for three years.”

10.8 In this context, the learned Single Judge held as under :

“…According to clause 4.1 and 4.2 of the School Code, a

school upon establishment continues to receive temporary recognition

only for year to year for first five years. It is only after five years that it

becomes eligible for permanent recognition. This school itself had

temporary recognition from year to year during that period and

therefore there was no question of respondent no.2 being appointed on

probation for two years or in a permanent vacancy. This court had an

occasion to deal with similar contingency. In a decision reported in

2003(2) Mh.L.J. 92 (Maharashtra Shikshan Sanstha and anr. ..vs.. State

of Mah. through the Secretary).”

10.9 After quoting from the said judgment, the learned Single

::: Downloaded on – 09/06/2013 15:45:56 :::
18

Judge held :

“Para 9 : The decision applies on all fores (sic fours) to the instant

case. It would be clear that the school had no permanent recognition

and was still under temporary recognition. The recognition could be

withdrawn any time and therefore, the posts that were available were

not permanent vacancies though they could be said to be clear

vacancies. In order to bring the case under Section 5(2) of the M.E.P.S.

Act, it would be necessary that the post against which the claim is

made is permanent. Due to the temporary recognition in no case the

post could be said to be permanent.”

11. I am in respectful agreement with these conclusions. Even

in the case at hand, it has been stated by the learned counsel for the

respondent that the School had recognition for one year only and so

there was no question of availability of a permanent vacancy. The

petitioner has not shown that the statement that the School had

recognition for only one year at the relevant time is not correct. The

learned counsel for the petitioner submitted that this burden ought to

be on the Management, which has the custody of relevant records. As

rightly countered by the learned counsel for the respondent, the

petitioner too could have sought relevant information from the

authorities concerned or could have sought relevant production of

documents before the Tribunal.

::: Downloaded on – 09/06/2013 15:45:56 :::
19

12. The learned counsel for the respondent has placed reliance

on a judgment of this Court in Rayat Shikshan Sanstha and another

v. Yeshwant Dattatraya Shinde [2009(6) Mh.L.J. 476], to support

his contention that burden to show that he was appointed against a

permanent vacancy lay on the petitioner. The Court held as under :

“Para 3 : Admittedly there is no evidence on record that the

appointment of the respondent was made after following the procedure

laid down in the M.E.P.S. Act and Rules. The Tribunal has came to a

conclusion that the said appointment was made on a clear and

permanent vacancy. Admittedly, no advertisement was issued, nor any

interview was held and, as such, cannot be said that the appointment

was made on a clear and permanent post. The Tribunal, however,

came to the conclusion that the appointment was made on a clear and

permanent vacancy because the management was not in a position to

produce the relevant material on record. In my view, the burden of

establishing that the appointment was made on a clear and permanent

post that too were following the procedure laid down under the Act and

Rules, is squarely on the Appellant and not on the management. The

Tribunal, therefore, in my view, committed an error of law, which is

apparent on a face of record.”

13. The learned counsel for the petitioner relied on a judgment

of this Court in Priyadarshini Education Trust and others v. Ratis

(Rafia) Bano d/o Abdul Rasheed and others [2007(6) Mh.L.J.

::: Downloaded on – 09/06/2013 15:45:56 :::
20

667], which resolves most of the issues and in which this Court held as

under :

“Para 12 : …In view of the provisions as contained in section 5 of the

MEPS Act and Rule 9 of MEPS Rules read with Articles 14 and 16 of the

Constitution and the observations of the Hon’ble Apex Court in the

reported judgment which guide us, we draw following conclusions;

(I) “duly appointed, in the manner prescribed” would be an

appointment of a person who is eligible (qualified for the

post) for appointment, who is selected by due process of

selection i.e. by competition amongst all eligible and desirous

candidates, and who is appointed on a permanent vacant

post. In other words, inviting applications, as also holding

of screening tests, enabling all eligible and desirous

candidates to compete for selection and appointment, is a

must.

(ii) Once an eligible candidate (duly qualified as required) is

selected by selection process as above, for filling in a

permanent vacancy, there is no option for the management

and it is obligatory on it to appoint such person on

probation for a period of two years. It is neither open for

the management to appoint him for one academic year or

any period shorter than two years probation period, nor it is

open for Education Officer to grant approval for such

shorter period. [in fact, in view of the requirement as in

::: Downloaded on – 09/06/2013 15:45:56 :::
21

clause (I) above, the process of grant of approval by

Education Officer should begin with examination of

selection process and its validity.]

(iii) The candidate thus selected with due process and

appointed on probation shall enjoy status of deemed

permanency on completion of two years, unless extension

of probation is informed, or termination is ordered.

(iv) The appointment of a person not belonging to reserved

category, in a post reserved for a particular category,

because the candidate of that category is not available,

shall be absolutely temporary and on an year to year basis,

governed by sub-rule (9) of Rule 9, although in a permanent

vacancy.”

14. In my humble opinion, “eligible” is not to be restricted to

eligibility as regards academic qualification but eligibility in all senses –

including belonging to a category/caste for which the vacancy was

reserved. The question whether the petitioner in this case at hand was

so eligible would be shortly dealt with while considering arguments

based on Rule 9 of the MEPS Rules.

15.1 The learned counsel for the petitioner relied on a judgment

of this Court in Hindi Vidya Bhavan, Mumbai and others v.

Presiding officer, School Tribunal, Mumbai and others [2007(6)

Mh.L.J. 563]. It may be useful to recount the peculiar facts of the case

::: Downloaded on – 09/06/2013 15:45:56 :::
22

so as to comprehend the findings of the Court. The facts could be

gathered from the judgment as under :

“Para 2 : Petitioner No.1 is a Public Charitable Trust, registered under

the provisions of the Bombay public Trusts Act, 1950 runs a school by

the name Hindi Vidya Bhavan, now known as HVB Academy (“the

school” for short). Petitioner Nos.2 and 3 are the Principal and the

Secretary of the school respectively. Respondent No.3-employees were

the appellants in the appeals filed before the School Tribunal.

Respondent No.4 is, Mithila Azad Security Force (“Mithila” for short), an

agency/contractor, which was engaged to provide certain services to

the petitioners. According to the petitioners, respondent No.3 is an

employee of Mithila and was never in the employment of the school.”

“Para 3 : The case set out in the petitions by the petitioners is that

they have teaching and non-teaching staff for the school approved by

respondent No.2 – Education Officer. They engaged additional persons,

namely, respondent No.3-employees on ad hoc basis through Mithila.

The school was required to employ respondent-employees since various

services which were required to be provided to its students could not be

met with by the then existing staff employed by it and as sanctioned by

the Education Department. Therefore, in order to meet miscellaneous

services required from time to time, the petitioners had engaged Mithila

to provide additional persons on an ad hoc basis.”

::: Downloaded on – 09/06/2013 15:45:56 :::
23

“Para 4 : The facts set out in the petition further disclose that the

school maintains two muster books one for its permanent employees

and another for its temporary employees. Two of the respondents-

employees in writ petition No.1495 of 2007 and 1498 of 2007, namely,

Parshuram Gurao and Manohar Pavaskar, were employed by the school

as peons on a temporary basis and their names were reflected in the

temporary muster roll maintained by the school for the said period.

They were also issued appointment letters. Parshuram Gurao and

Manohar Pavaskar, according to the petitioners, joined Mithila on 1st

to the petitioners.

October, 1996 and were deputed by Mithila to provide certain services

The other five employees were never on the

temporary muster of the petitioners and were at all material time

employees of the said Mithila. The bills raised by Mithila in respect of

the services provided by its employees to the school were paid from

time to time by the school. There is no dispute that all the respondent-

employees worked with the school for more than two years between

23-6-1995 and 8-4-2000 as Peons/Ayah. They all, as stated in their

appeals, were terminated on 8-4-2000.”

