Bombay High Court High Court

Vidya Bharti Shikshan Sanstha vs Presiding Officer on 8 April, 2010

Bombay High Court
Vidya Bharti Shikshan Sanstha vs Presiding Officer on 8 April, 2010
Bench: R. C. Chavan
                               1

    IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
                 NAGPUR BENCH, NAGPUR




                                                                         
                 Writ Petition No.399 of 2001,




                                                 
                 Writ Petition No.418 of 2001
                              And
                 Writ Petition No.419 of 2001




                                                
                  Writ Petition No.399 of 2001


    Vidya Bharti Shikshan Sanstha,




                                     
    Goregaon, through its Secretary
    Parasram Dnyaniram Katre,
                       
    aged about 46 years,
    r/o Hirdamali,
    Tahsil Goregaon,
                      
    District Gondia.                      ... Petitioner

      Versus

    1. Presiding Officer,
      


       Additional School Tribunal,
       Nagpur (Chandrapur).
   



    2. Sunildatta s/o Sakharam Wasnik,
       aged about 32 years,
       r/o Chichgaon,





       Tahsil Goregaon,
       District Gondia.

    3. Education Officer (Secondary),
       Zilla Parishad, Gondia.





    4. Kedarnath Ramdas Agade,
       aged about 54 years,
       Head Master,
       Manoharbhai Patel High School,
       Chichgaon Purgaon,
       At Post Bhadanga, Taluq
       Goregaon, District Gondia.




                                                 ::: Downloaded on - 09/06/2013 15:49:16 :::
                                2

    5. Ramesh s/o Gajanan Kashyap,
       aged about 28 years,




                                                                       
       resident of and Post Goregaon,
       Tq. Goregaon, District Gondia.




                                               
    6. Eknath s/o Daulatji Khobragade,
       aged 33 years, r/o Chichgaon,
       Taluka Goregaon,
       Distt. Gondia.




                                              
    7. Tukaram s/o Sapku Chaudhari,
       aged 38 years,
       resident of Goregaon,




                                     
       Tahsil Goregaon, Distt. Gondia.    ... Respondents
                       
                    Writ Petition No.418 of 2001
                      
    Vidya Bharti Shikshan Sanstha,
    Goregaon, through its Secretary
    Parasram Dnyaniram Katre,
      

    aged about 46 years,
    r/o Hirdamali,
   



    Tahsil Goregaon,
    District Gondia.                      ... Petitioner

      Versus





    1. Presiding Officer,
       Additional School Tribunal,
       Nagpur (Chandrapur).





    2. Ku. Dileshwari d/o Lackhchand Thakre,
       aged about 31 years,
       r/o Chichgaon (Puregaon)
       Tahsil Goregaon,
       District Gondia.

    3. Education Officer (Secondary),
       Zilla Parishad, Gondia.

    4. Kedarnath Ramdas Agade,




                                               ::: Downloaded on - 09/06/2013 15:49:16 :::
                                3

       aged about 54 years,
       Head Master,




                                                                     
       Manoharbhai Patel High School,
       Chichgaon Purgaon,




                                             
       At Post Bhadanga, Taluq
       Goregaon, District Gondia.

    5. Ramesh s/o Gajanan Kashyap,
       aged about 28 years,




                                            
       resident of and Post Goregaon,
       Tq. Goregaon, District Gondia.

    6. Eknath s/o Daulatji Khobragade,




                                     
       aged 33 years, r/o Chichgaon,
       Taluka Goregaon,
       Distt. Gondia.
                       
    7. Tukaram s/o Sapku Chaudhari,
       aged 38 years,
                      
       resident of Goregaon,
       Tahsil Goregaon, Distt. Gondia.    ... Respondents
      

                    Writ Petition No.419 of 2001
   



    Vidya Bharti Shikshan Sanstha,
    Goregaon, through its Secretary
    Parasram Dnyaniram Katre,





    aged about 46 years,
    r/o Hirdamali,
    Tahsil Goregaon,
    District Gondia.                      ... Petitioner





      Versus

    1. Presiding Officer,
       Additional School Tribunal,
       Nagpur (Chandrapur).

    2. Pralhad s/o Beniram Thakur,
       aged about 33 years,
       r/o Chichgaon (Puregaon),
       Tahsil Goregaon,




                                             ::: Downloaded on - 09/06/2013 15:49:17 :::
                                4

       District Gondia.




                                                                     
    3. Education Officer (Secondary),
       Zilla Parishad, Gondia.




                                             
    4. Kedarnath Ramdas Agade,
       aged about 54 years,
       Head Master,
       Manoharbhai Patel High School,




                                            
       Chichgaon Purgaon,
       At Post Bhadanga, Taluq
       Goregaon, District Gondia.




                                   
    5. Ramesh s/o Gajanan Kashyap,
       aged about 29 years,
                          
       resident of and Post Goregaon,
       Tq. Goregaon, District Gondia.

    6. Eknath s/o Daulatji Khobragade,
                         
       aged 33 years, r/o Chichgaon,
       Taluka Goregaon,
       Distt. Gondia.
      

