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 97, Cited by 0]

Bombay High Court

Save Democracy Foundation And Ors vs State Of Maharashtra Through Its Chief ... on 27 June, 2019

Author: Ranjit More

Bench: Ranjit More, Bharati H. Dangre

                               1                        Marata(J) final.doc

       IN THE HIGH COURT OF JUDICATURE AT BOMBAY
              CIVIL APPELLATE JURISDICTION

      PUBLIC INTEREST LITIGATION NO. 175 OF 2018

Dr. Jishri Laxmnarao Patil,                       ]
Member the Indian Constitutionalist               ]
Council, Age 39 years, Occu : Advocate,           ]
Having office at C/o 109/18,                      ]
Esplanade Mansion, M. G. Road,                    ]
Mumbai 400023. ...Petitioner                      ]..Petitioner.

         Versus

1.       The Chief Minister                   ]
         of State of Maharashtra, Mantralaya, ]
         Mumbai - 400 032.                    ]
                                              ]
2.       the Chief Secretary,                 ]
         State of Maharashtra, Mantralaya,    ]
         Mumbai - 400 032.                    ]..Respondents.


                                   WITH

           CIVIL APPLICATION NO. 6 OF 2019
                           IN
      PUBLIC INTEREST LITIGATION NO. 175 OF 2018

Gawande Sachin Sominath.                   ]
Age 32 years, Occ : Social Activist,       ]
R/o Plot No. 64, Lane No. 7, Gajanan Nagar ]
Garkheda Parisar, Aurangabad.              ]..Applicant.

         IN THE MATTER BETWEEN

Dr. Jishri Laxmnarao Patil,                       ]
Member the Indian Constitutionalist               ]
Council, Age 39 years, Occu : Advocate,           ]
Having office at C/o 109/18,                      ]
Esplanade Mansion, M. G. Road,                    ]
Mumbai 400023.                                    ]..Petitioner.



patil-sachin.




::: Uploaded on - 27/06/2019              ::: Downloaded on - 28/06/2019 05:26:49 :::
                                2                       Marata(J) final.doc



                 Versus

1.       The Chief Minister                    ]
         of State of Maharashtra, Mantralaya, ]
         Mumbai - 400 032.                     ]
                                               ]
2.       The Chief Secretary,                  ]
         State of Maharashtra, Mantralaya,     ]
         Mumbai - 400 032.                     ]
                                               ]
3.       Anandrao S. Kate,                     ]
         Address at Shoop no. 12               ]
         Building no. 26, A,                   ]
         Lullbhai Compound,                    ]
         mumbai-400043                         ]
                                               ]
4.       Akhil Bhartiya Maratha                ]
         Mahasangh,                            ]
         Reg. No. 669/A,                       ]
         Though. Dilip B Jagatap               ]
         ts Office at.5, Navalkar              ]
         Lane Prarthana Samaj                  ]
         Girgaon, Mumbai-04                    ]
                                               ]
5.       Vilas A. Sudrik,                      ]
         265, "Shri Ganesh Chalwal,            ]
         Juie Aunty Compound                   ]
         Santosh Nagar, Gaorgaon (E)           ]
         Mumbai-64                             ]
                                               ]
6.       Ashok Patil                           ]
         A/G/001, Mehdoot Co-op Society,       ]
         Mahada Vasahat Thane, 4000606         ]
                                               ]
7.       Dr. Kanchan Patil-Vadgaon             ]
         B-502, Silverstar Residency Sector-18 ]
         Kamote, Panvel-410206                 ]
                                               ]
8.       Subhash Balu Salekar,                 ]
         At 32/2, Shri. Ganesh Soc,            ]
         Hanuman Nagar, B. Park                ]
         Site Vikroli (W) Mumbai-799           ]


patil-sachin.




::: Uploaded on - 27/06/2019             ::: Downloaded on - 28/06/2019 05:26:49 :::
                                3                       Marata(J) final.doc



9.       Pandurang D. Shelakar          ]
         53 Dhulgaon, at Post Dhulgaon  ]
         Tal. Yeola Dist. Nashik 401    ]
                                        ]
10. Nitesh Narayan Rane,                ]
    Bungalow Pion Estate Juhu           ]
    Tara Road, Santacruz, (W)           ]
    Mumbai- 54                          ]
                                        ]
11. Lakshaman M. Misal,                 ]
    Yashwant Complex A. Wing            ]
    Room No. 508 Near shankwshwar       ]
    Vidyalaya Road, Dombivali Thane, 43.]
                                        ]
12. Pravin A Nikam                      ]
    Plot No. 28 Sulbha Nagar,           ]
    Yeola , Tal Yeola Dist Nashik       ]
                                        ]
13. Vipul C. Mane                       ]
    61,/402, MHB Colony                 ]
    Dindsohhi Magar, Malad              ]
    Mumbai-97                           ]
                                        ]
14. Vinod L. Pokharkar                  ]
    3, plot no. 21 Skylark Society      ]
    Sector 15, Koparkhairne,            ]
    Navi Mumbai-43,                     ]
                                        ]
15. Dilip M. Patil                      ]
    244/9, Laxmi Narayan Nagar          ]
    Murkh Saink Vasahat                 ]
    Kolhapur, 416006                    ]
                                        ]
16. Sandip P. Pol,                      ]
    Krashnai 2/7, Market Yard           ]
    Satara 15001                        ]
                                        ]
17. Vivek R. Kurade,                    ]
    Ashtavinayak colony                 ]
    Vidyanagar Karad, Dist Satara,      ]
                                        ]



patil-sachin.




::: Uploaded on - 27/06/2019             ::: Downloaded on - 28/06/2019 05:26:49 :::
                                4                        Marata(J) final.doc



18. Vinod S. Sable                        ]
    602 A, Wing, Nikanth Nityanand Road,]
    Panvel Navi Mumbai 410106             ]
                                          ]
19. Krishna B. Naik                       ]
    601, D. Annanya Dr, Raikar Marg,      ]
    Mahim, Mumbai- 16                     ]
                                          ]
20. Ankush S. Kadam                       ]
    SS-3, Room No. 724 Sec-18             ]
    Kopar Khairane, Navi Mumbai           ]
                                          ]
21. Santosh P. Raijadhav,                 ]
    15, Satyam Shivam CHS OPP.            ]
    HP Petrol Pump Badlapur East Thane ]
                                          ]
22. Shahed Ali Ansari                     ]
    B-96, 9th Floor, Mithal Tower B Wing, ]
    Nariman Point, Mumbai-40023           ]
                                          ]
23. Akhil Maratha Federation              ]
    Reg No. MH/MUM//2379-2015             ]
    GBBD Thr. Shri. Shashikant Pawar,     ]
    Navalkar Lane, Prathana Samaj,        ]
    Girgaon Mumbai -04,                   ]
                                          ]
24. Maharashtra Public Service            ]
    Commission (MPSC)                     ]
    Main office 5 7 8 Floor,
                  th th  th
                                          ]
    Cooprej Telephone Exchange building,]
    MahatrshiKarve Marg,                  ]
    Mumbai-400023                         ]
                                          ]
25. Gawande Sachin Sominath,              ]
    Age: 32 years, Occu: Social Activist ]
    R/o: Plot No.64, Lane No.7,           ]
    Gajanan Nagar,                        ]
    Garkheda Parisar Aurangabad           ]...RESPONDENTS


                                   WITH



patil-sachin.




::: Uploaded on - 27/06/2019              ::: Downloaded on - 28/06/2019 05:26:49 :::
                                5                       Marata(J) final.doc



           CIVIL APPLICATION NO. 7 OF 2019
                           IN
      PUBLIC INTEREST LITIGATION NO. 175 OF 2018

Ravindra s/o Bhanudas Kale.                      ]
Age 39 years, Occu : Social activist             ]
R/o : Plot No. 64, Lane no. 7, Gajanan           ]
Nagar, GarkhedaParisar, Aurangabad.              ]..Applicant.

         IN THE MATTER BETWEEN

Dr. Jishri Laxmnarao Patil,                      ]
Member the Indian Constitutionalist              ]
Council, Age 39 years, Occu : Advocate,          ]
Having office at C/o 109/18,                     ]
Esplanade Mansion, M. G. Road,                   ]
Mumbai 400023.                                   ]..Petitioner.

         Versus

1.       The Chief Minister                   ]
         of State of Maharashtra, Mantralaya, ]
         Mumbai - 400 032.                    ]
                                              ]
2.       The Chief Secretary,                 ]
         State of Maharashtra, Mantralaya,    ]
         Mumbai - 400 032.                    ]
                                              ]
3.       Anandrao S. Kate,                    ]
         Address at Shoop no. 12              ]
         Building no. 26, A,                  ]
         Lullbhai Compound, Munkurd,          ]
         mumbai-400043                        ]
                                              ]
4.       Akhil Bhartiya Maratha               ]
         Mahasangh,                           ]
         Reg. No. 669/A,                      ]
         Though. Dilip B Jagatap              ]
         Its Office at.5, Navalkar            ]
         Lane Prarthana Samaj                 ]
         Girgaon, Mumbai-04                   ]
                                              ]


patil-sachin.




::: Uploaded on - 27/06/2019             ::: Downloaded on - 28/06/2019 05:26:49 :::
                                6                       Marata(J) final.doc

5.       Vilas A. Sudrik,                      ]
         265, "Shri Ganesh Chawal,             ]
         Juie Aunty Compound                   ]
         Santosh Nagar, Gaorgaon (E)           ]
         Mumbai-64                             ]
                                               ]
6.       Ashok Patil                           ]
         A/G/001, Mehdoot Co-op Society,       ]
         Mahada Vasahat Thane, 4000606         ]
                                               ]
7.       Dr. Kanchan Patil-Vadgaon             ]
         B-502, Silverstar Residency Sector-18 ]
         Kamote, Panvel-410206                 ]
                                               ]
8.       Subhash Balu Salekar,                 ]
         At 32/2, Shri. Ganesh Soc,            ]
         Hanuman Nagar, B. Park                ]
         Site Vikroli (W) Mumbai-799           ]

9.       Pandurang D. Shelakar               ]
         53 Dhulgaon, at Post Dhulgaon       ]
         Tal. Yeola Dist. Nashik 401         ]
                                             ]
10.      Nitesh Narayan Rane,                ]
         Bungalow Pion Estate Juhu           ]
         Tara Road, Santacruz, (W)           ]
         Mumbai- 54                          ]
                                             ]
11.      Lakshaman M. Misal,                 ]
         Yashwant Complex A. Wing            ]
         Room No. 508 Near shankwshwar       ]
         Vidyalaya Road, Dombivali Thane, 43.]
                                             ]
12.      Pravin A Nikam                      ]
         Plot No. 28 Sulbha Nagar,           ]
         Yeola , Tal Yeola Dist Nashik       ]
                                             ]
13.      Vipul C. Mane                       ]
         61,/402, MHB Colony                 ]
         Dindsohhi Magar, Malad              ]
         Mumbai-97                           ]
                                             ]



patil-sachin.




::: Uploaded on - 27/06/2019             ::: Downloaded on - 28/06/2019 05:26:49 :::
                                7                      Marata(J) final.doc

14. Vinod L. Pokharkar                       ]
    3, plot no. 21 Skylark Society           ]
    Sector 15, Koparkhairne,                 ]
    Navi Mumbai-43,                          ]
                                             ]
15.      Dilip M. Patil                      ]
         244/9, Laxmi Narayan Nagar          ]
         Murkh Saink Vasahat                 ]
         Kolhapur, 416006                    ]
                                             ]
16.      Sandip P. Pol,                      ]
         Krashnai 2/7, Market Yard           ]
         Satara 15001                        ]
                                             ]
17.      Vivek R. Kurade,                    ]
         Ashtavinayak colony                 ]
         Vidyanagar Karad, Dist Satara,      ]
                                             ]
18.      Vinod S. Sable                      ]
         602 A, Wing, Nikanth Nityanand Road,]
         Panvel Navi Mumbai 410106           ]
                                             ]
19.      Krishna B. Naik                     ]
         601, D. Annanya Dr, Raikar Marg,    ]
         Mahim, Mumbai- 16                   ]
                                             ]
20.      Ankush S. Kadam                     ]
         SS-3, Room No. 724 Sec-18           ]
         Kopar Khairane, Navi Mumbai         ]
                                             ]
21.      Santosh P. Raijadhav,               ]
         15, Satyam Shivam CHS OPP.          ]
         HP Petrol Pump Badlapur East Thane ]
                                             ]
22.      Shahed Ali Ansari                   ]
         B-96, 9 Floor, Mithal Tower B Wing, ]
                th

         Nariman Point, Mumbai-40023         ]
                                             ]
23.      Akhil Maratha Federation            ]
         Reg No. MH/MUM//2379-2015           ]
         GBBD Thr. Shri. Shashikant Pawar,   ]
         Navalkar Lane, Prathana Samaj,      ]
         Girgaon Mumbai -04,                 ]


patil-sachin.




