Bombay High Court High Court

Maharashtra Seva Sangh vs Shri Shaikh Jamalchand on 21 March, 2009

Bombay High Court
Maharashtra Seva Sangh vs Shri Shaikh Jamalchand on 21 March, 2009
Bench: D.B.Bhosale
                                 :1:




             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                   CIVIL APPELLATE JURISDICTION

                     WRIT PETITION NO.5556 OF 1999




                                                                      
    1. Maharashtra Seva Sangh




                                              
    Mashall Vasti, Jaykumar Nagar,
    Vijapur Road, Solapur,
    (through its Secretary),             ..

    2. The Principal,




                                             
    Shree Nutan Prashala Junior
    College, Mashaal Vasti,
    Jaykumar Nagar, Vijapur Road,
    Solapur                              .. Petitioners.




                                  
               Vs.

    1. Shri Shaikh Jamalchand

    Room Nos.12 and 13,
                       
    resident of Block No.2,

    Keshav Nagar Police Line,
    Solapur                              ..
                      
    2. The Deputy Director of
    Education, Pune Region,
    Dr.Ambedkar Road,
    Pune - 17.                           .. Respondents.
      


    Mr.T.D.Deshmukh for the petitioners.
   



    Mr.S.G.Kudle for respondent no.1.
    Mr.Chinchlikar AGP for the State.


               CORAM : D.B.BHOSALE, J.

DATED : 21ST MARCH, 2009.

ORAL JUDGMENT:

. This writ petition under Article 226 and 227

of the Constitution of India is directed against the

judgment and order dated 8.9.1999 in appeal No.70 of

1997 rendered by the Presiding Officer, Additional

School Tribunal, Pune Region, Solapur. The appeal,

::: Downloaded on – 09/06/2013 14:26:29 :::
:2:

filed by respondent no.1 under section 9 of the

Maharashtra Employees of Private School (Conditions

of Service) Regulation, Act (for short “MEPS Act”),

challenging his termination has been allowed by the

Tribunal. The operative portion of the impugned

judgment reads thus:

             .           Appeal is allowed as under.

             .       The orders of reducing the appellant




                                      

from full time teacher to part time teacher
and from part time teacher to teacher on
Clock Hour Basis issued by the Deputy

Director of Education and Respondent No.1 are
hereby declared illegal and are quashed and
set aside.

. Appellant is restored to full time
teacher in Higher Secondary School by name
Shree Nutan Prashala Jr.College, Solapur,
since 1.4.1994. He is entitled to get
salaries as a full time teacher from
1.4.1994, till he is restored as a full time

lecturer. Respondents are directed to pay
the salary with effect from 1.4.1994 within

the period of three months and further they
are directed to allow the appellant to join
his duties as a full time teacher in Shree
Nutan Prashala Jr.College, Solapur run by
Respondent No.1 immediately.

             .           No order as to costs."





    2.       The    facts that are relevant and necessary to

decide the questions raised in this petition are that

respondent No.1, who, at the relevant time, was only

MA (Sociology) and MA (Political Science), was

initially appointed on 5.7.1990 by the

::: Downloaded on – 09/06/2013 14:26:29 :::
:3:

petitioner-institution in their Junior College on

clock hour basis. Admittedly he was not holding B.Ed

qualification, which is prescribed under Rule 6 read

with Schedule B-III of MEPS Rules. On 30th March,

1991, respondent no.2 – Education Officer had

approved the appointment of respondent no.1 only for

one year by relaxing the condition of qualification.

On 11.6.1991, respondent no.1 was appointed as full

time teacher for sociology with effect from

19.6.1991. On 11.6.1992, he was once again appointed

on

for a period of two years (i.e.

probation with effect from 15.6.1992.

1992-93 and 1993-94)

Respondent

No.2, however, approved his appointment only for one

year i.e. for 1992-93. Respondent No.1 thereafter

was refused approval for academic year 1993-94 vide

order dated 5.10.1994 on the ground that he was

untrained teacher. Respondent No.1 was once again

refused approval for the year 1994-95 on the same

ground vide letter dated 20.3.1995 issued by

respondent no.2 – Education Officer. On 23.3.1995,

respondent no.1 informed to respondent no.2 in

writing that he is ready to work as part time teacher

since he was not holding the prescribed

qualification. Respondent No.2, however, granted

approval only for the year 1994-95 with effect from

13.6.1995 as part time teacher. In 1992-93,

respondent no.1 had taken admission for B.Ed course

::: Downloaded on – 09/06/2013 14:26:29 :::
:4:

and he acquired the said qualification on 24.8.1995.