    7. Tukaram s/o Sapku Chaudhari,
       aged 38 years,
   



       resident of Goregaon,
       Tahsil Goregaon, Distt. Gondia.    ... Respondents





    Shri J.S. Mokadam, Advocate for Petitioner in all Petitions.
    Shri A.Z. Jibhkate, Advocate for Respondent No.2 in all
    Petitions.
    Shri D.B. Patel, AGP for Respondent No.3 in Writ Petitions





    No.399 of 2001 and 419 of 2001.
    Smt. I.L. Bodade, AGP for Respondent No.3 in Writ Petition
    No.418 of 2001.



            Coram : R.C. Chavan, J.
            Reserved on    : 17-2-2010
            Pronounced on : 08-04-2010




                                             ::: Downloaded on - 09/06/2013 15:49:17 :::
                                        5


    Judgment :




                                                                                    
                                                            
    1.          These    petitioners       by   Management          are     directed

against the judgments rendered on 21-9-2000 by the learned

Presiding Officer, School Tribunal, Nagpur, allowing appeals of

respondents No.2 in each of the three petitions.





                                               
    2.          The     petitioner-Society        started       a     School        on

    no-grant    basis    in
                              
                              1991     and      the   School        was    provided

grant-in-aid by the State Government from 1996. Respondent

No.2 in Writ Petition No.399 of 2001 Sunildatta, who belongs to

Scheduled Caste, was appointed as Assistant Teacher from 1-7-

1992 in a vacancy meant for that category. He was untrained

graduate and completed his Vacation B.Ed. Course in summer

of 1995, i.e. after his termination on 30-4-1994. Respondent

No.2 in Writ Petition No.418 of 2001 – Dileshwari was appointed

as untrained Teacher since the beginning of the School. The

first appointment order dated 5-7-1991 was from 8-7-1991 till

the end of 1991-92 session. She belongs to OBC category. She

too claims to have completed Vacation B.Ed. Course, but by

June 1996, i.e. after her termination on 30-4-1994. Respondent

No.2 in Writ petition No.419 of 2001 – Prahlad too was

appointed as untrained teacher with effect from

::: Downloaded on – 09/06/2013 15:49:17 :::
6

2-7-1990(?). He belongs to OBC category and claims to have

completed Vacation B.Ed. Course in July 1994, i.e. after his

termination on 30-4-1994.

3. These respondents claimed that they were appointed

on clear and permanent vacancies, had been deputed by the

Management for completing B.Ed. and were, therefore entitled

to continuation. The petitioner terminated services of

respondent No.2 in these petitions with effect from 30-4-1994

by giving one month’s notice on 31-3-1994. The petitioner

claimed that the respondents were appointed on year-to-year

basis and had not been deputed for B.Ed. Vacation Course by

Management and that their services came to an end on expiry

of term of appeal.

4. The parties also had a dispute on the question of

payment of salary to them. There seems to be some dispute in

the Management and three members of Managing Committee,

who intervened before the Tribunal, claimed that Secretary P.G.

Katre had effected termination of these teachers without there

being any resolution by the Management. After termination of

respondents No.2 in these petitions, the group in Management

led by Shri P.D. Katre appointed three teachers, who have been

joined as respondent Nos.5 to 7 in these petitions.

::: Downloaded on – 09/06/2013 15:49:17 :::
7

5. The learned Presiding Officer, School Tribunal, held,

after considering material before him, that the termination of

respondents No.2 in these petitions by notices dated 31-3-1994

was not legal, proper or valid and, therefore, by his impugned

judgments ordered their reinstatement with continuity of

service. Aggrieved thereby, the Management has filed these

petitions.

6.

While admitting the petitions on 3-12-2001, it was

stated that though the management had not reinstated

respondents No.2 pursuant to orders of the School Tribunal, the

Head Master (respondent No.4 in these petitions) had illegally

reinstated them. Since they had been reinstated, stay was

granted only for payment of past emoluments.

7. I have heard the learned counsel for the parties.

8. The learned counsel for the petitioner submitted that

respondents No.2 in these petitions were untrained and,

therefore, not qualified for appointment. Their appointments

were made without following prescribed procedure only till the

end of academic session and that too by Secretary of the

Society and not by Head Master, and that their appointments

::: Downloaded on – 09/06/2013 15:49:17 :::
8

were not approved by the Education Department. The learned

counsel for the petitioner also submitted that the order of the

Tribunal would have the effect of disturbing services of three

others, who have the requisite qualification and have been

appointed after following proper procedure. He submitted that

they had not been made parties to the appeals before the

Tribunal.

9.

The learned counsel for the respondent-teachers

submitted that there was no question of joining three other

teachers, who were appointed in place of these respondents as

parties to the appeals before the School Tribunal, since

approval granted to their appointments was subject to result of

the appeals. He also submitted that they were not necessary

parties. For this purpose, he relied on a judgment of Orissa

High Court in Qaruda Adabar v. State of Orissa and others,

reported at 1997(1) E.S.C. 588, a Division Bench of Orissa High

Court was considering the necessity of joinder of parties in the

context of appointment of a teacher in an aided Educational

Institution. In that case, the services of a teacher had been

terminated by the Management. The said termination order

was quashed by the authorities. As a consequence, the

services of a teacher appointed in his place came to an end.

