Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 0]

Bombay High Court

Ravisoot Vyayam And Shikshan ... vs The State Of Maharashtra And Ors on 31 March, 2017

Author: S. V. Gangapurwala

Bench: S. V. Gangapurwala

                                                  wp4346-09&2871-09.odt
              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                         BENCH AT AURANGABAD

                     WRIT PETITION NO.4346 OF 2009
                 WITH CIVIL APPLICATION NO.2249 OF 2010

        Ravisut Vyayam and Shikshan     ... Petitioner
        Prabodhan Sanstha, Indira 
        Smriti, Bhoiwada, Milk Corner, 
        Aurangabad, Through its 
        President Shri B. P. Salve

        VERSUS

1.      The State of Maharashtra,
        Through  its Secretary, 
        Social Justice and Special 
        Assistance Department, 
        Mantralaya, Mumbai

2.      Director of Social Welfare,
        Maharashtra State, Pune

3.      The Divisional  Social Welfare 
        Officer, Aurangabad Division,
        Aurangabad. 

4.      District Social Welfare 
        Officer, Aurangabad.

5.      Shivam Bahuuddeshiya Sevabhavi 
        Mandal, Ghusurtanda, Taluka 
        Kannda, Dist. Aurangabad, 
        Through its President  Namdeo 
        Soma Chavan.
6.      Chagan S/o Balaji Pawar,
        Age 51 yrs.Occ.Service,
        Presently working as a 
        Asstt.Teacher in Primary 
        Ashram School, With Resp.No.6 
        at Chapner, Tq.Kannad, 
        Dist. Aurangabad.

7.      Pradeep S/o Vidnyan Borde,
        Age 51 yrs. Occ.Service,
        Presently working as a 
        Asstt.Teacher, In Primary 

                                                                             1/15
     ::: Uploaded on - 31/03/2017         ::: Downloaded on - 01/04/2017 01:12:39 :::
                                                        wp4346-09&2871-09.odt
        School,With Resp.No.6 at 
        Chapner,Tq.Kannad, 
        Dist.Aurangabad.
8.      Smt.Anita Narayan Suradkar,
        Age 37 Yrs.Occ.Service,
        Presently working as Cook
        In Primary Ashram School,
        With Resp.No.6 at Chapner,
        Tq.Kannad, Dist.Aurangabad.
9.      Smt.Radhabai Harishchandra 
        Rathod,
        Age 50 Yrs.Occ.Service 
        Presently working as Cook
        In Primary Ashram School,
        With Resp.No.6 at Chapner,
        Tq.Kannad, Dist.Aurangabad.
10. Suresh S/o Tanaji Jamdade,
    Age 49 yrs.Occu.Service
    Presently working as Kamathi
    In Primary Ashram School,
    With Resp.No.6 at Chapner,                          Respondents 
    Tq.Kannad, Dist.Aurangabad.                 ...


Mr.  V. D. Sapkal,  Advocate for the petitioner,
Mrs. M.A. Deshpande, Addl. G. P. for respondents 1 to 4 
Mr. V. J. Dixit, Senior Advocate   instructed by Mr. V. 
B. Garud, Advocate for respondent No.5
Mr. M. P. Gude, Advocate for respondent Nos. 6 to 10.
                                      WITH
                          WIRT PETITION NO.2871 OF 2009
1.      Pradeep s/o Vidnyan Borde,
        Age: 50 Years, Occ. Service,
        presently working as Assistant 
        Teacher in Primary Ashram 
        School, Chapaner, Taluka-Kannad, 
        Dist. Aurangabad.

2.      Ravindra s/o Tulsiram Gavai,
        Age: 51 Years, Occ. Service,
        presently working as Assistant 
        Teacher in Primary Ashram 
        School, chapaner, Taluka-Kannad, 
        Dist. Aurangabad.

