Bombay High Court High Court

Urdu Education Association vs Deputy Director Of Education on 16 March, 2011

Bombay High Court
Urdu Education Association vs Deputy Director Of Education on 16 March, 2011
Bench: A. H. Joshi, A. B. Chaudhari
     wp254.93.odt                           1




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




                                            
                        WRIT PETITION NO.254/1993,

                        WRIT PETITION NO.1297/1995,

                        WRIT PETITION NO.1888/1993,




                                           
                        WRIT PETITION NO.2231/1995,

                        WRIT PETITION NO.2291/1995,

                        WRIT PETITION NO.2292/1995,




                                 
                        WRIT PETITION NO.2295/1995,
                                     AND
                     ig  WRIT PETITION NO.3572/1995

     --------------------------------------------------------------

                            WRIT PETITION NO.254/1993
                   
     PETITIONER :-      Urdu Education Association, Amravati,
                        a registered Public Trust, through its
                        President Munaf Hussain Inayat Hussain,
                        resident of Chandni Chowk, Amravati.
      


                                      ...VERSUS...
   



     RESPONDENTS     :-1.     Deputy Director of Education,
                              Amravati Division, Amravati.

                      2.     Education Officer, Zilla Parishad,





                             Amravati.

                      3.     Shri Vazir Patel, ex-receiver of the
                             Association, Valgaon Raod, Amravati.

                      4.     Ku. Ishrat Jabeen d/o Abdul Majeed,





                             resident of Chaprasipura, Amravati.

                      5.     Smt. Jamila Bano d/o Mohd. Shareef,
                             resident of Miskinshah Plot, Amravati.

                      6.     Abdul Waheed Sheikh Jammu, resident of
                             Kholapur, District Amravati.

                      7.     Firoz Khan Sikandar Khan, resident of
                             Muzaffarpura, Amravati.




                                            ::: Downloaded on - 09/06/2013 17:06:36 :::
      wp254.93.odt                           2




                                                                    
     --------------------------------------------------------
     Mr. K.H. Deshpande, Sr. Adv. with Mr. M.D. Lakhe, Adv. for petitioner
     Mr. T.A. Mirza, AGP for respdt. No.1.
     Ms Mugdha Chandurkar, Adv. h/f Mr. A. Parchure, Adv. for respdt. No.4




                                            
     Mr. P.C. Madkholkar, Adv. for respdt. Nos.5 and 6
     --------------------------------------------------------


                         WRIT PETITION NO.1297/1995




                                           
     PETITIONER :-      Urdu Education Association, Amravati,
                        through its President, Chandni Chowk,
                        Amravati, Taluq and District Amravati.




                               
                                     ...VERSUS...

     RESPONDENTS    
                     :-1.   Presiding Officer,
                            School Tribunal, Amravati Division,
                            Amravati.
                   
                       2.    Mohammad Idrees s/o Abdul Bashir,
                            aged 24 years, resident of Juni Basti,
                             Badnera, Taluq and District Amravati.

                       3.   Mohammad Asif s/o Sheikh Baba,
                            aged 21 years, resident of
      

                            c/o Sheikh Baba Sheikh Kasam,
                            Chhota Bazar, Paratwada, Taluq
   



                            Achalpur, District Amravati.

                       4.    Firoz Khan s/o Sikandar Khan,
                             aged about 21 years, resident of
                             Muzaffarpura, Near Kabrastan,





                            Amravati, Taluq and District Amravati.

                       5.    Abdul Waheed s/o Sheikh Hammu,
                             aged 29 years, resident of
                            c/o Dr. Saifuddin, Talabpura,
                            Amravati, Tah. and Dist. Amravati.





                       6. Abbas Khan s/o Shahbaz Khan,
                          aged 35 years, resident of at Post
                          Kurha Deshmukh, Tq. Chandur Bazar,
                          District Amravati.

                       7. Maqsood Ahmed s/o Sheikh Murtuza,
                          aged 25 years, resident of 9/61,
                         Gaos Nagar, Muzaffarpura, Amravati,
                         Tahsil and District Amravati.




                                            ::: Downloaded on - 09/06/2013 17:06:36 :::
      wp254.93.odt                           3




                                                                    
                     8. Mukhtar Hussain s/o Mohammad Hussain,
                        aged 25 years, resident of Shirajgaon
                        Band, Tq. Chandur Bazar, District




                                            
                        Amravati.

                     9. Jameela Bano d/o Mohammad Sharif,
                        aged 31 years, resident of Maskeen
                        Shah Plots, Chandni Chowk, Amravati,
                        Tahsil and Dist. Amravati.




                                           
                     10. Ku. Ishrat Jabin d/o Abdul Majid
                         aged 21 years, resident of Near
                         Flour Mill, Jail road, Camp
                         Amravati, Tah. and Distt. Amravati.




                               
                     11. Deputy Director of Education,
                     ig Amravati Region, Amravati.

                     12. Deputy Director of Vocational
                         Education and Training, Amravati.
                   
                     13. Education Officer (Secondary),
                         Zilla Parishad, Amravati.

                     14. Athar Hussain s/o Iqbal Hussain
                         aged about 25 years, Occ. Service.
      


                     15. Tamijodin s/o Sirajodin,
   



                         aged about 27 years, Occ. Service.

                     16. Abdul Rafiq Abdul Rauf,
                         aged about 25 years, Occ. Service.





                     17. Javed Anjuman Sk. Rasul,
                         aged about 23 years, Occ. Service.

                         All residents of Amravati,
                         Tq. and Distt. Amravati.





     --------------------------------------------------------
     Mr.K.H. Deshpande, Sr. Adv. with Mr.S.V. Purohit, Adv. for petitioner
     Mr. T.A. Mirza, AGP for respdt. Nos. 11 to 13
     Ms Mugdha Chandurkar, Adv.h/f Mr. A. Parchure, Adv. for respdt. No.10
     Mr.R.A. Haq. Adv. for respdt. Nos.14 to 17.
     Mr. P.C. Madkholkar, Adv. for respdt. Nos. 2,3,5 to 9
     --------------------------------------------------------




                                            ::: Downloaded on - 09/06/2013 17:06:36 :::
      wp254.93.odt                           4




                                                                    
                        WRIT PETITION NO.1888/1993




                                            
     PETITIONER :-      Noor Subah d/o Mohd. Nayeem Qureshi,
                        aged about 26 years, Occupation :
                        Service r/o Camp near Circuit House,
                        Amravati.

                                     ...VERSUS...




                                           
     RESPONDENTS     :-1.   Education Officer, Zilla Parishad
                            Amravati.

                       2.   President, Urdu Education Association




                               
                            Amravati office at Chandani Chauk,
                            Amravati.
                     ig3.   Ishrat Jabeen d/o Abdul Majid
                            (Chakkiwala), Chaprasi Pura
                            Camp Amravati, Tahsil and
                            District Amravati.
                   
