/2022 INSC 0300/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION  CIVIL APPEAL NOS.3036­3064  OF 2022 [Arising out of Special Leave Petition (Civil) No.22987­ 23015 of 2019] STATE OF ODISHA & ORS. ETC.ETC.     ...APPELLANT(S)   VERSUS SULEKH CHANDRA PRADHAN ETC. ETC.       ...RESPONDENT(S) JUDGMENT B.R. GAVAI, J. 1. Leave granted.  2. The   appellants   –   State   of   Odisha   and   others   have approached   this   Court,   being   aggrieved   by   the   judgment   and order   dated   20 th   December,   2018,   delivered   by   the   Division Bench of the High Court of Orissa at Cuttack in a batch of writ 1 petitions being Writ Petition (Civil) No. 6557 of 2018 along with connected   matters,   thereby   dismissing   the   said   writ   petitions filed by the appellants – State of Odisha and others, challenging the   judgments   and   orders   delivered   by   the   Odisha Administrative   Tribunal   (hereinafter   referred   to   as   “the Tribunal”),   Bhubaneswar   Bench,   Bhubaneswar/Cuttack Bench, Cuttack dated 18 th  May, 2017 in O.A. No. 2266 of 2015 along   with   connected   matters   and   30 th   January,   2018   in   O.A. No.3420 (C) of 2015 along with connected matters.   3. Vide   order   dated   18 th   May,   2017,   delivered   in   O.A. No.2266   of   2015   along   with   connected   matters,   the   Tribunal, Bhubaneswar Bench had allowed the Original Applications filed by   the   applicants   therein   (respondents   herein),   thereby   setting aside   the   termination   of   the   applicants   (respondents   herein) and   directing/allowing   them   to   continue   as   Government servant   as   third   teacher/Assistant   Teacher   in   Middle   English Schools   (hereinafter   referred   to   as   “M.E.   Schools”)   with   effect 2 from  1 st   April, 2011, as  regular  teacher.   Vide order  dated 30 th January, 2018, the Tribunal, Cuttack Bench followed its earlier order dated 18 th   May, 2017 and granted the same relief to 137 Hindi Teachers.  4. The   parties   are   referred   herein   as   they   are   referred   to   in the Original Applications.   5. The facts giving rise to the present appeals are as under: 6. All   the   applicants   joined   the   Aided   M.E.   School   as   Hindi Teachers,   in   or   around   1988­89.     The   applicant­Sulekh Chandra   Pradhan   (respondent   No.1   herein)   in   the   lead   case before the Tribunal, Bhubaneswar Bench, i.e., O.A. No.2266 of 2015,   was   appointed   on   21 st   June,   1988   and   joined   on   23 rd June,  1988, as  Hindi  Teacher   at  Nrusingha  Jena   M.E.  School, Naginipur in District Kendrapada.  The appointment of the said applicant   was   made   by   the   Managing   Committee   of   the   said School.   3 7. On  12 th   May, 1992, the  Government  of  Orissa, Education Department   issued   a   resolution,   thereby   taking   over   all   M.E. Schools   situated   in   the   State   of   Odisha   with   effect   from   1 st April, 1991.  Though the Government took over all the teachers including non­teaching staff of the M.E. School as Government servants,   Hindi   Teachers   were   not   taken   over   as   Government servants   and   therefore,   the   services   of   the   applicants   were automatically terminated.  Aggrieved thereby, on 2 nd  July, 1993, Sulekh Chandra Pradhan (respondent No.1 herein), approached the   High   Court   of   Orissa   at   Cuttack   by   way   of   Writ   Petition being   OJC   No.   3042   of   1993,   thereby   raising   a   grievance   that the benefits extended to Hindi Teachers in terms of the letter of the   Deputy   Director,   Sanskrit,   Hindi   and   Special   Education (hereinafter referred to as “the Deputy Director”) dated 1 st   May, 1992   were   not   being   extended   to   him.     It   was   asserted   that though   he   possessed   the   requisite   qualification,   he   was   not being   absorbed   against   the   third   teacher   post   in   the   M.E. School   where   he   was   earlier   working.     The   Division   Bench   of 4 the High Court, vide judgment and order dated 2 nd   July, 1993, disposed   of   the   said   writ   petition   by   directing   the   Director   of Elementary   Education,   Orissa   (hereinafter   referred   to   as   “the Director”),   to   look   into   the   grievances   of   the   petitioner   therein (i.e.   Sulekh   Chandra   Pradhan)   within   four   months   from   the date of receipt of the order.   8. On 7 th   January, 1994, the Government of Orissa issued a clarification   that   the   letter   dated   1 st   May,   1992   of   the   Deputy Director   addressed   to   all   Inspectors   of   Schools/all   District Inspector   of   Schools,   was   applicable   only   to   the   teachers,   who were   appointed   against   sanctioned   posts   and   were   drawing their   salaries   from   the   Government   fund   under   Plan   and   non­ plan scheme.  