Bombay High Court High Court

Shri Sampat Dattu Bhosale vs Sou Archana Chandrakant Shinde on 5 September, 2008

Bombay High Court
Shri Sampat Dattu Bhosale vs Sou Archana Chandrakant Shinde on 5 September, 2008
Bench: Nishita Mhatre
bsb

                    IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                          CIVIL APPELLATE JURISDICTION

                         WRIT PETITION NO. 2092 OF 1998




                                                                       
      Shri Sampat Dattu Bhosale                        ... Petitioner




                                              
                   v/s

      1. Sou Archana Chandrakant Shinde
      2. The Education Officer (Secondary)




                                             
         Zilla Parishad, Sangli.
      3. The Chairman/Secretary,
         Shri Chhatrapati Shikshan Sanstha,
         Agran Dhulgaon, Tal.Kavathe Mahankal,
         Dist.Sangli.




                                     
      4. The Dy. Director of Education,
         Kolhapur Region, Kolhapur.
      5. Kum. Anusaya Rama Sapkal
                          
      6. The Presiding Officer,
         School Tribunal, Kolhapur.          ... Respondents
                         
      Mr.N.V.Bandiwadekar for the petitioner.

      Mr.Umesh Mankapure for the Respondent No.1.

      Mr.C.R.Sonawane, A.G.P. for the Respondent No.4.
        


                                  CORAM: SMT.NISHITA MHATRE, J.
     



                                  DATED: 5TH SEPTEMBER, 2008

      ORAL JUDGMENT:
           JUDGMENT

1. The petition is challenging the order of the School

Tribunal passed in Appeal No.53 of 1995. The petition

has been filed by an employee who is directly recruited

as Head Master pursuant to an advertisement issued by

the institution. Writ Petition No.2142 of 1998 has been

filed by the institution contending that the appellant

::: Downloaded on – 09/06/2013 13:49:26 :::
2

before the School Tribunal did not deserve any relief

from the Tribunal.

2. The petitioner worked as an Assistant Teacher from

1.9.1977 to 31.5.1990 in a school run by the Khanapur

Shikshan Prasarak Mandal. An advertisement was issued

on 16.5.1990 in a local newspaper for filling the post

of Head Master in the school run by respondent No.3

institution. Interviews were held and although

respondent No.1 applied for the post pursuant to the

advertisement, she did not appear for the interview.

The petitioner was selected and appointed as Head Master

from 1.6.1990 on probation for two years. The Education

Officer approved this appointment by an order dated

21.2.1995, retrospectively from 1.6.1990. The

institution had appointed respondent No.1 as an

Assistant Teacher on probation for two years w.e.f.

11.6.1990. Prior to that, she was appointed as

Assistant Teacher in each year from 1985 to 1989-1990.

Thus, the respondent No.1 has worked as an Assistant

Teacher for 5 years prior to 1990. However, the

appointment was for a limited period of one year on each

occasion and the appointment was on a temporary basis.

Undisputedly, she was not appointed as a permanent

teacher. By an order dated 7.6.1990, she was appointed

as an Assistant Teacher on probation w.e.f. 11.6.1990.

::: Downloaded on – 09/06/2013 13:49:26 :::
3

3. The petitioner after being selected, assumed office

on 20.5.1990. Undisputedly, the respondent No.1

completed five years of service, assuming they are to be

treated as continuous, only on 12.6.1990.

4. The petitioner continued to work in the school after

his appointment in 1990. Respondent No.1 filed an

appeal before the School Tribunal on 24.4.1995

contending that, (i) her seniority was wrongly fixed and

that she was in fact senior to another teacher who is

respondent No.5
ig in the petition; (ii) that she was

entitled to be appointed to the post of head of the

school and that she had been superseded by the

petitioner who was an outsider in the school. The

appeal was heard and finally disposed of by an order

dated 3.4.1998. The Tribunal has held that respondent

No.1 was entitled to the post of Head Mistress of the

school w.e.f. 24.4.1995 i.e. the date of filing of the

appeal. The Tribunal set aside the order appointing the

petitioner as Head Master. The Tribunal has also

declared that the approval granted to the appointment of

the petitioner as a Head Master was illegal, ineffective

and void ab initio. Respondent No.2 i.e. the Education

Officer was directed to take steps to recover the salary

from respondent Nos.1 and 3 i.e. the petitioner and

::: Downloaded on – 09/06/2013 13:49:26 :::
4

respondent No.3 herein. The institution was directed to

pay respondent No.1 the salary in the cadre of Head

Master from 24.4.1995.