     --------------------------------------------------------
     Mr. V.M. Deshpande, Adv. for petitioner
     Mr. T.A. Mirza, AGP for respdt. No.1
     Ms Mugdha Chandurkar, Adv.h/f Mr. A. Parchure, Adv. for respdt. No.3
     --------------------------------------------------------
      


                        WRIT PETITION NO.2231/1995
   



     PETITIONER :-      Deputy Director of Vocational
                        Education & Training, Amravati.





                                     ...VERSUS...

     RESPONDENTS     :-1.   Mohammad Idrees s/o Abdul Bashir,
                            aged about 26 years, occupation
                            presently working as lecturer
                            under the Association Urdu Boys





                            High School and Junior College,
                            Amravati, resident of Juni Basti,
                            Badnera, Tq and Dist. Amravati.

                       2.    Urdu Education Association,
                            Amravati, through its President,
                            Chandni Chowk, Amravati, taluq
                            and Dist. Amravati and another.




                                            ::: Downloaded on - 09/06/2013 17:06:36 :::
      wp254.93.odt                           5




                                                                    
                        3. Mohammad Alfafur Rehman,
                           Lecturer, Urdu Education Association,
                           Amravati.




                                            
                        4. Presiding Officer, School Tribunal,
                           Amravati Division, Amravati,
                           Shri M.G. Nandeshwar.

     --------------------------------------------------------




                                           
     Mr. M.J. Khan, AGP for petitioner
     Mr. P.C. Madkholkar, Adv. for respdt. No.1
     Mr. S.V. Purohit, Adv. for respdt. No.2
     --------------------------------------------------------

                        WRIT PETITION NO.2291/1995




                               
     PETITIONER :-   ig Deputy Director of Vocational
                        Education & Training, Amravati.

                                     ...VERSUS...
                   
     RESPONDENTS     :-1. Abbas Khan s/o Shahbaz Khan,
                          aged about 37 years, occupation
                          presently working as Electrical
                          Instructor under the Association
                          Urdu Boys High School and Junior
      

                          College, Amravati, resident of
                          at post Kurha Deshmukh, taluq
   



                          Chandur Bazar, District Amravati.

                       2. Urdu Education Association,
                          Amravati through its president
                          Chandni chowk, Amravati, taluq





                          and District Amravati and another.

                       3. Athar Husain, Instructor, Urdu
                          Education Association, Amravati.

                       4. Presiding Officer, School Tribunal,





                          Amravati Division, Amravati
                         Shri M.G. Nandeshwar.

     --------------------------------------------------------
     Mr. T.A. Mirza, AGP for petitioner
     Mr. P.C. Madkholkar, Adv. for respdt. No.1
     Mr. S.V. Purohit, Adv. for respdt. No.2
     --------------------------------------------------------




                                            ::: Downloaded on - 09/06/2013 17:06:36 :::
      wp254.93.odt                           6




                                                                    
                        WRIT PETITION NO.2292/1995




                                            
     PETITIONER :-      Deputy Director of Vocational
                        Education & Training, Amravati.

                                     ...VERSUS...

     RESPONDENTS     :-1. Maqsood Ahmad s/o Sheikh Murtuza




                                           
                          aged about 27 years, occupation
                          presently working as Electronic
                          Inspector, under the Association
                          Urdu Boys High School and Junior
                          College, Amravati, resident of




                               
                          9/61, Caos Nagar, Muzaffarpura,
                          Amravati, taluq and district Amravati.
                     ig2. Urdu Education Association,
                          Amravati, through its president,
                          Chandni Chowk, Amravati, taluq
                          and district Amravati and another.
                   
                       3. Mohd. Shakeel, Instructor, Urdu
                          Education Association, Amravati.

                       4. Presiding Officer, School Tribunal,
      

                          Amravati Division, Amravati
                         Shri M.G. Nandeshwar.
   



     --------------------------------------------------------
     Mr. T.A. Mirza, AGP for petitioner
     Mr. P.C. Madkholkar, Adv. for respdt. No.1
     Mr. S.V. Purohit, Adv.f or respdt. No.2
     --------------------------------------------------------





                        WRIT PETITION NO.2295/1995


     PETITIONER :-      Deputy Director of Vocational
                        Education & Training, Amravati.





                                     ...VERSUS...

     RESPONDENTS     :-1. Mohammad Asif s/o Sheikh Baba
                          aged about 21 years, occupation
                          presently working as Instructor
                          under the Association Urdu Boys
                          High School and Junior College,
                          Amravati, resident of C/o Sheikh
                          Baba s/o Sheikh Kasam, Chhota




                                            ::: Downloaded on - 09/06/2013 17:06:36 :::
      wp254.93.odt                           7




                                                                    
                           Bazar, Paratwada, taluq Achalpur,
                           Dist. Amravati.




                                            
                       2. Urdu Education Association,
                          Amravati, through its President,
                          Chandni Chowk, Amravati, taluq
                          and district Amravati and another.

                       3. Abdul Raffiq, Instructor, Urdu




                                           
                          Education Association, Amravati.

                       4. Presiding Officer, School Tribunal,
                          Amravati Division, Amravati
                         Shri M.G. Nandeshwar.




                               
     --------------------------------------------------------
     Mr. T.A. Mirza, AGP for petitioner
                    
     Mr. P.C. Madkholkar, Adv. for respdt. No.1
     Mr. S.V. Purohit, Adv. for respdt. No.2
     --------------------------------------------------------
                   
                        WRIT PETITION NO.3572/1995



     PETITIONERS :-     1.   Athar Hussain s/o Iqbal Hussain,
      

                             aged about 25 years, occupation :
                             service.
   



                        2.   Tamijodin s/o Sirajodin,
                             aged about 27 years, occupation :
                             service.





                        3.   Abdul Rafiq Abdul Rauf,
                             aged about 25 years, Occupation :
                             service.

                        4.   Javed Anjum Sk. Rasul,
                             aged about 23 years, Occupation :





                             service.

                             All residents of Amravati,
                             Taluq and District : Amravati.

                                     ...VERSUS...

     RESPONDENTS    :- 1. Urdu Education Association,
                          Amravati, through its President.




                                            ::: Downloaded on - 09/06/2013 17:06:36 :::
      wp254.93.odt                           8




                                                                    
                        2. Association Urdu Junior College,
                           (Minimum Competence Vocational
                           Course), Amravati, through its




                                            
                           Principal.

                         3. Deputy Director of Vocational
                            Education and Training, Regional
                            Office, Amravati.




                                           
                         4. State of Maharashtra, through
                            its Secretary, Ministry of Education,
                            (Technical Education), Mantralaya,
                            Bombay   32.




                               
                         5. Shri Abbas Khan s/o Shahbas Khan,
                            R/o Kurha, Tah. Chandur,
                     ig     Dist. Amravati.

                         6. Moh. Asif s/o Moh. Baba
                            R/o Chota Bazar, Tah. Achalpur,
                   
                            Dist. Amravati.

                         7. Muktar Hussain s/o Mohd. Hussain
                            R/o Sirazgaon Band, Amravati.

                         8. Moh. Idriees s/o Abdul Baseer
      

                            R/o Zuni Basti, Badnera, Dist.
                            Amravati.
   



