Bombay High Court
42 vs Jawahar Education Society on 15 November, 2010
Author: B.P. Dharmadhikari
Bench: B.P. Dharmadhikari
1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR.
WRIT PETITION Nos. 878, 359, 3186 & 3187 OF 2010.
..........
WRIT PETITION No. 878/2010.
Baburao son of Gomaji Dahat,
Aged about 67 years, Occupation
Retired teacher, resident of
42, Thaware Colony, New Subhedar Layout,
Nagpur. ....PETITIONER.
VERSUS
1. Jawahar Education Society,
through its Secretary, c/o. Jawahar
Night High School, Sitabuldi,
Nagpur.
2. Head Master,
Jawahar Nigh High School,
Sitabuldi, Nagpur - 12.
3. The Education Officer (Secondary)
Zilla Parishad, Nagpur. ....RESPONDENTS
.
..........
::: Downloaded on - 09/06/2013 16:37:02 :::
2
WRIT PETITION No.359/2010.
Smt. Sulbha wife of Shri Prabhakar Hejib,
Aged about 65 years, Occupation
Retired teacher, resident of
'Suprabhat' Plot no.160,
Bajiprabhu Nagpur, Near Ramnagar,
Nagpur. ....PETITIONER.
VERSUS
1. Jawahar Education Society,
through its Secretary, c/o. Jawahar
Night High School, Sitabuldi,
Nagpur.
2. Head Master,\
Jawahar Nigh High School,
Sitabuldi, Nagpur-12.
3. The Education Officer (Secondary)
Zilla Parishad, Nagpur. ....RESPONDENTS
.
..........
WRIT PETITION No. 3186/2010.
1. Jawahar Education Society,
through its Secretary, c/o. Jawahar
Night High School, Sitabuldi, Nagpur.
2. Head Master,
Jawahar Nigh High School,
Sitabuldi, Nagpur - 12. ....PETITIONERS.
VERSUS
::: Downloaded on - 09/06/2013 16:37:02 :::
3
1. Baburao son of Gomaji Dahat,
Aged about 67 years, Occupation
Retired teacher, resident of 42,
Thaware Colony, New Subhedar Layout,
Nagpur.
2. The Education Officer (Secondary)
Zilla Parishad, Nagpur. ....RESPONDENTS
.
..........
WRIT PETITION No. 3187/2010.
1. Jawahar Education Society,
through its Secretary, c/o. Jawahar
Night High School, Sitabuldi, Nagpur.
2. Head Master,
Jawahar Nigh High School,
Sitabuldi, Nagpur - 12. ....PETITIONERS.
VERSUS
1. Smt. Sulbha wife of Shri Prabhakar Hejib,
Aged about 65 years, Occupation
Retired teacher, resident of
'Suprabhat' Plot no.160,
Bajiprabhu Nagpur, Near Ramnagar,
Nagpur.
2. The Education Officer (Secondary)
Zilla Parishad, Nagpur. ....RESPONDENTS
.
-----------------------------------
Mr. A. Shelat, Advocate for Employees.
Mr. N.S. /R.N. Badhe, Advocate for Employer.
Learned A.G.P. for Education Officer.
------------------------------------
::: Downloaded on - 09/06/2013 16:37:02 :::
4
CORAM : B.P. DHARMADHIKARI, J.
Date of reserving the Judgment. - 25.10.2010
Date of Pronouncement. - 15.11.2010
JUDGEMENT.
1.
Writ Petition No. 878 of 2010 is filed by Assistant Teacher - Baburao assailing the judgment dated 30/9/2009 of School Tribunal, Nagpur in his Appeal No. STN/349/1995 allowing it partially by granting him salary of one year and he prays for direction to his Employer and Education Officer to pay him back wages from 19/10/1995 till 31/7/2001 with all consequential benefits. He was terminated on 19/10/1995 and has attained the age of superannuation on 31/7/2001. Employer educational institution has filed Writ Petition No. 3186/2010 for quashing very same judgment. In Writ Petition No. 359/2010 another Assistant Teacher - Mrs. Sudha has also assailed the identical judgment dated 30/9/2009 of School Tribunal, Nagpur in her Appeal No. STN/335/1995 allowing it partially by granting her salary of one year and she prays for direction to same Employer and education officer to pay him back wages from 19/10/1995 till 31/7/2002 with all consequential benefits. She was also terminated on 19/10/1995 and has attained the age of ::: Downloaded on - 09/06/2013 16:37:02 ::: 5 superannuation on 31/7/2002. However as she worked with other school from 22/2/2001 to 31/7/2002, no relief is sought for this period. Employer educational institution has filed WP 3187/2010 for quashing very same judgment. Baburao joined the services on 1/9/1979 while Sudha joined on 11/8/1981 and both were terminated on 19/10/1995 alleging reduction in number of sections in the employer Night School.
