Supreme Court of India

Rajni vs Rama Sewa Samiti (Regd.) & Anr on 26 September, 2008

Supreme Court of India
Rajni vs Rama Sewa Samiti (Regd.) & Anr on 26 September, 2008
Author: ………………….J.
Bench: S.B. Sinha, Cyriac Joseph
                        IN THE SUPREME COURT OF INDIA
                       CIVIL APPELLATE JURISDICTION

                        CIVIL APPEAL NO. 5882 OF 2008
                       (Arising out of S.L.P. (C) No.10237/2007)

               Rajni          ...Appellant

                                         Versus

            Rama Sewa Samiti (Regd.) ..Respondents
       & Anr.


                                       O R D E R

Leave granted.

Appellant herein was an employee of the respondent No.1. It is a

privately managed school. The services of the appellant were terminated. She filed a

suit praying for a decree of reinstatement in service with back wages.

The said suit was dismissed by the learned trial judge by a

judgment and decree dated 22.7.2003. An appeal preferred thereagainst, however,

was allowed by the learned Additional District Judge by a judgment and decree dated

26.9.2003.

The High Court, however, by reason of the impugned judgment

has allowed the Second Appeal preferred by the respondents herein.

The High Court, in view of the decision of this Court in

Executive Committee of Vaish Degree College, Shamli and Ors. Vs. Lakshmi Narain

and Ors. – AIR 1976 (SC) 888, opined that as the terms and conditions of the services

-1-
of the appellant were not governed by any statute or statutory rules, no decree for

reinstatement of services could have been granted in view of Section 14(1)(b) of the

Specific Relief Act, 1963.

The High Court awarded a sum of Rs.20,000/- by way of

damages in favour of the appellant.

Learned counsel appearing on behalf of the appellant, however,

would draw our attention to the judgment of the learned District Judge wherein

Clause 4(2) of Appendix XXVII of the Code had been noticed, which reads as under:

“(2) Subject to the prior approval of the District Education Officer of the
District in which the school is situated the management of the school may terminate
the services of a teacher by giving him a notice for a period of three months or for a
period of less than three months as specified in the agreement referred to in Clause 1
above or by paying basic salary for the notice period, for any or more of the following
reasons:

             XXX                XXX        XXX
             XXX                XXX        XXX
             XXX                XXX        XXX"



The High Court, however, in our opinion has rightly opined

that unless it is shown that the said Code has any statutory force, reinstatement of

services could not have been directed in view of Vaish Degree College’s case

(supra).

-2-

Such a Code which is a compendium of circular letters issued by

the Directorate of Education and/or the Department of Education of the Government
does not have any statutory force.

{See:

Sri Dwarka Nath Tewari & Ors.Vs. State of Bihar & Ors. – AIR 1959 (SC)
249

Bharat Sanchar Nigam Ltd. & Anr.Vs. BPL Mobile Cellular Ltd. & Ors.

– 2008 (8) SCALE 106 .

Despite opportunities granted, the learned counsel for the

appellant has failed to show that the conditions of services of the appellant were

governed by any statue or statutory rules.

In this view of the matter, there is no merit in this appeal. The

appeal is accordingly dismissed. There shall, however, be no order as to costs.

………………….J.

[S.B. SINHA]

…………………J
[ CYRIAC JOSEPH ]

New Delhi,
September 26, 2008.