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 4, Cited by 0]

Bombay High Court

Sunita Madhaorao Mohod vs Shriramchandra Samaj Seva Samiti Thru. ... on 17 August, 2021

Bench: A. S. Chandurkar, G. A. Sanap

 lpa.305.2010+1judge
                                                        1


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

                   LETTERS PATENT APPEAL NO.305 OF 2010.
                                    IN
                      WRIT PETITION NO. 2796 OF 2006

          Sanjay Annaji Pohokar,
          Aged about 45 years,
          Occupation - Service,
          R/o Belora, Tq: Chandur Bazar,
          Dist: Amravati.                                         .....      APPELLANT

                   ...V E R S U S...

 1.       Shriramchandra Samaj Seva Samiti,
          Bramhanwada [Kasba]
          Post. Talegaon, Tq: Morshi,
          Dist: Amravati,
          Through its Secretary.

 2.       The Headmaster,
          Dnyandeep Vidyalaya,
          Bramhanwada [Kasba]
          Post: Talegaon, Tq: Morshi
          Dist: Amravati,

 3.       The Education Officer [Secondary]
          Zilla Parishad, Amravati,
          Tq : & Dist: Amravati

 4.       Shri R.L. Loharkar,
          Assistant Teacher in
          Dnyandeep Vidyalaya,
          Bramhanwada [Kasba]
          Post: Talegaon, Tq: Morshi,
          Dist:Amravati                                             ...RESPONDENTS
 --------------------------------------------------------------------------------------------------
                   Shri V. A. Kothale, Advocate for appellant
                   Shri S. Sarda, Advocate h/f. Shri R. M. Bhangde, Advocate for
                   respondent No.1
                   Shri D. P. Thakare, AGP for respondent No.3/State.
                   Shri P. S. Patil, Advocate for respondent No.4
 --------------------------------------------------------------------------------------------------




::: Uploaded on - 18/08/2021                                    ::: Downloaded on - 19/08/2021 10:32:35 :::
  lpa.305.2010+1judge
                                                        2


                                   WITH
                   LETTERS PATENT APPEAL NO.418 OF 2010.
                                     IN
                       WRIT PETITION NO. 5232 OF 2006

          Sunita Madhavrao Mohod
          Aged about 44 years,
          Occupation:- Service
          R/o c/o Shri. S.A. Pohokar,
          R/o Belora, Tq. Chandur Bazar,
          District:- Amravati                                     .....      APPELLANT

                   ...V E R S U S...

 1.       Shriramchandra Samaj Seva Samiti,
          Bramhanwada [Kasba]
          Post. Talegaon, Tq: Morshi,
          Dist: Amravati,
          Through its Secretary

 2.       The Headmaster,
          Dnyandeep Vidyalaya,
          Bramhanwada [Kasba]
          Post: Talegaon, Tq: Morshi
          Dist: Amravati.

 3.       The Education Officer [Secondary]
          Zilla Parishad, Amravati,
          Tq : & Dist: Amravati

 4.       Ku. Madhuri Dandele,
          Assistant Teacher in
          Dnyandeep Vidyalaya,
          Bramhanwada [Kasba]
          Post: Talegaon, Tq: Morshi,
          Dist: Amravati                                          ... RESPONDENTS
 --------------------------------------------------------------------------------------------------
                   Shri V. A. Kothale, Advocate for appellant
                   Shri S. Sarda, Advocate h/f. Shri. R. M. Bhangde, Advocate for
                   respondent No.1
                   Shri D. P. Thakare, AGP for respondent No.3/State.
                   Shri P. S. Patil, Advocate for respondent No.4
 --------------------------------------------------------------------------------------------------




::: Uploaded on - 18/08/2021                                    ::: Downloaded on - 19/08/2021 10:32:35 :::
  lpa.305.2010+1judge
                                             3


                           CORAM : A. S. CHANDURKAR AND G. A. SANAP, JJ.
                           DATED : 17.08.2021

 ORAL         J U D G M E N T (Per : G. A. Sanap, J.)


                     The appellants have challenged the identical

 judgment dated 02.03.2010, passed by the learned single Judge,

 in Writ Petition No. 2796 of 2006 and Writ Petition No. 5232 of

 2006. The appellant in Letters Patent Appeal No. 305 of 2010 is

 the husband while the appellant in Letters Patent Appeal No. 418

 of 2010 is the wife. In the writ petitions they had challenged the

 judgment dated 12.04.2006 delivered by the learned Presiding

 Officer of the School Tribunal, Amravati in Appeal No. 23 of 2000

 and Appeal No. 22 of 2000, whereby their appeals were

 dismissed.        The learned single Judge dismissed both the writ

 petitions and confirmed the judgment delivered on 12.04.2006,

 passed by the learned Presiding Officer of the School Tribunal,

 Amravati.



 2]               The brief facts of the case are as follows:

                  In the appeals before the learned Presiding Officer of

 the School Tribunal, Amravati the appellants sought the




::: Uploaded on - 18/08/2021                       ::: Downloaded on - 19/08/2021 10:32:35 :::
  lpa.305.2010+1judge
                                         4


 declaration that the communication dated 22.01.2000 shown to

 have been 'Resignation Letters' addressed to the respondent Nos.

 1 and 2 is null and void and consequently, prayed for setting aside

 the communication dated 29.04.2000 issued by the respondent

 No.2 in terms of the so called acceptance of their resignations and

 consequently, prayed for their reinstatement. It is the case of the

 appellants that they are qualified to be appointed as an Assistant

 Teacher.       The appellant- Smt. Sunita Mohod was appointed as

 'Assistant Teacher' in the year 1990 and Shri Sanjay Pohokar was

 appointed as Assistant Teacher in the year 1992 in respondent

 No.1- School. The appellant- husband was eligible to be promoted

 as Headmaster. However, incharge Headmaster Shri. S. V. Tekade

 pressurized them to abandon the claim against post of

 Headmaster.



