Bombay High Court High Court

Narendra Manoharrao Ambadkar vs State Of Maharashtra on 29 September, 2011

Bombay High Court
Narendra Manoharrao Ambadkar vs State Of Maharashtra on 29 September, 2011
Bench: B. P. Dharmadhikari, A.P. Bhangale
                                      1

                IN THE HIGH COURT OF JUDICATURE AT BOMBAY,

                     NAGPUR BENCH : NAGPUR




                                                                         
                                                 
    Writ  Petition No. 1393 of 1999

    Petitioners :    1) Narendra Manoharrao Ambadkar, aged about




                                                
                     37 years, occ: service, resident of c/o Govt 

                     Polytechnic College, Nagpur




                                      
                     2) Anil Wamanrao Wankhede, aged about 37
                        
                     years, occ: service, resident of c/o Govt.
                       
                     Polytechnic College, Nagpur

                     3) Ravindra Dyaneshwarrao Warhokar, aged
      


                     about 43 years, resident of c/o Government
   



                     Polytechnic College,  Yavatmal

                     4) Abdul Mujeeb  Khan, aged about 42 years,





                     occ: service, resident of c/o Government 

                     Polytechnic College, Amravati





                     5) Sunil Gangadhar Deshpande, aged about

                     42 years, occ: service, resident of Nagpur

                     versus

    Respondents :    1) State of Maharashtra, through its 

                     Secretary, Technical & Higher Education, 



                                                 ::: Downloaded on - 09/06/2013 17:47:20 :::
                                              2

                        Mantralaya, Mumbai

                        2) Director, Technical Education, MS, Mumbai




                                                                                 
                        3) All India Council for Technical Education,




                                                         
                        New Delhi

                        4) Maharashtra Public Service Commission,




                                                        
                        Mahatma Gandhi Marg, Mumbai

                        5) Maharashtra Administrative Tribunal,




                                            
                        Nagpur Bench, nagpur
                            
                           
    Mr H.D. Dangre, Advocate for petitioners

    Mr A. Parihar, AGP for respondents no. 1,2,4 and 5
      


    Ms Usha Tanna, Advocate for respondent no. 3
   



                        Coram : B. P. Dharmadhikari & A. P. Bhangale, J





                        Dated  : 28/29th September  2011





    Oral Judgment (Per B. P. Dharmadhikari, J)

    1.           Five petitioners before us have challenged the judgment 

    delivered   by   Maharashtra   Administrative   Tribunal   in   Original 

    Application No. 719 of 1997 on 15.1.1999 rejecting their prayer for 

    direction   to   respondents   to   extend   to   them   the   pay0scale   of   Rs. 



                                                         ::: Downloaded on - 09/06/2013 17:47:20 :::
                                              3

    3700-5700 by treating them as Head of the Department.  It is not in 

    dispute   that   all   five   petitioners   have   been   duly   selected   and 




                                                                                  
    appointed as Workshop Superintendent in Government Polytechnic 




                                                          
    College under respondents no. 1 and 2 prior to 20th September 1989.

    2.            Mr Dangre while advancing the cause of petitioner has 




                                                         
    contended   that     only   defence   before   the   Tribunal   raised   by 

    respondents no. 1 and 2 was that post of Workshop Superintendent 




                                             
    is   not   a   teaching   post.     He   points   out   that   norms   issued   by 
                             
    respondent   no.   3   All     India   Council   for   Technical   Education 
                            
    constituted under the All India Council for Technical Education  Act, 

    1987     (hereinafter   referred   to   as   the   "1987   Act")   were     not   in 
      


    dispute and its binding effect was  shown by respondent no. 3 even 
   



    before   the Tribunal. He has invited attention to those norms as in 

    the year 1990 to urge that by its perusal, there is no scope for doubt 





    that post of Workshop Superintendent has been treated as equivalent 

    to the post of Head of the Department   or then  of Senior Lecturer 





    (Selection grade) and pay-scale for them is Rs. 3700-5700.  He has 

    also pointed out  the relevant clauses to substantiate his contention 

    and to show that Workshop Superintendent has been placed in the 

    cadre of Head of the Department.  Job description of a Lecturer and 

    of   Workshop   Superintendent   is   also   read   out   for   this   purpose. 



                                                          ::: Downloaded on - 09/06/2013 17:47:20 :::
                                               4

    Contention is that this material on record has not been looked into 

    by respondent no. 5 Tribunal.




                                                                                   
    3.            Without   prejudice   to   this   contention   and   in   the 




                                                           
    alternative,   learned   counsel   has,   presuming   that   Workshop 

    Superintendent   cannot   be   treated   as   a   teaching   post,   invited 




                                                          
    attention to the communication dated 20th  September 1989 issued 

    by   AICTE   to   urge   that     there   recommendation   on   the   point   of 




                                             
    revision of pay-scale appears and for Head of the Department the 
                             
    pay-scale   of   Rs.   3700-5700   has   been   proposed.     Learned   counsel 
                            
    states   tat   recommendations  with    AICTE     are   applicable     even   to 

    petitioners.  The decision of State Government dated 26th May 1992 
      


    issued in the light of this communication is also relied upon and it is 
   



    pointed out that those revised scales have come into force from 1st 

    January   1986.     Attention   is   invited   to   later   resolution   dated   22nd 





    November 1993 which modifies this resolution and exempts them 

    from acquiring   revised educational qualification.   The judgment of 





    Honourable   Apex   Court     in  State   of   Bihar   and   ors   v.   Bihar   State 

    Workshop Supdt Federation and ors reported at 1993 Supp (2) SCC 

    368 is pressed into service to show that there the post of Workshop 

    Superintendent is already held to be a teaching post by Honourable 

    Apex   Court.     Thus,   in   the   light   of   this   judgment   and   above-



                                                           ::: Downloaded on - 09/06/2013 17:47:20 :::
                                                 5

    mentioned   decision/resolution,   contention   is   that   petitioners   are 

    entitled to pay-scale of Rs. 3700-5700.