::: Uploaded on - 27/06/2019            ::: Downloaded on - 28/06/2019 05:26:49 :::
                                8                       Marata(J) final.doc

                                           ]
24. Maharashtra Public Service             ]
    Commission (MPSC)                      ]
    Main office 5th 7th 8th Floor,         ]
    Cooperage Telephone Exchange           ]
    building,                              ]
    MahatrshiKarve Marg,                   ]
    Mumbai-400023                          ]
                                           ]
25. Ravindra s/o Bhanudas Kale.            ]
    Age 39 years, Occu : Social activist ]
    R/o : Plot No. 64, Lane no. 7, Gajanan ]
    Nagar, GarkhedaParisar, Aurangabad. ]..RESPONDENTS


                         WITH
           CIVIL APPLICATION NO. 8 OF 2019
                           IN
      PUBLIC INTEREST LITIGATION NO. 175 OF 2018

Ramesh Shekhnath Kere.                           ]
Age 40 years, Occu : Social activist             ]
R/o : New Hanuman Nagar, Galli No.4,             ]
Plot No. 94,GarkhedaParisar, Aurangabad.         ]..Applicant.

         IN THE MATTER BETWEEN

Dr. Jishri Laxmnarao Patil,                      ]
Member the Indian Constitutionalist              ]
Council, Age 39 years, Occu : Advocate,          ]
Having office at C/o 109/18,                     ]
Esplanade Mansion, M. G. Road,                   ]
Mumbai 400023.                                   ]..Petitioner.

         Versus

1.       The Chief Minister                   ]
         of State of Maharashtra, Mantralaya, ]
         Mumbai - 400 032.                    ]
                                              ]
2.       The Chief Secretary,                 ]
         State of Maharashtra, Mantralaya,    ]
         Mumbai - 400 032.                    ]


patil-sachin.




::: Uploaded on - 27/06/2019             ::: Downloaded on - 28/06/2019 05:26:49 :::
                                9                       Marata(J) final.doc

                                                 ]
3.       Anandrao S. Kate,                       ]
         Address at Shoop no. 12                 ]
         Building no. 26, A,                     ]
         Lullbhai Compound, Munkurd,             ]
         mumbai-400043                           ]
                                                 ]
4.       Akhil Bhartiya Maratha                  ]
         Mahasangh,                              ]
         Reg. No. 669/A,                         ]
         Though. Dilip B Jagatap                 ]
         Its Office at.5, Navalkar               ]
         Lane Prarthana Samaj                    ]
         Girgaon, Mumbai-04                      ]
                                                 ]
5.       Vilas A. Sudrik,                        ]
         265, "Shri Ganesh Chawal,       ]
         Juie Aunty Compound                   ]
         Santosh Nagar, Gaorgaon (E)           ]
         Mumbai-64                             ]
                                               ]
6.       Ashok Patil                           ]
         A/G/001, Mehdoot Co-op Society,       ]
         Mahada Vasahat Thane, 4000606         ]
                                               ]
7.       Dr. Kanchan Patil-Vadgaon             ]
         B-502, Silverstar Residency Sector-18 ]
         Kamote, Panvel-410206                 ]
                                               ]
8.       Subhash Balu Salekar,                 ]
         At 32/2, Shri. Ganesh Soc,            ]
         Hanuman Nagar, B. Park                ]
         Site Vikroli (W) Mumbai-799           ]

9.       Pandurang D. Shelakar                   ]
         53 Dhulgaon, at Post Dhulgaon           ]
         Tal. Yeola Dist. Nashik 401             ]
                                                 ]
10. Nitesh Narayan Rane,                         ]
    Bungalow Pion Estate Juhu                    ]
    Tara Road, Santacruz, (W)                    ]
    Mumbai- 54                                   ]
                                                 ]


patil-sachin.




::: Uploaded on - 27/06/2019             ::: Downloaded on - 28/06/2019 05:26:49 :::
                                10                   Marata(J) final.doc

11. Lakshaman M. Misal,                 ]
    Yashwant Complex A. Wing            ]
    Room No. 508 Near shankwshwar       ]
    Vidyalaya Road, Dombivali Thane, 43.]
                                        ]
12. Pravin A Nikam                      ]
    Plot No. 28 Sulbha Nagar,           ]
    Yeola , Tal Yeola Dist Nashik       ]
                                        ]
13. Vipul C. Mane                       ]
    61,/402, MHB Colony                 ]
    Dindsohhi Magar, Malad              ]
    Mumbai-97                           ]
                                        ]
14. Vinod L. Pokharkar                  ]
    3, plot no. 21 Skylark Society      ]
    Sector 15, Koparkhairne,            ]
    Navi Mumbai-43,                     ]
                                        ]
15. Dilip M. Patil                      ]
    244/9, Laxmi Narayan Nagar          ]
    Murkh Saink Vasahat                 ]
    Kolhapur, 416006                    ]
                                        ]
16. Sandip P. Pol,                      ]
    Krashnai 2/7, Market Yard           ]
    Satara 15001                        ]
                                        ]
17. Vivek R. Kurade,                    ]
    Ashtavinayak colony                 ]
    Vidyanagar Karad, Dist Satara,      ]
                                        ]
18. Vinod S. Sable                      ]
    602 A, Wing, Nikanth Nityanand Road,]
    Panvel Navi Mumbai 410106           ]
                                        ]
19. Krishna B. Naik                     ]
    601, D. Annanya Dr, Raikar Marg,    ]
    Mahim, Mumbai- 16                   ]
                                        ]
20. Ankush S. Kadam                     ]
    SS-3, Room No. 724 Sec-18           ]
    Kopar Khairane, Navi Mumbai         ]


patil-sachin.




::: Uploaded on - 27/06/2019        ::: Downloaded on - 28/06/2019 05:26:49 :::
                                11                          Marata(J) final.doc



21. Santosh P. Raijadhav,                ]
    15, Satyam Shivam CHS OPP.           ]
    HP Petrol Pump Badlapur East Thane ]
                                         ]
22. Shahed Ali Ansari                    ]
    B-96, 9 Floor, Mithal Tower B Wing, ]
            th

    Nariman Point, Mumbai-40023          ]
                                         ]
23. Akhil Maratha Federation             ]
    Reg No. MH/MUM//2379-2015            ]
    GBBD Thr. Shri. Shashikant Pawar,    ]
    Navalkar Lane, Prathana Samaj,       ]
    Girgaon Mumbai -04,                  ]
                                         ]
24. Maharashtra Public Service           ]
    Commission (MPSC)                    ]
    Main office 5 7 8 Floor,
                  th th  th
                                         ]
    Cooprej Telephone Exchange building,]
    MahatrshiKarve Marg,                 ]
    Mumbai-400023                        ]
                                         ]
25. Ramesh Shekhnath Kere.               ]
    Age 40 years, Occu : Social activist ]    ]
    R/o : New Hanuman Nagar,             ]
    Galli No.4, Plot No. 94,             ]
    GarkhedaParisar, Aurangabad.         ]..RESPONDENTS.


                                    WITH

           CIVIL APPLICATION NO. 17 OF 2019
                           IN
      PUBLIC INTEREST LITIGATION NO. 175 OF 2018

Shri Haribhai Rathod,                      ]
Age 65 years, Occu :                       ]
R/at A-201, Banjara Hills, near Ashok Nagar]
Police Station, Mulund (W),                ]..Intervener.




patil-sachin.




::: Uploaded on - 27/06/2019               ::: Downloaded on - 28/06/2019 05:26:49 :::
                                12                          Marata(J) final.doc

                 IN THE MATTER BETWEEN

Dr. Jaishri Laxmnarao Patil,                       ]
Member the Indian Constitutionalist                ]
Council, Age 39 years, Occu : Advocate,            ]
Having office at C/o 109/18,                       ]
Esplanade Mansion, M. G. Road,                     ]
Mumbai 400023.                                     ]..Petitioner.

         Versus
1.       The Chief Minister                   ]
         of State of Maharashtra, Mantralaya, ]
         Mumbai - 400 032.                    ]
                                              ]
2.       The Chief Secretary,                 ]
         State of Maharashtra, Mantralaya,    ]
         Mumbai - 400 032.                    ]..Respondents.


                                    WITH

                   WIRT PETITION NO. 937       OF 2017


Sayed Saleem Syed Ali.                             ]
Age : 55 years, Occu : Ex-MLA (Beed)               ]
R/o Bundalpura, Beed, Tq.&Dist Beed.]              ]..Petitioner.

         Versus

1.       The State of Maharashtra                  ]
         Through the Secretary,                    ]
         General Administration Department,        ]
         Mantralaya, Mumbai- 400032.               ]
         (Copy to be served on G.P.,               ]
         High Court of Judicature of Bombay)       ]
                                                   ]
2.       Minority Development                      ]
         Department,                               ]
         Through its Secretory,                    ]
         Government of Maharashtra,                ]
         Mantralaya, Mumbai - 400032.              ]



patil-sachin.




::: Uploaded on - 27/06/2019               ::: Downloaded on - 28/06/2019 05:26:49 :::
                                13                          Marata(J) final.doc



3.       Social Justice and Special                ]
         Assistance Department,                    ]
         Through its Secretary,                    ]
         Government of Maharashtra,                ]
         Mantralaya Mumbai - 400032.               ]..Respondents.


                               WITH
                 CIVIL APPLICATION NO. 11 OF 2019
                                IN
                  WRIT PETITION NO. 937 OF 2017

Sayed Saleem Syed Ali.                             ]
Age : 55 years, Occu : Ex-MLA (Beed)               ]
R/o Bundalpura, Beed, Tq.&Dist Beed.]              ]..Applicant.

     In the matter between :-
Sayed Saleem Syed Ali.                             ]
Age : 55 years, Occu : Ex-MLA (Beed)               ]
R/o Bundalpura, Beed, Tq.&Dist Beed.]              ]..Petitioner.

         Versus

1.       The State of Maharashtra                  ]
         Through the Secretary,                    ]
         General Administration Department,        ]
         Mantralaya, Mumbai- 400032.               ]
         (Copy to be served on G.P.,               ]
         High Court of Judicature of Bombay)       ]
                                                   ]
2.       Minority Development                      ]
         Department,                               ]
         Through its Secretory,                    ]
         Government of Maharashtra,                ]
         Mantralaya, Mumbai - 400032.              ]
                                                   ]
3.       Social Justice and Special                ]
         Assistance Department,                    ]
         Through its Secretary,                    ]
         Government of Maharashtra,                ]
         Mantralaya, Extension Building,           ]
         Mumbai - 400032.                          ]..Respondents.


patil-sachin.




::: Uploaded on - 27/06/2019               ::: Downloaded on - 28/06/2019 05:26:49 :::
                                14                          Marata(J) final.doc




                                    WITH

                    WRIT PETITION NO.1208 OF 2019

Syed Saleem Syed Ali                               ]
R/o. Bundalpura, Beed,                             ]
Taluka & Dist-Beed                                 ]...Petitioner

         Versus

1.       The State of Maharashtra                  ]
         through the Secretary,                    ]
         General Administration Department,        ]
         Mantralaya, Mumbai-400 032.               ]
                                                   ]
2.       Minority Development                      ]
         Department                                ]
         through its Secretary,                    ]
         Government of Maharashtra,                ]
         Mantralaya, Mumbai-400 032.               ]
                                                   ]
3.       Social Justice and Special                ]
         Assistance Department,                    ]
         Through its Secretary,                    ]
         Government of Maharashtra                 ]
         Mantralaya, Extension Building,           ]
         Mumbai- 400 032.                          ]...Respondents.


