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 11, Cited by 0]

Bombay High Court

Dhairyashil Chandrakant Patil vs The State Of Maharashtra And Others on 10 July, 2024

Author: Mangesh S. Patil

Bench: Mangesh S. Patil

2024:BHC-AUG:13864-DB


                                                    wp-2549-2018, 2550-2018, 2553-2018 and 2570-2018.odt



                        IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                   BENCH AT AURANGABAD


                                 WRIT PETITION NO.2549 OF 2018

                 Gitanjali d/o Prakash Patil
                 Age: 34 years, Occu.: Service,
                 R/o. Aadarsh Madhyamik
                 Vidyalaya, Mandane,
                 Tq. Shahada, Dist. Nandurbar.                               .. Petitioner

                        Versus

            1.   The State of Maharashtra
                 Through its Secretary,
                 School Education and Sports
                 Department, Mantralaya,
                 Mumbai-400032.

            2.   The Dy. Director of Education,
                 Nashik Division, Nashik.

            3.   The Education Officer (Secondary),
                 Zilla Parishad, Nandurbar.

            4.   The Peoples Education Society,
                 Mandane, Tq. Shahada,
                 Dist. Nandurbar
                 Through its President/Secretary.

            5.   The Headmaster,
                 Aadarsh Madhyamik Vidyalaya
                 and Junior College, Mandane,
                 Tq. Shahada, Dist. Nandurbar.                .. Respondents
                                               ...
                                            WITH
                             CIVIL APPLICATION NO.5618 OF 2018
                                      IN WP/2549/2018

                 Bhimsing s/o Harsing Pawara,
                 Age: 69 years, Occu.: Agriculture,
                 & Director of Peoples Education Society,


                                               [1]
                                         wp-2549-2018, 2550-2018, 2553-2018 and 2570-2018.odt



     Mandane, Tq. Shahada, Dist. Nandurbar,
     R/o. At village Bhongare, Post Chandsauli,
     Tq. Shahada, Dist. Nandurbar.                               .. Applicant

           Versus

     Gitanjali d/o Prakash Patil and others      .. Respondents
                                    ...
                                  WITH
                   WRIT PETITION NO.2550 OF 2018

     Shri. Pankaj s/o Jijabrao Pawar
     Age: 37 years, Occu.: Service,
     R/o. Aadarsh Madhyamik Vidyalaya,
     Mandane, Tq. Shahada, Dist. Nandurbar                       .. Petitioner

           Versus

1.   The State of Maharashtra
     Through its Secretary,
     School Education and Sports
     Department, Mantralaya,
     Mumbai-400032.

2.   The Dy. Director of Education,
     Nashik Division, Nashik.

3.   The Education Officer (Secondary),
     Zilla Parishad, Nandurbar.

4.   The Peoples Education Society,
     Mandane, Tq. Shahada,
     Dist. Nandurbar
     Through its President/Secretary.

5.   The Headmaster,
     Aadarsh Madhyamik Vidyalaya
     and Junior College, Mandane,
     Tq. Shahada, Dist. Nandurbar.                .. Respondents
                                   ...
                                WITH
                 CIVIL APPLICATION NO.5651 OF 2018
                          IN WP/2550/2018

                                   [2]
                                         wp-2549-2018, 2550-2018, 2553-2018 and 2570-2018.odt




     Bhimsing s/o Harsing Pawara,
     Age: 69 years, Occu.: Agriculture,
     & Director of Peoples Education Society,
     Mandane, Tq. Shahada, Dist. Nandurbar,
     R/o. At village Bhongare, Post Chandsauli,
     Tq. Shahada, Dist. Nandurbar.                               .. Applicant

           Versus

     Pankaj s/o Jijabrao Pawar and Others         .. Respondents
                                   ...
                                 WITH
                    WRIT PETITION NO.2553 OF 2018

     Shri. Dhairyashil s/o Chandrakant Patil
     Age: 37 years, Occu.: Service,
     R/o. Aadarsh Madhyamik Vidyalaya,
     Mandane, Tq. Shahada, Dist. Nandurbar                       .. Petitioner

           Versus

1.   The State of Maharashtra
     Through its Secretary,
     School Education and Sports
     Department, Mantralaya,
     Mumbai-400032.

2.   The Dy. Director of Education,
     Nashik Division, Nashik.

3.   The Education Officer (Secondary),
     Zilla Parishad, Nandurbar.

4.   The Peoples Education Society,
     Mandane, Tq. Shahada,
     Dist. Nandurbar
     Through its President/Secretary.

5.   The Headmaster,
     Aadarsh Madhyamik Vidyalaya
     and Junior College, Mandane,
     Tq. Shahada, Dist. Nandurbar.                               .. Respondents

                                   [3]
                                         wp-2549-2018, 2550-2018, 2553-2018 and 2570-2018.odt



                                 ...
                               WITH
                 CIVIL APPLICATION NO.5616 of 2018
                          IN WP/2553/2018

     Bhimsing s/o Harsing Pawara,
     Age: 69 years, Occu.: Agriculture,
     & Director of Peoples Education Society,
     Mandane, Tq. Shahada, Dist. Nandurbar,
     R/o. At village Bhongare, Post Chandsauli,
     Tq. Shahada, Dist. Nandurbar.                               .. Applicant

           Versus

     Shri. Dhairyashil s/o Chandrakant Patil
     and others.                                 .. Respondents
                                   ...
                                 WITH
                   WRIT PETITION NO.2570 OF 2018

     Shri. Deepak s/o Sahebrao Pawar
     Age: 43 years, Occu.: Service,
     R/o. Aadarsh Madhyamik Vidyalaya,
     Mandane, Tq. Shahada, Dist. Nandurbar                       .. Petitioner

           Versus
1.   The State of Maharashtra
     Through its Secretary,
     School Education and Sports
     Department, Mantralaya,
     Mumbai-400032.

2.   The Dy. Director of Education,
     Nashik Division, Nashik.

3.   The Education Officer (Secondary),
     Zilla Parishad, Nandurbar.

4.   The Peoples Education Society,
     Mandane, Tq. Shahada,
     Dist. Nandurbar
     Through its President/Secretary.