“Para 5 : According to the petitioners, in or about April, 1998 the

respondent-employees started claiming permanency in the service with

the school. This demand was sought to be conveyed through Mumbai

Labour Union, of which they claimed to be the members. In the weeks

that followed, the respondent-employees started creating serious

unrest by discharging their duties in a most unsatisfactory and

::: Downloaded on – 09/06/2013 15:45:56 :::
24

perfunctory manner and then from 8th April, 2000 ceased to provide any

services to the petitioners. It appears that the respondent-employees

had initially filed a complaint before the Labour Court under the

provisions of MRTU and PULP Act against the petitioners. The said

complaints, however, came to be withdrawn and they all filed appeals

under section 9 of the Act before the School Tribunal.”

15.2 In this factual context, after considering applicable law, the

Court held as under :

“Para 28 : There could be an employee, either permanent or non-

permanent. Non-permanent employee may be either temporary or on

probation. The temporary employee is one who is appointed to a

temporary vacancy for a fixed period. In the present case, it is not a

case of the petitioners that the respondent employees were engaged

for a fixed period. Two of the petitioners were appointed as temporary

for two years since before they were shown as the employees of Mithila.

They all worked for atleast two years and when they started claiming

permanency they allegedly ceased to render services to the school.

Sub-section (2) of section 5 of the Act clearly provides that every

“person” appointed on a permanent vacancy shall be on probation for a

period of two years and he shall on completion of the probation period

be deemed to have been confirmed. If a person, duly qualified, is

appointed by the Management as a member of the staff and if it is not

disputed that such person has worked for two years, on a permanent

::: Downloaded on – 09/06/2013 15:45:57 :::
25

vacancy, he is deemed to have been confirmed as provided for under

section 5(2) and consequently entitled for all the benefits of permanent

staff even if his appointment is not approved and formal order of

appointment was not issued. Non-approval of such post would not be an

embargo either on the management to make him permanent or on such

person to claim permanency. In the present case it is not in dispute

that all the respondent-employees worked for more than two years and

the posts on which they were appointed and working, no specific

qualification is prescribed.”




     "Para 36 : The
                        
                       submission      that,   in   any   case,     the   respondent-
                       

employees are not entitled for reinstatement since they were

temporary or casual employees, based on the judgment of the Supreme

Court in Hindustan Education Society (supra) also deserves to be

rejected outright for more than one reason. Firstly, looking at the

nature of work they were doing for more than two years and that they

were qualified to work, their appointment cannot be treated as either

temporary or casual. Secondly, until all the respondent-employees

were terminated on the very same day they worked for more than two

years. The manner in which they were appointed and then terminated

it cannot be said that their appointment was temporary and they

deemed to have been made permanent on expiry of the period of two

years.”

16. The learned counsel for the petitioner submitted that after

::: Downloaded on – 09/06/2013 15:45:57 :::
26

considering the judgment of the Supreme Court in Hindustan

Education Society, the learned Single Judge had concluded even in

the absence of any appointment order that the employees concerned

could not be held to have been temporary employees. His learned

adversary submitted that the judgment cannot be an authority for the

proposition that terms of appointment order can be ignored, since in

that case the Management had adopted stratagem of outsourcing to

avoid liabilities flowing from appointing employees permanently. Thus,

according to him, the decision is more a conclusion drawn from facts.

17.

I have carefully considered the judgment. It may be seen

that the judgment does not explain or elaborate the implications of

judgment of the Supreme Court in Hindustan Education Society. It

holds on facts as unfolded that the appointments were permanent. The

judgment is based on facts peculiar to that case. Yet the distinction

between permanent – non-permanent appointments flowing from Rule

10 of the Maharashtra Employees of Private Schools (Conditions of

Service) Rules, which has been highlighted in the judgment needs to be

borne in mind. In this regard, it has to be noted that the term

“permanent” has not been defined in the Act or Rules. Rule 10, which

reads as under, only defines a temporary employee.

“Rule 10 : Categories of Employees : (1) Employees shall be

permanent or non-permanent. Non-permanent employees may be

either temporary or on probation.

::: Downloaded on – 09/06/2013 15:45:57 :::
27

(2) A temporary employee is one who is appointed to a

temporary vacancy for a fixed period.”

If temporary employee is one who is appointed to a temporary vacancy

for a fixed period, the converse would be that a permanent employee is

one who is appointed to a permanent vacancy which is not limited by

any period of time. Probationers would be obviously those waiting to be

appointed to a permanent vacancy after successful completion of

probation, having been recruited to fill a permanent vacancy in terms of

Section 5 of the Maharashtra Employees of Private Schools (Conditions

of Service) Regulation Act. The material question would, therefore, be if

the vacancy to which the petitioner was appointed was permanent

vacancy – i.e. without any limit of time. And, according to the

respondent, it was not, since recognition to the School itself was on an

year to year basis. Therefore, a vacancy in such a School would be a

clear, but not a permanent vacancy, which would acquire permanency

once the School receives recognition not limited by any fixed period.

18.1 The learned counsel for the petitioner has placed reliance

on the judgment of this Court in The Maharashtra Shikshan Sanstha

& Anr. v. The Presiding Officer, School Tribunal & Ors. [2007(2)

ALL MR 269], in which this Court has observed as under :

“Para 1 : …The question about the effect of temporary appointment

::: Downloaded on – 09/06/2013 15:45:57 :::
28

or time bound appoint made by the management vis-a-vis the

provisions of Section 5 of the Maharashtra Employees of Private Schools

(Conditions of Service) Regulation Act, 1977, (hereinafter referred to as

the Act) arise in both these writ petitions.”

“Para 27 : The judgment of the Hon’ble Apex Court in Hindustan

Education Society’s case (supra) is also considered by the Division

Bench of this Court in Anna Manikrao Pethe [1998(3) ALL MR 155]

(supra), therein in paragraph 14 the Division Bench has noticed that the

Hon’ble Supreme Court has held that temporary appointees are not

entitled to claim permanent status until and unless such permanent

vacancies are filled in as per Section 5 of the MEPS Act. The Division

Bench notices that the facts in the case of Hindustan Education

Society’s case reveal that employee there was untrained teacher and

during the relevant three years, he was appointed on purely temporary

basis. As already mentioned above, I have considered this judgment

also in judgment in High School Education Society [2005(2) ALL

MR 138] (supra) and found that the judgment does not by lay down a

proposition that all appointments made by the management mentioning

a particular time limit in appointment order do not become temporary

appointments. Merely because appointment order uses the word

“temporary” or “till particular date or session end” or provides for

automatic termination, it does not become a temporary appointment in

terms of rule 10 of MEPS Rules and therefore can be viewed as

appointment on probation.”

::: Downloaded on – 09/06/2013 15:45:57 :::
29

“Para 28 : Under Rule 10 of these rules, employees are categories as

under :–

permanent … non-permanent

temporary ……. probationer.

A “temporary employee” has been defined in Rule 10 as

one who has been appointed to a temporary vacancy for a fixed period.

Can it be said that respondent was appointed to a temporary vacancy?

The answer must be clearly in the negative. The appointment could be

temporary in the sense that she was going to be on probation for a

certain number of years. That however did not change her status from

that of a probationer to a temporary hand.”

“Para 38 : It is therefore clear that in the facts of Hindustan Education

Society’s case (supra), the employee was not holding D.Ed. qualification

and therefore was untrained and he could not have been appointed

permanently to fill in clear vacancy. He was, therefore, being appointed

on year to year basis. It is apparent that these facts were not brought

to the notice of this Court when it decided Writ Petition No.3488 of 1999

(Bombay) on 07-07-1999. However, this Court was aware of the

implications arising and therefore thought it fit that matter should be

decided once for all by the Hon’ble Apex Court and hence granted leave

to employee to appeal. The employee in that case was in service and

this Court protected his services for a period of eight weeks. I,

therefore, find that reliance upon the judgment of Hindustan Education

::: Downloaded on – 09/06/2013 15:45:57 :::
30

Society’s case (supra) or said unreported judgment dated 07-07-1999

by learned counsel for the petitioners is clearly erroneous. The said

judgments cannot be construed to lay down a proposition which does

not emerge from reading of Section 5(1) and 5(2) of the Act or Rule 10

of the Rules.”

18.2 This judgment was followed in Yogeshwar Vikas Sanstha

and others v. Rajendra T. Shinde and another [2007(6) Mh.L.J.

698 = 2008(1) Bom CR 297], on which the learned counsel for the

petitioner relied.