 3]               There was a dispute between the appellants and the

 respondent Nos. 1 and 2. The husband- Sanjay Pohokar and wife-

 Sunita Mohod were not allowed to join their duty with effect from

 31.08.1999 and 30.07.1999 respectively. They challenged their

 termination before the School Tribunal, Amravati.            The School




::: Uploaded on - 18/08/2021                  ::: Downloaded on - 19/08/2021 10:32:35 :::
  lpa.305.2010+1judge
                                           5


 Tribunal set aside their termination and thereafter, they joined

 their duty.



 4]               It is the case of the appellants that respondent Nos. 1

 and 2 have obtained their signatures on blank papers to be used

 for drafting their resignation letters etc. in future. The respondent

 Nos.1 and 2 had also obtained the signatures of the other

 employees of the school on the blank papers. The appellants were

 shocked       to    receive   the   communication    dated      29.04.2000

 informing them that their resignation letters were received and

 accepted.        According to them, the respondent Nos. 1 and 2

 misused the blank signed papers. They never sent any resignation

 to the respondent Nos.1 and 2.           The order dated 29.04.2000

 relieving them from the service is illegal and bad in law. The

 appellants had an apprehension that the blank papers with their

 signatures would be misused and therefore, they made complaints

 to the various authorities. According to them they never resigned

 from the service. These blank papers with their signatures have

 been misused by the Management of respondent Nos. 1 and 2 for




::: Uploaded on - 18/08/2021                     ::: Downloaded on - 19/08/2021 10:32:35 :::
  lpa.305.2010+1judge
                                                6


 typing their resignation letters. On these averments, they prayed

 for declaration.



 5]               The respondent Nos. 1 and 2 filed their reply and

 opposed the case of the appellants. The respondent Nos. 1 and 2

 in some and substance denied the material facts pleaded by the

 appellants. It is denied that they were terminated in the year

 1999. According to the respondent Nos. 1 and 2, the appellants

 on their own remained absent from duties.                   On receipt of the

 orders from the School Tribunal, Amravati they were allowed to

 join their duties.            It is further contended that the appellant-

 husband for some time worked as Headmaster, however, he

 abandoned his claim in writing.



 6]               According        to   the   respondents,     the     appellants

 forwarded their resignation letters to the respondents by

 registered post acknowledgment due.                    On receipt of the

 resignation letters, duly signed by the appellants, the same were

 placed before the Committee. In the meeting, the Committee

 accepted the resignations. The intimation of acceptance of the




::: Uploaded on - 18/08/2021                         ::: Downloaded on - 19/08/2021 10:32:35 :::
  lpa.305.2010+1judge
                                        7


 resignation was duly sent to the appellants on 02.02.2000. It is

 contended that the appellants voluntarily resigned from service.

 They were relieved after expiry of period of three months on

 29.04.2000. It is contended that in order to stake a false claim the

 present dispute has been raised.



 7]               The appellants challenged the communication with

 regard to the acceptance of resignations and relieving them from

 the service. The learned Presiding Officer of the School Tribunal,

 Amravati dismissed their appeals. The writ petitions filed by them

 challenging the orders passed by the learned Presiding Officer of

 the School Tribunal, Amravati were also dismissed holding that

 they voluntarily resigned from their respective posts.



 8]               Being aggrieved by the common judgment passed by

 the learned single Judge in Writ Petition No. 2796 of 2006 and

 Writ Petition No. 5232 of 2006 dated 02.03.2010 the appellants

 have come before this Court in appeal. The grounds of challenge

 to the impugned order have been set out in Memo of Appeals. It

 is contended that the learned single Judge has failed to appreciate




::: Uploaded on - 18/08/2021                 ::: Downloaded on - 19/08/2021 10:32:35 :::
  lpa.305.2010+1judge
                                              8


 the evidence on record and came to the wrong conclusion. It is

 their case that the relevant material has not been taken into

 consideration while deciding the writ petitions.



 9]               We have heard the learned Advocates for the parties.

 Perused the record and proceedings.



 10]              The learned Advocate Shri V. A. Kothale for the

 appellants submitted that there is cogent and concrete evidence

 on record to prove that the appellants never intended to resign

 from the service.             The learned Advocate pointed out that the

 resignation letters of the appellants relied upon by the respondent

 Nos. 1 and 2 are false and fabricated.            The learned Advocate

 submitted that the appellants have no source of livelihood and

 therefore, there was no question of their tendering the

 resignations. As per the submission of learned Advocate, the so

 called resignations, therefore, are the outcome of the fabrication of

 resignation letters and the mischief played with the appellants.

 The learned Advocate submitted that in this case there was no

 compliance of the mandatory provisions of Section 7 of the




::: Uploaded on - 18/08/2021                       ::: Downloaded on - 19/08/2021 10:32:35 :::
  lpa.305.2010+1judge
                                      9


 Maharashtra Employees of Private Schools (Conditions of Service)

 Regulation Act, 1977 (For short 'Act of 1977') and Rule 40 of the

 Maharashtra Employees of Private Schools (Conditions of Service)