Even thereafter, respondent no.1 was continued as

part time teacher for 1995-96 and his appointment was

approved as part time teacher by respondent no.2. He

was thereafter granted approval vide letter dated

29.11.1997 on clock hour basis. According to

respondent no.1, the approval granted on clock hour

basis amounts to reduction in rank and hence he filed

the instant appeal under section 9 of the MEPS Act.

3.

rival
The

School Tribunal after having

contentions of the parties and the material on
considered

record, in paragraph 21 of the impugned judgment held

thus:

” …. …. …. it is clear that
appointment order dated 11.6.1992 which was

issued by respondent no.1 to appellant as a
full time lecturer in Sociology was on
probation for the period of two academic
years i.e. 1992 to 1994. Appellant has
satisfactory completed the probation period

of two years and Deputy Director of Education
has also accorded approval to the appellant’s
appointment as a full time lecturer in
Jr.College by separate orders dated 11.1.1993
by according relaxation to the appellant’s
educational qualification because appellant

was not trained i.e. he has not completed
B.Ed. Subsequently, appellant has completed
B.Ed. course also. Appellant has completed
probation period of two years from 14.6.1992
to April, 1994. Therefore, as per section
5(2) of the Maharashtra Employees of Private
Schools Act, 1977 says that ‘Every person
appointed to fill permanent vacancy shall be
on probation for the period of two years.
Subject to the provisions sub-section (3) and

::: Downloaded on – 09/06/2013 14:26:29 :::
:5:

(4), he shall, on completion on this
probation period of two years deemed to have
been confirmed. Therefore, in view of the
Section 5(2) of the Maharashtra Employees of

Private Schools Act, 1977, appellant has
become permanent employee of the respondent
no.1 therefore respondent no.1 or Deputy

Director of Education cannot reduce the
appellant into the rank i.e. from full time
teacher to part time teacher and from part
time teacher to teacher on clock hour basis
without following the procedure of law and

rules.

. In this matter, it is very important
to note that from the pleadings and documents
of the both the parties, it is clear that

there was a clear and permanent vacancy when
appellant was appointed as a full time
lecturer in Jr.College on probation and

appellant has completed the probation period
of two years satisfactory therefore his
appointment order was according to section
(5) of the Maharashtra Employees of Private

Schools Act. Even though appellant was not
B.Ed at the time of his initial appointment
but he has completed his B.Ed. While he was
in service therefore he has become trained
teacher and his appointment was also approved
by Deputy Director of Education by giving

relaxation in his Educational qualification.”

. From perusal of the judgment of the tribunal,

and in particular paragraph 21 thereof, it is clear

that the tribunal has given benefit of deemed

permanency to respondent no.1 under sub-section (2)

of section 5 of the MEPS Act.

4. I have heard learned counsel for the parties

at length and with their assistance gone through the

entire material placed before the court.

Mr.Deshmukh, learned counsel for the petitioner, at

::: Downloaded on – 09/06/2013 14:26:29 :::
:6:

the outset, invited my attention to the relevant

provisions of the Act and the Rules, and submitted

that under any circumstances respondent no.1 cannot

claim benefit of the deeming provision under section

5(2) of the MEPS Act, since admittedly he was not

holding the prescribed qualification at the time of

his appointment on permanent vacancy as full timer.

He submitted, when respondent no.1 was appointed on

permanent vacancy as a full timer, he was not holding

the required qualification, and when he acquired the

prescribed

which he was

qualification, the permanent vacant post,

claiming, ceased to exist. This,

according to Mr.Deshmukh, the tribunal has completely

overlooked and has wrongly held that respondent no.1

became deemed permanent teacher as contemplated by

sub-section (2) of section 5 of the MEPS Act.

Mr.Deshmukh also submitted that the judgment of the

tribunal is without jurisdiction and hence nullity.

He submitted that reduction in workload in any case

would not amount to reduction in rank and, therefore,

the appeal under section 9 of the MEPS Act itself was

not maintainable.