The second teacher, whose services came to an end,

::: Downloaded on – 09/06/2013 15:49:17 :::
9

questioned his termination on the ground that he had not been

made a party in the proceedings for quashing termination of

the first teacher. The Orissa High Court held that the second

teacher could not have claimed to be a necessary party to the

earlier proceedings. The learned counsel for teachers

submitted, and rightly in my view, that there was no lis

between the two sets of teachers to be tried before the

Tribunal. Those teachers, who came to be appointed later were

not instrumental

respondent-teachers

in bringing

and the
about termination

respondent-teachers
of the

could

conceivably have no say in questioning validity of appointment

of those substitutes. Hence, there was no question of appeals

by the respondents being untenable on account of non-joinder

of their substitutes. In any case, since this point was not shown

to have been pressed before the Tribunal, it cannot be allowed

to be raised before this Court now.

10. The learned counsel for the petitioner assailed the

tenability of appeals filed on behalf of the respondents on the

ground that their appointments themselves were invalid.

11. In Ashok Asramji Gabhane v. Presiding Officer, School

Tribunal, Nagpur and others, reported at 2002(4) Mh.L.J. 225,

relied on by the learned counsel for the petitioner, a learned

::: Downloaded on – 09/06/2013 15:49:17 :::
10

Single Judge of this Court held that the order of appointment,

which was not issued by the Head Master or the Secretary of

the School Committee, cannot be termed as an appointment

order contemplated by Schedule D of the MEPS Rules and no

legal right can be canvassed on the basis of such order. In that

case, the petitioner was appointed by orders dated 20-6-1991,

16-12-1991 and 24-6-1993. The appointment was against a

permanent post and, therefore, the petitioner claimed that he

had become a confirmed employee in terms of Section 5(2) of

the MEPS Act. He was relieved for undertaking D.Ed. Vacation

Course by the Head Master on 9-5-1993, but was not allowed to

resume duties from 1-8-1994 and, therefore, approached the

Tribunal. The Tribunal dismissed the appeal. This Court held

that the provisions of Section 5 of the MEPS Act for filling up

vacancy would apply only if the vacancy is permanent and only

in that situation, the appointment would be on probation for a

period of two years. The Court also observed that the

petitioner was not a qualified person when he was appointed,

and also held that the appointment orders dated 16-12-1991

and 24-6-1993 were not issued by the Secretary of the School

Committee and, therefore, were bad in law, since the orders

were signed by one Shri Indurkar claiming to be the President

of the Trust, when he was not the President. The Court,

therefore, dismissed the petition.

::: Downloaded on – 09/06/2013 15:49:17 :::
11

12. The observations about appointment order not being

signed by the Head Master of the Secretary of the School

Committee came in this context. The learned counsel for the

respondent-teachers is right in submitting that even if an order

of appointment is not signed by the Head Master or the

Secretary of the School Committee, if the Management has

approved the appointment, the order cannot be assailed on the

ground that it is not signed by the Secretary of the School

Committee or the Head Master. If the order is allowed to be

assailed on such a technicality, it would amount to allowing the

Management to take advantage of their own wrong. In any

case, no such plea had been raised by the petitioner before the

School Tribunal.

13. The learned counsel for the petitioner next submitted

that in Anna Manikrao Pethe v. Presiding Officer, School

Tribunal, Amravati and Aurangabad Division, Amravati and

others, reported at 1997(3) Mh.L.J. 697, a Division Bench of this

Court held that while entertaining applications under Section 9

of the MEPS Act challenging termination, it will be necessary for

the Tribunal to decide three preliminary issues, viz., whether

the school was a recognized school as defined under the MEPS

Act; whether the appointment of the concerned teacher was

::: Downloaded on – 09/06/2013 15:49:17 :::
12

made as per section 5 of the MEPS Act and the Rules

thereunder; and whether such an appointment has been

approved by the Education Officer in pursuance of the

provisions of the Act as well as the Rules framed thereunder. It

has been held by a Full Bench of this Court that requirement of

approval from the Education Officer need not be insisted upon

by the Tribunal for entertaining the applications under Section

9 of the MEPS Act. There is no dispute that the School did in

fact have recognition.

ig Therefore, the only question that

remains is whether appointment of respondents was made as

per Section 5 of the MEPS Act and Rules made thereunder.

14. There is no dispute that respondents No.2 in all the

three petitions were untrained and also that they belong to

backward classes. There is also no doubt that these

respondents had completed their vacation B.Ed. courses after

their services were terminated. It is the contention of the

learned counsel for the respondents that having deputed

respondents for Summer B.Ed. Course, the petitioner was

estopped from questioning appointments of the respondents on

the ground that they lacked training qualification. The learned

counsel for the petitioner submitted that the petitioner had

never recommended or deputed the respondents for vacation

B.Ed. Course, and that it may be the Head Master, who was

::: Downloaded on – 09/06/2013 15:49:17 :::
13

hostile to Management, who might have recommended the

petitioner for vacation B.Ed.

15. The learned counsel for the respondents submitted

that in fact the only defence raised by the petitioner before the

School Tribunal was about failure to obtain the Management’s

permission for B.Ed. Course. He submitted that Rule 25 of the

MEPS Rules does not require the Management’s consent for

such deputation and previous permission of the head is enough.

Rule 25(1) of the MEPS Rules may have absolutely no bearing

on deputation for obtaining essential training qualification.

