Bombay High Court High Court

The Chairman vs Shri Mahadev Murlidhar Ganbawale … on 25 September, 2008

Bombay High Court
The Chairman vs Shri Mahadev Murlidhar Ganbawale … on 25 September, 2008
Bench: Nishita Mhatre
vss

               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                      CIVIL APPELLATE JURISDICTION

                        WRIT PETITION NO.3235 OF 1999




                                                                                
      The Chairman, Shri Maharani
      Radhabai Vidyarthi Vasatigraha & Anr. ... Petitioners




                                                        
                 V/s.

      Shri Mahadev Murlidhar Ganbawale & Anr. ... Respondents




                                                       
      Mr.Rajesh Kachare for Petitioners
      Mr.Vishwanath Talkute for Respondent No.1
      Mr.C.R. Sonawane, AGP, for Resp. No.2




                                             
                                        CORAM: SMT.NISHITA MHATRE, J.

J

DATED: SEPTEMBER 25, 2008

ORAL JUDGEMENT:

. The petition challenges the order of the School

Tribunal dated 31.3.1999 in Appeal No.33 of 1997. By

this order, the School Tribunal allowed the appeal and

directed the petitioner to reinstate respondent No.1 in

service in the same position as he was when his services

were terminated. Backwages have been ordered to be paid

together with consequential benefits from November 1995

till reinstatement in service. The Education Officer

has been directed to deduct the salary and other

benefits payable to the appellant i.e. Respondent No.1

herein from the grants of the petitioner in the event

the backwages were not paid within 40 days of the

receipt of the judgment.

::: Downloaded on – 09/06/2013 13:54:13 :::
: 2 :

2. The facts giving rise to the present petition

are as follows:

Petitioner No.1 is an institution which runs the school

known as Girls High School Radhanagari of which the

petitioner No.2 is the Headmistress. The school was

established in 1987 with one division for each class

from the 5th standard to 10th standard. The petitioners

were accorded permission to start the second division of

the 6th standard in the school on 20.10.1994. Prior to

this on 1.8.1994. The petitioners appointed the first

respondent

on probation for two years. Respondent No.2

approved of the appointment of Respondent No.1 (for

short, hereinafter referred to as the ‘Respondent’) on

probation for two years by a communication of

12.11.1995. Five days thereafter, a direction was

issued by the Education officer to close the additional

division of the 6th standard since there was a lack of

students. The petitioners were directed to close the

additional division on 17.11.1995. It appears

thereafter on 2.1.1996, the Education Officer approved

of an additional division of the 7th standard on a

non-grant basis. By a communication dated 23.3.1996,

the petitioners then terminated the services of

Respondent No.1 w.e.f. 30.4.1996. According to the

petitioners, this order of termination was served on

Respondent No.1 and has been acknowledged by him. The

::: Downloaded on – 09/06/2013 13:54:13 :::
: 3 :

respondent, however, contends that his services were

terminated from July 2007. According to the respondent,

he was permitted to work upto June 2007 and it was only

in July 2007 that the petitioners prevented him from

working in the school. Being aggrieved by the

termination of his services, the respondent preferred an

appeal before the School Tribunal. He contended that he

was appointed against a clear permanent vacancy and that

he had completed the probationary period satisfactorily.





                                            
    The    respondent      contended      that    he was       deemed         to     be

    permanent     in     service in view of the fact that                   he     had

    completed     the     two
                              ig years    as a    probationer.              He     has

pleaded further that the headmistress prevented him from

teaching in the school and he was asked to leave the

school premises. No reasons were assigned to him when

he was obstructed from working on 1.7.1997. He

therefore claimed that he should be reinstated with

continuity of service and full backwages alongwith

incidental benefits.

3. The petitioners contested the appeal by filing

the written statement. They contended that a memo has

been issued to the respondent because his behaviour and

character was not good. This memo is dated 22.12.1995.

The petitioner has also contended that they were

directed by the Education Officer to terminate the

services of the respondent since the additional division

::: Downloaded on – 09/06/2013 13:54:13 :::
: 4 :

of the 6th standard could not function due to the lack

of students. The petitioners claim that they had

informed the respondent of this decision of the

Education Officer on 23.1.1996 itself. They further

pleaded that the termination of service of the

respondent was effected on 30.4.1996, after giving

notice to the respondent dated 29.3.1996. It was also

contended that the appeal had been filed after the

period of one year and, therefore, was not maintainable

in view of the limitation prescribed u/s 9 of the MEPS

Act.

4. The School Tribunal after considering the

evidence on record has held that the services of the

respondent were terminated in July 1997. The Tribunal

has also held that the respondent had proved that he had

satisfactorily completed his probationary period in

service. It was also held that the respondent’s

services had been illegally terminated and that he was

entitled to the reliefs claimed in the appeal.