                                                                                  2/15
     ::: Uploaded on - 31/03/2017              ::: Downloaded on - 01/04/2017 01:12:39 :::
                                                wp4346-09&2871-09.odt
3.      Chagan s/o Balaji Pawar,
        Age: 50 Years, Occ. Service,
        presently working as Assistant 
        Teacher in Primary Ashram 
        School, chapaner, Taluka-Kannad, 
        Dist. Aurangabad.

4.      Himmatsingh s/o Bharatsingh 
        Girase, 
        Age: 40 Years, Occ. Service,
        presently working as Assistant 
        Teacher in Primary Ashram 
        School, Chapaner, Taluka-Kannad, 
        Dist. Aurangabad.

5.      Navalsing s/o Tarasing Rajput,
        Age: 40 Years, Occ. Service,
        presently working as Assistant 
        Teacher in Primary Ashram 
        School, chapaner, Taluka-Kannad, 
        Dist. Aurangabad.

6.      Smt. Vimal Anandrao More,
        Age: 38 Years, Occ. Service,
        presently working as Assistant 
        Teacher in Primary Ashram 
        School, chapaner, Taluka-Kannad, 
        Dist. Aurangabad.

7.      Chandrakant s/o Sampatrao Sable,
        Age: 38 Years, Occ. Service,
        presently working as Hostel 
        Superintendent, Primary Ashram 
        School, Chapaner, Taluka-Kannad, 
        Dist. Aurangabad.

8.      Sow. Radhabai Harischandra 
        Rathod,
        Age: 50 Years, Occ. Service,
        presently working as Cook in 
        Primary Ashram School, Chapaner, 
        Taluka-Kannad, Dist. Aurangabad.

9.      Sow. Anita Narayan Suradkar,
        Age: 37 Years, Occ. Service,


                                                                          3/15
     ::: Uploaded on - 31/03/2017      ::: Downloaded on - 01/04/2017 01:12:39 :::
                                                   wp4346-09&2871-09.odt
        presently working as Cook in 
        Primary Ashram School, chapaner, 
        Taluka-Kannad, Dist. Aurangabad.

10. Sow. Raubai Wamanrao Bagul,       ... Petitioners
    Age: 52 Years, Occ. Service,
    presently working as Cook in 
    Primary Ashram School, Chapaner, 
    Taluka-Kannad, Dist. Aurangabad.

11. Suresh s/o Tanaji Jamdhade,
    Age: 40 Years, Occ. Service,
    presently working as Kamathi in 
    Primary Ashram School, Chapaner, 
    Taluka-Kannad, Dist. Aurangabad.

        VERSUS

1.      The State  of Maharashtra,                      
        Through   its   Social   Justice   and 
        Special Assistance Department,
        Mantralaya, Mumbai

2.      The Director of Social Welfare, 
        Maharashtrta State, Pune.

3.      The Divisional  Social Welfare 
        Officer, Aurangabad Division, 
        Aurangabad.

4.      The District Special Social 
        Welfare Officer, Aurangabad

5.      Ravisut Vyayam Va Shikshan 
        Prabodhan sanstha, Aurangabad,
        Through its President- 
        Bhimcharan Anandrao More
        Age 48 years, Occu: Social work, 
        R/o Mill Corner, Bhoiwada, 
        Aurangabad.

6.      Shivam Bahuuddeshiya Sevabhavi 
        Mandal, Ghusur Tanda, Taluka 
        Kannad, District Aurangabad,
        Through its President, Namdeo 


                                                                             4/15
     ::: Uploaded on - 31/03/2017         ::: Downloaded on - 01/04/2017 01:12:39 :::
                                                           wp4346-09&2871-09.odt
        Soma Chavan r/o Kannad, Taluka 
        Kannad, District Aurangabad.