2. I have heard Shri Shelat, learned Counsel for Employees, Shri Badhe, learned Counsel for Employer and learned AGP for respective Respondent No.3/2- Education Officer in all matters. The parties were heard finally with consent by making Rule returnable forthwith in all 4 Petitions.
3. Dates of joining and termination and reason therefor are not in dispute. Fact that termination orders are by Headmaster is also not disputed.
School Tribunal has found that due to long service in excess of 12 years, both teachers had become confirmed and hence, Rule 26 of Maharashtra Employees of private Schools (conditions of service) Rules,1981 (hereinafter referred to as "the 1981 Rules" for short), obliged Employer to obtain previous permission of Education Officer and 3 months notice was found not issued. If retrenchment was to be done, junior most employee needed to be sent out and seniority was not observed while terminating teachers who were Appellants before it ::: Downloaded on - 09/06/2013 16:37:02 ::: 6 resulting in violation of Rule 27. In case of Baburao, it noticed that though he was working as full time Headmaster in day school, and therefore presumed to be a part-time or temporary teacher, still Rule 28(1) required one month advance notice. Findings reached by it in other Appeal are identical. As it found that both teachers were not totally jobless but worked as regular teachers in day school and earned regular salary, they were not entitled to back wages.
It therefore set aside termination of their services as violative of Rules 26,27 and 28(1) of 1981 Rules and granted them one year salary in lieu of back wages. It turned down the contention of Employer that being a night school, provisions of Maharashtra Employees of private Schools (conditions of service) Act,1977 (herein after referred to as "the 1977 Act" for short) and the 1981 Rules framed thereunder were not applicable to it.
4. By inviting attention to 1981 Rules, particularly Rule 22 and 23, Shri Shelat, learned Counsel contends that law enables teacher and other employees in day school to work in night school also and here, there is no dispute about this position. The Education Officer also recognized this position and granted approval to both the Teachers. Headmaster in regular school can become Headmaster in night school and is entitled to receive ½ of basic prescribed for regular Headmaster. About the other staff or Assistant Teacher, the Rules are silent. He has invited attention to Secondary School Code and to ::: Downloaded on - 09/06/2013 16:37:02 ::: 7 the 1977 Act read with the 1981 Rules to demonstrate that said provisions recognize night school establishment and confer status of permanency upon its employees. Part time recognition is due to availability of such work load but then that is not temporary work as understood in the 1977 Act or the 1981 Rules. They equally enjoy the security of service and no discrimination on that count is possible. According to him, merely because both teachers were working in day school as regular employees, the denial of back wages is arbitrary. In any case, according to him grant of salary of one year as compensation therefor is unsustainable. He also points out that Mrs. Sudha was not working in any day school and finding in this connection recorded by the School Tribunal are perverse. Denial of back wages is thus based on erroneous belief. He has relied upon the unreported judgment dated 1/10/2010 by learned Single Judge of this Court at Bombay in Writ Petition No. 7905/2008--
Shri Shaikh Barkatullah Hussein vs. Muslim Education Committee, Sangli and also in case of Vaidya Bharati P. Shah vs. The State of Maharashtra in Writ Petition Nos. 2870/1986, 3085/1986 etc. dated 23/7/1990 of learned Single Judge at Bombay reported at Maharashtra Education Cases i.e., MEC 2085.
5. Respective learned AGP has supported the approach of School Tribunal by urging that back wages can not be granted just for asking. Both the teachers were having regular full time jobs in the day schools and though ::: Downloaded on - 09/06/2013 16:37:02 ::: 8 terminated from night school, they were earning their livelihood. As night school functions for 2.5 hours every day, the concept of permanency is alien to it. Reliance is placed on judgment of learned Single Judge reported at 2007 (1) Mah.L.J. 544 - (Maratha Samaj Sewa Mandal, Solapur vs. Mrs. Rajani Rajan Dixit) and others. Division Bench judgment reported at 2010 (5) Mah.L.J. 364 - (Sunil Vilasrao Patil vs. Swami Vivekananda Shikshan Sanstha, Kolhapur) is also cited. It is urged that public money can not be allowed to be used in such a way.