5. Mr.Kudle, learned counsel for respondent no.1

on the other hand submitted that though at the time

of his initial appointment, and in 1992 on probation,

he was not possessing the prescribed qualification,

::: Downloaded on – 09/06/2013 14:26:29 :::
:7:

he acquired the same in August, 1995, and even

thereafter he was continued in the service till he

filed the appeal. He, therefore, submitted that

respondent No.1 deemed to have been confirmed, as has

been rightly held by the Tribunal. Mr.Kudle

submitted that the moment respondent no.1 acquired

the prescribed qualification he also acquired legal

right to continue as a teacher on permanent vacancy.

He then submitted that the institution had given an

undertaking that they will allow respondent no.1 to

continue

in the said post and they would absorb

after he acquires the qualification of B.Ed. In view
him

thereof it is not open to the petitioner-institution

to reduce him in rank by appointing him on clock hour

basis. He submitted that the concept of untrained

teacher is recognised under the provisions of the

MEPS Act and the rules thereunder. He submitted that

Rule 6 and the first proviso thereto clearly empowers

the management to appoint untrained teacher, and even

if the appointment of such teacher is allowed on year

to year basis, his services are not liable to be

terminated, unless trained graduate teachers become

available. Mr.Kudle, thereafter, submitted that the

petitioner-institution ought not to have reduced his

rank from full timer to clock hour basis. He then

submitted that the submission of Mr.Deshmukh on the

point of maintainability of the appeal cannot be

::: Downloaded on – 09/06/2013 14:26:29 :::
:8:

considered since it was never raised before the

tribunal. Lastly, he submitted that the appointment

of surplus teachers at the relevant time in the

school shows that there was sufficient workload

available and that there was no reason for the

management to appoint respondent no.1 on clock hour

basis in 1997, which amounts to reduction in rank

from full timer to clock hour basis.





                                        
    6.          The    questions that fall for my consideration

    are

    holding      the
                         

whether respondent no.1, who was admittedly

prescribed qualification, provided
not

for

under Rule 6 read with schedule B-III of MEPS Rules,

at the time of his appointment on probation for a

period of two years, i.e. the academic years 1992-93

and 1993-94, can claim benefit of deemed permanency,

contemplated by sub-section (2) of section 5 of the

MEPS Act ?, and whether the orders appointing and

granting approval as a part timer and then on clock

hour basis, would amount to “reduction in rank” ? if

not, whether appeal under section 9 of the MEPS Act

is maintainable ?

7. Section 5 of the MEPS Act, insofar as fresh

appointments of teachers in junior colleges are

concerned, provides that the management shall, as far

as possible, fill in, “in the manner prescribed”,

::: Downloaded on – 09/06/2013 14:26:29 :::
:9:

“every permanent vacancy” in a private school by the

appointment of a person “duly qualified” to fill such

vacancy. Sub-section (2) of section 5 provides that

every person appointed to fill a permanent vacancy

shall be on probation for a period of two years.

Such person becomes deemed permanent on completion of

this probation period of two years, subject to the

provisions of sub-sections (3) and (4). Sub-section

(3) empowers the management to terminate services of

the probationer at any point during the period of his

probation

salary or
after
iggiving

honorarium
him one month’s

of one month in lieu
notice

of
or

the

notice, if in the opinion of management his work or

behaviour during the period of his probation was not

satisfactory. Sub-section (4) deals with

re-appointment of any probationer whose services has

been terminated under sub-section (3). Sub-section

(5) provides that the management may fill in every

temporary vacancy by appointing a person “duly

qualified” to fill every permanent vacancy and the

order of appointment shall be drawn up in the form

prescribed in that behalf, and shall state the period

of appointment of such person.

