1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY:
NAGPUR BENCH: NAGPUR
WRIT PETITION NO.517 OF 2010
PETITIONER:
Shri Ramesh son of Mahadeo Rajurkar, aged about 53 years,
occupation : Teacher, resident of Plot No.43, Sanmarg Nagar,
Hudkeshwar Road, Nagpur.
VERSUS
RESPONDENTS:
1] Education Officer (Secondary) Zilla Parishad, Nagpur.
2] Uday Shikshan Sanstha Parwati Nagar, Nagpur through its
Secretary
3] State of Maharashtra through its Secretary, Education
Department, Mantralaya, Bombay 400 032.
================================================
Shri A.Shelat, advocate for petitioner
Shri S.J. Jichkar, AGP for respondent no.1 & 3
Shri C.A. Joshi, advocate for respondent no.2
================================================
CORAM: S.A. BOBDE & SMT. VASANTI A. NAIK, JJ.
DATE: 2ND MARCH, 2010
ORAL JUDGMENT : [PER : S.A. BOBDE, J.]
Rule returnable forthwith. Heard by consent.
2] The petitioner has challenged the order dated 7.1.2010 passed
by the Education Officer, requiring the management to fill in the
post of Head Master on the basis of reservation.
::: Downloaded on – 09/06/2013 15:39:46 :::
2
3] The respondent no.2 is running two schools namely Jeevan
Shikshan Vidyalaya, Unt Khana, Nagpur and Jeevan Shikshan
Vidyalaya, Parwati Nagar, Nagpur. Said schools are admitted to
100% grants from the state government. Each school has one
Headmaster. Thus the cadre of Headmaster bears only two posts.
4] By the impugned order on 7.1.2010 the Education Officer
issued a letter to the management – respondent no.2 stating that the
petitioner is granted administrative and financial powers temporary
so that the management of the school is saved from financial and
administrative difficulties. The Education Officer has however,
asked the respondent no.2 to fill up the post as per reservation.
Powers of the petitioner have been restricted only for the period
from 1.11.2009 to 31.1.2010. Petitioner has thus challenged the
directions of the Education Officer.
5] Shri Shelat, learned counsel for the petitioner has relied on
the judgment delivered by the Full Bench of this Court, reported in
2006(6) Mh.L.J. 882 [New English High School Association,
::: Downloaded on – 09/06/2013 15:39:46 :::
3
Nagpur & another ..vs.. Baldev s/o Fakira Ade], wherein this court
has held as under:
“28- The fall out of the above discussion is that in
case the cadre consists of three or less number of
posts and the total percentage of reservation is 24%,
there cannot be any reservation in such a case and it
would be only in case of four posts that one of thosewill have to be filled in by the reserved category
candidate. The applicability of the reservation policy
would depend upon the number of posts in a cadre
and the percentage of reservation. The 50 point rostercan be made applicable only when the applicability
thereof would not result in implementation ofreservation policy in excess of the percentage
statutorily prescribed for the reserved categorycandidates. ”
Thus the impugned letter of the Education Officer is contrary to law
since it calls upon the respondent – management to apply principle
of reservation even though the number of posts are only 2 and the
permissible percentage for reservation is 33%. Hence the petition
is allowed. Rule is made absolute in the above terms.
JUDGE JUDGE
smp.
::: Downloaded on - 09/06/2013 15:39:46 :::