/2022 INSC 0241/ REPORTABLE IN THE SUPEME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.7937 of 2011 JAI BHAVANI SHIKSHAN PRASARAK MANDAL      … APPELLANT(S) VERSUS RAMESH & ORS.     …RESPONDENT(S) J U D G M E N T V. Ramasubramanian, J. 1. The   removal   from   service   of   respondent   No.1   herein   from   the post of Principal of the Institute of Pharmacy, having been set aside by   the   School   Tribunal,   Aurangabad   and   the   same   having   been confirmed   by   the   learned   Single   Judge   and   the   Division   Bench   of the   High   Court,   the   Educational   Society   running   the   Institute   of Pharmacy has come up with the above appeal. 1 2. We   have   heard   the   learned   counsel   appearing   for   the   first respondent and the learned counsel for the State of Maharashtra. 3. The   appellant   is   an   Educational   Society   registered   under   the Bombay Public Trusts Act. It is running an institute of Pharmacy at Gadhi   Georai   Dist.,   Beed.   In   the   year   1991,   the   first   respondent herein   was   appointed   as   the   Principal   of   the   said   Institute.   In   the year   2004   disciplinary   proceedings   were   initiated   against   him   on certain   allegations   of   serious   nature.   The   Departmental   Inquiry Committee held an inquiry in which the first respondent was given all   opportunities   of   fair   hearing,   including   permission   to   be represented   by   a   lawyer.   After   the   completion   of   the   inquiry,   the Inquiry Committee submitted a report on 31.07.2004 holding 7 out of   10   charges   proved.   Therefore,   after   issuing   a   show   cause   notice enclosing a copy of the Inquiry Report, the Management passed an order   dated   19.08.2004   imposing   upon   the   first   respondent,   the penalty of removal from service. 4. The  first respondent  challenged the  penalty  before the  School Tribunal   by   way   of   an   appeal   under   Section   9   of   the   Maharashtra Employees of Private Schools (Conditions of Service) Regulation Act, 2 1977   ( hereinafter   referred   to   as   the   ‘Act’ ).   The   School   Tribunal framed   five   issues   as   arising   for   consideration   namely:   (i)   Whether the   Inquiry   Committee   constituted   by   the   Management   to   conduct further   inquiry   against   the   employee   was   proper,   legal   and permissible   by   law?   (ii)   Whether   the   Management   did   not   pay subsistence   allowance   and   whether   non­payment   of   subsistence allowance   vitiated   the   inquiry?;   (iii)   Whether   the   inquiry   was vitiated on account of the fact that the Management conducted the inquiry   by   engaging   a   lawyer?;   (iv)   Whether   the   Management conducted the inquiry by following  Rule 37 of MEPS Rules, 1981?; and   (v)   Whether   the   impugned   dismissal   order   was   legal   and sustainable   in   law.     Out   of   these   five   issues,   the   Tribunal   found only   the   issue   relating   to   the   constitution   and   composition   of   the Inquiry   Committee   to   be   not   in   accordance   with   the   Rules. Therefore, the said appeal was allowed by the Tribunal by an order dated 22.06.2006, primarily on the ground that the constitution of the Inquiry Committee was not in accordance with Rule 36(2)(b) of 3 the   Maharashtra   Employees   of   Private   Schools   (Conditions   of Service) Rules, 1981 ( hereinafter referred to as the “MEPS Rules ”).   5. The appellant­Management filed a writ petition in WP No.5387 of   2006   on   the   file   of   the   High   Court   of   Judicature   at   Bombay, Aurangabad   Bench.   A   learned   Judge   of   the   High   Court   dismissed the writ petition, affirming the view taken by the School Tribunal.   6. The intra­court appeal filed by the appellant­Management was dismissed   by   the   division   Bench,   by   placing   reliance   upon   the decision   of   the   Full   Bench   of   the   High   Court   in   National Education   Society,   Nagpur   and   another   vs.   Mahendra,   s/o Baburao   Jamkar   and   another 1 .    Aggrieved  by  the   said  order  the Management is on appeal before us. 7. Since   the   entire   dispute   revolves   around   the   constitution   of the   Departmental   Inquiry   Committee   with   reference   to   Rule   36   of the MEPS Rules, it is necessary first to look into Rule 36. “ 36.   Inquiry   Committee .­   (1)   If   an   employee   is   allegedly found   to   be   guilty   on   (any   of   the   grounds   specified   in   sub­ rule (5)   of Rule 28) and the Management decides to hold an inquiry, it shall do so through a properly constituted Inquiry Committee. Such a committee shall conduct an inquiry only in  such  cases  where  major  penalties  are  to be  inflicted.  