                                   [4]
                                            wp-2549-2018, 2550-2018, 2553-2018 and 2570-2018.odt



5.    The Headmaster,
      Aadarsh Madhyamik Vidyalaya
      and Junior College, Mandane,
      Tq. Shahada, Dist. Nandurbar.                 .. Respondents
                                    ...
                                 WITH
                  CIVIL APPLICATION NO.5654 of 2018
                           IN WP/2570/2018

      Bhimsing s/o Harsing Pawara,
      Age: 69 years, Occu.: Agriculture,
      & Director of Peoples Education Society,
      Mandane, Tq. Shahada, Dist. Nandurbar,
      R/o. At village Bhongare, Post Chandsauli,
      Tq. Shahada, Dist. Nandurbar.                                 .. Applicant

             Versus

      Deepak s/o Sahebrao Pawar and others.                         .. Respondents

                                    ..........
Ms. Pradnya S. Talekar i/b Talekar and Associates, Advocate for petitioners
in all the petitions.
Mr. P. S. Patil, AGP for respondent Nos.1 to 3 - State in all the petitions.
Mr. N. E. Deshmukh, Advocate for respondent Nos.4 and 5 in all the
petitions.
Mr. Sandesh R. Patil, Advocate for applicant in all the civil applications.
                                    ..........

                           CORAM :         MANGESH S. PATIL AND
                                           SHAILESH P BRAHME, JJ.

                  RESERVED ON :            02 JULY 2024
               PRONOUNCED ON :             10 JULY 2024

JUDGMENT [ Per Shailesh P. Brahme, J. ] :-


             Rule. Rule is made returnable forthwith. With the consent of

the parties, heard litigating sides finally.




                                        [5]
                                                   wp-2549-2018, 2550-2018, 2553-2018 and 2570-2018.odt



2.               These petitions can be disposed of by common judgment and

order, as relevant facts and points for determination are common.

Petitioners are the employees of respondent Nos.4 and 5 Management.

They are challenging common orders dated 06.02.2018 and 29.06.2017

passed by respondent No.2 Deputy Director of Education, revoking

approval to their appointments.


3.               The sequence of events in all the matters can be summarized

as follows :-


  Sr.      Events/Documents    WP/2549/2018           WP/               WP/              WP/
 Nos.                          Geetanjali Patil    2550/2018         2553/2018        2570/2018
                                                  Pankaj Pawar      Dhairyasheel     Deepak Pawar
                                                                        Patil
     1   Advertisement         21.06.2011         08.06.2010       28.01.2004
     2   Appointment           12.07.2011         14.06.2010       02.04.2004        02.04.2004
                                                                                     (Promotion)
     3   Approval              30.12.2011         19.10.2010       29.12.2009        29.12.2009
     4   Enquiry Report of Dy. 10.10.2013         10.10.2013       10.10.2013        10.10.2013
         Director of Education
         cancelling approvals.
     5   Dismissal             19.11.2013         19.11.2013       19.11.2013        19.11.2013
                                                                                     (reversion)
     6   Dismissal set aside by 28.03.2014        28.03.2014       28.03.2014        28.03.2014
         Judgment and order
         passed    by    School
         Tribunal
     7   HC    judgment   and 08.03.2016          08.03.2016       08.03.2016        08.03.2016
         order      upholding
         judgment of School
         Tribunal
     8   Order of Dy. Director 29.06.2017         29.06.2017       29.06.2017        29.06.2017
         of Education
     9   Orders     in   review 16.01.2018        16.01.2018       16.01.2018        16.01.2018
         passed    by    Deputy
         Director of Education




                                             [6]
                                       wp-2549-2018, 2550-2018, 2553-2018 and 2570-2018.odt



4.          It is the case of petitioners that they were appointed in

respondent No.5 School after following due procedure of law. Their

appointments were approved by respondent No.3 Education Officer on the

dates referred in above chart.   Intervenors in the present matter made

complaints against the appointment and approval of the petitioners. An

enquiry was conducted by respondent No.2 Deputy Director of Education,

which culminated into revocation of the approvals vide report/order dated

10.10.2013. Consequently, all the petitioners were terminated and they

were required to approach School Tribunals by distinct appeals. Their

appeals were allowed by the Tribunal. Intervenors challenged the

judgments of the Tribunal in the High Court by Writ Petition No.10004 of

2015, which was dismissed, but liberty was given to Deputy Director of

Education to proceed with the report dated 10.10.2013.


5.          In view of the liberty given by the High Court, Deputy Director

of Education proceeded with the report and revoked the approvals granted

to the petitioners. Petitioners and respondent - Management were not

heard and they preferred review applications before respondent No.2

Deputy Director of Education. After hearing them, orders of revocation of

approvals were confirmed, thereby dismissing applications for review,

which are under challenge.




                                   [7]
                                         wp-2549-2018, 2550-2018, 2553-2018 and 2570-2018.odt



6.           Learned Counsel for the petitioners Ms. Pradnya Talekar

submits that respondent No.2 Deputy Director of Education had no power

to revoke the approvals granted to the petitioners vide order dated

29.06.2017. When appointments of the petitioners were made after

following due procedure of law and were approved, it was not open to dig

out old orders of approval.      It is further submitted that though the

appointments of the petitioners - teachers         were against reserved post,

there is no backlog as on today.       It is further submitted that belated

submission of proposals for approval in case of non teaching members /

petitioners was not within their control.


7.           Learned Counsel would submit that approvals were granted

subject to undertaking by the Management to comply with the reservation

policy. Necessary compliance has been made. It is further submitted that in

case of appointments of teachers - petitioners, intimation was given to the

Education Department before proceeding for recruitment. Learned Counsel

seeks to rely on the judgments of Murlidhar s/o Datta Kayande Vs. The

State of Maharashtra and others, [Writ Petition No.13707 of 2018 with

connected matters decided on 12.04.2022], Gangadhar Baburao Shere Vs.