By the said communication dated 1 st  May, 1992, the   Deputy   Director   had   clarified   that   Hindi   being   a   non­ examinable subject in M.E. Schools, there was no need to allow the existing Hindi Teachers in M.E. Schools to continue further. 5 9. It   appears   that   in   pursuance   to   the   orders   of   the   High Court,   the   Government   of   Orissa   addressed   a   letter   dated   29 th September,   1995   to   the   Director,   thereby   informing   that   the Government   had   decided   to   adjust   such   Hindi   Teachers appointed   by   the   Managing   Committee   within   the   yardstick   in UP   (ME)   Schools  as   Assistant   Teachers  in   the   taken  over  M.E. Schools   either   in   vacant   posts   of   Assistant   Teacher   or   in   the post of Hindi Teacher to be created in such schools or in other schools   in   relaxation   of   the   qualifications,   prescribed   for   the third   teachers.     Vide   the   said   communication   dated   29 th September,   1995,   the   Director   was   asked   to   ascertain   the names of the Hindi Teachers along with their qualification from the concerned District Inspector of Schools.   In response to the same,   the   Director   immediately   informed   the   Government   that since   the   appointments   were   made   beyond   the   yardstick   and against   the   provisions   of   Odisha   Education   (Recruitment   and Conditions   of   Service   of   Teachers   and   Members   of   the   Staff   of Aided   Educational   Institutions)   Rules,   1974   (hereinafter 6 referred   to   as   “the   said   Rules”),   the   reference   to   District Inspector of Schools to furnish the names and qualifications of such   Hindi   Teachers   would   lead   to   every   possibility   for manipulation of the office records.  It was also pointed out that such   an   exercise   may   enable   to   sponsor   names   of   Hindi Teachers for  approval by  making  back­dated  appointments.   It was   therefore   recommended   that   cases   of   only   such   Teachers who had filed the writ application between 12 th   May, 1992 and 12 th   May,   1993,   i.e.,   within   a   year   after   taking   over   of   the schools should be considered as one time measure.   10. Vide   communication   dated   21 st   May,   1996,   the Government   of   Orissa   informed   the   Director   that   the Government has decided to adjust 137 Hindi Teachers in M.E. Schools.   It appears that vide communication dated 17 th   June, 1996, the Government of Orissa also informed the Director that while   examining   the   original   papers   of   Hindi   Teachers,   their Acquaintance Roll should be verified by the District Inspector of 7 Schools.  It further appears that vide communication dated 21 st August, 1996, the Government of Orissa informed the Director that   no   action   be   taken   in   pursuance   to   its   earlier letters/communications   dated   21 st   May,   1996   and   17 th   June, 1996, until further orders of the State Government.   11. Ignoring   the   letter/communication   dated   21 st   August, 1996,   the   respective   District   Inspector   of   Schools   issued appointment   order   dated   27 th   August,   1996   in   favour   of   the applicant   –   respondent   No.   1   herein.     Noticing   this,   the Directorate   of   Elementary   Education,   Orissa,   Bhubaneswar addressed   a   communication/letter   dated   1 st   October,   1996   to the   District   Inspector   of   Schools   informing   that   all appointments   made   by   them   should   be   kept   in   abeyance.     It appears that  on  the  basis of  the said  communication  dated 1 st October,   1996,   the   services   of   the   applicants/Hindi   Teachers were discontinued with effect from 4 th  November, 1996.   On 5 th September,   1998,   the   Government   of   Orissa   addressed   a 8 communication   to   the   Director,   stating   therein   that   the Government has  withdrawn its G.O. No.31360 SME dated 29 th September, 1995.   12. It is the contention of the State Government that the Joint Secretary   to   the   Government   of   Orissa,   Department   of   School and   Mass   Education   addressed   a   communication   dated   7 th July, 2009 to the Director, stating therein that the Government had   decided   to   adjust   the   services   of   137   Hindi   Teachers   in M.E.   