The 1 2007(3) Mh.L.J 707 4 Chief   Executive   Officer   authorised   by   the   Management   in this   behalf   (and   in   the   case   of   an   inquiry   against   the   Head who   is  also   the   Chief   Executive   Officer,   the   President   of   the Management)   shall   communicate   to   the   employee   or   the head   concerned   by   Registered   Post   acknowledgement   due the   allegations   and   demand   from   him   a   written   explanation within seven days from the date of receipt of the statement of allegations.  (2)     If   the   Chief   Executive   Officer   or   the   President,   as the case may be, finds that the explanation submitted by the employee   or   the   Head   referred   to   in   sub­rule   (1)   is   not satisfactory,  he  shall  place  it   before  the Management   within fifteen   days   from   the   date   of   receipt   of   the   explanation.   The Management shall in turn decide within fifteen days whether an   inquiry   be   conducted   against   the   employee   and   if   it decides   to   conduct   the   inquiry,   the   inquiry   shall   be conducted   by   an   Inquiry   Committee   constituted   in   the following manner, that is to say­ (a)  in the case of an employee­ (i) one member from amongst the members  of the Management   to   be   nominated   by   the Management,   or   by   the   President   of   the Management   if   so   authorised   by   the Management  whose   name   shall   be communicated to Chief  Executive   Officer   within 15 days from the date of the  decision of  the Management; (ii) One   member   to   be   nominated   by   the   employee   from   amongst   the   employees   of   any   private school; (iii) one   member   chosen   by   the   Chief   Executive   Officer from the panel of teachers on   whom   state/National Award has been conferred; (b) in the case of the Head referred to in sub­rule (1)­ (i) one member who shall be the President of  the  Management; 5 (ii) one member to be nominated by the Head from  amongst   the   employees   of   any private school; (iii) one member chosen by the President from the  panel   of   Head   Masters   on   whom State/National  Award   has   been conferred. (3) The Chief Executive Officer or, as the case may be, the President   shall   communicate   the   names   of   members nominated under sub­rule  (2)   by   Registered   Post acknowledgement   due   to   the   employee   or   the   Head   referred to in sub­ rule   (1),   as   the   case   may   be,   directing   him   to nominate   a   person   on   his   behalf   on   the   proposed   Inquiry Committee   and   to   forward   the   name   alongwith   the   written consent of the person so nominated to the Chief Executive or to   the   President,   as   the   case   may   be,   within   fifteen   days   of the receipt of the communication to that effect. (4) If   the   employee   or   the   Head,   as   the   case   may   be, communicates the name of the person nominated by him the Inquiry   Committee   of   three   members   shall   be   deemed   to have been  constituted   on   the   date   of   receipt   of   such communication   by   the   Chief   Executive   Officer   or   the President, as the case may be. If the employee or such head fails   to   communicate   the   name   of   his   nominee   within   the stipulated  period,   the   Inquiry   Committee   shall   be   deemed to   have   been   constituted   on   expiry   of   the   stipulated   period consisting of only two members as provided in sub­rule (2). (5) The   Convener   of   the   respective   Inquiry   Committee shall be the nominee of the President, or as the case may be, the   President   who   shall   initiate   action   pertaining   to   the conduct of the Inquiry Committee and shall maintain all the relevant record of the Inquiry. (6) The meetings of the Inquiry Committee shall be held in the   School   premises   during   normal   school   hours   or immediately thereafter, if the  employee   agrees   and   even during vacation.” 6 8. Two   expressions   namely   “ Head ”   and   “ Chief   Executive   Officer ” used   in   sub­rule   (1)   of   Rule   36   provide   the   fulcrum   of   the controversy   on   hand.   The   expression   “ Head ”   is   not   defined   in   the Rules.   However,   the   expression   “ Chief   Executive   Officer ”   is   defined in Rule 2(1)(c) as follows:­ “Chief   Executive   Officer”   means   the   Secretary,   Trustee, Correspondent   or   a   person   by   whatever   name   called   who   is empowered   to   execute   the   decisions   taken   by   the Management.” 