8. A plain reading of section 5 of MEPS Act

would show that in order to claim benefit of deemed

permanency under sub-section (2) of section 5 of the

::: Downloaded on – 09/06/2013 14:26:29 :::
:10:

MEPS Act, a person, who is otherwise eligible to be

appointed in a private school, must satisfy three

conditions as reflected in sub-section (1). Firstly,

his appointment must be on permanent vacancy;

secondly, he must possess the qualification

prescribed under Rule 6 read with schedule ‘B’ of the

MEPS Rules; and lastly, his appointment must have

been made in the manner prescribed i.e. by due

process of selection. In the present case we are not

concerned with the last condition. Once an eligible

candidate,

selected by

holding the “prescribed qualification” is

selection process i.e. by competition

amongst all eligible and desirous candidates, and who

is appointed on a “permanent vacant post”, the

management has no option but to appoint such person

on probation for a period of two years. It is

neither open for the management to appoint him for

one academic year or any period shorter than two

years probation period, nor it is open for Education

Officer to grant approval for shorter period. Such

candidate, appointed on probation, shall enjoy status

of deemed permanency on completion of two years,

unless extension of probation is informed, or

termination is ordered. It is also well settled that

the appointment of a person not belonging to reserved

category, in a post reserved for a particular

category, because the candidate of that category is

::: Downloaded on – 09/06/2013 14:26:29 :::
:11:

not available, shall be absolutely temporary and on

an year to year basis, governed by sub-rule (9) of

Rule 9, although in a permanent vacancy. (see :

Priyadarshini Trust Vs. Ratis Bano 2007 (6) Mh.L.J.

667).

667) It is thus clear that to claim deemed

permanency one must be eligible to hold the post, he

must be duly qualified, as prescribed under Rule 6

read with schedule ‘B’ of the MEPS rules, and the

post, in which he is appointed, is a permanent vacant

post.

    9.        Rule       6
                            
                              read with part III of Schedule B                      of
                           

MEPS Rules deals with the qualifications for teachers

in junior colleges. Rule 6 provides that the minimum

qualifications for the posts of teachers and the non

teaching staff in the primary schools, secondary

schools, Junior Colleges and Junior Colleges of

Education shall be as specified in Schedule “B”.

Part III (1)(a) of Schedule ‘B’, with which we are

concerned in the present petition, provides that the

full time teachers in junior colleges require to

possess a Master’s degree of a statutory University

in second class in the respective subjects plus B.Ed,

or a diploma or Certificate in Teaching, approved by

the Department. Clause 1(d) of part III of Schedule

B provides that if persons possessing the

qualification referred to in clauses (a) and (b) are

::: Downloaded on – 09/06/2013 14:26:29 :::
:12:

not available, the Director may relax the

qualification on the basis of the merits of each case

and the person in whose favour such relaxation is

allowed shall be appointed purely on temporary basis.

10. The first proviso to rule 6 provides that the

Education Officer may allow Managements to appoint

untrained Science graduate teachers for teaching

Mathematics and Science subjects or untrained Arts or

Commerce graduates for teaching other subjects in

appointments

“secondary schools” in exceptional circumstances, and

such shall, however, be allowed on an

year to year basis, on the clear understanding that

they shall have to obtain training qualification at

their own costs and further subject to the condition

that their services shall be liable for termination

as soon as trained graduate teachers become

available.

11. Mr.Deshmukh, learned counsel for the

petitioner submitted that insofar as the first

proviso to Rule 6 is concerned, it will not apply to

the facts of the present case since we are concerned

with the teachers in junior college and not in

secondary schools. The first proviso to Rule 6 is

applicable only to the teachers in secondary school

and, therefore, no benefit of this proviso can be

::: Downloaded on – 09/06/2013 14:26:29 :::
:13:

extended to respondent no.1. On the other hand, the

learned counsel for respondent no.1 submitted that

there is no difference between junior colleges and

higher secondary schools and similarly no difference

can be made between secondary schools and higher

secondary schools for extending benefit of the

proviso to Rule 6. He submitted that if such benefit

is not extended, till the trained teachers become

available, the institution will not be able to

appoint teachers, and as a result thereof, the

students will suffer.

12. A plain reading of rule 6 shows that it

provides for minimum qualifications for the posts of

teachers and the non-teaching staff in the “primary

schools”, “secondary schools”, “junior colleges” and

“junior colleges of education”. The first proviso to

rule 6, however, provides for relaxation of

qualification of teachers in the “secondary schools”

only. The word “school” has been defined under

section 2(24), which also means primary school,

secondary school, higher secondary school, junior

college of education. The distinction is also

evident from Schedule “B”, which is divided into

three parts. The first part provides qualification

for primary teachers, the second part provides

qualifications for teachers in secondary schools and

::: Downloaded on – 09/06/2013 14:26:29 :::
:14:

junior colleges of education, and the part three

provides qualifications for teachers in junior

colleges. It is thus clear that there is a

difference between “secondary schools” and “higher

secondary schools”, and in any case “secondary

schools” cannot be equated with “junior

colleges/higher secondary schools”, insofar as

qualifications for teachers is concerned. There

would be no justification for the court to read the

words “higher secondary schools” in the first proviso

to rule

construed
6.

to

The language of the statute

suit convenience of the party
cannot

to
be

the

proceedings, particularly when it is not susceptible

to any other meaning. The very same submission fell

for the consideration of this court in the Trustees

of S.P.R. and Others Vs. Abdul Kaleem & Ors.