6. Shri Badhe, learned Counsel for Employer has adopted the arguments advanced by AGP and added that there was / is no permanent post and hence, part timer can not claim reinstatement on any post as such.
Therefore he/she is not entitled to claim back wages also. He relies upon AIR 1986 SC 1455 - (G.K. Dudani and Others vs. S.D. Sharma and Others) to lay stress on difference between temporary and permanent posts. His contention is there can be no two permanent posts held by the Teachers simultaneously and approach of the School Tribunal in the matter is contrary to service jurisprudence. He has also urged that as workload was on part time basis and sections were reduced, the School Tribunal should not have interfered in the matter.
::: Downloaded on - 09/06/2013 16:37:02 ::: 97. It will first be appropriate to find out whether orders of School Tribunal setting aside the termination of both the teachers call for any interference in two petitions filed by Employer. Though the Petitions contain a ground that the 1977 Act and the 1981 Rules do not apply to Night School, Employer management could not point out why and how the negation of said contention by School Tribunal is erroneous. Tribunal has found that night school before it satisfied the requirements of Section 2 (21) of the 1977 Act defining what is "Recognized" and also its Section 2 (24) which defines what is "School". I find that requirements of Section 2 (24) explaining what is meant by a "Private School" is also satisfied in this matter. The Employer has not brought on record any material to enable this Court to view the factual finding in this regard differently. It is also not disputed that it is a Night School as defined in Chapter I of Secondary Schools Code and has due recognition thereunder. Rule 2(l) of 1981 Rules also expressly defines "Night School" on same lines with minor changes not relevant here. Clause(i) of proviso to Rule 3(1) (b) of 1981 Rules stipulates that a person to be appointed as Headmaster of night school shall not be the Head or Assistant Head of a School. In other words an Assistant Teacher in a day school is eligible for consideration as Headmaster of a night school. Rule 7(i) of 1981 Rules while stating that pay scales of school employees shall be as given in Schedule "C" also covers night schools within its fold. Similarly, in Schedule C in part VII, it prescribes pay ::: Downloaded on - 09/06/2013 16:37:02 ::: 10 scale for Headmaster of a night school with students up to 500 and above it separately. It is one half of the basic prescribed for those posts in day school.
Rate per clock hour is prescribed for teachers with less than half workload of a full-time teacher. Part-time teachers with half workload are eligible to receive half the amount of pay as per their qualification. Note 4 of Rule 21 dealing with workload states that night school teachers will have half the half the workload specified for the full time teachers. Same arrangement is made in last "note"
thereto about non-teaching staff in night school. Rule 22 deals with duties and code of conduct and its sub-rule (2)(g) shows that a full-time teacher can work as part-timer after prior written permission of his school for about 2 hours.
Non-teaching staff can similarly work but for entire working period of the night school. Rule 23(1)(b) regarding private tutions also permits day school teachers working in night school to work for its full duration if they are not undertaking private tutions. It is therefore evident that the 1977 Act and the 1981 Rules also govern and regulate night schools. These provisions are not challenged by the Employer at all.
8. It therefore follows that provisions like Section 4 of 1977 Act regarding terms and conditions of service of employees of private schools is squarely attracted in present matters and teaching as also non-teaching staff in night school enjoys same security of tenure and protections as are available to ::: Downloaded on - 09/06/2013 16:37:02 ::: 11 full-time staff of a day school. On facts, violation of said provisions noticed by School Tribunal in its judgments are not even argued to be perverse. Tribunal has therefore set aside the terminations of both Teachers as in breach of Rules 26, 27 and 28(1) of the 1981 Rules. The finding that said orders of termination dated 19/10/1995 are unsustainable, therefore, deserves to be maintained.
