Bombay High Court High Court

Harshendu Vinayak Madge vs Chembur Trombay Education … on 19 November, 2008

Bombay High Court
Harshendu Vinayak Madge vs Chembur Trombay Education … on 19 November, 2008
Bench: F.I. Rebello, R.S. Mohite
                                -: 1 :-



SPB

                 IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                   ORDINARY ORIGINAL CIVIL JURISDICTION




                                                                         
                     WRIT PETITION NO.    2332      OF     2007




                                             
      Harshendu Vinayak Madge, age 45 yrs.             ¦
      R/at Nav Durga Complex, C-101,                   ¦
      Sector XIX A, Nerul (East),                      ¦




                                            
      Navi Mumbai 400 076                              ¦     ..     Petitioner.


                         Vs.




                                  
      1. Chembur Trombay Education Society,     ¦
         through its Secretary, office at       ¦

         Mumbai 400 071.
                       
         N.G.Acharya College, Chembur,          ¦
                                                ¦
                                                ¦
      2.    N.G. Acharya & D.K.Mrathe College   ¦
                      
            of Arts, Science & Commerce, through¦
            its Principal.                      ¦
                                                ¦
      3.    The University of Mumbai, through   ¦
            its Registrar, Fort Mumbai-32.      ¦
                                                ¦
        


      4.    State of Maharashtra, through its   ¦
            Department of Higher & Technical    ¦
     



            Education, Mantralaya, Annexe       ¦
            Mumbai-32.                          ¦
                                                ¦
      5.    Mr. Chandrakant Susane,             ¦
            R/at Lok Manya Nagar, Pada No.4,    ¦





            Near Santoshi Mata Temple, Thane-606¦            .. Respondents.
                                  ---

      Mr. Mihir Desai for the Petitioner.

      Mr.    Abhay L. Patil for the Respondents 1 and 2.





      Mr.R.A.Rodriques for the Respondent No.3.

      Mr. S.S. Joshi, AGP for the Respondent No.4-State.

      Mr. A.Abdi i/by M/s. Abdi & Co. for the Respnodent No.5.




                                                 ::: Downloaded on - 09/06/2013 14:04:37 :::
                                   -: 2 :-



                                      ---

                           CORAM :    F.I.REBELLO & R.S. MOHITE, JJ.
                           DATED :    19th NOVEMBER, 2008.




                                                                            
    JUDGEMENT :-




                                                    
    1.        Rule. Heard forthwith.




                                                   
    2.        The    petitioner was employed with respondent no.2

    which    is an institution run by the respondent no.1, as a

    Lecturer    in    Philosophy      in     Foundation           Course.            The




                                     
    petitioner      on    initial selection joined respondent                      no.2

    college

    petitioner
               on

                    was
                         
                     27.6.1994.

                           not   by
                                      Initial

                                      a    duly
                                                     appointment

                                                  constituted
                                                                            of

                                                                          selection
                                                                                     the
                        
    committee.       The    petitioner      since        1996      on     selection

    continued    to      serve in the said post.            As the        post       was

reserved, the petitioner was selected and appointed every

year after due advertisement, continuously, till his

termination on 31.07.2003 on account of being rendered

surplus. The post was reserved for S.C.candidate.

3. The respondent nos. 1 and 2 to fill in the post

which was reserved for SC candidate, advertised the same

on 7th of June, 1996, 30th of May, 1997, 02nd September,

1998, 28th May, 1999, 24th March, 2000 as also on 22nd

November, 2001. There was no advertisement in the year

2002-2003 as apparently the post was declared surplus and

::: Downloaded on – 09/06/2013 14:04:37 :::
-: 3 :-

the services of the petitioner were terminated w.e.f.

1st of May, 2002. The post was again re-advertised on

31.07.2003, wherein it was shown as interchangeable

between SC/ST. No SC/ST candidates applied. The post

was again advertised as interchangeable on 16.06.2004 for

the academic year 2004-2005. Pursuant to that

advertisement a candidate belonging to S.C.category

applied. The respondent no.5, as a reserved candidate

and eligible was selected.

4. The petitioner in the course of his employment,

on

19th April, 2002 was issued a letter, terminating his

services from 1st of May, 2002. The petitioner, filed a

writ petition, being writ petition no. 1935/2002 before

this court for various reliefs. The respondent no.1

filed an affidavit, stating that the petitioner could not

be continued in the academic year 2002-2003 because the

Joint Director of Education had not given a ” no

objection” for filling up the post. In the same

petition, affidavit-in-reply was filed by the University

stating that unless papers, concerning de-reservation are

submitted to them, they were not in a position to proceed

ahead with the dereservation. In the light of the

affidavit, the petitioner withdrew the petition to

approach the college tribunal against the order of

termination. The petitioner accordingly, filed an appeal

::: Downloaded on – 09/06/2013 14:04:37 :::
-: 4 :-

being appeal no. 99/2002. The said appeal came to be

decided by the judgment dated 13th of February, 2003.