7.    Shri Namdeo Soma Chavan,                     ... Respondents
      Age 52 years, Occu: Service and 
      President of hivam Bahuuddeshiya 
      Sevabhavi Mandal, Ghusur Tanda, 
      Taluka Kannad, District 
      Aurangabad.
Mr. P. M. Gaikwad, Advocate for the petitioner, 
Mrs. M.A. Deshpande, Addl. G. P. for respondents 1 to 4
Mr. V. J. Dixit, Senior Advocate   instructed by Mr. V. 
B. Garud, Advocate for respondent No.6 and 7
Mr.   M.   V.   Salunke   h/for     Mr.   V.   D.   Salunke,   Advocate 
for respondent No.5.

                              CORAM         :  S. V. GANGAPURWALA & 
                                                K. L. WADANE, JJ.
                              RESERVED ON   :   9th  March, 2017
                              PRNOUNCED ON :    31st March, 2017

JUDGMENT:

1. JUDGMENT (Per K. L. Wadane, J.):

2. Government Resolution dated 1st March, 2009 transferring Primary Ashram School, Chapaner, Taluka Kannad, run by Ravisut Vyayam and Shikshan Prabodhan Sanstha (Petitioner in WP No.4346/2009 and Respondent No.5 in WP No.2871/2009, hereinafter refereed to as the Petitioner Ravisut Society) to Shivam Bahuuddeshiya Sevabhai Mandal, Ghusur Tanda Taluka Kannad (Respondent No.5 in WP No.4346/09 and Respondent No.6 in WP No.2871/2009, hereinafter refereed to as the Respondent Shivam Society) is challenged in the above writ 5/15 ::: Uploaded on - 31/03/2017 ::: Downloaded on - 01/04/2017 01:12:39 ::: wp4346-09&2871-09.odt petitions. Writ Petition No. 4346/2009 is filed by the Petitioner Ravisut Society whereas, Writ Petition No.2871/2009 is filed by the permanent employees appointed in the Primary Ashram School, Chapaner (hereinafter referred to as the 'petitioner employees'). As such both the petitions are heard together.

3. It is the contention of the petitioner in Writ Petition No. 4346 of 2009 that the Petitioner Ravisuit Society is registered under the provisions of the Societies Registration Act as well as Bombay Public Trust Act. The petitioner society is running primary Ashram School at Chapaner, Taluka Kannad and employed entire staff including Assistant Teacher, Hostel Superintendent, Cook, and Kamathi. The petitioner Society is receiving grant for running the Ashram schools.

4. On 01.12.2005, the petitioner Ravisut society had passed a Resolution and decided to transfer its Ashram School, Chapaner to the Respondent Shivam Society. Accordingly, a proposal was sent to the Social Welfare Officer, Aurangabad for transfer of the Ashram School on 13.02.2006. Such resolution was 6/15 ::: Uploaded on - 31/03/2017 ::: Downloaded on - 01/04/2017 01:12:39 ::: wp4346-09&2871-09.odt passed because the petitioner Society was facing some difficulty to run the Ashram School. However, subsequently, the difficulties being faced by the petitioner were resolved by the villagers and leaders of the village and on 01.03.2006, the petitioner society passed another resolution thereby earlier resolutions dated 01.12.2005 came to be cancelled and accordingly communication was made to the Respondent Shivam Society and copies of the same were forwarded to respondent Nos. 2, 3 authorities and the Hon'ble Minister of the concerned Department. It was requested to the authorities concerned that no action be taken for transfer of the Ashram School to the Respondent Shivam Society. As nothing was communicated to the petitioner Society by the Authorities, the petitioner society was under impression and belief that the proposal itself is cancelled and the appropriate authority would not take any decision for transfer of the Ashram Schools.

5. On 01.08.2007, the Government took a decision that if somebody wants to transfer a Ashram School to any other School, then no grant will be provided to such Ashram School for three years. Subsequently, on 01.03.2009, the Government passed the impugned 7/15 ::: Uploaded on - 31/03/2017 ::: Downloaded on - 01/04/2017 01:12:39 ::: wp4346-09&2871-09.odt resolution, referring to decision of transfer dated 01.12.2005 taken by the petitioner society, and decided to transfer the Primary Ashram School, Chapaner to the respondent Society at Ghusurtanda. Further decision is taken by the Government that from the date of transfer, the Government grants are not payable. Being aggrieved with the aforesaid Government the petitioner society has field present writ petition No.4346/2016.

