Bombay High Court High Court

Dhanraj vs Station Road on 14 October, 2010

Bombay High Court
Dhanraj vs Station Road on 14 October, 2010
Bench: S.B. Deshmukh, Shrihari P. Davare
                                          1




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




                                                   
                  WRIT PETITION NO. 2239 OF 2001

    1      Dhanraj s/o Ramdas Patil,




                                                  
           age 53 years, occ. Service 
           r/o  Shri Shivaji High School,
           Dist. Dhule,




                                     
    2      Dinkarrao s/o Anandrao Patil,
           age 53 years, occ. Service 
                   
           r/o  Shri Chhatrapati Shivaji High School,
           Sakri Road, Dhule,  Dist. Dhule,
                  
    3      Bhanudas s/o Anantrao Bhosale,
           age 46 years, occ. Service 
           r/o Shri Chhatrapati Shivaji High School,
           Sakri Road,  Dhule, Dist. Dhule, 
      


    4      Madhukar s/o Govardhan Patil,
   



           age 54 years, occ. Service,
           r/o Nutan Padvi Vidyalaya,
           Dhule, Dist. Dhule,





    5      Gaman s/o Genda Pawar,
           age 56 years, occ. Service,
           r/o Jijamata Kala Vidyalaya,
           Dhule, Dist. Dhule,





    6      Ashok Himmatrao Shinde,
           age 52 years, occ. Service,
           r/o Jijamata Kala Vidyalaya,
           Dhule, Dist. Dhule,

    7      Bhalchandra s/o Ganpat Patil,
           age 54 years, occ. Service,
           r/o Shri Chhatrapati Shivaji
           High School, Dhule,

    8      Bharat s/o Dharamdas Nerkar,
           age 45 years, occ. Service,


                                                    ::: Downloaded on - 09/06/2013 16:32:23 :::
                                          2




                                                                           
           r/o Kala Vidyalaya, Station Road,
           Dhule,




                                                   
    9      Shantilal s/o Namdeo More,
           age 54 years, occ. Service,
           r/o Adhyapak Vidyalaya, Dhule,




                                                  
    10     Trambakrao s/o Panditrao Shinde,
           age 48 years, occ. Service,
           r/o Nutan Padvi, Vidyalaya, Dhule                      ...Petitioners
                   




                                        
           VERSUS

    1
                   
           State of Maharashtra,
           through Secretary, Education
           Department, Maharashtra State,
                  
           Sachivalaya, Mumbai 32,

    2      Director of Education, Loni

    3      Education Officer (Secondary),
      


           Zilla Parishad, Dhule,
   



           Dist. Dhule,

    4      Shivaji Vidya Prasarak Sanstha,
           through its Chairman,





           Phule Bhavan, Galli No. 6,
           at Dhule, Dist. Dhule,

    5      Pradip s/o Damodhar Navsare,
           age 36 years, occ. Head Master,





           r/o Principal, Aghay Training College
           (S.S.V.P.), Opp. Dist. Court,
           Dhule, Dist. Dhule,

    6      Nanabhau Pandlik Deore,
           age 43 years, occ. Head Master,
           r/o Krishnanagar High School (S.S.V.P.),
           Krishnanagar, Dhule, Dist. Dhule,

    7      Shobha R. Jadhav,
           age 55 years, occ. Headmistress,
           r/o Head Mistress, Kanyashala (S.S.V.P.),


                                                   ::: Downloaded on - 09/06/2013 16:32:23 :::
                                               3




                                                                                  
                 Station Road, Dhule, Dist. Dhule,

    8            Shivram Mahadu Pardeshi,




                                                          
                 age 55 years, occ.Head Master,
                 r/o Head Master, Nutan  Padvi Vidyalaya, 
                 (S.S.V.P.), Station Road,
                 Dist.  Dhule,




                                                         
    9            Zipru Kalu Pawar,
                 age 37 years, occ. Head Master,
                 r/o Chilane High School (S.S.V.P.),




                                            
                 Chilane, Tq. Sindkheda, Dist. Dhule                      ...Respondents
                          
                 [Resp.Nos. 5 to 9 added with leave of this court, dt. 26.2.2002]


                                              .....
                         