The Tribunal ordered that the termination of services of

the petitioner be set aside and the petitioner was

directed to be taken back. The State Government was

directed to pay the wages of the petitioner. The

petitioner, accordingly, was taken back in service.

5. A proposal for dereservation dated 20th of March,

2003 was submitted to the university and the petitioner

was accordingly informed by letter dated 21st of April,

2003. Subsequent
ig to the proposal forwarded for

de-reservation, two further advertisements were issued on

31st of July, 2003 and 13th June, 2004 for appointment to

the post, showing the post as interchangeable.

6. According to the petitioner, once the college had

submitted the proposal for de-reservation, there was no

reason for the college to advertise the said post once

again. In terms of the G.R. of 5th December, 1994, once

the post is advertised on six occasions and a reserved

category candidate was not available, the said post

becomes ripe for dereservation. As the petitioner

apprehended that his service would be terminated,

petitioner filed writ petition no. 2248 of 2005 before

this court. An order came to be passed, restraining the

::: Downloaded on – 09/06/2013 14:04:37 :::
-: 5 :-

respondents from terminating the services of the

petitioner. The said petition was finally disposed of on

15th December, 2006, directing the University to forward

the proposal for de-reservation to the State Government.

The State Government in turn was to take necessary

decision. Petitioner received a communication dated 09th

of October, 2007 from the college, informing that the

State Government had rejected the proposal of

de-reservation in terms of the communication received by

them from the university. The university was informed by

the State Government of the decision not to deserve the

post by communication of 14/24th September, 2007.

7. The petitioner by this petition challenges the

said communication whereby his case for dereservation has

been rejected with a further prayer that the petitioner’s

back wages for the period from June 2002 to February,

2003 be paid, considering the order of the Tribunal in

the appeal preferred by the petitioner.

8. Reply has been filed on behalf of the respondent

no.4 by Usha Ravindra Parab. The petition, it is

averred, ought to be dismissed, as the condition in the

circular on the basis of which dereservation of the post

was sought had not been complied with. The circular

contemplates interchangeability in the reserved post in

::: Downloaded on – 09/06/2013 14:04:37 :::
-: 6 :-

the 6th year from amongst other backward classes as per

the Government resolution dated 5th of December,1994.

There were three sanctioned posts of Lecturers in

Philosophy to teach foundation course out of which the

post under dispute was reserved. If the post is

dereserved then the provisions of 50% reservation for

backward class categories laid down by the government

G.R. dated 18th October, 1997 cannot be maintained. The

regularization, it is averred cannot be a mode of

employment for a candidate from the open category in

respect of the post reserved for backward class. The

respondent no.4
igafter considering the proposal for

de-reservation and other prevailing service circulars,

rejected the proposal for dereservation.

9. Reply has also been filed by the Registrar of the

University. As per order of this court dated 15th

December, 2006, the University sent a letter dated 4th of

January 2007, asking proposal to be sent to the State

Government for dereservation. The University had

forwarded the said proposal by the letter dated 6th of

June, 2006. The university received a reply from the

State Government vide their letter dated 24th of

September, 2007 that the proposal for dereservation had

been rejected on the ground that the respondent no.5 had

been selected on that post. The college had advertised

::: Downloaded on – 09/06/2013 14:04:37 :::
-: 7 :-

the post from 1997 to 2001 for the scheduled caste

category. However, no candidate of the said category was

available for appointment on the said post. In the year

2002, the post was advertised with interchangeability

clause according to the G.R. dated 5thof December, 1994

and the University Circular dated 25th of January, 1995.

10. In the reply filed by the respondent nos. 1 and

2, it is contended that the proposal for de-reservation

was submitted by the college in the year 2003. The same

was not responded to by the University of Mumbai. The

petitioner

had, therefore, approached this court by writ

petition no. 2248 /2005, seeking directions to the State

Government to sanction the proposal for dereservation.

Directions were issued by this court to forward the

proposal to the State Government and then for the State

Government to take action thereon. The College had

issued necessary advertisement from year to year for

selection of the reserved candidate. In response to the

advertisement for the year 2003, reserved category

candidate came to be recommended by the duly appointed

selection committee. The process of dereservation had

already begun. The appointment to the said post of

regularly appointed open category candidate should also

have to be taken into consideration.