Schools   as   Assistant   Teachers   against   the   vacant   posts. Vide   another   communication   dated   2 nd   February,   2011,   the office of the Director informed the District Inspectors of Schools that   a   committee   constituted   and   headed   by   them   should scrutinize   the   original   papers   of   Hindi   Teachers   and acquaintance   roll   of   the   incumbents   should   be   verified   with reference to the cash book of the School from the date of their joining   before   the   adjustment   of   such   teachers.     In   pursuance to   the   aforesaid   communication   dated   2 nd   February,   2011,   the 9 applicants/respondents were appointed on 31 st  March, 2011 as Assistant Teachers.   13. It   appears   that   certain   teachers   had   approached   the Tribunal by filing  various applications, thereby  challenging  the order   dated   1 st   October,   1996   and   4 th   November,   1996,   vide which the appointment of teachers were kept in abeyance.  One of such applications being O.A. No.4029(2) of 1996 came to be rejected   by   the   Tribunal   by   order   dated   12 th   April,   2012.     It appears that one another application being O.A. No.3800 (C) of 2012 was filed by one Nimai Charan Dash, seeking a direction to   quash   the   order   dated   21 st   August,   2012   whereby   the representation   of   the   applicant   therein   to   adjust   him   as   a regular teacher came to be rejected.  The said application came to be rejected by the Tribunal, Cuttack Bench vide order dated 23 rd   September,   2013.       While   rejecting   the   said   O.A.   the Tribunal,   Cuttack   Bench,   directed   a   detailed   enquiry   to   be conducted through the Vigilance Department.   10 14. In the enquiry, it was found that the letter dated 7 th   July, 2009 of the Government of Orissa addressed to the Director to adjust   137   Hindi   Teachers   as   Assistant   Teachers   against vacant  posts  was issued by   suppressing   its earlier  letter  dated 5 th   September,   1998,   whereby   the   letter   dated   29 th   September, 1995   to   adjust   the   Hindi   Teachers   was   withdrawn.     The Government   of   Orissa,   therefore,   vide   communication   dated 26 th   February, 2014, directed the Director to remove 137 Hindi Teachers, who were illegally adjusted by the concerned District Inspector   of   Schools.     Accordingly,   the   services   of   the applicants/Teachers   came   to   be   terminated   with   effect   from 15 th  March, 2014.   15. The   applicants,   being   aggrieved   by   their   termination approached the High Court by way of Writ Petitions being Writ Petition   (Civil)   No.6747   of   2014   and   other   writ   petitions.     The High   Court   vide   order   dated   9 th   May,   2014,   delivered   in   Writ Petition (Civil) No.6747 of 2014, found that the termination was 11 done   without   following   the   principles   of   natural  justice   and  as such,   set   aside   the   same.   However,   liberty   was   granted   to   the State   to   proceed   against   the   petitioner   therein   (i.e.,   Ramesh Kumar   Mohanty)   by   complying   with   the   Rules   governing   the employment of the petitioner therein and the requirement of the rule of natural justice.  The High Court further directed that the services/appointments   of   such   of   the   teachers   would   be continued  till the  decisions were taken  by   the authorities after remand.  16. In   pursuance   thereof,   the   applicants/teachers   were reinstated   on   15 th   December,   2014.     In   view   of   the   liberty granted  by   the   High   Court,  show   cause  notices  were  issued  to the applicants on 22 nd  July, 2015.  Some of the applicants filed their replies and appeared for personal hearing.   Many of them chose  not   to   do   so.     The  services   of   the   applicants   came   to   be terminated with effect from 22 nd  August, 2015. Being aggrieved, a   batch   of   Original   Applications   came   to   be   filed   before   the 12 Tribunal.     The   same   came   to   be   allowed   by   the   Tribunal, Bhubaneswar Bench, vide order dated 18 th   May, 2017, thereby quashing   the   show   cause   notices   dated   22 nd   July,   2015   and holding that the applicants were entitled to continue as regular Government   servants   as   third   teacher/Assistant   Teacher   in M.E. School with effect from 1 st  April, 2011.  17. Vide   another   order   dated   30 th   January,   2018,   the Tribunal,   Cuttack   Bench,   followed   the   abovementioned   order dated   18 th   May,   2017,   passed   by   the   Tribunal,   Bhubaneswar Bench and granted similar relief to 137 Hindi Teacher.   