    Shri P.R.Patil,  advocate for the petitioner
    Shri D.V.Tele, A.G.P.  for respondent  nos. 1 to 3
    Shri S.P.Shah, advocate holding for
    Shri Amol S. Sawant, advocate for respondent no.4
      

    Shri A.S.Golegaonkar, advocate for respondent nos. 5 to 9 absent.
                                              .....
   



                                    CORAM  :     S.B.DESHMUKH
                                                          AND





                                                         SHRIHARI P.DAVARE, JJ.

DATE OF RESERVING
THE JUDGMENT : 06.10.2010

DATE OF PRONOUNCING
THE JUDGMENT : 14.10.2010

J U D G M E N T : [ Per Shrihari P.Davare, J. ]

1 By the present petition, filed by the petitioners under

Article 226 of the Constitution of India, the petitioners prayed as

follows :-

::: Downloaded on – 09/06/2013 16:32:23 :::
4

” [C] By appropriate writ, direction or orders in

the nature of writ, the respondents be directed to
maintain ratio of only 24% in respect of post Head and
Assistant Head Master with respondent no.4 Shivaji

Vidya Prasarak Sanstha.

[D] By appropriate writ, direction or orders in
the nature of writ, the respondent no.4 Shivaji Vidya

Prasarak Sanstha be directed to get the caste claims

verified from the respective caste scrutiny committee
of the teachers who have obtained benefits on the
basis of reservation. ”

2 Respondent no.1 is the State of Maharashtra through the

Secretary, Education Department and respondent no.2 is the

Director of Education, Maharashtra State; whereas respondent no.3

is the Education Officer (Secondary), Zilla Parishad, Dhule and

respondent no.4 is Shri Shivaji Vidya Prasarak Sanstha, a registered

public trust through its Chairman and respondent nos. 5 to 9 are the

added respondents i.e. Head Masters of respondent no.4 school.

3 Briefly stated, the facts leading to the present petition are

as under :-

There are seven posts of Head Master with respondent

no.4, namely Shivaji Vidya Prasarak Sanstha. As per Rule 9(10)(a)

of the Maharashtra Employees of Private Schools (Conditions of

::: Downloaded on – 09/06/2013 16:32:23 :::
5

Service) Rules, 1981 (hereinafter referred to as “the Rules of 1981”)

only 24 percent of total posts of Head Master and Assistant Head

Master are to be reserved for backward classes. Hence, for seven

posts, total reservation comes to 1.68 posts, of which rounded figure

can be taken as two posts as per the afore said Rule. However, out

of seven posts, respondent no.4 Sanstha has given five posts to

reserved category candidates i.e respondent nos. 5 to 9 respectively.

Apparently, according to the petitioners, it is more percentage than

what is required as per the afore said Rule, which resulted into

depriving of three teachers from open category to their rightful

claims.

4 Another grievance of the petitioners is that the persons

who have claimed the post on the basis of their caste, have no caste

validity certificates from the Caste Scrutiny Committee. In fact, it is

the contention of the petitioners that some of them have obtained

their caste certificates fraudulently. Hence, it is appropriate to send

the caste claims of such persons for verification before the Caste

Scrutiny Committee.

5 It is also the contention of the petitioners that in view of

the excess reservation, 62 Assistant Teachers of respondent no.4

Sanstha submitted representation dated 29.12.2000 to respondent

no.4, which was duly received by it on 3.1.2001. However, it is the

::: Downloaded on – 09/06/2013 16:32:23 :::
6

grievance of the petitioners that till today no decision has been taken

by respondent no.4 Sanstha in that respect. It is also submitted that

similar representation was submitted to respondent no.2 Director of

Education, Pune and the Collector, Dhule was apprised about the

said situation and he was requested to verify the caste claims, but no

action has been taken in that regard so far. Hence, the petitioners

have filed the present petition for the prayers as set out hereinabove.