 Regulation Rules, 1981 (For short 'Rules of 1981'). The learned

 Advocate submitted that the conduct of the Management and the

 respondent No.2 is inconsistent with the documentary evidence

 placed on record and based on the same a serious doubt is created

 about their bonfides. The learned Advocate submitted that the

 respondent Nos. 1 and 2 did not communicate the acceptance of

 resignations by them vide letter dated 02.02.2000, as contended

 by them. The learned Advocate submitted that this fact was not

 known to the appellants and if this fact had been brought to their

 notice they would have either withdrawn the so called

 resignations or taken appropriate action. The learned Advocate

 submitted that this fact was intentionally suppressed from them

 till 27.04.2000 when they were informed for the first time about

 the acceptance of their resignations.     The learned Advocate

 submitted that considering the history of litigation between the

 appellants and the respondent Nos. 1 & 2 and various complaints,




::: Uploaded on - 18/08/2021               ::: Downloaded on - 19/08/2021 10:32:35 :::
  lpa.305.2010+1judge
                                      10


 about the harassment, mis-management and the mis-conduct of

 the respondent Nos. 1 and 2, made by the appellants, makes the

 case of the appellants probable that in order to get rid of the

 appellants resignation letters have been fabricated by the

 respondent Nos. 1 and 2. The learned Advocate submitted that

 the appellants made complaints to the Education Officer,

 Amravati, the incharge of the Police Station Shirkhod and to other

 authorities about taking their signatures on blank papers and

 likelihood of misuse of those blank papers for drafting or creating

 the resignations of the appellants. The learned Advocate

 submitted that neither the School Tribunal nor the learned single

 Judge has taken the entire evidence on record into consideration.

 The learned Advocate pointed out that when the respondent Nos.

 1 and 2 specifically contended in the reply that the decision of the

 Management accepting the resignations of the appellants was duly

 communicated to them by letter dated 02.02.2000, in the appeals

 before the School Tribunal the appellants' advocate made

 application at Exh. 13 in the Appeal No. 23 of 2000 and Exh. 15 in

 Appeal No. 22 of 2000 seeking directions to the respondents for




::: Uploaded on - 18/08/2021                 ::: Downloaded on - 19/08/2021 10:32:35 :::
  lpa.305.2010+1judge
                                          11


 production of the acknowledgment receipt of the appellants

 regarding the communication dated 02.02.2000 referred in reply.

 The learned Advocate for the appellants pointed out from the

 record that the respondent Nos. 1 and 2 filed reply to this

 application dated 25.09.2000 and in para No. 8 categorically

 stated that it is not necessary to call the said documents, in as

 much as, the respondents would prove that there was a valid

 resignations by the appellants. The learned Advocate submitted

 that this documentary evidence has not been taken into

 consideration either by the learned Presiding Officer of the School

 Tribunal, Amravati or by the learned Single Judge. The learned

 Advocate submitted that, therefore, the finding of fact recorded by

 the learned Presiding Officer of the School Tribunal, Nagpur and

 up held by the learned Single Judge cannot be sustained.



 11]              The learned Advocate for the appellants in support of

 his submissions placed reliance on following decisions:

                  a) Bahujan Vikas Mandal, Akola and Another .v/s.
                  Manda Vithalrao Parsutkar and another reported in
                  2011 (2) Mh.L.J. 203




::: Uploaded on - 18/08/2021                    ::: Downloaded on - 19/08/2021 10:32:35 :::
  lpa.305.2010+1judge
                                               12


                  b) Shri Sant Sawatamali Shikshan Prasarak Mandal,
                  Tembhurni .v/s. State of Maharashtra and Oths.
                  reported in 2008 (6) Mh.L.J. 529

                  c) Sayyed Maksood Ali Sayyed Roshid Ali .v/s. Uruj-E-
                  Urdu Education Society, Kalamb and Anr. r eported in
                  2011(4) Mh.L.J.952



 12]              The learned Advocate for the respondent Nos. 1 and 2

 submitted that the resignations tendered by the appellants were

 voluntary. The learned Advocate submitted that there is no iota of

 evidence to accept the case of the appellants that either the

 Management of the respondent No.1 or the respondent No.2

 obtained the signatures of appellants on blank papers and those

 blank papers were used for fabricating the resignation of the

 appellants.        The learned Advocate further submitted that the

 appellants voluntarily resigned from the service.                 The learned

 Advocate submitted that the committee accepted the resignations

 tendered by the appellants and the decision of the committee was

 communicated to the appellants vide letter dated 02.02.2000.

 The learned Advocate submitted that the appellants kept mum till

 29.04.2000 from the date of the receipt of the communication

 dated      02.02.2000.        The   learned    Advocate      submitted        that




::: Uploaded on - 18/08/2021                        ::: Downloaded on - 19/08/2021 10:32:35 :::
  lpa.305.2010+1judge
                                           13


 resignations tendered by the appellants were voluntary and

 therefore, strictly in consonance with the provisions of the Section

 7 of the Act of 1977 and the Rules of 1981. The learned Advocate

 further submitted that the learned Presiding Officer of the School

 Tribunal, Amravati and the learned Single Judge of this Court

 recorded a concurrent finding of fact that the resignations

 tendered by the appellants were voluntary. The learned Advocate

 submitted that there is no iota of evidence to accept the case of

 the appellants.           The learned Advocate submitted that initial

 burden was on the appellants to prove that they did not

 voluntarily resign from the service.           The learned Advocate

 submitted that they have not adduced the evidence to discharge

 this onus. The learned Advocate in short submitted that the well

 reasoned judgment of the learned single Judge does not warrant

 interference. The learned Advocate for the respondent No.1 in

 support of his submissions placed reliance on a decision in the

 case of Gyanendra Sahay .v/s. Tata Iron & Steel Co. Ltd. reported

 in (2006) 5 SCC 759 .




::: Uploaded on - 18/08/2021                    ::: Downloaded on - 19/08/2021 10:32:35 :::
  lpa.305.2010+1judge
                                         14


 13]              In order to appreciate the rival submissions we have

 minutely perused the record and proceedings. We have also gone

 through the order passed by the learned Single Judge as well as

 the Presiding Officer of the School Tribunal,           Amravati.        The

 appellants had in the writ petitions filed by them prayed for

 issuance of writ of certiorari while challenging the judgment of the

 School Tribunal. Articles 226 and 227 of the Constitution of India

 were invoked. It is well settled that findings of fact recorded by

 the Tribunal cannot be re-opened nor can the evidence on record

 be re-appreciated. The limited scope available, while considering

 as to whether the writ of certiorari can be issued, is that if the

 judgment under challenge suffers from an error of law which is

 apparent on the face of the record, the same would be open for

 correction.         Where the conclusion recorded by the Tribunal is

 without considering relevant material on record & as a result of

 which a wrong conclusion in law has been arrived at, the same

 would be open to correction by a writ of certiorari. Further if the

 impugned order results in causing manifest injustice the same can

 also be interfered with.        As held in   Syed Yakoob .v/s. K. S.