“Para 1 : …Respondent No.1 was appointed on 26-7-1995. The

appointment order issued to him mentioned that he was appointed

temporarily from 28-7-1995 to 30-4-1996. …”

“Para 6 : A perusal of the appointment order which is placed on

record indicates that the order was issued on 25-7-1995. The

appointment order further mentions that respondent No.1 was being

appointed for the period from 28-7-1995 to 30-4-1996. However, the

Tribunal has concluded on the basis of the evidence and other material

on record that there was a clear permanent vacancy which was

available and, therefore, respondent No.1 ought to have been

appointed to the post as a probationer. This is a finding of fact which

need not be disturbed by the Writ Court. Under section 5(2) of the

MEPS Act an employee who is appointed against a permanent, clear

::: Downloaded on – 09/06/2013 15:45:57 :::
31

vacancy is liable to be appointed on probation for two years. Thus the

initial appointment of respondent No.1 ought to have been for a

duration of 2 years as a probationer. He would thereafter be entitled to

be deemed permanent under the provisions of the Act. The Tribunal

has also rightly held that the termination of service was in breach of the

MEPS Rules and hence, the order of termination was bad. The Tribunal

has rightly concluded that the petitioner had compelled respondent

No.1 to resign from duty and in these circumstances came to the

conclusion that the termination was bad.”

“Para 7 :

The learned advocate for the respondents brings to my

notice the judgment of a learned Single Judge of this Court in the case

of The Maharashtra Shikshan Sanstha and anr. vs. The Presiding Officer,

School Tribunal and ors., 2006(7) Mh.L.J.1 = 2007(2) All MR 269 where

the learned Single Judge (B.P. Dharmadhikari, J.) sitting at Nagpur

Bench has held that merely because the appointment order uses the

word “temporary” or provides for automatic termination, it does not

become a temporary appointment. What is required to be noticed

according to the learned Judge is the character of such an appointment;

whether the appointment has been made against a clear permanent

vacancy or not. The use of the word “temporary” does not indicate that

the appointment is in fact a temporary appointment in terms of Rule 10

of the MEPS Rules and therefore, such an appointment is to be viewed

as an appointment on probation. In the present case, there is a finding

of fact recorded by the School Tribunal that the respondent was

::: Downloaded on – 09/06/2013 15:45:57 :::
32

appointed against a clear vacancy. That being the position, though the

letter of appointment does mention that the appointment is only for a

specified period, the appointment must be considered as one on

probation.” (Emphasis supplied).

18.3 It may be noted that on facts the Court had concluded that

the vacancy was not only clear but also permanent and hence there

would be no difficulty in reconciling it with judgments of Supreme Court

in Hindustan Education Society and Bharatiya Gramin

Punariachana Sanstha.

19.1 The learned counsel for the petitioner relied on a judgment

of this Court in Matoshri Ramabai Ambedkar Vidyarthi Vasatigruh

Trust and another v. Bharat D. Hambir and another [2009(2)

Mh.L.J. 121], in which this Court has very forcefully brought to the fore

the ill effects of giving a free hand to unethical managements in the

matter of appointment of teachers in the following words :

“Para 5 : … Firstly, it was submitted that the first respondent was

not appointed on probation, but was a temporary employee. The

School Tribunal has noted that in the present case, the first respondent

was appointed after an advertisement was issued on 19th April, 2004

and interviews were held on 7th June, 2004. The first respondent was

appointed with effect from 14th June, 2004 as an Assistant Teacher.

::: Downloaded on – 09/06/2013 15:45:57 :::
33

The first respondent is a duly qualified teacher holding the B.A. and

B.Ed. qualifications. The appointment of the first respondent was

approved by the Social Welfare Officer on a probationary basis. In fact,

it was the contention of the petitioners that the work of the first

respondent during the period of probation was not satisfactory. This

aspect would be dealt with later. However, it is evident that even the

petitioners accepted and treated the appointment of the first

respondent as being on probation. The law in this regard is clear.

Section 5 of the Maharashtra Employees of Private Schools (Conditions

of Service) Regulation Act, 1977 obligates every management of a

private school to fill up a permanent vacancy by appointment of a duly

qualified candidate to fill such vacancy and under sub-section (2) of

section 5, every person appointed to fill a permanent vacancy shall be

on probation for a period of two years. Upon the satisfactory

completion of the period of probation, there is a deeming fiction under

the statute by which an employee is deemed to have been confirmed.

A permanent vacancy has to be filled in by the appointment of a duly

qualified candidate and every candidate appointed to fill a permanent

vacancy has to be appointed on probation.”

19.2 It may be seen that on facts it was held in that case that

the teacher was appointed on probation after selection pursuant to an

advertisement to fill up a permanent vacancy, and his appointment

was treated as such by the Management. The further observations of

the Court have to be read in this factual context. The Court held :

::: Downloaded on – 09/06/2013 15:45:57 :::
34

“Para 5A : Of late, there is a growing tendency of managements of

private schools to appoint temporary employees from year to year,

even though the vacancy is permanent and an adequate work load is

available. This leads to grave uncertainty for teachers and places them

at the mercy of the managements. The temporary appointment of a

teacher who questions unethical practices of the management is

promptly terminated. He or she who questions is cast away. Those

who turn a blind eye or worse, become willing participants in a pattern

of exploitation, are retained. This is a perversion of what was intended

by the State legislation enacted in 1977. Placing teachers in a state of

eternal uncertainty is destructive of the cause of education. In

numerous cases before this Court, the grievance is that teachers of

aided institutions are being subjected to extortionate demands by

unscrupulous managements. Education has become a business and

managements of private schools, with notable exceptions, are

becoming pirates in the high seas of education. The interpretation of

section 5 of the Act must be purposive – one that would attain the

statutory object and not lead to a negation of statutory intent. Once a

permanent vacancy arises, a management is duty bound statutorily to

fill it up by appointing a duly qualified candidate on probation. The

vacancy must be advertised to allow equal opportunity to eligible

candidates. A regular process of section must be held. A duly qualified

candidate has to be appointed. Temporary appointments can by

definition be made when the vacancy is temporary. In such cases, the

::: Downloaded on – 09/06/2013 15:45:57 :::
35

exigencies of education require that students must be imparted

education and a vacancy even for a short period will cause serious

hardship. But temporary appointments are an exception. Making

temporary appointments the rule is to give a tool of subversion to the

hands of unethical managements. Temporary appointments, followed

as a practice become a tool of subversion because they perpetuate a

regime of uncertainty about service, place the teacher in a position of

perpetual fear and deprive the teacher of the stability needed to

contribute to the process of moulding young minds. This Court must

emphasise with all the authority at its command that a subversion of

statutory intent should not be allowed. The Court will not allow itself to

be a mute by stander to the growing trend of a lack of ethics in the

management of private schools. Judicial intervention is warranted in

order to preserve the statutory intent.”

“Para 9 : In the present case, it was the case of the management

that the first respondent had without sufficient cause failed to apply for

leave and had remained absent. The management was entitled to

treat this as a breach of discipline and to hold a disciplinary enquiry to

establish the allegation. Until the misconduct was proved, it was only

an allegation. Nothing of the kind was done. The School Tribunal has

reviewed the material which has come on record in great deal of detail

and noted that it is only after the first respondent filed a complaint

against the management that it prevented him, with effect from 8th

September, 2007, from signing the Muster Roll. The grievance of the

::: Downloaded on – 09/06/2013 15:45:57 :::
36

first respondent is that the management was resorting to unethical

practices by making extortionate demands. The Tribunal has for

cogent reasons entered a finding of fact that there is substance in the

grievance of the first respondent.”

“Para 10 : The judgment of the Tribunal is consistent with the law laid

down by the Division Bench in Priyadarshini Education Trust vs. Ratis

(Rafia) Bano, 2007(6) Mh.L.J. 667. The first respondent was duly

selected; he was appointed in a clear and permanent vacancy and he

was duly qualified. The termination was wholly arbitrary.”

19.3 In this judgment, there was no occasion to consider the

judgments of the Supreme Court in Hindustan Education Society or

Bharatiya Gramin Punarrachana Sanstha.