                                                                                      
    4.             In the light of this material, order of the Tribunal dated 




                                                              
    5.1.1999 is also read out and it is contended that the Judgment of 

    Honourable  Apex Court has not been appreciated at all.  It is further 




                                                             
    contended   that   the   fact   that   petitioners   were   duly   qualified   and, 

    therefore,   were   selected   and   have   been   appointed   as   Workshop 




                                                
    Superintendent prior to 20th September 1989 or its impact in present 
                              
    matter is totally lost sight of by the Tribunal.   It is contended that 
                             
    letters   of AICTE mentioned by the Tribunal in paragraph 5 of its 

    order were, therefore, not relevant at all.  Reliance is also placed on 
      


    judgment   of   Honourable   Apex   Court   in  State   of   T.N.   &   anr   v. 
   



    Adhiyaman Educational and ors  reported at  (1995) 4 SCC 104   to 

    show   that     AICTE   is   the   only   authorised   and   competent   body   to 





    decide  not only qualification  but also  pay  structure  and the  State 

    Government cannot avoid its responsibility to implement the norms 





    prescribed   by   it.     Learned   counsel   has   drawn   our   attention   to 

    preamble of 1987 Act and  mandatory provision Section 10 thereof 

    with contention that  the subjects mentioned in clause IV of Section 

    10   are   only   illustrative.     It   is   contended   that   it   is   the   exclusive 

    privilege of AICTE to take all steps for ensuring   coordination and 



                                                              ::: Downloaded on - 09/06/2013 17:47:20 :::
                                              6

    integrated development of technical education and norms fixed by it, 

    therefore, deserve primacy.  The provisions in Section 22 conferring 




                                                                                  
    rule-making   power,     Section   23   authorises   AICTE   to   frame 




                                                          
    Regulations   and     requirement   in   Section   24   to   lay   rules   and 

    regulations   before the Parliament, are also pressed into service for 




                                                         
    said purpose.

    5.            Ms   Usha   Tanna,   learned   counsel   respondent   no.   3   has 




                                             
    urged that Workshop Superintendent is not Head of the Department, 
                             
    but he is in-charge of Workshop.  The norms prescribed by AICTE are 
                            
    not binding upon the State Government and attention is invited to 

    the   fact   that   for   post   of   Head   of   the   Department   more   superior 
      


    qualifications are prescribed.  He points out that only petitioner no. 
   



    1   was   possessing  those   qualifications  at   the   relevant  time.  In  this 

    backdrop,   attention   is   invited   to   Norms   and   Standards   for 





    Polytechnics,   particularly clause 6.2.4 which     shows that post of 

    Workshop   Superintendent   is   placed   in   the   cadre   of   Head   of   the 





    Department with stand that it is not equivalence.

    6.            Mr   Parihar,   learned   Assistant   Government   Pleader 

    appearing   for   other   respondents   has   supported   the   order   of   the 

    Maharashtra   Administrative   Tribunal.     He   contends   that   post   of 

    Workshop   Superintendent   is   falling   in   Maharashtra     Educational 



                                                          ::: Downloaded on - 09/06/2013 17:47:20 :::
                                                 7

    Service, Class-I (junior cadre)  while post of Head of the Department 

    is in superior cadre.  He points out that when  MPSC advertised the 




                                                                                      
    post, this position was apparent and it  also stipulated that Workshop 




                                                              
    Superintendent had the prospects of promotion to the post of Head 

    of the Department.  Pay-scale of Rs. 2200-2700  was also indicated 




                                                             
    in  the  advertisement.    He  has invited  attention  to the  norms and 

    standard   as issued by respond AICTE in August 1990 to urge that 




                                                
    those norms are only guidelines.  Table-10 dealing with staff salaries 
                              
    is   stated   to   be   based   on   hypothetical   pay-scales   only     for   the 
                             
    purposes   of   cost   estimation.     It   is   pointed   out   that   in   so   far   as 

    teaching cadre is concerned, post of Lecturer is an entry post and 
      


    post of Senior Lecturer in pay-scale of Rs. 3000-5000 is next superior 
   



    post.     Post   of   Head   of   Department/Senior   Lecturer   (Selection 

    Grade)/Workshop   Superintendent/Training   and   Placement   Officer 





    are still higher posts and all these posts are given pay-scale of Rs. 

    3700-5700.  He states that thus a person with requisite qualification 





    and recruited in pay-scale commencing from Rs. 2200 cannot jump 

    hierarchy and become Head.   He argues that higher qualifications 

    prescribed   in   clause   6.1.11   of   said   norms   clearly   show   that   the 

    petitioners   cannot   compare   themselves   with   Head   of   Department. 

    The   attention   is   invited   to   the   Government   Resolution   dated   26th 



                                                              ::: Downloaded on - 09/06/2013 17:47:20 :::
                                              8

    May 1992 which has been passed after   communication dated 20th 

    September   1989   from   the   AICTE   to   demonstrate   that   the   State 




                                                                                  
    Government had decided to implement the Scheme as envisaged by 




                                                          
    the AICTE with some modification in scales of pay and subject to 

    terms and conditions of service as described therein.  The coverage is 




                                                         
    to teacher who fulfills required qualification laid down by the AICTE. 