::: Uploaded on - 18/08/2021                   ::: Downloaded on - 19/08/2021 10:32:35 :::
  lpa.305.2010+1judge
                                        15


 Radhakrishnan and other reported in AIR 1964 SC 477 whether or

 not an impugned error is an error of law would depend upon the

 facts and circumstances of each case and upon the nature and

 scope of the legal provisions, which are alleged to have been

 misconstrued or contravened. The limited reference to the

 material on record is for assessing the contention that relevant

 material/aspects have been excluded in the decision making

 process. With the aforesaid aspects in mind we propose to

 consider the challenges raised in these appeals.



 14]              In these appeals grievance has been made about the

 non compliance of provisions of Section 7 of the Act of 1977 and

 Rule 40 of the Rules of 1981. The learned Single Judge in the

 case of Bahujan Vikas Mandal, Akola and Another .v/s. Manda

 Vithalrao Parsutkar and another reported in 2011 (2) Mh.L.J. 203

 has considered the provisions of Section 7 of the Act of 1977. In

 this case, it is held that an intention to tender resignation has to

 be made clear by, (i) drawing up a letter of resignation in

 duplicate; (ii) signing both the copies of that letter; and (iii)

 putting the date thereon. It is further held that the first step in the




::: Uploaded on - 18/08/2021                   ::: Downloaded on - 19/08/2021 10:32:35 :::
  lpa.305.2010+1judge
                                       16


 process is, to draw up a letter of resignation in duplicate. The

 phrased verb "draw up" used in Section 7 connotes the process of

 handwriting as against the process of typing or printing. The next

 requirement in the process of resignation, is to sign both the

 copies of letter of resignation. The requirement of putting

 signature and the date on the letter of resignation by an employee

 in his own handwriting, has to be held as mandatory requirement.



 15]              In the case of Sayyed Maksood Ali Sayyed Roshid

 Ali .v/s. Uruj-E-Urdu Education Society, Kalamb and Anr. reported

 in 2011(4) Mh.L.J.952, the learned single Judge has considered

 the mandate of Section 7. It is held that the section 7 is in two

 parts namely execution and mode of dispatch or delivery. It is

 held that the first part contains 3 requirements namely (i) drawing

 up a letter of resignation in duplicate; (ii) signing both the copies

 of that letter; and (iii) putting the date thereon. It is held that

 these requirements of Section 7 are mandatory and its non

 compliance would render the resignation illegal and involuntary.




::: Uploaded on - 18/08/2021                 ::: Downloaded on - 19/08/2021 10:32:35 :::
  lpa.305.2010+1judge
                                          17


 16]              In the case of Shri Sant Sawatamali Shikshan Prasarak

 Mandal, Tembhurni .v/s. State of Maharashtra and Oths. reported

 in 2008 (6) Mh.L.J. 529, it is held that unless and until it is proved

 that the resignation is voluntary the same cannot be acted upon.



 17]              In the case of Gyanendra Sahay .v/s. Tata Iron & Steel

 Co. Ltd. reported in (2006) 5 SCC 759 relied upon by the learned

 Advocate for the respondent, the question was whether the

 resignation was voluntary or as a result of the exercise of undue or

 excessive pressure to sign the letter.        In this case the Hon'ble

 Supreme Court in the backdrop of the evidence found that the

 resignation was voluntary and therefore, there was no need to

 interfere in the decision of the High Court which upheld the

 voluntary nature of the resignation.



 18]              It is pertinent to note at the outset that the parties

 have not adduced oral evidence before the School Tribunal,

 Amravati. The parties have placed on record the documentary

 evidence and therefore, the vital question raised in these two

 appeals are required to be decided keeping in mind the attending




::: Uploaded on - 18/08/2021                    ::: Downloaded on - 19/08/2021 10:32:35 :::
  lpa.305.2010+1judge
                                      18


 circumstances, the documentary evidence placed on record by the

 parties and conduct of the parties throughout. The main question

 that needs to be addressed at the outset is whether the

 resignations tendered by the appellant were voluntary or not. The

 appellants have stated that they never resigned from the service.

 It is their case that the blank signed papers obtained from them by

 the respondent Nos. 1 and 2 were misused for fabricating their

 resignation letters. The respondents have categorically stated that

 the appellants voluntarily tendered their resignations and on

 acceptance of resignations they were duly communicated about

 the same vide letter dated 02.02.2000. In our view, the entire

 controversy revolves around this important aspect. If it is found

 that the decision taken by the Management accepting the

 resignations of the appellants was not duly communicated to the

 appellants as stated by the respondents then it would reflect upon

 the conduct and bonafides of the respondents.             In order to

 substantiate the contention on this point the respondent Nos. 1

 and 2 have stated that in the reply they have specifically pleaded

 that this decision was duly communicated to the appellants. The




::: Uploaded on - 18/08/2021                ::: Downloaded on - 19/08/2021 10:32:35 :::
  lpa.305.2010+1judge
                                         19


 learned Presiding Officer of the School Tribunal, Amravati as well

 as the learned Single Judge held that the appellants had an

 opportunity to rebut this contention either by filing an affidavit or

 by bringing on record some material, but they did not do it.

 Therefore, adverse inference was drawn against the appellants. In

 our view, this inference was not at all justified in the facts,

 circumstances and evidence on record.



