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

Dhanwantary Medical And Educational ... vs The State Of Maharashtra Through ... on 15 January, 2024

Author: Vibha Kankanwadi

Bench: Vibha Kankanwadi

2024:BHC-AUG:2197-DB

                                                                   wp-8202.23
                                               1



                       IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                                    BENCH AT AURANGABAD


                                WRIT PETITION NO.8202 OF 2023

                Dhanwantary Medical and Educational
                Foundation, Datrange Mala, Baug
                Rouza Hudco, Near Delhi Gate,
                At and Post-Ahmednagar, District-Ahmednagar,
                Through it's Secretary, Rehan Shafi Ahmed Kazi,
                Age-43 years, Occu:Social Worker,
                R/o- At and Post-Ahmednagar,
                District-Ahmednagar.
                                                              ...PETITIONER
                     VERSUS

                1) The State of Maharashtra,
                   (Through Secretary, for Social
                   Welfare Department, Mantralaya,
                   Bombay-32,

                2) The Director,
                   V.J.N.T., O.B.C. and Special Backward
                   Class, Social Welfare Directorate,
                   Maharashtra State, Pune,

                3) The Regional Dy. Director,
                   Pune Region, V.J.N.T., O.B.C. and
                   Special Backward Class, Social
                   Welfare Directorate, Maharashtra State,
                   Pune,

                4) The Assistant Commissioner,
                   Social Welfare, Ahmednagar
                   (Erstwhile Special District Social
                   Welfare Officer, Ahmednagar),
                   Datrange Mala, Nalegaon,
                   Ahmednagar, District-Ahmednagar.
                                                             ...RESPONDENTS
                                                        wp-8202.23
                                2



               ...
  Mr. A.B. Gatne Advocate for Petitioner.
  Mr. S.K. Shirse, A.G.P. for Respondent Nos.1 to 4.
               ...

              WITH

             CIVIL APPLICATION NO.14518 OF 2023
             IN
             WRIT PETITION NO.8202 OF 2023

Sambhaji Devram Rohakale,
Age-60 years, Occu:Retired,
R/o-Dharmavir Nagar,
Kalyan Road Bypass, Bhalawani,
Parner, Ahmednagar.
                                             ...APPLICANT

         VERSUS

1) The State of Maharashtra,
   (Through Secretary, for Social
   Welfare Department, Mantralaya,
   Bombay-32,

2) The Director,
   V.J.N.T., O.B.C. and Special Backward
   Class, Social Welfare Directorate,
   Maharashtra State, Pune,

3) The Regional Dy. Director,
   Pune Region, V.J.N.T., O.B.C. and
   Special Backward Class, Social Welfare
   Directorate, Maharashtra State, Pune,

4) The Assistant Commissioner,
   Social Welfare, Ahmednagar
   (Erstwhile Special District Social
   Welfare Officer, Ahmednagar),
   Datrange Mala, Nalegaon, Ahmednagar,
   District-Ahmednagar.
                                                        wp-8202.23
                                  3



5) Dhanwantary Medical and Educational
   Foundation, Datrange Mala, Baug
   Rouza Hudco, Near Delhi Gate,
   At and Post-Ahmednagar, District-Ahmednagar,
   Through it's Secretary, Rehan Shafi Ahmed Kazi,
   Age-43 years, Occu:Social Worker,
   R/o- At and Post-Ahmednagar,
   District-Ahmednagar.

                                                ...RESPONDENTS


                          ...
     Mr. Manoj A. Dond Advocate for the Applicant - Intervenor.
     Mr. S.K. Shirse, A.G.P. for Respondent Nos.1 to 4.
     Mr. A.B. Gatne Advocate for Respondent No.5.
                         ...

            CORAM:    SMT. VIBHA KANKANWADI AND
                      S.G. CHAPALGAONKAR, JJ.

             DATE :   15th JANUARY, 2024


JUDGMENT [PER SMT. VIBHA KANKANWADI, J.] :


1.      Rule. Rule made returnable forthwith. Heard learned

counsel appearing for the respective parties finally, by consent.



2.      Present Petition has been filed to challenge the order

passed by the respondents appointing administrator over the

institutions run by the petitioner trust established and run by

minority community.
                                                               wp-8202.23
                                     4




3.      The facts leading to the Petition are that the petitioner is a

public trust registered under the Bombay Public Trust Act. The

petitioner is a minority institution run by minority community.