    Appendix-I along with this resolution is  again pressed into service to 




                                             
    show   how   post   of   Lecturer   in   the   pay-scale   of   Rs.   2200-3700   is 
                             
    lowest post or entry post.  Next higher post available is of  Lecturer 
                            
    (Senior Scale) and thereafter Lecturer (Senior Grade) and then at sr. 

    no. 4 post of  Head of Department in pay-scale of Rs. 3700-5300. 
      


    Learned   Assistant   Government   Pleader   in   this   backdrop   contends 
   



    that   effort of petitioners to compare  themselves with the post  of 

    Head of Department in present facts is, therefore, misconceived.  He 





    points   out   that   qualifications   as   prescribed   were     held   only   by 

    petitioner no. 1 and not by others.  According to him, having applied 





    in response to such an advertisement and then worked accordingly, 

    challenge   of     such   nature   raised   belatedly   is   unsustainable   and 

    deserves to be rejected.   He points out that AICTE is not providing 

    any financial assistance and hence, grant of pay-scale   is a policy 

    decision completely in domain of the State Government. 



                                                          ::: Downloaded on - 09/06/2013 17:47:20 :::
                                               9

    7.            Learned Assistant Government Pleader has produced All 

    India Council for Technical Education (Pay Scales, Service conditions 




                                                                                   
    and   Qualifications   for   the   Teachers   and   other   Academic   Staff   in 




                                                           
    Technical   Institutions   (Diploma)   Regulations,   2010   issued   under 

    Notification dated 5th March 2010.  These Regulations referred to as 




                                                          
    "2010  Regulations"   have come  into force on 5th March 2010 and 

    extend pay-scale of  Lecturer to Workshop Superintendent and not 




                                             
    the pay-scale of Head of the Department. Provisions of Clause 1/1.3 
                             
    (a) and Faculty Norms   prescribing   qualifications are pressed into 
                            
    service.     To substantiate this contention, orders dated 8th  February 

    1996 and 20th  January 1992 issued to one Vijay Mankar and Ajay 
      


    Shah and others are also shown to this Court to demonstrate that 
   



    the   post   of   Head   of   the   Department   is   superior   to   the   post   of 

    Workshop Superintendent.  Judgment of Honourable Apex Court in 





    State of Bihar and ors v. Bihar State Workshop Supdt Federation and  

    ors  (supra) is sought to be distinguished by pointing out that there 





    pay-scale   demanded   was   of   a   Lecturer   and   as   per   UGC 

    recommendations.

    8.              Mr   Dangre   in   reply   has   contended   that   stand   of 

    respondent no. 3 before this Court is contrary to its stand before the 

    Tribunal.     He   contends   that   similar   grievance   was   made   before 



                                                           ::: Downloaded on - 09/06/2013 17:47:20 :::
                                             10

    Honourable Apex Court about role of respondent no. 3 in   State of 

    Bihar   and   ors   v.   Bihar   State   Workshop   Supdt   Federation   and   ors 




                                                                                  
    (supra).   He  submits that now petitioners  no. 2 and 5  have both 




                                                          
    acquired   post-graduate   qualification   and   petitioner   no.   1   is   has   a 

    doctorate.       According   to   him,   therefore,   even   if   the   educational 




                                                         
    qualifications are required to be looked into, petitioners no. 1,2 and 

    5   satisfy   the   said   requirement.     He   has   invited   attention   to 




                                             
    communication   dated   11th  December   1998   sent   by     AICTE   to 
                             
    respondents no. 1 and 2 to show that there it has been specifically 
                            
    communicated to respondents that Training and Placement Officer 

    and Workshop Superintendents are   equal in cadre to Head of the 
      


    Department and, therefore, post of Workshop Superintendent is post 
   



    of     Head   of   the   Department.       In   this   backdrop,   observations   in 

    paragraph 40 in the judgment of  Honourable Apex Court in  State of 





    T.N.   &   anr   v.   Adhiyaman   Educational   and   ors    (supra)   are   relied 

    upon along with relevant provisions of 1987 Act to urge that norms 





    fixed by AICTE must be implemented by respondent no. 1.

    9.            Inviting attention to booklet issued by respondent no. 3 

    from   which     Annexure-E   has   been   produced   before   this   Court, 

    learned   counsel     contends   that   word   "estimation"   used   therein   is 

    only because  of number of students presumed.  He points out that 



                                                          ::: Downloaded on - 09/06/2013 17:47:20 :::
                                              11

    such   number  of   students   is   taken   to   be   180   and   accordingly,   the 

    number of posts required in various cadres is worked out and on that 




                                                                                   
    basis   cost   estimation   has   been   arrived   at.     According   to   him,   if 




                                                           
    number   of   students   increases   or   decreases,   it   will   result   only   in 

    proportional   reduction   in   number   of   teaching   and   non-teaching 




                                                          
    posts, but it will not affect the pay-scale as prescribed therein.  

    10.           By   placing   reliance     upon   the   fact   that   Workshop 




                                              
    Superintendent   and   Training   &   Placement   Officer   are     already 
                             
    equated with Head of the Department by Statute,   he seeks to rely 
                            
    upon  copy of   order dated  29th  July  1997  to urge  that  Training & 

    Placement Officers are duly recognized as Head of the department. 
      


    He contends that thus said recommendation of respondent no. 3 has 
   



    been implemented only in relation to Training & Placement Officers 

    and   has   been   withheld   in   case     of   cadre   of   petitioners.     This, 





    according to him, is in violation of Article 14 of the Constitution of 

    India.





