Supreme Court of India

Chief Executive Officer,Zilla … vs Syed Yasin & Ors on 24 April, 1996

Supreme Court of India
Chief Executive Officer,Zilla … vs Syed Yasin & Ors on 24 April, 1996
Equivalent citations: 1996 AIR 1994, JT 1996 (5) 135
Author: G Pattanaik
Bench: G.B. Pattanaik (J)
           PETITIONER:
CHIEF EXECUTIVE OFFICER,ZILLA PARISHAD, BEED & ORS.

	Vs.

RESPONDENT:
SYED YASIN & ORS.

DATE OF JUDGMENT:	24/04/1996

BENCH:
G.B. PATTANAIK (J)
BENCH:
G.B. PATTANAIK (J)
RAMASWAMY, K.

CITATION:
 1996 AIR 1994		  JT 1996 (5)	135
 1996 SCALE  (4)335


ACT:



HEADNOTE:



JUDGMENT:

J U D G M E N T
PATTANAIK, J.

Leave granted.

This appeal by Special leave is directed against the
judgment of the Bombay High Court dated 3.9.93 inter alia on
the ground that the High Court committed gross error in
relying upon the order of the Chief Executive Officer dated
18.4.90 even though the said Chief Executive Officer has
suspended the operation of his earlier order by his order
dated 26.10.1990. The short facts necessary for adjudicating
the point in issue are that respondents 1 to 4 were serving
under Zilla Parishad as Primary School Teachers on
deputation between 1962-1968 and were finally absorbed in
the services of Zilla Parishad in the year 1968-69. The
State of Maharashtra, respondent no. 5, issued a Resolution
no.PTP. 1070-F dated 22nd October 1970 authorizing the Zilla
Parishads, authorized Municipalities in Western Maharashtra,
the Nagpur Municipal Corporation and the Municipal Councils
in Nagpur Division to upgrade the existing posts of primary
school teachers on their respective establishments into the
posts of Head Masters in the scale of pay of Rs.145-250 with
retrospective effect from 1st April 1966. It was, however.
stated in the said Resolution that the number of posts to be
upgraded in each Zilla Parishad should be equal to the total
of the number of primary school teachers upto and inclusive
of Standard VII and other primary schools having 200 or more
people on their rolls on 1st April, 1966. The Resolution
also stipulated that the Zilla Parishads, the authorized
Municipalities, the Nagpur Municipal Corporation and
Municipal Councils in Nagpur Division should be requested to
fix the number of posts of Head Masters on the basis
indicated above on 1st April, 1966 for the first time and to
subsequently review it annually on 1st April. The aforesaid
Resolution further indicated that the Zilla Parishads should
be requested to fill up the posts of Head Masters by
promotion in accordance with the provisions of Rule 6(4)
read with item No. 8 in Appendix IV (Part II) to Rule 5 of
the Maharashtra Zilla Parishads District Services
(Recruitment) Rules, 1967 (hereinafter referred to as “the
Recruitment Rules”). The relevant Resolution is extracted
hereinbelow in extenso:

” RESOLUTION.–Government is
pleased to authorise the Zilla
Parishads, authorized
Municipalities in Western
Maharashtra, the Nagpur Municipal
Corporation and the Municipal
Councils in Nagpur Division to
upgrade the existing posts of
primary school teachers on their
respective establishments into the
posts of Head Masters in the scale
of pay Rs. 145-5-175-6-187-E.B.-6-
205-9-250, sanctioned in Government
Resolution, Education and social
Welfare Department, No.PTP. 1069-F
dated the 19th June, 1969, with
retrospective effect from 1st
April, 1966, the number of posts to
be upgraded by each Zilla Parishad.
authorized Municipality. Nagpur
Municipal Corporation or a
Municipal Council, as the case may
be, should be equal to the total
of:

(i) the number of primary schools
teaching upto and inclusive of
Standard VII; and

(ii) the other primary schools
having 200 or more pupils on their
rolls on 1st April 1966.
The Zilla Parishads, the
authorized Municipalities, the
Nagpur Municipal Corporation and
Municipal Councils in Nagpur
Division should be requested to fix
the number of posts of Head
Masters on the basis indicated
above on 1st April 1966 for the
first time and to subsequently
review it annually on 1st April.