     --------------------------------------------------------
     Mr. R.A. Haq. Adv. for petitioners
     Mr. M.J. Khan, AGP for respdt. Nos.3 and 4
     Mr. S.V. Purohit, Adv. for respdt. Nos. 1 and 2
     --------------------------------------------------------





                                    CORAM   :   A.H. JOSHI AND
                                                A.B. CHAUDHARI, JJ.

     Date of reserving the judgment :   15.02.2011





     Date of pronouncing the judgment : 16.03.2011


     J U D G M E N T      (PER : A.H. JOSHI, J.)

1. These writ petitions are taken up together for

hearing and final disposal.

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 9

2. This Court by order dated 6.8.1997 in Writ

Petition No.1297/1995 directed that Writ Petition No.

254/1993 be heard as lead matter amongst several writ

petitions and hence, we have heard Writ Petition No.

254/1993 first and thereafter we have heard all the

connected writ petitions one by one.

3. In view that the group of petitions is being

heard together, it would be necessary to have a glance

at the tenor of different groups out of this group

petitions. Those are as follows :

                    (1)    WRIT PETITION NO. 254/1993
      
   



                    This    petition          is   filed      by    Urdu      Education

Association, who runs the Educational Institution. In

this petition, the said institution is represented

through its President Mr. Munaf Hussain Inayat Hussain.

The object of the petition is to

(i) seek a declaration that judgment

rendered by this Court in Writ Petition No.1943/1992 is

not binding on the petitioner.

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 10

(ii) declare that respondent No.3, former

receiver of the Trust has no authority to appoint

respondent Nos. 4 to 7 therein.

(iii) the order passed by the Education

Officer on 3.12.1992, granting approval for appointments

of respondent Nos.4 to 7 therein be quashed.

(iv) declaration that respondent Nos.4 to 7

therein are not entitled to any relief such as salary.

(2) WRIT PETITION NO.1297/1995

This petition is filed by Urdu Education

Society through President Mr. Munaf Hussain Inayat

Hussain challenging the judgment and order passed by the

School Tribunal, Amravati in Appeal Nos.189/92-A to

197/92-A decided by common judgment and order dated

9.3.1995, granting reinstatement and back wages to

respondent Nos.2 to 10 therein. Respondent Nos.3 to 7 in

Writ Petition No.254/1993 are amongst these nine

respondents.

The challenge in writ petition No.1297/1995 is

based on the ground inter alia that during pendency of

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 11

first appeal in the High Court between Mr. Munaf Hussain

Inayat Hussain and others against the Charity

Commissioner, the receiver was not and could not have

functioned as administrator of the Trust etc.

(3) WRIT PETITION NO.3572/1995

This petition is filed by four appointees

against the Educational Institution claimed to be run by

the President Mr. Munaf Hussain Inayat Hussain. These

employees had prayed for mandamus for approval to their

appointments.

These four employees, whose services were

terminated during pendency of the petition by orders

dated 9.12.1996, have prayed for setting aside those

orders and consequently, benefit of payment of salary

etc..

(4) WRIT PETITION NO.1888/1993

This petition is filed by Noor Subah d/o Mohd.

Nayeem Qureshi, claiming relief of mandamus against the

Education Officer, seeking approval to the appointments

which were made by President Mr. Munaf Hussain Inayat

Hussain.

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 12

4. In support of the lead writ petition, learned

Senior Advocate Shri K.H. Deshpande made the following

submissions :

(a) The first board of trustees who were

appointed in the scheme proceedings made on 25.2.1975 by

the Deputy Charity Commissioner, Mumbai in Suo Motu

Proceeding No.127/1973, in which Mr. Munaf Hussain

Inayat Hussain
ig was the president, took charge on

22.4.1991, after civil court dismissed the suit by

judgment and decree dated 20.4.1991, holding that the

suit is not maintainable. During pendency of said suit

the appointment of these trustees was kept in abeyance,

pending decision of suit. Receiver Mr. Wazir Patel, who

was appointed by order in suit, stood removed because of

dismissal of the suit and the first board of trustee

took charge of the Trust and its properties.

                    (b)   That          the        first       board        of      trustees

     including      the   President           -     Munaf        Hussain       s/o     Inayat





Hussain took charge on 22.4.1991 is fully corroborated

and supported by the following events:

(i) The suit itself was dismissed on 20.4.1991

putting an end to the order appointing

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 13

receiver in place of the first board of

trustees.

(ii) Application made by the District Government

Pleader, Amravati on 23.4.1991 for stay of

the order of the Court i.e. dated 20.4.1991

was rejected vide order dated 23.4.1991.

Note of this event was taken in the special

meeting of the trust held on 22.4.1991.

(iii)In Writ Petition No.1184/1991, stay order

that was granted earlier on 8.5.1991, was

modified to the order of status quo on

26.4.1991 because the learned Vacation Judge

was informed that the charge was already

taken on 22.4.1991. The said writ petition

was eventually withdrawn on 20.6.1991.

(iv) On 5.7.1991 on Civil Application No.1030 in

First Appeal No.221/1991, this Court modified

the stay order that was earlier granted on

8.5.1991 and clarified the same as status

quo and nothing more.

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 14

(v) Civil Application No.1268/1992 in First

Appeal No.221/1991 was filed when the

appointments were sought to be made and this

Court on 9.6.1992 having been made fully

aware about the charge having been already

taken on 22.4.1991, made the following order:

                                  appointments           made,        if     any,
                       shall be subject to the result of the
                     igappeal.
                   
            (vi)    The     Deputy       Director        of    Education           after

granting hearing to both sides on 9.6.1992

made the following order :

As there is status quo given by the

Hon’ble High Court hence in the present

situation :

1) Both the parties will not transfer, appoint

any staff member.

2) Will not take any decision which will affect

the administration of the institution and in

case of any dispute they are advised to see

the Dy. Director of Education, Amravati.

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 15

                    (c)      In     the     wake     of     the        above      factual

     scenario       about       receiver    having       been     removed       and     his




                                                     

charge having been taken at least after 9.6.1992, the

receiver Mr. Wazir Patel could not have made a single

appointment, but he made the appointments in question on

25.6.1992 and even thereafter, which were obviously

illegal and without any authority.





                                     
                    (d)
                     ig      This         Court      decided           First       Appeal

No.221/1991 on 7.10.1992 and categorically found that

there was a deliberate attempt on the part of the

Charity Commissioner, receiver Mr. Wazir Patel and

others to keep away the first board of trustees that was

appointed in the scheme proceedings. It is clear that

this Court found all actions taken by the Charity

Commissioner and receiver were illegal, and if actions

of keeping the board of trustees away were found

illegal, all the appointments made by the receiver must

be held to be illegal and even now restitution must be

made by this Court referable to the date of taking

charge, namely 22.4.1991.

(e) The judgment and order dated 15.10.1992

in Writ Petition No.1943/1992, passed by the Division

Bench of this Court, directing that the approvals to the

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 16

appointments of the appointees made by the receiver

should be granted and their salary should be paid does

not bind the petitioner as the petitioner President

representing the first board of trustees was never made

party to the said writ petition and since the judgment

does not bind the petitioner herein a declaration to

that effect is required to be given and consequently,

the directions to the Education Officer contained in the

said judgment are required to be wiped out.