                           WITH
            WRIT PETITION NO.2126 OF 2019
Rajesh A. Takale                         ]
R/o: Panan Co-operative Housing Society, ]
Ambegaon, Pathar Bharti Vidyapeeth,      ]
Survey No.28/21/1, Pune-411 046.         ]...Petitioner

         Versus

The State of Maharashtra                           ]
Through its Chief Secretary,                       ]
Mantralaya, Mumbai - 431 032.                      ]...Respondent.


patil-sachin.




::: Uploaded on - 27/06/2019               ::: Downloaded on - 28/06/2019 05:26:49 :::
                                15                          Marata(J) final.doc




                                WITH
                    WRIT PETITION NO.2668 OF 2019

Vaibhav Dhondiram Kadam                            ]
R/at-Ganesh Plaza, Burud Lane, Yeola,              ]
Tal.Yeola, Dist-Nashik, Pin-423401                 ]...Petitioner

                 Versus

The State of Maharashtra                           ]
Through its Chief Secretary,                       ]
Mantralaya, Mumbai-431 032                         ]...Respondent

                                    WITH

                    WRIT PETITION NO.3846 OF 2019

1.       Mohammad Sayeed Noori                ]
         Shafi Ahmed R/o Mugal House,         ]
         Ali Umer Street Pydhonie, Mandvi,    ]
         B.P. Lane, Mumbai-400 003.           ]
                                              ]
2.       Mohammad Khaleel Lur                 ]
         Rehman Noori Siddique                ]
         R/at, 23, 2 Floor, 4A6 Haji
                    nd
                                              ]
         Yusuf Manzil Abdullah Mansion,       ]
         3 Sankli Street, Madan Pura,
          rd
                                              ]
         Mumbai Central, Mumbai-400008        ]
                                              ]
3.       Sayed Jameel Jaimiyan                ]
         R/o Janimiya Husain Syed Qasre Garib]
         Nawaz House No.3-1-10510             ]
         K.G.N. Road, Dukkhi Nagar, Old Jalna ]
         Qasre Garib, Nawaz, Jalna-431203     ]
                                              ]
4.       Mohammed Farid Amir Shaikh           ]
         S/o Mohammed Amir Shaikh             ]
         O/at Qarmar Apartment,               ]
         Ground Floor, Shop No.1,             ]
         Behind Massah Bakery, Naya Nagar, ]
         Mira Road, District-Thane.           ]


patil-sachin.




::: Uploaded on - 27/06/2019               ::: Downloaded on - 28/06/2019 05:26:50 :::
                                16                          Marata(J) final.doc



5.       Zahid Hussain Mohammad         ]
         Ramzan Ansari                  ]
         R/o. 4359, Lane No.4, Near Imam]
         Ahmad Raza Chowk,              ]
         Islampura Deopur, Jaihind Colony,
                                        ]
          Dhule                         ]
                                        ]
6.       Ansari Hamid Akhtar Akhtar     ]
         Mohd.                          ]
         Sadique, R/o Plot No.42, MHADA ]
         Plot, Noor Bag. MIG, Malegaon, ]
         Nashik, Malegaon-03            ]
                                        ]
7.       Khatib Mukhimoddin Hamidoddin ]
         R/o. Roza Moholla, Kaij Beed.  ]...Petitioners

                 Versus

1.       The State of Maharashtra                ]
         Through its Chief Secretary,            ]
         G.A.D. Mantralaya, Mumbai.              ]
                                                 ]
2.       The Secretary,                          ]
         Minorities Development Department, ]
         Government of Maharashtra,              ]
         Mantralaya, Mumbai-400032.              ]
                                                 ]
3.       The Secretary,                          ]
         Social Justice and Special Asst. Dept., ]
         Government of Maharashtra               ]
         Mantralaya, Extension Building,         ]
         Mumbai-400 032                          ]
                                                 ]
4.       Maharashtra State Backward              ]
         Class Commission, Pune.                 ]
                                                 ]
5.       Maharashtra Public Services             ]
          Commission                             ]
         Through its Secretary,                  ]
         51/2, 7 & 8 Floor, M.K.Marg
                 th   th
                                                 ]
         Telephone Nigam Building,               ]
         Cooperage, Mumbai-400 021.              ]


patil-sachin.




::: Uploaded on - 27/06/2019               ::: Downloaded on - 28/06/2019 05:26:50 :::
                                17                           Marata(J) final.doc



6.       Union of India                   ]
         Through its Joint Secretary,     ]
         Ministry of Social Justice &     ]
         Empowerment                      ]
         (Department of Social Justice &  ]
         Empowerment), New Delhi          ]
                                          ]
7.       National Commission for Socially ]
         & Educationally Backward         ]
         Classes Through its Secretary,   ]
         New Delhi.                       ]...Respondents.


                               WITH
                  WRIT PETITION NO. 10755 OF 2017

1.       Mrunal Dhole Patil                    ]
         Age 33 years, Occu: Social Work,      ]
         R/o Shivneri, Mantrki Park,           ]
         Kotharud, Pune - 411038               ]
                                               ]
2.       Mahadev R Andhale.                    ]
         Age 63 years, Occu: Advocate,         ]
         Presently R/o Shivneri, Mantrki Park, ]
         Kotharud, Pune - 411038               ]..Petitioners.

                 Versus

1.       The State of Maharashtra                   ]
         Through its Principal Secretary,           ]
         Social Justice and Special                 ]
         Assistance Department,                     ]
         Mantralaya,Mumbai - 32.                    ]
                                                    ]
2.       Shri. Sambhaji Baburao Mhase-,             ]
         Patil (Former high court judge)            ]
         and Chairman of the Commission             ]
                                                    ]
3.       Dr. Sajerao Baburao Nimase,                ]
                                                    ]
4.       Prof.Shri. Chandrashekhar                  ]
         Bhagwantrao Deshpande,                     ]


patil-sachin.




::: Uploaded on - 27/06/2019                ::: Downloaded on - 28/06/2019 05:26:50 :::
                                18                          Marata(J) final.doc

                                                   ]
5.       Prof. Rajabhau Narayan Karape,            ]
                                                   ]
6.       Dr. Bhushan Vasantrao Kardile,            ]
                                                   ]
7.       Dattatray Dagadu Balsaraf,                ]
                                                   ]
8.       Dr. Suvarna Tukaram Raval,                ]
                                                   ]
9.       Dr. Pramod Govindrao Yeole,               ]
                                                   ]
10. Dr. Sudhir Devmanrao Thakare,                  ]
         ]
                                                   ]
11. Shri. Rohidas Vithal Jadhav,                   ]
    No. 2 to 11 all having their                   ]
    office address at Maharashtra                  ]
    State Commission for Backward,                 ]
    Class, 305, 3rd Floor,                         ]
    New Administrative Building,                   ]
    Opp, Council Hall, Pune - 411001               ]...Respondents.


                                    WITH

                   WRIT PETITION NO. 11368 OF 2016

Jamiat Ulama-I-Hind.                               ]
Through its president of Maharashtra Unit          ]
-Shri. Siddiqui Nadim Abdul Mustaqim,              ]
Age 45 years, Occu: Business and                   ]
Agriculture, R/o: 77-7, Ziandulabedin Bldg,        ]
Ibrahim Rahmatullah Rd, Bhendi Bazar,              ]
Mumbai - 3                                         ]...Petitioner

         Versus

1.       The State of Maharashtra                  ]
         Through its Chief Secretary,              ]
         General Administration Department,        ]
         Mantralaya, Mumbai.                       ]
                                                   ]



patil-sachin.




::: Uploaded on - 27/06/2019               ::: Downloaded on - 28/06/2019 05:26:50 :::
                                19                          Marata(J) final.doc

2.       The Secretary,                            ]
         Minorities Development Department,        ]
         Government of Maharashtra,                ]
         Mantralaya, Mumbai - 400032.              ]
                                                   ]
3.       the Secretary,                            ]
         Social Justice and Spl. Assistance        ]
         Department,                               ]
         Government of Maharashtra,                ]
         Mantralaya, Mumbai - 400032.              ]
                                                   ]
4.       Maharashtra State Backward                ]
         Class Commission,Pune.                    ]..Respondents.



                           WITH
         PUBLIC INTEREST LITIGATION NO. 19 OF 2019

KAILAS KHANDBAHALE                                 ]
Age: 30 Years; Occ.: Researcher                    ]
and social worker;                                 ]
Residing at House No. 27,                          ]
Trimbak Road Shivaji Chowk,                        ]
Mahirawani, Tal & Dist. Nashik - 412213            ]...Petitioner.

         Versus

1.       The State of Maharashtra,                 ]
         Through its Chief Secretary,              ]
         Mantralaya, Mumbai - 431032.              ]
                                                   ]
2.       The Principal Secretary, Social           ]
         Justice and Special Assistance            ]
         Dep. Government of Maharashtra            ]
         Mantralaya, Hutatma Rajguru               ]
         Chowk,Madam Cama road,                    ]
         Nariman Point, Mumbai - 32.               ]...Respondents.


                                    WITH




patil-sachin.




::: Uploaded on - 27/06/2019               ::: Downloaded on - 28/06/2019 05:26:50 :::
                                20                          Marata(J) final.doc

         PUBLIC INTEREST LITIGATION NO.105 OF 2015

Shri.Anil Shankar Thanekar                         ]
R/at 801, jai Bholenath Niwas,                     ]
Ganesh Nagar, Shivai Nagar,                        ]
Pokhran Road, Thane-400 606.                       ]...Petitioner

         Versus

1.       The Chief Minister,                       ]
         State of Maharashtra, Mantralaya,         ]
         Mumbai- 400 032.                          ]
                                                   ]
2.       The Chief Secretary                       ]
         State of Maharashtra, Mantralaya,         ]
         Mumbai - 400 032.                         ]...Respondents

                                    WITH

             CIVIL APPLICATION NO.130 OF 2014
                             IN
         PUBLIC INTEREST LITIGATION NO.105 OF 2015

Muslim Satyashodhak Mandal                         ]
O/At Plot No.6, Budhani Estate,                    ]
Kondwa (Budruk), Pune-411 048                      ]...Applicant/
                                                       Intervener

IN THE MATTER OF :

Shri.Anil Shankar Thanekar            ]
Room No.2, Hamam House, Fort, Mumbai. ]

                 Versus

Hon. Chief Minister, M.S. & Ors.,                  ]
Mantralaya, Mumbai.                                ]...Respondent


                                    WITH




patil-sachin.




::: Uploaded on - 27/06/2019               ::: Downloaded on - 28/06/2019 05:26:50 :::
                                21                          Marata(J) final.doc



             CIVIL APPLICATION NO.131 OF 2014
                             IN
         PUBLIC INTEREST LITIGATION NO.105 OF 2015

Akhil Bhartiya Maratha Mahasangha                  ]
Through its Secretary                              ]
Reajendra Namdeo Kondhare                          ]
Add : Prataprao Mane Sabhagraha,                   ]
5, Navalkar Lane, Prarthana Samaj,                 ]
Mumbai-400 004.                                    ]...Applicant/
                                                       Intervener

IN THE MATTER OF :

Shri.Anil Shankar Thanekar                         ]...Petitioner
          Versus
1.   The Chief Minster,                            ]
     State of Maharashtra,                         ]
     Mantralaya, Mumbai-32.                        ]
                                                   ]
2.       The Chief Secretary,                      ]
         State of Maharashtra,                     ]
         Mantralaya, Mumbai-32.                    ]...Respondents


                                    WITH

             CIVIL APPLICATION NO.17 OF 2017
                              IN
      PUBLIC INTEREST LITIGATION NO.105 OF 2015
Mr.Aziz Abbas Pathan                  ]
R/at 9, Golden Park, Shankar Nagar,   ]
Takli Road, Dwarika Nashik            ]...Applicant/
                                          Intervener

IN THE MATTER OF :
Shri.Anil Shankar Thanekar                         ]...Petitioner
          Versus
1.   The Chief Minster,                            ]
     State of Maharashtra,                         ]
     Mantralaya, Mumbai-32.                        ]



patil-sachin.