18. Being   aggrieved   by   the   judgments   and   orders   dated   18 th May, 2017 and 30 th  January, 2018 of the Tribunal, the State of Odisha   filed   writ   petitions   before   the   High   Court.   The   same were dismissed by the impugned judgment and order dated 20 th December,   2018.   Being   aggrieved   thereby,   the   present   appeals by   way   of   special   leave   are   filed.     Vide   order   dated   20 th 13 September, 2019, this Court issued notice and granted stay to the impugned judgment and order.  19. We  have  heard   Shri  Chander   Uday   Singh,   learned   Senior Counsel   appearing   on   behalf   of   the   appellants,   Shri   Gaurav Agrawal,   learned   counsel   appearing   on   behalf   of   the respondents/teachers   and   Shri   R.   Balasubramanian,   learned Senior   Counsel   appearing   on   behalf   of   the Interveners/applicants.   20. Shri   Chander   Uday   Singh,   learned   Senior   Counsel appearing   on   behalf   of   the   appellants   would   submit   that   the High Court has grossly erred in holding that the State had not challenged   the   judgment   and   order   dated   18 th   May,   2017, passed by  the Tribunal,  Bhubaneswar  Bench,  in  O.A. No.2266 of   2015   and   other   connected   cases.   He   submitted   that,   as   a matter   of   fact,   Writ   Petition   (Civil)   No.6557   of   2018   was   filed challenging   the   judgment   and   order   dated   18 th   May,   2017, passed   by   the   Tribunal   in   O.A.   No.2266   of   2015   and   other 14 connected cases.   He submitted that the High Court has erred in   holding   that   the   teachers   had   discharged   service   under   the State   Government   for   more   than   two   decades.   He   further submitted   that   the   Division   Bench   of   High   Court   has   erred   in holding that the State had meted out discriminatory treatment amongst   the   teachers.     He   therefore   submits   that   the judgments   and   orders   passed   by   the   Tribunal   as   well   as   the High Court are not sustainable in law and liable to be set aside. 21. Shri Singh further submitted that the appointments made are contrary to Rules 5 and 6 of the said Rules and as such, the appointments   made,   de   hors   the   said   Rules,   cannot   be sustained.     He   further   submitted   that   the   Tribunal,   while delivering the judgments and orders dated 18 th   May, 2017 and 30 th   January,   2018,   has   failed   to   take   into   consideration   the earlier   orders   of   the   Tribunal   dated   25 th   June,   2013   and   23 rd September, 2013, vide which the Tribunal had rejected similar claims   made   by   the   Hindi   Teachers.     He   further   submits   that, 15 as a matter of fact, Sri Antaryami Bal, whose O.A. (No. 2270 of 2015)   has   been   allowed   by   the   Tribunal   vide   judgment   and order dated 18 th   May, 2017, was the applicant in O.A. No.4029 (2) of 1996, which was rejected by the Tribunal, Cuttack Bench by  a well­reasoned judgment  and order  dated 12 th   April, 2012 . He   therefore   submits   that   the   judgments   and   orders   of   the Tribunal,   which   were   impugned   before   the   High   Court,   would also not be sustainable on the ground of judicial propriety.  22. On   facts,   Shri   Singh   submitted   that   the applicants/teachers   have   worked   only   between   27 th     August, 1996   and   4 th   November,1996;   between   31 st   March,   2011   and 15 th   March, 2014; and lastly from 15 th   December, 2014 till 25 th August,   2015.   The   third   period   was   on   account   of   the   orders passed   by   the   High   Court.     He   therefore   submits   that,   at   the most, the applicants/teachers have worked approximately for a period of four years.  16 23. Shri Gaurav Agrawal, learned counsel, would submit that though the M.E. Schools had a sanction of two posts, i.e., one post   of   Headmaster   and   one   post   of   Assistant   Teacher;   the posts   of   Hindi   Teacher   were   filled   in   by   the   Management   on non­grant   basis.     He   submits   that   the   said   Rules   would   be applicable only to the appointments made on grant­in­aid basis and as such, to the post of Headmaster and to the one post of Assistant   Teacher.     Since   the   applicants/teachers,   who   were appointed on a third post, which was on non­grant basis, they would not be governed by the said Rules.   24. Shri   Agrawal   further   submits   that   in   pursuance   to   the order passed by the Division Bench of the High Court in O.J.C. No. 3042 of 1993 dated 2 nd   July, 1993, the State had framed a policy   for  absorption  of  these  teachers as  a  one­time measure. He   submits   that   prior   to   their   absorption,   a   detailed   scrutiny and   enquiry   was   required   to   be   done.     