Bombay High Court High Court

Santoshi Mahila Mandal vs Presiding Officer on 1 July, 2011

Bombay High Court
Santoshi Mahila Mandal vs Presiding Officer on 1 July, 2011
Bench: Ravi K. Deshpande
                                                         1




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




                                                              
                               WRIT PETITION NO. 4359/2006




                                                             
     1.      Santoshi Mahila Mandal,
             Chandrapur, through its Secretary.

     2.      Amar Shahid Veer Bhagat Singh




                                               
             Hindi Primary School, Chandrapur,
             through Head Master
                            ig                                                  PETITIONERS


                                      ...VERSUS...
                          
     1.      Presiding Officer,
             Additional School Tribunal (Nagpur)
      

             Chandrapur.
   



     2.      Ku. Vatsala Atmaram Sakharkar,
             C/o. Vithoba Atmaram Borikar,
             Near Veterinary Hospital ,
             Nagina Bagh, Chandrapur.





     3.      Education Officer (Primary),
             Zilla Parishad, Chandrapur.                                RESPONDENTS

     --------------------------------------------------------------------------------------------------





     Shri . A.S.Chandurkar, Advocate with Shri M.P.Khajanchi, Advocate,  for 
     Petitioners.
     Shri Bhushan Mohta, Advocate, h/f Shri  Anand Parchure, Advocate, for 
     Respondent No. 2 
     --------------------------------------------------------------------------------------------------




                                                              ::: Downloaded on - 09/06/2013 17:26:06 :::
                                                 2




                                                                             
              CORAM: R. K. DESHPANDE, J.

st
DATE : 1 JULY, 2011

ORAL JUDGMENT

1] This writ petition is preferred by the employer

challenging the judgment and order dated 13th July, 2006,

passed in Appeal No. STC/15/94 by the Additional School

Tribunal (Nagpur), Chandrapur. The appeal filed by the

respondent employee challenging her termination from

service as Assistant Teacher w.e.f. 3.12.1993 has been

allowed. The termination has been set aside, the

management has been directed to reinstate the respondent-

employee on the post of Assistant Teacher in its School

namely Veer Bhagat Singh School with continuity in service

and full backwages.

2] This matter was before this Court in earlier

round of litigation in Writ Petition No. 15/2002, decided on

27th August, 2002. After considering the rival submissions

made by the parties, this Court framed following points for

::: Downloaded on – 09/06/2013 17:26:06 :::
3

determination by the School Tribunal,

a] Whether the petitioner has worked in the
respondent-school. If yes for what period and
in what capacity?

b] At which point of time the services of the
petitioner were terminated and whether the
termination of the petitioner is in accordance
with law?

c] Whether the petitioner has herself abandoned
the services. If yes, on what date?

In para 9 of the said judgment, it has been

observed that the School Tribunal shall take into

consideration the fact that the respondent school has already

been closed.

3] After remand of the matter, the School Tribunal

has decided the said appeal afresh by its judgment and order

dated 13th July, 2006. In respect of the Point No. [a] framed

above, the answer is that the respondent employee was

working in the School since 1.1.1979 to 3.12.1993 as

permanent Assistant Teacher. So far as point No. [c] above is

concerned, it has been held that the petitioner employer has

::: Downloaded on – 09/06/2013 17:26:06 :::
4

failed to establish that the respondent employee has

abandoned the services. In respect of Point No.[b] above, it

has been held that the respondent employee was wrongfully

terminated from service w.e.f. 3.12.1993. On the aspect of

question of reinstatement, the tribunal has recorded the

finding that the English Medium School was closed down

from the Academic Sessions 1995-96, however, Hindi

Medium School was functioning. It was further held that no

permission as required by the provisions of Rules was

obtained for closing down the English Medium School and

the procedure for that purpose laid down under the Rules has

not been followed. It was further observed that even in

respect of closure of the school, the procedure as laid down

by Rule 25-A is required to be followed and the principle of

“last come, first go” is also required to be observed. In view

of the fact that Hindi Medium School was functioning and

the fact that the provisions as aforestated were not complied

with, the respondent employee was granted reinstatement

and continuity in service.

::: Downloaded on – 09/06/2013 17:26:06 :::
5

4] So far as the question of backwages is

concerned, the tribunal has recorded the finding that there is

nothing on record to show that the respondent employee

after her termination from service was doing some job.

Hence, denial of backwages will cause undue hardship to the

respondent employee.

5]

The finding of the School Tribunal that the

respondent employee was working in the school since

1.1.1979 to 3.12.1993 as permanent Assistant Teacher is

based upon certificate dated 4.4.1988 issued by the President

of the Society, which is countersigned by the Eduction Officer

and the another certificate dated 3.12.1993 issued by the

Vice President of the Society. It has been held that on both

these dates the concerned office bearers were holding the

office. The certificates indicated that the respondent

employee was in service from the year 1979 till 1993. The

reliance was also placed upon the seniority list of the staff

working in the school, prepared for the Sessions 1992-93,

::: Downloaded on – 09/06/2013 17:26:06 :::
6

which was signed by the incharge Headmistress, showing the

name of the respondent at Sr.No.1. Thus, the finding is

based upon the relevant evidence available on record.