::: Uploaded on - 27/06/2019               ::: Downloaded on - 28/06/2019 05:26:50 :::
                                22                          Marata(J) final.doc



2.       The Chief Secretary,                      ]
         State of Maharashtra,                     ]
         Mantralaya, Mumbai-32.                    ]...Respondents


                                    WITH

              CIVIL APPLICATION NO.18 OF 2017
                             IN
         PUBLIC INTEREST LITIGATION NO.105 OF 2015

P.A. Inamdar                                       ]
R/o.963, Nana Peth Pune-411 002.                   ]...Applicant/
                                                       Intervener

IN THE MATTER OF :

Shri.Anil Shankar Thanekar                          ]...Petitioner
          Versus
1.   The Chief Minster,                            ]
     State of Maharashtra,                         ]
     Mantralaya, Mumbai-32.                        ]

2.       The Chief Secretary,                      ]
         State of Maharashtra,                     ]
         Mantralaya, Mumbai-32.                    ]...Respondents

                           WITH
              CIVIL APPLICATION NO.15 OF 2017
                             IN
         PUBLIC INTEREST LITIGATION NO.105 OF 2015

1.       Afsarullah Abdul Waheed Usmani ]
         R/at, A-101 Aziza Mahal, Amrut Nagar ]
         Opp. Nasim Bagh Shadi Mahal Hall, ]
         Mumbrai, Thane-400612                ]
                                              ]
2.       Shabbir Gulam Gaus Deshmukh ]
         R/at 13, Bhimabai Kapse Bldg.,       ]
         Quresh Nagar, Kurla (E),             ]
         Mumbai-400 070                       ]...Applicants/



patil-sachin.




::: Uploaded on - 27/06/2019               ::: Downloaded on - 28/06/2019 05:26:50 :::
                                23                          Marata(J) final.doc




IN THE MATTER OF :

Shri.Anil Shankar Thanekar                         ]...Petitioner

                 Versus

1.       The Chief Minster,                        ]
         State of Maharashtra,                     ]
         Mantralaya, Mumbai-32.                    ]
                                                   ]
2.       The Chief Secretary,                      ]
         State of Maharashtra,                     ]
         Mantralaya, Mumbai-32.                    ]...Respondents


                                    WITH

              CIVIL APPLICATION NO.16 OF 2017
                             IN
         PUBLIC INTEREST LITIGATION NO.105 OF 2015

The Minority Welfare Organisation         ]
Dhule, O/at 40 Gaon Road, Avishkar Colony,]
Plot No.35, Anum Palace, Dhule            ]
Maharashtra-424001                        ]...Applicant/
                                             Intervener

IN THE MATTER OF :

Shri.Anil Shankar Thanekar                         ]...Petitioner
          Versus
1.   The Chief Minster,                            ]
     State of Maharashtra,                         ]
     Mantralaya, Mumbai-32.                        ]
                                                   ]
2.       The Chief Secretary,                      ]
         State of Maharashtra,                     ]
         Mantralaya, Mumbai-32.                    ]...Respondents




patil-sachin.




::: Uploaded on - 27/06/2019               ::: Downloaded on - 28/06/2019 05:26:50 :::
                                24                       Marata(J) final.doc

                         WITH
            CIVIL APPLICATION NO.20 OF 2017
                           IN
      PUBLIC INTEREST LITIGATION NO.105 OF 2015
Mr.Asif Shaikh Rasheed               ]
O/at 747, MHB Colony,                ]
Malegaon, Maharashtra                ]...Applicant/
                                         Intervener

IN THE MATTER OF :
Shri.Anil Shankar Thanekar                      ]...Petitioner

                 Versus

1.       The Chief Minster,                     ]
         State of Maharashtra,                  ]
         Mantralaya, Mumbai-32.                 ]
                                                ]
2.       The Chief Secretary,                   ]
         State of Maharashtra,                  ]
         Mantralaya, Mumbai-32.                 ]...Respondents

                           WITH
              CIVIL APPLICATION NO.19 OF 2017
                             IN
         PUBLIC INTEREST LITIGATION NO.105 OF 2015

1.       Maratha_Muslim Aarakshan Kruti      ]
         Samiti Maharashtra, Aurangabad      ]
         Through its Secretary,              ]
         Shri.Rajendra S/o Dashrathrao       ]
         Datey Patil,R/at N-11, C-1-4/6,     ]
         Patilwadi,Gajanan Nagar, HUDCO,     ]
         Aurangabad-431 001.                 ]
         District-Aurangabad                 ]
                                             ]
2.       Shri.Shaikh Masood Shaikh           ]
         Maheboob                            ]
         Vice President of Maratha-Muslim    ]
         Aarakshan Kruti Samiti Maharashtra, ]
         Aurangabad, R/o.Plot No.178/B,      ]
         Near Teen Mandir, Aref Colony,      ]
         Aurangabad-431 001.                 ]


patil-sachin.




::: Uploaded on - 27/06/2019            ::: Downloaded on - 28/06/2019 05:26:50 :::
                                25                          Marata(J) final.doc

                                            ]
3.       Shri.Kishor Ganpatrao Chavan       ]
         Vice President of Maratha-Muslim   ]
         Aarakshan Kruti Samiti Maharashtra ]
         Aurangabad, R/o. House No.4-5-81, ]
         Bamboo Market, Jadhav Mandi,       ]
         Aurangabad-431 001.                ]
         Dist-Auragabad                     ]...Applicant/
                                                Intervener

IN THE MATTER OF :
Shri.Anil Shankar Thanekar                         ]...Petitioner

                 Versus

1.       The Chief Minster,                        ]
         State of Maharashtra,                     ]
         Mantralaya, Mumbai-32.                    ]
                                                   ]
2.       The Chief Secretary,                      ]
         State of Maharashtra,                     ]
         Mantralaya, Mumbai-32.                    ]...Respondents


                                    WITH

              CIVIL APPLICATION NO.78 OF 2016
                             IN
         PUBLIC INTEREST LITIGATION NO.105 OF 2015

1.       The State of Maharashtra                  ]
         Through Chief Secretary                   ]
         to the Government, Mantralaya             ]
         Mumbai                                    ]
                                                   ]
2.       The Principal Secretary                   ]
         to the Government                         ]
         Social Justice & Special Asst. Dept.,     ]
         Mantralaya, Mumbai.                       ]...Applicants




patil-sachin.




::: Uploaded on - 27/06/2019               ::: Downloaded on - 28/06/2019 05:26:50 :::
                                26                          Marata(J) final.doc

IN THE MATTER OF :

1.       Shri.Anil Shankar Thanekar            ]
                                               ]
2.       Shri.Sanjeet Shukla                   ]
         197/8, Kamal Kunj, R.G. Shulka Marg, ]
         Sion East, Mumbai- 400 022            ]...Petitioner
              Versus
1.       The State of Maharashtra              ]
         through Chief Secretary to the        ]
         Government Mantralaya, Mumbai.        ]
                                               ]
2.       The Principal Secretary to the        ]
         Government                            ]
         Social Justice and Special Asst.Dept. ]
         Mantralaya, Mumbai.                   ]...Respondents


                                    WITH

              CIVIL APPLICATION NO.79 OF 2016
                             IN
         PUBLIC INTEREST LITIGATION NO.105 OF 2015

1.       The State of Maharashtra                  ]
         Through Chief Secretary                   ]
         to the Government, Mantralaya             ]
         Mumbai                                    ]
                                                   ]
2.       The Principal Secretary                   ]
         to the Government                         ]
         Social Justice & Special Asst. Dept.,     ]
         Mantralaya, Mumbai.                       ]...Applicants

IN THE MATTER OF :
1.   Shri.Anil Shankar Thanekar                    ]
                                                   ]
2.       Shri.Sanjeet Shukla                       ]...Petitioner
              Versus
1.       The State of Maharashtra                  ]
         through Chief Secretary to the            ]
         Government Mantralaya, Mumbai.            ]
                                                   ]


patil-sachin.




::: Uploaded on - 27/06/2019               ::: Downloaded on - 28/06/2019 05:26:50 :::
                                27                            Marata(J) final.doc

2.       The Principal Secretary to the              ]
         Government                                  ]
         Social Justice and Special Asst. Dept.      ]
         Mantralaya, Mumbai.                         ]...Respondents


                                    WITH

              CIVIL APPLICATION NO.59 OF 2016
                             IN
         PUBLIC INTEREST LITIGATION NO.105 OF 2015

Sarjerao Tayappa Patil                               ]...Applicant/
                                                         Intervener

IN THE MATTER OF :
1.   Shri.Anil Shankar Thanekar                      ]...Petitioner

                 Versus

1.       Chief Minister                              ]
         State of Maharashtra, Mantralay,            ]
         Mumbai-400 032.                             ]
                                                     ]
2.       Chief Secretary                             ]
         State of Maharashtra,                       ]
         Mantralay, Mumbai-400 032.                  ]...Respondents


                            WITH
      PUBLIC INTEREST LITIGATION NO.126 OF 2019
Rajaram Tukaram Kharat                    ]
R/at: Room No.301,                        ]
Jai Sainath Co-operative Housing Society, ]
Mohanand Nagar, Manjarli Road,            ]
Badlapur (W), Dist-Thane                  ]...Petitioner

                 Versus

1.       The State of Maharashtra                    ]
         through the Principal Secretary,            ]
         Social Justice Dept., Mantralaya,           ]
         Mumbai-400 032.                             ]


patil-sachin.




::: Uploaded on - 27/06/2019                 ::: Downloaded on - 28/06/2019 05:26:50 :::
                                28                            Marata(J) final.doc



2.       The Maharashtra State Backward ]
         Class Commission, Mumbai-400 032. ]...Respondents

                                    WITH

             CIVIL APPLICATION NO.129 OF 2014
                             IN
         PUBLIC INTEREST LITIGATION NO.126 OF 2019

Akhil Bhartiya Maratha Mahasangha                    ]
Through its Secretary                                ]
Rajendra Namdeo Kondhare,                            ]
Add: Prataprao Mane Sabhagraha,                      ]
5, Navalkar Lane, Prarthana Samaj,                   ]
Mumbai-400 004                                       ]...Applicant/
                                                     Intervener

IN THE MATTER BETWEEN :
Rajaram Tukaram Kharat                               ]...Petitioner

                 Versus

1.       The State of Maharashtra          ]
         through the Principal Secretary,  ]
         Social Justice Dept., Mantralaya, ]
         Mumba-400 032.                    ]
                                           ]
2.       The Maharashtra State Backward ]
         Class Commission, Mumbai-400 032. ]...Respondents


                                    WITH

             CIVIL APPLICATION NO.135 OF 2014
                             IN
         PUBLIC INTEREST LITIGATION NO.126 OF 2019

P.A. Inamdar                                         ]
R/o.963, Nana Peth, Pune-411 002                     ]       ...Applicant/
                                                             Intervener




patil-sachin.




::: Uploaded on - 27/06/2019                 ::: Downloaded on - 28/06/2019 05:26:50 :::
                                29                        Marata(J) final.doc

IN THE MATTER BETWEEN :

Rajaram Tukaram Kharat                           ]...Petitioner
          Versus
1.   The State of Maharashtra              ]
     through the Principal Secretary,      ]
     Social Justice Dept., Mantralaya,     ]
     Mumba-400 032.                        ]
                                           ]
2.       The Maharashtra State Backward ]
         Class Commission, Mumbai-400 032. ]...Respondents


                           WITH
         PUBLIC INTEREST LITIGATION NO.140 OF 2014

Ketan Tirodkar                                   ]
402, Vasantkunj, Dr.Ambedkar Road,               ]
Hindu Colony, Dadar East,                        ]
Mumbai-400 014                                   ]...Petitioner

                 Versus

State of Maharashtra                             ]
Via Hon'ble Chief Minister,                      ]
Mantralaya, Mumbai-400 032.                      ]...Respondent


                           WITH
             CIVIL APPLICATION NO.109 OF 2014
                             IN
         PUBLIC INTEREST LITIGATION NO.140 OF 2014

Shiv Sangram                             ]
R/at 41, North Kasaba, Solapur-413 007   ]
Through                                  ]
a)    Shri Vinayakrao T. Mete            ]
      National President                 ]
      R/at C/703, Venus Building,        ]
      Bhakti Park, Wadala, Mumbai-400 037]




patil-sachin.




