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 3, Cited by 0]

Bombay High Court

Milindkumar Rameshrao Joshi vs State Of Maha & Ors on 16 November, 2017

Author: Ravindra V. Ghuge

Bench: Ravindra V. Ghuge

                                         (1)                 WP No. 5960/2004



              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                               BENCH AT AURANGABAD.


                          WRIT PETITION NO. 5960 OF 2004


 Milindkumar Rameshrao Joshi
 Age : 36 years, occu.: service
 R/o 95, Siddhraj, Ashirwad Society,
 Kalyan Nagar, CIDCO, Nanded,
 District Nanded.                                                 Petitioner.

                  Versus


 1.       The State of Maharashtra
          Through Dy. Director,
          Higher Education, Jalgaon,
          District Jalgaon.


 2.       The Registrar,
          North Maharashtra University
          Jalgaon, District Jalgaon.


 3.       Chairman/President
          Adivasi Seva Sahayak and
          Prasarak Sansthan, Near Arts,
          Science College, Nawapur,
          District Nandurbar.


 4.       The Secretary,
          Adivasi Seva Sahayak and
          Prasarak Sansthan, Near Arts,
          Science College, Nawapur,
          District Nandurbar.


 5.       The Principal
          Shri S.H. Naik College of
          Education, Nawapur,
          District Nandurbar.                                     Respondents.




::: Uploaded on - 21/11/2017                    ::: Downloaded on - 24/11/2017 13:16:25 :::
                                             (2)                        WP No. 5960/2004

                                            ***
 Mr. N.B. Patekar, Advocate holding for
 Mr. P.R. Katneshwarkar, Advocate for the petitioner.
 Smt. V.S. Chaudhary, A.G.P. for respondent No.1.
 Mr. Yogesh Bolkar, Advocate holding for
 Mr. R.B. Rathuwanshi, Advocate for respondent No.2.
 Mr. K.V. Patil, Advocate holding for
 Mr. S.R. Barlinge, Advocate for respondent Nos.3 to 5.
                                            ***
                                           CORAM :       RAVINDRA V. GHUGE
                                                                 AND
                                                          SUNIL K. KOTWAL, JJ.

                                          Dated   :     16-11-2017.


 ORAL JUDGMENT (PER RAVINDRA V. GHUGE ) :-

1. This matter was heard extensively on 15.11.2017.

2. Since the learned Advocate for the Management - respondent Nos.3, 4 and 5 did not turn up, the matter was adjourned to this date only to enable the learned Counsel to address us. Today after the matter is called out, we waited for some time only to enable the learned Advocate to appear before us. Since none has appeared, we have proceeded to dictate the order.

3. By this Petition, the petitioner has prayed for a direction to the Management to pay the difference of salary for the period 08.08.1994 till 24.01.2002.

4. Learned Counsel for the University submits that the approval granted to the appointment of the petitioner was dated 18.10.1994, on the condition that the petitioner would acquire his NET/SET qualification ::: Uploaded on - 21/11/2017 ::: Downloaded on - 24/11/2017 13:16:25 ::: (3) WP No. 5960/2004 pursuant to which he would be entitled to parity in pay scale.

5. Learned Counsel for the petitioner submits that he passed the SET Examination on 22.08.1997, and therefore, he would be entitled to parity in pay-scale as per the recommendations of the Pay Commission.

6. At this juncture, learned Counsel for the Management- respondent Nos.3 to 5 has appeared and addressed us on the basis of the affidavit-in-reply filed on 19.11.2004. It is strenuously submitted that as the Management is an unaided educational institution, the recommendations of the Pay Commissions are not applicable and hence there is no obligation on the part of the Management to make the said payment as per the Pay Commission recommendations.

7. Having considered the submissions of the learned Advocates, we have referred to the judgment delivered by the Hon'ble Apex Court in the matter of Andi Mukta Sadguru Shree Muktajee Vandas Swami Suvarna Jayanti Mahotsav Smarak Trust Vs. V.R. Rudani [1989 AIR (SC) 1607] and the recent judgment delivered by the Hon'ble Apex Court in the matter of Secretary Mahatama Gandhi Mission and another Vs. Bhartiya Kamgar Sena and others [2017 AIR (SC) 505].