9. The word “ Head ” is defined in Section 2(9) of the Maharashtra Employees of Private Schools (Conditions of Service) Regulation Act, 1977 as follows:­ “Head of a school” or “Head” means the person, by whatever name   called   in   charge   of   the   academic   and   administrative duties   and   functions   of   a   school   conducted   by   any Management   and   recognised   or   deemed   to   be   recognised under   this   Act,   and   includes   a   principal,   vice   principal, head­master,   head­mistress,   assistant   head­master, assistant head­mistress or superintendent thereof” 10. Sub­rule   (2)   of   Rule   36   provides   for   the   composition   of   the Inquiry   Committee   in   a   particular   manner   in   the   case   of   “ an employee ”   and   it   provides   for   the   composition   of   the   Inquiry Committee in a different manner in the case of “ the Head ”. In other 7 words,   the   Inquiry   Committee   can   comprise   of   (i)   one   member amongst   the   members   of   the   Management,   nominated   by   the management   or   the   President;   (ii)   one   member   nominated   by   the employee   from   amongst   the   employees;   and   (iii)   one   member chosen by the Chief Executive Officer from the panel of teachers, if the   inquiry   is   against   “an   employee”.   But   if   the   inquiry   is   against the   Head,   the   Inquiry   Committee   should   comprise   of:   (i)   the President   of   the  Management;   (ii)   one   member   to   be  nominated  by the   Head   from   amongst   the   employees   of   any   private   schools;   and (iii)   one   member   chosen   by   the   President   from   the   panel   of   Head Masters. 11. In   the   case   on   hand,   there   is   and   there   can   be   no   dispute about   the   fact   that   the   first   respondent   was   the   Head   within   the meaning of the expression in terms of Section 2(9) of the Act, as he was   the   Principal   of   the   Institute.   But   admittedly   the   first respondent was not the Secretary, Trustee or Correspondent of the Institute,   to   fall   within   the   definition   of   the   expression   “ Chief Executive Officer ” under Rule 2(1)(c) of the Rules. 8 12. The   main   contention   of   the   first   respondent   which   was accepted   by   the   School   Tribunal   and   the   High   Court   was   that   by virtue   of   Rule   36(2)(b)   of   the   Rules,   the   President   of   the Management   should   have   been   one   of   the   members   of   the   Inquiry Committee. There is no dispute about the fact that the President of the  appellant­Society  was not a member  of the Inquiry  Committee. But this fact provides only one part of the story. 13. The   other   part   of   the   story   is   that   the   Departmental   Inquiry Committee   as   originally   constituted,   had   the   President   of   the appellant­Society as a Member. But the case of the management is that   by   a   letter   dated   13.06.2004,   the   President   requested   the appellant­Society   to   relieve   him   due   to   ill   health.   Therefore,   by   a letter dated 14.06.2004 one of the Vice­Presidents was requested to be part of the Inquiry Committee. But the said Vice­ President also recused   due   to   family   problems.   Therefore,   by   a   letter   dated 16.06.2004 another Vice­President was nominated to be part of the Inquiry   Committee.   The   said   Vice­President   also   opted   out. Therefore,   by   a   Resolution   dated   22.06.2004,   the   Management decided   to   confer   all   the   powers   of   the   President   to   one   Shri 9 Amarsingh   Shivaji   Rao   Pandit.   The   said   resolution   reads   as follows:­ “Resolution   no.   4:­   The   President   Mr.   Shivajirao   Ankushrao Pandit   is   the   president   and   inviter   of   the   Departmental Enquiry   Committee   for   inquiry   of   Mr.   Kalkotwar   R.   S. (Suspended   Principal).   Therefore,   he   is   president   of   the enquiry   committee   for   Departmental   enquiry   of   Mr. Kalkotwar,   but   Mr.   Shivajirao   Ankushrao   Pandit   by   his application   due   to   ill   health   and   as   per   advice   of   doctors have intimation to take rest. His application and documents annexed   thereto   have   been   considered   and   his   excuse appears   reasonable.   Therefore,   all   the   powers   of   the president   of   Jaibhawani   Shikshan   Prasarak   regarding   the work   to   conduct   the   Enquiry   id   hereby   given   to   Mr. Amarsingh Shivajirao Pandit. Therefore, it was unanimously decided   by   all   that,   henceforth,   Mr.   Amarsingh   Shivajirao Pandit   will   see   the   work   as   president   and   inviter   of   the departmental   enquiry   committee   conducting   inquiry   of   Mr. Kalkotwar R.S.” 14. But   the   School   Tribunal   held   that   the   aforesaid   Resolution dated   22.06.2004   surfaced   only   after   the   conclusion   of   the arguments   in   the   appeal   and   that,   therefore,   it   could   have   been prepared as an afterthought. The learned Single Judge of the High Court   refused   to   interfere   with   this   finding   of   fact,   on   the   ground that   the   supervisory   jurisdiction   of   the   High   Court   was   limited under Article 227 of the Constitution. 