5. Mr.Bandiwadekar for the petitioner submits that the

appeal itself is not maintainable. He points out that

what is contemplated under Section 9 sub-section (1)(b)

of the Maharashtra Employees of Private Schools

(Conditions of Service) Regulation Act, 1977

(hereinafter referred to as the M.E.P.S. Act), is

supersession by the management while making an

appointment

to a post by promotion. He further submits

that the present case is not one of supersession as

there is no question of the management having appointed

the petitioner by way of promotion, superseding the

claim of the respondent No.1. The petitioner has been

appointed directly and, therefore, the question of

superseding the claim of the respondent No.1 does not

arise. He then submits that the Tribunal has not taken

into consideration the delay in filing the appeal. He

concedes that an appeal to the Tribunal against an order

of supersession need not be filed within the period of

limitation mentioned in Section 9 sub-section (2).

However, he submits, it nevertheless must be filed

within a reasonable time. He points out that the

present appeal has been filed five years after the

::: Downloaded on – 09/06/2013 13:49:26 :::
5

appointment of the petitioner and, therefore, that

period cannot be considered to be a reasonable period.

The learned advocate then argued on merits that the

respondent No.1 had not completed five years continuous

service to be appointed as the head of the school. He

draws my attention to Rule 3 of the Maharashtra

Employees of Private Schools (Conditions of Service)

Rules, 1981 (hereinafter referred to as the M.E.P.S.

Rules), which provides the qualifications and

appointment as the Head of the School. A person to be

appointed as head of the school must have put in not

less

than five years service. He points out that this

service must be continuous and on a permanent basis. He

contends that the respondent No.1 in any event could not

have been appointed to the post of Head of the School as

she did not have the requisite qualifications.

6. Reliance is placed by the learned advocate on the

judgment in the case of Secretary, Shri Jamnadas Adukia

Charity Trust, Bombay & ors. v/s Chintamani Birjaprasad

Dubey & ors., reported in 2000 II C.L.R. 142, where a

learned Single Judge of this Court has held that there

can be no supersession of a person in service in case a

person is appointed as a direct recruit. He also draws

my attention to the judgment of the Supreme Court in the

case of Union Public Service Commission v/s Hiranyalal

::: Downloaded on – 09/06/2013 13:49:26 :::
6

Dev & ors., reported in A.I.R. 1988 S.C. 1069, in

support of his contention that supersession is possible

only in case of promotion and not of selection. He

submits that, if the appeal itself is not maintainable,

then the question of granting any relief to the

respondent No.1 does not arise.

7. Mr.Joshi, appearing for the institution i.e.

respondent No.3 herein, supports the submission advanced

by Mr.Bandiwadekar. He further contends that assuming

the appointment of the petitioner is irregular inasmuch

as no permission was obtained from the Education Officer

prior to advertising the post of Head Master, the

respondent No.1 would not automatically be entitled to

the post of Head Mistress. He further contends that the

petitioner has been in service with the school for 18

long years and this fact should be considered by this

Court while passing the final order in the petition.

The learned advocate also submits that respondent No.1

ought to have challenged the issuance of the

advertisement itself as the rights of respondent No.1

were crystlized when the advertisement was issued.

Therefore, he submits, the delay in filing the appeal

would be a hurdle for the respondent No.1 to cross

before any reliefs can be granted to her.

::: Downloaded on – 09/06/2013 13:49:26 :::
7

8. Mr.Mankapure, the learned advocate for respondent

No.1, submits that the appeal is maintainable as any

order of supersession can be challenged in the School

Tribunal. He submits that supersession means

replacement, by relying on the dictionary meaning of

“supersession” and, therefore, any order replacing the

respondent No.1, who was acting as a Head Mistress,

amounts to supersession. He places reliance on the

judgment of a learned Single Judge of this Court in the

case of Nagpur Shikshan Mandal & anr. v/s Haribhau

Nathuji Mohod & ors., reported in 2008(3) All MR 171

another judgment
ig between the same parties reported in

2007(2) Bom.C.R. 50. He submits that the petitioner

was appointed pursuant to an advertisement issued by the

institution although the latter was well aware of the

fact that respondent No.1 had completed five years in

service and, therefore, would be entitled to the post of

Head of the School. He submits, therefore, that the

appeal is maintainable as held by the School Tribunal.