    11.           Regulations issued on 5th  March 2010 and produced by 

    learned   Assistant   Government   Pleader   are   sought   to   be   used   in 

    favour   of   petitioners   by   stating   that   in   it   the   post   of   Workshop 

    Superintendent   is   recognized   as   teaching   post.       Similarly,   the 

    entitlement   or   power   of   respondent   no.   3   to   prescribe   even   pay-



                                                           ::: Downloaded on - 09/06/2013 17:47:20 :::
                                              12

    scales   is   duly   recognized   in   it.     Thus,   stand   of   respondent   State 

    Government before Tribunal that Workshop Superintendent is not a 




                                                                                   
    teaching post is defeated by this document.   Similarly,   finding of 




                                                           
    Tribunal that Section 10 of 1987 Act does not enable respondent no. 

    3 AICTE to prescribe pay-scales is also rendered infructuous.




                                                          
    12.           Without   prejudice   to   this   contention,   learned   counsel 

    states that the settled  service conditions of the petitioners cannot be 




                                              
    disturbed   by   these   subsequent   Regulations   which   have   come   into 
                             
    force on or after 5th March 2010.  Right to receive pay-scale of Head 
                            
    of   the   Department     has   accrued   to   petitioners     before   they 

    approached Maharashtra Administrative Tribunal in 1997 and hence 
      


    Regulations of 2010 can be given only prospective effect.  Judgment 
   



    of   Honourable   Apex  Court   in  Grid  Corporation   of  Orissa   &  ors  v. 

    Rasananda   Das  reported   at  (2003)   10     SCC   297  is   pressed   into 





    service to show that there cannot be retrospective change of pay-

    scale   prejudicial   to   the   employees.     Similarly,   judgment   of 





    Honourable Apex Court in  D.P. Sharma & ors v. Union of India and 

    anr reported at 1989 Supp (1) SCC 244 is also pressed into service 

    with   contention   that   rule   for   determination   of   seniority   and 

    promotion   cannot   be     changed   to   the   disadvantage   of   employee 

    retrospectively.     Learned   counsel,   therefore,   reiterated   that   in   the 



                                                           ::: Downloaded on - 09/06/2013 17:47:21 :::
                                            13

    light of norms issued by AICTE, post of Workshop Superintendent 

    must be treated as equivalent to post of Head of the Department and 




                                                                                
    in view of judgment of Honourable Apex Court in  State of Bihar & 




                                                        
    ors   v.   Bihar   State   Workshop   and   ors  (supra),   challenge   in   the 

    petition needs to be allowed.




                                                       
    13.          Judgment of Honourable Apex Court in Grid Corporation  

    & ors v. Rasananda Das  (supra) shows that there Honourable Apex 




                                           
    Court has held that conditions of service cannot be altered   to the 
                            
    disadvantage   of   employees   by   reducing   their   pay-scales   or 
                           
    withdrawing any service benefits.  Facts

show that higher pay-scale

was granted by appellant Corporation to the employees employed

prior to 1960 at par with other employees by State Government

without any reservation. Such employees were entitled to continue

in service till 60 years of age though for employees recruited after

1.4.1960 age of retirement was 58 years. Effort was made to reduce

pay-scale for such pre-1.4.1960 employees for the service rendered

by them between 58 years and 60 years. Honourable Apex Court

has found that such an exercise was violative of Article 14 of the

Constitution of India as there could not have been two types of pay-

scales, one for the purpose of continuing in service upto the age of

58 years and later for continuing after the age of 58 years till age of

::: Downloaded on – 09/06/2013 17:47:21 :::
14

60 years. The observations are in the backdrop of a right to receive

pension and Honourable Apex Court has noted that the pension is

not a bounty, but hard-earned benefit. Thus, said employee while

continuing upto 58 years of age, was entitled to protection and a

higher pay-scale. However, when he was rendering service beyond

58 years and till 60 years, his pay-scale was getting reduced. This

affected his last pay and, therefore, pension. In D. P. Sharma & ors v.

Union of India and anr (supra), Honourable Apex Court has found

that rule providing that persons substantively appointed to a grade

shall rank senior to those holding officiating appointment in a grade

could not have retrospective effect. It could not impair the existing

rights of officials who were appointed long prior to the Rules came

into force. Honourable Apex Court noticed that office memoranda

relied upon by learned single Judge of the High Court and perused

by it clearly expected only length of service to be a guiding principle

for arranging inter-se seniority of officials. Approach of Division

Bench was, therefore, found not correct.

14. Here the violation of Article 14 and above case law is

pressed into service by pointing out the orders issued by the State

Government on 29th July 1997 and thereafter It appears that earlier

State Government had approved filling up of a vacancy in the post of

::: Downloaded on – 09/06/2013 17:47:21 :::
15

Head of the Department by promotion. However, some posts though

approved were from quota to be filled in by nomination and hence,

ad-hoc promotions were made against it. Issue of continuing such

ad-hoc promotees further by giving them break of one day was

under consideration of the State Government. Accordingly by giving

such break, promotions have been continued. The persons whose

names appear at sr. nos. 5 and 6 in said order appear to be Training

& Placement Officers. Their qualifications are not before us and

learned Assistant Government Pleader is also not in a position to

meet this document as it has been produced today at the eleventh

hour. There is no supporting affidavit and application. Narration

above clearly shows that promotions were only on ad-hoc basis. Mr

Dangre at this stage states that compilation given by him contained

other orders also which show transfer of Training & Placement

Officers as Heads of the Department and vice-versa. The question

sought to be raised on the basis of these orders necessitates some

factual substratum. In absence thereof, we are not in a position to

accept the contension of violation of Article 14 of the Constitution of

India.