15. But the School  Tribunal  as well as the High Court omitted to take note of the very pleadings of the first respondent in his appeal 10 before the Tribunal. In paragraph 7 of the Memorandum of Appeal submitted   by   the   first   respondent   before   the   School   Tribunal,   he admitted   that   the   charge­sheet   was   signed   by   Shri   Shivaji   Rao Pandit,   the   President   of   the   Society.   In   paragraph   9   of   the Memorandum of Appeal, the respondent No.1 also admitted that by a   letter   dated   26.06.2004   he   was   informed   about   the   ill   health   of the President of the Society and the appointment of Shri Amarsingh Shivaji   Rao   Pandit   in   his   place.   Paragraphs   9   and   10   of   the Memorandum of Appeal filed by  the first respondent herein, before the School Tribunal reads as follows:­ “The   appellant   states   that   when   the   inquiry   was   under progress, the  Administrative  officer  of  the  Respondent  No.  1 Society,   vide   his   letter   dated   26.6.2004,   informed   the appellant   that   since   the   President   of   the   Society   was  ill,   his representative   Shri.   Amarsing   Shivajirao   Pandit,   who   is   the Member   of   the   Respondent   No.   1   Society,   shall   be   the Convenor   of   the   Inquiry   Committee.   A   copy   of   this   letter dated   26.6.2004   issued   by   the   Administrative   officer   of   the Respondent No.1 Society is annexed herewith and marked as EXHIBIT “G”.  The   appellant   further   states   that   vide   letter   dated 30.6.2004,  the Administrative  Officer   of  the  Respondent  No. 1 Society has issued a Corrigendum whereby it was informed that Shri Amarsinh Pandit would act as the Convenor of the Inquiry   Committee   and   the   President   during   the   course   of the   Inquiry.   A   copy   of   the   said   Corrigendum   dated 30.6.2004,   issued   by   the   Administrative   Officer   of   the 11 Respondent   No.   1   is   annexed   herewith   and   marked   as EXHIBIT “H”.” 16. Unfortunately   the   School   Tribunal   as   well   as   the   High   Court failed to take note of the very pleadings of the first respondent with regard   to   the   circumstances   in   which   the   President   of   the   Society could not continue as part of the Inquiry Committee. Therefore, the order of the School Tribunal was vitiated by perversity. 17. In any case, Rule 36(2)(a) begins with the words “ in the case of an employee ”. Rule 36(2)(b) begins with the words “ in the case of the Head referred to in sub­rule (1) ”. 18. The   interpretation   given   by  the   School   Tribunal   and   the   High Court   to   the   aforesaid   Rule   would   have   been   acceptable,   if   Rule 36(2)(b)   had   began   only   with   the   words   “ in   the   case   of   the   Head ”. But it begins with the words “ in the case of the Head referred to in sub­rule (1) ”. 19. Sub­rule (1) refers to the Head who is also the Chief Executive Officer.   Therefore,   clause   (b)   of   sub­rule   (2)   of   Rule   36   should   be construed  to   apply  only  to   a  person  who  is  the  “ Head ”  and  who  is 12 also   the   “ Chief   Executive   Officer ”.   Otherwise   the   words   “ referred   in sub­rule (1) ” appearing in clause (b) would become redundant. 20. The   Division   Bench   of   the   High   Court   relied   upon   the   full Bench   decision   of   the   High   Court   in   National   Education   Society (supra),   to   come   to   the   conclusion   that   irrespective   of   whether   the Head of the Institute is also the Chief Executive Officer or not, Rule 36(2)(b)   mandates   the   President   to   be   a   member   of   the   Inquiry Committee. A perusal of the Judgment of the Full Bench of the High Court   of   Bombay   in   National   Education   Society   (supra)   shows that   the   full   Bench   framed   two   questions   for   its   consideration. Question No.2 framed by the Full Bench reads as follows:­ “Whether   the   President   of   the   management   has   to   be   a member of the Enquiry Committee as specified in Rule 36(2) (b)(i)   for   holding   disciplinary   enquiry   against   the   Head, whether   or   not   he   is   the   Chief   Executive   Officer   within   the meaning of Rule 2(c) of the Rules of 1981.” 21. The above question was taken up for consideration by the full Bench in Paragraph 17 of its decision. In paragraphs 18 and 19, the full Bench held as under:­ “18.   