 19]              The appellants joined the service in 1992. There is

 ample documentary evidence on record to show that the dispute

 started between them in the year 1997.               The husband was

 promoted as Headmaster.         He worked as Headmaster for two

 years.      After two years he abandoned that post.                It is the

 contention of the appellants that he was forced to abandon the

 post of         Headmaster    because the Management wanted to

 accommodate the respondent No.2.             The wife abandoned her

 claim to the post of Headmaster. Till 1997 appellants had put in

 six years service. It seems that thereafter, the dispute between the

 appellants on one hand and the respondent Nos. 1 and 2 on the

 other hand got escalated. The appellants were not allowed to join




::: Uploaded on - 18/08/2021                    ::: Downloaded on - 19/08/2021 10:32:35 :::
  lpa.305.2010+1judge
                                         20


 their duty in July-August 1999. They filed the proceedings before

 the School Tribunal, Amravati for setting aside their termination.

 They also made representation to the Education Officer. It is a

 matter of record that in September 1999, they resumed their

 duties. It is therefore apparent on the face of record that the

 appellants and the Management and the respondent No.2 were

 literally at loggerheads. The appellants till the year 2000 had put

 in eight years of service. The service was the sole source of their

 livelihood. While appreciating the contention of the parties on the

 point of voluntary nature of the resignation, all the above facts

 cannot be brushed aside. The facts, considered in totality would

 show      that the appellants     and   the   respondents         were      at

 loggerheads. While deciding the probability of the case of the

 parties this circumstance would assume great significance.



 20]              Before proceeding to deal with other circumstances

 at this stage, it would be necessary to find out whether the

 appellants were communicated the decision of the Management

 accepting their resignations. It is pertinent to note that in the

 appeals filed before the School Tribunal the material facts have




::: Uploaded on - 18/08/2021                   ::: Downloaded on - 19/08/2021 10:32:35 :::
  lpa.305.2010+1judge
                                      21


 been pleaded. The reference has been made to the complaints

 made by the appellants to the authorities. In the complaints the

 appellants have made allegation of obtaining their signatures on

 the blank papers. There is no pleading in the appeal memo about

 the receipt of communication of acceptance of the resignations

 vide letter dated 02.02.2000.     In our view, this would clearly

 indicate that they were not at all aware of this fact and therefore,

 this fact was not pleaded. This finding can get support from other

 material on record. The respondents in para No.2 of the reply

 categorically stated that the decision of acceptance of their

 resignation was communicated to them vide letter dated

 02.02.2000. But despite receipt of the same they have not made

 any grievance till 29.04.2000. It is pertinent to note that in this

 paragraph the mode of communication has not been mentioned.

 It is not mentioned whether the decision was communicated by

 registered post acknowledgment due or under certificate of

 posting or by personal service. It is true that in the backdrop of

 this pleading the appellants were required to deal with the same.

 They could have filed the affidavit denying the same. They did




::: Uploaded on - 18/08/2021                 ::: Downloaded on - 19/08/2021 10:32:35 :::
  lpa.305.2010+1judge
                                         22


 not file the affidavit. However, in order to justify their bonafides

 their Advocate made an application at Exh. 13 in Appeal No. 23 of

 2000 and Exh. 15 in Appeal No. 22 of 2000 on 10.07.2002 and

 prayed before the learned Presiding Officer of the School Tribunal,

 Amravati to issue directions to the respondent Nos. 1 and 2 to

 produce the resolution of the School Committee and the

 acknowledgment of the appellants regarding service of the

 communication dated 02.02.2000. This fact would clearly indicate

 that the appellants did not accept the case pleaded in the written

 statement with regard to the communication of the decision by the

 Management to them. The respondents in view of this prayer

 were supposed either to produce the documents or offer justifiable

 explanation for non production. They filed reply to this application

 and in para No. 8 raised a specific contention about these two

 documents.          It is stated that as far as these documents are

 concerned the respondent Nos. 1 and 2 would prove their case

 that there was valid resignation and therefore, it is not necessary

 to call the same documents. It is seen that this reply is vague and

 evasive and as such creates doubt about the bonafides of the




::: Uploaded on - 18/08/2021                  ::: Downloaded on - 19/08/2021 10:32:35 :::
  lpa.305.2010+1judge
                                       23


 respondents. It can indicate the skilful attempt to suppress the

 material fact from the Court. The respondents took the burden on

 their shoulder to prove that the resignations were valid. In our

 view, this is the crux of the matter. The learned Single Judge has

 observed that the appellants have not denied the fact pleaded in

 the written statement about this communication. In our opinion

 this observation seems to be without adverting to these documents

 and facts pleaded in reply to deny production of vital documents.



 21]              One can gather that, at the stage of reply, the

 respondents were not serious about the production of documents.

 The question is whether the documents in this regard have been

 produced on record by them or not. We have minutely perused

 the record and proceedings and particularly the documents

 produced by the respondents.         It is seen that except these

 documents which they were called upon to produce by the

 appellants, remaining all documents have been produced. It is

 pertinent to note that vide communication dated 27.04.2000

 appellants were informed that they would be relieved from the

 service with effect from 29.04.2000.       This communication was




::: Uploaded on - 18/08/2021                  ::: Downloaded on - 19/08/2021 10:32:35 :::
  lpa.305.2010+1judge
                                         24


 sent to respondents by under certificate of posting as well as by

 registered post acknowledgment due.           The under certificate of

 posting receipt is produced on record. The acknowledgment of the

 receipt of this Communication on 17.05.2000 is also on record. It

 is therefore seen that one or two            days prior to 29.04.2000

 appellants were communicated about this decision and the

 documents of service of this communication have been placed on

 record. But the documents with regard to the acknowledgment or

 service of the decision vide letter dated 02.02.2000 have not been

 placed on record. The explanation has been placed on record in

 the reply filed to the application for production of documents.