6 Respondent no.3 has filed affidavit in reply, which is

sworn in by Dinesh Lala Solunke, presently working as the Education

Officer (Secondary), Zilla Parishad, Dhule, and thereby opposed the

present petition and denied the averments made and contentions

raised by the petitioners in the present petition unless admitted

specifically. It is the contention of respondent no.3 that although as

per Rule 9(10)(a) of the Rules of 1981, 24 percent of total number of

posts for Heads and Assistant Heads were reserved for backward

classes, the said percentage has been changed in view of the

Government Resolution, dated 18.10.1997 issued by the General

Administration Department, State of Maharashtra, in view of the

judgment and order passed by the Hon’ble Supreme Court, in the

case of R.A.Sabarwal and others vs The State of Punjab.

Accordingly, now the said percentage of reservation has been

increased from 24 percent to 33 percent and respondent no.3 has

annexed a copy of the said Government Resolution dated

::: Downloaded on – 09/06/2013 16:32:23 :::
7

18.10.1997 at Exh. ‘R-1’ . Respondent no.3 also submits that the

reservation for promotion is maintained in view of Annexure II of

Government Resolution dated 17.9.1980. Moreover, by virtue of

above said Government Resolution, 50 point model roster is followed

from 17.9.1980 onwards till the issuance of Government Resolution

dated 18.10.1997, copy of which is produced at Exh. ‘R-2’.

7

As regards another grievance of the petitioners,

respondent no.3 submits that the caste certificates of reserved

category employees have been submitted to the Divisional Social

Welfare Officer for caste verification from time to time by respondent

no. 4. Accordingly, respondent no.3 submits that in view of the afore

said position, nothing survives in the present petition, and therefore,

same deserves to be dismissed.

8 Respondent no.3 also filed additional affidavit, which was

affirmed by Dinesh Lala Solunke, Education Officer (Secondary),

Zilla Parishad, Dhule, and reiterated the contents in the aforesaid

affidavit in reply and submitted that appointments of all the teachers

referred in the petition are made as per 50 point model roster, and

according to the said model roster, Pradeep Damodhar Nausare,

who belongs to S.T. Category is promoted as Head Master on

seniority basis, since he was found seniormost in S.T.category.

::: Downloaded on – 09/06/2013 16:32:23 :::
8

Moreover, Nanabhau Pundlik Deore, who belongs to S.T.category

was promoted as Head Master on the basis of seniority and

according to 50 point model roster; as well as Shivram Mahadu

Pardeshi, who belongs to N.T.category was appointed as Head

Master in place of Shri Gosawi who was retired and who was also

from N.T.category, and therefore, said Shri Shivram Mahadu

Pardeshi was promoted in place of N.T.category candidate according

to 50 point model roster. Moreover, Zipru Kalu Pawar, who belongs

to S.T.category was appointed as Head Master as per seniority

according to 50 point model roster and Smt. Shobhana Onkar

Jadhav, who is female teacher was appointed as Head Mistress from

N.T.category and also she was appointed there as the said School is

Girls School.

9 Hence, respondent no.3 submitted that all these

appointments were verified from the office of the Assistant

Commissioner, B.C. Cell, Nashik Division, Nashik, and accordingly,

same were verified from the competent authority. Moreover, it is

submitted that these appointments were made prior to the

Government Resolution dated 18.10.1997. It is further stated,

according to Government Resolution dated 18.10.1997 in Schedule

Column 5, it has been specifically mentioned that if the

appointments are made prior to said Government Resolution more

than reserved posts, then in that event those appointments shall not

::: Downloaded on – 09/06/2013 16:32:23 :::
9

be affected. According to the said Government Resolution, 33

percent posts are reserved for reserved categories of different

reserved castes and 67 percent posts are kept for open category. In

view of the said facts and circumstances, it is submitted by

respondent no.3 that present petition bears no substance and same

is devoid of any merits and same be dismissed.