6. It it is the contentions of the petitioners employees in Writ Petition No. 2871/2009 that they are the permanent employees of the Ashram School run by the petitioner Ravisut society and they have been appointed by following due process of law, prior to 10 years. They have challenged the same Government Resolution dated 01.03.2009 on the ground that transfer of the Ashram school by the Government was without the consent and without hearing the petitioner employees and no provision of the MEPS Act or the Rules supports such transfer. It is further contended that both the Societies i.e. petitioner Ravisut society and Respondent Shivam Society are registered under the provisions of the Registration of Societies Act as well as Bombay Public Trust Act and 8/15 ::: Uploaded on - 31/03/2017 ::: Downloaded on - 01/04/2017 01:12:39 ::: wp4346-09&2871-09.odt no order is passed by the Charity Commissioner to transfer one society to another society.

7. Affidavit in reply is filed on behalf of respondent Nos. 1 to 4 Authorities. It is contended that transfer of the Ashram School is as per the request and the resolution passed by the petitioner society and subsequent cancellation of such resolution was not communicated to the respondents nor they have knowledge about the same.

8. Chairman of the respondent Shivam Society Mr. Namdeo Chavan has filled affidavit and opposed the petition and disputed the authority of the present petitioner society to file writ petition. According to the Respondent Society, the trustees of the petitioner Ravisut society have taken conscious decision to transfer the Ashram School and forwarded the proposal and accordingly respondents 1 to 4 authorities have taken decision to transfer the school in the interest of students. No documentary evidence is produced on record to show that subsequent resolution cancelling the earlier resolution was communicated to respondent Nos. 1 to 4.

9. In the affidavit in rejoinder, the petitioner 9/15 ::: Uploaded on - 31/03/2017 ::: Downloaded on - 01/04/2017 01:12:39 ::: wp4346-09&2871-09.odt society has stated that the respondent Shivam Society has manipulated some documents and disputing the case of the petitioner society.

10. We have heard Mr. V. D. Sapkal and Mr. M. V. Salunke Advocate for the petitioner Ravisut Society, Mrs. M.A. Deshpande, learned Addl. G. P. for respondents 1 to 4 State authorities in both the petitions, Mr V. J. Dixit, learned Senior Advocate for respondent Shivam Society, Mr. M. P. Gude, Advocate for respondent Nos. 6 to 10 in WP 4346 and Mr. P. M. Gaikwad, Advocate for the petitioner employees.

11. On perusal of the record, it appears that the petitioner society was unable to run the Ashram School at Chapaner due to some difficulties. Therefore, vide resolution dated 01.03.2006, it has decided to transfer the Ashram School to the respondent Shivam Society. It was further resolved that till the Government sanctions the transfer of Ashram School, the petitioner society was to manage the Ashram School. Proposal was sent to the Social Welfare Officer alongwith consent letters of the employees and it was pending before the Government for its consideration. In the meantime, difficulties faced by the petitioner society were 10/15 ::: Uploaded on - 31/03/2017 ::: Downloaded on - 01/04/2017 01:12:39 ::: wp4346-09&2871-09.odt resolved with the help of villagers and village leaders and therefore, the petitioner Society passed another resolution dated 01.03.2006 stating that since difficulties are resolved and till then the Government has not transferred the Ashram School to respondent Shivam Society, it was unanimously decided to cancel the earlier resolution dated 01.12.2005. Further, it reveals that copies of such resolutions were sent to the respondents by Under Posting Certificate (UPC) and copies of such UPC are placed on record at Exh.R-1.

12. Respondent Shivam Society has opposed the petitions, however, it is not made clear, how it is related to the Ashram School run by the petitioner society. Merely because some resolutions are passed by the Government, transferring the Ashram school run by the Petitioner society, the respondent Shivam Society is opposing the writ petitions.