::: Uploaded on - 27/06/2019             ::: Downloaded on - 28/06/2019 05:26:50 :::
                                30                      Marata(J) final.doc

b)       Shri.Dnyaneshwar Bhambre              ]
         General Secretory                     ]
         R/at Daul, Tal-Sindkheda              ]
         Dhule-413 007.                        ]...Applicant

IN THE MATTER OF :

Shri.Ketan Tirodkar                            ]...Petitioner
          Versus
State of Maharashtra                           ]...Respondent


                           WITH
             CIVIL APPLICATION NO.110 OF 2014
                             IN
         PUBLIC INTEREST LITIGATION NO.140 OF 2014

Maratha Hithvardhak Sangh                      ]
O/at : Dist-Satara Through its Secretary,      ]
Shri.D.T. Pawar                                ]...Applicant/
                                               Intervener
IN THE MATTER OF :
Shri.Ketan Tirodkar                            ]...Petitioner
          Versus
State of Maharashtra                           ]...Respondent


                           WITH
             CIVIL APPLICATION NO.122 OF 2014
                             IN
         PUBLIC INTEREST LITIGATION NO.140 OF 2014

Shri.Naresh Govind Vaze                        ]
Matruchhaya Building Room No.2,                ]
Property No.81/1 Behind Vedant Tower,          ]
Tulinj Nallasopara (E), Pin-401209             ]...Applicant/
                                               Intervener
IN THE MATTER OF :
Shri.Ketan Tirodkar                            ]...Petitioner
          Versus
State of Maharashtra                           ]...Respondent




patil-sachin.




::: Uploaded on - 27/06/2019           ::: Downloaded on - 28/06/2019 05:26:50 :::
                                31                        Marata(J) final.doc

                           WITH
             CIVIL APPLICATION NO.138 OF 2014
                             IN
         PUBLIC INTEREST LITIGATION NO.140 OF 2014

Akhil Bhartiya Maratha Mahasangha                ]
Through its Secretary                            ]
Rajendra Namdeo Kondhare                         ]
Add: Prataprao Mane Sabhagraha,                  ]
5, Navalkar Lane, Prathana Samaj                 ]
Mumbai - 400 004.                                ]...Applicant/
                                                 Intervener

IN THE MATTER BETWEEN:
Shri.Ketan Tirodkar                              ]...Petitioner
          Versus
State of Maharashtra                             ]...Respondent


                           WITH
             CIVIL APPLICATION NO.139 OF 2014
                             IN
         PUBLIC INTEREST LITIGATION NO.140 OF 2014

P.A. Inamdar                                     ]
Age 69 years, Occupation : Business              ]
& Social Worker, r/o : 963, Nana peth,           ]
Maharashtra Pune 411002                          ]...Applicant/
                                                 Intervener
IN THE MATTER BETWEEN:
Shri.Ketan Tirodkar                              ]...Petitioner
          Versus
State of Maharashtra                             ]...Respondent

                           WITH
             CIVIL APPLICATION NO.144 OF 2014
                             IN
         PUBLIC INTEREST LITIGATION NO.140 OF 2014

Ketan Tirodkar                                   ]
402, Vasantkunj, Dr.Ambedkar Road,               ]
Hindu Colony, Dadar East,                        ]..Applicant/
Mumbai-400 014                                   ]   Petitioner


patil-sachin.




::: Uploaded on - 27/06/2019             ::: Downloaded on - 28/06/2019 05:26:50 :::
                                32                          Marata(J) final.doc



                 Versus

State of Maharashtra                               ]
Via Hon'ble Chief Minister,                        ]
Mantralaya, Mumbai-400 032.                        ]       ...Respondent


                           WITH
              CIVIL APPLICATION NO.22 OF 2015
                             IN
         PUBLIC INTEREST LITIGATION NO.140 OF 2014

Maratha Swaraj Sangh Maharashtra                   ]
O/at Harishikesh, Near Datta Sai Mandir,           ]
100 Feet Road, Sangli, Dist-Sangli.                ]
Through its President                              ]
Shri.Mahadev D. Salunkhe                           ]...Applicant/
                                                   Intervener
IN THE MATTER BETWEEN:
Shri.Ketan Tirodkar                                ]...Petitioner
          Versus
State of Maharashtra                               ]...Respondent.


                           WITH
              CIVIL APPLICATION NO.23 OF 2015
                             IN
         PUBLIC INTEREST LITIGATION NO.140 OF 2014

Shri.Naresh Govind Vaze                            ]
Matruchhaya Building, Room No.2,                   ]
Property No.81/1, Behind Vedant Tower,             ]
Tulinj Nallasopara-401209                          ]...Applicant/
                                                        Intervener

IN THE MATTER BETWEEN:
Shri.Ketan Tirodkar                                ]...Petitioner
          Versus
State of Maharashtra                               ]...Respondent


                                    WITH


patil-sachin.




::: Uploaded on - 27/06/2019               ::: Downloaded on - 28/06/2019 05:26:50 :::
                                33                     Marata(J) final.doc

             CIVIL APPLICATION NO.112 OF 2016
                             IN
         PUBLIC INTEREST LITIGATION NO.140 OF 2014

Shri.Vinod Narayan Patil                      ]
R/at 'Devgigi, G-20,                          ]
Town Centre, CIDCO, Aurangabad.               ]...Applicant/Intv.
IN THE MATTER BETWEEN:
Shri.Ketan Tirodkar                           ]...Petitioner
           Versus
State of Maharashtra                          ]...Respondent


                           WITH
             CIVIL APPLICATION NO.113 OF 2016
                           WITH
         PUBLIC INTEREST LITIGATION NO.140 OF 2014

Shri.Vinod Narayan Patil                      ]
Age 36 years, Occu : Business, r/at           ]
Devgiri, G-20, town Centre,                   ]
CIDCO, Aurangabad.                            ]...Applicant/
                                                  Intervener
IN THE MATTER BETWEEN :
Shri.Ketan Tirodkar                           ]...Petitioner
     Versus
State of Maharashtra                          ]...Respondent

                            WITH
          CIVIL APPLICATION (ST) NO.21408 OF 2018
                             IN
         PUBLIC INTEREST LITIGATION NO.140 OF 2014

Shri Ketan Tirodkar                           ]...Applicant/
                                                 Intervener
IN THE MATTER BETWEEN:
Shri.Ketan Tirodkar                           ]...Petitioner
          Versus
State of Maharashtra                          ]...Respondent




patil-sachin.




::: Uploaded on - 27/06/2019          ::: Downloaded on - 28/06/2019 05:26:50 :::
                                34                       Marata(J) final.doc



                           WITH
         PUBLIC INTEREST LITIGATION NO.149 OF 2014

The Indian Constitutionalist Council            ]
Through its Secretary,                          ]
Dr.Laxmanrao Kisanrao Patil                     ]
C/o 109/18, Esplanade Mansion,                  ]
Mahatma Gandhi Road, Mumbai-23.                 ]...Petitioner

         Versus

1.       The Chief Minster of                   ]
         State of Maharashtra                   ]
         Mantralaya, Mumbai-32                  ]
                                                ]
2.       The Chief Secretary                    ]
         State of Maharashtra, Mantralaya       ]
         Mumbai-32.                             ]...Respondents


                           WITH
             CIVIL APPLICATION NO.121 OF 2014
                             IN
         PUBLIC INTEREST LITIGATION NO.149 OF 2014

Maratha Hithvardhak Sangh                       ]
O/At Powai Naka, Satara                         ]
Through its President Shri.D.K. Pawar           ]...Applicant/
                                                     Intervener

IN THE MATTER between :
The Indian Constitutionalist Council            ]
Through its Secretary                           ]
Dr.Laxmanrao Kisanrao Patil                     ]
C/o 109/18, Esplanade Mansion,                  ]
Mahatma Gandhi Road, Mumbai-23.                 ]...Petitioner

         Versus

1.       The Chief Minster of                   ]
         State of Maharashtra                   ]
         Mantralaya, Mumbai-32                  ]


patil-sachin.




::: Uploaded on - 27/06/2019            ::: Downloaded on - 28/06/2019 05:26:50 :::
                                35                          Marata(J) final.doc



2.       The Chief Secretary                       ]
         State of Maharashtra, Mantralaya          ]
         Mumbai-32.                                ]...Respondents


                                    WITH

             CIVIL APPLICATION NO.140 OF 2014
                             IN
         PUBLIC INTEREST LITIGATION NO.149 OF 2014

Akhil Bhartiya Maratha Mahasangha ]
through its Secretary Rajendra Namdeo  ]
Kondhare,Add:Prataprao Mane Sabhagraha ]
5, Navalkar Lane, Prathana Samaj       ]
Mumbai-400 004.                        ]..Applicant/
                                          Intervener.

IN THE MATTER between :

The Indian Constitutionalist Council               ]
Through its Secretary                              ]
Dr.Laxmanrao Kisanrao Patil                        ]
C/o 109/18, Esplanade Mansion,                     ]
Mahatma Gandhi Road, Mumbai-23.                    ]...Petitioner

         Versus

1.       The Chief Minster of                      ]
         State of Maharashtra                      ]
         Mantralaya, Mumbai-32                     ]
                                                   ]
2.       The Chief Secretary                       ]
         State of Maharashtra, Mantralaya          ]
         Mumbai-32.                                ]...Respondents


                                    WITH




patil-sachin.




::: Uploaded on - 27/06/2019               ::: Downloaded on - 28/06/2019 05:26:50 :::
                                36                       Marata(J) final.doc

             CIVIL APPLICATION NO.141 OF 2014
                             IN
         PUBLIC INTEREST LITIGATION NO.149 OF 2014

Mr.Shahed Ali Inayat Ali Ansari                 ]
R/at 302, Appaji Dham Building II,              ]
Shree Complex, Adharwadi Jail Road,             ]
Kalayn (W).                                     ]..Applicant/
                                                     Intervener

IN THE MATTER between :
The Indian Constitutionalist Council            ]
Through its Secretary                           ]
Dr.Laxmanrao Kisanrao Patil                     ]
C/o 109/18, Esplanade Mansion,                  ]
Mahatma Gandhi Road, Mumbai-23.                 ]...Petitioner

         Versus

1.       The Chief Minster of                   ]
         State of Maharashtra                   ]
         Mantralaya, Mumbai-32                  ]
                                                ]
2.       The Chief Secretary                    ]
         State of Maharashtra, Mantralaya       ]
         Mumbai-32.                             ]...Respondents


                           WITH
             CIVIL APPLICATION NO.141 OF 2016
                             IN
         PUBLIC INTEREST LITIGATION NO.149 OF 2014

Mr.Shivaji Hindurao Patil                       ]
R/at Deval Complex Opp. Hotel Chinar,           ]
Vishrambag, Sangli.                             ]...Applicant/
                                                      Intervener
IN THE MATTER between :
The Indian Constitutionalist Council            ]
Through its Secretary                           ]
Dr.Laxmanrao Kisanrao Patil                     ]
C/o 109/18, Esplanade Mansion,                  ]
Mahatma Gandhi Road, Mumbai-23.                 ]...Petitioner


patil-sachin.




::: Uploaded on - 27/06/2019            ::: Downloaded on - 28/06/2019 05:26:50 :::
                                37                       Marata(J) final.doc



         Versus

1.       The Chief Minster of                   ]
         State of Maharashtra                   ]
         Mantralaya, Mumbai-32                  ]
                                                ]
2.       The Chief Secretary                    ]
         State of Maharashtra, Mantralaya       ]
         Mumbai-32.                             ]...Respondents


                           WITH
        PUBLIC INTEREST LITIGATION NO. 181 OF 2018

Dilip Madhukar Patil,                           ]
Age 54 years, Occu : business,                  ]
Resding at 244/9, Laxminarayan Nagar            ]
Gur Market Yard, Karveer,                       ]
Kolhapur, Maharashtra 416005                    ]...Petitioner.