10

Respondent no.4 also filed affidavit in reply, which was

sworn in by one Prafulla Madhukarrao Sisode and thereby denied

the averments made and contentions raised by the petitioners in the

present petition unless admitted specifically.

11 It is submitted that each and every appointment to the

post of Head Master is made in consonance with the Rules of 1981

and as per the guidelines issued by the State Government. It is also

submitted that the Management is operating in all seven secondary

schools, out of which two schools are Girls Secondary Schools and

the list of all the teachers appointed as Head Masters and Assistant

Head Masters in all the seven schools along with particulars thereof

is annexed with the said reply and marked as Exh. ‘R-1’ collectively.

According to respondent no.4, all the appointments of Head Masters

made by the Management are approved by the Education Officer

(Secondary), Zilla Parishad, Dhule i.e. respondent no.3. Moreover, it

is also further submitted that all these appointments are made by the

::: Downloaded on – 09/06/2013 16:32:23 :::
10

Management in accordance with the seniority list prepared by the

Management as well as by applying 50 point model roster, and

hence, there is no irregularity therein.

12 As regards further grievance of the petitioners, it is

submitted by respondent no.4 that the Management has also sent all

the relevant documents of all the teachers who have been appointed

as Head Masters in various schools to the Caste Scrutiny Committee

for validation and the Secretary, Caste Scrutiny Committee, Nashik

Division, Nashik issued the letter to the Management and returned

back all the documents without verifying the same, on the ground

that the said Committee has no jurisdiction to verify the caste claim

of the employee who has been appointed prior to 5.7.1997, and copy

of the said letter is annexed at Exh. ‘R-5’.

13 Thus, respondent no.4 submits that the appointments

made by the Management are approved by the Education Officer,

and therefore, there is no irregularity committed by the Management

while appointing the teachers and Head Masters in various schools,

and hence, present petition is devoid of any merits and same be

dismissed in limine.

14 Respondent nos. 5 to 9 also filed their affidavit in reply

and opposed the present petition vehemently, and submitted that the

::: Downloaded on – 09/06/2013 16:32:23 :::
11

appointments of respondent nos. 5 to 9, by way of promotion, have

been made as per roster. It is also submitted that for the post of

Head Master, persons from the cadre of Assistant Head Master are

considered, as the post of Head Master falls in category ‘A’.

Moreover, post of Assistant Head Master falls in category ‘B’ and the

post of Assistant Teacher falls in category ‘C’. It is submitted that

respondent nos. 5 to 9 have been promoted on the basis of their

seniority as well as their respective roster point to the post of Head

Master. It is further submitted that only persons from category ‘B’ are

being considered for promotion to the post from category ‘A’ as per

Rule 12 of the Rules of 1981 and guidelines provided in Schedule ‘F’

under the said Rules.

15 It is also submitted that respondent nos. 5 to 9 have been

promoted quite earlier and at the time of their promotions, present

petitioners have not raised any objections and they have made

representation only on 2.11.1999 and thereafter. In short, it is

submitted by respondent nos. 5 to 9 that the present petition suffers

from inordinate delay and gross laches on the part of the petitioners.

It is also submitted by respondent nos. 5 to 9 that if the petitioners

claim that they are senior to respondent nos. 5 to 9, remedy of

appeal against any order or supersession has been provided under

Section 9 of the Maharashtra Employees of Private Schools

(Conditions of Service) Regulation Act, 1977 (for short, “the Act of

::: Downloaded on – 09/06/2013 16:32:23 :::
12

1977″) before the School Tribunal is provided. However, none of the

petitioners have either raised objection or filed appeal before the

School Tribunal as provided under the Act of 1977. Accordingly, it is

submitted that substantive and efficacious remedy has been

provided by the Act of 1977 itself to the petitioners, but the

petitioners have chosen wrong forum by filing the present petition,

and therefore, present petition deserves to be dismissed on the said

count itself. Accordingly, it is submitted by respondent nos. 5 to 9

that present petition is erroneous and unsustainable, and therefore,

same be dismissed.