5. The learned advocate for the petitioners has

submitted that the petitioners had terminated the

services of the respondent by the letter dated

29.3.1996. The termination was effected on 30.4.1996

and, therefore, the Tribunal has erred in concluding

that the termination of services had taken place in July

::: Downloaded on – 09/06/2013 13:54:13 :::
: 5 :

1997. He submits that there is voluminous documentary

evidence on record to indicate that the respondent was

not in service after April 1996. He contends that being

a probationer, the respondent’s services could be

terminated at any point of time. He points out that it

was because the Education Officer had directed the

petitioners to terminate the services of the respondent

because there were very few students in the additional

division created for the 6th standard. He further

submits that the School Tribunal has misconstrued the

documentary evidence on record which indicates that the

respondent did not teach the students after April 1996.

6. The learned advocate relies on the judgment of a

learned Single Judge of this Court (Marlapalle, J.) in

the case of Head master, Amar High Schook, Aurangabad

v/s. Lata d/o Gajanan Suryawanshi & anr.,

2005(1)Mh.L.J. 1150 in support of his submission that

on account of reduction of the strength of the students

resulting in the abolition of the post, the petitioner

had to terminate the services of the respondent who was

a probationer and that such an employee was not entitled

to reinstatement in service.

7. The learned advocate for the respondent states

that the school tribunal has committed no error of law

requiring interference from this Court. He urges that

::: Downloaded on – 09/06/2013 13:54:13 :::
: 6 :

this Court should not exercise its jurisdiction under

Article 227 of the Constitution of India as the

petitioners have not been able to demonstrate that the

findings of the School Tribunal are perverse or that

they are based on no material on record. The learned

advocate submits that the respondent was not served with

a copy of the termination letter dated 29.3.1996 and

therefore, it was not possible for the respondent to

challenge that order. In fact, submits the learned

advocate, the respondent was permitted to continue in

service upto 30.6.1997. It was only on 1.7.1997 that

the Headmistress

of the school prevented him from

teaching the students and from entering the school

premises. He submits that the petitioners could not

have terminated the services of the respondent without

following the procedure stipulated in the MEPS Act and

the rules framed thereunder. He draws my attention to

the fact that the respondent has worked for two years as

a probationer and therefore, must be deemed to be a

permanent workman on completion of two years of

probation. He submits that a permanent employee cannot

be removed by the management without recourse to rules

36, 37 or if the employee is to be declared surplus then

it must be done in accordance with rule 28. He draws my

attention to the judgment in the case of Farhana Banu

Mohammed Ayub v/s. Jadeed Anjuman-E-Taleem & Ors.,

2008(4) ALL MR 69 in support of his submission that once

::: Downloaded on – 09/06/2013 13:54:13 :::
: 7 :

the respondent is a deemed permanent employee he could

not have been removed without following the due process

of law.

8. The learned advocate for the respondent has

taken me through the record and proceeding before the

school tribunal. The record indicates that several

documents were filed by both the parties. The

respondent had filed marksheets of the students

pertaining to the academic years 1996-97. In fact,

these marksheets are dated 1.5.1997 and have been signed

by the respondent as the class teacher and countersigned

by the Principal. These Marksheets relate to the

students of the 5th standard. The learned advocate for

the petitioner submits that these marksheets appear to

be fabricated because the original marksheets for the

same class and for the same period do not bear the

respondent’s signature. He submits that this would

indicate that he was not working in the school upto May

1997 as contended.

9. Admittedly, these documents relied on by the

advocate for petitioners were not produced before the

School Tribunal. The School Tribunal therefore

proceeded on the basis of the marksheets produced by the

respondent. The other document as produced before the

Tribunal was the time table which bore the name of the

::: Downloaded on – 09/06/2013 13:54:13 :::
: 8 :

teachers for the specific periods for which they were

attended the class. The timetable filed by the

petitioner does not bear the name of the respondent.

10. It appears that muster rolls pertaining to this

period were produced by the Petitioners before the

School Tribunal. However, the School Tribunal according

to the learned advocate appearing for the petitioners

has not taken cognisance of that document. The other

document relied on is an extract from the muster rolls

indicating that the respondent had been terminated from

service in June, 1996.

11. In my opinion, the Tribunal has considered all

these documents in the proper perspective. The Tribunal

has committed no error by concluding that the

termination of service was illegal. In fact, the

documents which are produced indicate that the

respondent was working even after the so called

termination order was passed by the petitioners in March

1996. The School Tribunal has considered all these

aspects of the matter and has held that the respondent

is entitled to reinstatement in service.

12. The School Tribunal has also considered the fact

that the petitioners had contended that they had

terminated the services of the respondent by issuing him

::: Downloaded on – 09/06/2013 13:54:13 :::
: 9 :

a letter dt. 29.3.1996. The School Tribunal has noted

the fact that the endorsement on the letter dated

29.3.1996 which was puportedly the signature of the

respondent did not match with his signature on the

Vakalatnama filed in the appeal. The Tribunal has

matched the signature which the Petitioners claim is

that of the Respondent with the other documents on

record The Tribunal has concluded that the endorsement

on the letter dated 29.3.1996 was not that of the

respondent. In these circumstances, the Tribunal has

held, and in my view rightly, that there was no

termination of

service in 1996 as contended by the

Petitioners. The termination of service was effected in

July 1997. The Tribunal has considered the evidence on

record and has rightly held that the termination of

service is illegal as it was effected in breach of the

provisions of law.