(f) Perusal of the said judgment dated

15.10.1992 in Writ Petition No.1943/1992 shows that this

Court was misled and misrepresented by the petitioners

(appointees) therein that the First Appeal No.221/1991

since having been dismissed, there was no hurdle in

granting approval and this Court readily believed it.

(g) The judgment in First Appeal No.221/1991

was delivered on 7.10.1992 and the copy of the said

judgment could have been insisted upon by this Court for

looking into the same as to what was decided. Not

having done so, the judgment of this Court dated

15.10.1992 in Writ Petition No.1943/1992 runs counter to

what has been held in the judgment dated 7.10.1992 in

First Appeal No.221/1991 and therefore, the judgment

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 17

dated 15.10.1992 was obtained by fraud and

misrepresentation.

(h) A judgment obtained by fraud or

misrepresentation is ‘no judgment’ in the eye of law and

can be put to challenge in any proceedings or by a

substantive writ petition. Hence, the petitioner has

filed a substantive writ petition as remedy of review is

not available to the petitioner since the petitioner was

not a party to the Writ Petition No.1943/1992. Learned

Senior Advocate Mr. K.H. Deshpande supported the

submission by relying on the judgment in the case of

Ramchandra Ganpat Shinde and another…Versus…State of

Maharashtra and others reported in AIR 1994 Supreme

Court 1673.

(i) Neither the petitioner in Writ Petition

No.1943/1992 nor the respondent in the said petition

including receiver Mr. Wazir Patel correctly informed

the Court as to what was held in the judgment that was

passed on 7.10.1992 in First Appeal No.221/1991 and on

the contrary, deliberately withheld the copy of the said

judgment from the Court and in collusion misled the

Court which wrongly allowed the said writ petition.

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 18

(j) The orders passed at interlocutory

stages by this Court in various proceedings are bound to

merge in the final orders or judgments and in that

context, therefore, such interlocutory or interim orders

will have to be treated as of no assistance to the

appointees or receiver Mr. Wazir Patel.

(k) In the light of maxim, namely, actus

curiae neminem gravabit, the petitioner should not be

put to prejudice and therefore, the relief of

restitution, namely to declare that the petitioner who

was President of the first board of trustee was and is

entitled to manage the affairs of the

schools/institutions and the appointments made by the

petitioner alone were legal and proper is required to be

given and further declare that appointments made by the

receiver Mr. Wazir Patel were all illegal. The same

ought to be set aside.

(l) There is an undertaking given by the

appointees, appointed by the receiver that they would

refund their salaries, if any, paid to them vide order

in Writ Petition No.1943/1992. In that view of the

matter, this Court ought to undo the wrong.

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 19

Learned Senior Advocate Mr. K.H. Deshpande has

cited the following decisions :

(i) AIR 1994 Supreme Court 1673 (Ramchandra
Ganpat Shinde and another…Versus…State of

Maharashtra and others).

(ii) 1997 (7) Supreme Court Cases 300

(Reliance Industries Ltd…Versus…Pravinbhai
Jasbhai Patel and others).

(iii) 1981 Mh. L.J. 18 (J.G. Sinkar and

others…Versus…State of Maharashtra and
others).

(iv) 2000 (1) Supreme Court Cases 666 (M.M.
Thomas…Versus…State of Kerala and

another).

(v) 2006 (7) Supreme Court Cases 416 (Hamza

Haji…Versus…State of Kerala and another).

(vi) 2000 (3) Supreme Court Cases 581 (United
India Insurance Co. Ltd….Versus…Rajendra

Singh and others).

(vii) 1997 (1) SCALE 278
(N.Mohanan…Versus…State of Kerala & ors.).

(viii) 1992 (3) Supreme Court Cases 1 (Shri
Chamundi Mopeds Ltd….Versus…Church of

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 20

South India Trust Association CSI Cinod
Secretariat, Madras).

(ix) 2004 (7) Supreme Court Cases 219 (BPL
Ltd. and others…Versus…R. Sudhakar and
others).

(x) 1997 (1) Supreme Court Cases 156 (State
of M.P. and others…Versus…M.V. Vyavsaya &

Co.).

(xi) 2007 (4) Supreme Court Cases 221 (A.V.
Papayya Sastry and others…Versus…Govt. of
A.P. and others).

(xii) AIR 1962 Supreme Court 21 (Hiralal
Patni…Versus…Loonkaran Sethiya and

others).

(xiii) 1994 (6) Supreme Court Cases 545
(Shyam Sunder Datta…Versus…Baikuntha Nath
Banerjee (Dead) By Lrs. and others).

(xiv) 2000 (2) SCALE 343 (United India
Insurance Co. Ltd….Versus…Rajendra Singh
and others).

(xv) 2003 (8) Supreme Court Cases 648 (South
Eastern Coal Field Ltd….Versus…State of
M.P.).

(xvi) 2004 (2) Supreme Court Cases 783
(Karnataka Rare Earth and

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 21

another…Versus…Senior Geologist,
Department of Mines & Geology and another).

5. Learned Advocate Mr. S.V. Purohit for the

petitioners in Writ Petition No.1297/1995 adopted the

submissions of learned Senior Advocate Mr. K.H.

Deshpande and urged that by allowing the Writ Petition

the common judgment and order of School Tribunal be set

aside, as it has to follow as imperative consequence of

allowing Writ Petition No.254/1993.

Learned Advocates appearing for the writ

petitioners in Writ Petition Nos.1888/1993 and 3572/1995

by adopting the submissions advanced by the learned

Senior Advocate Shri K.H. Deshpande submitted that the

petitioners in Writ Petition Nos.1888/1993 and 3572/1995

being the employees, appointed by the President of the

Trust (who is petitioner in Writ Petition Nos.254/1993

and 1297/1995) claim that they are entitled to

protection particularly since this Court had stayed the

orders of the School Tribunal of reinstatements of the

appointees who were appointed by the receiver.

6. Writ Petition Nos.2231/1995, 2291/1995,

2292/1995 and 2295/1995 which are filed by the Deputy

Director of Vocational Education and Training, Amravati

in which the petitioner has urged sole point that the

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 22

directions contained in operative para 4 and 5 of the

judgment of the School Tribunal, consisting of direction

to the Government to pay the salaries of the appellants

in the event management fails to pay, is without

hearing, as the Deputy Director was not impleaded as a

party.

7. Per contra, learned Advocate Mr. P.C.

     Madkholkar      vehemently
                     ig               opposed    all    writ     petitions         and

     argued that :-
                   
                    (a)    There is no iota of evidence on record

     to   even   remotely       infer   that    the    petitioners         in    Writ
      

     Petition       No.1943/1992        were    in     collusion        with       the
   



     respondents.

                    On    the   other   hand    that    the      statement       that

there is no hurdle in deciding the writ petition due to

the decision in First Appeal was made by the Headmaster

of the School the respondent No.8 in Writ Petition

No.1943/1992, and it is so recorded in the judgment.

