Supreme Court of India

Shaik Bade vs State Of Andhra Pradesh on 16 December, 2010

Supreme Court of India
Shaik Bade vs State Of Andhra Pradesh on 16 December, 2010
Author: A R Dave
Bench: P. Sathasivam, Anil R. Dave
                                             1


                                        NON-REPORTABLE

            IN THE SUPREME COURT OF INDIA

             CIVIL APPELLATE JURISDICTION

             CIVIL APPEAL NO. 10661 OF 2010
            (Arising out of SLP(C) No.10369 of 2005)



PARAMJIT SINGH                                .....APPELLANT.


                            VERSUS

DIRECTOR, PUBLIC
INSTRUCTIONS & ORS.                           .....RESPONDENTS.




                         JUDGMENT

ANIL R. DAVE, J.

1. Leave granted.

2. Being aggrieved by the Judgment and Order dated 7th February,

2005 in CWP No.3267 of 2004 passed by the High Court of Punjab and

Haryana at Chandigarh, this appeal has been filed by Khalsa High

School, Mansa, District Mansa, Punjab, through its Manager.
2

3. The facts giving rise to the present litigation in a nutshell are as

under:

4. Respondent nos. 3 to 7 were appointed on probation as teachers

by the management of the appellant’s school. They were appointed on

probation with a clear understanding that they were to remain on

probation for a period of one year and if during the said period of

probation, their work was not found to be satisfactory, their services

would be terminated. The said fact had been incorporated in their

appointment orders and the said understanding was also in consonance

with the provisions of Rule 8 of the Punjab Privately-Managed

Recognized Schools Employees (Security of Services) Rules, 1981

(hereinafter referred to as `the Rules’). As work of the said teachers

was not found to be satisfactory, the period of probation was extended

by a further period of six months, but even during the extended period,

their work was not found to be satisfactory and, therefore, services of

the said teachers had been terminated without stigmatizing them in the

orders, whereby their services were terminated.
3

5. Being aggrieved by the order of termination, the said respondents

had approached the Director Public Instructions (Schools) Punjab by

way of a representation and even before the representation could be

decided, they approached the Punjab State School Tribunal by filing an

appeal against the orders of termination. The Tribunal had passed an

interim order dated 13th February, 2003 whereby the appellant was

restrained from terminating services of the respondent-teachers.

6. Ultimately, the Tribunal by an order dated 27th January, 2004 had

allowed the appeal and had directed the appellant-school to reinstate

the teachers with back-wages. The said order was challenged by the

appellant by filing CWP No.3267 of 2004 in the High Court of Punjab

and Haryana and the said petition was rejected by an order dated

February 7, 2005.

7. The Tribunal had allowed the appeal by considering the

termination as the penal. According to the Tribunal, departmental

inquiry ought to have been held before termination of services of the

teachers. Moreover, no approval of the Director was obtained as

required under the Provisions of Section 4 of the Punjab Privately
4

Managed Recognized Schools Employees (Security of Service) Act, 1979

(hereinafter referred to `the Act’) and, therefore, also the orders of

termination were bad in law.

8. The aforestated order passed by the Tribunal was confirmed by

the High Court.

9. We have heard the learned counsel and have also gone through

the relevant rules and the judgments referred to by the learned counsel.

10. It is a settled legal position that termination of a probationer on

account of his non-satisfactory performance can never be treated as

`penal’. In spite of the said settled legal position, the Tribunal

considered termination as `penal’ and the said view was confirmed by

the High Court. In the circumstances, we do not approve the

reasoning of the Tribunal confirmed by the High Court that the

termination of the aforestated teachers was penal in nature. As the

termination was not penal in nature, no departmental inquiry was

required to be conducted before the termination.
5

11. However, we are of the view that prior approval under Section 4

of the Act ought to have been obtained from the Director as it is

mandatory. Even in case of termination of service of a probationer,

prior approval is must.

12. We, therefore, hold that the termination was not in accordance

with law because no prior approval of the Director was obtained by the

appellant-management before terminating services of the respondent-

teachers. We, however, quash the direction regarding payment of

arrears of salary to the teachers.

13. In the circumstances, we confirm the order with regard to

reinstatement of the respondent-teachers. If the respondent-teachers

have already been relieved, they shall be reinstated but without arrears

of salary in view of the fact that they have not worked and, therefore,

principle of “no work, no pay” should be applied. However, so as to

compensate them, if the said respondent-teachers have already been

relieved, they would be paid compensation of Rs.25,000/- each because

the order of termination was not just and legal. They shall be

reinstated immediately.

6

14. Needless to say, that it would be open to the appellant-

management to take approval of the Director as required by law, if the

management desires to terminate services of the respondent-teachers

for their non-satisfactory performance. We also clarify that we have

not gone into correctness of the decision of the appellant-employer with

regard to quality of performance of the teachers.

15. The appeal is partly allowed and disposed of with the aforestated

directions but without any order as to costs.

………………………………….J.
(Dr. MUKUNDAKAM SHARMA)

………………………………………….J.
(ANIL R. DAVE)

New Delhi
December 16, 2010.