8. We are conscious of the ongoing debate with regard to unaided and aided educational institutions wherein the institutions not receiving grants-in-aid have taken a stand that they are not obliged to make salary payments to their employees as per the recommendations of the Pay Commissions. We are also aware of the law that if the requisite ::: Uploaded on - 21/11/2017 ::: Downloaded on - 24/11/2017 13:16:25 ::: (4) WP No. 5960/2004 qualifications of NET/ SET for granting permanent and regular approval is not acquired, though the services of the candidates not having acquired the said qualifications have been protected by various Government Resolutions passed by the State of Maharashtra, they would not be entitled for parity in pay-scale as per the rates of salaries paid to regular employees, until they pass their NET/SET examinations.

9. It is undisputed that the petitioner has cleared his SET examination on 22.08.1997, thereby making him a regular employee and eligible to be treated at par with the equally placed employees.

10. The Hon'ble Apex Court in paragraph No.75 of the Secretary, Mahatama Gandhi Mission judgment (supra), while dealing with the aided and unaided colleges, has observed in paragraph Nos.74, 75 and 76 as under :-

74. At the outset, it must be remembered that the 1999 Rules, which extended the 5th pay commission recommendations to the non-teaching staff of the affiliated colleges, did not make any distinction between the aided and un-aided colleges. For the first time, that classification is sought to be made under the 2009 Rules. No doubt aided and un-aided colleges ostensibly fall under two separate categories. But for the purpose of Article 14, every classification does not automatically become permissible. Second requirement of the doctrine of reasonable classification is that such classification must bear a nexus to the objects sought to be achieved. Therefore, the object sought to be achieved by the 2009 Rules is required to be identified and that it is required to be examined whether the classification made bears any reasonable nexus to such object.
75. The objects sought to be achieved by the periodic revision of the pay- scales is obviously to comply with the constitutional mandate emanating from Article 43 of the Constitution of India. If that is the object, we fail to understand the rationale behind the classification made ::: Uploaded on - 21/11/2017 ::: Downloaded on - 24/11/2017 13:16:25 ::: (5) WP No. 5960/2004 by the State of the Maharashtra between aided and unaided colleges. People employed in educational institutions run by non-State actors are not treated any more kindly by the market forces and the economy than the people employed either by the Government or its instrumentalities or institutions administered by non-

State actors receiving the economic support of the State.

76. The very fact that the Government of India thought it fit to revise the pay scales of its employees and also thought it fit to accept the suggestions of the UGC to revise the pay scales of various Universities and other bodies whose maintenance expenditure is met by the UGC (in other words virtually by the Union of India), shows that the Government of India is completely convinced that there is a definite need to revise the pay scales of not only its employees, but also the employees of its instrumentalities. The fact that the Government of India made an offer to the States that the Government of India is willing to shoulder a substantial portion of the financial burden arising out of the adoption of revised pay scales in the event of the States choosing to adopt the revised pay scales, also indicates that the Government is fully convinced that having regard to various factors operating in the economy of the country there is a need to revise the pay scales of the personnel employed even by various States and their instrumentalities. Such a conclusion of the Union of India is endorsed by the State of Maharashtra. The decision of the State in issuing the two GRs revising the pay scales of the teaching staff of all the educational institutions and non-teaching staff of the aided educational institution is proof of such endorsement.

Therefore, we see no justification in excluding the non-teaching employees of the unaided educational institutions while extending the benefit of the revised pay scales to the non-teaching employees of the aided educational institutions. Such a classification, in our opinion, is clearly violative of Article 14 of the Constitution of India.

11. It is, therefore, no longer disputed that the teaching staff employed in educational institutions run by non-State entities would be treated at par with the employees appointed with aided institutions. ::: Uploaded on - 21/11/2017 ::: Downloaded on - 24/11/2017 13:16:25 ::: (6) WP No. 5960/2004

12. In the light of the above, the petitioner would be entitled for the salary under the 5 th Pay Commission Recommendations w.e.f. 22.08.1997, when he passed the SET examination. Difference of salary will, therefore, have to be calculated by the Management w.e.f. 22.08.1997 till 24.01.2002 as is claimed by the petitioner.

13. This Petition is, therefore, partly allowed. The petitioner would be entitled for the difference in salary as per the recommendations of the 5th Pay Commission w.e.f. 22.08.1997 till 24.01.2002 alongwith all the incidental and consequential benefits inclusive of the Provident Fund contribution.

14. Rule is made absolute accordingly.

            ( SUNIL K. KOTWAL)                 ( RAVINDRA V. GHUGE)
                 JUDGE                                JUDGE




 vdd/




::: Uploaded on - 21/11/2017                        ::: Downloaded on - 24/11/2017 13:16:25 :::