He   submits   that   if applicants/teachers  were absorbed in  pursuance  to  the  policy, 17 which   was   framed   in   pursuance   to   the   directions   of   the   High Court,   the   termination   would   be   bad   in   law.   He   therefore submits   that   no   interference   would   be   warranted   with   the judgments   and   orders   passed   by   the   Tribunal   and   the   High Court.  25. Shri   R.   Balasubramanian,   learned   Senior   Counsel appearing on behalf of the interveners/applicants would submit that   similar   matters,   i.e.,   O.A.   No.   3420(C)   of   2015   and   other connected matters have been allowed by the Tribunal vide order dated   30 th   January,   2018.   He   submits   that   the   order   of   the Tribunal  was confirmed/affirmed by  the  High Court  vide order dated   11 th   April,   2018   passed   in   Writ   Petition   (Civil)   No.21661 of   2017.     He   submits   that   the   Special   Leave   Petition   (Civil)   D. No.40252   of   2018   challenging   the   same   has   been   rejected   by this   Court   vide   order   dated   19 th   July,   2019.     He   therefore submits   that   the   issue   has   reached   a   finality   and   therefore,   it will   not   be   permissible   for   the   State   to   do   away   with   the 18 services of the Assistant Teachers. He further submits that the applicants/interveners   in   the   present   appeals,   who   have succeeded before the Tribunal, the High Court, and this Court have not been reinstated.   26. For appreciating the rival submissions, it will be necessary to refer to Rules 5 and 6 of the said Rules, which read thus: “5. Procedure of application to the Board and appointment of Staff in aided institutions –  (1) The   Secretary   of   the   Managing Committee   or   the   Governing   Body,   as the   case   may   be,   of   an   Aided Educational   Institution   shall,   on   or before   the   thirty­first   day   of   August every year apply  to the Selection Board with   copy   of   each   application   to   the concerned   Inspector   of   Schools   in respect   of   Schools   [Director   of   Higher Education]   in   respect   of   Colleges   in such   manner   as   the   Selection   Board may   prescribe   for   selection   of   a candidate   for   appointment   in   the vacancy   or   vacancies   in   teaching   post, and the concerned Inspector of Schools and [Director of Higher Education] shall process   the   applications   so   received and  transmit the  same to the  Selection Board   by   thirtieth   day   of   September 19 every   year   with   certificate   of genuineness   of   the   vacancy   or vacancies along with a statement of the vacancy   position   in   the   Educational Institutions within his jurisdiction. (2) The Selection Board shall, on receipt of applications   and   certificates   referred   to in   Sub­rule   ()   recommend   a   list   of candidates   in   order   of   merit   strictly according   to   the   number   of   vacancies, to   the   concerned   Directors   who   shall thereupon,   allot   candidates   to   the concerned   institutions   strictly   in   order of merit as per vacancy. (3) Appointment   shall   be   made   by   the Managing   Committee   or   the   Governing Body   as   the   case   may   be,   of   the candidates allotted under Sub­rule (2). (4) [***] (5) In the extent of non­acceptance of offer of   appointment   by   any   candidate, report to that effect shall be sent to the [Director concerned] by the Secretary of the   Managing   Committee   or   the Governing   Body,   as   the   case   may   be, and   upon   receipt   of   such   intimation, the   name   of   the   candidate   shall   be struck   off   the   list.   The   consequential vacancies   shall   then   be   filled   up   by candidates   allotted   by   the   Director concerned   from   an   additional   list obtained from the Selection Board from 20 the   list   of   persons   in   the   waiting   list with it. (6) If   instance   of   default   in   the appointment   of   candidates   allotted   by the   Director,   come   to   his   notice,   he shall   be   competent   to   withhold   the individual teacher’s cost of the grant­in­ aid   to   be   paid   to   the   institution concerned   and   to   take   steps   to supersede   the   Managing   Committee   or the   Governing   Body,   as   the   case   may be, under Section 11 of the Act. (7) Where   a   vacancy   was   not   foreseen   by thirty­first   day   of   August   the   Secretary of   the   Managing   Committee   or   the