    1999(4)       Bom.C.R.         104.
                                   104       I     find     support         in     this

    judgment      of     the learned Single Judge for                     the      view

    that    the first proviso to Rule 6 would apply only to





    the     persons         teaching          in      secondary             schools.

    Therefore,      in      my     opinion, respondent               no.1       cannot

    claim    any benefit whatsoever of the first proviso to





    Rule 6.



    13.       However,            that     does     not       mean       that         the

    institutions         cannot       appoint       in junior          colleges         a

    person    who      is not a trained teacher (i.e.                         "B.Ed")




                                                           ::: Downloaded on - 09/06/2013 14:26:29 :::
                                          :15:




    and    that    the Education Department cannot relax                          the

    qualifications.           Clause      (1)(d)     of       Part       III        of




                                                                                

Schedule ‘B’ of the MEPS Rules makes it clear that if

persons possessing the prescribed qualifications

referred to in clauses (a) and (b) are not available,

the Director may relax the qualifications on the

basis of the merits of each case and the person in

whose favour relaxation is allowed shall be appointed

purely on temporary basis. Such appointee, however,

cannot claim benefit of “deemed permanency” under

sub-section

person
(2)

appointed
ig of section 5 of the MEPS

by relaxing the qualification
Act. A

as

contemplated by clause (1) (d) of Part III of

Schedule ‘B’ is not entitled to claim permanency

merely because he was assured by the institution that

he would be continued till he acquires the prescribed

qualifications. Even if there is such assurance or

undertaking given by the institutions, such assurance

or undertaking would not bind the institution

indefinitely and particularly in the cases where the

trained teacher becomes available or the workload is

not available. In the present case the

petitioner-institution has denied that in 1995-96

respondent no.1 was appointed as full timer in a

clear permanent vacany. It appears that there was

reduction in workload and, therefore, he was

appointed on clock hour basis.

::: Downloaded on – 09/06/2013 14:26:29 :::
:16:

14. The second question raised by the petitioner

is whether the orders appointing and granting

approval as a part time teacher and on clock hour

basis would amount to reduction in rank, as contended

by respondent no.1. It was submitted that the

impugned judgment of the tribunal is without

jurisdiction, and is, therefore, nullity and that it

can be set aside even at this stage of the

proceedings. Section 9 of the MEPS Act confers right

of appeal

schools.

                      to

                   Under
                           
                            tribunal

                              this
                                          to    employees

                                         provision,
                                                                   of       private

                                                              notwithstanding
                          
    anything      contained        in any law or contract                  for     the

    time    being      in    force,      any employee          in      a    private

school, who is dismissed or removed or whose services

are otherwise terminated or who is “reduced in rank”,

by the order passed by the Management, and who is

aggrieved, shall have a right of appeal and may

appeal against any such order. This provision,

confers right on employees to challenge their

reduction in rank by filing appeal before the school

tribunal. In the present case respondent no.1 was

appointed as full time teacher only for the academic

years 1991-92, 1992-93 and 1993-94. Thereafter he

was never appointed as full time teacher and he was

appointed either as part timer or on clock hour

basis. The grievance of reduction in rank was,

::: Downloaded on – 09/06/2013 14:26:29 :::
:17:

however, made for the first time in 1997. It appears

that some divisions were closed, which resulted in

reduction of workload. Moreover, it appears that

some teachers, who rendered surplus, were directed to

be absorbed in the petitioner no.2 – college in

1995-96. The Deputy Director of Education,

therefore, could not accord approval to his

(respondent no.1) appointment for the academic year

1997-98 even as part time teacher and, therefore, he

was required to be appointed on clock hour basis. It

was

specifically contended before the tribunal

respondent no.1’s appointment does not amount
that

to

reduction in rank as alleged by him and, therefore,

he could not have filed appeal against such order.