Sub-rule (2) of the said Rule would make it clear that there

would be no question of a teacher lacking training qualification

at appointment seeking permission to pursue such a course.

He has to only intimate the Head of his intention to join such a

course.

16. The learned counsel for the respondents next

submitted that the petitioner was estopped from questioning

lack of qualifications in the respondents and also their eligibility

to continue. For this purpose, he relied on a number of

judgments.

17. In Letters Patent Appeal No.85 of 2002 arising out of

::: Downloaded on – 09/06/2013 15:49:17 :::
14

Writ Petition No.2433 of 2000 decided on 24-1-2003, a Division

Bench of this Court observed that the Government Resolution

dated 10-2-1994 had not been noticed by the learned Single

Judge, whereby the date for acquiring necessary qualification

had been extended to 1-6-1995 and that the teacher concerned

had acquired the necessary qualification in the month of July

1994. Therefore, by consent, the judgment and order of the

learned Single Judge had been set aside.




    18.        In   Shri
                           
                           Sant   Gajanan   Maharaj      Bahuuddeshiya
                          
    Shikshan   Prasarak     Mandal,    Khaparwada     and      another       v.

Devendra Bhagwani Matode and others (Writ Petition No.1727

of 2007 decided on 8-10-2008), respondent No.1 was untrained

at the time of his employment or even till his termination.

Permission from the Education Department had not been

obtained before making his appointment. The School Tribunal

set aside the termination of the said teacher, who had been

deputed for B.Ed. Course by the Head Master without any

authority from the Management. This Court held that the last

appointment order of the respondent-teacher dated 19-6-1999

was for an year. However, in 1998-2000, the respondent-

teacher had been given a deputation certificate for doing his

vacation B.Ed. Course with an undertaking dated 16-3-1998

that the respondent would be continued in service till the

::: Downloaded on – 09/06/2013 15:49:17 :::
15

completion of his training course and thereafter he would be

absorbed in service upon completion of course. This Court held

that in the absence of plea of fraud, the Management was

bound by this deputation certificate and, therefore, refused to

set aside the order passed by the School Tribunal and

dismissed the Management’s petition.

19. In Pralhad Vitthalrao Bhusari v. New Ideal Education

Society and others, reported at 2005(2) Bom.C.R. 48, the Court

was considering a case similar to that in Shri Sant Gajanan

Maharaj Bahuuddeshiya Shikshan Prasarak Mandal,

Khaparwada and another v. Devendra Bhagwani Matode and

others (Writ Petition No.1727 of 2007 decided on 8-10-2008).

Since the deputation certificate had not been produced before

the School Tribunal, this Court remitted the matter back to the

School Tribunal for a fresh decision.

20. In Dr. B.R. Ambedkar Samiti and another v. Ku. M.L.

Lonkar and others, reported at 2000(4) Mh.L.J. 507, the Court

was considering the case of untrained teacher whose services

were continued from year to year from 1986-86 to 1988-89.

The teacher had joined D.Ed. course for acquiring the requisite

qualification after obtaining permission from the Management.

The teacher had sought medical leave which had been granted.

::: Downloaded on – 09/06/2013 15:49:17 :::
16

But when the teacher sought to join the duties at the end of the

leave period, she was told that her services were terminated,

contending that the teacher had failed to report for duties even

after the expiry of the leave period. The teacher had claimed

that she had sought extension of medical leave by a letter sent

under certificate of posting. The Tribunal held that there was a

presumption that the letter was duly served upon the

Management. The Tribunal also held that one month’s notice

as required under Rule 28 of the MEPS Rules was not given and,

therefore, set aside the order of termination. This Court upheld

the order of the Tribunal observing that contrary to the

requirements of the Rules, there could be no condition

stipulating that the services of the employee could be

terminated without notice.

21. The learned counsel for the petitioner submitted that

none of these judgments would be applicable since there is

nothing to show that the respondents had ever been deputed

by the petitioner for Vacation B.Ed. Courses. According to him,

all that the respondents have relied on is an experience

certificate issued by the Secretary of the Management. There

is no undertaking by the Management to employ the

respondents or to continue them till they completed their B.Ed.

Course. He submitted that the petitioner had simply

::: Downloaded on – 09/06/2013 15:49:17 :::
17

terminated the services of the respondents as per Rule 28 of

the MEPS Rules, as the term of their appointments had come to

an end. He submitted that the only question which the Tribunal

was entitled to examine was whether this termination was

invalid.

22. The learned counsel for the respondents submitted

that in Renukacharya Prathamik Shala v. Shanta Bhimrao Patil

and others, reported at 1998 I CLR 72, a Division Bench of this

Court held that a teacher, who had put in ten years of service

and had in the meantime acquired requisite training

qualification was rightly ordered to be reinstated by the School

Tribunal and that the services of such teacher could not be

terminated under Rule 28 of the MEPS Rules.