Government Body, as the  case may  be, shall   apply   to   the   Selection   Board through the concerned Inspector or the Director,   as   the   case   may   be,   for allotment of candidates whereupon, the Selection   Board   shall   recommend candidates   out   of   the   waiting   list maintained   by   it,   through   the concerned Director. (8) It shall not be necessary to apply to the Selection   Board   for   appointments   to vacancies [for a period of six months or till the date of receipt of the list referred to   in   Sub­rule   (2)   from   the   Selection Board whichever is earlier] and all such appointments   may   be   made   by   the Managing   Committee   or   the Government Body, as the  case may  be, 21 with the prior approval of the Inspector in respect of an Institution other than a College and of the Director in respect of a College. [Provided   that   where   it   appears   to   the Inspector   or   the   Director,   as   the   case may   be,   that   the   appointment   to   a vacancy   or   vacancies   in   accordance with the provisions of this rule is being circumvented   by   making   appointments in   pursuance   to   this   Sub­rule,   the Director suo motu or on the receipt of a report   from   the   Inspector   as   the   case may   be,   shall   be   competent   to   proceed against the Managing Committee or the Governing Body under Section 11 of the Act.] (9) Notwithstanding   anything   contained   in Sub­rule   (8),   it   shall   be   competent   for the   Managing   Committee   or   the Governing  Bode, as the case may be to extend in terms of appointment beyond six   months   till   the   recommendation   of the Selection Board is received with the prior approval of Government. 6. Procedure of selection of candidates – (1)   The   Selection   Board   shall,   at   such intervals   as   it   deems   proper   call   for applications for various posts in respect of which vacancies are likely to arise in the course of the next one year in such manner   as   may   be   determined   in   the regulation of the Selection Board. 22 (2)   The   Selection   Board   shall   conduct examinations   including   a   viva   voce examination   of   any   candidate   or   all candidates   with   a   view   to   determine their merit and suitability in the matter appointed in its regulations.” 27. Perusal   of   the   sub­rule   (1)   of   Rule   5   of   the   said   Rules would   show   that   the   Secretary   of   the   Managing   Committee   or the   Governing   Body,   as   the   case   may   be,   of   an   Aided Educational   Institution,   is   required   to   apply   to   the   Selection Board on or before the thirty­first day of August every year with copy  of each application  to the concerned Inspector  of  Schools and   Director   of   Higher   Education.     The   Inspector   of   Schools and   the   Director   of   Higher   Education   are   required   to   process the   applications   so   received   and   transmit   the   same   to   the Selection   Board   by   thirtieth   day   of   September   every   year   with certificate of genuineness of the vacancy/vacancies.   Perusal of sub­rule   (2)   of   Rule   5   of   the   said   Rules   would   show   that   the Selection Board shall recommend a list of candidates in order of merit   strictly   according   to   the   number   of   vacancies   to   the 23 concerned   Directors,   who   shall   thereupon   allot   candidates   to the   concerned   institutions   strictly   in   order   of   merit   as   per vacancy.  28. Perusal   of   sub­rule   (6)   of   Rule   5   of   the   said   Rules   would reveal that if the Management defaults in making appointment of candidates allotted by the Director, he shall be competent to withhold   the   individual   teacher’s   cost   of   the   grant­in­aid   to   be paid   to   the   institution   concerned.     He   is   also   entitled   to   take steps   to   supersede   the   Managing   Committee   or   the   Governing Body, as the case may be.   Under sub­rule (8) of Rule 5 of the said Rules, the relaxation is granted for filling up the vacancies for a period of six months or till the date of receipt of the list as referred to in sub­rule (2) of Rule 5 of the said Rules.  However, the   same   has   to  be  with   the  prior   approval   of   the   Inspector  in respect   of   an   institution   other   than   a   College   and   of   the Director in respect of a College. 24 29. Rule   6   of   the   said   Rules   prescribes   the   procedure   for selection of candidates.   30. It   could   thus   be   clearly   seen   that   a   detailed   selection procedure   is   prescribed   for   making   appointment   of   vacancies arising in Aided Educational Institution.   