The tribunal has recorded the submissions to that

effect, made on behalf of the petitioner-institution,

in paragraph 17 of the judgment. The tribunal has,

however, failed to consider the issue raised. The

submission of Mr.Kudle, learned counsel for

respondent no.1 that such issue was not raised before

the tribunal, therefore, deserves to be rejected

outright.

15. From the facts of this case it is clear that

after 1994-95 respondent no.1 was never appointed as

full time teacher, in view of the fact that certain

divisions were closed and no sufficient workload was

::: Downloaded on – 09/06/2013 14:26:29 :::
:18:

available. As a matter of fact the permanent

vacancy, on which respondent no.1 was appointed as

full time teacher in 1991-92, 1992-93 and 1993-94,

was not available in 1994-95. Therefore, in and

after 1994-95, respondent no.1 was appointed only as

a part time teacher and in 1996-97 on clock hour

basis. It is against this backdrop the question that

requires consideration is whether that would amount

to “reduction in rank” ?

16.

A plain reading of the expression “reduced in

rank” as occurred in section 9 of the MEPS Act, means

to reduce or to shift, may be under exigencies of

situation or by way of punishment, to a post in lower

grade than the one to which the concerned employee

was initially recruited, or than the post which he

was holding at the relevant time. It amounts removal

from higher post and to appoint him to lower post or

grade. In other words, reduction in rank has the

same effect of removing an employee from a grade or

category of post to a lower grade or category. For

instance, reducing/shifting from the post of Head

Master to Assistant teacher. Such is not the case of

respondent no.1. In my opinion, appointing a full

time teacher as a part timer or on clock hour basis,

in view of reduction of divisions or workload, would

not amount to reduction in rank. Even if a full time

::: Downloaded on – 09/06/2013 14:26:29 :::
:19:

teacher is appointed as a part timer or on clock hour

basis, his grade or category of post as assistant

teacher remains the same. In short, reduction of

workload cannot be treated as reduction in rank. In

the circumstances the impugned judgment deserves to

be set aside also on the ground that the appeal filed

by respondent no.1 under section 9 of MEPS Act itself

was not maintainable.





                                          
    17.         In    the    present case after           respondent           no.1



    he    was    appointed
                          

acquired the prescribed qualification in August 1995,

as part time teacher for the

academic year 1995-96 and his appointment was

approved as part timer vide order dated 29.9.1995.

He was once again appointed as part timer in 1996-97

but the said appointment was not approved, and it was

approved only on clock hour basis. It is pertinent

to note that after the Education department refused

to grant approval to his appointment as full time

teacher in junior college on the ground that he was

not trained teacher in 1994-95, respondent no.1

himself had requested the Deputy Director of

Education in writing to accord approval to his

appointment as a part time teacher. That seems to be

the reason why his appointment was approved as a part

time teacher by the respondent – education officer.

In 1995-96 and 1996-97, the petitioner-institution

::: Downloaded on – 09/06/2013 14:26:29 :::
:20:

was forced to close some divisions and, therefore,

the permanent vacancy which was available in 1991-92,

1992-93 and in 1993-94, on which respondent no.1 was

appointed on probation, was not available in and

after 1994-95. In 1996-97, the management appointed

and sought approval on clock hour basis and it was so

granted by the Education Officer. It is thus clear

that when respondent no.1 was appointed as full time

teacher on permanent vacancy he did not possess the

prescribed qualification and when he acquired the

qualification

on

in August 1995, the permanent vacancy,

which he was working earlier, was not available.

Respondent No.1, therefore, was wrongly given benefit

of deemed permanency by the tribunal under section

5(2) of MEPS Act. In the result this writ petition

succeeds. The judgment and order passed by the

school tribunal is set aside. No costs.

18. At this stage Mr.Kudle, learned counsel for

respondent no.1 prayed for stay of this judgment for

a period of six weeks. Mr.Deshmukh, learned counsel

for the petitioner does not oppose the prayer. The

judgment shall remain stayed, as prayed, for a period

of six weeks from today.

(D.B.BHOSALE, J.)

::: Downloaded on – 09/06/2013 14:26:29 :::