The State of Maharashtra and others, [Writ Petition No.11613 of 2015

decided on 04.03.2016], Sau. Jagtap Sunita Manikrao Vs. State of

Maharashtra and Ors. [Writ Petition No.8221 of 2016 decided on



                                     [8]
                                        wp-2549-2018, 2550-2018, 2553-2018 and 2570-2018.odt



12.07.2017] and Namdeo s/o Vishnu Sase Vs. State of Maharashtra and

others, [2023(2) Mh.L.J. 598].


8.          Per contra, learned AGP Mr. P. S. Patil supports impugned

orders by referring to affidavit-in-reply. He would submit that appointments

of the petitioners were not in accordance with law and necessary enquiry

was not made when approvals were granted to them. Petitioners - Teachers

were not eligible for the appointments against the reserved post. He would

further submit that the appointments of non teaching members was found

to be suspicious and made by manipulation of the record. He would further

submit that it was open for the higher authorities to conduct scrutiny, as

allegations were of fraud, nepotism and discrimination. After giving due

opportunity of hearing, respondent No.2 - Deputy Director of Education

proceeded to revoke the approvals, which cannot be faulted with.


9.          He would further submit that in view of the liberty granted by

High Court in Writ Petition No.10004 of 2015, enquiry was conducted and

approvals were revoked by Deputy Director of Education.                  It is further

submitted that School Tribunal had allowed appeals of the petitioners only

on the ground of violation of principles of natural justice and the issue of

validity of the approvals was not germane before the Tribunal. He would

rely upon judgments in the matter of Priyadarshini Education Trust and

others, Vs. Ratis (Rafia) Bano d/o Abdul Rasheed and others, [2007 (6)

                                    [9]
                                       wp-2549-2018, 2550-2018, 2553-2018 and 2570-2018.odt



Mh.L.J. 667], Afrozkhan s/o Firozkhan Pathan Vs. State of Maharashtra

and others, [2019 (4) Mh.L.J. 933] and Vandana Pandurang Patle Vs.

Kalpana Shikshan Sanstha and others, [2017(6) Mh.L.J. 696].


10.         Learned Counsel Mr. N. E. Deshmukh, who appears for

respondent Nos.4 and 5 in all the matters, supports the petitioners and

adopts the submissions.


11.         Learned Counsel Mr. Sandesh R. Patil, who appears for the

intervenors, adopts the submissions of learned AGP. He would vehemently

submit that the appointments of the petitioners are backdoor entries. He

would further submit that intervenors are deliberately not impleaded in the

matters, though they are having locus. It is further submitted that

impugned orders are reasonable and are in accordance with law, which call

for no interference. According to him petitioners are closely related to

President Jijabrao Pawar and bypassing statutory procedure, their

appointments were made.


12.         Having heard learned Counsel for the litigating sides, what

emerges is that petitioner, Gitanjali Patil, belongs to OBC category and

appointed as Shikshan Sevak against post reserved for ST vide order dated

12.07.2011. Petitioner, Pankaj Pawar, belongs to open category and was

appointed as Shikshan Sevak against category reserved for NT vide order



                                   [10]
                                          wp-2549-2018, 2550-2018, 2553-2018 and 2570-2018.odt



dated     14.06.2010.    Advertisement    published         in    newspaper           "Apla

Maharashtra" indicates that posts were reserved for ST and NT category.

The interviews were held and other aspirants were also present for

interviews.


13.           At the relevant time, there was backlog in the school. No post

for unreserved and OBC category was available. Duly verified roster of the

School by Assistant Commissioner Backward Class Cell, indicates that there

was backlog of posts, 1 - SC, 2 - ST, 1 - VJA, 1 - NT(C) and there was excess

post of 1 OBC and 2 Open.


14.     Petitioner/Gitanjali is alleged to be daughter-in-law of brother of the

President Mr. Jijabrao Pawar and Petitioner/Pankaj Pawar is the son of

Mr. Jijabrao Pawar. It is alleged that due procedure of law and policy of

reservation have been bypassed.


15.           In case of petitioner, Dhairyashil Patil, it is contended that he

was appointed as Junior Clerk on 02.04.2004. Petitioner, Deepak Pawar, is

stated to be promoted to the post of Senior Clerk from Junior Clerk vide

order dated 02.04.2004. The proposals, in case of these petitioners, were

forwarded on 01.06.2008 belatedly, after four years and two months. The

approvals to their appointments were issued by Education Officer on

29.12.2009. It is alleged that these two petitioners were not in service at



                                     [11]
                                        wp-2549-2018, 2550-2018, 2553-2018 and 2570-2018.odt



all and a bogus record is created to show their appointments. Dhairyashil

is President's sister's grandson. Deepak is nephew of the President.


16.         It reveals from record that immediately after grant of

approvals, complaints were made by the intervenors before respondent

No.2 Deputy Director of Education for violation of due procedure of law,

policy of reservation, discrimination and nepotism. Respondent No.2 being

Higher Authority of respondent No.3 Education Officer, conducted enquiry

and recommended to revoke the approvals given to the petitioners. The

appointments of Gitanjali and Pankaj were held to be against policy of

reservation and statutory procedure. The appointments of Dhairyashil and

Deepak were castigated to be suspicious. These findings are confirmed by

impugned orders dated 29.06.2017 and 06.02.2018.


17.         It reveals from Government Resolution dated 06.02.2012 and

the Corrigendum dated 23.08.2017 referred to by learned AGP that Higher

Officer in the Education Department was having jurisdiction to cancel the

approval, only rider was to extend opportunity of hearing to the concerned

employee.   In the present matter, respondent No.2 Deputy Director of

Education received complaints against grant of approvals to the petitioners,

which are serious in nature. By conducting enquiry and extending

opportunity to the petitioners and Management, report was submitted by

respondent No.2 on 10.10.2013. It is not a case of petitioners that there

                                    [12]
                                          wp-2549-2018, 2550-2018, 2553-2018 and 2570-2018.odt



was violation of principles of natural justice.


18.          In pursuance of the report dated 10.10.2013, services of

petitioners were terminated by distinct orders passed on 19.11.2013. They

preferred separate appeals before School Tribunal, Nashik. Their appeals

were allowed predominantly on the point that procedure for terminating

employees appointed on probation was not followed. Intervenors

challenged judgment of the School Tribunal by preferring Writ Petition

No.10004 of 2015. In the concluding paragraph of the judgment, liberty

was given to present respondent Nos.2 and 3 to take action in pursuance of

report dated 10.10.2013 with a rider to hear the present petitioners.