As regards the question of limitation, the learned

advocate submits that right from 1989, the respondent

No.1 was corresponding with both, the school and the

Education Department, contending that her seniority had

been wrongly fixed. According to him, had the seniority

of respondent No.1 been fixed correctly, she would have

been shown senior to respondent No.1 and, would have

::: Downloaded on – 09/06/2013 13:49:26 :::
8

automatically been eligible to be appointed as head of

the School. The learned advocate then submits that in

any event the appointment of the petitioner is illegal,

because no permission was obtained from the Education

Department prior to advertising the post of Head of the

School. He submits, while placing reliance on the

judgment of the Division Bench of this Court in the case

of Tara Ramesh Tupkar v/s Pramod Shikshan Sanstha,

reported in 1999 (Supp.) Bom.C.R. 119, in support of

this contention, that the management of a school can

advertise a post of head of the school only after

obtaining

permission from the Education Officer/Deputy

Director. He urges that sub-rule 5(b) of Rule 3 has

been breached by the institution, as admittedly, prior

permission was not sought while advertising the post of

Head of the School.

9. The first issue which will have to be decided is

whether the appeal itself is maintainable. The meaning

of the verb “supersede” in the Conscise Oxford

Dictionary is – “(a) “adopt” or appoint another person

or thing in place of. (b) set aside; cease to employ.”

The meaning assigned to the word “supersede” in the

Black’s Law Dictionary (Eighth Edition) is – “1. To

annul, make void, or repeal by taking the place of; 2.

To invoke or make applicable the right of supersedeas

::: Downloaded on – 09/06/2013 13:49:26 :::
9

against.” Therefore, the term “supersession” means

replacing a person or thing.

10. In the case of Union Public Service Commission v/s

Hiranyalal Dev & ors., reported in A.I.R. 1988 SC 1069,

the Supreme Court has considered whether a direct

recruit could supersede persons who were already in

service. A Selection Committee had been appointed and

the Committee selected a person in preference to

another. The Supreme Court has observed that this could

not amount to supersession of a junior by a senior. It

also held that the concept of “supersession” is relevant

in the context of promotion and not in the context of

selection. Similarly, in the case of Secy. Shri

Jamnadas Adukia Charity Trust v/s Chintamani Birjaprasad

Dubey & ors., reported in 2000 II C.L.R. 142, a learned

Single Judge of this Court has held that a direct

appointee to a post could not supersede a person who was

already in service. Supersession, it was observed,

takes place only when a junior employee is promoted to a

higher post, overriding the claim of a senior employee

in his cadre.

11. I am in respectful agreement with the view taken by

the learned Single Judge of this Court in Secy. Shri

Jamnadas Adukia Charity Trust (supra). When there is a

::: Downloaded on – 09/06/2013 13:49:26 :::
10

case of supersession it presupposes that a person who is

junior in rank overrides the claim of a person who is

senior to him and is appointed instead of his senior.

Section 9 of the M.E.P.S. Act clearly stipulates that

an appeal is maintainable by a person who is superseded

by the management while making an appointment to any

post by promotion. Obviously some meaning would have to

be assigned to the expression “by promotion” used in the

section. In my opinion, there can be no supersession by

a direct recruit. The submission of Mr.Mankapure that

any replacement of a person by whatever means i.e.

whether

by overriding the claim of a senior by a junior

or by overriding a claim by appointing an outsider can

be challenged before the School Tribunal. The

submission is unsustainable because the School Tribunal

is not competent to decide disputes between a direct

recruit and a person in service as there is no

supersession in fact. Assuming Mr.Mankapure is right in

submitting that a supersession means replacement of a

person, the expression “by promotion” used in Section

9(1)(b) of the M.E.P.S. Act cannot be ignored and must

be given effect. Thus, only the replacement of a person

by promotion can be challenged before the School

Tribunal. The appeal itself filed by respondent No.1

was not competent and the Tribunal had no jurisdiction

to decide the same. The Tribunal ought to have

::: Downloaded on – 09/06/2013 13:49:26 :::
11

therefore dismissed the appeal.

12. Turning now to the issue of limitation, it is no

doubt true that a supersession can be challenged under

Section 9(1)(b) before the Tribunal at any time and

there is no fixed period of limitation. However, it

would not give a licence to a person to challenge the

order passed in favour of another who she claims has

superseded her after an inordinate delay. In the

present case, respondent No.1 has contended that she was

pursuing other remedies of corresponding with the

authorities

in order to redress her grievance.