9. Fact that Mrs. Sudha, Petitioner in Writ Petition No. 359/2010 was not working anywhere else except the night school is not in dispute. None of the Respondents have challenged the specific assertion made by her in paragraph 21 of her petition. School Tribunal has refused back wages to her only because of its finding that she was regular full time employee who earned her salary regularly even after termination from night school. The said refusal and application of mind therefore deserves to be quashed and set aside. She was in employment only from 22/2/2001 till 31/7/2002 and hence, her entitlement to wages from 19/10/1995 till 31/7/2002 by making adjustment for this period needs to be adjudicated in this matter.
10. Grant of one year's salary in lieu of back wages to both the Teachers is now the issue to be considered. Connected question is whether this part-time employment is temporary employment and whether it does not enable incumbent to claim back wages. Judgment in case of G.K. Dudani and Others ::: Downloaded on - 09/06/2013 16:37:02 ::: 12 vs. S.D. Sharma and Others (supra) relied upon by the Employer needs consideration here. The record there showed that there were thirty vacancies in permanent posts and thirty-one vacancies in temporary additional posts.
These thirty-one posts were created initially for a period of one year but renewed from year to year from 1960 onwards and have been in existence continuously since then. These temporary additional posts were, therefore, held not fortuitous posts created for the purpose of special tasks but formed an integral part of the regular cadre, and appointments to those posts were also made from the approved select list of Mamlatdars prepared in consultation with the Gujarat Public Service Commission. Rule 9(8) of the Bombay Civil Service Rules, 1959, defines "cadre" as meaning the strength of a service or a part of service sanctioned as a separate unit". Hon'ble Apex Court found the service of Deputy Collectors admittedly a separate unit under the Revenue Department.
Cadre consisted of permanent posts and temporary posts added to the cadre from time to time according to the exigencies of the service. The difference between permanent and temporary posts was found brought out by the definition of these expressions given in Rule 9. Under Rule 9(43), a permanent post is a post carrying a definite rate of pay sanctioned without limit of time and under Rule 9(56) a temporary post is a post carrying a definite rate of pay sanctioned for a limited time. This judgment does not advance the cause of Employer at all.
::: Downloaded on - 09/06/2013 16:37:02 ::: 1311. The judgment also necessitates perusal of the 1977 Act and the 1981 Rules to find out what is meant by permanent and temporary. Rule 10 lays down categories of employees. It recognizes them as permanent and non-
permanent. Non-permanent employees are stated to be either temporary or on probation. Its sub-rule (2) states - "A temporary employee is one who is appointed to a temporary vacancy for a fixed period." Probationer, therefore is not a temporary employee in sense as required in law i.e., the 1981 Rules.
Though appointment of probationer is for fixed period still vacancy occupied by him is permanent and not a temporary one. Similarly, when a full-time teacher in day school proceeds on long leave, his permanent workload is required to be entrusted to another full-time teacher during his absence. Thus though the available workload is full-time, still the vacancy is in leave period i.e., temporary vacancy. Appointment as full-time teacher against such temporary vacancy is for fixed period of leave. Such substitute full-timer is therefore not permanent employee but a temporary one under scheme of the 1981 Rules.
Thus understood, nature of appointment (either as permanent or temporary) has got no bearing on type of workload available i.e., full-time or part-time.
Classification of workload in night school is essentially due to normal working hours of a day viz. regular school. It has no co-relation with nature of establishment. Establishment of Night School here is permanent establishment ::: Downloaded on - 09/06/2013 16:37:02 ::: 14 and not recognized for temporary period. Night School functions for 2.5 hours permanently and recognition to it is of permanent nature. 2.5 hours work is full time workload for any night school. It is ½ of the average or normal working hours of a regular day schools governed by the 1977 Act and the 1981 Rules.
Only because it functions for half the time as compared to day school, for its regulation and service conditions, it is compared with part-time service.
Concept of part-time work is applied because provisions in Rules mostly deal with full-time work in day school. It can not by itself be relevant in permanent establishment which itself is functioning for maximum possible hours. There may be several part-time jobs available permanently in establishment functioning for full time. It is therefore wrong to construe such part-time work as temporary at least in the face of Rule 10(2) above.