16 Heard the learned respective counsel for the parties.

17 It is necessary to reproduce Rule 9 (10) (a) of the Rules of

1981, which reads as under :-

” 9. Appointment of staff.

(1) …………… ……………

(10)(a) The management shall reserve 24 per cent of
the total number of posts (or vacancies) of Heads and
Assistant Heads for the members of Scheduled Caste,
Scheduled Caste converts to Buddhism, Scheduled
Tribes, Denotified Tribes and Nomadic Tribes as
follows, namely :-

::: Downloaded on – 09/06/2013 16:32:23 :::
13

(i) Scheduled Castes and Scheduled Castes
converts to 13 per cent Buddhism.

(ii) Scheduled Tribes including those living outside
the 7 per cent specified areas.

(iii) Denotified Tribes and Nomadic Tribes.

(b) In case it is not possible to fill in the post of a Head
or Assistant Head for which a vacancy is reserved for a
person belonging to the Castes and Tribes specified in

clause (a), the post may be filled in by promoting a
candidate from the other remaining categories in the

order specified in clause (a), so however that the
percentage of filling up such vacancies does not

exceed the limit laid down for each such category. If
candidates belonging to any of these categories are
not available, then the vacancy or vacancies —

(i) of the Head may be filled in by promoting any

other teacher on the basis of seniority-cum-merit after
obtaining previous approval of the Education Officer;

(ii) if the Assistant Head shall be kept unfilled for a

period of three years, unless such vacancy or
vacancies could be filled in by promotion of any
teachers belonging to such Castes or Tribes becoming
available during that period. ”

18 Moreover, learned counsel for the petitioners relied upon

the Full Bench Judgment of this court (Nagpur Bench) in the case of

New English High School Association Nagpur and Another vs

Baldev s/o Fakira Ade and Another, reported at 2007 (1) ALL MR

381, wherein it is held that :-

::: Downloaded on – 09/06/2013 16:32:23 :::
14

” From the reading of R.9(10)(a) as well as G.R. dt.

17.9.1980 it is apparent that in relation to the posts of
Head Masters and Assistant Head Masters, the
statutory reservation is to the extent of 24% which is

divided into 13% in favour of the Scheduled Castes,
7% in favour of the Scheduled Tribes and 4% in favour
of the Denotified and Nomadic Tribes.

Undoubtedly, the Constitution mandates

implementation of reservation policy. However, at the
same time, it assures opportunities to all the open
class category candidates. The implementation of the

reservation policy should not lead to absurd result.
The application of reservation percentage has to be
with reference to the number of posts. It is always to

be remembered that the reservation percentage is to
be applied and the 50 point roster is to be followed

taking into consideration the total number of posts in a
cadre and at the same time care has to be taken that
other category candidates are not prejudiced in the

sense that the statutorily recognized reservation
percentage does not exceed while implementing the
reservation policy. Undisputedly, the relevant rule
requires 24% of reservation out of which 13% for the

S.C., 7% for the S.T. And 4% for the D.T./N.T.

Considering the 24% reservation if one applies the 50
point roster, it would result in reservation in excess of
the statutorily specified percentage. In a cadre
comprising of three posts with 24% reservation rule, if
one applies the 50 point roster, then the reservation
even in respect of one post would exceed 24%
reservation. One-third cannot be equated to 24%. It is
settled law that the reservation cannot be allowed to
exceed the percentage prescribed for reservation as it