20.1 The learned counsel for the respondent has also cited a

judgment delivered by me in Janta Education Society and another

v. Prakash Babarao Shingane and another [2010(1) Mh.L.J.

329], in the following factual matrix :

“Para 2 : Facts, which are material for deciding this petition, are as

under :

Respondent No.1 was M.Com., B.P.Ed. when he was first

appointed in a Junior College on 2-8-1985 on a fixed salary of Rs.250/-

::: Downloaded on – 09/06/2013 15:45:57 :::
37

per month for a period up to 30-6-1986. His appointment was

approved by the Deputy Director of Education for the subjects of

Commerce and Physical Education on a pay scale of Rs.250-450/- for

the Academic Session 1985-86. This appointment was continued by

another order dated 28-6-1986 on a fixed pay of Rs.500/- for the

Academic Session from 1-7-1986 to 8-5-1987. This too was approved

by the Deputy Director of Education for the Academic Session 1986-97.

There is a dispute about the next appointment order dated 9-7-1987.

According to the petitioners, respondent No.1 was appointed by order

24-3-1988.

dated 9-7-1987 on a clock-hour basis for the period from 9-7-1987 to

By order dated 17-10-1988, the Deputy Director of

Education approved this appointment on a clock-hour basis at the rate

of Rs.12/- per hour with effect from 9-7-1987 till the end of the

Academic Session 1987-88. However, according to respondent No.1,

this order was fabricated and in fact he was appointed from 9-7-1987 to

8-7-1987 in a clear vacancy. Respondent No.1 relies on a undated

order signed by the President of the Society, which does not mention

any pay scale, whereas the petitioners rely on an order signed by the

Principal of the College.”

20.2 After considering several judgments (many of which have

been already noted in preceding paragraphs), the following conclusion

was drawn :

“Para 24 : I have considered these erudite judicial pronouncements. I

::: Downloaded on – 09/06/2013 15:45:57 :::
38

have serious doubts if the findings of the Apex Court, in not one, but

two judgments, after nothing the provisions of section 5 of the MEPS

Act, could be ignored and it could still be held that an appointment in a

clear vacancy must be on probation. The order of appointment, which

was under consideration of the Apex Court in Hindustan Education

Society and another vs. Sk. Kaleem Sk. Gulam Nagi and others has

already been quoted in preceding paras. Teachers, who appointment

was question in Bharatiya Gramin Purnarrachana Sanstha vs. Vijay

Kumar and others, was selected and appointed after following

procedure for two years in a clear vacancy. Yet, the Supreme Court in

these two cases did not hold that the appointments must be held to

have been made on probation. It may be audacious for me to ignore

this and yet follow contrary findings, which could be reconciled only by

distinguishing between a clear vacancy and a permanent vacancy.

Every clear vacancy need not be mistaken for a permanent vacancy.

When a new School starts, teachers will have to be appointed even

before students are enrolled. Such appointments would obviously be in

clear but temporary vacancies, since no one would be able to predict if

the School would succeed or fail.”

21. The learned counsel for the respondent also relied on my

judgment in Liberal Education Society, Nagpur and another v.

Vrushali w/o Suresh Aole and others [2010(1) Mh.L.J. 491], too, a

similar conclusion was drawn. Rather than re-writing the comments on

similar arguments advanced, I would quote following two paragraphs

::: Downloaded on – 09/06/2013 15:45:57 :::
39

from the judgment as under :

“Para 11 : The learned counsel for petitioners submitted that both

these judgments of the Hon’ble Supreme Court would rule out the

proposition that under section 5 of Maharashtra Employees of Private

Schools (Conditions of Service) Regulation Act, an appointment to a

post on a clear vacancy had to be on probation. He pointed out that

neither in Yogeshwar Vikas Sanstha nor in Matoshri Ramabai Ambedkar

Vidyarthi Vasatigruh Trust were these judgments of the Hon’ble

Supreme Court noticed. He submitted that had the judgments of the

Hon’ble Supreme Court in Hindustan Education Society, and particularly

in Bharatiya Gramin Punarrachana Sanstha, been noticed by the

learned Judges they would certainly have taken a different view.”

“Para 12 : While the causation in Matoshri Ramabai Ambedkar

Vidyarthi Vasatigruha, namely that purposive interpretation should be

preferred is extremely persuasive, the fact that the Hon’ble Supreme

Court, after considering provisions of Section 5 of Maharashtra

Employees of Private Schools (Conditions of Service) Regulation Act and

the fact that the employee in Bharatiya Gramin Punarrachana Sanstha

was selected after the post was advertised and was appointed for two

years in clear vacancy, observed towards the end of para 6 that

provision of section 5 of Maharashtra Employees of Private Schools

(Conditions of Service) Regulation Act “applies to a person who is put

on probation consequent upon his appointment in a permanent

::: Downloaded on – 09/06/2013 15:45:57 :::
40

vacancy” and that the provision did not help the employee because

“secondly, admittedly the first respondent was appointed only for a

period of two academic years of 1996-97 and 1997-98 and was not put

on probation”. It may be seen that in para 3 of the judgment the

Hon’ble Supreme Court had specifically stated as under :–

“On 6-8-2001, this Court issued notice limited to the question as to why

the appointment of the respondent (respondent 1) should not be

confined to the period mentioned in the order of appointment dated

22-6-1996.”

Thus the specific question which Hon’ble Supreme Court

was considering was about confining the appointment to period

mentioned in the appointment order. In face of this, after noticing the

pronouncement of the Apex Court, it may be impermissible for me to

follow contrary view taken by this Court in the two Judgments referred

to in preceding paragraphs.”

22. The object of elaborately dealing with several judgments

cited at the bar was two-fold – first, to check up the correctness of

premises of my earlier decisions in Janta Education Society and

another v. Prakash Babarao Shingane and another, reported at

2010(1) Mh.L.J. 329, and Liberal Education Society, Nagpur and

another v. Vrushali w/o Suresh Aole and others, reported at

2010(1) Mh.L.J. 491, and secondly to find out if there is any conflict in

::: Downloaded on – 09/06/2013 15:45:57 :::
41

the pronouncements of the Supreme Court in Hindustan Eduction

Society and another v. Sk. Kaleem Sk. Gulam Nabi and others,

reported at (1997) 5 SCC 152; and Bharatiya Gramin

Punarrachana Sanstha v. Vijay Kumar and others, reported at

(2002) 6 SCC 707; on the one hand and the judgments of this Court in

Hindi Vidya Bhavan, Mumbai and others v. Presiding Officer,

School Tribunal, Mumbai and others, reported at 2007(6) Mh.L.J.

563; The Maharashtra Shikshan Sanstha and another v. The

Presiding Officer, School Tribunal and others, reported at

2007(2) All MR 269; and Matoshri Ramabai Ambedkar Vidyarthi

Vasatigruh Trust and another v. Bharat D. Hambir and another,

reported at 2009(2) Mh.L.J. 121; on the other.

23. The Supreme Court in its two decisions has referred to the

appointments of persons against clear vacancies and yet held that the

procedure prescribed under Section 5 of the MEPS Act would apply only

to the appointments to fill up permanent vacancies. In Hindi Vidya

Bhavan, Mumbai and others v. Presiding Officer, School

Tribunal, Mumbai and others, reported at 2007(6) Mh.L.J. 563, this

Court was dealing with a case of a wholesale departure by a

Management by resorting to contract workers. In Maharashtra

Shikshan Sanstha and another v. The Presiding Officer, School

Tribunal and others, reported at 2007(2) All MR 269, and

Yogeshwar Vikas Sanstha and others v. Rajendra T. Shinde and

another, reported at 2008(1) Bom CR 297, on facts, the Court was

::: Downloaded on – 09/06/2013 15:45:57 :::
42

considering the question of filling up of a permanent vacancy and,

therefore, obviously procedure prescribed under Section 5 of the MEPS

Act would apply even as per the pronouncements of the Supreme Court

in two cases referred to above.