19.          In view of liberty granted by High Court vide its judgment

dated 08.03.2016, referred above, fresh enquiry was conducted by

respondent No.2 Deputy Director of Education into the validity of the

approvals of the petitioners. Intervenors approached the respondent No.2

with the serious allegations against the petitioners challenging orders of

approvals. Enquiry was conducted and by order dated 29.06.2017,

recommendations made on 10.10.2013 were confirmed. Petitioners sought

review of the orders passed on 29.07.2017 on the ground that they were

not extended opportunity of hearing. As per their request, again enquiry

was conducted and by order dated 16.02.2018, the revocations of

approvals were confirmed.

                                     [13]
                                          wp-2549-2018, 2550-2018, 2553-2018 and 2570-2018.odt



20.          If the sequence of events are considered, then we have no

hesitation to hold that respondent No.2 Deputy Director of Education being

Higher Officer had jurisdiction to look into the serious allegations. It is

pertinent to note that the allegations were of violation of reservation policy,

nepotism and discrimination, which are akin to fraud. Due to intervention

of High Court, power was conferred on the respondent No.2 Deputy

Director of Education. It was not power of review that was exercised by

him as is being submitted by learned Advocate Ms. Talekar.


21.          Learned Counsel for the petitioners refers to judgment in case

of Murlidhar s/o Datta Kayande (Supra), and reiterates paragraph Nos.11

and 12, which read as follows :-


          "11.     Be that as it may, the issue that arises for
          consideration of this Court is whether respondent No.2-
          Commissioner of Education could have interfered with the
          approval granted by the Education Officer on the proposal
          submitted by the Management in respect of these two
          teachers under any of the provisions of the Maharashtra
          Employees of Private Schools (Conditions of Service)
          Regulation Act, 1977 as well as the Rules framed under the
          said Act or not. The learned Counsel for the respondents
          could not point out any provision under the said Act and the
          Rules empowering the Commissioner of Education to
          interfere with the order of approval granted by the Education
          Officer on the proposal submitted by the Management.




                                     [14]
                                             wp-2549-2018, 2550-2018, 2553-2018 and 2570-2018.odt



          12.         In our view, the power to interfere with the decision
          taken by any Authority by another authority has to be
          expressly provided under the provisions of the statute and
          cannot be exercised even if any illegalities are noticed by such
          Higher authority unless empowered. The Commissioner of
          Education admittedly has neither any appellate jurisdiction
          nor any power of review against the order of the Education
          Officer."


22.          In the above referred matter, approval granted by Education

Officer was revoked by Commissioner of Education. It was not a case of

fraud, violation of policy of reservation or nepotism. Under peculiar

circumstances, the orders of the Commissioner of Education were quashed

holding that there did not exist either appellate or review jurisdiction.

However, case in hand reflects that jurisdiction of the Deputy Director of

Education was derived from express liberty given by High Court and

additionally there were allegations of fraud and nepotism.                      We do not

accept the submissions of learned Counsel for the petitioners in this regard.

The judgment cited is not applicable to the matter in hand.


23.          The appointments of petitioners Pankaj and Geetanjali were

made in the year 2010 and 2011 respectively.                    At the relevant time,

recruitment was regulated by Section 5(1) of the Maharashtra Employees

of Private Schools (Conditions of Service) Regulation Act, 1977 (hereinafter

referred to as the "Act") and Rule 9 of the Maharashtra Employees of


                                        [15]
                                               wp-2549-2018, 2550-2018, 2553-2018 and 2570-2018.odt



Private Schools (Conditions of Service) Regulation Rules, 1981 (hereinafter

referred to as the "Rules"). It is apposite to refer to unamended Rule 9(8)

and 9(9)(a) of the Rules and Section 5(1) of the Act, which read as

follows :-

             "9.      Appointment of staff.

             (8)      For the purpose of filling up the vacancies reserved
             under sub-rule(7) the Management shall advertise the
             vacancies in at least one newspaper having wide
             circulation in the region and also notify the vacancies to
             the Employment Exchange of the District and to the
             District Social Welfare Officer [and to the associations or
             organisations of persons belonging to Backward Classes,
             by whatever names such associations or organisations are
             called, and which are recognised by Government for the
             purposes of this sub-rule]requisitioning the names of
             qualified personnel, if any, registered with them. If it is
             not possible to fill in the reserved post from amongst
             candidates, if any, who are recommended by the
             Employment Exchange or the District Social Welfare
             Officer [or such associations or organisations as aforesaid]
             or if no such names are recommended by the Employment
             Exchange or the District Social Welfare Officer [or such
             associations or organisation as aforesaid] within a period
             of one month the Management may proceed to fill up the
             reserved post in accordance with the provisions of sub-
             rule(9).

             (9)(a)         In case it is not possible to fill in the
             teaching post for which a vacancy is reserved for a person



                                        [16]
                                           wp-2549-2018, 2550-2018, 2553-2018 and 2570-2018.odt



            belonging to a particular category of Backward Classes,
            the post may be filled in by selecting a candidate from the
            other remaining categories in the order specified in sub-
            rule(7) and if no person from any of the categories is
            available, the post may be filled in temporarily or an year-
            to-year basis by a candidate not belonging to the
            Backward Classes."


      Further, Section 5(1) of the Act, reads as follows :-

            "5.    Certain obligations of Management of Private
            Schools.

            (1)    The Management shall, as soon as possible, fill in,
            in the manner prescribed every permanent vacancy in a
            private school by the appointment of a person duly
            qualified to fill such vacancy:
            [Provided that unless such vacancy is to be filled in by
            promotion, the management shall, before proceeding to
            fill such vacancy, ascertain from the Education Inspector,
            Greater Bombay, [the Education Officer, Zilla Parishad or,
            as the case may be, the Director or the officer designated
            by the Director in respect of schools imparting technical,
            vocational, art or special education,] whether there is any
            suitable person available on the list of surplus persons
            maintained by him, for absorption in other schools; and in
            the event of such person being available, the Management
            shall appoint that person in such vacancy.]"