         Versus

1.       The State of Maharashtra               ]
         Through its Chief Secretary,           ]
         Mantralaya, Mumbai-32                  ]
                                                ]
2.       The Principal Secretary                ]
         Social Justice and Spl. Assitance deptt]
         Government of Maharashtra,             ]
         Hutatma Rajguru Chowk,                 ]
         Madam Cama Road, Nariman Point, ]
         Mumbai-32.                             ]...Respondents


                           WITH
        PUBLIC INTEREST LITIGATION NO. 185 OF 2018

Dr. Sudhir Ranade,                              ]
Secretary, Vishwa Hindu parishad,               ]
Kokan Division, Residing at , 203, Arihant      ]
Tower, Shivaji Nagar, Navpada,                  ]
Thane (west), Thane 400602                      ]...Petitioner.


patil-sachin.




::: Uploaded on - 27/06/2019            ::: Downloaded on - 28/06/2019 05:26:50 :::
                                38                      Marata(J) final.doc



         Versus

1.       The State of Maharashtra           ]
                                            ]
2.       The Additional Chief Secretary     ]
         Admin Reform O&M Minority Dev.     ]
         Government of Maharashtra,         ]
         Hutatma Rajguru Chowk,             ]
         Madam Cama Road, Nariman Point, ]
         Mumbai-32.                         ]
                                            ]
3.       Minorities Development Department, ]
         room No. 701, 708, 714 and 715,    ]
         7 Floor, Mantralaya, Hutatma
          th
                                            ]
         Rajguru Chowk, Madam Cama Road ]
         Nariman Point, Mumbai-32.          ]
                                            ]
4.       The Secretary                      ]
         Social Justice & Spl. Assistance,  ]
         Government of Maharashtra,         ]
         Hutatma Rajguru Chowk,             ]
         Madam Cama Road, Nariman Point, ]
         Mumbai-32.                         ]...Respondents

                           WITH
           CIVIL APPLICATION No. 143 OF 2014
                            IN
        PUBLIC INTEREST LITIGATION NO. 185 OF 2018

P. A. Inamdar,                                 ]
Age 69 years, Occu : Business                  ]
and Social worker, R/o : 963, Nana Peth,       ]..Applicant/
Pune-411002 Maharashtra                        ] Intervener.


IN THE MATTER Between

Dr. Sudhir Ranade,                             ]
Secretary, Vishwa Hindu parishad,              ]
Kokan Division, Residing at , 203, Arihant     ]
Tower, Shivaji Nagar, Navpada,                 ]
Thane (west), Thane 400602                     ]...Petitioner.


patil-sachin.




::: Uploaded on - 27/06/2019           ::: Downloaded on - 28/06/2019 05:26:50 :::
                                39                          Marata(J) final.doc



         Versus

1.       The State of Maharashtra           ]
                                            ]
2.       The Additional Chief Secretary     ]
         Admin Reform O&M Minority Dev.     ]
         Government of Maharashtra,         ]
         Hutatma Rajguru Chowk,             ]
         Madam Cama Road, Nariman Point, ]
         Mumbai-32.                         ]
                                            ]
3.       Minorities Development Department, ]
         room No. 701, 708, 714 and 715,    ]
         7 Floor, Mantralaya, Hutatma
          th
                                            ]
         Rajguru Chowk, Madam Cama Road ]
         Nariman Point, Mumbai-32.          ]
                                            ]
4.       The Secretary                      ]
         Social Justice & Spl. Assistance,  ]
         Government of Maharashtra,         ]
         Hutatma Rajguru Chowk,             ]
         Madam Cama Road, Nariman Point, ]
         Mumbai-32.                         ]...Respondents



                                    WITH

         PUBLIC INTEREST LITIGATION NO.201 OF 2014

1.       Save Democracy Foundation           ]
         Through its Chief Coordinator       ]
         Mr.Sanjay Sonawani, R/o.Pune        ]
                                             ]
2.       Shri.Mrunal Dhole-Patil Both having ]
         office at Shivneri, Mantri Park,    ]
         Kothrud, Pune-38.                   ]
                                             ]
3.       Comrade Gowardhan Gholap            ]
         R/o. "Vishw Prabha", Dehade Ves Rd, ]
         Wambori, Taluka-Rahuri,             ]
         Dist-Ahmednagar                     ]


patil-sachin.




::: Uploaded on - 27/06/2019               ::: Downloaded on - 28/06/2019 05:26:50 :::
                                40                           Marata(J) final.doc



4.       Mr.Mahadev R. Andhale                      ]
         R/o. Plot No.35, Lane No.5,                ]
         Ambika Nagar, Mukundwadi                   ]
         Aurangabad.                                ]...Petitioners.

         Versus

1.       State of Maharashtra                       ]
         Through its Chief Secretary,               ]
         Govt. of Maharashtra                       ]
         Mantralaya, Mumbai-32                      ]
                                                    ]
2.       Principal Secretary                        ]
         Social Justice & Special Asst. Dept.       ]
         Govt. of Maharashtra, Mantralaya,          ]
         Mumbai-32.                                 ]
                                                    ]
3.       Advocate General                           ]
         Govt. of Maharashtra                       ]
         O/at High Court, Annex Building,           ]
         Fort, Mumbai-400 001                       ]...Respondents.

                           WITH
              CIVIL APPLICATION NO.45 OF 2017
                             IN
         PUBLIC INTEREST LITIGATION NO.201 OF 2014

IN THE MATTER BETWEEN :
Prof. Dr.S.M. Dahiwale                           ]
Age : 73 years,                                  ]
Occu : Professor and Head (Retd),                ]
Department of Sociology                          ]
University of Pune R/o. D-/A-4,                  ]
Clarion Park,, Aundh, Pune-411 007               ]     ...Applicant
                                            (Proposed Intervener)

AND
1.  Save Democracy Foundation                       ]
    A registered NGO,                               ]
    Through its Chief Coordinator                   ]
    Mr.Sanjay Sonawani, Age 51 Years,               ]
    R/o.Pune, Office-R/o Pune Dist, Pune            ]


patil-sachin.




::: Uploaded on - 27/06/2019                ::: Downloaded on - 28/06/2019 05:26:50 :::
                                41                           Marata(J) final.doc

                                              ]
2.       Shri.Mrunal Dhole-Patil Both having ]
         Age 30 years, Occu : Social Worker   ]
         Both having office at Shivneri,      ]
         Mantri Park, Kothrud, Pune-38.       ]
                                              ]
3.       Comrade Gowardhan Gholap             ]
         Age 55 yrs, Occu:Business &          ]
         Social Work (Member-Communist        ]
         Party of India) R/o. "Vishw Prabha", ]
         Dehade Ves Rd, Wambori, Tal-Rahuri, ]
         Dist-Ahmednagar                      ]
                                              ]
4.       Mr.Mahadev R. Andhale                ]
         Age 62 years, Occu : Advocate,       ]
         High court, Bench at Aurangabad,     ]
         R/o. Plot No.35, Lane No.5,          ]
         Ambika Nagar, Mukundwadi             ]
         Aurangabad.                          ]...Petitioners.

         Versus

1.       State of Maharashtra                       ]
         Through its Chief Secretary,               ]
         Govt. of Maharashtra                       ]
         Mantralaya, Mumbai-32                      ]
                                                    ]
2.       Principal Secretary                        ]
         Social Justice & Special Asst. Dept.       ]
         Govt. of Maharashtra, Mantralaya,          ]
         Mumbai-32.                                 ]
                                                    ]
3.       Advocate General                           ]
         Govt. of Maharashtra                       ]
         O/at High Court, Annex Building,           ]
         Fort, Mumbai-400 001                       ]...Respondents.



                           WITH
            CIVIL APPLICATION NO. 46 OF 2017
                             IN
         PUBLIC INTEREST LITIGATION NO.201 OF 2014


patil-sachin.




::: Uploaded on - 27/06/2019                ::: Downloaded on - 28/06/2019 05:26:50 :::
                                42                        Marata(J) final.doc



IN THE MATTER BETWEEN :
1.   Prof. R. Raosaheb Kasabe,                 ]
     Age 75 yrs, Occu ; Pensioner/             ]
     Social Worker, R/o Nashik naka,           ]
     Nashik, Dist Nashik,                      ]
                                               ]
2.       Prof. Dr. D K. Gosavi, Age 72 years,  ]
         Occu ; Pensioner/ Social Worker,      ]
         R/o Nashik naka, Nashik, Dist Nashik, ]
                                               ]
3.       Laxman Gaikwad, Age 65 yrs,           ]
         Occu : Writer, R/o Nashik naka,       ]
         Nashik,                               ]..Applicants.
                                          (Proposed Intervener)

AND
1.  Save Democracy Foundation                 ]
    A registered NGO,                         ]
    Through its Chief Coordinator             ]
    Mr.Sanjay Sonawani, Age 51 Years,         ]
    R/o.Pune, Office-R/o Pune Dist, Pune      ]
                                              ]
2.       Shri.Mrunal Dhole-Patil Both having ]
         Age 30 years, Occu : Social Worker   ]
         Both having office at Shivneri,      ]
         Mantri Park, Kothrud, Pune-38.       ]
                                              ]
3.       Comrade Gowardhan Gholap             ]
         Age 55 yrs, Occu:Business &          ]
         Social Work (Member-Communist        ]
         Party of India) R/o. "Vishw Prabha", ]
         Dehade Ves Rd, Wambori, Tal-Rahuri, ]
         Dist-Ahmednagar                      ]
                                              ]
4.       Mr.Mahadev R. Andhale                ]
         Age 62 years, Occu : Advocate,       ]
         High court, Bench at Aurangabad,     ]
         R/o. Plot No.35, Lane No.5,          ]
         Ambika Nagar, Mukundwadi             ]
         Aurangabad.                          ]...Petitioners.

         Versus


patil-sachin.




::: Uploaded on - 27/06/2019             ::: Downloaded on - 28/06/2019 05:26:50 :::
                                43                           Marata(J) final.doc



1.       State of Maharashtra                       ]
         Through its Chief Secretary,               ]
         Govt. of Maharashtra                       ]
         Mantralaya, Mumbai-32                      ]
                                                    ]
2.       Principal Secretary                        ]
         Social Justice & Special Asst. Dept.       ]
         Govt. of Maharashtra, Mantralaya,          ]
         Mumbai-32.                                 ]
                                                    ]
3.       Advocate General                           ]
         Govt. of Maharashtra                       ]
         O/at High Court, Annex Building,           ]
         Fort, Mumbai-400 001                       ]...Respondents.


                                    WITH

         PUBLIC INTEREST LITIGATION NO.209 OF 2014
                           WITH
              CIVIL APPLICATION NO.28 OF 2015
                             IN
         PUBLIC INTEREST LITIGATION NO.209 OF 2014

Shri.Dilip Prabhakar Aloni                          ]
R/at: 501, Cirrus-B,                                ]
Cosmos Paradise, Devdaya Nagar                      ]
Thane (W)-400 606                                   ]...Petitioner

         Versus

1.       State of Maharashtra              ]
         Through The Chief Secretary,      ]
         State Govt. of Maharashtra        ]
         Mantralaya, Mumbai-32             ]
                                           ]
2.       Social Justice&Special Asst. Dept.]
         State Government of Maharashtra   ]
         Through its Secretary,            ]
         Social Justice & Welfare Dept.,   ]
         Mantralaya, Mumbai-32.            ]
                                           ]


patil-sachin.