Moreover, said Headmaster is not in the array of the

respondents.

(b) The pleadings and evidence required for

proving collusion or fraud or misrepresentation must be

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 23

cogent as such a charge is of very serious nature and in

the absence of adequate pleadings and adequate proof

about collusion, fraud or misrepresentation, writ

petitions cannot be entertained.

(c) The judgment recorded by this Court on

15.10.1992 is a judgment obtained between the parties,

namely employer Urdu Education Society and employees.

The employer was a party to the petition through its

receiver, who was appointed by the competent Civil

Court.

(d) On the date of filing of the writ

petition and even after the decision dated 7.10.1992 in

First Appeal No.221/1991 and till 6.11.1992, the

receiver actually continued to hold the charge. The

Society was arrayed and was served in the petition

through the receiver who was all throughout actually in-

charge of management of the Trust. The first board of

trustees through its President i.e. the present

petitioner in Writ Petition Nos.1297/1995, 254/1993 and

had never entered the charge and control of the Trust.

(e) Therefore question of arraying the

petitioner as party did not arise. At any rate,

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 24

Headmistress of the two schools were party to the said

writ petition and it is not possible to believe that the

present petitioner did not know about the said writ

petition, when there were as many as eight respondents

and each and every matter was being contested in various

Courts and the Education Department of the Government.

(f) The judgment and order dated 15.10.1992

in Writ Petition No.1943/1992 therefore, cannot be said

to be obtained by fraud or misrepresentation.

(g) The said submission of fraud is wholly

inappropriate and liable to be rejected.

(h) The appointees appointed by the receiver

are poor persons, who have not been paid at all and were

kept away from employment because of the stay orders of

this Court in various writ petitions.

(i) In the absence of any fraud as alleged,

the present lead petition is required to be dismissed

with costs.

8. We have heard learned Advocate for the rival

parties for a considerable length of time. We have

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 25

perused the entire record of the writ petitions and of

decided cases referred to in these petitions. We have

carefully considered the submissions advanced by the

learned Advocates for the rival parties.

9. Taking up Writ Petition No.254/1993 as a lead

matter for consideration, which contains the prayer for

declaration that the judgment of this Court dated

15.10.1992 in Writ Petition No.1943/1992 is not binding

on the petitioner and be reviewed etc.. we proceed to

record reasons as hereinafter.

10. Perusal of the array of the parties in Writ

Petition No.1943/1992 shows that there were four

petitioners, who were the employees appointed by the

receiver. There were eight respondents, out of which

respondent Nos.2 and 3 are the local Education

Department at Amravati, respondent No.4 is Mr. Wazir

Patel the receiver, respondent Nos.5 and 6 are the other

members of the Selection Committee appointed by the

Court, respondent Nos.7 and 8 are the Headmistress and

Headmaster of the two schools. According to the

petitioner, charge was taken by newly appointed Trustees

on 22.4.1991 and were also acting as such. If that is

so, we fail to understand as to how the petitioners

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 26

could not come to know about Writ Petition No.1943/1992

through respondent Nos.7 and 8, Headmistress and

Headmaster of the two schools or local Education

Department or other members, appointed by the Court on

the Selection Committee. There is no averment anywhere

in the writ petition explaining this. There is no

averment in the writ petition that after receiving

charge on 22.4.1991, the petitioners made any

correspondence ig about the appointments made by the

receiver or their assertion as in-charge of the Trust

and the schools with local Education Department or any

of the respondent Nos.7 or 8. If they were in-charge

from 22.4.1991, it was for them to discharge this burden

as to what steps they took about apprising respondent

Nos.7 and 8 and the local Education Department.

11. We see that a clear observation is made by

this Court in the judgment dated 15.10.1992 in Writ

Petition No.1943/1992 with reference to the

interpretation made by the local Education Department

about the order of this Court dated 9.6.1992 in First

Appeal No.221/1991, which reads thus:

                                 The     Education           Officer,       Zilla
              Parishad,         Amravati        by     his       letter     dated

20th July, 1992 informed the Head master of

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 27

the School that according to our order, the
appointments made prior to the said order

are subject to the result of the appeal and
that no subsequent appointments can be made.

              The   above     interpretation            of    the   Education
              Officer    is    clearly       erroneous.            The   School




                                                  
              Management       had      power       to        appoint        the

necessary staff after the date of the said
order, but the said appointments were
subject to the result of the aforesaid

appeal.

12.

The submission that this Court made clearly

wrong observation in the said judgment dated 15.10.1992

in Writ Petition No.1943/1992 that there was no hurdle

in granting approval to the appointments because of

dismissal of First Appeal No.221/1991, in our opinion,

at the best can be described by the petitioner as an

illegal and incorrect finding by the Court, as submitted

by learned Senior Advocate Mr. K.H. Deshpande. But it

cannot be said that the said finding is vitiated by any

fraud or misrepresentation. The submission made by the

learned senior Advocate Mr. K.H. Deshpande about the

judgment dated 7.10.1992 in First Appeal No.221/1991 can

at the most lead one to say that the Court erred in

recording judgment dated 15.10.1992 in Writ Petition No.

1943/1992 without reading the judgment dated 7.10.1992

passed in First Appeal No.221/1991 by insisting for

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 28

certified copy thereof from either of the parties or suo

motu when they were told that the said first appeal was

decided a week back. But according to us, this cannot

vitiate the judgment dated 15.10.1992 in Writ Petition

No.1943/1992, as we do not find that there was any

fraud, collusion or misrepresentation. And these could

be the grounds to challenge the said judgment dated

15.10.1992 before the Apex Court.

13.

Coming to the averments made in the writ

petition, we find that the petition does not contain

specific averments as to the details of the alleged

collusion between the appointees and respondent No.3

the receiver. The submission of the present petitioner

to draw inference of collusion merely because certain

facts, namely the facts that this Court in judgment

dated 7.10.1992 held that the Charity Commissioner and

receiver were instrumental in not allowing the first

board of trustees to function or that the petitioner had

already taken charge on 22.4.1991 and that no

appointments could be made at least beyond 9.6.1992,

were not pointed out to the Court does not appeal to us

being sheerly argumentive and contrary to record. We do

not believe that merely by drawing inferences, we should

record a finding of collusion or fraud or

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 29

misrepresentation.

14. There is no documentary evidence or any other

satisfactory evidence brought on record by the

petitioner to show that the petitioner was in fact given

charge on 22.1.1991 by any Court or authority or by the

receiver himself. The petitioner did not get executed

through Court the order of Court dated 20.4.1991 below

Exh.1 for taking charge.

On the contrary, there is a document (Annexure

R-14) dated 6.11.1992 at page Nos.181 to 183 in this

Writ Petition which clearly shows that the receiver Mr.

Wazir Patel had handed over the charge to the concerned

Superintendent Shri R.R. Navalkar on 6.11.1992 at 9.00

p.m.. This being the documentary proof, we are not

inclined to accept any oral statement nor we are

inclined to draw inferences about the petitioner having

taken charge on 22.4.1991. That apart, there is other

reason why we say so.