15. Perusal of 2010 Regulations produced by the Assistant

::: Downloaded on – 09/06/2013 17:47:21 :::
16

Government Pleader show that the same are framed under Section

23 (1) read with Section 10 (i) and (v) of the All India Council for

Technical Education Act, 1987. Thus, same are statutory in nature.

Its cognizance, therefore, needs to be taken by this Court. The

Regulations are issued by respondent no. 3 AICTE and are acted

upon by other respondents. It is, therefore, apparent that any effort

on their part which militates with its validity cannot be

countenanced. Similarly, clause (i) thereof after clause 1.3 having

heading “General” reads that “There shall be designations in respect

of teachers in Polytechnics, namely, Lecturer, Head of the

Department and Workshop Superintendent”. Little later again,

heading “Revised Pay Scales, Service conditions and Career

Advancement Scheme for teachers and equivalent positions”

appears. It is, therefore, obvious that these 2010 Regulations accept

Workshop Superintendent as teacher. In clause (a) after this

heading, various pay-scales are prescribed from clause (i) to (xvi)

and thereafter heading “Workshop Superintendent” appears.

Thereafter Regulations mention that “Workshop Superintendent is

treated at par with Lecturer and is to be considered for upward

mobility similar to that of Lecturers”. At the end of these

Regulations, Faculty Norms are mentioned. Faculty Norms stipulate

::: Downloaded on – 09/06/2013 17:47:21 :::
17

minimum qualifications and experience for appointment of teaching

posts in Diploma Level Technical Institutions. First post appearing

therein is of Lecturer/Workshop Superintendent in

Engineering/Technology. Qualifications prescribed therefor are

Bachelor’s degree in Engineering/Technology in the relevant branch

with First Class or equivalent. If the candidate is possessing Master’s

degree in Engineering/Technology, first class or equivalent is

required at Bachelor’s or Master’s level. Second post is of Head of

Department and qualification prescribed is, Bachelor’s and Master’s

degree of appropriate branch in Engineering/Technology with First

Class or equivalent either at Bachelor’s or Master’s level with

minimum of 10 years relevant experience in

teaching/research/industry. Alternate qualification prescribed is,

Bachelor’s degree and Master’s degree of appropriate branch in

Engineering/Technology with First Class or equivalent either at

Bachelor’s or Master’s level and Ph. D. or equivalent in appropriate

discipline in Engineering/Technology with minimum of 5 years

relevant experience in teaching/research/industry. It is, therefore,

obvious that because of doctorate, the candidate is eligible even if

he has five years of relevant experience.

::: Downloaded on – 09/06/2013 17:47:21 :::
18

SEPTEMBER 29, 2011.

16. Having noted the qualifications for the post of Workshop

Superintendent and Head of Department in 2010 regulations, it is

appropriate to refer to the qualifications prevalent when the

petitioners were recruited. The advertisement by Respondent No. 4

published on 22.09.1988, reveals that the Educational qualification

contemplated was Second Class Degree in Bachelor of Engineering

or Master’s Degree in Engineering or then Diploma in Second Class

in Engineering and passing of A & B parts of A.M.I.E. with 3 years

experience. The pay-scale then stipulated is Rs.680-1250. The

petitioners possessed this qualification and were accordingly

appointed. Petitioner No. 1 was holding a Post Graduate

qualification. The Circular dated 26.05.1992 issued by the State

Government on division of pay-scales shows post of Lecturers in two

pay-scales. One post is in pay-scale of Rs.600-950 and another in

the pay-scale of Rs.680-1250. The pay-scale of Rs.680-1250 and Rs.

600-950 are revised on 01.01.1986 to Rs.2250-3700. The pay-scale

of Workshop Superintendent does not figure in Appendix 1 with this

::: Downloaded on – 09/06/2013 17:47:21 :::
19

Government Resolution. This revision is in accordance with the

communication dated 20.09.1989 issued by the Principal Secretary

of Respondent No. 3. That communication recommends pay-scale of

Rs.700-1300 for the post of Lecturer. For Senior Lecturers, A.I.C.T.E.

had noticed that there were no uniform scales and had

recommended new scale of Rs.3000-5000. For Heads of Department

or Lecturer Selection Grade, pay-scale of Rs.1100-1600 is shown by

A.I.C.T.E. with remarks that there were no uniform pay-scales. The

proposed new scales by A.I.C.T.E. was Rs.3700-5300. The State

Government in above mentioned Appendix I has shown revised pay-

scales of Rs.3000-4500 to Lecturers (Senior Grade) and Rs.

3700-5300 to Lecturers (Selection Grade). For Heads of

Department, State Government has shown existing pay-scale of Rs.

1000-1500 and revised pay-scale from 01.01.1986 as recommended

by A.I.C.T.E. i.e. Rs.3700-5300. The petitioners were recruited in the

pay-scale of Rs.680-1250 and that pay-scale has been revised to Rs.

2200-3700 by State Government in the case of Lecturers. The

communication dated 20.12.1997 sent by Desk Officer to the

Director of Technical Education records that Workshop

Superintendents were also working in the pay-scale of Rs.

2200-3700. Thus, from 01.01.1986, pay-scale of Rs.2200-3700 has

::: Downloaded on – 09/06/2013 17:47:21 :::
20

been extended to the petitioners. This, therefore, shows that after

said pay-scale was extended to the petitioners from 01.01.1986,

there was an intervening pay-scale of Rs.3000-4500 and then Rs.