::: Uploaded on - 27/06/2019                ::: Downloaded on - 28/06/2019 05:26:50 :::
                                44                          Marata(J) final.doc



3.       Minority Development Dept.,               ]
         State Govt. of Maharashtra                ]
         Through Secretary,                        ]
         Minority Development Dept,                ]
         Mantralaya, Mumbai-32.                    ]
                                                   ]
4.       Maharashtra State Commission              ]
         For Backward Classes Through              ]
         Secretary of the said Commission,         ]
         Mantralaya, Mumbai-32                     ]
                                                   ]
5.       Maharashtra State Minorities              ]
         Commission Through Secretary              ]
         of the said Commission                    ]
         Mantralaya, Mumbai-32.                    ]...Respondents


                                    WITH

     PUBLIC INTEREST LITIGATION (ST) NO.1914 OF 2019

1.       Mr.Mahadev R. Andhale                     ]
         R/o. Nerul Sector, 22                     ]
         Thane Belapur Road, New Bombay            ]
                                                   ]
2.       Kamalakar Sukhdeo Darode                  ]
         @ Darwade                                 ]
         Krishna Apartment, Sector-6,              ]
         Kamothe, Navi Mumbai-400 209              ]...Petitioners

                 Versus

1.       State of Maharashtra                      ]
         Through The Chief Secretary,              ]
         State Govt. of Maharashtra                ]
         Mantralaya, Mumbai-32                     ]
                                                   ]
2.       Principal Secretary                       ]
         Social Justice & Special Asst. Dept.,     ]
         Government of Maharashtra,                ]
         Mantralaya, Mumbai.                       ]
                                                   ]


patil-sachin.




::: Uploaded on - 27/06/2019               ::: Downloaded on - 28/06/2019 05:26:50 :::
                                45                           Marata(J) final.doc

3.       Advocate General                           ]
         Govt. of Maharashtra,                      ]
         O/at High Court, Annex Building,           ]
         Fort, Mumbai-400 001.                      ]...Respondents


                                    WITH

  PUBLIC INTEREST LITIGATION (ST) NO.36115 OF 2018

Ajinath Tulsiram Kadam                              ]
S.No.48/2, Kranti Nagar Near,                       ]
Anand Park Bus Stop,                                ]
Wadgaon Sheri, Pune-411 014                         ] ...Petitioner

         Versus

1.       State of Maharashtra               ]
         Through The Chief Secretary,       ]
         State Govt. of Maharashtra         ]
         Mantralaya, Mumbai-32              ]
                                            ]
2.       The Principal Secretary            ]
         Social Justice & Special Asst. Dept]
         State Government of Maharashtra    ]
         Mantralaya, Mumbai-32.             ]

3.       The National Commission for         ]
         Backward Classes, Trikoot-1,        ]
         Bhikaji Cama Place,                 ]
         RK Puram, New Delhi-110066.         ]
                                             ]
4.       The Maharashtra State Backward ]
         Classes Commission, 3rd Floor, 307, ]
         New Administrative Building,        ]
         Opp. Council Hall, Pune-411001      ]...Respondents




patil-sachin.




::: Uploaded on - 27/06/2019                ::: Downloaded on - 28/06/2019 05:26:50 :::
                                46                       Marata(J) final.doc



            ORDINARY ORIGINAL CIVIL JURISDICTION
             WRIT PETITION (LD.) NO. 4100 OF 2018

Shri.Sanjeet Shukla                             ]
of Mumbai an adult Indian Inhabitant,           ]
Authorized Representative of                    ]
Youth For Equality, residing at 197/8           ]
Kamal Kunj, R. G. Shukla Marg,                  ]
Sion (East), Mumbai - 400 022.                  ]...Petitioner.

                 Versus

The State of Maharashtra                        ]
Through Government Pleader,                     ]
Original Side, High Court Bombay.               ]..Respondent.


                            WITH
           NOTICE OF MOTION (LD.) NO. 739 OF 2018
                             IN
            WRIT PETITION (LD.) NO. 4100 OF 2018

Shri.Sanjeet Shukla                             ]
of Mumbai an adult Indian Inhabitant,           ]
Authorized Representative of                    ]
Youth For Equality, residing at 197/8           ]
Kamal Kunj, R. G. Shukla Marg,                  ]
Sion (East), Mumbai - 400 022.                  ]...Applicant.

IN THE MATTER BETWEEN:-
Shri.Sanjeet Shukla                             ]
of Mumbai an adult Indian Inhabitant,           ]
Authorized Representative of                    ]
Youth For Equality, residing at 197/8           ]
Kamal Kunj, R. G. Shukla Marg,                  ]
Sion (East), Mumbai - 400 022.                  ]...Petitioner.

                 Versus

The State of Maharashtra                        ]
Through Government Pleader,                     ]
Original Side, High Court Bombay.               ]..Respondent.


patil-sachin.




::: Uploaded on - 27/06/2019            ::: Downloaded on - 28/06/2019 05:26:50 :::
                                47                       Marata(J) final.doc




                              WITH
       CHAMBER SUMMONS (LD.) NO. 42 OF 2019
                                IN
         WRIT PETITION (LD.) NO. 4100 OF 2018
Prafull Pratap Pawar,                      ]
Age : 51 years, Occupation : Social Worker ]
and Journalist, Residing at Flat No. 4,    ]
Plot No. 47B, Neera Mohan Society,         ]
Sector 3, Shree Nagar,                     ]
Thane (West) 400604                        ]...Applicant.

IN THE MATTER BETWEEN:-

Shri.Sanjeet Shukla                             ]
of Mumbai an adult Indian Inhabitant,           ]
Authorized Representative of                    ]
Youth For Equality, residing at 197/8           ]
Kamal Kunj, R. G. Shukla Marg,                  ]
Sion (East), Mumbai - 400 022.                  ]...Petitioner.

                 Versus

The State of Maharashtra                        ]
Through Government Pleader,                     ]
Original Side, High Court Bombay.               ]..Respondent.


                            WITH
           CHAMBER SUMMONS (LD.) NO. 41 OF 2019
                             IN
            WRIT PETITION (LD.) NO. 4100 OF 2018

Vaibhav Dhodiram Kadam,                         ]
Age : 29 years, Occupation : Advocate           ]
An Adult, Indain Inhabitant,                    ]
Residing at Ganesh Plaza, BURUD Lane,           ]
Yeola, Taluka : Yeola,                          ]
District Nashik, Pin 423401.                    ]...Applicant.




patil-sachin.




::: Uploaded on - 27/06/2019            ::: Downloaded on - 28/06/2019 05:26:50 :::
                                48                          Marata(J) final.doc

IN THE MATTER BETWEEN:-

Shri.Sanjeet Shukla                                ]
of Mumbai an adult Indian Inhabitant,              ]
Authorized Representative of                       ]
Youth For Equality, residing at 197/8              ]
Kamal Kunj, R. G. Shukla Marg,                     ]
Sion (East), Mumbai - 400 022.                     ]...Petitioner.

                 Versus

The State of Maharashtra                           ]
Through Government Pleader,                        ]
Original Side, High Court Bombay.                  ]..Respondent.

                              WITH
        NOTICE OF MOTION (LD.) NO. 67 OF 2019
                                IN
         WRIT PETITION (LD.) NO. 4100 OF 2018
Shri.Sanjeet Shukla                   ]
of Mumbai an adult Indian Inhabitant, ]
Authorized Representative of          ]
Youth For Equality, residing at 197/8 ]
Kamal Kunj, R. G. Shukla Marg,        ]
Sion (East), Mumbai - 400 022.        ]...Applicant.

IN THE MATTER BETWEEN:-
Shri.Sanjeet Shukla                                ]
of Mumbai an adult Indian Inhabitant,              ]
Authorized Representative of                       ]
Youth For Equality, residing at 197/8              ]
Kamal Kunj, R. G. Shukla Marg,                     ]
Sion (East), Mumbai - 400 022.                     ]...Petitioner.

                 Versus

The State of Maharashtra                           ]
Through Government Pleader,                        ]
Original Side, High Court Bombay.                  ]..Respondent.



                                    WITH


patil-sachin.




::: Uploaded on - 27/06/2019               ::: Downloaded on - 28/06/2019 05:26:50 :::
                                49                           Marata(J) final.doc

      CHAMBER SUMMONS (LD.) NO. 59 OF 2019
                                IN
         WRIT PETITION (LD.) NO. 4100 OF 2018
Balasaheb Asaram Sarate,                   ]
Age 51 years, Occu : Professor,            ]
Add : Flat No. 702, Valle Vista Apartment, ]
Bawdhan, Pune -411028.                     ]...Applicant.

IN THE MATTER BETWEEN:-
Shri.Sanjeet Shukla                                 ]
of Mumbai an adult Indian Inhabitant,               ]
Authorized Representative of                        ]
Youth For Equality, residing at 197/8               ]
Kamal Kunj, R. G. Shukla Marg,                      ]
Sion (East), Mumbai - 400 022.                      ]...Petitioner.

                 Versus

The State of Maharashtra                            ]
Through Government Pleader,                         ]
Original Side, High Court Bombay.                   ]..Respondent.


                                WITH
                WRIT PETITION (LD.) NO. 4128 OF 2018

1.       DR. Uday Govindraj Dhople,                 ]
          an adult, Indian inhabitant,              ]
         residing at A/304/305, Yogi Paradise,      ]
         Yogi Nagar, Borivali West,                 ]
          Mumbai-400092                             ]
                                                    ]
2.       Dr. Girish Thakur Dewnanym,                ]
         Indian Inhabitant, Residing at 501,        ]
         Ross Queen, 15th Road,                     ]
         Khar, Mumbai - 400052.                     ]...Petitioners.

                 Versus

1.       The State of Maharashtra                   ]
         Through its Chief Secretary,               ]
         State of Maharashtra, Mantralya,           ]
         Mumbai.                                    ]


patil-sachin.




::: Uploaded on - 27/06/2019                ::: Downloaded on - 28/06/2019 05:26:50 :::
                                50                         Marata(J) final.doc

                                            ]
2.       Competent Authority,               ]
         Commissioner, State Common         ]
         Entrance Test, Address : State     ]
         Common Entrance Test Cell,         ]
         New Excelsior Cinema Building,     ]
         8 Floor, A. K. Nayak Marg,
          th
                                            ]
         Fort, Mumbai , Maharashtra-400001. ]..Respondents.


                                WITH
                 NOTICE OF MOTION NO. 17 OF 2019
                                 IN
                WRIT PETITION (LD.) NO. 4128 OF 2018

1.       DR. Uday Govindraj Dhople,               ]
          an adult, Indian inhabitant,            ]
         residing at A/304/305, Yogi Paradise,    ]
         Yogi Nagar, Borivali West,               ]
          Mumbai-400092                           ]
                                                  ]
2.       Dr. Girish Thakur Dewnanym,              ]
         aged about 51 years,                     ]
         Indian Inhabitant, Residing at 501,      ]
         Ross Queen, 15th Road,                   ]
         Khar, Mumbai - 400052.                   ]...Applicants.

IN THE MATTER BETWEEN :-

1.       Dr. Uday Govindraj Dhople,               ]
          an adult, Indian inhabitant,            ]
         residing at A/304/305, Yogi Paradise,    ]
         Yogi Nagar, Borivali West,               ]
          Mumbai-400092                           ]
                                                  ]
2.       Dr. Girish Thakur Dewnanym,              ]
         aged about 51 years,                     ]
         Indian Inhabitant, Residing at 501,      ]
         Ross Queen, 15th Road,                   ]
         Khar, Mumbai - 400052.                   ]...Petitioners.

                 Versus



patil-sachin.




::: Uploaded on - 27/06/2019              ::: Downloaded on - 28/06/2019 05:26:50 :::
                                51                           Marata(J) final.doc

1.       The State of Maharashtra           ]
         Through its Chief Secretary,       ]
         State of Maharashtra, Mantralya,   ]
         Mumbai.                            ]
                                            ]
2.       Competent Authority,               ]
         Commissioner, State Common         ]
         Entrance Test, Address : State     ]
         Common Entrance Test Cell,         ]
         New Excelsior Cinema Building,     ]
         8 Floor, A. K. Nayak Marg,
          th
                                            ]
         Fort, Mumbai , Maharashtra-400001. ]..Respondents.