12. Reliance by AGP on Maratha Samaj Sewa Mandal, Solapur vs. Mrs. Rajani Rajan Dixit (supra) and others states that teachers in night school can not be declared as full-time teachers. Challenge there was to judgment of school tribunal declaring appellant before it to be full-time teacher. It is obvious that school tribunal can not give direction contrary to express scheme of the 1981 Rules which equate or recognize them as part-time. Division Bench judgment reported at Sunil Vilasrao Patil vs. Swami Vivekananda Shikshan Sanstha, Kolhapur (supra) dismisses demand of night school teachers for ::: Downloaded on - 09/06/2013 16:37:02 ::: 15 absorption as full-time teachers. The employer management there appears to be running a day school and some teachers in night school were given appointment in that day school. Petitioners were therefore claiming parity in treatment and also relied upon some government recommendations in their favour. Division Bench noticed absence of provision in the 1977 Act or in Secondary School Code enabling such absorption. But then in view of government resolutions recommending such absorption and previous conduct of employer, Division Bench hoped that employer would act fairly in the matter and treat petitioners before it similarly. These judgments are therefore not on the controversy raised before me and are not relevant. Also Vaidya Bharati P. Shah vs. The State of Maharashtra (supra) in Writ Petition Nos. 2870/1986, 3085/1986 etc. dated 23/7/1990 of learned Single Judge at Bombay reported at Maharashtra Education Cases i.e., MEC 2085 (supra) considers total length of service put in by temporaries and recognizes it as permanent. The consideration is in the light of legal provisions as also Constitution of India, and here Employer has not come with case that appointment of Teachers before this Court was temporary in nature. Effort is to urge that part-time status itself demonstrates such temporary nature. The relevant legal scheme is already looked into and commented upon above.
13. Unreported judgment dated 1/10/2010 by learned Single Judge of ::: Downloaded on - 09/06/2013 16:37:02 ::: 16 this Court at Bombay in Writ Petition No. 7905/2008-- Shri Shaikh Barkatullah Hussein vs. Muslim Education Committee, Sangli (supra) does not deal with night school. There the vacancy was for Marathi subject for a part-time teacher in Urdu medium school. School tribunal dismissed his appeal by treating him as part-time employee and upheld his termination by one month notice. This Court allowed the writ petition and set aside the order of termination by holding that a part-time teacher is not always a temporary teacher. Discussion undertaken there in paragraphs 6 and 7 show absence of any co-relation between nature of appointment and availability of type of workload. This judgment helps the teachers before this Court and is sufficient to reject the stance of Employer in Writ Petition Nos. 3186 and 3187 of 2010. Reference can also be made to G.K. Dudani and Others vs. S.D. Sharma and Others (supra) as it also accepts the position that work being done for sufficiently long time can not be treated as temporary in the light of rules considered there by Hon'ble Apex Court. Rule 10 of the 1981 Rules here is little stringent for Employer than those rules. There the temporary appointment was possible even against permanently available work load viz. permanent vacancy. Here, legally, under 1981 Rules, appointment can be viewed as temporary not only when it is against a temporary vacancy but it also has to be for fixed duration. Thus workload needs to be available for temporary period only. Employer before this Court has not pointed out any temporary vacancy as also fixed period ::: Downloaded on - 09/06/2013 16:37:02 ::: 17 appointment of these Teachers. There is absolutely no pleading in this regard on record. Needless to mention that position prevailing in year 1979 or 1981 ought to have been placed on record before urging that these two teachers were temporary employees. Facts show that both teachers before me are working for full 2.5 hours duration of Night School and hence, can not be regarded as temporaries. Both of them are permanent teachers in a permanent establishment recognized as part-time employment and establishment for its regulation qua the 1981 Rules.