3700-5300. The petitioners claimed this pay-scale of Rs.3700-5300

applicable to the Lecturers (Senior Grade) or Heads of Department,

thereby stepping over pay-scale of Rs.3000-4500 applicable to

Lecturers (Senior Grade)and those qualifications.

17.

The A.I.C.T.E. has prescribed qualifications also along

with its communication dated 20.09.1989. Those qualifications for

Lecturers are First Class Bachelor Degree or then M.Sc. First class,

qualifying in All India Examination and selection through prescribed

selection procedure. For Senior Lecturers, though qualifications

were same, five years experience as Lecturer was held essential. M.

Tech. degree or Ph.D. degree was also held sufficient. Insofar as

Head of Department is concerned, First class Master’s degree or

Ph.D. degree is held essential. Similarly, five years experience in

teaching is also essential. There recommendations nowhere

expressly make reference to the post of Workshop Superintendent.

State Government has on 26.05.1992 while implementing these

recommendations, decided to implement the same with some

::: Downloaded on – 09/06/2013 17:47:21 :::
21

modifications in the scales of pay. The revised pay-scales are held

applicable to teachers who fulfilled required qualifications laid down

by A.I.C.T.E. Clause 8 of that Scheme points out details of the

qualifications as also experience required as given in Appendix V.

Clause 9 expressly mentions that candidates fulfilling minimum

qualifications prescribed for the posts of Teachers would be eligible

for grant of revised pay-scales.

18.

On 22.11.1993 State Government has modified these

requirements and noted that its resolution would be applicable to

existing technical staff such as Principal, Heads of Department,

Selection Grade/ Senior Lecturers/ Lecturers who were appointed by

Competent Authority prior to 20.09.1989 by exempting them from

acquiring revised educational qualifications.

19. The issue of qualifications need not be gone into in more

details by us. The petitioners have been given revised salary in the

pay-scale of Rs.2200-3700 from 01.01.1986. It is not the case of the

petitioners that at the time of their recruitment as Workshop

Superintendent, they were holding qualifications necessary for

appointment as Heads of Department. The Norms and Standards for

Polytechnics (Diploma Programmes) issued by All India Council for

::: Downloaded on – 09/06/2013 17:47:21 :::
22

Technical Education on August 1990 nowhere carry reference to any

statutory provision under which the same have been formulated.

The perusal thereof reveals that in clause 6.1.5, categories included

in staff pattern are mentioned. Principal and Teaching staff has been

shown as Category I and Workshop staff has been shown as Category

II. Clause 6.1.6 then shows Teaching staff cadre. The lowest post in

hierarchy is shown as that of Lecturer with next higher post as

Senior Lecturer. Head of Department/ Senior Lecturer (Selection

Grade) is placed above him and at the top appears the post of

Principal. Thereafter there is a note which reads “the Training and

Placement Officer and Workshop Superintendent will be equal in

cadre to Head of Department”. These, norms also prescribe essential

qualifications for Head of Department. These qualifications are not

different than what we have noted while making reference to

communication dated 20.09.1989 issued by A.I.C.T.E. Similar

qualifications also figure for Lecturer and Senior Lecturer. Specific

qualifications for the post of Workshop Superintendent are not

separately mentioned anywhere. These norms also show the duties

and responsibilities of Teachers of Polytechnics.

20. Our attention has been invited to clause 6.2.3 which

deals with Workshop staff. The categories of workshop staff are

::: Downloaded on – 09/06/2013 17:47:21 :::
23

Workshop Superintendent. Below it is placed the post of Foreman

Instructor, Workshop Instructor then Workshop Attendant. 6.2.4

deals with Workshop Superintendent. It is mentioned that he is

Head of all Workshops in Polytechnics and is responsible to the

Principal in all matters connected with the Workshop instruction,

proper utilization of men, material and machines and maintenance

in Workshops and services in various departments. At the end, again

sentence “he will be in cadre of Head of Department” appears. His

job description is also given and that job description is at Annexure F

with writ petition. The perusal of Annexure-F shows that it is

claimed to be copy of some Annexure-I and it has got heading

“Teaching Load of Workshop Superintendent for odd and even

term”. Said Annexure or workload is not forming part of Norms and

Standards for Polytechnics mentioned above. We have, therefore,

pointed out this position to the learned counsel for the petitioner.

The perusal of Writ Petition particularly para 8 shows that it is filed

as part and parcel of Table X. Table X is part of earlier Annexure i.e.

Annexure E which is nothing but Norms and Standards of

Polytechnics.

21. Perusal of original book containing Norms and Standards

of Polytechnics shows that said Annexure does not form part of Table

::: Downloaded on – 09/06/2013 17:47:21 :::
24

X also. In petition, it is mentioned that in Table X, post of Workshop

Superintendent is conferred with pay-scale of Rs.3700-5700. The

perusal of Table X which deals with staff salaries reveals that it is at

page No. 57 of Norms and post of Workshop Superintendent is

shown at Sr. No. 2 along with the post of Head of Department,

Senior Lecturer (Selection Grade), Workshop Superintendent,

Training and Placement Officer. The post of Senior Lecturer appears

at Sr. No. 3 with pay-scale of Rs.3000-5000 and post of Lecturer is at

Sr. No. 4 i.e. the last cadre in pay-scale of Rs.2000-4000.

22. After these norms issued in August 1990, the State

Government has issued its resolution dated 26.05.1992 wherein it

has extended pay-scale of Rs.2200-3700 to Lecturers and as already

noted by us, State Government has done so with some modifications

in scales of pay. There is no challenge to these modifications.