24.         When the statutory procedure was applicable, it was

mandatory for the respondent - Management to follow procedure

prescribed in Rule 9(8) and 9(9)(a) of the Rules.                 As referred above,


                                      [17]
                                         wp-2549-2018, 2550-2018, 2553-2018 and 2570-2018.odt



Section 5(1) of the Act mandates that the Management shall as soon as

possible fill in permanent vacancy in the manner prescribed by appointing a

person duly qualified to fill up vacancy. Petitioners Gitanjali and Pankaj

were not eligible, as they are not belonging to ST or NT. If the suitable

candidates to fill in reserved post were not available, then candidates from

other remaining categories in the order specified in sub-rule (7) of Rule 9

were required to be appointed. If such a candidate was not available, then

the post could have been filled in temporarily on year-to-year basis by

candidates of unreserved category. Respondent - Management failed to

follow the procedure contemplated by Rule 9(8) and 9(9)(a) of the Rules.

At the most, petitioners Gitanjali and Pankaj could have been appointed

temporarily on year-to-year basis, however, they were appointed on

probation of three years, which is brazen violation of policy of reservation.


25.          It reveals from record that along with petitioner Gitanjali,

some other reserved category candidates had appeared for interview,

namely, Sangle Amit Shantaram (NT), More Ravindra Bhika (NT) and More

Sandip Punaji (NT). It is incomprehensible as to why petitioner Gitanjali

was selected.   In the case of petitioner Pankaj, Avinash Pawar (OBC),

Dinesh Pawar (OBC) and Vishwas Patil (OBC) had appeared for interview

and were available, but Pankaj was selected. We find that selection of

petitioners Gitanjali and Pankaj was strategic and we are assigning the



                                    [18]
                                       wp-2549-2018, 2550-2018, 2553-2018 and 2570-2018.odt



reasons demonstrating element of nepotism, in the further part of our

judgment.


26.          Learned AGP has relied on the judgment of Priyadarshini

Education Trust and Others (Supra). We have gone through paragraph

No.11 of the     judgment. The significance of the advertisement and

principles of equality of opportunity under Article 16 and equality before

law contemplated under Article 14 of the Constitution of India have been

discussed.   Though facts are different, the principles culled down from

various decisions of the Supreme Court as referred in paragraph No.12

equally apply to the case in hand. In the present case also, nepotism has

been practised by the office bearers of the respondent - Management.

There is every reason to infer that appointment of petitioners would

amount to denial of equal opportunity to the citizens desirous of seeking

employment/other candidates.


27.          Learned AGP further relied on the judgment of Afrozkhan s/o

Firozkhan Pathan (Supra).     In that case, order of Deputy Director of

Education refusing to grant approval was challenged. Appointment of the

petitioner therein, was made violating policy of reservation when there was

backlog of ST. We prefer to reiterate paragraph Nos.18, 21, 22 and 23, as

follows :-




                                   [19]
                                     wp-2549-2018, 2550-2018, 2553-2018 and 2570-2018.odt



"18    The aforesaid Government Resolutions, circulars, of the Act
and Rules show that it is mandatory on the institution, appointing
authority to prepare roster of appropriate points as per the post
sanctioned and then get it approved from the competent authority,
B.C. Cell. Unless and until such approved roster was available with
the institution, it was not possible for the institution to start the
process of appointment and it was also not possible for the
Education Officer to ascertain whether there is backlog of reserved
class. If there is backlog of reserved class, no post from open
category can be filled unless the aforesaid procedure is followed. It
needs to be ascertained as to whether the post, which has fallen
vacant was of reserved class even if one employee from open
category retired and the post had become available. This is because
invariably open category candidates are appointed as against the
reserved category and so it needs to be ascertained whether the
post which has fallen vacant was of reserved category candidate.
Thus, unless and until the roster is prepared and it is got approved,
the Education Officer cannot give permission to the institution to
start process of appointment of the candidate from open category.
In the past, about 15 years back, candidates from reserved category
were not available, but after that the candidates from all the
reserved categories started becoming available and at present, even
the reserved category candidates are jobless. Thus, when there is a
backlog in respect of reservation, steps to fill those posts need to be
taken first. Only when the post for open category candidate is
clearly available, steps can be taken to fill that post. The process of
appointment involves publication of advertisement and if there is
backlog of reserved class, reserved post needs to be advertised and
not open post. In the present matter, it is admitted by the institution
that the Petitioner was appointed as against the post reserved for
S.T. Thus, on this single ground, the approval could have been


                                [20]
                                      wp-2549-2018, 2550-2018, 2553-2018 and 2570-2018.odt



cancelled. Further, in the present matter, there was no roster, there
was no clearance from B.C. Cell before advertisement and even the
Education Officer had not given permission to advertise the post
though he subsequently helped the institution by giving approval to
the appointment of the Petitioner. When appointments are made
without following the said procedure, the Education Officer is not
expected to give approval to such appointments.

21    Both the sides placed reliance on many reported and
unreported cases. The learned counsel for Zilla Parishad and the
learned AGP placed reliance on the following cases in support of
order of cancellation of approval.

      a)     2017 (5) All M.R. 649, (Vandana Pandurang Patle
      Vs. Kalpana Shikshan Sanstha, Dhanegaon and others)
      Nagpur Bench of this Court. In this case, this Court has
      held that in view of the Rule 9(9) of the MEPS Rules, 1981,
      reserved post can be filled by person belonging to other
      reserved category if the person of reserved category is not
      available and such post cannot be filled from open
      category. This Court held that the appointment made of
      open category candidate against the reserved category
      candidate cannot sustain in law.

      b)     2015 (6) Mh.L.J. 355, (Monali Laxman Nemade Vs.
      State of Maharashtra and others) Aurangabad Bench of
      this Court. In this case also after considering Rule 9(9) of
      the MEPS Rules and Section 5 of MEPS Act, this Court has
      laid down that only if reserved category candidate is not
      available, open category candidate can be appointed, but
      on year to year basis and not on permanent post and that
      can be only as per the reservation policy (mentioned
      above). It is further laid down that there is no power to the


                               [21]
                                     wp-2549-2018, 2550-2018, 2553-2018 and 2570-2018.odt



     Education    Officer   to   give   approval       in    respect     of
     appointment of open category candidate if it is made
     against reserved post.

     c)      2007 (6) Bom.C.R. 402, (Asha Shamkumar Patil Vs.
     Sadhana Rajan Kamble & Ors) Supreme Court. In this case,
     the Apex Court has laid down that in view of Rule 9 of
     MEPS Rules, when a post is reserved and a candidate of
     that category is not available, only candidate of other
     reserved category can be appointed in view of the policy of
     the Government and on that post, open category candidate
     cannot be appointed.