Sufficiency or insufficiency of the evidence in support of the

finding cannot be the subject matter of judicial scrutiny

under Article 226 and 227 of the Constitution of India.

Hence, no fault can be found with such finding recorded by

the School Tribunal.

6] Shri Chandurkar, with Shri Khajanchi, the

learned counsels appearing for the petitioner have urged that

the certificate dated 3.12.1993 shows that the petitioner was

working as Headmistress from 1.4.1979 to 1.9.1993, whereas

the case of the respondent employee herself is that from

1.1.1979 to 1.7.1980, she was working as an Assistant

Teacher and thereafter she was promoted as Headmistress,

where she was working till 1993. In respect of certificate

dated 4.4.1988, it is urged that the said certificate indicate

that the respondent employee is working from 1979 to 1988

::: Downloaded on – 09/06/2013 17:26:06 :::
7

as Teacher in English and Hindi Primary School at

Chandrapur. It is, therefore, urged that there is inconsistency

in between the certificates produced on record and also the

stand of the respondent-employee. The same, therefore,

could not have been relied upon for recording the findings.

The reliance is also placed upon the affidavit dated 16th

January, 2003 filed by one Smt. Vatsala Dattatray Dhotarkar,

Ex-Vice President of the Society, whose signature is alleged to

be on the certificate dated 3.12.1993. Inviting my attention

to para 3 of the said affidavit, it is urged that such certificate

was not issued and it was a bogus and forged document. In

view of this, the submission is that, the School Tribunal could

not have relied upon such certificate.

7] It is not possible to accept the aforesaid

contention urged by the learned counsel appearing for the

petitioner. The question is whether the respondent employee

was in service from 1.9.1979 to 3.12.1993 as an Assistant

Teacher. Whether she was working as Assistant Teacher or as

::: Downloaded on – 09/06/2013 17:26:06 :::
8

incharge Headmistress is altogether different question. It is

significant to note that in para 2 of the affidavit of Smt.

Vatsala Dhotarkar, it has been clearly mentioned that the

respondent employee has abandoned the service as she had

stopped coming to the school from 3rd December, 1993. It is

thus apparent that the fact that the respondent employee was

working in the school from 1979 to 3rd December, 1993 is

impliedly accepted. It was not the case of the petitioner

before the tribunal that the respondent employee has been

removed from service on the ground of any misconduct or on

the ground that she has forged and fabricated the documents.

Hence, the stand taken in the affidavit of Smt. Vatsalabai

Dhotarkar appears to be clearly an after thought. At any

rate, the view taken by the tribunal is based upon the

material available on record and is a possible view in the

facts and circumstances of the case. Hence, it does not call

for interference.

8] It is also the contention of the learned counsel

::: Downloaded on – 09/06/2013 17:26:06 :::
9

appearing for the petitioner that the tribunal ought to have

framed an issue as to whether the respondent employee has

established that her appointment was in accordance with

Section 5 of the Rules framed under the M.E.P.S. Act. It is

urged that in the light of the decision of the Division Bench of

this Court reported in 2007 (6) Mh.L.J. 667; Priyadarshini

Education Trust and others vrs. Ratis (Rafia) Bano Abdul

Rasheed and others and 2008(4) Mh.L.J. 159; President,

Late Shri Ramchandra Patil Shikshan Sanstha and ors vrs.

Haiderali Mahmadhanif Inamdar and another, such issue is

required to be framed irrespective of the pleadings of the

parties. According to the petitioners, the appointment of the

respondent/employee itself was not in accordance with

Section 5 of the Rules. The appointment of the respondent

employee was purely temporary, on year to year basis and

she had, therefore, no right of continuation on the post.

9] Such argument cannot be accepted for the

reason that in the earlier round of litigation, this Court has

::: Downloaded on – 09/06/2013 17:26:06 :::
10

specifically framed the points for determination, which the

tribunal was bound to answer. This court after hearing the

parties, crystallized the controversy into the points for

determination. At that time no such question was raised as to

whether the appointment of the employee was in accordance

with Section 5 of the Rules framed thereunder. Hence, there

was no direction from this court to the Tribunal to decide any

such question. Even before the tribunal, it does not seem

that any such point was raised. In view of this, the tribunal

was not expected to decide any such point irrespective of the

pleadings of the parties. This is the view taken by this Court

which is reported in 2011 (4) Mh.L.J. 312; Manohar vrs.

P.O. School Tribunal.