23. The petitioners claimed that they are from teaching staff

and equivalent to Head of Department and hence they are entitled to

pay-scale of Rs.3,700-5300. They are not claiming any other pay-

scale or any other advantage. The judgment of the Hon’ble Apex

Court in the case of State of Bihar and others .vrs. Bihar State

Workshop Superintendents Federation and others reported at 1993

Supp (2) SCC 368, needs to be appreciated in this background.

::: Downloaded on – 09/06/2013 17:47:21 :::
25

24. In the said judgment, there was an earlier petition filed

by one Shri Gupta, a Workshop Superintendent claiming himself to

be a teaching employee, and therefore, the entitlement to UGC pay-

scale. It was allowed in part, and Letters Patent Appeal against it

was also disposed of after noticing the decision of the State

Government to implement the UGC pay-scales for employees of

Polytechnic. Thus the UGC pay-scale of Rs.1200-1900 was

extended to him from 01.04.1973. S.L.P. preferred by Government

of Bihar was dismissed in motion as the Hon’ble Apex Court found

no sufficient cause for condoning the delay in filing the same.

Before the Hon’ble Apex Court in challenge to subsequent orders

passed by the High Court, contention of State of Bihar was, as

Workshop Superintendents were not holding teaching post, there

was no question of extending UGC pay-scales to them. The Hon’ble

Apex Court in this background in paragraph no.6 has noted the

contentions of respondents before it and a letter dated 12.04.1959

sent by the AICTE to all State Governments equating the post of

Workshop Superintendent with assistant professor in pay-scale of Rs.

650-1150 in engineering colleges and that of a lecturer in pay-scale

of Rs.350-850 in polytechnic conducting diploma courses. In

paragraph no.7, qualifications laid down by the AITCE on

::: Downloaded on – 09/06/2013 17:47:21 :::
26

10.10.1966 for teaching staff have also been noted. For Workshop

Superintendent, qualification noted is First Class Diploma in

Engineering with 8 years experience or Second Class Degree with 5

years experience. It was further pointed out that there were only 15

Workshop Superintendents who would get the benefit, if the pay-

scales as recommended by the AICTE were extended. The Hon’ble

Apex Court has noted that it was a dying cadre and in Bihar College

of Engineering, Patna and R.I.T. Jamshedpur the Workshop

Superintendent were granted pay-scales of Assistant Professor as

per UGC. In paragraph no.8 the Hon’ble Apex Court has found that

AICTE and other authorities were treating the post of Workshop

Superintendent as teaching post and had fixed them in the pay-scale

equivalent to Associate Professor. Then the Hon’ble Apex Court has

observed that “so far as this category of respondents is concerned, it is

a dying cadre, and even if in terms, they are not entitled to grant of

UGC scale which can only be made applicable in case of a teaching staff

serving in the colleges run by the University, we find no justification so

far as the respondents are concerned, not to allow them the benefit of

the pay-scale at least equivalent to the post of assistant professors.”

25. Thus, in view of the historical background and terms and

conditions of service and pay-scales which remained applicable to

::: Downloaded on – 09/06/2013 17:47:21 :::
27

the respondents for a considerable long period of time, the Hon’ble

Apex Court upheld the revised pay-scale of Assistant Professors

(senior Scale) Rs. 3000-100-3500-125-5000 to the respondents.

This has been done in order to do complete justice. Thus, finding

recorded by the Hon’ble Apex Court no where expressly state that

said post of Workshop Superintendent were held as equivalent to the

post of associate professors (senior scale). On the contrary due to

the long standing practice in State of Bihar, the terms and conditions

of service and as it was a dying cadre, in order to do complete justice

that pay-scale has been extended to the Workshop Superintendents.

It is to be noted that the said pay scale of associate professor was as

per the recommendations of the UGC and State of Bihar had already

accepted to implement the same for teaching employees of

Polytechnic and Engineering Colleges. Said Workshop

Superintendents required superior qualifications. In facts before us,

no UGC pay-scales as such is pointed out or pressed into service and

qualifications expected are also not of same level.

26. The pay-scale of lecturer as revised on 01.01.1986 is

2200-3700 and pay-scale of Lecturer [senior scale] is 3000-4500.

Pay scale of Lecturer [selection grade] is 3700-5300 as per

government resolution dated 26.05.1992. Thus exact identical pay

::: Downloaded on – 09/06/2013 17:47:21 :::
28

scale comparable with one awarded by the Hon’ble Apex Court is

that of Lecturer [senior scale]. In State of Bihar that pay scale was

3000-5000, while in the State of Maharashtra it was 3000-4500. It

is to be noted that the pay-scale for Head of the Department also

began from 3700 and was same as that of Lecturer [selection grade].

The Hon’ble Apex Court was not required to look into the claim that

Workshop Superintendents are in the cadre of Head of Department

and hence, are entitled to pay scale of 3700-5300. It is not

necessary to go into more details of said matter at this stage.

However, it needs to be pointed out here that, if Lecturer [senior

scale] is shown as Senior Lecturer, AICTE Norms in August, 1990

prescribed pay-scale of Rs.3000-5000 for said post and the Hon’ble

Apex Court in State of Bihar and others .vrs. Bihar State Workshop

Superintendents Federation and others (supra) has given that pay

scale to respondents before it.

27. The qualifications prescribed for Workshop

Superintendents prevailing at the time of entry of petitioners in

service are not in dispute. The statutory regulations prescribing

qualifications have come into picture only on 05.03.2010. Faculty

norms which form part of the said regulations and lay down the

minimum qualification and requirement of experience etc., show

::: Downloaded on – 09/06/2013 17:47:21 :::
29

same qualification for Lecturer and Workshop Superintendents.