13. Looking to the contents of the impugned GR dated 01.03.2009, it reveals that the Ashram School, Chapaner run by the petitioner society is transferred merely on the ground of request of the petitioner society. No doubt, the Government is authorized to transfer one 11/15 ::: Uploaded on - 31/03/2017 ::: Downloaded on - 01/04/2017 01:12:39 ::: wp4346-09&2871-09.odt Ashram School to any other Ashram School on the grounds mentioned in clause Nos. 2 to 7 of Government Resolution dated 01.08.2007.

14. The resolution by which it was decided to transfer the Ashram school is subsequently withdrawn by the petitioner society. The only stand taken by respondents 1 to 4 authorities is that the Government has passed the impugned resolution as per the request of the petitioner society and no communication was received from the petitioner society about cancelling of the earlier decision for transfer of the Ashram school. Copies of the UPC receipts forwarding the subsequent resolution are placed on record. From which, it can be presumed that the copies of the subsequent resolution passed by the petitioner society were received the addressee/respondents authorities. In such circumstances, the Government ought not have transferred the Ashram School of the Petitioner society to the Respondent Shivam Society, that too without hearing and without intimation to the petitioners.

15. The petitioners in Writ Petition No.2871 of 2009, employees of the Ashram School have specifically stated that before the transfer of the Ashram School, 12/15 ::: Uploaded on - 31/03/2017 ::: Downloaded on - 01/04/2017 01:12:39 ::: wp4346-09&2871-09.odt no opportunity of being heard was given to them. Further, it is the case of these petitioners employees that the petitioner Ravisut Society has taken signatures of the petitioners employees on blank stamp papers and possibility of misuse of such stamp papers cannot be ruled out. Such contention of the petitioner employees has not been denied by the petitioner Ravisut society.

16. It reveals from the record that the petitioner in Writ Petition No. 2871/2009 are the employees of Ashram School, Chapaner run by the petitioner -Ravisut Society. It is seen from the record that both the Societies i.e. Petitioner Ravisut society and Respondent Shivam Society are registered under the Provisions of the Registration of Societies Act as well as Bombay Public Trust Act. The petitioners have assailed the Government resolution on the ground that upon transfer of the Ashram School, the Government is not giving grant to such school for three years. Therefore, it would be very difficult to maintain the service conditions of the petitioners employees.

17. According to the petitioners employees, transfer of the Ashram school was without notice to 13/15 ::: Uploaded on - 31/03/2017 ::: Downloaded on - 01/04/2017 01:12:39 ::: wp4346-09&2871-09.odt the petitioners employees. The petitioners employees have disputed their consent to transfer the Ashram school, for which there is no reply by the petitioner Ravisut society.

18. The resolution to transfer the Ashram school dated 01.12.2005 passed by the petitioner society was subsequently withdrawn by resolution dated 01.03.2006, which was communicated to the respondent authorities. However, it appears that due to miscommunication or non communication, the Government has passed the impugned resolution behind back of the petitioners Society. Furthermore, the impugned Government resolution was passed without giving notice to the permanent employees of the Ashram School and the petitioner Ravisut Society.

19. In view of the above discussion, both the writ petitions are allowed.

20. The impugned Government Resolution dated 01.03.2009 is quashed and set aside.

21. The Respondent Authority shall take decision about transfer of the Ashram School afresh after hearing the concerned parties, in accordance with law, 14/15 ::: Uploaded on - 31/03/2017 ::: Downloaded on - 01/04/2017 01:12:39 ::: wp4346-09&2871-09.odt expeditiously, preferably within six months from the date of order.

22. Rule is made absolute in the aforesaid terms. No costs.

23. In view of disposal of the writ petitions, pending civil application also stand disposed of. (K. L. WADANE, J.) (S. V. GANGAPURWALA, J. ) JPC 15/15 ::: Uploaded on - 31/03/2017 ::: Downloaded on - 01/04/2017 01:12:39 :::