24. There can be no doubt that the judgment of the Supreme

Court in Hindustan Education Society cannot be construed to lay

down a proposition which does not emerge from Sections 5(1) and 5(2)

of the MEPS Act, as observed in Maharashtra Shikshan Sanstha

[2007(2) All MR 269]. All the same, the fact that the Supreme Court

had noted in para 4 of the judgment that the appointment of the

Teacher was a temporary appointment against a clear vacancy, had

noted the provisions of Section 5 of the MEPS Act and then

unequivocally held in para 6 that the appointment could not be

construed to be a permanent appointment cannot be wished away. The

Apex Court dealt with another similar appointment in Bharatiya

Gramin Punarrachana Sanstha similarly. The principle that emerges

is that the Managements cannot artificially turn permanent vacancies

into temporary vacancies by making appointment thereto for a fixed

period. At the same time, a “clear” vacancy need not be confused for a

“permanent” vacancy, which would be available without any limit of

time. And, only while filling a permanent vacancy procedure prescribed

under Section 5 of the MEPS Act would have to be followed.

25. In Matoshri Ramabai Ambedkar Vidyarthi Vasatigruh

::: Downloaded on – 09/06/2013 15:45:57 :::
43

Trust and another v. Barat D. Hambir and another, reported at

2009(2) Mh.L.J. 121, on facts, the Court had found that the

appointment was on a probation basis, i.e. obviously to fill up a

permanent vacancy and had been approved by the concerned authority

as appointment on probation. Therefore, there was no question of any

departure from the procedure prescribed in Section 5 of the MEPS Act.

26. These judgments do not consider the judgment of the

Division Bench of this Court in Mathuradas Mohta College of

Science, Nagpur v. R.T. Borkar and others, reported at 1997(2)

Mh.L.J. 168, which is not shown to have been overruled. The

observations in para 7 therein, which read as under, would make it

impermissible to create a fictional appointment on probation.

“Para 7 : It is further to be noted that the post was of teacher in

Botany subject which was not the subject of the respondent No.1 as the

respondent No.1 is M.Sc. In Zoology and, therefore, it cannot be said

that the respondent No.1 was duly qualified for the said post. Apart

from this, even assuming that there was a clear vacancy, the order

issued was purely temporary and, therefore, not proper order.

However, it will be an error to treat the said order as an order under

section 5 of the Act, viz. the order for a period of two years, probation.

Such legal fiction we do not find anywhere in the Act and the Rules and,

therefore, the finding recorded by the Tribunal that the order is covered

under section 5 of the MEPS Act is not correct.”

::: Downloaded on – 09/06/2013 15:45:57 :::
44

In face of this judgment of the Division Bench, it would be impermissible

to follow contrary views taken by the learned Single Judges.

27. In Shri Sadguru Dnyan Prasarak Shikshan Sanstha

and another v. Presiding Officer, School Tribunal, Amravati, and

others, (Writ Petition No.3444 of 1994, decided on 25-11-2009),

a learned Single Judge of this Court had, in my view, rightly concluded

that if the School itself had temporary recognition from year to year,

there was no question of there being any permanent vacancy. At the

cost of repetition, it has to be pointed out that the permanent vacancy

would be one which would not be limited by any period of time. Apart

from new Schools, which receive recognition from year to year, where

vacancies would be clear but not permanent, there could be instances

of Schools, where there is a spurt in admissions, resulting a need to

engage more teachers on the basis of workload. But since this

workload may fluctuate for a period of time before stabilizing, there

could be some vacancies, which would be temporary, till it could be said

– say after about three to five years – that the strength is unlikely come

down. In every service, while fixing cadre strength, there are always

some permanent posts and some additional or temporary posts to take

into account the fluctuations in the requirement from time to time. The

State Government could undoubtedly examine this aspect and clarify as

to the number of vacancies, which could be considered as temporary

vacancies even in established Schools where the student-strength

::: Downloaded on – 09/06/2013 15:45:57 :::
45

increases.

28. It would be easy to say that if the strength is reduced, the

teacher concerned could be accommodated in another School under the

scheme of MEPS Act and that such a teacher could not be retrenched till

the workload hits a zero. But it cannot be forgotten that this would

throw additional burden on the exchequer which ultimately bears the

burden of paying salaries of teachers. Also it is easy to say that the

teacher retrenched from one School ought to be adjusted in another

places.

School, without realizing that the Schools are located at different

The social milieu in which the School is located may be

different, and the quality of teacher as distinguished from qualifications

required in different Schools may be different. A graft of such a teacher

– say from metropolis of Bombay to a tribal area, say Dahanu or

metropolis of Nagpur, to a School in tribal area in Gadchiroli, may not

work to the advantage of the students and the teachers. Therefore,

rather than insisting upon filling up of several clear vacancies in the

manner prescribed under Section 5 of the MEPS Act, it would be better

to restrict the mandate of Section 5 only to permanent vacancies.

29. The learned counsel for the petitioner next submitted that

irrespective of the terms of appointment order, the petitioner was

entitled to be appointed on probation under Rule 9(9) of the

Maharashtra Employees of Private Schools (Conditions of Service)

Rules, 1981 (for short, “the MEPS Rules”), as the vacancy was clear and

::: Downloaded on – 09/06/2013 15:45:57 :::
46

he was considered as a candidate belonging to backward class, other

than that for which vacancy was reserved, as a candidate belonging to

such category was not available. The advertisement in response to

which the petitioner had applied and which appeared in daily Lokmat

dated 17-6-1995, clearly shows that vacancy to be filled in was for

SC/ST/NT/VJ category and not OBC category.

30. The learned counsel for respondent Nos.1 and 2 submitted

first, that the School was recognized by the Education Department only

for specific period of one year. Therefore, there was no question of

petitioner being appointed to a permanent post. There is nothing to

sugest that the School had recognition beyond one year when the

petitioner was appointed. Secondly, he submitted that the petitioner

was not appointed from OBC category because SC/ST/NT/VJ candidate

was not available. No such claim was made by the petitioner in appeal

before the School Tribunal and in fact the respondents had claimed in

their reply before the Tribunal that the petitioner was considered from

open category. The learned counsel submitted that in any case, in

view of the judgment of this Court in Gajanan Uddhaorao Garole v.

State of Maharashtra and others, reported at

2009(5) Mh.L.J. 300, it is impermissible to appoint an OBC candidate

against SC/ST/NT/VJ vacancy.

31. The learned counsel for the petitioner submitted first, that

the very fact that the respondent volunteered in the reply before the

::: Downloaded on – 09/06/2013 15:45:57 :::
47

Tribunal that the appointment was considered from open category

creates a suspicion. He submitted that “Roster” approved by the

Education Officer would have been the best evidence to show if the

petitioner’s appointment was in fact considered against OBC vacancy.

Roster was available with the respondent, which was not produced,

and the Tribunal should have held that the petitioner was appointed as

OBC candidate against the vacancy reserved for SC/ST/NT/VJ. The

learned counsel submitted that the Tribunal could not have expected

the petitioner to produce roster and should have drawn adverse

inference for Management’s failure to produce copy of roster. For this

purpose, the learned counsel for the petitioner relied on the judgment

of this Court in Bhagwan Shikshan Prasarak Mandal, Aurangabad

and others v. Rajendra s/o Hemraj Marathe and others, reported

at [2008(4) Mh.L.J. 464]. The facts were stated to be as under :

“Para 2 : According to the petitioner/management :–

(a) The petitioner was appointed for the first time on

20-6-1994, the post was meant for reserved

category candidate, however, the management did

not mention the said fact in the appointment order.

(b) After completion of two years’ service, the petitioner

was issued a fresh appointment order dated

24-6-1996, which admittedly mentions that this

time, he is given appointment on probation of two

::: Downloaded on – 09/06/2013 15:45:57 :::
48

years against a reserved vacancy.”

The Court observed in this context in paras 9, 11, 13 and 16 as under :

“Para 9 : The best evidence of fact of post being reserved is of

document i.e. roster which is a document required to be maintained by

the management and to be approved by Government Officers who are

vested with the powers and duty of achieving the object of ensuring

the due and proper reservation as mandated by the Constitution of

India and translated into rules under the Act in question.”

“Para 11 : The roster to be so maintained has to be not just best but

only evidence for proof of fact of reservation. The petitioner has

refrained from bringing on record the said original roster which is

expected to be duly certified by the Government authorities.”

“Para 13 : The petitioner has thus withheld best evidence and desires

that initially the Tribunal, should have accepted their word that the

post was reserved and now wants this Court to do it.”