15. In First Appeal No.221/1991, while deciding

the same finally on 7.10.1992, six civil applications

were disposed of without any orders. It is not in

dispute that order dated 9.6.1992 was passed in the said

First Appeal only about the fate of the appointments,

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 30

namely that the appointments shall be subject to the

result of the appeal. We fail to understand as to why

the present petitioner did not pray and seek the orders

regarding the validity of the appointments made by the

receiver earlier or after 9.6.1992 or actions taken by

the receiver till the date of the said judgment

inter alia on the ground that the charge was already

taken on 22.4.1991 by the petitioner and no appointments

could at all be made by receiver at least after 9.6.1992

in First Appeal No.221/1991 and since they were made

illegally, and those were not binding on the petitioner.

Nothing prevented the petitioner from doing so when the

said appeal was hotly contested at all stages.

16. First Appeal No.221/1991 was the only

proceedings where alone the orders as to clarification

of acts of Receiver could have been sought validly. The

matter would have ended then and there without keeping

any scope for confusion sought to be created. There is

no explanation whatsoever before us on this aspect of

the matter. On the contrary, as to the charge, the

following observations and findings in the judgment

dated 7.10.1992 of the said First Appeal No.221/1991 are

contrary to what has been contended before us :-

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 31

Para 11. ….The scheme is not
implemented even now because of the various

tactics applied by the appellant and their
office.

Para 12. …It is thus crystally

clear that the plaintiff did not leave any
stone unturned to keep defendants away from
the administration and with this intention
also filed a suit.

ig Para 13. …The objective
appellant has been substantially achieved.

                                                                        of      the


                        Para 18.       ...The      trustees           who       are
                   

alive shall be given complete charge of the
management and administration of the trust
along with upto date accounts within one

month from today.

17. The above operative part thus shows that this

Court in First Appeal No.221/1991 recorded a finding

that the petitioner and the board of trustees were never

given charge of the management and administration of the

Trust. On the contrary, this Court did not in any

expressed manner or by passing an order oust or

discharge him until final disposal of first appeal and

rather allowed the receiver to be in-charge of the

management and administration for a period beyond one

month from the date of judgment dated 7.10.1992 i.e.

till 6.11.1992.

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 32

18. We do not agree with learned Senior Advocate

Mr. K.H. Deshpande when he submits that a receiver once

removed automatically becomes functous officio and the

period of one month given for rendition of accounts is

merely for doing ministerial acts or for rendering

accounts in present case.

The reason is that there is a clear direction

made by this Court in First Appeal No.221/1991 that the

receiver shall hand over the charge of the management

and administration of the Trust along with accounts

within one month from the date of judgment, vide para 18

above quoted.

19. We are not inclined to interpret the said

judgment or the finding or the direction as suggested by

learned senior Advocate Mr. K.H. Deshpande since to our

mind, it is clear that nothing prevented the petitioner

from getting the same clarified at the appropriate time

in the manner that is now being contended.

20. In other words, in the order made by this

Court, the receiver continued to be in charge of the

management and administration till 6.11.1992. That being

a clear order, we do not agree that the receiver became

functionless on the date of dismissal of the suit i.e.

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 33

20.4.1991 or even the appeal which was decided on

7.10.1992. The direction about retention of the entire

charge of management and administration with the

receiver till 6.11.1992 has thus been amply clarified by

the first appellate Court itself and we are not

impressed to interpret the same on the basis of various

interlocutory orders referred to us nor we will touch

the sanctity of the said judgment and order in First

Appeal No.221/1991 by making any interpretation.

21. It is nowhere pleaded in the petition that the

receiver in fact never obtained any prior approval of

the Civil Court vide its order dated 3.3.1990 before he

made appointments. At any rate, appointments were made

by him after 9.6.1992 when this Court made an order in

relation thereto. This Court as already stated by us in

paragraph No.10 herein also held that even after

9.6.1992 appointments could be made. Then the suit was

dismissed on 20.4.1991 by the Civil Court with the

result the said order dated 3.3.1990 merged in the

dismissal of suit. The appointments were never made till

the suit was dismissed, but were made when the lis was

in this Court.

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 34

22. There has to be adequate pleadings, cogent

evidence and materials on record to draw an inference or

record a finding that fraud was played on the Court or

the Court was misled or misrepresented by a collusive

writ petition. The decision in the case of Ramchandra

Ganpat Shinde and another (supra) will be of no

assistance to the petitioner in view of the peculiar

findings about collusive nature of the lis involved in

that case. The following paragraph Nos.8 and 9 show the

finding :

                    8.       It     would         be    obvious        that      A.K.
           Patil,         Ex-Chairman        of    the       defunct     committee

with a view to get over that impediment and to

enable newly admitted 2000 members after

December 17, 1991, set up More, a co-director
and Mule, alleged to be his friend, got filed
the first writ petition and obtained a
direction to conduct election following its

heels got filed second writ petition with a
format of legal process but immediately Patil
intervened and appeared on the very date of
admission; put forth consent order and

obtained the order from the Court to conduct
election as per the provisional list existing
as on June 30, 1992 and got issued the
direction to the Collector with the mandate to
conduct election in accordance with that list.
It was specifically alleged that Patil
colluded with More and Mule, abused the

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 35

process of the Court, played fraud on the
Court and obtained minutes order by consent

without knowledge to any member of the
society. In the absence of any denial of the
allegations and in the light of the background
of the case the necessary inference to be

unerringly deduced would be that the consent
order is a collusive and fraudulent order;
made format of due process of law but obtained
orders contrary to the statutory mandate of

Rule 4 (1) of the Rules. It could thus be seen

any

that none of the members of the society had
opportunity to know or to oppose the
consent order. Thereby the necessary

conclusion would be that a collusive order
obtained by abuse of the process of the Court
by playing fraud on the Court, became

foundation to conduct elections to the
Managing Committee of the society

circumventing the mandate of Rule 4 (1) of the
Rules.

9. In Nagubai Ammal v. B. Shamma Rao, 1956
SCR 451 at 463 : (AIR 1956 SC 593 at p. 599)
this Court held that collusion in judicial
proceedings is a secret arrangement between
two persons that the one should institute a

suit against the other in order to obtain the
decision of a judicial Tribunal for some
sinister purpose. In such a proceedings, the
claim put forward is fictitious, the contest
over it is unreal, and the decree passed
therein is a mere mask having the similitude

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 36

of a judicial determination and worn by the
parties with the object of confounding third

parties. This was reiterated in Rup Chand
Gupta v. Raghuvanshi Pvt. Ltd.,
(1964) 7 SCR
760 at 763 : (AIR 1964 SC 1889 at p. 1891), in
which this Court held that the collusion is an

improper act done by an improper refraining
from doing an act, for a dishonest
purpose. …

23. Upon perusal of the entire writ petition, we

do not find any specific averments as to how and when

the appointees and the receiver colluded to file Writ

Petition No.1943/92 and to obtain the judgment and order

dated 15.10.1992. Merely because the receiver made the

appointments of the appointees and the appointees prayed

for grant of approval from the Education Officer, no

collusion can be inferred. The crux of the averments in

paragraph Nos.2 to 12 of the petition about collusion,

fraud or misrepresentation is that the appointees

petitioners in Writ Petition No.1943/1992 suppressed the

facts about the taking over of charge on 22.4.1991 by

the President Mr. Munaf Hussain Inayat Hussain;

existence of status quo order as modified by this Court

on 8.5.1991 in Writ Petition No.1184/1991 and on

20.6.1991, 9.6.1992 in First Appeal No.221/1991; and

interpretation of this Court s order dated 9.6.1992 made

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 37

by Deputy Director of Education and consequent refusal

of Education Officer to accord approval. Further that

the judgment dated 7.10.1992 in First Appeal No.221/1991

was never shown to this Court by the appointees and the

receiver as the findings therein are in favour of the

present petitioner. None of these events and the

averments would make any difference in view of what we

find hereafter. We now record our reasons for this and

for holding ig that it is not possible to draw any

conclusion about collusion, fraud or misrepresentation.

