Bombay High Court High Court

Shri Sant Sawtamali Shikshan vs State Of Maharashtra And Others on 22 July, 2008

Bombay High Court
Shri Sant Sawtamali Shikshan vs State Of Maharashtra And Others on 22 July, 2008
Bench: P. B. Majmudar
                                           -1-

                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                             
                            CIVIL  APPELLATE JURISDICTION




                                                     
                           WRIT PETITION NO. 4712  OF 2008

    Shri Sant Sawtamali Shikshan 
    Prasarak Mandal, Tembhurni                                       ... Petitioner




                                                    
            versus

    State of Maharashtra and others                                 ...Respondents




                                         
    Mr. A.M. Joshi for the petitioner.
                             
    Mr. A.P. Vanarase, Assistant Government Pleader, for  respondent No.1. 
    Mr. Dinesh W. Bhosale  for respondent No.3.  
                            
                                       CORAM:  P.B. MAJMUDAR, J. 
                                       DATE:     JULY 24, 2008.
          

    ORAL JUDGMENT:
       



1. Rule. Mr. Bhosale, learned counsel appearing for the respondent-

teacher, waives service of rule. Mr Vanarase, learned Assistant Government

Pleader, waives service of Rule on behalf of the State of Maharashtra. With

the consent of advocates, matter is heard today finally.

2. By filing this petition, the petitioner-management has challenged

an order passed by School Tribunal, Pune Region at Sholapur, dated 25th

March, 2008 in Appeal No. 98 of 2006 by which the School Tribunal allowed

the appeal of the respondent-teacher and set aside the order of termination

dated 14th November, 2005.

::: Downloaded on – 09/06/2013 13:36:57 :::
-2-

3. The respondent-teacher (hereinafter “the respondent”) had

preferred an appeal before the School tribunal under Section 9 of the

Maharashtra Employees of Private Schools (Conditions of Service)

Regulation Act, 1977, hereinafter referred to as “the Act”. The case of the

respondent is that he was appointed as an Assistant Physical Teacher in the

school on 11th June, 2001 as he possessed qualification of B.A. B.P.Ed. It is

his case that he had served for four years and five months till 13th November,

2005. It is also the case of the of the respondent that he had completed the

probation period satisfactorily and he was having unblemished tenure and

that he was a permanent employee of the school It is also his case that his

services were terminated on 14th November, 2005 without following the due

process of law even though he was a permanent employee of the School.

4. The said appeal was resisted by the school management on the

ground that the respondent was not having a permanent status in the

employment and that he has suo motu gave resignation from the post with

effect from 31st May, 2005 and since then he is not in service. The

resignation was forwarded to the Education Officer and another Assistant

Physical Teacher Mr. Narayan Bhosale was appointed on the said vacant

post. It is the case of the management that since the appellant had resigned,

his appeal before the Tribunal was not competent. The Tribunal, after

::: Downloaded on – 09/06/2013 13:36:57 :::
-3-

considering the rival submissions and after considering the evidence on

record came to the conclusion that the theory of so-called resignation is not

believable. The Tribunal has found that the respondent had put in more than

four years service continuously and he had acquired the status of a

permanent employee. It has been found that the resignation was not sent as

per the prescribed procedure as contemplated under Section 7 of the Act

read with Rule 40 of the Maharashtra Employees of Private Schools Rules,

1981 (hereinafter referred to as “the Rules”). Considering the aforesaid

aspect, the Tribunal held that it cannot be said that the concerned employee

had tendered his resignation on his own volition but his services were

terminated orally. It has been found that even he had signed the muster roll

thereafter which muster roll has been considered by the Court which is at

Exhibit-31 on record. On this it was found that the stand of the management

is falsified by the evidence on record and it is also found that it cannot be said

that the respondent had resigned on his own accord from the post in

question.

5. Mr. Joshi, learned counsel appearing for the petitioners,

vehemently submitted that once a teacher has tendered his resignation, he

cannot approach the Tribunal by way of appeal under Section 9 of the Act.

Mr. Joshi has further submitted that it is not mandatory that a teacher must

sent resignation by registered post. He further submitted that simply because

::: Downloaded on – 09/06/2013 13:36:57 :::
-4-

the teacher has not sent his resignation by registered post itself is not

sufficient to hold that such resignation is not legal. Mr. Joshi further

submitted that the procedure, therefore, is merely directory and not

mandatory. In order to substantiate his argument, Mr. Joshi has placed

reliance on the decision of this Court in the case of Hon. Secretary, Talini

Imadadiah committee Mistry High School, Ratnagiri and another vs. Wasif

Pasha Tajoddin Jagirdar, 2004 (4) MLJ 1065. Mr. Joshi also further submitted

that during the pendency of appeal, the respondent was also reinstated in

service in view of the interim order passed by the Tribunal. He, however,

submitted that the tribunal has erred in coming to the conclusion that the

teacher cannot be said to have resigned from the services as he was

subjected to oral termination.

