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 1, Cited by 0]

Bombay High Court

Mrs. Sunita Anandrao Monde vs The State Of Maharashtra Through ... on 16 February, 2026

Author: S.M.Modak

Bench: M.S. Karnik, S.M. Modak

   2026:BHC-AS:8488



                      LSP                                                                wp 11282.18.doc


                            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                   CIVIL APPELLATE JURISDICTION

                                              Writ Petition No. 11282 of 2018


                      1. Mrs. Sunita Anandrao Monde
                         (Smt. Sunita Bapurao Pharne),
                         R/o. A/P Bhalgaon, Tal. Roha,
                          Dist. Raigad.

                      2. Mumbaikar Gramastha Mandal,
                         Mumbai, Through its Chairman/
                         Secretary                                  ...       Petitioners
                            V/s.

                      1. The State of Maharashtra
                         Through the Secretary,
                          School Education Department,
                          Mantralaya, Mumbai - 400 032.

                      2. The Education Officer
                         (Secondary), Zilla Parishad,
                          Raigad, at Alibag.

                      3. Shri P.V. Gade,
                         Assistant Teacher, At Virjoli,
                         Tal. Roha, Dist. Raigad                    ...       Respondents.


                      Mr. Vinayak Kumbhar a/w. Mr. Rajendra B. Khaire i/b. Mr. Ashwini
         Digitally
         signed by
                      N. Bandiwadekar for the Petitioner.
         LATA
LATA     SUNIL
SUNIL    PANJWANI
PANJWANI Date:
         2026.02.18
         17:53:18
         +0530
                      Mr. Akhil Kupade i/b. Advocate P.S.Bhavake for Respondent No.3.
                      Mr. N.C.Walimbe, Addl.G.P. a/w. Miss. Rupali Shinde, AGP for
                      Respondent Nos. 1 and 2.



                                                                                            1/6




                       ::: Uploaded on - 18/02/2026                   ::: Downloaded on - 18/02/2026 20:30:15 :::
 LSP                                                                wp 11282.18.doc


                                   CORAM : M.S. KARNIK &
                                           S.M. MODAK, JJ.

                     RESERVED ON : 6th February 2026
                  PRONOUNCED ON : 16th February 2026

JUDGMENT:

(PER S.M.MODAK, J) . The issue involved in this petition is whether the directions contained in a Government Resolution (for short 'G.R.') would prevail over the provisions of Maharashtra Employees of Private Schools (Conditions of Service) Rules, 1981 (for short 'MEPS Rules'). It pertains to the issue of appointment on the post of Headmaster in a private school. On one hand, there are provisions of sub-rule 10 of Rule 9 of MEPS Rules which prescribe 33% reservation of the total number of posts of the Heads and Assistant Heads. On the other hand, there are Government Circulars dated 26th September 2017 and Government Resolution dated 29 th May 2017. The Government Resolution dated 29th May 2017 prescribes the procedure for filling up the posts of Headmaster by considering the roster position, whereas, as per the Government Circular dated 29th July 2017 there are directions to verify the roster and thereafter make the appointment of Headmaster and Assistant Headmaster.

2. This issue cropped up when Petitioner No.2 - Santsha appointed Petitioner No.1 to the post of Headmistress vide Resolution dated 11th June 2017 with effect from 1st July 2017. The 2/6 ::: Uploaded on - 18/02/2026 ::: Downloaded on - 18/02/2026 20:30:15 ::: LSP wp 11282.18.doc existing Headmaster was due to retire on account of superannuation on 30 June 2017. Petitioner No.2 submitted the proposal for approval to Respondent No.2-Education Officer, Raigad vide letter dated 23rd September 2017. Respondent No.3 is another Assistant teacher working in the D.G. Tatkare, Vijroli secondary school and belongs to a reserved category, contends that a teacher belonging to the Scheduled Caste category ought to have been promoted to the post of Headmaster as per the roster. He has raised an objection to the Education Officer vide letters dated 23rd October 2017, 13th November 2017 and 16th November 2017.