Petitioner is running a primary ashram school, secondary school

and higher secondary school at village Dhawalpuri, Taluka-

Parner, District-Ahmednagar. The said ashram schools are in

remote and tribal area. Along with other facilities, there is huge

hostel having separate residential facility for girls and boys. The

State Government had sanctioned primary ashram school at

Dhawalpuri by Government Resolution dated 18 th September

1996.     Thereafter   the   State       Government     has    sanctioned

secondary     ashram     school   at     Dhawalpuri     by    Government

Resolution dated 27th January 2004. Thereafter higher secondary

ashram school was sanctioned at Dhawalpuri by the State vide

Government Resolution dated 26 th June 2008. Everything was

running smoothly, however, one politician made complaint with

the   Government       alleging   irregularities   in   conducting   the

petitioner institution, with the request to appoint administrator

over the management of the petitioner institution. It appears

that the inquiries were made and then respondent No.2 had
                                                       wp-8202.23
                                5


passed an order on 15th July 2022 recommending the State

Government to appoint administrator over the management of

the petitioner institution. In the meantime, the show-cause

notice was issued and say was called. The petitioner was not

satisfied with the order dated 15th July 2022 and therefore, filed

an appeal before respondent No.1. Petitioner submitted reply on

20th October 2022. The inquiry committee had refused to

recommend the approval of the said ashram schools. Respondent

No.1, by order dated 18 th January 2023, confirmed the order

passed by respondent No.2, partly, confirming the appointment

of the administrator and further imposed fine of Rs.2,00,000/-

(Rupees Two Lakhs) for shifting the ashram school from

Dhawalpuri (Sutarwadi) to village Dhawalpuri without previous

sanction from the Government.



4.   Heard learned Advocate Mr. Gatne appearing for the

petitioner, learned AGP Mr. Shirse appearing for respondent

Nos.1 to 4 and learned Advocate Mr. Dond appearing for the

intervenor, applicant in Civil Application No.14518 of 2023.



5.   Learned Advocate for the petitioner has submitted that the

entire matter has been wrongly handled by respondent No.2.
                                                               wp-8202.23
                                    6


The petitioner is a minority institution run by the minority

muslim community. The Government itself has accorded the

status of minority community to the petitioner institution.

Section 4 and other provisions of the Maharashtra Education

Institutions   (Management)        Act,   1976,   enabling     the   State

Government to take over the management of the education

institutions   /   schools   are   not    applicable   to   the   minority

institutions or the institutions run by the minority community.

The State Minority Commission had intervened in the matter and

appraised respondent Nos.1 and 2 that they cannot appoint an

administrator, yet the further order of confirming the order of

respondent No.2 and then imposing the fine has been passed.

Further, in the year 1996, the Government sanctioned primary

ashram    school     at   Dhawalpuri      (Sutarwadi),      Taluka-Parner,

District-Ahmednagar. However, after considering the fact that the

area of Sutarwadi comes within the firing range of military

exercise (known as K.K. Range), in the interest of safety of the

students, the said primary ashram school was shifted to village

Dhawalpuri in the year 1999. In fact it is in the same area or

part of the village. The another objection was in respect of a gift

deed issued in favour of Alfa Education Society. However, the
                                                                  wp-8202.23
                                     7


State failed to consider that the said gift deed was never acted

upon. It was cancelled by the petitioner. Even as per the

Judgment and decree passed by the learned Civil Judge Junior

Division, Parner, which had declared it as cancelled, the State

Government should not have taken cognizance of the said gift

deed. Learned Advocate has taken us through the ' Ashram Shala

Sanhita' (Code of Conduct for Ashram Schools) i.e. ^^foeqDr tkrh]

HkVD;k tekrh] brj ekxkloxZ o fo'ks"k ekxkl izoxkZP;k izkFkfed] ek/;fed o mPp

ek/;fed   vkJe'kkGk]   fon;kfudsru   o   ÅlrksM    dkexkjkaP;k    eqyk&eqyhaP;k

'kkGkadfjrk vkJe'kkGk lafgrk^^ (i.e. Code of Conduct for Ashram

Schools, for De-notified Tribes, Nomadic Tribes, Other Backward

Class and Special Backward Class Primary, Secondary and Higher

Secondary Ashram Schools, Vidyaniketan and Schools for sons

and daughters of sugar-cane cutting workers). (Herein after

referred to as "Code of Conduct for Ashram Schools"). The

learned Advocate has also taken us through various Government

Resolutions to support his contention.



