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 7, Cited by 3]

Bombay High Court

Adarsha Shikshan Sanstha vs Jaiprakash Ramvilas Lohia on 14 October, 2009

Author: P.R. Borkar

Bench: P.R. Borkar

                                 (1)




                                                                     
              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                         BENCH AT AURANGABAD




                                             
                    WRIT PETITION NO. 4756 OF 1996




                                            
    1.   Adarsha Shikshan Sanstha                     ..       Petitioners
         Beed, through its Secretary.

    2.   Head Master,
         Krishi Pandit Bhakojirao Dhekale




                                 
         High School,
         At post - Padalsingi, Tq. Gevrai,
                       
         Dist. Beed. 


                                 Versus
                      
    1.   Jaiprakash Ramvilas Lohia                    ..       Respondents
         R/o. Thegdi Galli, Age. 45 years,
       

         Beed.

    2.   State of Maharashtra
    



    Shri C.V. Thombre, Advocate for the petitioners.





    Shri D.V. Tele, A.G.P. for respondent/State.


                                        CORAM :       P.R. BORKAR,J.
                                        DATED :       14.10.2009





    ORAL JUDGMENT :-

1. This writ petition is challenging the order passed by the Labour Court, Aurangabad, in Complaint (ULP) No.162 of ::: Downloaded on - 09/06/2013 15:13:22 ::: (2) 1987, decided on 17.02.1993, whereby it is declared that the present petitioners have engaged in unfair labour practice under the Maharashtra Recognition of Trade Unions and Prevention of Unfair Labour Practices Act (for short "MRTU & PULP Act"), by terminating services of the complainant and they were directed to desist from indulging in any unfair labour practice and to reinstate the respondent No.1 in service with continuity and back wages w.e.f. 15.06.1987, which order further came to be confirmed by the Member, Industrial Court, Aurangabad, by order dated 10.05.1995, passed in Revision (ULP) No. 41 of 1993.

2. Admittedly, respondent No.1 - Jaiprakash Lohia was working as a peon in the school run by petitioner No.1 of which petitioner No.2 was Headmaster. As stated by the Labour Court in para 2 of its judgment, respondent No.1 claimed to have appointed as a peon in the school on 05.10.1984 for academic year 1984-85. From 09.10.1984 onwards he continuously worked till 15.06.1987. On 15.06.1987 he was orally terminated. There was no compliance of Section 25-F or 25-G of the Industrial Disputes Act (for short "I.D. Act). The petitioners have retained employees ::: Downloaded on - 09/06/2013 15:13:22 ::: (3) junior to respondent No.1 in the service and therefore it is alleged that there was unfair labour practice committed under the provisions of the MRTU & PULP Act. At the same time it is also alleged that the services of respondent No.1 were not terminated in accordance with the provisions of the Maharashtra Employees' of Private School (Conditions of Service) Regulation Act (for short "M.E.P.S. Act"). No notice was given. No domestic enquiry was held. It is also alleged that the petitioners violated Section 4,5 and rules 36 and 37 of the M.E.P.S. Act and rules thereunder. Therefore he has asked for declaration that the petitioners indulged in unfair labour practice and for reinstatement in service with continuity and back wages.

3. The basic question arises whether the Labour Court and the Industrial Court have jurisdiction to entertain the complaint, when separate machinery is provided under the M.E.P.S. Act. Section 9 of the M.E.P.S. Act is as follows:-

"9. (1) Notwithstanding anything contained in any law or contract for the time being in force any employee in a private school -
(a) who is dismissed or removed or whose ::: Downloaded on - 09/06/2013 15:13:22 ::: (4) services are otherwise terminated or who is reduced in rank by the order passed by the management; or
(b) who is superseded by the Management while making an appointment to any post by promotion and who is aggrieved, shall have a right of appeal and may appeal against any such order or supersession to the Tribunal constituted under Section 8 :
Provided that, no such appeal shall lie to the Tribunal in any case where the matter has already been decided by a Court of competent jurisdiction or is pending before such Court, on the appointed date or where the order of dismissal, removal otherwise termination of service or reduction in rank was passed by the Management at any time before the 1st July, 1976.
(2) Such appeal shall be made by the employee to the Tribunal, within thirty days from the date of receipt by him of the order of dismissal, removal, otherwise, termination of service or reduction in rank, as the case may be :
Provided that where such order was made before the appointed date, such appeal may be made within sixty days from the said date.
(3) Notwithstanding anything contained in sub-section (2) the Tribunal may entertain an appeal made to it after the expiry of the said period of thirty or sixty days as the case may be, if it is satisfied that the appellant has sufficient cause for not preferring the appeal within that period.
(4) Every appeal shall be accompanied by a fee or five hundred rupees which shall not be refunded and shall be credited to the Consolidated Fund of the State."
::: Downloaded on - 09/06/2013 15:13:22 ::: (5)