31. Perusal of the approval order dated 12 th   September, 1980 of   the   Government   of   Orissa,   Education   and   Youth   Service Department,   would   reveal   that   for   each   M.E.   School,   only   two posts, i.e., one post of a Trained Graduate Headmaster and one post   of   a   Trained   Matric   Teacher,   have   been   sanctioned.     The order   clearly   provides   that   no   other   post   of   teaching   and   non­ teaching staff would be permitted.   32. It   is   not   in   dispute   that   the   appointment   of   all   the applicants/respondents/teachers   have   been   made   directly   by the   respective  Management   without  following   the  procedure  as prescribed   under   the   Rules/Statute.   It   is   a   trite   law   that   the appointments made in contravention of the statutory provisions 25 are   void   ab   initio.     Reference   in   this   respect   could   be   made   to the   judgments   of   this   Court   in   the   cases   of   Ayurvidya Prasarak   Mandal   and   another   vs.   Geeta   Bhaskar   Pendse (Mrs)   and   others 1 ,   J   &   K   Public   Service   Commission   and others   vs.   Dr.   Narinder   Mohan   and   others 2 ,   Official Liquidator   vs.   Dayanand   and   others 3 ,   and   Union   of   India and another vs. Raghuwar Pal Singh 4 .   33. We   are   unable   to   accept   the   contention   raised   by   Shri Gaurav   Agrawal   and   Shri   R.   Balasubramanian   that   since   the applicants/teachers were appointed on posts which were not on grant­in­aid basis, the said Rules are not applicable.   The said Rules   would   clearly   show   that   they   are   applicable   to   Aided Educational   Institution.     Undisputedly,   the   institutions   in which the applicants/teachers were appointed, were recognized as Aided M.E. Schools vide G.O. dated 12 th  September, 1980.  It 1 (1991) 3 SCC 246 2 (1994) 2 SCC 630 3 (2008) 10 SCC 1 4 (2018) 15 SCC 463 26 is   also   not   in   dispute   that   the   appointments   so   made   were subsequent   to   the   schools   being   recognized   as   Aided   Schools. As such, the contention in that regard deserves to be rejected.  34. We   further   find   that   the   Tribunal,   while   delivering   the judgment   and   order   dated   18 th   May,   2017   and   30 th   January, 2018,   has   failed   to   take   into   consideration   the   earlier   orders dated   25 th   June,   2013   and   23 rd   September,   2013   delivered   by the   same   Tribunal.     In   the   said   orders   of   2013,   the   Tribunal had elaborately considered the provisions of the said Rules and found   no   merit   in   the   contentions   raised   on   behalf   of   the applicants therein. The orders passed by the Tribunal ignoring its   earlier   orders,   which   were   passed   elaborately   considering the   scheme   of   the   said   Rules,   are   totally   contrary   to   the   well­ established norms of judicial propriety.   The situation becomes graver, inasmuch as, the Tribunal has allowed O.A. No.2270 OF 2015   by   its   order   dated   18 th   May,   2017   filed   by   Sri   Antaryami Bal,   whose   earlier   application   being   O.A.   No.   4029(2)   of   1996 27 with regard to the same relief was rejected by the Tribunal vide its   earlier   order   dated   12 th   April,   2012.   The   orders   passed   by the Tribunal are, therefore, totally unsustainable in view of the law laid down by this Court in the case of   Official Liquidator vs. Dayanand and others  (supra).   Not only this, the Tribunal as well as the High Court has failed to  take into  consideration the  order  passed by  this Court on  2 nd   December, 1996 in Civil Appeal No. 15712 of 1996 5 . 35. The   impugned   order   passed   by   the   High   Court   depicts total   non­application   of   mind.     Whereas   the   cause   title   would itself   show   that   a   Writ   Petition   (Civil)   No.6557   of   2018   is disposed   of   by   the   impugned   judgment,   the   High   Court observed   that   the   order   dated   18 th   May,   2017,   passed   by   the Tribunal  in O.A.  No.2266 of  2015, has  not  been challenged  by the   State.     Whereas   the   teachers   have   hardly   worked   for   four years   and   a   substantial   part   thereof   on   account   of   interim orders   passed   by   the   High   Court,   the   High   Court   goes   on   to 5 (1997) 2 SCC 635 28 observe that the teachers have worked for a period of more than 20 years.   No reasons, leave aside sound reasons, are reflected in   the  impugned  order  while  dismissing  the  writ  petitions  filed by the State.    