     These three cases are as per the policy decision of the State
Government and as per the spirit of reservation policy.


22    On the other hand, following cases were cited by the learned
counsel for Petitioner:

     a)      2015 (1) Bom.C.R 694, (Namita Narayan Jha &
     anr. Vs. Education Officer & ors.) Nagpur Bench of this
     Court. The facts show that the appointment of open
     category candidate was not against the backlog of reserved
     category and so the appointment was upheld.

     b)      Decision given in Writ Petition No.8221 of 2016,
     (Sau. Jagtap Sunita Manikrao Vs. State of Maharashtra &
     ors.) Principal Seat of this Court. Three years service was
     completed by the Shikshan Sevak, he was from open
     category and the appointment was upheld when the
     appointment was against reserved post. In view of the
     decision of the Apex Court in the case of Asha Shamkumar
     Patil (supra), this case can be of no help to the Petitioner.



                                 [22]
                                wp-2549-2018, 2550-2018, 2553-2018 and 2570-2018.odt



c)      Decision given in Writ Petition No.8818 of 2017
and other writ petitions, which were decided at Principal
Seat on 14th August, 2017. Cancellation of approval to the
appointment of open category candidate was challenged
on other ground, but during pendency, the decision of
cancellation was withdrawn by the authority probably due
to circumstance of absence of following proper procedure
for cancellation.

d)      Decision given in Writ Petition No.10133 of 2016,
(Mrs.   Shivanee    Prasanna     Deshpande         Vs.    State     of
Maharashtra & ors.) decided with other writ petitions at
Principal Seat of this Court. This Court held that
cancellation of approval was not possible even when
appointment was against reserved category. This case is of
no use to the Petitioner in view of the decision of the
Supreme Court in the case of Asha Shamkumar Patil
(supra).

e)      Decision given in Writ Petition No.4455 of 2009,
(Sandeep S/o Damodar Chavan Vs. State of Maharashtra
and others) decided at this Bench and decision given in
Writ Petition No.3945 of 2017, (Anilkumar s/o Nivruttirao
Boiwar Vs. State of Maharashtra and others) decided at
this bench. It appears that this Court obtained undertaking
from the institution to fill backlog in future and appointed
candidates of open category were protected. In view of the
decision of the Supreme Court in the case of Asha
Shamkumar Patil (supra) this decision also cannot help
the Petitioner.

f)      1978 AIR (SC) 851, (Mohinder Singh Gill Vs. Chief
Election Commissioner, New Delhi) Supreme Court. By


                         [23]
                                               wp-2549-2018, 2550-2018, 2553-2018 and 2570-2018.odt



            referring some observations, the learned counsel for
            Petitioner     submitted   that     only    on     the    ground       of
            appointment as against surplus teachers, the present
            matter could have been considered by the authority, but
            the matter is decided on other grounds like reservation
            policy and so the decision is not tenable. This submission
            is not at all acceptable. In view of the aforesaid policy of
            the State Government, this Court holds that it was the
            duty of the authority to make inquiry into such matters
            and take decision like cancellation of approval.


       23      In view of the discussion made above, this Court holds that
       no relief can be given to the Petitioner. This Court further holds
       that criminal action is warranted as against the Management for
       aforesaid illegal activity for aforesaid offences and other. Action
       also needs to be taken against the Petitioner and the Education
       Officer concerned as apparently there was a conspiracy to do such
       illegality, which amounts to fraud. Steps are to be taken by the
       Deputy Director of Education to see that criminal action is taken.
       During investigation, the investigating agency can trace out the
       other persons involved in the offence. The amount already paid by
       the Government as a salary in respect of the Petitioner is to be
       recovered from the institution. Further possible action also can be
       taken     against   the   Respondent/institution.         The     petition       is
       dismissed. Interim relief already granted is vacated. A copy of
       order to be sent to Deputy Director of Education of this region."


28.            We propose to follow the view taken by the coordinate bench

in Afrozkhan s/o Firozkhan Pathan (Supra).                   The principles laid down

therein would apply with equal force to the case in hand. It is useful to



                                        [24]
                                          wp-2549-2018, 2550-2018, 2553-2018 and 2570-2018.odt



refer to the judgment in the matter of Asha Shamkumar Patil Vs. Sadhana

Rajan Kamble & Ors.(Supra). In that matter appellant before the Supreme

Court was of unreserved category but was appointed against post of

reserved category.   Her appointment was challenged by the respondent

No.1, who was from reserved category, but could not be selected to the post

in question..    High Court allowed writ petition and quashed the

appointment of appellant.      Being aggrieved, appellant had approached

Supreme Court. Her appeal was dismissed confirming the judgment of

High Court mainly for following reasons :-


       "6. Having heard the learned Counsel for the parties and after
       going through the relevant rules and resolutions, we are of the
       view that no interference is called for in the present case.
       Admittedly, the appellant is from the general category. From the
       advertisement in the daily newspaper, it would be clear that the
       posts for which teachers were wanted were reserved for
       candidates belonging to ST/DT/NT and other backward classes.
       However, it was also clarified that if candidates from the aforesaid
       reserved category were not available, then, candidates belonging
       to scheduled caste would be considered. In this connection, we
       may also refer to Rule 9(a) of the Maharashtra Employees of
       Private Schools, 1981, which reads as follows:


                Rule 9(a) - In case it is not possible to fill in the
            teaching post for which a vacancy is reserved for a
            person belonging to a particular category of Backward
            Classes, the post may be filled in by selecting a
            candidate from the other remaining categories in the


                                     [25]
                                           wp-2549-2018, 2550-2018, 2553-2018 and 2570-2018.odt



            order specified in Sub-rule (7) and if no person from
            any of the categories is available, the post may be filled
            in temporarily on an year to year basis by a candidate
            not belonging to the Backward Classes.
                 A plain reading of Rule 9(a), which deals with
            appointment of staff of a school, would show that in
            case it is not possible to fill in the teaching post for
            which a vacancy is reserved for a person belonging to a
            particular category of candidates, the post may be filled
            in by selecting a candidate from the other remaining
            categories in the order specified in Sub-rule (7) and if
            no person from any of the categories is available, the
            post may be filled in temporarily on an year to year
            basis by a candidate not belonging to the Backward
            classes.

       7.   From the above, it is, therefore, clear that the post may be
       filled in by a candidate belonging to the other remaining
       categories if no person is available from ST/DT or NT categories. If
       no person is available from any of the categories, then, the said
       post can be filled in temporarily on a year to year basis by a
       candidate not belonging to the classes of candidates mentioned in
       Rule 9(a). Here, in the present case, the appellant was appointed
       on a permanent status as a teacher in the said school, which under
       Rule 9(a) is not permissible.


            Relying upon the ratio, the appointment of petitioners Gitanjali

and Pankaj cannot be sustained.


29.   It is necessary to refer to the judgment pointed out by learned

Counsel for the petitioner in this regard. Reliance is placed on Gangadhar


                                       [26]
                                             wp-2549-2018, 2550-2018, 2553-2018 and 2570-2018.odt



Baburao Shere (Supra). We have considered paragraph Nos.15, 16 and 17,

which read as follows :-


          "15]      We have heard the learned counsel appearing for the
          petitioner,learned   counsel    appearing       for    the     respondent
          management, and the learned AGP appearing for the respondent
          nos. 1 and 2. With their able assistance, perused the pleadings in
          the petition, annexure thereto, reply filed by the respondent no.
          2, and the relevant provisions of the MEPS Rules, 1981, and also
          the Judgments of the Full Bench and the Division Bench cited
          across the bar by the learned counsel appearing for the
          petitioner. It is not in dispute that, the respondent no. 3 sought
          permission from the Education Officer to fill in two vacant posts
          of Assistant Teachers. Admittedly, out of two posts, the
          permission was granted by the Education Officer to fill in the
          said post was subject to fill in one post from S.T. category.
          Admittedly, the advertisement was issued advertising the posts,
          one for S.T. category. However, according to the petitioner and
          the respondent no. 3, suitable candidate from the said category,
          possessing B.Sc. B.Ed. qualification had not applied for the said
          post, and therefore, in order to avoid loss to the students, the
          management proceeded to appoint the petitioner, who is
          teaching science and mathematics subjects. It is stated that, the
          petitioner is the only teacher, who is teaching the science and
          mathematics subject. Therefore, it is not in dispute that, the
          advertisement was issued taking prior permission of the
          respondent no. 2, and after following procedure, the posts were
          filled in. However, as directed by the respondent no. 2 to fill in
          one post from S.T. category, the same has not been adhered to
          by the respondent no. 3. There is no denial to the fact that, the



                                         [27]
                                 wp-2549-2018, 2550-2018, 2553-2018 and 2570-2018.odt



candidate, possessing B.Sc. B.Ed. qualification from S.T.
category, did not apply in pursuant to the advertisement issued
by the respondent no. 3


16]      It is not in dispute that, the petitioner has been
appointed as Shikshan Sevak on 1st February, 2011. He has
rendered three years satisfactory services. Admittedly, the
Respondent - management was supposed to fill in the vacancy
from the S.T. category, however, circumstances are brought on
record that, the candidate from the said category was not
available, therefore, the petitioner was appointed. The learned
counsel appearing for the petitioner has invited our attention to
the judgment of the Full Bench of Bombay High Court in the
case of Ram Avadh Mahel Pal V/s Shivdutta Educational Trust
and ors. [2007(6) ALL M.R. 716] and submits that, on
completion of three years successful period, the petitioner who
was appointed as Shikshan Sevak on regular basis, on
completion of the said period, deemed to have been appointed
on regular basis. He also invited our attention to the another
judgment in the case of Lalitha Thutpi V/s C.B. Karkhanis,
Presiding officer, School Tribunal Bombay and others, [1998(1)
Mah.L.R.235] and submits that, in the facts of that case, the
Division Bench took a view that, if the qualifications are
possessed by the candidates and two years probation period is
completed, in that case, such appointment deserves to be
protected, by directing the Respondent - Management to carry
forward the post for the reserved category.


17]      Upon perusal of those judgments, and if the ratio laid
down in those judgments, is applied in the present case, we find
that, in the present case also, the petitioner has completed three
years service as Shikshan Sevak, and there is assurance by the


                            [28]
                                           wp-2549-2018, 2550-2018, 2553-2018 and 2570-2018.odt



          Respondent - management that, on immediate next vacancy, the
          Management will appoint the candidate from S.T. category.
          Therefore, for the reasons aforesaid and since the petitioner has
          completed more than three years probation period and possess
          requisite qualification, the petitioner is entitled for the relief
          claimed in the Petition."


30.          In the cited case, permission was granted by the Education

Officer to fill in one post, subject to filling in another post from ST category.

The candidate from ST category was not available and the petitioner was

appointed, who completed period of probation. Under these peculiar facts,

the petition was allowed and Education Officer was directed to reconsider

the proposal. The facts in hand are totally different. Section 5(1) of the Act

and Rule 9(8) and 9(9)(a) of the Rules were not pressed into service in that

matter. Besides, the Maharashtra State Public Services (Reservation For

Scheduled Castes, Scheduled Tribes, Denotified Tribes (Vimukta Jatis),

Nomadic Tribes, Special Backward Category And Other Backward Classes)

Act, 2001, (hereinafter referred to as the "Act of 2001"), with which we are

dealing, was not considered by the Division Bench. This judgment is of no

avail to the petitioners.