Rule   36(1)(a)   of   the   Rules   provides   for   constitution   of Inquiry   Committee   in   respect   of   an   employee   while   Rule 36(2)(b)   provides   for   constitution   of   Inquiry   Committee   for the Head. We have already quoted the definition of “Head” in 13 terms of Section 2(9) of the Act. If it is held that there is no requirement   for   the   President   of   the   management   to   be   a member of the Inquiry Committee in case of the Head who is not   the   Chief   Executive   Officer,   providing   separate   Inquiry Committee for the Head in Rule 36(2)(b) would be nugatory. In case such an interpretation is accepted Head of the school would be  an  employee  for   the  purposes  of  Rule  36(2)(a) and there   was   no   need   to   have   separate   constitution   of   Inquiry Committee in terms of Section 36(2)(b). It is well settled that the   Legislature   does   not   use   any   word   unnecessarily.   It would  be   appropriate  to  quote   paragraph  9  of   the  judgment of the Apex Court in Utkal Contractors & Joinery Pvt. Ltd. v. State   of   Orissa   reported   in   MANU/SC/0077/1987   : [1987]3SCR317.   In   para   9,   the   Apex   Court   observed   as under: …Just   as   Parliament   is   not   expected   to use unnecessary expressions, Parliament is also not   expected   to   express   itself   unnecessarily. Even   as   Parliament   does   not   use   any   word without   meaning   something,   Parliament   does not   legislate   where   no   legislation   is   called   for. Parliament   cannot   be   assumed   to   legislate   for the sake of legislation; nor can it be assumed to make   pointless   legislation.   Parliament   does   not indulge   in   legislation   merely   to   state   what   it   is unnecessary   to   state   or   to   do   what   is   already validly done. Parliament may not be assumed to legislate unnecessarily…. 19. We, therefore, hold that in case of Head whether or not he   is   empowered   to   act   as   Chief   Executive   Officer,   the President   of   the   management   shall   be   a   member   of   the Inquiry Committee as contemplated by Rule 36(2)(b)(i) of the Rules of 1981.” 22. As   could   be   seen  from   the   portion   of   the   Judgment  extracted above, the full Bench was unduly carried away by the fact that the 14 Head of an Institution will become equated to an employee, if it was held that the President of the Society need not be a member of the Inquiry Committee. But what the Full Bench omitted to take note of was   that   the   Chief   Executive   Officer   of   a   Society,   such   as   the President,   Secretary   or   Treasurer   cannot   be   an   employee   of   the Institution   run   by   the   Society   and   that   a   Chief   Executive   Officer such   as   the   President   or   Secretary   is   liable   to   get   elected   and   not entitled   to   remuneration.   On   the   other   hand,   the   Head   of   the Institution   is   essentially   an   employee   who   is   entitled   to remuneration,   seniority,   promotion,   continuance   in   service   till   the age   of   superannuation   etc.,   and   who   is   subject   to   the   disciplinary control of the Management. In fact the President or Secretary of the Society cannot be removed under the MEPS Rules. But the Head of the   Institution   can   be   removed   only   in   terms   of   the   Rules. Therefore,   the   interpretation   given   by   the   Full   Bench   of   the   High Court   of   Bombay   in   National   Education   Society   (supra),   under Rule 36(2)(b) may not be correct. 23. In   any   case,  the   High   Court,  in   the   impugned  order,   failed   to take   the   note   of   doctrine   of   necessity.   Once   it   is   admitted,   (i)   that 15 the disciplinary proceedings commenced with an Inquiry Committee of which the President was a member; and  (ii ) that subsequently he was replaced by someone due to ill health, the doctrine of necessity would come into play. Hence the impugned orders of the High Court and the School Tribunal are liable to be reversed. Since the School Tribunal   rejected   all   other   contentions   of   respondent   No.1,   but upheld   only   the   contention   revolving   around   Rule   36(2)(b),   the penalty  of  removal  from   service  imposed upon  the  first  respondent is   liable   to   be   upheld.   However,   if   by   virtue   of   any   interim   order passed   by   any   forum,   the   respondent   No.1   has   been   granted   any monetary   benefit,   the   same   shall   not   be   recovered   from   him.   The appeal is accordingly allowed on the above terms and there shall be no order as to costs.   ……………………………….J. (HEMANT GUPTA) ………………………………..J. (V. RAMASUBRAMANIAN) New Delhi March 29, 2022 16