13. The submission of the learned advocate for the

Petitioners is that in any event they cannot reinstate

the respondent because the additional division of the

6th standard is directed to be closed and, therefore,

there is no vacancy available in order to appoint the

respondent. He emphasises the ratio laid down by the

learned Single Judge in the case of Head Master, Amar

High School, Aurangabad & anr. v/s. Lata d/o. Gajanan

Suryawanshi & anr., 2005(1) Mh.L.J. 1150. In this

::: Downloaded on – 09/06/2013 13:54:13 :::
: 10 :

judgment, the learned Single Judge has held that the

services of a teacher on probation can be discontinued

even though his performance during the probationary

period was satisfactory. It is held that if there is no

vacancy available for confirming the probationer on

account of reduction in the strength of the students the

question of confirming the probationery service against

any existing post could not be conceded. The learned

Judge has held that in a given case, although the

provisions of section 5(3) of the MEPS Act do not

envisage such a contingency, there was no legal bar for

discontinuation of
ig a probationer in employment on

account of non-availibility of the post. The learned

Judge has held that a teacher who has completed his

probationary period in service need not be confirmed if

there was no existing vacancy either at the time of his

probationery period ended or little before. In the

facts of that case, the management decided to

discontinue the services of the employee on 4.1.1998 and

the probationery period was to be completed on 8.1.1998.

It is in these facts and circumstances that the learned

Judge has held that the services of the employee could

be terminated even though she had completed the period

of probation.

14. In my opinion, the facts in the present case

before me are clearly distinguishable from the facts

::: Downloaded on – 09/06/2013 13:54:13 :::
: 11 :

obtaining in Amar High School’s case (supra). The

respondent herein was appointed even prior to the

approval being granted for the additional division of

the 6th standard. His order of appointment clearly

mentions that he was appointed in a clear and permanent

vacancy on probation for a period of 2 years teaching.

Therefore, the submission of the learned counsel for the

respondent that the respondent was appointed only for

the purpose of teaching in the additional division of

the 6th standard cannot be accepted. Furthermore, it is

seen from the record before the Court that the

respondent has taught not only the 6th standard but also

the other classes during the period of his service. In

these circumstances, the contention of the petitioners

that the services of the respondent had to be terminated

because of the reduced strength of the students in the

6th standard cannot be accepted. If indeed there was a

reduced strength of students then it was necessary for

the petitioners to follow the procedure under Rule 26

for declaring the respondent surplus on account of

abolition of posts. However, the petitioners have

failed to do so and are now attempting to take refuge

under the direction issued by the Education Officer for

terminating the services of the respondent.

15. The decision to terminate the services of an

employee rests solely with the management of the school.

::: Downloaded on – 09/06/2013 13:54:13 :::
: 12 :

Assuming the Education Officer had decided not to

approve of the appointment of the respondent, the

petitioner could not have consequently terminated the

services of the respondent in view of the judgment of

the Full Bench in the case of St.Ulai High School & anr.

v/s. Devenraprasad Jagannath Singh, 2007(1) Mh.L.J.

597.
597 The petitioners are required to follow the

mandatory procedure laid down in the MEPS Act and the

Rules framed thereunder while terminating the services

of an employee. Not having done so, the petitioners

cannot contend now that the services of the respondent

had been legally terminated.

16. Besides this, the management tried to contend

before the Tribunal that the services of the employee

were terminated on account of his poor conduct. However

there is no material on record to establish this fact

nor is there any material on record to indicate the

nature of the misconduct, if any, committed by the

respondent. Assuming he had committed a misconduct then

it was necessary for the petitioners to hold an enquiry

as provided under the MEPS Rules.

17. In my opinion, therefore, the Tribunal cannot be

faulted for the view that it has taken. The respondent

is entitled to reinstatement with continuity of service.

::: Downloaded on – 09/06/2013 13:54:13 :::
: 13 :

18. As regards the backwages, the petitioners

contend that the employee had been paid his salary from

November 1995 till his services were terminated. That

being the position, the Tribunal has justifiably granted

backwages to the respondent.

19. I do not see any reason to exercise the

extraordinary jurisdiction of this Court under Articles

226 and 227 of the Constitution of India in the present

case.

20. The

Education Officer has surprisingly filed an

affidavit which merely paraphrases the decision in the

appeal. The affidavit is vague and based on surmises

and conjectures. A ludicrous averment has been made in

the affidavit that the Presiding Officer of the School

Tribunal had lost sight of the possibility of the

Respondent signing differently on the appeal memo and

the endorsement on the letter of termination. This

averment is nothing but a conjecture on the part of the

affiant i.e. the Deputy Education Officer, Zilla

Parishad, Kolhapur.

21. In these circumstances, the order of the School

Tribunal is upheld. Rule discharged. No costs.

22. Learned advocate for the Petitioner seeks stay

::: Downloaded on – 09/06/2013 13:54:13 :::
: 14 :

of this order. Stay granted for eight weeks.

::: Downloaded on – 09/06/2013 13:54:13 :::