“Para 16 : The fact which was jurisdictional and pivotal is, as to

whether vacancy in question was a reserved vacancy and the

petitioners have failed to discharge their burden. It is therefore liable

to be held that the post on which respondent employee was appointed

was not a vacancy meant for a candidate of reserved category.”

::: Downloaded on – 09/06/2013 15:45:57 :::
49

32. In this context, the learned counsel for the petitioner

submitted that this error could be corrected by this Court in exercise of

its power to issue a writ of certiorari and for this purpose, relied on a

judgment in Chairman Shri Chhatrapati Shivaji Maharaj Shikshan

Sanstha and another v. Chandrashekhar S. Giwari and others

[2007(4) Mh.L.J. 68]. The facts unfolded were as under :

“Para 2 : Respondent No.1 herein was appointed as a Peon on

probation by an order dated 1st February, 1995 for a period of two

years in the petitioner No.2 school run by the respondent No.1 Trust.

The said appointment of respondent No.1 was approved by the

Education Inspector vide his order dated 15-11-1995 for one academic

session i.e. till the expiry of 30th April, 1996 subject to the condition

that backlog should be filled in.”

“Para 3 : At this juncture, it will be relevant to note that the

appointment of the respondent No.1 as a Peon was in a permanent

post which became available on account of promotion of one Shri

Sawant to the post of Laboratory Assistant. The petitioner-Trust had

adopted unanimous resolution to appoint and absorb respondent No.1

in the said vacant post of Peon. By virtue of the very same resolution,

Trust resolved to appoint one more peon on the newly created

additional post of Peon reserved for such category.”

::: Downloaded on – 09/06/2013 15:45:57 :::
50

“Para 4 : The services of the respondent No.1-Peon came to be

terminated by an order dated 29th March, 1996 with effect from 30th

April, 1996.”

In the context of these facts, the Court ruled as under, as

to the power of issuing a writ of certiorari :

“Para 36 : The writ of Certiorari can be issued to correct an error of

law. But it is essential that it should be something more than a mere

error; it must be one which must be manifest on the face of the record

Hari Vishnu Kamath vs. Ahmed Ishaque, AIR 1955 SC 233.

When Certiorari will be issued :–

(1) For correcting errors of jurisdiction as when an inferior

Court or Tribunal acts, without jurisdiction or in excess of it

or fails to exercise it.

(2) When the Court or Tribunal acts illegally in the exercise of

its undoubted jurisdiction, as when it decides without

giving any opportunity to the parties to be heard or

violates the principles of natural justice.

(3) The Court issuing a writ of Certiorari acts in exercise of a

supervisory and not appellate jurisdiction. One

consequence of this is that the Court will not review

findings of fact reached by the inferior Court or Tribunal,

even if they be erroneous.

::: Downloaded on – 09/06/2013 15:45:57 :::
51

(4) An error in the decision or determination itself may also be

amenable to writ of Certiorari, if it is a manifest error

apparent on the face of the proceedings, e.g., when it is

based in clear ignorance or disregard of the provisions of

law. In other words, it is a patent error which can be

corrected by Certiorari but not mere wrong decision.”

“Para 37 : This is the principle that a Court; which has jurisdiction

over a subject-matter, has jurisdiction to decide wrong as well as right

and when the Legislature does not choose to confer a right of appeal

against that decision it would be defeating its purpose and policy, if a

superior Court were to rehear the case on the evidence and substitute

its own findings in “Certiorari”.”

33. The findings of the School Tribunal would have to be

examined bearing these parameters in mind.

34.1 The learned counsel for the respondent relied on the

judgment of this Court in Sharad Balaji Mankar v. Presiding

Officer, School Tribunal, Amravati, and others (Writ Petition

No.2767 of 1996 Decided by Hon’ble Shri Justice B.P.

Dharmadhikari on 6th November, 2006). The relevant facts in the

said case as summarized in para 2 are as under :

::: Downloaded on – 09/06/2013 15:45:57 :::
52

“Para 2 : The petitioner approached the School Tribunal, by filing

Appeal on 20.04.1994 challenging order of termination given to him

allegedly on 16.4.1994. The order of termination is dated 23.3.1994.

He contended that he was working since 8.1.1992 and he was

appointed against the clear vacancy. No order of probation as such

was ever given to him. He has contended that thus from 8.1.1992, till

termination he has worked and was therefore a permanent employee,

and the management could not have terminated him abruptly. The

management in its reply stated that the post was reserved for

Scheduled Caste/Scheduled Tribe and petitioner who was belonging to

open category came to be selected as candidate from reserved

category was not available. They have pointed out that because of

this, he was not given any permanent appointment order or

appointment order on probation and his appointment was only till

session end. The School Tribunal has after hearing both the sides

found that the vacancy was reserved for scheduled caste/scheduled

tribe category and as candidate from that category was not available,

petitioner was considered for appointment. …”

34.2 In the context of these facts, the Court held :

“Para 8 : Perusal of Rule 9[9][a] of the Rules, as also the judgment

on which the learned counsel for petitioner has placed reliance, shows

that when it is not possible to fill in any particular post from the

category from which the vacancy arises, it could be filled in from other

::: Downloaded on – 09/06/2013 15:45:57 :::
53

remaining category as specified in Sub-rule 7, and if no person from

such other category is available then only the post can be filled in

temporarily or on year to year basis by a candidate not belonging to

backward class. It is therefore, apparent that the rule requires

assertion of certain facts. The essential fact which the petitioner

therefore ought to have established before the School Tribunal that he

belongs to other backward class, as a candidate belonging to that

category he was entitled to appointment on reserved post. As that has

not been done, as the School Tribunal has not said anything about it,

mere contention that he belongs to other backward class cannot be

appreciated to apply the provisions of Rule 9[9][a], here in the Writ

Petition for the first time. In the circumstances, I do not find that any

interference is warranted in the judgment of School tribunal. Writ

Petition is accordingly dismissed. No costs.”

35. The learned counsel for the respondent, therefore,

submitted that the petitioner ought to have established two things

before the Tribunal : first, that he belongs to OBC and as a candidate

belonging to that class, he was entitled to appointment. He pointed

out that no such claim was made by the petitioner before the Tribunal

and the petitioner cannot take advantage of the fact that the

Management clarified that the petitioner was not so appointed as an

OBC candidate.

36. Since there was no issue or dispute, there was no question

::: Downloaded on – 09/06/2013 15:45:57 :::
54

of tendering evidence, and consequently, no question of drawing

adverse inference due to non-production of roster by the respondent.

It cannot, therefore, be said that the Tribunal should have held, or this

Court should hold, that the petitioner was appointed as an OBC

candidate against a vacancy for SC/ST/VJ/NT. The learned counsel for

the respondent, therefore, submitted that the judgments on which the

learned counsel for the petitioner placed reliance, which are being

discussed in paras to follow, would not be of any help.

37.
The learned counsel for the respondent further submitted

that Rule 9(a) of Rule 9 of the MEPS Rules, which is only an enabling

provision, does not confer right on a person not belonging to a

category for which the post is reserved for being appointed to such a

post. He submitted that this provision, which was meant to ensure that

the posts are filled up, if allowed to be abused by permitting

appointments of candidates belonging to the category other than that

for which the post is reserved, would result in breaking down the entire

scheme of reservation. He pointed out that different percentage of

posts are reserved for different categories and it is not that all the

reserved posts could be filled up by candidates belonging to any of the

reserved categories. An an illustration, he submitted that even

Nomadic Tribes could not be considered as one class. The State has

prescribed reservations of 2.5% for Nomadic Tribe Category B; 3% for

Category C; and 3% for Category D. This, according to the learned

counsel, was meant to ensure that even amongst the Nomadic Tribes,

::: Downloaded on – 09/06/2013 15:45:57 :::
55

there is no imbalance and one caste or community does not eat up the

entire quota meant for Nomadic Tribes as a whole. He submitted that

if a person belonging, to say OBC, was allowed to be appointed on a

post meant for Scheduled Caste, merely because a candidate from

Scheduled Caste was said to have been not available, it would result in

encroachment on the posts meant for Scheduled Caste. Therefore,

according to him, first, in face of Division Bench judgment in Gajanan

Uddhaorao Garole v. State of Maharashtra and others, reported

at 2009(1) Mh.L.J. 300, and secondly, also on account of the

observations of the Division Bench in Priyadarshini Education Trust

and others v. Ratis (Rafia) Bano d.o Abdul Rasheed and others,

reported at 2007(6) Mh.L.J. 667, discussed earlier, such

appointments can be only temporary and not permanent.

