/2023 INSC 0089/ Non­Reportable IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION  CIVIL APPEAL NO.               OF 2023 [Arising out of Special Leave Petition (C) No.3329 OF 2021] PANCHAM LAL PANDEY                    ….. APPELLANT versus NEERAJ KUMAR MISHRA & ORS.       …..RESPONDENTS J  U  D  G  M  E  N  T PANKAJ MITHAL, J. 1. Heard   Mr.   Praveen   Chaturvedi,   learned   counsel   for   the appellant   and   Mr.  V.K.   Shukla,  Senior   Counsel   assisted   by Ms. Parul Shukla, learned counsel for the respondents and perused the pleadings exchanged between the parties.  2. Leave granted. 3. Tripathi   Ramroop   Sanskrit   Vidyalaya,   Jogapur,   Kaushambi in   the   State   of   Uttar   Pradesh   is   a   recognised   institution 1 imparting   Sanskrit   Education   upto   Uttar   Madhyama,   i.e., Class   I   to   XII.   It   was   granted   permanent   recognition   on 22.02.1999.   The   Government   of   Uttar   Pradesh   decided   to take Sanskrit Vidyalaya and Mahavidyalaya on Grant­in­Aid List. The criteria for taking institutions under the Grant­in­ Aid List was laid down in G.O. dated 07.02.2014. The State Government vide its order dated 11.08.2015 notified the list of   institutions   which   were   taken   in   the   Grant­in­Aid   list   of the   Government,   which   included   the   above   institution   at Serial No.47. 4. The State Government sanctioned five posts for  payment of salary   from   the   State   Exchequer   in   respect   of   the   above institution,   one   for   the   Headmaster   and   four   for   the Assistant Teachers.  5. The   Principal   Secretary,   Government   of   Uttar   Pradesh issued   a   Circular   dated   01.01.2016   granting   approval   for the payment of salary  to all the teachers of the institutions receiving   Grant­in­Aid,   who   were   actually   working   prior   to taking   the   institution   under   the   Grant­in­Aid   list.     Another Circular   dated   18.03.2016   provided   for   the   application   of 2 reservation   policy.     Since   the   said   Circulars   were   affecting some   of   the   teachers,   one   of   them   Satya   Prakash   Shukla filed   Writ   Petition   No.29784   of   2016   before   the   Lucknow Bench   of   the   Allahabad   High   Court.   The   said   Writ   Petition was   allowed   vide   order   dated   21.12.2016   on   the   statement made   by   the   Joint   Secretary,   Department   of   Secondary Education “that the payment of salary to the teachers shall be made on the basis of seniority of teachers as disclosed in the   Manager’s   Return”.   Unfortunately,   the   Director Secondary Education ignoring the statement so made by the Joint Secretary before the High Court bifurcated the posts of Assistant   Teachers   vide   order   dated   28.03.2017   and directed that one Neeraj Kumar Mishra, who was almost five years junior to one Pancham Lal Pandey, to be paid salary. Accordingly,   the   aforesaid   Pancham   Lal   Pandey   preferred Writ Petition  No.19709 of  2017 challenging  the order  dated 28.03.2017   passed   by   the   Director   Secondary   Education. The   aforesaid   writ   petition   upon   hearing   the   parties   was allowed   vide   judgment   and   order   dated   15.04.2019 quashing  the order dated 28.03.2017 with directions to the 3 authorities   to   declare   Pancham   Lal   Pandey   entitled   to payment of salary from the State Exchequer.  6. The   aforesaid   judgment   and   order   of   the   High   Court   dated 15.04.2019 was assailed by Neeraj Kumar Mishra as well as State   Government   by   separate   Special   Appeal   Nos.578   of 2019   and   767   of   2019.   The   Special  Appeal   No.578   of  2019 of   Neeraj   Kumar   Mishra   was   dismissed   on   14.05.2019   and that   filed   by   the   State   Government,   i.e.,   Special   Appeal No.767 of 2019 was dismissed on 22.08.2019. 7. The aforesaid Neeraj Kumar  Mishra preferred Special Leave Petition   (Civil)   No.23466   of   2019   before   this   Court   which came to be dismissed vide order dated 14.10.2019.  8. Upon   dismissal   of   the   Special   Appeal   filed   by   the   State,   a Special   Leave   Petition   (Civil)   Diary   No.782   of   2020   was preferred   by   the   State   and   the   same   was   dismissed   on 24.01.2020   with   the   clarification   that   the   liability   of   the State   shall   be   limited   to   pay   the   salary   to   the   Headmaster and four teachers upto the sanctioned strength.  9. It   is   in   the   above   background   that   Neeraj   Kumar   Mishra applied for the review in Special Appeal No.578 of 2019, i.e., 4 against   the   order   dated   14.05.2019,   whereby   his   Special Appeal against the judgment and order of the learned Single Judge   dated   15.04.2019   was   dismissed.   The   aforesaid Review   Application   has   been   allowed   by   the   impugned judgment and order dated 05.02.2021.  