::: Downloaded on – 09/06/2013 14:04:37 :::
-: 8 :-

11. Respondent no. 5 Chandrakant Sasane has filed

his reply. According to his affidavit, pursuant to the

advertisement he had applied for the said post and was

interviewed on September 14, 2004 and was selected. As

respondent no.5 was the only reserved category candidate,

he ought to have been considered for appointment to the

said post.

12. At the outset it may be mentioned that even if

the case of the respondent no.5 is considered, no relief

can be granted to him as the post has since become

surplus

and the service of the petitioner terminated on

that ground. Apart from that, the petition filed by the

respondent before this court that he should be appointed,

has been disposed off on the ground, that for similar

reason no relief can be granted.

13. The true import of the communication of 4th of

October, 2007 may first be considered. The case of the

petitioner was rejected on the ground that advertisement

was given in 2002 for interchangeability and Shri

Chandrakant Sasane, a qualified candidate was available.

This is the only reason given for rejecting the proposal

for de-reservation of the post. From the facts noted

earlier Shri Chandrakant Sasane, Respondent no.5 did not

apply pursuant to the advertisement of 2002. Respondent

::: Downloaded on – 09/06/2013 14:04:37 :::
-: 9 :-

no.5 applied for the first time pursuant to the

advertisement dated 16.06.2004 and was interviewed

thereafter. The rejection of the proposal of

dereservation of the post held by the petitioner, is

based on a non-existing fact. The formation of opinion

in arriving at a conclusion that the post cannot be

dereserved is consequently vitiated. On this ground

alone, the communication of 14th/24th September, 2007 is

liable to be set aside.





                                       
    14.       In    our      opinion,    the    matter       requires          further

    consideration
                         
                         as    certain other issues will have                    to     be

    considered,        more    so as the petitioner has               been       moving
                        
    this    court      apart from the present petition                  by     earlier

    petition,      the    first one being writ petition                   1935/2002.

    The     relevant      circular      of     the    University            and       the
      


    Government      resolution require that if inspite of the 5th
   



    advertisement,        if no reserved candidate is available, in

    the    6th    year,      action    shall be taken to            fill       up     the





    reserved      post    by    advertising      interchangeability                 from

    amongst      the    backward      class     candidates,           as     per      the

    university      circular      dated      11th    March,        1987      and      the





    subsequent      circular      dated 17th July, 1995.                A    combined

    reading      of the two circulars provide that if in the                          6th

year, a reserved category candidate is not available then

action for filling up the said post from open category

::: Downloaded on – 09/06/2013 14:04:37 :::
-: 10 :-

shall be taken up with the approval of Higher & Technical

and Employment/ General Administration Department after

following the procedure for advertisement. Once the post

is dereserved in terms of the circular the appointment of

non- backward class teacher shall be deemed to be on

probation with retrospective effect from the date of

initial appointment. If such candidate has held

continuous appointment for two years in the college and

in the same management then such appointment shall be

confirmed from the date of completion of two years of

continuous appointment. This circular, therefore, gives

a

right in the candidate selected in the 6th year after

due publication if a reserved category candidate was not

available to legitimately expect the management to apply

for dereservation of the post and the univeristy and the

government to act in terms of their circular and G.R..

15. The post was continuously advertised from the

year 1996-97 to 2000-2001. The post was not advertised

in the year 2002 on account of the appeal pending before

the University Tribunal but was again advertised in 2003

and then once again in 2004. When the post was

advertised in the year 2001, the interchangeability

clause was not included. The interchangeability clause

was, however, included in the advertisement dated 31st

July 2003. The petitioner was selected on both occasions

::: Downloaded on – 09/06/2013 14:04:37 :::
-: 11 :-

and no backward class candidate was available. According

to the management they sent the proposal for

dereservation in the year 2003.

16. Before considering the issue in the context of

the legal right of the petitioner we may consider some of

the unreported judgments of this court for a proper

construction of the government G.R. and university

circulars earlier referred to. In writ petition no.

2676 of 2004 in the case of Mrs.Chandana M. Rege vs.

The Principal Ramnarain Ruia College of Arts & Science,

Mumbai, decided on 11th April, 2005, this court had noted

that in writ petition no. 2675/2005 in the case of Ms.

Aditi Abhyankar, the Government had approved

regularisation without advertisement of

interchangeability clause. In that context this court

held that advertisement is not mandatory and the

condition can be relaxed. Reference, therefore, was also

made to the judgment in writ petition 3101 of 2004

decided on 26th of April, 2005 in the case of Ashok

Chandrashekar Rao vs. University of Mumbai & ors., where

this court took the view that in the event there has been

substantial compliance, ordinarily the government ought

to de-reserve the post in terms of the resolution as long

as there are no malafides and that the attempt was not to

protect the candidates from the open category.