2. (A) The Zilla Parishads should
be requested to fill up the posts
of Head Masters by promotion in
accordance with the provisions of
Rule 6(4) read with item No.8 in
Appendix IV (Part lI) to Rule 5 of
the Maharashtra Zilla Parishads
District Services (Recruitment)
Rules, 1967.

EXPLANATION.- A primary
teacher who has put in continuous
service of five years as a teacher
and who is trained should be held
eligible for promotion to the
upgraded post of Head Master. Five
years’service need not
necessarily be post-training
service.

(B) The Municipal School Boards,
the Nagpur Municipal Corporation
and the municipal Councils in
Nagpur Division should be requested
to fill up the posts or Head
Masters authorized under the
Government Resolution by promotion
in accordance with the Recruitment
Rule attached to this Government
Resolution (Schedule A) and in
consultation with the Staff
Selection Committee, if any.

3. The fixation of pay. payment of
arrears and other cognate matters
should be regulated in accordance
with the instructions contained in
Schedule B attached to this
Government Resolution.

4. This Government Resolution
issues with the concurrence of the
Rural Development Department and
Finance Department, vide Finance
Department, Unofficial No.
1750/XXVI, dated 22nd October,
1970.

By order and in the name of
the Governor of Maharashtra.”
Schedule A attached to the
aforesaid Resolution made it clear
that appointment to the posts shall
be made by promotion on the basis
of seniority-cum-merit from among
trained primary school teachers in
the service of the Municipal School
Board, Corporation of Council, as
the case may be, who have completed
not less than 5 years of continuous
service as a teacher.

In Schedule B to the aforesaid
Resolution the ‘Head Master’ was
defined thus –

“A “Head Master’ means a
primary teacher who was working as
the Head or Head Teacher of a
primary school.”

Expression “upgraded Head
Master” was defined thus :
“A post of ‘upgraded Head
Master’ means the newly authorized
post of Head Master in the grade of
Rs.145-250”.

Expression “primary teacher
eligible for appointment” was
defined thus:

“A primary teacher’ eligible
for appointment’ as an upgraded
Head Master is that teacher who
fulfills the conditions laid down
in the recruitment rule for the
said post read with explanation
given below para 2(A) of the main
Government Resolution to which this
Schedule is
who on the basis of his seniority-
cum-merit, had been found eligible
by the competent authority (i.e.
the District Selection Board, the
Staff Selection Committee etc.) for
appointment to the said post.”

Expression a primary
teacher ‘entitled to
appointment” was defined ) thus:-
A primary teacher
‘entitled to appointment’ as an
upgraded Head Master on a
particular date is that teacher
who is eligible for
appointment and who, by virtue of
this rank in the list of teachers
eligible for appointment to the
posts of upgraded Head Masters,
becomes due for appointment to the
said post on that date.”
The date of notional
appointment was defined thus:

	  "Date	    of		notional
     appointment"   is that   date    on

which a primary teacher entitled
to appointment as an upgraded
Head Master would have been
appointed as such because a
vacancy was available on that date,
(It may be mentioned that in a vast
majority of cases, 1st April, 1966,
1st April, 1967, 1st April 1968,
1st April 1969, 1st April 1970 and
so on will be the notional dates of
appointment. In a few cases
however, the notional dates of
appointment may fall within the
period intervening between the
aforesaid dates if vacancies of
upgraded Head Masters had arisen
owing to retirement, resignation
removal, dismissal, death etc.) “

	  Schedule  B	also  classified
     the different   types     of  cases
     where appropriate	authority    was
     entitled	    to upgrade	the post

of teacher to that of Head Master
and to review the position
annually. The relevant portions of
the Resolution is extracted
hereinbelow in extenso:

II. CLASSIFICATION OF CASES
The Zilla Parishads,
Municipal School Boards,
Municipal Corporations and
Municipal Councils of Nagpur
Division have been authorized
to create posts of
upgraded Head Masters with effect
from 1st April 1966 and to review
the position annually on 1st of
April every year thereafter. As a
result, following types of cases
are likely to arise:

(a) A primary teacher
who is entitled to appointment
as an upgraded Head Master
from 1st April 1966 and
has also actually worked
continuously as a Head Master
of an eligible Primary
School from 1st April 1966, or from
any subsequent date, or for
intermittent periods after 1st
April 1966, till his actual
appointment as an upgraded Head
Master after the newly authorized
post of upgradedad Masters are
formally created: or till his
superannuation. retirement,
resignation etc. on a date prior to
the date on which the newly
authorized posts of upgraded Head
Masters are formally created.

(b) A primary teacher
who is entitled to appointment
as an upgraded Head Master from
1st April 1966 but has not
actually worked as a Head Master
of an eligible Primary School
for any period of whatsoever
from 1st April 1966 till he is
actually appointed as an
upgraded. Head Master after the
newly authorized posts of upgraded
Head Masters are formally created;
or till his superannuation,
retirement, resignation etc. on a
date prior to the date on which the
newly authorized posts of upgraded
Head Masters are formally crated.

(c) A primary teacher
who is entitled to appointment
as an upgraded Head Master on
any date subsequent to 1st
April 1966 and who has
actually worked continuously as
a Head Master of an eligible
primary school from 1st April
1966 or from any subsequent date,
or for intermittent periods from
1st April 1966, till his
actual appointment as an upgraded
Head Master after the newly
authorized posts of upgraded Head
Masters are formally created; or
till his superannuation,
retirement, resignation etc. on a
date prior to the date on which the
newly authorized posts of upgraded
Head Masters are formally created.

(d) A primary teacher
who is entitled to appointment
as an upgraded Head Master on
any date subsequent to 1st
April 1966 but has not actually
worked as a Head Master of an
eligible primary school for any
period whatsoever from 1st April
1966 till he is actually
appointed as an upgraded Head
Master after the newly
authorized posts of upgraded Head
Masters are formally created; or
till his superannuation,
retirement, resignation etc. on a
date prior to the date on which the
newly authorized posts upgraded
Head Masters are formally created.

(e) A primary teacher who was
only eligible for appointment
as an upgraded Head Master and
who has actually worked
continuously as a Head Master of
an eligible primary school from 1st
April 1966, or from any
subsequent date, or for
intermittent periods after 1st
April 1966, but who is not entitled
to appointment as an upgraded Head
Master even after all the newly
authorized posts of upgraded Head
Masters uptodate (i.e. unto 1st
April 1970) are formally created;
or would not have become entitled
to appointment as an upgraded Head
Masters till his superannuation,
retirement, resignation etc. on a
date prior to the date on which all
the newly authorized posts of
upgraded Head Masters upto date
(i.e. upto 1st April 1970) are
formally created.

(f) A primary teacher who is
not even eligible for appointment
as an upgraded Head Master but
actually worked continuously
as a Head Master of an
eligible primary school from 1st
April 1966, or from any
subsequent date. or for
intermittent periods after 1st
April 1966 till the newly
unauthorise posts of upgraded
Head Masters are formally
created an appointment are made,
thereto of teachers entitled
to appointment, or till his
superannuation, retirement,
resignation etc. on a date
prior to the date on which the
newly authorized posts of upgraded
Head Masters are formally created.”