4. The Full Bench of this Court in St. Ulai High School and anr. V/s. Devendraprasad Jagannath Singh, 2007 (1) Mh.L.J.59 after examining the provisions of the M.E.P.S. Act in detail, drew following conclusions, as conclusion Nos. (i) and (vi) :-

"(i) In respect of those matters upon which an appeal lies to the Tribunal under clauses
(a) and (b) of sub-section (1) of section 9 of the M.E.P.S. Act, 1977, the jurisdiction of the Civil Court is impliedly barred.

x x x x x

(vi) The Legislature having provided for a remedy before the Tribunal only in respect of the subjects spelt out in clauses (a) and (b) of sub-

section (1) of Section 9, in those cases the jurisdiction of the Civil Court is impliedly barred. The jurisdiction of the Civil Court is barred to the extent to which the Legislature has spoken. In other areas which are not covered by clauses (a) and (b) of sub-section (1) of section 9, the remedy of an appeal before the Tribunal is not available and hence, the jurisdiction of the Civil Court is not barred."

. It is true that the Court declined to decide whether non-teaching staff has remedy available under the I.D. Act, stating that said question forms a subject matter of a separate reference to the Full Bench.

::: Downloaded on - 09/06/2013 15:13:22 ::: (6)

5. The M.E.P.S. Act is a special legislation enacted for the purpose of regulating recruitment and conditions of service of employees of certain private schools in the State, with a view to providing such employees security and stability of service to enable them to discharge their duties towards the pupils and their guardians in particular, and the institution and the society in general, effectively and efficiently. That is the wording of the preamble of the M.E.P.S Act. In-fact, as stated earlier it is case of present respondent No.1 that the M.E.P.S.Act and rules thereunder are applicable to him and there was breach of certain sections & rules. An 'employee' is defined under Section 2 (7) of the M.E.P.S. Act as any member of the teaching and non-teaching staff of a recognized school. So, respondent No.1 who was peon has remedy available under Section 9 of the M.E.P.S. Act. The Full Bench has categorically dealt with in respect of those matter on which appeal lies to the Tribunal under clause (a) and (b) of sub-

section (2) of Section 9 of the M.E.P.S. Act, 1977 and jurisdiction of Civil Court is held to be impliedly barred.

::: Downloaded on - 09/06/2013 15:13:22 ::: (7)

6. Another case cited is Sindhu Education Society and anr. V/s. Kacharu Jairam Khobragade and anr.,1994 Mh.L.J.524.

In that case when the employee filed complaint under the MRTU & PULP Act, school tribunal was not constituted, and therefore it is held that the complaint was maintainable before the Labour Court. However,it is observed that employee will be governed by the provisions of the MEPS Act, which was in force on the date when the complaint was filed. So that was peculiar circumstance in which it is held that the Labour Court in absence of constitution of School Tribunal could entertain complaint by an employee governed by the MEPS Act.

7. I may also refer to the ratio laid down by the Single Bench of this Court in the case of Registrar, University of Mumbai V/s. Lata Bhor and another, 2005(1) Mh.L.J.700.

8. After giving careful thought, in my opinion, when there is special legislation covering employees of private school, remedy is to approach the School Tribunal and not Labour Court. In the circumstances, the impugned order ::: Downloaded on - 09/06/2013 15:13:22 ::: (8) passed by the Labour Court, as confirmed by the Industrial Court, is without jurisdiction and therefore same is set aside. The petition is allowed to that extent. Rule made absolute accordingly.

[P.R. BORKAR,J.] snk/2009/OCT09/wp4756.96 ::: Downloaded on - 09/06/2013 15:13:22 :::