23. I have carefully considered these submissions. First,

in these cases, there is nothing to show that the Management

had ever undertaken to continue to employ the respondent-

teachers after they complete their B.Ed. Course. Secondly, the

Government Resolution dated 10-2-1994, which extended the

time for acquisition of training qualification to untrained

teachers, would not apply to the respondents, since the

respondents had not been appointed before 10-2-1989. This

extension was granted in terms of Rule 6 of the MEPS Rules,

::: Downloaded on – 09/06/2013 15:49:17 :::
18

where a proviso was inserted for enabling untrained teachers to

obtain prescribed training qualification at their own costs before

1-6-1987. Thus, the responsibility to obtain training

qualification even in respect of teachers, who were already in

employment before the MEPS Rules came into force or before

10-2-1989, was on the teachers themselves and there was no

responsibility on the Management to get them trained. In order

to overcome the paucity of trained teachers if certain

concessions were given, they could not be used by untrained

teachers to insist that irrespective of their not being qualified,

they should be continued because they had subsequently

obtained training qualification. In any case, it has to be stated

again that the respondents in these cases completed their B.Ed.

Course only after their termination. The question of estoppel

could have been raised in appropriate case, if the Management

had held out a promise to the teacher concerned that he would

be continued to be employed during and after the completion of

B.Ed. or D.Ed. Course. The authorities in the State had been

insisting upon the Managements to give an undertaking to

continue such candidates in their Schools during the period in

which the concerned teachers were to complete their B.Ed.

Course probably because the State did not want seats in such

Vacation B.Ed. Course to be blocked by the persons, who were

teachers only in the name-sake for the purpose of by-passing

::: Downloaded on – 09/06/2013 15:49:17 :::
19

the admission procedure to regular B.Ed. Course. Therefore,

such insistence by the State while approving deputation to

B.Ed. Course cannot to be invoked by the teachers themselves

to claim a right to hold the post for which they were not

qualified. Therefore, all the arguments of the learned counsel

for the respondents in this behalf have to be rejected. At the

cost of repetition, it has to be pointed out that the respondents

have not filed on record any such undertaking by the

Management that the respondents would be continued to be

employed by the Management during or after completion of

their B.Ed. Course.

24. This takes me to the question about the status of the

respondents as persons not holding the requisite qualification

at the time of their appointment.

25. The learned counsel for the respondent-teachers also

relied on a judgment of this Court in Writ Petition No.631 of

1993 delivered on 23-4-1993, where the Court observed that it

could not be forgotton that under Clause 59 of the Secondary

School Code, an untrained teacher was also eligible to be

appointed, subject to his obtaining training qualification within a

period of five years from the date of appointment.

::: Downloaded on – 09/06/2013 15:49:17 :::
20

26. Applicability of Clause 59 of the Secondary School

Code after MEPS Act and Rules came into force is doubtful.

Only if a matter is not covered by any provisiion of MEPS Act or

Rules could one resort to the Secondary School Code for

guidance. Under the MEPS Act, and particularly Schedule B of

the Rules, there is no question of an untrained person being

eligible to appointment. Since as a fact, there may be some

untrained teachers in a School, they have been dealt with in

result in amendment

Schedule F about fixation of seniority. Such inclusion does not

to Schedule B, which prescribes

qualifications for various categories of teachers.

27. The learned counsel for the petitioner submitted that

the respondents had not been appointed by following

prescribed procedure of issuing an advertisement and

subjecting them to a selection process. He also submitted that

the respondents were admittedly untrained at the time of their

appointment and, therefore, could not be said to have been

appointed in accordance with Section 5 of the MEPS Act and

hence their services are liable to be terminated. For this

purpose, he relied on a judgment of this Court in Priyadarshini

Education Trust and others v. Ratis (Rafia) Bano d/o Abdul

Rasheed and others, reported at 2007(6) Mh.L.J. 667, in which

the Court has observed as under :

::: Downloaded on – 09/06/2013 15:49:17 :::
21

“Para 12 :…In view of the provisions as contained in section 5

of the MEPS Act and Rule 9 of MEPS Rules read with Articles 14

and 16 of the Constitution and the observations of the Hon’ble

Apex Court in the reported judgment which guide us, we draw

following conclusions;

(i) “duly appointed, in the manner prescribed” would

be an appointment of a person who is eligible

(qualified for the post) for appointment, who is selected

by due process of selection i.e. by competition amongst

all eligible and desirous candidates, and who is

appointed on a permanent vacant post. In other

words, inviting applications, as also holding

of screening tests, enabling all eligible and desirous

candidates to compete for selection and

appointment, is a must.

(ii) Once an eligible candidate (duly qualified as

required) is selected by selection process as above,

for filling in a permanent vacancy, there is no option

for the management and it is obligatory on it to

appoint such person on probation for a period of two

years. It is neither open for the management to

appoint him for one academic year or any period

shorter than two years probation period, nor it is

::: Downloaded on – 09/06/2013 15:49:17 :::
22

open for Education Officer to grant approval for such

shorter period. [in fact, in view of the requirement as in

clause (I) above, the process of grant of approval

by Education Officer should begin with examination

of selection process and its validity.]

(iii) The candidate thus selected with due process and

appointed on probation shall enjoy status of deemed

permanency on completion of two years, unless

extension of probation is informed, or termination is

ordered.

(iv) The appointment of a person not belonging to

reserved category, in a post reserved for a particular

category, because the candidate of that category is

not available, shall be absolutely temporary and on

an year to year basis, governed by sub-rule (9) of

Rule 9, although in a permanent vacancy.”