3. The Education officer (Secondary) conducted a hearing on 24th August 2018 and passed the order dated 27th August 2018 and refused to give approval to the proposal of Petitioner No.1 for the reason that the roster point has not yet been ascertained by Petitioner No.2-Sanstha from 16th February 2004. There is a challenge to this order by both the Petitioners.

4. We have heard Mr. Vinayak Kumbhar, the learned counsel appearing for the Petitioner, Mr. Akhil Kupade, the learned counsel appearing for Respondent No.3 and Mr. Walimbe, the learned AGP appearing fo the State.

5. Our attention is invited to the relevant correspondence and the contents of the affidavit-in-reply. The learned AGP has supported the impugned order and placed reliance on various Government 3/6 ::: Uploaded on - 18/02/2026 ::: Downloaded on - 18/02/2026 20:30:15 ::: LSP wp 11282.18.doc Resolutions and Government Circulars. We have also gone through the rejoinder affidavit.

6. The learned Advocate for the Petitioner relied upon the observations in the case of Smt. Swati Ravindra Walawalkar v/s. The State of Maharashtra and others in WP No.10841/2017 decided on 14th February 2018 (A.K. Menon, J). For ready reference sub-rule (10) of Rule-9 of the said Rules is quoted:

"10. (a) The Management shall reserve 33 per cent of the total number of posts (or vacancies) of Heads and Assistant Heads for the members of Scheduled Castes, Scheduled Castes converts to Buddhism, Scheduled Tribes, Denotified Tribes (Vimukta Jatis), Nomadic Tribes and Special Backward Category as follows, namely:
(i) Scheduled Castes and Schedule Castes converts 13 per cent.
to Buddhism
(ii) Scheduled Tribes including those living outside 07 per cent.
                 the specified areas
           (iii) Denotified Tribes (A)                                03 per cent

           (iv) Nomadic Tribes (B)                                    2.5 per cent

            (v) Nomadic Tribes( C)                                    3.5 per cent

           (vi) Nomadic Tribes (D)                                    0.2 per cent

           (vii) Special Backward Categories                          0.2 per cent

                                                                      33 per cent.



7. How the reservation has to be bifurcated amongst the various 4/6 ::: Uploaded on - 18/02/2026 ::: Downloaded on - 18/02/2026 20:30:15 ::: LSP wp 11282.18.doc castes and tribes is prescribed therein. In total there has to be reservations for 33%. Roughly it comes to 1/3rd of the total posts.

In the case before us there were two posts of Headmaster. It is undisputed fact. According to learned AGP one post should be reserved for SC, ST, VJ,NT and SBC by rotation. If it is expected then one post will be unreserved. It means there will be 50% reservation which is more than 33%. It is a settled law that we are bound by the MEPS Rules which were framed as per the delegated powers by the State Government as per Section-16 of the MEPS Act.

8. It is a settled law that the executive cannot issue any directions which are not in consonance with the statutory rules. Ultimately, the statutory rules will prevail over the executive instructions. Verification of the roster is required in order to ascertain the position in respect of reservation. It is for the purpose of ascertaining to which category that post is reserved by considering the roster point. But once we have concluded that when there are two posts of Headmaster, reservation will not be applicable and hence, there is no necessity to verify the roster for ascertaining the reservation. Hence, the decision taken by the Education Officer cannot be sustained in the eyes of law. The Petition needs to be allowed. Hence, the order.

5/6 ::: Uploaded on - 18/02/2026 ::: Downloaded on - 18/02/2026 20:30:15 :::
 LSP                                                                wp 11282.18.doc


                                 ORDER

      (i) The Writ Petition is allowed.

(ii) The order dated 27th August 2018 passed by Respondent No.2 thereby refusing approval to the name of the Petitioner No.1 for the post of Headmistress is set aside.

(iii) Respondent No.2 is directed to grant approval to the name of Petitioner No.1 to the post of Headmistress in the school from 1st July 2017 within six weeks from the date of the communication of the order.

(iv) The Petitioner is entitled to all consequential reliefs.

      (S.M. MODAK, J.)                               (M.S.KARNIK, J.)




                                                                      6/6




 ::: Uploaded on - 18/02/2026                   ::: Downloaded on - 18/02/2026 20:30:15 :::