 Perusal of the explanation would show that it is nothing but an

 attempt to hide and suppress the material facts. In the backdrop

 of this, the other documentary evidence placed on record by the

 appellants and the attending circumstances need appreciation.



 22]              In the appeals filed before School Tribunal, Amravati

 the appellants have specifically mentioned that they have made

 various complaints to the authorities about the likely misuse of the

 blank papers with their signatures. Reliance has been placed on




::: Uploaded on - 18/08/2021                     ::: Downloaded on - 19/08/2021 10:32:35 :::
  lpa.305.2010+1judge
                                          25


 various complaints/letters produced on record as per the list.

 They made a representation dated 17.05.2000 to the Education

 Officer and placed on record the grievance about the misuse of the

 blank signed papers by the respondents.           This complaint was

 made after relieving them from service. It would be necessary to

 see whether complaints were made before 27 th or 29th of April

 2000. The first complaint made to the respondent No.2 is dated

 01.01.2000.           In this complaint, the appellants and two more

 teachers Shri Kankale and Shri Raut made a grievance that the

 respondent Nos. 1 and 2 have obtained their signatures on blank

 papers and the same are likely to be misused.                      By this

 communication they informed the respondent No.2 that copy of

 this letter/complaint was forwarded to the Education Officer and

 therefore, unless and until they submit any resignation or

 documents relating to the School through Education Officer they

 would not agree to any resignation purported to have been

 attributed to them. Perusal of this document would show that this

 complaint was made 22 days before the so called resignation of

 the appellants dated 22.01.2000. The appellants made complaint




::: Uploaded on - 18/08/2021                   ::: Downloaded on - 19/08/2021 10:32:35 :::
  lpa.305.2010+1judge
                                         26


 to the incharge of the Shirkhod Police Station on the 22.03.2000.

 In the said complaint they reiterated the allegations made in the

 complaint dated 01.01.2000. In this complaint, they categorically

 stated that the complaint/letter dated 01.01.2000 was sent to

 Education Officer, Amravati. It is pertinent to note that this

 complaint was signed by the appellants as well as Shri Raut and

 Shri Kankade. One more complaint made to the Education Officer

 is dated 24.02.2000. In this complaint, the appellants and the

 remaining two teachers made multiple grievances and stated that

 they would undertake fast unto death due to harassment by

 respondents. This complaint is after 22.01.2000. The appellants,

 as can be seen from this complaint, were fighting for their rights.

 If they had resigned and received the communication of

 acceptance of same, then they would not have made such a

 grievance.



 23]              The next complaint is dated 02.04.2000 made against

 the respondent Nos. 1 and 2 to the Education Officer. In this

 complaint also the appellants and the remaining two teachers have

 reiterated the allegations with regard to the obtaining their




::: Uploaded on - 18/08/2021                  ::: Downloaded on - 19/08/2021 10:32:35 :::
  lpa.305.2010+1judge
                                       27


 signatures on blank papers and hand written envelopes. It is seen

 that the copies of all the complaints were forwarded to the

 President of respondent No. 1.         The respondents have not

 specifically denied the receipt of the complaints/letters sent to the

 respondent Nos.1 and 2. The learned Single Judge has considered

 these complaints in para 9 of the Judgment. The learned Single

 Judge on going through these documents and particularly the

 complaint dated 01.01.2000 observed that in this connection the

 appellants did not make a complaint against the Management

 about obtaining their signatures on blank papers. In the

 complaint/representation dated 01.01.2000 there has been

 categorical statement that the respondents have obtained their

 signatures on blank papers. It is therefore seen that till the date of

 actual communication of the acceptance of their resignation on

 27.04.2000 and thereafter, in the month of May 2000, they

 consistently made the allegations against the respondents about

 obtaining their signatures on blank papers and the likely misuse of

 the same for drafting their resignation letters. In our view, if this

 documentary evidence is appreciated in the context of the




::: Uploaded on - 18/08/2021                  ::: Downloaded on - 19/08/2021 10:32:35 :::
  lpa.305.2010+1judge
                                         28


 chronology of events, it would show that before the date of the

 resignation and after the date of resignation till 27.04.2000 the

 appellants consistently made a grievance that their signatures

 were obtained on blank papers by the respondent Nos.1 & 2 and

 those papers can be used for forging their resignation letters. This

 fact corroborates the contention of the appellants that they were

 not at all communicated the decision of the committee of

 acceptance of their resignations vide letter dated 02.02.2000. If

 the appellants had voluntarily resigned, as stated by the

 respondents, then in the ordinary course of nature they would not

 have complained to the authorities about obtaining                      their

 signatures on the blank papers and likely misuse of the same at

 the hands of the respondents.



 24]              It is pertinent to note that considering the dispute

 between the appellants and the Management, the Management

 would have taken care, provided their intention was not malafide.

 The respondent Nos. 1 and 2 were expected to act in a

 transparent manner. The respondent Nos. 1 and 2 in the factual




::: Uploaded on - 18/08/2021                   ::: Downloaded on - 19/08/2021 10:32:35 :::
  lpa.305.2010+1judge
                                               29


 situation ought to have insisted the appellants to submit their

 handwritten resignation.                It was necessary because serious

 allegations had been made against them by the appellants and

 two more employees. The respondent Nos. 1 and 2 ought to have

 displayed the transparency and               insisted them to tender their

 resignations in writing. The respondents ought to have acted in

 reasonable and fair manner.               The decision to resign obviously

 would have been of the appellants. The respondent Nos. 1 and 2

 were not supposed to have any apprehension about the change of

 the mind or decision by the appellants to resign from the service.