14. This brings me to the issue of back wages in both matters i.e., Writ Petition Nos. 878 and 359 of 2010. Hon'ble Apex Court has in Reetu Marbles v. Prabhakant Shukla,(2010) 2 SCC 70, after considering almost all leading precedents. (2009) 5 SCC 705 : (2009) 2 SCC (LandS) 134, P.V.K. Distillery Ltd. v. Mahendra Ram, (2007) 5 SCC 742 : (2007) 2 SCC (LandS) 255, HUDA v. Om Pal, (2006) 9 SCC 434 : 2006 SCC (LandS) 1830, Haryana State Electronics Development Corpn. Ltd. v. Mamni, .(2006) 1 SCC 479 : 2006 SCC (LandS) 250, U.P. State Brassware Corpn. Ltd. v. Uday Narain Pandey , (2002) 6 SCC 41 : 2002 SCC (LandS) 818, Hindustan Motors Ltd. v. Tapan Kumar Bhattacharya, (1979) 2 SCC 80 : 1979 SCC (LandS) 53, Hindustan Tin Works (P) Ltd. v. Employees, (1978) 1 SCC 154 : 1978 SCC (LandS) 31, Western India Match Co. Ltd. v. Third Industrial Tribunal and 1891 AC 173 :
::: Downloaded on - 09/06/2013 16:37:02 ::: 18(1886-90) All ER Rep 651 (HL), Susannah Sharp v. Wakefield on this subject, mentions that payment of full back wages upon an order of termination being declared illegal cannot be granted mechanically. It does not automatically follow that reinstatement must be accompanied by payment of full back wages even for the period when the workman remained out of service and contributed little or nothing to the industry. Grant of that relief would depend on the fact situation obtaining in each case. It will depend upon several factors, one of which would be as to whether the recruitment was effected in terms of the statutory provisions operating in the field, if any. It is held that the tribunals and the courts have to be realistic albeit the ordinary rule of full back wages on reinstatement. Hon'ble Apex Court then examined the factual situation in the case before it. The services of the respondent were found terminated on 11.6.1987. The Labour Court gave its award on 27.9.2002 after a gap of more than 15 years. The Labour Court upon examination of the entire issue had concluded that the respondent would not be entitled to any back wages for the period he did not work. Perusal of its award also revealed that the respondent did not place on the record of the Labour Court any material or evidence to show that he was not gainfully employed during the long spell of 15 years when he was out of service of the appellant. Hon'ble Apex Court noticed that the High Court without examining the factual situation, and placing reliance on the judgment in Hindustan Tin Works (P) Ltd. v. Employees (supra) held that ::: Downloaded on - 09/06/2013 16:37:02 ::: 19 the normal rule of full back wages ought to be followed in this case. It is held that such a conclusion could have been reached by the High Court only after recording cogent reasons in support thereof, especially since the award of the Labour Court was being modified. The Labour Court exercising its discretionary jurisdiction concluded that it was not a fit case for the grant of back wages.
Hon. Apex Court pointed out its earlier observations in P.V.K. Distillery Ltd. to the effect :-- "15. The issue as raised in the matter of back wages has been dealt with by the Labour Court in the manner as above having regard to the facts and circumstances of the matter in the issue, upon exercise of its discretion and obviously in a manner which cannot but be judicious in nature. There exists an obligation on the part of the High Court to record in the judgment, the reasoning before however denouncing a judgment of an inferior tribunal, in the absence of which, the judgment in our view cannot stand the scrutiny of otherwise being reasonable.".
Hon'ble Court then held that the High Court was unjustified in awarding full back wages. It also opined that the Labour Court having found the termination to be illegal was unjustified in not granting any back wages at all. Keeping in view the facts and circumstances ,it directed that the employer to pay 50% of the back wages from the date of termination of service till reinstatement.
15. It is already found that reasons for not awarding back wages to Mrs. Sudha are perverse. She was never in gainful employment after her illegal ::: Downloaded on - 09/06/2013 16:37:02 ::: 20 termination except for brief period from 22/2/2001 to 31/7/2002 i.e., her superannuation. Other teacher Shri Baburao also superannuated on 31/7/2001. He was however a full-time permanent teacher in a day school and did not earn anything from his second job i.e., service in Night School. Perusal of their Appeal memos and Writ Petition of Baburao does not show any specific assertion about absence of source of income or then efforts made to secure it. Second employment, though not legally prohibited, can be a relevant circumstance. Period from 19/10/1995 till 31/7/2001 is of about 6 years and thus by getting one years salary, teacher Baburao is indirectly getting amount equal to about 16.6% of back wages. He has not brought on record circumstances constraining him to work in night school and to show that despite efforts, he could not get other source to augment his income. Bald assertion in paragraph 23 of his Writ Petition is as his termination was held illegal, School Tribunal ought to have given him full back wages. Hon'ble Apex Court in Reetu Marbles v. Prabhakant Shukla in labour matter granted 50% back wages in absence of any material by workman to sustain his claim to back wages. Here, there is absence of such material and that too not by a poor labour but by a teacher who already had full time regular job. It can not be said that School Tribunal has committed any jurisdictional error as it has looked into relevant facts and then reached its conclusion. There is nothing here to enable this Court to interfere as far as this aspect is considered. I therefore do ::: Downloaded on - 09/06/2013 16:37:02 ::: 21 not find anything wrong with this use of its discretion under Section 11 of the 1977 Act by the School Tribunal.