31.          Reliance is also placed on the judgment of Santosh Uttamrao

Somwanshi and others Vs. The State of Maharashtra, [Writ Petition

No.203of 2016 decided on 02.11.2017], in which petitioner of open



                                      [29]
                                           wp-2549-2018, 2550-2018, 2553-2018 and 2570-2018.odt



category was appointed against reserved category. In that case also

implication of Rule 9 was not considered. Under peculiar circumstances

stated in paragraph No.4, the matter was decided in favour of the

petitioner. It cannot enure to the benefit of the petitioner.


32.          Lastly, reliance is placed on Sau. Jagtap Sunita Manikrao

(Supra), which also cannot be said to have laid down law if we consider

paragraph No.6 of its judgment. It is also not applicable to the present case.

It is tried to be persuaded by learned Counsel for the petitioners that as of

today there is no backlog. It is a matter of policy of reservation. There is

violation of statutory procedure. Petitioners Gitanjali and Pankaj have

deprived of two candidates of reserved category. This loss cannot be

patched up by subsequent conduct. We do not approve the submission.


33.          It is not out of context to refer to Sections 4(1) (3) and 6(1) of

the Act of 2001. Sections 4(1)(3) and 6(1) of the Act of 2001 reads thus :-

          "4. (1)   Unless otherwise provided by or under this Act, the
          posts reserved for the Scheduled Castes, Scheduled Tribes, De-
          notified Triubes (Vimukta Jatis), Nomadic Tribes, Special
          Backward Category and Other Backward Class shall not be filled
          in by the candidates not belonging to that caste, tribe, category
          or class for which the posts are reserved.
          (2)       .............................

          (3)       Reservation specified for the categories mentioned at
          serial numbers(3) to (6) (both inclusive) in the table under sub-


                                      [30]
                                            wp-2549-2018, 2550-2018, 2553-2018 and 2570-2018.odt



          section (2) shall be inter transferable. If suitable candidates for
          the posts reserved for any of the said categories are not available
          in the same recruitment year, the posts shall be filled by
          appointing suitable candidates from any of the other said
          categories.
          (4)       .............................
          (5)       .............................

          6.(1)     If in respect of any recruitment year, any vacancy
          reserved for any category of persons under sub-section (2) of
          Section 4 remains unfilled, such vacancy shall be carried
          forward upto five years in case of direct recruitment and three
          years in case of promotion:
             Provided that, on the date of commencement of this Act, if
          any Government order regarding filling up the posts, in case of
          non availability of Backward Class candidates are in force, such
          Government orders shall continue to be in force unless modified
          or revoked, by Government."


34.          There is violation of sub-section(1), sub-section (3) of Section

4 as well as Section 6(1) of the Act of 2001. In case of violation of the

provisions of the Act, a penalty is attracted under Section 8 of the Act of

2001, which is as follows :-

          "8.(1)    Any appointing authority or officer or employee
          entrusted with the duty or responsibility under sub-section(1) of
          section 7 who willfully acts in a manner intended to contravene
          or defeat the purposes of this Act shall, on conviction, be
          punished with imprisonment for a term which may extend to
          ninety days or fine which may extend to five thousand rupees,
          or with both."


                                        [31]
                                           wp-2549-2018, 2550-2018, 2553-2018 and 2570-2018.odt



               The appointments of the petitioners/teachers are against

above referred provisions and they attract penalty under Section 8 of the

Act of 2001.


35.            Present case demonstrates violation of statutory procedure of

Rule 9(8), 9(9)(a) read with Section 5(1) of the Act. There is violation of

policy of reservation. If there is a violation of policy of reservation and

Sections 4, 6 and 8 of the Act of 2001, then that amounts to fraud on

Constitution. Any other minor aberrations in the procedure of selection

undertaken by the Management may be tolerated, but not that of policy of

reservation at any cost. Therefore, the Deputy Director of Education has

rightly exercised the jurisdiction and revoked the approvals of Gitanjali and

Pankaj.   The statutory procedure was bypassed and approvals were

granted, which is discriminatory. It violates the principles of privilege of

participation in the selection process.


36.            There is one more aspect which needs a mention. Petitioners

Dhairyashil and Deepak were appointed on 02.04.2004 and their proposals

were forwarded after about four years, which delay has not been explained

by the respondent - Management. It has been reported that camps are

organized for the purpose of considering the proposals of approval

immediately after their appointments. Despite that no endeavour was made

by the Management to submit proposals which is very startling. This


                                     [32]
                                         wp-2549-2018, 2550-2018, 2553-2018 and 2570-2018.odt



conduct creates suspicion regarding appointments of those petitioners. The

intervenors have rightly taken objection to their appointments and the

Deputy Director of Education is justified in revoking the approvals.

37.          A very glaring and undisputed fact reveals from record.

Petitioner Gitanjali is daughter-in-law of brother of President. Petitioner

Pankaj is the son of the President.     Petitioner Dhairyashil is President's

sister's grandson and Deepak is nephew of the President.                     These are

clinching circumstances to infer nepotism and discrimination. If it is a case

of fraud, nepotism coupled with violation of policy reservation, then

Deputy Director of Education is justified in revoking the approvals. We find

that all the petitions are devoid of any merits. Hence, we pass following

order :-


                                   ORDER

i) All the writ petitions are dismissed.

ii) Civil Applications for intervention are disposed of.

iii) Rule is discharged.




  [ SHAILESH P. BRAHME ]                                [ MANGESH S. PATIL ]
        JUDGE                                                JUDGE




                                     [33]

wp-2549-2018, 2550-2018, 2553-2018 and 2570-2018.odt LATER ON :-

After pronouncement of the judgment, learned Counsel for the petitioners seeks extension of the interim protection, which is in operation till this date.
As the interim order of status quo is in operation till this date, we extend the interim protection for further four (4) weeks. Thereafter, this extension shall stand vacated automatically.



  [ SHAILESH P. BRAHME ]                                     [ MANGESH S. PATIL ]
        JUDGE                                                     JUDGE




                                          [34]