Bombay High Court High Court

Shri D.R.Bondre vs The State Of Maharashtra And Ors on 22 November, 2011

Bombay High Court
Shri D.R.Bondre vs The State Of Maharashtra And Ors on 22 November, 2011
Bench: D.B.Bhosale, K. K. Tated
    ttm                                  1                                wp1499-97.doc

                IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                         CIVIL APPELLATE JURISDICTION




                                                                            
                        WRIT PETITION NO.1499 OF 1997




                                                    
    Shri D.R.Bondre                                    .. Petitioner
          Vs.
    The State of Maharashtra and Ors.                  .. Respondents




                                                   
    Mr.P.P.Chavan for the petitioner




                                       
    Mr.C.R.Sonawane, A.G.P. for respondent no.1 and 2
                         
    Mr.R.S.Khadapkar for respondent no.3
                        
                             CORAM       : D.B.BHOSALE & K.K. TATED, JJ.

DATE : 22nd NOVEMBER, 2011.

ORAL JUDGMENT (PER K.K.TATED, J):

1. Heard the learned counsel for the parties.

2. By this petition, under Articles 226 and 227 of the Constitution of

India, petitioner challenges two circulars dated 14.06.1994 and 07.10.1994

issued by the Government of Maharashtra regarding the service conditions

of Librarians.

A few facts of the matter are as under:

3. The petitioner joined as Librarian with G.K.Gokhale College, Kolhapur

respondent no.4 with effect from 1st May, 1961 and worked for more than

::: Downloaded on – 09/06/2013 17:56:25 :::
ttm 2 wp1499-97.doc

25 years as Librarian and retired from the same College. The pay scale of

Librarians and the Directors of Physical Education were on par with the

Lecturers. The revisions were effected during the year 1960-65. The

University Grant Commission appointed an independent committee to

recommend the scales of pay for Librarians and Directors of Physical

Education. Both the Committees unanimously recommended that the

Librarians and the Directors of Physical Education scales of pay ought to

have been on par with that of the Lecturers. The said situation continued

till 1975. Thereafter, the parity of pay scales between the

Librarians/Directors of Physical Education and the Lecturers was disturbed

and while the Lecturers were placed in the pay scale of Rs.700-1600

irrespective of their qualification and allowed 5-8 years to improve their

qualification and the Librarians/Directors of Physical Education were

placed in the pay scale of Rs.500-900, though in the most cases, they were

better qualified than the Lecturers. By circular dated 25.10.1977, the

respondents increased the qualifications of the Librarians retrospectively but

did not provide them time or facility to improve their qualifications. Later

on, the respondents issued circular, and thereby relaxed the qualifications

in respect of the Librarians appointed prior to the year 1975, but provided

that their services prior to the year 1973 would not be counted for any

purpose. Because of these circulars, the petitioner was getting less pay.

::: Downloaded on – 09/06/2013 17:56:25 :::

ttm 3 wp1499-97.doc

They also affected his retirement benefits adversely. Therefore, the present

petition for getting equal pay on the basis of pay scale of Lecturers.

4. The learned counsel for the petitioner submitted that the petitioner

being qualified under the Rules at the time of the petitioner’s appointment

cannot be said to be not qualified for higher pay scale vide circulars issued

by respondent nos.1 to 3 increasing eligibility/qualification with

retrospective effect. He further invited our attention to the orders dated

17th October, 2001 in Writ Petition No.988 of 1996 passed by Division Bench

consisting of Justice R.M.Lodha, (as he then was) and Smt.Justice Nishita

Mhatre, and 8th January, 2004 in Writ Petition No.733 of 1997 passed by

Division Bench consisting of Justice H.L.Gokhale (as he then was) and

Justice F.I.Rebello, (as he then was) and submit that the Writ Petition can

also be disposed of in terms of the said order.

5. The learned A.G.P. appearing for respondent nos.1 and 2 and counsel

appearing for respondent no.3 have no objection for disposing of this Writ

Petition in terms of the order dated 8.1.2004 in Writ Petition No.773 of

1997. In terms of the order dt.8.1.2004 passed in the Writ Petition No.773

of 1997, the following order is passed:

The petitioner would be entitled to be placed in the revised

scale of Rs.700-40-1100-60-1600 with effect from 1st April,

::: Downloaded on – 09/06/2013 17:56:25 :::
ttm 4 wp1499-97.doc

1980 and thereafter, from 1st April, 1986 in the revised pay

scale of 3700-125-4950-150-5700. The respondents are

directed to pay to the petitioner the back wages along with all

the consequential benefits after proper fitment within a period

of six months from today. In the event, the payment is not

made within six months from today, the petitioner would be

entitled to interest at the rate of 9% per annum from the date

of the judgment till the date of final payment.

6. Rule made absolute accordingly. There shall be no order as to costs.

          (K.K. TATED, J.)                               (D.B. BHOSALE, J.)
   






                                                      ::: Downloaded on - 09/06/2013 17:56:25 :::