16. By same logic, Petitioner Mrs. Sudha is getting amount equal to 14.3% of the full back wages- i.e., even less than Baburao. But then, reason given to deny her back wages is incorrect and hence, entire application of mind in relation to it stands vitiated. Though absence of gainful employment is not expressly averred before the School Tribunal, in her Writ Petition, she has stated that except for brief period from 22/2/2001 till 31/7/2002, she had no source of income. School Tribunal granted interim direction to maintain status quo on 20/11/1995 and she was not allowed to join duties on 21/11/1995 when she reported. Headmaster then wrote to her to join on 5/7/2000 and again she was not permitted to join. School Tribunal directed the Education Officer to absorb her, but that direction was not implemented. School Tribunal had by separate judgments delivered on 9/2/2009 partly allowed both these Appeals and directed Employer to pay 3 months salary with costs of Rs. 500/-
towards Appeal. Their claim for reinstatement with back wages was rejected but the Education Officer was directed to take their names on waiting list for absorption in other night schools as per Rule 26 of the 1981 Rules. Said judgments were set aside by this Court by a common judgment dated 9/2/2009 in Writ Petition No. 2202/1999 and Writ Petition No. 2203/1999. Hence, in ::: Downloaded on - 09/06/2013 16:37:02 ::: 22 case of Mrs. Sudha sufficient facts are on record to show that she had no source of income. I, therefore, find her entitled to relief of full back wages. The impugned judgment of School Tribunal stands modified to that extent in her matter.
17. But both these teachers are entitled to grant of continuity so that wages last received by them on their respective dates of superannuation and service till then can be looked into for computation of any retirement or terminal benefits or other similar purposes, if due and payable as per their service conditions. The impugned judgments stand modified to that extent in both matters. I also find that this is second round of litigation and they need to be compensated even for delay by awarding them some interest and by making some provision to coerce their Employer and Education Officer to expedite the recovery.
18. Accordingly as a result of above discussion:--
(a) Writ Petition Nos. 3186 and 3187 of 2010 stand
dismissed. Rule is discharged in those matters with no
orders as to costs.
(b) Writ Petition No. 878/2010 filed by Baburao is partly
::: Downloaded on - 09/06/2013 16:37:02 :::
23
allowed. Judgment dated 30/9/2009 of School Tribunal, Nagpur in his Appeal STN/349/1995 is modified with direction to all Respondents to treat him as in continuous employment till 31/7/2001.
(c ) Writ Petition No. 359/2010 filed by Mrs. Sudha is partly allowed. Judgment dated 30/9/2009 of School Tribunal, Nagpur in her Appeal STN/335/1995 is modified with direction to all Respondents to treat her as in continuous employment till 31/7/2001. Employer is also directed to pay her back wages from 19/10/1995 till 31/7/2002 except for the period from 22/2/2001 till 31/7/2002.
(d) If Employer fails to pay the above amounts to the respective teacher within period of three months from today, the Education Officer shall deduct it from the non-
salary grants due and not paid or payable to Employer and make it over to concerned teachers within further period of one month thereafter. This however does not preclude the two Teachers viz. Baburao and Sudha to take recourse to any other mode of recovery in addition.
The Education Officer shall not withhold or stop
recovery by him as per above directions only because
::: Downloaded on - 09/06/2013 16:37:02 :::
24
these teachers have resorted to some other mode of
recovery.
(e) If the Employer Management does not pay the amounts
within time stipulated above, it shall pay interest at 8% P.A. on amount due till its realization. If the Education Officer does not initiate action for recovery as directed above, he shall pay 2% interest more on amount of non-
salary grants which could have been appropriated towards discharge of said liability. In the later contingency, teacher/s shall be entitled to 8% interest from Employer and 2% interest from Education Officer on such amount of grant.
(f) Judgments of School Tribunal impugned herein stand modified to that extent and both Writ Petitions are allowed accordingly with no order as to costs. Rule is made absolute in above terms in Writ Petition Nos. 878 and 359 of 2010.
JUDGE.
Dragon.
::: Downloaded on - 09/06/2013 16:37:02 :::