Respondents nos. 1 to 4 filed Writ Petition No. 1638 of
1489 before the Bombay High Court at Aurangabad claiming
that they are entitled to the tine scale of pay admissible
to’ the post of Head Master with effect from 1.4.1966 on the
basis of the aforesaid Government Resolution dated
22.10.1970. While the matter was pending before the High
Court the Chief Executive Officer of Zilla Parishad who was
the competent authority to decide the question of
upgradation and fixing of scale of pay of the upgraded Head
Masters considered the representations filed by respondents
1 to 4 and by his order dated 18.4.90 directed that
respondents 1 to 4 be granted the scale of pay meant for
upgraded Head Masters with effect from 1.4.1966. Pursuant to
the aforesaid order of the Chief Executive Officer the
Education Officer of Zilla Parishad passed the consequential
order of 31.5.1990 fixing the scale of pay of respondents 1
to 4 in the upgraded scale. But when the matter was referred
to the Accounts Officers of Zilla Parishad for verification
it was he who pointed out the error error committed by the
Chief Executive Officer and indicated that the said order is
contrary to the Government Resolution dated 22.10.1970. On
the basis of the aforesaid notings of the Accounts Officer
the Chief Executive Officer suspended the operation of his
earlier order dated 18.4.1990 and the orders of the
Education Officer dated 31.5.1990 by his order dated
26.10.1990. In the pending Writ proceedings the Zilla
Parishad and other officers filed their counter affidavits
indicating that the respondents l to 4 could not have been
granted the higher scale of pay in the grade of upgraded
Head Masters as such posts were not available, in terms of
Clauses (i) and (ii) of the Resolution dated 22.10.1970. The
High Court, however, by the impugned order without even
noticing the order of the Executive Officer dated 26.10.1990
and solely relying upon his earlier order dated 18.4.1990
allowed the Writ Application and hence this appeal.

Mr. Manoj Swarup learned counsel appearing for the
appellant contended that the High Court committed gross
error in giving effect to the order of the Executive Officer
dated 18.4.1990 even though the said order had been kept
under suspension by the later order dated 26.10.1990. The
learned counsel further urged that though the Executive
Officer of Zilla Parishad is entitled to upgrade the post of
primary school teachers on their establishment to the post
of Head Master but such upgradation would be dependent upon
the number of vacancies available after applying the
preconditions mentioned in the Resolution dated 22.10.1970.
Since the Chief Executive Officer without focussing his
attention to that had passed orders in favour of respondents
1 to 4 the error having been pointed out by the Accounts
Officer he reconsidered the matter and had placed the order
under suspension and the High Court without even examining
the question as to whether there was vacancy for upgradation
in terms of Resolution dated 22nd Octobers 1970 committed
error in directing implementation of the earlier order of
the Executive Officer dated 18.4.99.

The learned counsel for the respondent on the other
hand contended that there were several subsequent
clarificatory orders issued by the State Government which
would make the position clear that respondents are entitled
for being promoted to the upgraded post of Head Masters and
the High Court did not commit any error in granting relief
in question. But on being questioned the learned counsel for
the respondents could not lay his hand on any of those
circulars nor was he able to establish that the respondents
were entitled to be promoted to the upgraded post of Head
Masters in accordance with the Resolution of the Stated
Government dated 22.10.1970.

Having heard the learned counsel for the parties we
find sufficient force in the arguments advanced by Mr. Manoj
Swarup, learned counsel for the appellants. On a bare
reading of the Resolution dated 22.10.1970 we are of the
opinion that a Chief Executive Officer of a Zilla Parishad
would be authorized to upgrade the post of primary school
teacher to that of Head Master provided the condition
precedent prescribed in the said Resolution are satisfied.
The Resolution in question does not ipso facto converts the
post of primary school teacher to that of Head Master. In
this view of the matter the Chief Executive Officer was
entitled to consider the matter afresh and put the earlier
order in abeyance. Non consideration of his order dated
26.10.1990 by the High Court and directing implementation of
the earlier order dated 18.4.1990 vitiates the judgment of
the High Court. In the aforesaid premises the impugned order
of the High Court cannot be sustained and we accordingly
quash the same. Needless to mention that since the Chief
Executive Officer has merely suspended the earlier order
dated 18.4.1990 and has not taken any final decision with
regard to the entitlement of respondents 1 to 4 to
be appointed against the upgraded post of Head Master and if
so with effect of what date, the said Chief Executive
Officer, appellant in the present appeal, is directed to
take a final decision within three months from the date
of receipt of this order and communicate the same to
respondents 1 to 4.

This appeal is accordingly allowed. But in the
circumstances there will be no order as to costs.