These statutory regulations when viewed in the background of the

history which we have noted, it is apparent that though the

Workshop Superintendents have been treated as part of teaching

staff, they have not been treated earlier either as Lecturer or then as

Lecturer (Senior Scale). The Lecture (Selection Grade) and Head of

Department are the posts at top of the hierarchy. A person in order

to become eligible for consideration as Lecturer was required to hold

better/superior qualification then the post of Workshop

Superintendent. In this situation, mere communication from the

AICTE stating the Workshop Superintendent is equal in cadre of

Head of Department or then their inclusion in AICTE norms of

August, 1990 in Table 10 as a part of teaching staff along with the

Head of Department, Senior Lecturer (Selection Grade) or Trainee

and Placement Officer, does not by itself entitle them to the scale of

Head of Department. The Workshop Superintendents, envisaged in

August, 1990 Norms by the AICTE are persons who can be said as

equal to Head of Department or Senior Lecturer [Selection Grade]

not only because of pay scale, but because of better qualification

also. Effort of petitioners to claim pay scale of Head of Department

merely because they are equated with cadre in Head of Department,

::: Downloaded on – 09/06/2013 17:47:21 :::
30

is, unsustainable. Mere mention that Workshop Superintendent is

treated at part with Head of Department or Senior Lecturer is not

sufficient. It is well settled that even while extending equal pay for

equal work, difference in qualification is held sufficient to deny this

benefit. Here also “mention” and “equation” are artificial and

became necessary, may be, only for administrative convenience.

28. Effort of petitioners is to show that because of AICTE

recommendations their pay scales stood revised to 3700-5300 with

the pay scale of Head of Department. It is to be noted that there was

no statutory instruction till 05.03.2010 in this respect. The

Government of Maharashtra in terms on 26.05.1992 adopted the

AICTE Norms with some modifications in pay scales and petitioners

were given pay scale of Rs.2200-3700 i.e. equivalent to the Lecturer

from 01.01.1986. Neither judgment of Hon’ble Apex Court in State

of Bihar (supra) nor any Norms/Standards introduced petitioners in

superior cadre. In this situation, we find no substance in the efforts

of petitioners to compare themselves with either Head of

Department or Lecturer (Selection Grade) to claim their pay-scale.

29. The Hon’ble Apex Court has in 1995 [4] SCC 104 (State

of T.N. And another .vers. Adhiyaman Educational & Research

Institute and others) considered the issue of powers with State

::: Downloaded on – 09/06/2013 17:47:21 :::
31

Government to grant and withdraw permission to start an

institution, after coming into force of All India Council for Technical

Education Act, 1987 i.e. 1987 Act. All observations therein are

because of a statutory provision occupying the field vide 1987 Act,

and the State enactment i.e. T.N. Private Colleges (Regulation) Act.

Articles 246, 248 and 254 of the Constitution of India have been

found to be determinative and Entry no.66 in Schedule-VII List 1

(Union List) is interpreted. Strong reliance has been placed by the

learned counsel for petitioners on conclusions recorded in paragraph

no.41(i) by the Hon’ble Apex Court. However, the Hon’ble Apex

Court has found that the expression “coordination” used in entry no.

66 means harmonization, with a view to forge a uniform pattern

for a concerted action according to certain design, Scheme or plan

for development. It is to be noted that therefore, it includes action

not only for removing all disparities in standards, but also for

preventing the occurrence of such disparities. The further

conclusions, particularly [v] and [vi], also show situation in which

State authority is not prevented from laying higher standards or

qualifications. When State Authority de-recognizes or disqualifies

an institution for not satisfying the standards or qualifications laid

down by it, the Hon’ble Apex Court has held that if such institution

::: Downloaded on – 09/06/2013 17:47:21 :::
32

satisfies the norms and recommendations laid down by the Central

Authority, the State Government acts illegally. It is therefore,

obvious that when there was a binding law occupying the field and

State Government wanted to do something inconsistent with it, the

Hon’ble Apex Court has found it unsustainable. Here that is not the

position. No binding law was available, at least till 05.03.2010. The

AICTE laid down some norms in August, 1990 but then as already

observed by us above, those norms have no statutory force.

Moreover, prescriptions therein did not and do not confer any right

upon petitioners to claim pay-scale of Rs.3700-5300/-

30. As we have found that there was no service condition,

settled or otherwise, which could have forced the State

Government to extend the pay scale of 3700-5300 to petitioners, it is

obvious that there is no change in their service conditions. The

arguments of learned Counsel for petitioners, that Regulations of

2010 are prospective and cannot affect the pay scales already

determined, are therefore, misconceived. Reliance upon judgment

reported in the case of Grid Corporation of Orissa and others .vrs.

Rasananda Das (supra) and in case of D.P. Sharma and others .vrs.

Union of India and another (supra), is therefore, misconceived. We

have already made reference to law as expanded in those judgments,

::: Downloaded on – 09/06/2013 17:47:21 :::
33

briefly above and it is sufficient to reveal that reliance upon it is

misconceived.

31. Hence, in this situation, we do not find any merit in the

petition. Hence, rejection of claim as made by petitioners by

respondent no.5 Maharashtra Administrative Tribunal, cannot be

interfered with. Petition is accordingly dismissed. However, in the

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

                 A. P. BHANGALE, J                 B. P. DHARMADHIKARI, J
                           
    joshi
       
    






                                                        ::: Downloaded on - 09/06/2013 17:47:21 :::