The reasons are as follows :

24. The submission made by the learned Senior

Advocate Mr. K.H. Deshpande that the petitioner board

of trustees or the President of the petitioner Society

was not made party to the said Writ Petition

No.1943/1992 does not impress us. In the light of the

factual aspect before us, we are inclined to hold that

the petitioner or the first board of trustees

represented by Mr. Munaf Hussain Inayat Hussain, the

present petitioner before us was never placed in-charge

of the Trust and its institutions at any time before

6.11.1992.

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 38

25. Consequently, we ought to hold that the

receiver was in-charge of the Trust and its institutions

till 6.11.1992. The petitioner as President of the first

board of trustees could not have been arrayed as party

to Writ Petition No.1943/1992 till the date of its

disposal i.e. 15.10.1992 and even till 6.11.1992. The

Trust was thus rightly sued and was duly represented in

the said writ petition through receiver Mr. Wazir Patel

and the petitioner could not have been a party to the

said writ petition as contended before us. In other

words, the judgment dated 15.10.1992 in Writ Petition

No.1943/1992 would certainly bind the Urdu Education

Society which was at the relevant time sued through

receiver who was appointed on 4.2.1983 by a competent

Civil Court and held to be in-charge till 6.11.1992 by

this Court. We, therefore, reject the contention that

the judgment dated 15.10.1992 in Writ Petition No.

1943/1992 is not binding on the petitioner.

26. The petitioner has not pleaded either

ignorance about the appointment of writ petitioners in

Writ Petition No.1943/1992 or about pendency of said

writ petition. Moreover, it is not explained as to what

prevented the petitioner from intervening or getting

impleaded in the Writ Petition No.1943/1992 in the

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 39

background that the petitioner was pursuing the cause of

salaries of teachers appointed by the writ petitioner,

and was also arrayed as respondent No.1 in the Contempt

Petition which was filed in Writ Petition No.1943/1992.

27. As already held, we are not inclined to agree

with learned Senior Advocate Mr. K.H. Deshpande that

there was material on record to show that any fraud was

played on the Court in collusion or misrepresentation

was made for obtaining the judgment dated 15.10.1992 in

Writ Petition No.1943/1992.

28. Since we have held that the appointments of

the appointees made by the receiver Mr. Wazir Patel were

made within his authority and thus the appointments made

by him could not be said to be illegal and further that

the judgment of this Court dated 15.10.1992 in Writ

Petition No.1943/1992, directing the Education Officer

to grant approvals to these appointees and also to pay

them salary from the Government exchequer is not

vitiated either by fraud, collusion or

misrepresentation.

29. Copy of the order passed by this Court in Writ

Petition No.1943/1992 is on record of Writ Petition

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 40

No.254/1993 at page 16 to 18. When this Court issued a

writ, it was directed in distinct terms as to what it

meant, which would be better by referring the quotation

as follows :-

If the appointments of the petitioners
are in accordance with the rules, the
Education Officer is directed to accord his

approval to the same. The School authorities
are directed
ig to include the names of the
petitioners Nos.1,2,3 and 4 in the salary
bills of the staff and the Education Officer

is directed to grant their salaries from the
dates of their appointments.

(Quoted from Page 17 of Writ Petition

No.254/1993)

30. It is clear that this Court had left it open

to the Education Officer to decide as to whether

appointments of the petitioners are in accordance with

rules. If the tenor of order is seen, this Court does

not admit any role of confusion nor it is prejudice to

anybody.

31. The petitioners were before this Court,

claiming relief of salary. It was well sounded to the

Court that there was some controversy relating to the

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 41

appointments i.e. those being made by the receiver. The

employees who were appointed by President Mr. Munaf

Hussain Inayat Hussain were also striving to get

salaries and it is in this background this Court appears

to have directed that the appointments were legal.

32. Mr. Munaf Hussain Inayat Hussain the President

was very well arrayed as respondent No.1 in Contempt

Petition No.259/1992 along with two heads of the school.

Said contempt petition was initially filed as a civil

application in Writ Petition No.1943/1992 and was by

order of the Court treated as contempt petition.

Mr. Munaf Hussain Inayat Hussain the President was thus

fully aware of the pendency of this writ petition and

his conduct has to be read as forbearance not appearing

in the said writ petition. It could therefore be

extremely difficult to spell out that Mr. Munaf Hussain

Inayat Hussain i.e. President of the Society in the

present group of petitions was unaware of pendency of

Writ Petition No.1943/1992 and alleged fraud. The

petitioner in Writ Petition No.254/1993 thus had full

opportunity to know and participate in the proceedings.

33. Certainty and continuity are essential

ingredients of rule of Law. The same would be

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 42

considerably eroded and suffer a serious set back if

this Court were readily to declare that a earlier

judgment of this Court is vitiated by fraud, collusion

or misrepresentation. But the same ought to be done only

when substantial and compelling reasons are shown and

established by a strong foundation. A judgment of a

Court once delivered has a certain sanctity. The same

Court ought to take due care and caution when called

upon to examine whether it is vitiated by fraud etc.. We

are fully aware that a judgment of a Court obtained by

playing fraud on the Court or by misrepresentation etc.

should not be allowed to operate.

34. The questions which essentially arise are :-

Can a judgment of a Court be allowed to be

made inoperative on mere allegations of fraud, collusion

or misrepresentation and then what is the degree of

proof required ?

Should the Court merely on creation of

suspicion or for possibility of another view of the

matter make an order vitiating a judgment of a Court ?

35. In our opinion, the answer has to be in the

negative.

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 43

36. As a sequel, we will have to uphold the

impugned common judgment and order made by the Tribunal

aforesaid. However, we are inclined to modify the

direction No.4 in the operative part of the said common

judgment of the School Tribunal dated 9.3.1995,

regarding payment of arrears of pay and allowance or the

back wages for the following reasons :

The
ig terminations were effected by the

petitioner on 9.11.1992 only on the ground that the

appointments of those appointees were made by the

receiver, who had no authority to make any appointment

that was due to the dispute initiated by the persons

interested in the petitioner Trust, staff working in

the schools run by the Trust, community people, Charity

Commissioner, the President – Mr. Munaf Hussain of the

petitioner Society, his first board of trustees and

others.