10. In   assailing   the   aforesaid   order,   the   submission   of   learned counsel for the appellant herein, i.e., Pancham Lal Pandey is that   the   Review   Application   was   not   maintainable   as   there was   no   error   apparent   on   the   face   of   the   record   in dismissing the Special Appeal filed by Neeraj Kumar Mishra and   that   the   review   has   been   allowed   without   considering his objections with regard to its maintainability.  11. Mr. V.K. Shukla, learned Senior Counsel on the other hand defended   the   order   on   the   ground   that   the   learned   Single Judge   has   manifestly   erred   in   law   in   allowing   the   writ petition   and   that   if   the   order   is   allowed   to   stand,   it   will perpetuate   illegality   which   is   not   permissible   in   law.   The review   petition   was   rightly   allowed   as   there   was   an   error apparent   in   the   order   of   the   Division   Bench   dismissing   the Special   Appeal   inasmuch   as   in   the   light   of   Section   9   read 5 with   Section   10   of   the   Uttar   Pradesh   High   Schools   and Intermediate   Colleges   (Payment   of   Salaries   of   Teachers   and other Employees) Act, 1971, the institution is not entitled to create   any   new   post   of   a   teacher   or   any   employee   without the   previous   approval   of   the   Director   and   that   the   State Government   is   liable   for   payment   of   salary   of   teachers   and employees   only   in   respect   of   those,   who   have   been   validly appointed with the approval of the Director. 12. In the review petition the order of the Division Bench dated 05.02.2021 was sought to be reviewed and not of the Single Judge   allowing   the   writ   petition.   The   illegality,   if   any, pointed out in the order of the Single Judge is not material to   review   the   decision   of   the   Division   Bench   passed   in Special Appeal. 13. The Single Judge has allowed the writ petition in the light of the   statement   of   the   Joint   Secretary,   Department   of Secondary   Education   that   payment   of   salary   to   teachers shall   be   made   on   the   basis   of   seniority   and   therefore,   the subject of teaching had no relevance. The bifurcation of the sanctioned   posts   of   Assistant   Teachers   of   the   institution 6 subject   wise   is   simply   an   internal   matter   of   the   institution which   does   not   put   any   extra   burden   upon   the   State.   The institution   was   taken   on   Grant­in­Aid   list   with   a Headmaster   and   four   Assistant   Teachers   in   order   of seniority   and   thus   permitting   only   five   persons   to   receive salary  from  the  Government fund  is not illegal. There is no creation   of   any   new   post   of   Assistant   Teacher   at   the Institution   by   the   Court.   The   Writ   Court,   therefore,   rightly allowed   the   writ   petition   and   the   Division   Bench   has   not committed any error in dismissing the Special Appeal. 14. It   is   not   the   case   of   any   one   that   the   above   orders   permit payment   of   salary   to   teachers   beyond   the   sanctioned strength.   Therefore,   the   Full   Bench   decision   in   State   of U.P.   through   Secretary,   Secondary   Educations   &   Ors. vs.   C/M,   Sri   Sukhpal   Intermediate   College,   Tirhut, Sultanpur   &   Ors.   in   Special   Appeal   Defective   No.673   of 2014   decided   on   12.5.2015   holding   that   in   the   absence   of sanctioned post, a direction for payment of salary cannot be given is not helpful.  7 15. The provision of review is not to scrutinize the correctness of the   decision   rendered   rather   to   correct   the   error,   if   any, which   is   visible   on   the   face   of   the   order   /   record   without going   into   as   to   whether   there   is   a   possibility   of   another opinion different from the one expressed.  16. The Division Bench in allowing the review petition has dealt with the matter as it is seized of the special appeal itself and has   virtually   reversed   the   decision   by   taking   a   completely new   stand   for   the   payment   of   salary   to   teachers’   subject­ wise.  It amounts to rehearing and rewriting the judgment in appeal without there being any error apparent on the face in the  earlier  order.  The  Division  Bench  thus  clearly  exceeded its review jurisdiction in passing the impugned order. 17. In   the   facts   and   circumstances   of   the   case,   we   are   of   the opinion that the impugned order dated 05.02.2021 allowing the   review   is   unsustainable   in   law   and   is   accordingly   set aside.  18. The appeal is allowed with no order as to costs. 19. All the pending applications, if any, stand disposed of.  8 …………………………….. J.                                        [V. Ramasubramanian]    ………………………………..J.      [Pankaj Mithal] New Delhi; February 15, 2023. 9