::: Downloaded on – 09/06/2013 16:32:23 :::
15

would result in injustice to the candidates falling
outside the reservation category. Considering the

same, 24% reservation can be applicable only in cases
where there are minimum of four posts in a cadre and
not otherwise. The fall out of the above discussion is
that in case the cadre consists of three or less number

of posts and the total percentage of reservation is
24%, there cannot be any reservation in such a case
and it would be only in case of four posts that one of

those will have to be filled in by the reserved category
candidate. The applicability of the reservation policy

would depend upon the number of posts in a cadre
and the percentage of reservation. The 50 point roster

can be made applicable only when the applicability
thereof would not result in implementation of
reservation policy in excess of the percentage
statutorily prescribed for the reserved category

candidates. 1997 (2) SCC 332, 1997 (4) SCC 278 and

1995 Supp (1) SCC 432 held no longer good law. 2006
(2) Mh.L.J. 68 held not good law in view and 2003 (3)
Mh.L.J. 1010 (FB) and 1998 (4) SCC 1. ”

19 Applying the provision of Rule 9(10)(a) of the Rules of

1981 and the ratio laid down in the afore said Ruling in the instant

case, now the issue in controversy in the present case is no more

Res integra, and it is crystal clear that in case where the cadre

consists of three or less number of posts and the total percentage of

reservation is 24 percent, there cannot be any reservation in such a

case and it would be only in case of four posts, one of those will have

to be filled in by the reserved category candidate. It is also

::: Downloaded on – 09/06/2013 16:32:23 :::
16

undisputed that the applicability of the reservation policy would

depend upon the number of posts in a cadre and the percentage of

reservation. The 50 point roster can be made applicable only when

the applicability thereof would not result in implementation of

reservation policy in excess of the percentage statutorily prescribed

for the reserved category candidates.

20

However, in the present case, out of seven posts of Head

Master, respondent no.4 filled in five posts from backward class

candidates i.e. respondent nos. 5 to 9 respectively, which is excess

and beyond the reservation of 24 percent as per Rule 9(10(a) of the

Rules of 1981, which resulted into depriving of rightful claim of the

open category candidates, and hence, present petition is required to

be allowed partly in terms of prayer clause ‘C’ thereof relying upon

the aforesaid Full Bench judgment of this court.

21 As regards the another grievance of the petitioners in

respect of caste verification of caste claims of respondent nos. 5 to 9

by the Caste Scrutiny Committee as prayed for in prayer clause ‘D’ of

the present petition, respondent no.4 has categorically stated in its

affidavit in reply that respondent no.4 had already sent all the

relevant documents of all the teachers who have been appointed as

Head Masters in various schools to the Caste Scrutiny Committee for

validation, but the Secretary of the Caste Scrutiny Committee,

::: Downloaded on – 09/06/2013 16:32:23 :::
17

Nashik Division, Nashik issued a letter to respondent no.4 and

returned back all the documents along with it without verifying the

same on the ground that the said Committee had no jurisdiction to

verify the caste claim of the employee who has been appointed prior

to 5.7.1997 and copy of the said letter has been annexed with the

said affidavit in reply at Exh. ‘R-5’, and hence, in the light of the said

facts, nothing survives in the prayer clause ‘D’ of the present petition.

22 In the circumstances, present petition deserves to be

allowed partly in terms of prayer clause ‘C’ thereof, but as nothing

survives in prayer clause ‘D’, and therefore, petition is required to be

disposed of in respect of the said prayer.

23 In the result, present petition is allowed partly in terms of

prayer clause ‘C’. However, since nothing survives in prayer clause

‘D’ thereof, the petition stands disposed of, to the extent of the said

prayer.

24 Rule is made absolute accordingly in the aforesaid terms.

In the circumstances, there shall be no order as to costs.

    (SHRIHARI P. DAVARE, J.)                              (S.B.DESHMUKH, J.)
                   


                                                      ::: Downloaded on - 09/06/2013 16:32:23 :::
                        18




                                                               
                                        
    dbm/wp2239.01




                                       
                                      
                     
                    
                   
      
   






                                       ::: Downloaded on - 09/06/2013 16:32:23 :::