6. Mr. Bhosale, learned counsel appearing for the respondent, on

the other hand submitted that the finding of fact arrived at by the Tribunal

should not be disturbed by this Court in its extraordinary jurisdiction under

Articles 226 and 227 of the constitution of India. Mr. Bhosale has further

submitted that whether a teacher has voluntarily given resignation or not or

whether such resignation can be said to be valid or not all disputed questions

of fact and since the Tribunal after considering the evidence on record has

given a finding. Such a finding is not required to be disturbed by this Court.

::: Downloaded on – 09/06/2013 13:36:57 :::
-5-

He submitted that the Tribunal after appreciating the evidence on record has

found that after tendering the socalled resignation the concerned teacher

has even signed the muster roll and under the circumstances the Tribunal

has found that the management took advantage of some signatures of the

teacher taken on blank papers. It is submitted that the resignation was not

even in the handwriting of the petitioner as it was on a typed paper. He

submitted that there is no substance in the petition and the order of Tribunal

is required to be confirmed.

6. I have heard Mr. Vanarase, the learned Assistant Government

Pleader, who has supported the order of the Tribunal.

7. I have heard the learned advocates at length. I have also gone

through the judgment of the Tribunal and supporting documents annexed

with the petition. In this connection, it is required to be noted that the

respondent teacher was appointed on the post in question as Assistant

Physical Teacher. It is not in dispute that he was holding the requisite

qualifications for such appointment. His appointment was made as back as

11th June, 2001 and he continued for more than four years and five months

on the said post. It is also required to be noted that the approval was also

granted for appointing him on the said post by the Education Department on

27th February, 2004 with effect from 11th June, 2001. The Tribunal has

::: Downloaded on – 09/06/2013 13:36:57 :::
-6-

considered the original copy of catalogue, original copy of catalogue for the

month of August, 2005, original copy of the leave application and copy of the

note book. Considering the said documents on record, the Tribunal has

found at point No.2 that the appointment was made as per the provisions of

the Act and Rules. It has been found that the appointment was also given in

the duly prescribed form in Schedule-D. The Tribunal has accordingly, on

appreciating the evidence on record, found that the appointment was made

on a clear post, approval was granted by the Education Officer and the

respondent had served for more than four years. In my view, the Tribunal

has considered all aspects by considering relevant documents on record

and proper reasoning is given by the Tribunal while deciding point Nos. 2

and 3 in the matter.

8 Mr. Joshi very vehemently submitted that in any case since

teacher had tendered his resignation and since such resignation has been

accepted by the management, there was no question of challenging the said

decision as the respondent had left the services on his own volition as he

resigned from the post in question. However, this argument of the

management is, in my view, is contradictory. If the say of the management

that the appointment is only temporary and he had no right to the post.

Naturally, then there was no question on the part of the teacher to send

resignation as if he was not a teacher in the permanent post. Naturally,

::: Downloaded on – 09/06/2013 13:36:57 :::
-7-

there was no question on his part to send resignation as he could have left

the services at any point of time. The theory of so-called resignation put

forward by the management itself justify the say of the management that the

appointment was made after following due process. That apart, it is the say

of the teacher that blank signatures were taken from him but he had never

tendered his resignation. On this aspect, the Tribunal has also found that the

so-called letter of resignation was typed later on which the petitioner had

signed.

9. Reference is required to be made to Section 7 of the Act which

reads as under.

7. Procedure for resignation by employees of private
schools: If any employee intends to resign his post in any
private school, at any time after the appointed date, he shall
draw up a letter of resignation in duplicate and sign both the

copies of that letter and put the date thereon. He may then
forward one copy to the Management by registered post and
keep the other copy with him.”

10. Rule 40 of the Rules reads as under:

“40. Resignation: (1) A permanent employee may leave
service after giving three calender months notice and a non-
permanent employee may leave service after giving one
calender month’ s notice. The Management may, however,
allow an employee to leave service earlier on payment of pay
(excluding allowances) for three months, or as the case may

::: Downloaded on – 09/06/2013 13:36:57 :::
-8-

be, one month in lieu of notice by the employee. The amount

in lieu of notice shall be restricted to the pay or the period by
which the notice period falls short.