In view of this judgment of Division Bench, there can be no

doubt that even for filling up a vacancy from open category, an

advertisement would have to be issued. Contrary view taken

by the learned Single Judges in Nita Ramesh Danane v.

Dombivali Mitra Mandal and others, reported at 2009(1) Mh.L.J.

796, and Jagdamba Education Society, Nagpur v. Rajendra s/o

Baburao Golhar and others, reported at 2009(2) Mh.L.J. 522,

::: Downloaded on – 09/06/2013 15:49:17 :::
23

cannot be followed. In any case, respondents No.2 in the three

petitions do not belong to open category and, therefore, for

filling up those vacancies, an advertisement was must.

28. The learned counsel for the respondents/teachers

relied on the following judgments, to support his contention

that the respondents/teachers were validly appointed and that

their services could not be terminated.

29A.

In Writ Petition No.604 of 1993 decided on 4-3-1993

(Anjuman Faroh-E Taleem and another v. Hafizul Rehman Abdul

Hamid), the respondent-teacher was appointed as a honourary

teacher on 1-10-1985 and continued from year to year. His

services were terminated on 30-3-1990. On appeal, the

Tribunal set aside the order of termination and directed

payment of difference of emoluments as also reinstatement.

The respondent was an untrained teacher having only the

qualification of S.S.C. The Management contended that since

the teacher did not have D.Ed. qualification, he could not be

reinstated. Relying on a Government Resolution

dated 20-7-1990, the Division Bench directed the petitioner to

give necessary facilities and permission to the respondent to

complete D.Ed. Course by correspondence and reduced the

entitlement to previous emoluments payable to the teacher to

::: Downloaded on – 09/06/2013 15:49:17 :::
24

50%.

29B. In Shrawan Kumar Jha and others v. State of Bihar

and others, (Civil Appeals Nos.S321-22 of 1990) decided by the

Supreme Court, the Court was considering the appeals by 175

teachers, who were supposed to have their qualifications

verified before joining the service. Their appointments had

been subsequently cancelled. The Supreme Court held that

they should be heard before giving a finding as to whether the

appellants were validly appointed as Assistant Teachers.

29C. The learned Single Judge of this Court in Jagdamba

Education Society, Nagpur v. Rajendra s/o Baburao Golhar and

others, reported at 2009(2) Mh.L.J. 522, where too even after

noticing the judgment of the Division Bench in Priyadarshini

Education Trust and others v. Ratis (Rafiq) Bano d/o Abdul

Rasheed and others, reported at 2007(6) Mh.L.J. 667, this Court

held that the procedure prescribed for the purpose of

recruitment would be applicable only to those Institutions,

which are admitted to grant-in-aid and not to the Institutions,

which are not admitted to grant-in-aid. It is doubtful whether

such distinction between the Schools admitted to grant-in-aid

and the Schools not getting grant-in-aid could be still made

after the pronouncement by this Court that for the purpose of

::: Downloaded on – 09/06/2013 15:49:17 :::
25

the MEPS Act and particularly invoking the jurisdiction of the

School Tribunal, the question as to whether the Schools get

grant-in-aid or not is relevant. Therefore, the procedure

prescribed including the requirement of publishing an

advertisement, which has been highlighted by the Division

Bench in Priyadarshini Education Trust will have to be followed.

This is particularly so because in the scheme of things, a

School, which does not get grant-in-aid in initial stages is

gradually admitted to grant-in-aid, as has happened even in the

present case.

29D. In National Education Society’s High School and

Junior College v. Mrs. Lulomool Monachary, reported at 1987(2)

Bom.C.R. 621, on which the learned counsel for the respondent-

teachers placed reliance, on facts, the Court came to the

conclusion that the appointment of teacher concerned could not

be said to be in a temporary vacancy, since she had been

appointed by a vacancy created by exit of a person holding the

permanent post. Such are not the facts in the present case.

Till the School received permanent recognition, there would be

no question of there being a permanent vacancy.

30. The learned counsel for the petitioners submitted

that reliance on these judgments by the learned counsel for the

::: Downloaded on – 09/06/2013 15:49:17 :::
26

respondents/teachers would not alter the fact that there was

nothing to show that the respondents were duly appointed,

which burden was on the respondents and no amount of case

law could relieve them of this burden. He placed reliance on a

judgment of this Court in Rayat Shikshan Sanstha and another

v. Yeshwant Dattatraya Shinde [2009(6) Mh.L.J. 476], in which it

has been observed as under :

“Para 3 : Admittedly there is no evidence on record that the

appointment of the respondent was made after following the

procedure laid down in the M.E.P.S. Act and Rules. The Tribunal

has came to a conclusion that the said appointment was made

on a clear and permanent vacancy. Admittedly, no

advertisement was issued, nor any interview was held and, as

such, cannot be said that the appointment was made on a clear

and permanent post. The Tribunal, however, came to the

conclusion that the appointment was made on a clear and

permanent vacancy because the management was not in a

position to produce the relevant material on record. In my

view, the burden of establishing that the appointment was

made on a clear and permanent post that too after following

the procedure laid down under the Act and Rules, is squarely

on the Appellant and not on the management. The Tribunal,

therefore, in my view, committed an error of law, which is

::: Downloaded on – 09/06/2013 15:49:17 :::
27

apparent on a face of record. ”

In view of this, the learned counsel for the petitioner submitted

that it was for the respondents to show that they had been

appointed on clear and permanent vacancies after issuing

appropriate advertisement, which they had not done.