38.1 In Gajanan Uddhaorao Garole v. State of Maharashtra

and others, reported at [2009(5) Mh.L.J. 300], the relevant facts

could be gathered from paras 2 and 5 as under :

“Para 2 : This is an appeal by a Teacher whose services were

terminated by the respondents. The learned Single Judge of this Court

has held that the School Tribunal has rightly dismissed the appeal filed

by the appellant because the appointment order was not signed by the

Head Master and though he is an OBC candidate, he was appointed on

a post which was reserved for a candidate belonging to Scheduled

::: Downloaded on – 09/06/2013 15:45:57 :::
56

Tribe category.”

“Para 5 : Shri Parchure, learned counsel for the respondent points

out that after this Court set aside the roster and remanded the matter

for reconsideration by the backward Class Cell, it has been found that

the post to which the appellant appointed was in fact reserved for a

scheduled Caste category candidate and not for an OBC category

candidate to which the appellant belongs. This fact is evident also

from the judgment of this Court in Contempt Petition No.133 of 2008.”

38.2

The Bench held in para 6 as under :

“Para 6 : Thus, we find no substance in the contention of the learned

counsel for the appellant. We, accordingly approve the finding of the

learned Single Judge in this regard. No other point has been urged on

behalf of the appellant.”

39. The learned counsel for the respondent submitted that in

face of this pronouncement by a Division Bench, a candidate from OBC

category (or any other reserved category) could not claim as of right

appointment to a post meant for another category. Even so, it will be

useful to examine the numerous judgments cited by both the learned

counsel on the question of appointment of candidate from one

backward class against a vacancy meant for another backward class.

But before going to the judgments, relevant part of Rule 9 of the MEPS

::: Downloaded on – 09/06/2013 15:45:57 :::
57

Rules may be reproduced for ready reference as under :

Rule 9 of the MEPS Rules :

“Appointment of staff – (1) The teaching staff of the school shall be

adequate having regard to the number of classes in the school and the

curriculum including alternative courses provided and the optional

subjects taught therein.

(2) …

(3) …

(4) …

(5) …

(6) …

(7) The Management shall reserve 52 per cent. of the total number of

posts of the teaching and non-teaching staff for the persons belonging

to the Scheduled Castes, Scheduled Tribes, De-notified Tribes (Vimukta

Jatis), Nomadic Tribes, Special Backward Category and Other Backward

Classes as follows, namely :-

::: Downloaded on – 09/06/2013 15:45:57 :::
58

           (a) Scheduled Castes            13 per cent;




                                                                                    
           (b) Scheduled Tribes             7 per cent;

           (c)   De-notified Tribes (A)     3 per cent;




                                                            
           (d) Nomadic Tribes (B)          2.5 per cent;

           (e) Nomadic Tribes (C)           3 per cent;




                                                           
           (f)   Nomadic Tribes (D)         2 per cent;

           (g) Special Backward Category 2 per cent;




                                          
           (h) Other Backward Classes      19 per cent;
                          ig               --------------

                                           52 per cent
                        
     (8)         For the purpose of filling up the vacancies reserved under

sub-rule (7) the Management shall advertise the vacancies in at least

one newspaper having wide circulation in the region and also notify

the vacancies to the Employment Exchange of the District and to the

District Social Welfare Officer and to the associations or organisations

of persons belonging to backward classes, by whatever names such

associations or organisations are called and which are recognised by

Government for the purposes of this sub-rule requisitioning the names

of qualified personnel, if any, registered with them. If it is not possible

to fill in the reserved post from amongst candidates, if any, who have

applied in response to the advertisement or whose names are

recommended by the Employment Exchange or the District Social

Welfare Officer or such associations or organisations as aforesaid or if

::: Downloaded on – 09/06/2013 15:45:58 :::
59

no such names are recommended by the Employment Exchange or the

District Social Welfare Officer or such associations or organisations as

aforesaid within a period of one month the Management may proceed

to fill up the reserved post in accordance with the provisions of sub-

rule (9).

(9)(a) In case it is not possible to fill in the teaching post for which a

vacancy is reserved for a person belonging to a particular category of

Backward Classes, the post may be filled in by selecting a candidate

from the other remaining categories in the order specified in sub-rule

(7) and if no person from any of the categories is available, the post

may be filled in temporary on an year to year basis by a candidate not

belonging to the Backward Classes.

(b) In the case of a non-teaching post, if a person from the

particular category of Backward Classes is not available, the

Management shall make efforts with regular intervals to fill up the post

within the period of five years and the post shall not be filled up during

that period by appointing any other person who does not belong to the

respective category of Backward Class. …”

40. The learned counsel for the petitioner relied on the

judgment of the Supreme Court in Shakuntala Ganpatsa Shirbhate

v. Industrial Weaving Co-operative Society and others, reported

at [1994 Mh.L.J. 218], in which facts were as under :

::: Downloaded on – 09/06/2013 15:45:58 :::
60

“Para 2 : The appellant was appointed as a teacher in Biology

initially for a period of one year. The appointment was extended from

year to year several times. The last order passed in her favour in 1987

mentioned the appointment ‘until further orders’. On 1-4-1988 the

services of the appellant were terminated which she challenged by

filing an appeal before the School Tribunal under section 9 of the

Maharashtra Employes of Private Schools (Conditions of Service)

Regulation Act of 1977 (hereinafter referred to as the ‘Act’). In

pursuance of a stay order passed by the Tribunal the appellant

continued in service during the pendency of the appeal, which was

dismissed on 8-11-1990. The appellant, thereafter, approached the

High Court with a writ petition which was dismissed by the impugned

judgment.”

“Para 4 : …The learned counsel for the appellant before us has

contended that assuming the other findings recorded against her by

the High Court to be correct, she is still entitled to regular appointment

in view of Rule 9(a) of the Maharashtra Employees of Private School

(Conditions of Service) Rules, 1981, which is quoted below :-

“(9)(a) In case it is not possible to fill in the teaching post for

which a vacancy is reserved for a person belonging to a

particular category of Backward Classes, the post may be filled in

by selecting a candidate from the other remaining categories

::: Downloaded on – 09/06/2013 15:45:58 :::
61

in the order specified in sub-rule (7) and if no person from

any of the categories is available, the post may be filled in

temporarily on an year to year basis by a candidate not

belonging to the Backward Classes” …

Since the appellant is a member of one of the backward classes

referred to in the said Rule, she was entitled to a regular appointment

in the very first year when no person belonging to a Nomadic Tribe was

available.”

“Para 5 :

The argument of the learned counsel appears to be well

founded. Admittedly the respondent No.4 was available for

appointment only in 1988. On the first occasion when the post was

being filled up, there was no member of a Nomadic Tribe available for

appointment. In the absence of a candidate belonging to a Nomadic

Tribe, the Rule enjoins year to year appointment only if an available

candidate does not belong to the backward classes. The question,

therefore, is whether the appellant belongs to a backward class.”

41. The Apex Court then remitted the case back to the High

Court for a fresh decision after deciding the question as to whether the

appellant belongs to backward class on the basis of affidavits or to call

for a finding from the School Tribunal.

42. The learned counsel for the petitioner submitted that in

::: Downloaded on – 09/06/2013 15:45:58 :::
62

face of this judgment, it is impermissible to contend that a candidate

belonging to one backward class could not be adjusted permanently

against the vacancy meant for another backward class. Following this

judgment, similar view was taken by a Division Bench of this Court in

D.G. Ruparel College v. State, reported at 1998 II CLR 402, on

which the learned counsel for the petitioner relied. In that case

grievance was about failure of the Education Department to accord

approval to appointment of an OBC candidate against a vacancy meant

for NT candidate on a regular basis for two years. In the third year, a

candidate belonging to NT category was selected by the Management,

which sought approval for his appointment.