::: Downloaded on – 09/06/2013 14:04:37 :::
-: 12 :-

Therefore, the test of substantial compliance has been

judicially recognized whilst considering dereservation of

a reserved post in terms of government G.R.. This was

also reiterated in the case of Supriya Habbu vs. K.V.

Pendharkar College of Arts, Science and Commerce in writ

petition 2141 of 1998 decided on 2nd of May, 2005. It is

not necessary to refer to the various other judgments.

The test of sufficient compliance by virtue of these

judicial orders, will have to be considered while

considering the action of the government in rejecting the

application for dereservation in the case of the

petitioner.

17. As noted in the various judgments, which

considered the government G.R. that the object of

reservation is affirmative action by the State so as to

bring socio-economic equality based on the constitutional

mandate enshrined in our Constitution. At the same time,

the State Government which has provided for reservation

in confirmity with the constitutional mandate also has

provided for de-reservation in the event reserved

category candidates are not available, thereby also

accepting the principle that a teaching post be not left

vacant for long time nor an incumbent selected to the

post be allowed to languish in the post by not

regularising him inspite of long years of service even

::: Downloaded on – 09/06/2013 14:04:37 :::
-: 13 :-

though a reserved category candidate is not available

even after the post is continuously advertised for six

years.

18. On the touch stone of this, let us now consider

the facts and issues involved in this case. Admittedly,

right from 1996 till 2003 and before that since 1994, the

petitioner has been continuously working on the said

post. The appointment being against reserved post was

year to year after following due procedure including

advertisement. In the year 2001 for the academic year

2001-02 it was necessary for the respondent nos. 1 and 2

to have advertised the post by showing the clause of

interchangeability. This exercise was not in the hand of

the petitioner but required compliance by respondent nos.

1 and 2. The respondent nos. 1 and 2 failed to comply

with the said requirement. The petitioner’s services in

between came to be terminated w.e.f.1st of May, 2001.

The petitioner preferred an appeal before the University

and College Tribunal which appeal was allowed on

13.02.2003, setting aside the order dated 19.04.2002 with

a direction to reinstate the petitioner in service. The

Tribunal noted that though the petitioner does not belong

to reserved category, the petitioner is working since

1996 and the respondent college has been unable to get a

reserved category candidate and as such, the respondent

::: Downloaded on – 09/06/2013 14:04:37 :::
-: 14 :-

management cannot consider the appointment of the

petitioner as a new appointment. The Tribunal further

held that as such the post could not have been abolished

or work load reduced, unless requirement of the statute

439 (C) was fulfilled. The Tribunal noted that it was

nobody’s case, that there had been compliance. This

order was accepted by all parties to the order including

the management, the university and the State Government.

19. Do the circulars of the university and the

government resolutions create a right in the petitioner

and

or does the petitioner have a legitimate expectation

that his case for regularisation be considered on his

completing six years of continuous service after being

selected by a duly constituted selection committee and

the post being advertised showing the post as reserved in

2001 and with the interchangeability clause in 2003 in

the absence of availibity of a backward class candidate.

The circulars and the G.R.’s require that certain

procedural formalities had to be undergone by the

institution, the management and the university for the

government to consider the case for dereservation. The

petitioner therefore, would have a legitimate expectation

that these authorities would act in the manner provided

and that correspondingly the State Government would act

fairly in terms of the resolution as interpreted by the

::: Downloaded on – 09/06/2013 14:04:37 :::
-: 15 :-

Court. That would require the Government to exercise its

discretion to dereserve the post if there had been

substantial compliance with its G.R. for dereservation.

The doctrine of legitimate expectation is founded on the

sanction of law or custom or an established procedure

followed in regular and natural sequence. The doctrine

to be applicable require regularity, predictability and

certainty. It has developed in the context of the

principles of natural justice and is now considered a

part of the principles of natural justice. Southern

Petro Chemicals Industries Co. Ltd., vs. Electricity

Impetus & ET

10, (2007) 5 SCC 447. It has both

procedural and substantive aspects. The substantive

legitimate expectation, that is, expectation of a

favourable decision of one kind or another has now been

accepted as a part of law. “This doctrine has developed

as a principle of reasonableness,fairness and is used

against the Government authorities or other statutory

bodies on whose representation or premises, parties or

citizens act and some detrimental consequences ensue

because of refusal of authorities to fulfil their

promises or honour their commitments. In public law, in

certain statutes relief to the parties aggrieved by

action or promises of public authorities can be granted

on the doctrine of legitimate expectation…..” See Hira

Tikno vs. Union Teritory of Chandigad (2004) 6 SCC 765.