31. In view of the pronouncement of the Division Bench

in Priyadarshini Education Trust and others v. Ratis (Rafia) Bano

d/o Abdul Rasheed and others, reported at 2007(6) Mh.L.J. 667,

for claiming protection, an employee has to be duly appointed,

i.e. only if he is eligible and qualified for holding the post.

There is no doubt that B.Ed. degree is the prescribed

qualification for the posts on which respondents No.2 were

appointed. They did not possess this qualification. In face of

this judgment of Division Bench, reliance by the learned

counsel for respondents No.2 on unreported judgment of this

Court in Writ Petition No.631 of 1993 delivered on 23-4-1993

and Rule 59 of the Secondary School Code would not help

respondents No.2.

32. The judgment of Supreme Court in Pramod Kumar v.

U.P. Secondary Education Services Commission and others,

reported at (2008) 7 SCC 153, cited by the learned counsel for

::: Downloaded on – 09/06/2013 15:49:17 :::
28

the petitioners, would clear all doubts in the matter. A person

who does not possess requisite qualification would not be

entitled to claim any right.

33. The Supreme Court held that lack of essential

qualification was an illegality, which could not be cured. In that

case, the qualifications prescribed required the person to hold

B.Ed. degree. The teacher held B.Ed. degree from an Institution

which was not recognized by UGC. He was asked to acquire

B.Ed. degree from a recognized University within a period of

two years by letter dated 18-2-1993. The teacher obtained a

degree by undertaking a correspondence course. The teacher

filed a writ petition before the High Court complaining of non-

payment of salary. The High Court directed payment of salary.

A contempt petition was filed. Thereafter, the Management

started a departmental enquiry on the ground that the

petitioner had obtained appointed on the basis of a false and

fabricated B.Ed. degree and the services of the teacher were

terminated by order dated 12-2-1997. The teacher’s petition

was dismissed by the High Court on 9-3-1997. The Division

Bench dismissed the appeal of the teacher and, therefore, the

teacher approached the Supreme Court. In this context, the

Court held that the teacher concerned should have had

requisite qualification at the time of his appointment and,

::: Downloaded on – 09/06/2013 15:49:17 :::
29

therefore, dismissed the appeal.

34. The learned counsel for the petitioner submitted that

in face of this judgment of the Supreme Court, there is

absolutely no doubt that the respondents could not have been

continued as they did not hold requisite qualification.

35. In Maharashtra Seva Sangh, Solapur and another v.

Shaikh Jamalchand and another, reported at 2009(4) Mh.L.J.

198, on which the learned counsel for the petitioner relied on, a

learned Single Judge of this Court was considering the question

of deemed permanency. In that case, the respondent held

degrees of MA (Sociology) and MA (Political Science) at the time

of his appointment on 5-7-1990 on clock hour basis. His

appointment was approved by the Education Officer on

30-3-1991 only by one year by relaxing the condition of having

B.Ed. qualification. By order dated 11-6-1991, the respondent

was appointed as full time teacher for a period of two years on

probation with effect from 15-6-1992. However, the Education

Officer granted approval only for one year and refused approval

for the next academic year on the ground that the respondent

was an untrained teacher. In 1992-93, the respondent had

taken admission for B.Ed. course and acquired the said

qualification on 24-8-1995. He was continued as part time

::: Downloaded on – 09/06/2013 15:49:17 :::
30

teacher even in 1995-96, since after refusal of approval of the

Education Officer, he had been so appointed. In para 8 of the

judgment, the learned Single Judge held that in order to claim

benefit of deemed permanency under sub-section (2) of

Section 5 of the MEPS Act, a person must have been appointed

on permanent vacancy, must possess qualifications prescribed

under Rule 6 read with Schedule B of the MEPS Rules, and the

appointment must have been made in the manner prescribed,

that is after due process of selection. The Court held that the

power to relax the qualification under Rule 6 was restricted to

teachers in Secondary Schools and, therefore, refused to apply

relaxation to the respondent, who was a teacher in the Junior

College. Similar view was taken by the learned Single Judge in

Sawale Motiram Shridhar v. Maharashtra Seva Sangh, Solapur

and others, reported at 2009(4) Mh.L.J. 233.

36. In Jaimala Bhaurao Ramteke v. Presiding Officer,

School Tribunal, Nagpur and others, reported at 2009(5) Mh.L.J.

333, on which reliance is placed by the learned counsel for the

petitioner, a learned Single Judge of this Court held that while

filling up a permanent vacancy, the procedure prescribed must

be followed scrupulously and that when the School is

recognized on an year-to-year basis, appointments of the

teachers would be approved by the Education Department only

::: Downloaded on – 09/06/2013 15:49:17 :::
31

for the particular year during which the School had recognition.

After considering several judgments, the Court ruled that mere

approval by the Education Officer does not cure the illegality or

irregularity in the appointment.