37. The litigation was brought to the Courts and

many interim orders were passed by the Courts. Even in

the instant case, the judgment and order made by the

Tribunal was not stayed when the writ petition was

admitted. The period of more than 18 years has been

spent in the process from the date of order of

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 44

termination. The petitioner Education Trust and its

schools if are asked to comply with the direction No.4

in entirety, regarding payment of full back wages, as

ordered by the School Tribunal, there is a serious

likelihood of the Trust and its institutions crumbling

down in totality. That will result into closure of the

schools and institutions putting all the employees

working under the Trust apart from the employees

concerned in these petitions to a grave agony.

38. In so far as writ petitions filed by the

Deputy Director of Vocational Education are concerned,

we are unable to trace from the contents of the

petitions as to how the State Government is aggrieved by

the order, when the payment alternatively to be made by

the Government is from the grants payable to the

petitioner. Such an order is very well within the

contemplation of Section 11 of the Maharashtra Employees

of Private Schools (Conditions of Service) Regulation

Act, 1977, which can be clear from Sub Section 3 of

Section 11 of the Act, which reads as follows.

11 (3). It shall be lawful for the
Tribunal to recommend to State Government
that any dues directed by it to be paid to
the employee, or in case of an order to

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 45

reinstate the employee any emoluments to be
paid to the employee till he is reinstated,

may be deducted from the grant due and
payable, or that may become due and payable
in future, to the Management and be paid to
the employee direct.

39. In this background the petitions filed by the

Deputy Director of Vocational Education are not based on

legal rightsig and are devoid of

petitioner State had no cause of action, and the Deputy
bona fides. The

Director of Vocational Education had clearly fallen in

the line of favouring the Management for ostensible

reasons.

40. In so far as two petitions filed by the

employees i.e. Writ Petition Nos.1888/1993 and 3572/1995

are concerned, they have to follow the course as

emerging upon dismissal of Writ Petition Nos.254/1993

and 1297/1995.

41. This Court had noticed from the record that

when the writ petitions of teachers, namely Noor Subah

Athar Hussain, Tamijodin, Abdul Rafiq and Javed Anjum in

Writ Petition Nos.1888/1993 and 3572/1995 were

considered, the question of granting them salaries had

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 46

arisen and it was very well debated before this Court

that the group of teachers appointed by the receiver was

simultaneously exerting to demand the salaries. The

teachers appointed by President Mr. Munaf Hussain were

also doing the same thing.

42. In this background, this Court (Coram : Y.K.

Sabharwal, C.J. and M.B. Ghodeswar, J.) passed an order

on 19.3.1999. It was at that time urged that at least

one group of teachers should get the salary and the

President Mr. Munaf Hussain gave an undertaking, which

is recorded by this Court in its order dated 19.3.1999.

Relevant portion of the order is recorded as follows :

…..Factually, it is the petitioners,
who are teaching, though the order of the
School Tribunal is in favour of the
intervenors. Be that as it may, subject to

fulfilment of the rules and regulations,
prima facie the Deputy Director will probably
release the grants atleast for one set of the
teachers. Regarding the intervenors, the

Management is prepared to give an undertaking
to reimburse them if order of the School
Tribunal is maintained.

43. It is thus clear that the petitioners in Writ

Petition Nos.1888/1993 and 3572/1995 have remained in

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 47

the employment because of the interim order passed by

this Court and the teachers who want order of

reinstatement and full back wages, which order was not

stayed, remained out of employment and without salary.

44. Thus, the petitioners in Writ Petition Nos.

1888/1993 and 3572/1995 are not entitled for relief

whatsoever in view of what we have found that receiver

was factually in-charge
ig and was not legally ousted or

discharged. No fault whatsoever therefore could be found

with the appointments of the employees appointed by the

receiver. The employees appointed by President Mr. Munaf

Hussain Inayat Hussain were certainly appointed without

new trustees’ having actual entered the office and

without discharge of his duty.

45. We, therefore, hold that these petitioners in

Writ Petition Nos.1888/1993 and 3572/1995 are not

entitled for any relief and thus petitions are liable to

be dismissed. The salaries and allowances drawn by the

teachers will however stand appropriated towards duty

performed by them.

46. That apart, we find that in the memo of appeal

that was filed before the Tribunal that the employees

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 48

never averred that they were surviving without any

source of income nor in reply to the present petitions,

there are any averments to that effect. It is not

possible for this Court to believe that these appointees

have been surviving without any source of income or any

gainful avocation or employment for all these years. At

the same time, this Court cannot forget the fact that

these appointees have been put to sufferance and

hardships. Thus, balancing the entire matter regarding

award of full back wages, in our considered opinion,

award of back wages to the extent of 25 % of the full

back wages should subserve the interest of justice. In

the event the Government has not paid regularly towards

non-salary grants to the schools, the payment of arrears

of 25% back wages be disbursed from unpaid Government

grants. If there are no undisbursed grants, the arrears

will have to be paid by the employer Trust.

47. We are, therefore, inclined to modify the

impugned common judgment dated 9.3.1995, passed by the

School Tribunal in respect of all the appointees,

appointed by the receiver involved in Writ Petition

No.1297/1995, who are not reinstated or who are not

elsewhere employed in any aided school/teaching

institution.

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 49

48. In the result, we find no merit in the lead

petition bearing Writ Petition No.254/1993. It is, thus,

dismissed with costs quantified at Rs.10,000/- (Rupees

Ten Thousand Only) payable equally to the respondents

Nos.3 to 7 the appointees.

49. Writ Petition No.1297/1995 is partly allowed.

The impugned judgment and order dated 9.3.1995, passed

by the School Tribunal, Amravati is modified only to the

extent of substituting operative part 4 thereof, which

shall be read henceforth as under :

(4) The respondent

Management is further directed to pay only
25% of the arrears of pay and allowance to

each of the appellants who are not
reinstated or those who are not elsewhere
employed in any aided teaching institution,

within six months from their own resources,
failing which the same amount shall carry
simple interest @ 4% per annum till the
actual payment. The appellants shall however
be granted continuity of service only for

the purposes of computing terminal benefits.

It is made clear that it is for
the respondent Management to garner its
own resources or to request the Government
for making the said payments from the

::: Downloaded on – 09/06/2013 17:06:36 :::
wp254.93.odt 50

Government grants, if the same are payable
to the respective Educational Institutions.

The order of reinstatement of the appointees
shall be made within a period of three
months from today.

50. Other writ petitions, namely Writ Petition

Nos.1888/1993 and 3572/1995 are dismissed with costs.

51. Writ Petition Nos.2231/1995, 2291/1995,

2292/1995

and 2295/1995 are dismissed with costs of

Rs.5,000/- (Rupees Five Thousand Only) payable to each

respondent employee.

52. Rule accordingly.

                 JUDGE                                           JUDGE






     ssw




                                                  ::: Downloaded on - 09/06/2013 17:06:36 :::