(2) If any Management allows an employee to leave service
earlier either without due notice or without making payment of
pay in lieu of notice as specified in sub-rule (1), a proportionate
amount of pay in lieu of notice shall be deducted from the grant

due to the school concerned.

(3) An employee entitled to vacation shall not give notice of
resignation during the vacation or so as to cover any part of

the vacation. The notice of resignation shall not be given within
a month after the beginning of the first term of the year.

11. So far as the aforesaid provision is concerned, the statute provides

that a management cannot take undue advantage by compelling a teacher to

give resignation either by force or by giving any type of inducement. There is

safeguard provided in the Act and with an object to see that in a given case

the management may not pressurise the teacher to give resignation and as to

whether in a given case the so-called resignation is misused by the

management and for that purpose safeguards have been provided in the

statute in the case of resignation. It is not in dispute that in the present case

the resignation has not been given as prescribed under Section 7 of the act

read with Rule 40 of the Rules. This aspect has also been considered by the

Tribunal in detail. At this stage, the learned counsel Mr. Joshi has relied

upon the judgment delivered by the learned single Judge in the case of Talini

Imadaddiah (supra). It is true that the learned single Judge has found that a

::: Downloaded on – 09/06/2013 13:36:57 :::
-9-

resignation can be tendered in person and if resignation is not sent by

registered post cannot be said to be an illegal resignation. In the said matter

resignation was tendered by a teacher which was to take effect from the

future date that was the intervening vacation. The single Judge has found

that merely because notice covers part of the vacation, it would not vitiate the

resignation itself as the vacation period was intended to be excluded from

being included in the notice period. It is not in dispute in that case the notice

period covered three months. The learned Judge observed in para 7 as

under:

“Mr. Kudle, learned counsel for the respondent, further
submitted that the resignation is contrary to Rule 48, sub-rule
(3), which reads as follows:-

(3) An employee entitled to vacation shall not give

notice of resignation during the vacation or so as to
cover any part of the vacation. The notice of
resignation shall not be given within a month after
the beginning of the first term of the year.

According to the learned counsel, since a vacation
intervened between 18-12-1990 and the resignation was
intended to be effective from June 1991, the notice of
resignation covered a part of the vacation and is, therefore,

illegal. It is obvious that Rule 40 is intended for the benefit of
the management as has been held by this Court in N.J.B.
Ashram vs. Rajendra, 2004 (2) Mh.L.J. 909. I am in
agreement with that view. Moreover, sub-rule (3) is intended
to avoid curtailing the notice period. It is intended to exclude
the vacation period from being included in the notice period.
Rule 40 itself provides for the consequence that would follow if
the notice period is shorter than three months. I am of view
that merely because the notice covers a part of the vacation, it
would not vitiate the resignation itself in a case such as the
present one. In the present case, it makes no difference”.

::: Downloaded on – 09/06/2013 13:36:57 :::
-10-

12. It is true that in a given case Court on considering the evidence on

record may come to the conclusion that if the resignation has not sent by

registered post, that itself may not be treated as a conclusive proof for

coming to the conclusion that such resignation is not valid. However, in the

instant case, it is the consistent case of the teacher that he had never

resigned. After the so-called resignation in fact he has signed the muster

roll. He made attempts to resume duty which aspect has been considered

by the Tribunal by considering the evidence on record. It is not in dispute

that in the present case three months notice period was not taken care in the

resignation. Therefore, while considering the case of the respondent,

whether it was a genuine resignation or not, the court can certainly consider

the provisions of Section 7 of the Act read with rule 40 which may come to

the aid of such a teacher in case if he is able to place other evidence on

record that the resignation was not genuine. Mr. Joshi has fairly submitted

that it is not his argument that Section 7 of the act and rule 40 of the rules

may be treated as redundant as it is still there in the statute book.

Considering the said aspect, in the light of the facts of this case and in the

light of the evidence of the respondent that he had never tendered

resignation on his own volition and that it was not a voluntary resignation at

all. The Tribunal also rightly found that when the respondent had served for

::: Downloaded on – 09/06/2013 13:36:57 :::
-11-

more than four years, there was no reason for him to tender resignation.

Considering the aforesaid aspect, in my view, this is not a case in which the

well reasoned order of the Tribunal is required to be disturbed by this Court

in its extraordinary jurisdiction under Articles 226 and 227 of the

Constitution of India. I, therefore, find no substance in any of the arguments

of Mr. Joshi. Petition is accordingly dismissed. Rule is discharged. No

order as to costs.

ig
P.B. MAJMUDAR, J.

::: Downloaded on – 09/06/2013 13:36:57 :::