Admittedly, the respondent No.1 has not filed any

application for condoning the delay in filing her

appeal. Instead, it was only after the management in

its written statement contended that there was no

application filed for condoning the delay and that

therefore the appeal should be dismissed, that an

application for condoning the delay was filed by the

respondent No.1. That application was opposed by the

petitioner by filing his reply. However, the Tribunal

chose not to pass any order on that application and

instead decided all issues together. The Tribunal was

of the opinion that there was no delay on the part of

the respondent No.1 in filing the appeal.

::: Downloaded on – 09/06/2013 13:49:26 :::
12

13. It is now trite that merely engaging in

correspondence for redressal of one’s grievance over a

long period of time is not sufficient to explain the

delay in filing an appeal. In the present case, the

respondent No.1 was aware that the advertisement was

issued on 16.5.1990. She chose not to challenge the

issuance of the advertisement and instead applied for

the post of Head of the School. Thus, she was aware of

the advertisement having been issued on 16.5.1990

itself. She was also aware that the petitioner was

appointed on 28.5.1990 as she was working in the same

school.

If the petitioner’s contention that she was in

continuous service is accepted, she completed five years

on 12.6.1990. Therefore, according to her, she should

have been appointed on that date as Head of the School.

However, she chose to remain silent even on completion

of five years. She continued her correspondence and

claims that the Education Officer had assured her that

approval could not be granted to the appointment of the

petitioner to the post of Head Master and, therefore,

she did not challenge his appointment. It was only

after the approval was accorded that she decided to

challenge the appointment of the petitioner. This

submission again cannot be accepted. The requirement of

approval of the appointment of a person to a particular

post, if not met, does not necessarily lead to the

::: Downloaded on – 09/06/2013 13:49:26 :::
13

inference that the appointment is illegal. As held by

the Full Bench of our Court in the case of St.Ullai High

School & anr. v/s Devendra Prasad Jagannath Singh,

reported in 2007 (1) Mh.L.J. 597,
597 the rejection of

approval for an appointment would not necessarily mean

that the management can terminate the services of an

employee automatically; nor would it mean that the

services would automatically come to an end after the

approval was refused. Thus, assuming no approval was

granted, the petitioner was entitled to continue on the

post at the risk of the management. Respondent No.1

ought

to have filed the appeal within a reasonable time

and, in my opinion, a period of five years is certainly

not a reasonable time in the facts of the present case.

14. On merits, there can be no dispute that the

advertisement which was issued for appointment of the

Head of the School had not been issued in compliance

with Rule 3(5)(a) of the M.E.P.S. Rules. Prior

permission of the Education Officer/Deputy Director for

advertising the post is mandatory. Admittedly, the

management has not obtained this permission as required

under Rule 3(5)(a). The Division Bench of this Court

has observed in the judgment of Tara Ramesh Tupkar v/s

Pramod Shikshan Sanstha & ors. (supra), that an

appointment which is in violation of sub-rule 5(a) of

::: Downloaded on – 09/06/2013 13:49:26 :::
14

Rule 3, must be quashed. However, these observations

were made in the matter where the appeal filed by the

employee was maintainable. Post facto approval has

undoubtedly been given to the appointment of the

petitioner. His appointment has been approved on

21.2.1995 with effect from 1.6.1990. However, it must

be borne in mind that the grant-in-aid was extended to

the school by the order of the Education Department

dated 4.6.1990. Thus, when the advertisement was issued

on 16.6.1990, the School was not getting any

grant-in-aid and, therefore, in my opinion, no approval

was necessary from
ig the Education Department prior to

issuance of the advertisement.

15. In my view, the Tribunal has erred in granting

relief to the respondent No.1 when the appeal itself was

not maintainable and had been filed after an inordinate

delay of five years. The petition must succeed.

16. The impugned order is set aside. Writ petition

allowed.

17. Rule made absolute. No order as to costs.

18. Respondent No.1 may approach any other forum for

redressal of her grievance. If any litigation is filed

::: Downloaded on – 09/06/2013 13:49:26 :::
15

by respondent No.1 in respect of the subject matter of

this petition, the appropriate forum will take into

account the pendency of this petition in this Court

while deciding whether the application or any other

litigation filed by the respondent No.1 has been filed

within the period of limitation.

19. Civil Application No.1768 of 2008 also stands

disposed of accordingly.

::: Downloaded on – 09/06/2013 13:49:26 :::