 At the most, the appellants would have expressed their

 unwillingness          to     resign.   However,   dispensing        with      this

 fundamental requirement, in factual situation the respondents

 have chosen not to do it. In our opinion, this would reflect upon

 the malafides of the respondents.              Similarly, this would reflect

 upon the voluntary nature of the resignations. If the above facts

 are considered in a juxta-position with the case of the appellants,

 the documents relied upon by the appellants and the fact that

 there is no concrete evidence about the service of the




::: Uploaded on - 18/08/2021                         ::: Downloaded on - 19/08/2021 10:32:35 :::
  lpa.305.2010+1judge
                                             30


 communication dated 02.02.2000, it would show that the action

 of the respondent Nos. 1 and 2 smacks of malafides.



 25]              It would be necessary to peruse the so called

 resignation letters.          These resignation letters are typed.          The

 manner of typing the resignation letters itself creates a doubt. The

 resignation letters contain so many un-necessary details which

 would not have been mentioned by the employee who has been

 fed up with the Management and took the decision to resign.

 There are number of paragraphs in the letters. The spacing left

 between the lines, paragraphs and at the end of the letters clearly

 indicate that in order to cover the entire paper upto signature this

 matter was typed. The learned Advocate for the appellants on

 inquiry made by us submitted that till date the appellants have

 not joined service elsewhere.            The learned Advocate for the

 respondent Nos. 1 and 2 has not controverted this statement made

 across the bar. It would be necessary in this context to see the

 reasons for resignation. It is undisputed that the appellants joined

 the service in 1992 and till 2000 they had put in about eight and




::: Uploaded on - 18/08/2021                      ::: Downloaded on - 19/08/2021 10:32:35 :::
  lpa.305.2010+1judge
                                         31


 half years of service. Whether they were eligible by that time to

 get the employment elsewhere would also be a million dollar

 question.



 26]              Coming back to the contents of resignation letters it

 appears that, this is a creation of the draftsman of the letters. It is

 stated that at a larger city they would get an employment as well

 as more facilities and benefits. In the ordinary course of nature a

 person of ordinary prudence, placed in the position of appellants,

 would not leave the secured job before joining the service at new

 place. There was no problem as such for the appellants while

 doing the service with the respondent Nos. 1 and 2. A person of

 ordinary prudence would not resign the secured job without first

 getting the new job and joining there. It is further pertinent to

 note that considering the continuous dispute between the

 appellants and the respondent Nos. 1 and 2 for years together, if

 the appellants had been fed up with them then in the resignation

 letters they would have simply stated that they do not want to do

 the service with the respondent Nos. 1 and 2 and would have




::: Uploaded on - 18/08/2021                    ::: Downloaded on - 19/08/2021 10:32:35 :::
  lpa.305.2010+1judge
                                      32


 tendered their resignations. The narration of un-necessary and

 improbable matter in the resignation letters could not be said to

 be the requirement and as such clearly pointed a needle of

 suspicion towards the respondent Nos. 1 and 2. This also creates

 a doubt about it. The perusal of the resignation letters prima facie

 indicates that to adjust the typed matter upto the signature,

 number of paragraphs were typed and un-neccessary spaces was

 left. This in our opinion creates a doubt about the actual author of

 the letters. This doubt is further fortified because immediately

 after acceptance of the resignation letters, the appellants were not

 informed about it. They were kept in dark till 27.04.000. The

 reasonable judicial inference, therefore, can be drawn that if the

 respondent Nos.1 and 2 had communicated the decision taken on

 the basis of these resignations, the appellants would have made a

 grievance and initiated the proceedings against the respondent

 Nos. 1 and 2. Similarly, they would have withdrawn the so called

 resignations. It is therefore apparent that the respondent Nos. 1

 and 2 took abundant care and caution and ensured that their

 purpose does not get frustrated by early communication of




::: Uploaded on - 18/08/2021                 ::: Downloaded on - 19/08/2021 10:32:35 :::
  lpa.305.2010+1judge
                                            33


 decision of the acceptance of the resignations. In the ordinary

 course of nature considering the fact that the appellants and the

 respondent Nos. 1 and 2 were literally at loggerheads and fought

 the litigation in the Court of law, the respondent Nos. 1 and 2

 were expected to              communicate this decision to them.             It is

 pertinent to note that the resignations were to became effective

 from 29.04.2000. The appellants, therefore, must be attending

 the school. This communication could have been made personally

 when they attended the school. In our opinion, this aspect creates

 a doubt about the intention of the respondents.



 27]              It is further pertinent to note that when the

 complaints were made against the respondents by the appellants

 to the authorities in the month of February-March 2000, the

 respondents ought to have informed the authorities in writing

 about this development.              The secrecy     maintained         by     the

 respondent Nos. 1 and 2 was with the purpose to get rid of the

 appellants and therefore, one or two days before 29.04.2000 this

 fact was communicated to them.              In our opinion, this is not




::: Uploaded on - 18/08/2021                        ::: Downloaded on - 19/08/2021 10:32:35 :::
  lpa.305.2010+1judge
                                             34


 consistent with the conduct of the man of ordinary prudence and

 facts and circumstances placed on record.



 28]              At this stage, it is necessary to mention that alongwith

 the appellants two more teachers had also made similar complaint

 against the respondent Nos. 1 and 2.                 The parties have not

 adduced the oral evidence. In the backdrop of the above stated

 evidence, facts and circumstances the respondents ought to have

 filed the affidavit of those teachers who had joined the appellants

 in making the complaint. It is not the case of the respondents that

 those teachers are not serving with the respondents. In the facts

 and circumstances, the respondents ought to have filed the

 affidavit of these two employees in support of their contentions.