10] The burden to establish whether the respondent

employee has abandoned the services is certainly upon the

petitioner employer. Once it is held that the respondent

employee was working as permanent Assistant Teacher, it is

for the petitioner management to point out as to what steps it

::: Downloaded on – 09/06/2013 17:26:06 :::
11

had taken, if the respondent employee had abandoned the

services. Though there is some reference that the respondent

employee has abandoned the services w.e.f. 18.10.1993,

there was not even a single communication issued to the

respondent-employee till filing of an appeal on 12.1.1994,

alleging that she was absent from duty. At any rate, if any

such communication was issued, the same was not placed on

record of the tribunal. The reference was made to two letters

dated 31.1.1994 and 14.2.1994 by which the respondent

employee was asked to join the duties. Both these

communications were issued subsequent to filing of an

appeal by the respondent employee. The issuance of the two

communications is nothing but an after thought to built up a

case of abandonment of service. The tribunal has taken into

consideration both these communications in paras 14 and 16

of the judgment and it has been held that the respondent

employee was never allowed to join the duties after

2.12.1993. Hence, no fault can be found with the decision of

the tribunal on point No. [c].

::: Downloaded on – 09/06/2013 17:26:06 :::
12

11] On the question of legality of the termination, it

has been held that it was a case of refusal to permit the

respondent employee to sign the muster roll, which was a

case of oral termination from service. The services of

permanent employee can not be terminated except in

accordance with the provisions under M.E.P.S. Rules.

Undisputedly, termination is not in accordance with M.E.P.S.

Rules. The same is held to be invalid. No fault can be found

with such finding.

12] On the question of closure of the school, finding

is recorded that Hindi Medium School was still functioning

and closure of the English Medium School was not by

following the appropriate procedure. The certificate dated

4.4.1988 produced on record shows that the respondent

employee was working as teacher to teach English and Hindi

Primary School from 1979 to 1988. If the petitioner

employer wanted to terminate the services of the respondent

employee on the ground that the English Medium School was

::: Downloaded on – 09/06/2013 17:26:06 :::
13

closed down and hence no work was available for

continuation of the respondent employee in service, then it

was open for the petitioner management to pass such an

order in accordance with the provisions of M.E.P.S. Act and

Rules. Undisputedly, this has not been done in the present

case. If the permanent employee is retrenched from service

on account of closure of the school then he is entitled to

certain benefits under the Rules. In such situation he is also

entitled to get the regular salary till his absorption in some

other school. The tribunal has taken into consideration the

aspect of closure of the school and has directed the

reinstatement and continuation in service.

13] Keeping in view all these aforesaid aspects, no

fault can be found with the view taken by the tribunal while

setting aside the termination, directing the reinstatement and

continuation in service.

14] So far as question of backwages is concerned,

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

the aspect has been dealt with in the judgment of the School

Tribunal. However, it has been held that the management has

not brought any evidence on record to show that during the

period after termination, the respondent employee doing

some job. The burden is shifted upon the management. In

view of the decisions of this Court reported in 2009 (2)

Mh.L.J 182; Principal, Daund Taluka Arts and Commerce

College vrs. Macchindra Sahebrao Bhavar and another,

and the decision of the Apex Court reported in (2005) 2 SCC

363; Kendriya Vidyalaya Sangathan and another vrs. S.C.

Sharma, the initial burden lies upon the employee. In view

of this, the order of payment of backwages passed by the

tribunal cannot be sustained and the matter will have to be

sent back to the tribunal to decide the question of backwages

afresh.

15] In the result, the petition is partly allowed. The

judgment and order passed by the School Tribunal on 13th

July, 2006, in Appeal No. STC./15/94 is hereby quashed and

::: Downloaded on – 09/06/2013 17:26:06 :::
15

set aside only to the extent it awards full backwages to the

respondent employee upon his reinstatement in service.

Hence, Clauses (4) and (5) of the said order are hereby

quashed and set aside. The matter is remitted back to the

School tribunal for enquiry into the question of payment of

backwages in accordance with law. The tribunal shall decide

the matter within a period of three months from the date of

receipt of the writ from this Court. It is made clear that the

tribunal shall not reopen the other issues decided by this

Court.

Rule is made absolute in these terms, no orders as to

costs.

16] The learned counsel for the parties have

informed that in view of the order passed by this Court, the

petitioner has deposited an amount of Rs.1,50,000/- in this

court on 28/06/2007. The amount is kept in fixed deposit.

In view of the aforesaid decision, the office is directed to

transfer this amount to the School Tribunal along with

::: Downloaded on – 09/06/2013 17:26:06 :::
16

interest accrued thereon. The School Tribunal shall pass

appropriate orders in respect of the said amount in

accordance with its ultimate decision.

17] None of the observations made in this judgment

shall come in the way of the petitioner to take appropriate

action in the matter in accordance with the provisions of

M.E.P.S. Act and the Rules, if it is permissible.

JUDGE

Rvjalit

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