6.    Per contra, the learned AGP for respondent Nos.1 to 4 and

learned Advocate Mr. Dond for intervenor supported the orders

passed by the respondent authorities. It was pointed out that

there are many irregularities and illegalities in the management
                                                            wp-8202.23
                                   8


of the ashram schools by the petitioner institution. All those

points for complaint or grievance were specifically mentioned in

the complaint by the intervenor, on which the State Government

has taken cognizance. They both submitted that it cannot

happen that the minority institution will not be under the control

of anybody. If the management is doing some illegal activity or

there are irregularities in conduct of the management of the

petitioner institution, then the State has every right to interfere

and appoint administrator. The State Government could find out

that the petitioner institution has illegally shifted the primary

ashram school from one place to another. The inquiry reports

show the illegalities and irregularities those were committed and

therefore, the action is justified. Learned AGP, in support of his

contentions, relies on the affidavit-in-reply of Khushal Bhikanrao

Gaikwad, Regional Deputy Director, Other Backward Bahujan

Welfare (Regional) Division, Pune, Class-I, filed on behalf of the

respondents.



7.    At the outset, crux of the matter is, as to whether the

provisions     of    the    Maharashtra     Educational     Institutions

(Management)        Act,   1976   are   applicable   to   the   minority

institutions or not, because it is absolutely not in dispute that the
                                                           wp-8202.23
                                 9


petitioner institution is run by the minority community and such

status has been accorded to the petitioner by respondent No.1.

In his affidavit-in-reply, Mr. Keshav Gaikwad has stated that the

petitioner institution being minority institution though have

special rights but there are reasonable restrictions on their rights

being 100%     grant-in-aid institution. The provisions of Section

2(f) of the Maharashtra Educational Institutions (Management)

Act, 1976 defines that "educational institution" or "institution"

means a school, a college or any institution by whatever name

called the Management of which carries on (either exclusively or

among other activities) the activity of imparting education

therein.



8.    It can be seen from the communication by the Secretary,

Maharashtra State Minority Commission, dated 16 th March 2023

stating that the administrator cannot be appointed on the

minority   institution.   It   was   then   stated   in    the   said

communication itself that the cognizance of any irregularity can

be taken by the concerned Commission only. But it appears that

by letter dated 22nd May 2023 addressed to Maharashtra State

Minority Commission, the Government tried to justify as to how
                                                             wp-8202.23
                                   10


the action of appointing administrator was necessary. We are of

the considered opinion that unless the Act or authority under the

provisions of law permits the same, the administrator cannot be

appointed. It appears that the reliance on behalf of the

respondents on the decision in T.M.A. Pai Foundation and others vs.

State of Karnataka and others, (2002) 8 SCC 481 , is misconceived.

The question of grant-in-aid is different and the appointment of

administrator is on different footing. No doubt the State will have

the   ultimate   authority   to   control    the   mismanagement      or

irregularities, but not by appointment of administrator. The Code

of Conduct for Ashram Schools, referred above, which is dealing

with ashram schools, is not applicable to the institutions which

are run by the minority community.



9.    It appears further that even fine of Rs.2,00,000/- (Rupees

Two Lakhs) has been imposed for allegedly shifting the ashram

school. But if we consider the original permission accorded on

18th September 1996, it is for Dhawalpuri (Sutarwadi), Taluka-

Parner,   District-Ahmednagar.     It   is   specifically   stated   that

Sutarwadi and Dhawalpuri are within the same village limits. If

those would have been different villages then in the year 1996
                                                        wp-8202.23
                                11


itself there would have been a clarification. Under the said

circumstance, if the shifting is within the village limits, then it

cannot be said that there is illegal shifting of the ashram school.

Another fact ought to have been considered that periodically

further   permissions   have   been    accorded   by   the   State

Government itself. After 18th September 1996, there was up-

gradation to the secondary ashram school and vide Government

Resolution dated 27th January 2004 that secondary ashram

school was also sanctioned. Further by Government Resolution

dated 26th June 2008, higher secondary ashram school was also

sanctioned. Now the said politician appears to have made

complaint on 4th December 2021 and on the basis of his

complaint, the inquiry has been made.



10.   Thought the respondent - State is admitting the minority

status of the petitioner institution which runs the ashram

schools, yet want to assume its power under Rule 3.2 of the

Code of Conduct for Ashram Schools, for appointment of an

administrator, but failed to consider that said Code of Conduct

for Ashram Schools itself is not applicable to the schools run by
                                                      wp-8202.23
                                 12


the minority institutions and therefore, the Petition deserves to

be allowed. Hence the following order:-



                       ORDER

(I) The Writ Petition stands allowed in terms of prayer clauses "B", "C" and "D".

(II) Rule is made absolute in above terms. (III) In view of the disposal of the Writ Petition, the Civil Application also stands disposed of.




[S.G. CHAPALGAONKAR]                    [SMT. VIBHA KANKANWADI]
        JUDGE                                    JUDGE

asb/JAN24