43.1 The learned counsel for petitioner also cited on the

judgment of the Supreme Court in Kankavali Shikshan Sanstha and

others v. M.R. Gavali and others, reported at [2006(1) Mh.L.J.

713] (which followed the judgment in Shakuntala’s case), in which

facts were as under :

“Para 3 : The short facts of the case are as follows :–

Respondent No.1 – M.R. Gavali was appointed as Assistant

Teacher in the S.M. Junior College w.e.f. 18-6-1994 on purely temporary

basis for the academic year 1994-1995 i.e. for the period from

18-6-1994 to 2-5-1995 against the backlog of SC/ST and NT category.

Clauses 2, 3, 7 and 8 of the appointment order read as follows :–

“2. Your appointment is purely temporary for a period from

::: Downloaded on – 09/06/2013 15:45:58 :::
63

18-6-1994 to 2-5-1995 in the leave/deputation vacancy after expiry of

the above period your services shall stand terminated without any

notice. OR

3. The terms of your employment and condition of service shall be

as laid down in the Maharashtra Employees of Private Schools

(Conditions of Service) Regulation Act, 1977 and the rules made

thereunder.

7. Your appointment is conditional subject to the approval of the

Education Department.

8.
This post is reserved for Scheduled Caste and if candidate of that

category will be available, your service will be terminated.”

“Para 5 : The appellant-Institution sought to fill up the backlog

against the reservation by publishing advertisement in the

newspapers. However, the particular backward class candidate was

not available. On account of non-availability of the ST reserved

category candidate, respondent No.1 – M.R. Gavali was again

appointed temporarily on 8-6-1995 for the academic year 1995-96. It

was made clear that the said appointment is liable to be terminated as

and when a candidate from the backward class is made available and

that the said appointment was subject to the approval of the Education

Department.”

43.2 The Court then referred to judgment in Shakuntala’s case,

and observed as under :

::: Downloaded on – 09/06/2013 15:45:58 :::
64

“Para 14 : The law laid down by this Court on the interpretation of

Rule 9(9)(a) is in our view resolves the controversy in the present case.

The first respondent was appointed in 1994. The vacancy was

reserved for an ST candidate. At that stage there was no candidate

belonging to ST available. There is no dispute about the fact that the

first respondent belongs to the Hindu Mali community which is an OBC.

In the circumstances, in terms of the provisions of Rule 9(9)(a) since no

other candidate belonging to ST was available, the first respondent was

entitled to appointment on a regular basis. This Court, in the above

case, held that in the absence of a candidate belonging to the reserved

concerned, the rule enjoins year to year appointment only if a available

candidate does not belong to a backward class. The respondent

belonging as he does to a backward class was entitled to a regular

appointment. The subsequent appointment of P.B. Lohar, the 3rd

respondent herein again, operates to displace the first respondent

because in any event much prior thereto the first respondent had duly

crystallised the right. In any event, it has not been demonstrated

before this Court that the 3rd respondent was appointed subsequently

in the vacancy created by the termination of the first respondent.”

44.1 In Jeles Education Society and another v. Shri R.T.

Bhitale and another, reported at [2005(4) ALL MR 944], and

Bhairavnath Shikshan Mandal, Pune and another v. Raju

Haribhau Thombe, reported at 2009(3) Mh.L.J. 605, following the

::: Downloaded on – 09/06/2013 15:45:58 :::
65

pronouncements of the Supreme Court, it was held that a candidate

belonging to a backward class was entitled to be appointed against a

permanent post meant for another backward class, whose candidate

was not available. In Jeles Education Society, this Court also

considered the judgment of the Supreme Court in Hindustan

Education Society and observed as under :

“Para 8 : …The reliance placed on the judgment in the case of

Hindustan Education Society (supra) and Writ Petition No.3488 of 1999

(supra). This judgment does not make a distinction between persons

appointed for a temporary period from the backward classes and from

the open category. However, the interpretation of Rule 9(9)(a) of the

MEPS Rules was not in question in these judgments. A harmonious

reading of the judgments in Hindustan Education Society (supra) and

Shakuntala G. Shirbhate (supra) will indicate that a person belonging to

an open category cannot question his appointment made only for a

temporary period against a reserved vacancy. However, when a

suitable candidate belonging to a particular reserved category is not

available and another from the backward classes is appointed, his

appointment cannot be considered to be a temporary appointment

although the appointment letter stipulates so. In my view, therefore,

the judgment of the School Tribunal which has been impugned in Writ

Petition No.232 of 1993 must be upheld.”

44.2 Even in Bhairavnath Shikshan Mandal, Pune and

::: Downloaded on – 09/06/2013 15:45:58 :::
66

another v. Raju Haribhau Thombe, reported at [2009(3) Mh.L.J.

605], it was held that the judgment of the Supreme Court in

Hindustan Education Society was not applicable in such a situation.

45. The learned counsel for the petitioner relied on the

judgment of this Court in Smt. Gracyamma Johny v. The

Management of Versova Welfare Association High School and

Junior College and others, reported at [1998(1) ALL MR 386].

However, since the question, which the Court was dealing with as

indicated in para (quoted below) was altogether different, it is not

necessary to elaborately discuss this judgment.

“Para 4 : The short point which requires consideration in the present

writ petition is : whether the post of Assistant Headmistress which

became vacant was an isolated post and if so, whether the

Management was right in applying the policy of Reservation and

Roster.”

46. In any case, as a fact, it had not been claimed by the

petitioner that he was appointed as OBC candidate against the vacancy

meant for Scheduled Caste, Scheduled Tribe or Nomadic Tribe

candidate. Therefore, there is no question of his appointment being

considered as permanent in view of the provisions of sub-rule 9(a) of

Rule 9 of the MEPS Rules.

::: Downloaded on – 09/06/2013 15:45:58 :::
67

47. In view of this, it is not necessary to refer to judgments in

Allahabad Jal Sansthan v. Daya Shankar Rai and another,

reported at (2005) 5 SCC 124; State of M.P. v. Anil Dhug, reported

at (2005) 12 SCC 213; U.P. SRTC v. Mitthu Singh, reported at

(2006) 7 SCC 180; and Progressive Education Society

Hinganghat and others v. Nitin Krishnarao Himbalkar and

others, reported at 2006(4) Mh.L.J. 747, on the question of back

wages, on which the learned counsel for the parties relied.

48.
To sum up, first there is no force in the contention of the

petitioner that he had not been served with the appointment order or

that the appointment order, which was produced by the Management

before the Tribunal was untrustworthy. Secondly, the School itself had

recognition only for a period of one year and, therefore, it could not be

said that there was a permanent vacancy, though the vacancy to which

the petitioner was appointed was a clear vacancy. Hence, he could not

be deemed to have been appointed on probation under Section 5 of the

MEPS Act and the terms of his appointment would have been gathered

from the appointment order itself, which was for a fixed period in view

of the judgments in Hindustan Education Society and another v.

Sk. Kaleem Sk. Gulam Nabi and others, reported at (1997) 5 SCC

152, and Bharatiya Gramin Punarrachana Sanstha v. Vijay

Kumar and others, reported at (2002) 6 SCC 707, and the judgment

of the Division of this Court in Mathuradas Mohta College of

Science v. R.T. Borkar and others, 1997(2) Mh.L.J. 168. Lastly, the

::: Downloaded on – 09/06/2013 15:45:58 :::
68

petitioner’s claim that he was appointed against a reserved post as a

candidate belonging to OBC category had not been staked by him

before the Tribunal in explicit terms and the Management had

categorically stated that he had not been so appointed. Non-

production of roster by the Management was not material, first, since

the parties were not at issue on this question and, secondly, since the

burden to prove that he had been appointed as OBC candidate against

the reserved category, lay on him. Hence, it cannot be said that the

Tribunal erred in holding that the petitioner’s appointment was not as

per Section 5(2) of the MEPS Act and that, therefore, the termination of

the petitioner did not warrant interference by the Tribunal.

49. In view of the foregoing, the petition is dismissed.

JUDGE.

Pdl.

::: Downloaded on – 09/06/2013 15:45:58 :::