::: Downloaded on – 09/06/2013 14:04:37 :::
-: 16 :-

When a person’s legitimate expectation is not fulfilled

by taking a particular decision, then the decision maker

should justify the demand of such expectation by showing

some overriding public interest. See MRF Ltd. vs. CIT

(2006) 8 SCC 702; Bannari Amman Sugar Ltd., vs. CTO

(2005) 1 SCC 625.

20. The circulars of the University and the

Resolutions of the State Government permit dereservation.

The post was available for de-reservation in the year

2001. The respondent nos. 1 and 2 had substantially

complied with all the requirement and applied in the year

2003. Once there was substantial compliance merely

because interchangeability had not been provided in 2001

would not result in denying to the petitioner right of

consideration of his case for being treated as regularly

appointed in the year 2001. In the 6th year of

advertisement, no reserved category candidate applied

even though the post was advertised as reserved for S.C..

The respondent management advertised interchangebility in

the year 2003, whereas they ought to have advertised the

same in the year 2001 itself. In 2003 also no reserved

category candidate applied. Once there was the provision

for de-reservation, a candidate duly selected after

complying with the procedure had a legitimate expectation

that his case would be fairly and reasonably considered

::: Downloaded on – 09/06/2013 14:04:37 :::
-: 17 :-

by the university and the government in terms of the

circulars and G.R. respectively. Even if we consider

that the clause pertaining to interchangeability had not

been notified in 2001, the same was notified at least in

the year 2003. The petitioner, therefore, had a

legitimate expectation based on the government G.R. and

the circulars of the University that the post he held

would be put up for dereservation and his case would be

considered accordingly. This legitimate expectation of

the petitioner, cannot be frustrated either by failure of

the institution or university to forward the proposal in

time to the

State or for the State to consider the

proposal. In our opinion, once this court had judicially

recognised the principle of substantial compliance the

case of the petitioner had to be considered as of the

year 2001. The respondent no.5 had applied in the year

2004 though the clause of interchangeability had also

been advertised in the year 2003. The action of the

respondent no.4 in rejecting the case for de-reservation

and granting approval to the appointment of the

respondent no.5 has to be set aside considering the

legitimate expectation of the petitioner.

21. Considering the facts on record, in our opinion,

this is not a fit case to refer the matter back to the

respondent no.4, considering our earlier findings, as in

::: Downloaded on – 09/06/2013 14:04:37 :::
-: 18 :-

the meantime the post has been abolished and the services

of the petitioner were terminated. The petitioner

however, even considering that his case could be

considered in 2001 or even in 2003, would be entitled to

a declaration of being a confirmed employee and

consequently entitled to be absorbed in any other

institution. The petitioner consequenlty would be

entitle to be treated as regularly appointed in the year

1996-97 and confirmed in the year 1998-99. It would,

therefore, be appropriate that the respondent no.4 is

directed to pass an order dereserving the post held by

the

petitioner as of 2001 and for the respondent no. 3

to grant approval to the appointment of the petitioner

accordingly. The respondent no.4 to act within two

months of this order. The respondent no.3, thereafter,

to grant approval within one month thereafter and

communicate the same.

22. Though the petitioner’s service has been

terminated on the ground of the post having been

abolished, considering that the petitioner is entitled to

be considered for regularisation in the year 1996, he has

to be treated as permanent teacher as of 1998-99 and

consequently, the petitioner would be entitled to all the

benefits which a teacher declared surplus is entitled to

including protection of pay as also absorption in another

::: Downloaded on – 09/06/2013 14:04:37 :::
-: 19 :-

post.

21. The petitioner has also prayed that considering

that he was entitled to back wages from June 2002 to

February, 2003 based on the order of the Tribunal. In

our opinion considering that the petitioner is to be

treated as permanent from the academic year 1998-99 the

back wages as ordered by the Tribunal to be forthwith

paid to the petitioner.





                                         
    23.       In    the    light     of    the above,      the      petition          is

    allowed.       Rule
                         igis made absolute in terms of the                    prayer

    clause    (a),      (b)   and    (c)    of   the    petition.            In     the
                       
    circumstances        of the case all parties to bear their                      own

    costs.

                                                 (F.I. REBELLO, J.)
      
   



                                                 (R.S. MOHITE,J.)






                                                   ::: Downloaded on - 09/06/2013 14:04:37 :::