 29]              On consideration of the documentary evidence on

 record we are fully convinced that the resignation sought to be

 relied upon by the respondent Nos. 1 and 2 being the voluntary

 resignation        of    the   appellants   cannot    be   accepted.        The

 documentary evidence discussed above does not permit us to




::: Uploaded on - 18/08/2021                      ::: Downloaded on - 19/08/2021 10:32:35 :::
  lpa.305.2010+1judge
                                              35


 accept the case of the respondent Nos. 1 and 2 and reject the case

 of the appellants.            The learned Presiding Officer of the School

 Tribunal, Amravati as well as the learned Single Judge failed to

 take note of relevant material which has vital bearing on the core

 issue and crux of the case of the appellants. We are conscious that

 the concurrent finding of fact should not normally be interfered

 with. Before setting aside concurrent findings by two forums it

 must be demonstrated that such findings have been arrived at by

 ignoring vital evidence or improper application of the provisions

 of law and which is not possible based on such material. In this

 case we have come across that the material relevant circumstances

 and documents were not considered in the proper prospective. In

 our humble opinion if the orders are allowed to stand then the

 same would result in manifest injustice and irreparable loss to the

 appellants. We are satisfied that the impugned orders suffer from

 an error apparent on the face of record on account of non-

 consideration of the requirements of Section 7 of the Act of 1977

 as laid down by this Court in the decisions referred to herein

 above. As a result of non-consideration of relevant material and




::: Uploaded on - 18/08/2021                        ::: Downloaded on - 19/08/2021 10:32:35 :::
  lpa.305.2010+1judge
                                         36


 mis-interpretation of the provisions of Section 7 of the Act of 1977

 the impugned orders were liable to be set aside in exercise of

 certiorari jurisdiction.      In our view, the law laid down in the

 above cited judgments is consistent with the mandate of Section 7

 of the Act of 1977 and Rule 40 of the Rules of 1981.                      On

 consideration of the evidence and circumstances brought on

 record, we have no semblance of          doubt to conclude that the

 resignation letters relied upon by the respondents were not

 voluntary resignation letters of the appellants.          The facts and

 evidence make it clear beyond doubt that the case of the

 appellants is probable and as such acceptable. We have no reason

 to take a view different from the one taken in the judgments

 (cited supra) on the point of the mandate of mandatory

 requirements of Section 7 of the Act of 1977. We reiterate that

 any act proved to have been done contrary to the mandate of

 Section 7 of Act of 1977 needs to be declared as void-ab-initio and

 illegal. We are therefore, inclined to set aside both the orders.

 Once the order passed by the learned single Judge in Writ

 Petitions is set aside consequently, the order passed by the learned




::: Uploaded on - 18/08/2021                   ::: Downloaded on - 19/08/2021 10:32:35 :::
  lpa.305.2010+1judge
                                                  37


 Presiding Officer of the School Tribunal, Amravati would have to

 be set aside. In view of setting aside both the orders, the appeals

 filed by the appellants namely Appeal No. 22 of 2000 and Appeal

 No. 23 of 2000 would have to be allowed. In the event of granting

 the relief as prayed for by the appellants before the School

 Tribunal they would be entitled to reinstatement. Perusal of the

 title of the appeals filed by the husband and wife before the School

 Tribunal, Amravati would show that in the year 2000 the husband

 was 36 years old and the wife was 34 years old. It is therefore,

 crystal      clear     that     they   have      not        attained     the     age      of

 superannuation.



 30]              Since        the   appellants        are     found       entitled      for

 reinstatement, the question of back wages from the date of

 reinstatement will have to be considered. The learned Advocate

 for the appellants, to a pointed query from this Court stated that

 after 29.04.2000, namely the date of the retirement, they have

 not joined service anywhere.                  The learned advocate for the

 respondent Nos. 1 and 2 did not counter this submission. It is

 therefore crystal clear that due to the high handed and malafide




::: Uploaded on - 18/08/2021                                 ::: Downloaded on - 19/08/2021 10:32:35 :::
  lpa.305.2010+1judge
                                            38


 action on the part of the respondent Nos. 1 and 2 the appellants

 have been made to face this situation. They have led their life

 without service for 20 years. In the facts and circumstances one

 can imagine and visualize the plight and sufferings of the

 appellants. Considering the period when the appellants were out

 of employment, in our view the appellants are entitled to be

 granted 50 %             back wages from the date of their otherwise

 termination namely with effect from 30.04.2000 and the same

 would meet the ends of justice. The Management of the

 respondent No.1 will be required to pay the back wages and

 consequential benefits in view of their reinstatement. Therefore,

 we proceed to pass the following order:

                                     ORDER

i] The Letters Patent Appeal Nos. 305 of 2010 and 418 of 2010 are allowed.

ii] The orders passed in Appeal No. 22 of 2000 and Appeal No. 23 of 2000 passed by the learned Presiding Officer of School Tribunal, Amravati and the order passed by the learned Single Judge in Writ Petition Nos.2796 of 2006 and 5232 of 2006 is hereby set aside.

iii] The Appeal No. 22 of 2000 and Appeal No.23 of 2000 filed by the appellants are allowed in ::: Uploaded on - 18/08/2021 ::: Downloaded on - 19/08/2021 10:32:35 ::: lpa.305.2010+1judge 39 terms of prayer clause (i) only. It is declared that their resignations were not voluntary and as such null and void. The appellants shall be reinstated with effect from 30.04.2000.

iv] The appellants shall be entitled to get the 50 % of back wages from 30.04.2000 till their reinstatement alongwith other consequential benefits as well as continuity of service. The back wages be paid within a period of three months from today, failing which that amount would carry interest @ 5 % p.a. from the date of judgment till realisation.

v] The prayer clause i (a) of the Appeal No. 23 of 2000 is rejected.

Both Letters Patent Appeal No. 305 of 2010 and 418 of 2010 are allowed in aforesaid terms with no order as to costs.

                               JUDGE                                 JUDGE

  Namrata




::: Uploaded on - 18/08/2021                       ::: Downloaded on - 19/08/2021 10:32:35 :::