36. That   leaves   us   with   the   submission   of   Shri   R. Balasubramanian,   learned   Senior   Counsel   that   since   the   view taken by the Tribunal has been affirmed by the High Court and the   Special   Leave   Petition   challenging   the   same   has   been dismissed,   the   view   of   the   Tribunal   has   become   final.     In   this respect, reliance could be placed on the judgment of this Court in the case of  Kunhayammed and others vs. State of Kerala and another 6 ,  wherein this Court has held as under: “ 27.   A   petition   for   leave   to   appeal   to   this Court   may   be   dismissed   by   a   non­speaking order   or   by   a   speaking   order.   Whatever   be the phraseology employed in the order of dismissal,   if   it   is   a   non­speaking   order, i.e.,   it   does   not   assign   reasons   for dismissing   the   special   leave   petition,   it would   neither   attract   the   doctrine   of 6 (2000) 6 SCC 359 29 merger   so   as   to   stand   substituted   in place   of   the   order   put   in   issue   before   it nor   would   it   be   a   declaration   of   law   by the   Supreme   Court   under   Article   141   of the   Constitution   for   there   is   no   law which   has   been   declared .   If   the   order   of dismissal be supported by reasons then also the doctrine of merger would not be attracted because   the   jurisdiction   exercised   was   not an   appellate   jurisdiction   but   merely   a discretionary   jurisdiction   refusing   to   grant leave   to   appeal.   We   have   already   dealt   with this aspect earlier. Still the reasons stated by the   Court   would   attract   applicability   of Article   141   of   the   Constitution   if   there   is   a law   declared   by   the   Supreme   Court   which obviously would be binding on all the courts and   tribunals   in   India   and   certainly   the parties   thereto.   The   statement   contained   in the   order   other   than   on   points   of   law   would be   binding   on   the   parties   and   the   court   or tribunal,   whose   order   was   under   challenge on   the   principle   of   judicial   discipline,   this Court   being   the   Apex   Court   of   the   country. No   court   or   tribunal   or   parties   would   have the   liberty   of   taking   or   canvassing   any   view contrary to the one expressed by this Court. The   order   of   Supreme   Court   would   mean that it has declared the law and in that light the   case   was   considered   not   fit   for   grant   of leave. The declaration of law will be governed by   Article   141   but   still,   the   case   not   being 30 one where leave was granted, the doctrine of merger does not apply. The Court sometimes leaves   the   question   of   law   open.   Or   it sometimes   briefly   lays   down   the   principle, may be, contrary to the one laid down by the High   Court   and   yet   would   dismiss   the special   leave   petition.   The   reasons   given   are intended for  purposes  of  Article  141.  This  is so   done   because   in   the   event   of   merely dismissing   the   special   leave   petition,   it   is likely   that   an   argument   could   be   advanced in   the   High   Court   that   the   Supreme   Court has to be understood as not to have differed in law with the High Court.” [emphasis supplied] 37. It is thus clear that a mere dismissal of the Special Leave Petition   would   not   mean   that   the   view   of   the   High   Court   has been   approved   by  this   Court.     As   such,   the   contention   in   that regard is rejected.  38. We are, therefore, of the considered view that the Tribunal has   erred   in   allowing   the   Original   Applications   of   the applicants/teachers.     Similarly,   the   High   Court   has   also   erred in dismissing the petitions filed by the appellants.  31 39. In   the   result,   the   appeals   are   allowed.     The   impugned judgment   and   order   of   the   Division   Bench   of   the   High   Court dated   20 th   December,   2018   passed   in   a   batch   of   writ   petitions and   the   judgments   and   orders   dated   18 th   May,   2017   and   30 th January,   2018   of   the   Tribunal   passed   in   a   batch   of   Original Applications   are   quashed   and   set   aside.     The   Original Applications   filed   by   the   respondents/applicants   before   the Tribunal are dismissed.   40. All   pending   applications,   including   applications   for intervention, shall stand disposed of.     There shall be no order as to costs.  …..….......................J. [L. NAGESWARA RAO]          …….........................J. [B.R. GAVAI] NEW DELHI; APRIL 20, 2022 32