37. Since the respondents belong to the backward

classes and since one of the respondents also claim

accommodation in the woman’s quota, it is obvious that an

advertisement was mandatory in view of the judgment of the

Division Bench in Priyadarshini Education Trust. In view of this,

reliance by the learned counsel for the respondents on the

judgment in Nita Ramesh Danane v. Dombivali Mitra Mandal

and others, reported at 2009(1) Mh.L.J. 796, is misplaced. In

that case, even after noticing the judgment in Priyadarshini

Education Trust and others v. Ratis (Rafia) Bano d/o Abdul

Rasheed and others, reported at 2007(6) Mh.L.J. 667, the Court

observed that there was no requirement for advertising a post

in open category and that the employee had applied for a post

which was not a reserved post, since it was an isolated post

and, therefore, allowed the employee’s petition. It is not shown

that the respondents had been appointed after any such

selection process. Further since the orders of appointments

were themselves for a limited period, they could not claim that

they had been appointed on probation or that their

::: Downloaded on – 09/06/2013 15:49:17 :::
32

appointments had, therefore, fructified into permanent

appointments. In fact, the learned counsel for the respondent-

teachers submitted that there was no case of deemed

permanency or no deeming status of probation claimed by the

respondents. All that they claimed was continuation in service

and that their services should not be terminated.

38. The learned counsel for the respondents also placed

reliance on a judgment of this Court in Hindi Vidya Bhavan,

Mumbai and others v. Presiding officer, School Tribunal,

Mumbai and others [2007(6) Mh.L.J. 563]. The Court was

dealing with a case of a wholesale departure by a Management

by resorting to contract workers. Hence, this judgment is not

applicable to the present case.

39. The learned counsel for the respondent-teachers has

placed reliance on my judgment in Janta Education Society and

another v. Prakash Babarao Shingane and another [2010(1)

Mh.L.J. 329], in which has been held as under :

“Para 2 : Facts, which are material for deciding this petition,

are as under :

Respondent No.1 was M.Com., B.P.Ed. when he was

::: Downloaded on – 09/06/2013 15:49:17 :::
33

first appointed in a Junior College on 2-8-1985 on a fixed salary

of Rs.250/- per month for a period up to 30-6-1986. His

appointment was approved by the Deputy Director of Education

for the subjects of Commerce and Physical Education on a pay

scale of Rs.250-450/- for the Academic Session 1985-86. This

appointment was continued by another order dated 28-6-1986

on a fixed pay of Rs.500/- for the Academic Session from 1-7-

1986 to 8-5-1987. This too was approved by the Deputy

Director of Education for the Academic Session 1986-97. There

is a dispute about the next appointment order dated 9-7-1987.

According to the petitioners, respondent No.1 was appointed by

order dated 9-7-1987 on a clock-hour basis for the period from

9-7-1987 to 24-3-1988. By order dated 17-10-1988, the

Deputy Director of Education approved this appointment on a

clock-hour basis at the rate of Rs.12/- per hour with effect from

9-7-1987 till the end of the Academic Session 1987-88.

However, according to respondent No.1, this order was

fabricated and in fact he was appointed from 9-7-1987 to 8-7-

1987 in a clear vacancy. Respondent No.1 relies on a undated

order signed by the President of the Society, which does not

mention any pay scale, whereas the petitioners rely on an

order signed by the Principal of the College.”

After considering several judgments, it was held :

::: Downloaded on – 09/06/2013 15:49:17 :::
34

“Para 24: I have considered these erudite judicial

pronouncements. I have serious doubts if the findings of the

Apex Court, in not one, but two judgments, after nothing the

provisions of section 5 of the MEPS Act, could be ignored and it

could still be held that an appointment in a clear vacancy must

be on probation. The order of appointment, which was under

consideration of the Apex Court in Hindustan Education Society

and another vs. Sk. Kaleem Sk. Gulam Nagi and others has

already been quoted in preceding paras. Teachers, who

appointment was question in Bharatiya Gramin Purnarrachana

Sanstha vs. Vijay Kumar and others, was selected and

appointed after following procedure for two years in a clear

vacancy. Yet, the Supreme Court in these two cases did not

hold that the appointments must be held to have been made on

probation. It may be audacious for me to ignore this and yet

follow contrary findings, which could be reconciled only by

distinguishing between a clear vacancy and a permanent

vacancy. Every clear vacancy need not be mistaken for a

permanent vacancy. When a new School starts, teachers will

have to be appointed even before students are enrolled. Such

appointments would obviously be in clear but temporary

vacancies, since no one would be able to predict if the School

would succeed or fail.”

::: Downloaded on – 09/06/2013 15:49:17 :::
35

40. This position has been considered again in Writ

Petition No.3834 of 2002 decided on 26-3-2010

(Chandrashekhar s/o Dhaniram Patel v. Navshakti Vidyalaya

and others) and different view was not found to be warranted.

41. In view of this, since the appointments of the

respondents were for a limited period, and were not shown to

pursuant to an

have been made by following the prescribed period of selection

advertisement, and mainly, since the

respondents did not possess the requisite qualification at the

time of appointments, the School Tribunal was not justified in

ordering the respondents’ reinstatement or granting them

continuity in service, though the Management could always

consider whether these respondents could be continued on

existing vacancies, since they are serving for almost 18 years

now, and have also acquired requisite training qualification.

42. In view of this, the petitions are allowed. The

impugned judgments are quashed and set aside.

JUDGE.

Pdl.

::: Downloaded on – 09/06/2013 15:49:17 :::