                                 WITH
             NOTICE OF MOTION NO. 565 OF 2018
                                   IN
             WRIT PETITION (LD.) NO. 4128 OF 2018
1.       DR. Uday Govindraj Dhople,            ]
          an adult, Indian inhabitant,         ]
         residing at A/304/305, Yogi Paradise, ]
         Yogi Nagar, Borivali West,            ]
          Mumbai-400092                        ]
                                               ]
2.       Dr. Girish Thakur Dewnanym,           ]
         Indian Inhabitant, Residing at 501,   ]
         Ross Queen, 15 Road,
                         th
                                               ] ..Applicants/
         Khar, Mumbai - 400052.                ] Petitioners.

                 Versus

1.       The State of Maharashtra           ]
         Through its Chief Secretary,       ]
         State of Maharashtra, Mantralya,   ]
         Mumbai.                            ]
                                            ]
2.       Competent Authority,               ]
         Commissioner, State Common         ]
         Entrance Test, Address : State     ]
         Common Entrance Test Cell,         ]
         New Excelsior Cinema Building,     ]
         8th Floor, A. K. Nayak Marg,       ]
         Fort, Mumbai , Maharashtra-400001. ]..Respondents.


patil-sachin.




::: Uploaded on - 27/06/2019                ::: Downloaded on - 28/06/2019 05:26:50 :::
                                52                           Marata(J) final.doc




                                WITH
                 CHAMBER SUMMONS NO. 1 OF 2019
                                 IN
                WRIT PETITION (LD.) NO. 4128 OF 2018

Kashinath Jaggannath Thakur,                        ]
Age : 38 years, Occu : Advocate and                 ]
Social Worker, Address : Koletiwadi,                ]
Post Nagothane, Tal : Pen                           ]
District : Raigad - 402106.                         ]..Applicant.

IN THE MATTER BETWEEN :-

1.       DR. Uday Govindraj Dhople,                 ]
          an adult, Indian inhabitant,              ]
         residing at A/304/305, Yogi Paradise,      ]
         Yogi Nagar, Borivali West,                 ]
          Mumbai-400092                             ]
                                                    ]
2.       Dr. Girish Thakur Dewnanym,                ]
         aged about 51 years,                       ]
         Indian Inhabitant, Residing at 501,        ]
         Ross Queen, 15th Road,                     ]
         Khar, Mumbai - 400052.                     ]...Petitioners.

                 Versus

1.       The State of Maharashtra           ]
         Through its Chief Secretary,       ]
         State of Maharashtra, Mantralya,   ]
         Mumbai.                            ]
                                            ]
2.       Competent Authority,               ]
         Commissioner, State Common         ]
         Entrance Test, Address : State     ]
         Common Entrance Test Cell,         ]
         New Excelsior Cinema Building,     ]
         8 Floor, A. K. Nayak Marg,
          th
                                            ]
         Fort, Mumbai , Maharashtra-400001. ]..Respondents.




patil-sachin.




::: Uploaded on - 27/06/2019                ::: Downloaded on - 28/06/2019 05:26:50 :::
                                53                           Marata(J) final.doc

                                    WITH

      CHAMBER SUMMONS (Ld.) NO. 58 OF 2019
                                IN
         WRIT PETITION (LD.) NO. 4128 OF 2018
Balasaheb Asaram Sarate,                   ]
Age 51 years, Occu : Professor,            ]
Add : Flat No. 702, Valle Vista Apartment, ]
Bawdhan, Pune -411028.                     ]...Applicant.


IN THE MATTER BETWEEN :-

1.       DR. Uday Govindraj Dhople,                 ]
          an adult, Indian inhabitant,              ]
         residing at A/304/305, Yogi Paradise,      ]
         Yogi Nagar, Borivali West,                 ]
          Mumbai-400092                             ]
                                                    ]
2.       Dr. Girish Thakur Dewnanym,                ]
         aged about 51 years,                       ]
         Indian Inhabitant, Residing at 501,        ]
         Ross Queen, 15th Road,                     ]
         Khar, Mumbai - 400052.                     ]...Petitioners.

                 Versus

1.       The State of Maharashtra           ]
         Through its Chief Secretary,       ]
         State of Maharashtra, Mantralya,   ]
         Mumbai.                            ]
                                            ]
2.       Competent Authority,               ]
         Commissioner, State Common         ]
         Entrance Test, Address : State     ]
         Common Entrance Test Cell,         ]
         New Excelsior Cinema Building,     ]
         8 Floor, A. K. Nayak Marg,
          th
                                            ]
         Fort, Mumbai , Maharashtra-400001. ]..Respondents.


                                    WITH



patil-sachin.




::: Uploaded on - 27/06/2019                ::: Downloaded on - 28/06/2019 05:26:50 :::
                                54                      Marata(J) final.doc

                    WRIT PETITION NO.3151 OF 2014

Shri.Sanjeet Shukla                            ]
Advocate, Bombay High Court,                   ]
Authorized Representative of                   ]
Youth For Equality                             ]
P-91, South Extension, Part-II,                ]
New Delhi-110 049                              ]...Petitioner

                 Versus

1.       The State of Maharashtra           ]
         G. P. High Court Bombay.           ]
                                            ]
2.       The Secretary                      ]
         Minorities Development Department ]
         Government of Maharashtra          ]
         Mantralaya, Mumbai-400 032         ]
                                            ]
3.       The Secretary                      ]
         Social Justice & Special Assistant ]
         Department, Government of          ]
         Maharashtra, Mantralaya,           ]
         Extension Bldg.,Mumbai-400 032.    ]
                                            ]
4.       Maharashtra State Reserve          ]
         Backward Class Commission, Mumbai ]...Respondents

                           WITH
          CHAMBER SUMMONS NO.225 OF 2016
                             IN
             WRIT PETITION NO.3151 OF 2014
Shri. Kishore Jagannathrao Shitole   ]
Resident of Senanager, Beed Bypass,  ]
Aurangabad - 431010                  ]...Intervener
                                       /Applicant
IN THE MATTER BETWEEN :-

Shri.Sanjeet Shukla                            ]
Advocate, Bombay High Court,                   ]
Authorized Representative of                   ]
Youth For Equality, P-91, South Extn           ]
Part-II, New Delhi-110 049                     ]...Petitioner


patil-sachin.




::: Uploaded on - 27/06/2019           ::: Downloaded on - 28/06/2019 05:26:50 :::
                                55                      Marata(J) final.doc



                  Versus

1.       The State of Maharashtra           ]
         G. P. High Court Bombay.           ]
                                            ]
2.       The Secretary                      ]
         Minorities Development Department ]
         Government of Maharashtra          ]
         Mantralaya, Mumbai-400 032         ]
                                            ]
3.       The Secretary                      ]
         Social Justice & Special Assistant ]
         Department, Government of          ]
         Maharashtra, Mantralaya,           ]
         Extension Bldg.,Mumbai-400 032.    ]
                                            ]
4.       Maharashtra State Reserve          ]
         Backward Class Commission, Mumbai ]...Respondents



                                WITH
                CHAMBER SUMMONS (ld.) NO.71 OF 2017
                                 IN
                   WRIT PETITION NO. 3151 OF 2014

Sambhaji Bajaba Thokal                         ]
R/o : B-14, Shivshakti Mumbai Co-Op            ]
Housing Society Ltd., Sec-17, Vashi,           ]
Navi Mumbai - 400 703                          ]...Applicant
                                               (Intervener)
         IN THE MATTER BETWEEN :-

Shri.Sanjeet Shukla                            ]
Advocate, Bombay High Court,                   ]
Authorized Representative of                   ]
Youth For Equality                             ]
P-91, South Extension, Part-II,                ]
New Delhi-110 049                              ]...Petitioner

                  Versus



patil-sachin.




::: Uploaded on - 27/06/2019           ::: Downloaded on - 28/06/2019 05:26:51 :::
                                56                          Marata(J) final.doc

1.       The State of Maharashtra           ]
         G. P. High Court Bombay.           ]
                                            ]
2.       The Secretary                      ]
         Minorities Development Department ]
         Government of Maharashtra          ]
         Mantralaya, Mumbai-400 032         ]
                                            ]
3.       The Secretary                      ]
         Social Justice & Special Assistant ]
         Department, Government of          ]
         Maharashtra, Mantralaya,           ]
         Extension Bldg.,Mumbai-400 032.    ]
                                            ]
4.       Maharashtra State Reserve          ]
         Backward Class Commission, Mumbai ]...Respondents


                                    WITH

         CHAMBER SUMMONS NO.32 OF 2017
                         IN
          WRIT PETITION NO. 3151 OF 2014
Akhil Maratha Federation          ]

a charitable trust registered under                ]
the provisions of the Maharashtra Public           ]
Trusts Act, 1950 and having its registered         ]
office address at :                                ]
5, Navalkar Lane, Prarthana Samaj,                 ]
Mumbai - 400 004                                   ]...Applicant
                                                   (Intervener)

IN THE MATTER BETWEEN :-

Shri.Sanjeet Shukla                                ]
Advocate, Bombay High Court,                       ]
Authorized Representative of                       ]
Youth For Equality                                 ]
P-91, South Extension, Part-II,                    ]
New Delhi-110 049                                  ]...Petitioner

                 Versus


patil-sachin.




::: Uploaded on - 27/06/2019               ::: Downloaded on - 28/06/2019 05:26:51 :::
                                57                    Marata(J) final.doc



1.       The State of Maharashtra           ]
         G. P. High Court Bombay.           ]
                                            ]
2.       The Secretary                      ]
         Minorities Development Department ]
         Government of Maharashtra          ]
         Mantralaya, Mumbai-400 032         ]
                                            ]
3.       The Secretary                      ]
         Social Justice & Special Assistant ]
         Department, Government of          ]
         Maharashtra, Mantralaya,           ]
         Extension Bldg.,Mumbai-400 032.    ]
                                            ]
4.       Maharashtra State Reserve          ]
         Backward Class Commission, Mumbai ]...Respondents


         AND

Akhil Maratha Federation                    ]
A charitable trust registered under the     ]
provisions of the Maharashtra Public Trusts ]
Act, 1950 and having its registered office ]
address at :     5, Navalkar Lane,          ]
Prarthana Samaj, Mumbai - 400 004           ]...Proposed
                                          Respondent


                             WITH
        WRIT PETITION (LD.)       NO. 4269 OF 2018
Vishnuji p. Mishra                      ]
of Mumbai an adult Indian Inhabitant,   ]
Residing at Bldg. No.29, 1 floor,
                          st
                                        ]
Plot No. 290, Owners Colony, GTB Nagar, ]
Sion Koliwada, Mumbai - 400 037.        ]..Petitioner.

                 Versus

The State of Maharashtra                     ]
Through G. P. Original Side                  ]
High Court Bombay.                           ]..Respondent


patil-sachin.




::: Uploaded on - 27/06/2019         ::: Downloaded on - 28/06/2019 05:26:51 :::
                                58                        Marata(J) final.doc

                               WITH
          PUBLIC INTEREST LITIGATION NO.06 OF 2019
1.       Doodhnath Vishveshwar Saroj          ]
         Add: 22/23, Liberty Shopping Center, ]
         Hill Road, Bandra West, Mumbai-50. ]
                                              ]
2.       Ameen Mustafa Idrisi                 ]
         Add: Gala No.2, Sangam Society,      ]
         Pandit Lal Tiwari Road,              ]
         Kandivali (W), Mumbai-67             ]...Petitioners

                 Versus

1.       State of Maharashtra                    ]
         Through Government Pleader,             ]
         PWD, Annexe Building,                   ]
         Behind High Court Building,             ]
         Fort, Mumbai.                           ]
                                                 ]
2.       Union of India                          ]
         Through Joint Secretary,                ]
         Ministry of law & Justice,              ]
         Aykar Bhawan, M.K. Road,                ]
         Marine Lines, Mumbai-21.                ]
                                                 ]
3.       Chief Secretary,                        ]
         4th Floor, Mantralaya,                  ]
         M.V. Karve Marg, Backbay,               ]
         Mumbai-400 021.                         ]...Respondents

                           WITH
         PUBLIC INTEREST LITIGATION NO.969 OF 2019

1.       Dr.Roshani Sanjay Manek                 ]
         R/at C-3003, Ashford Royale Tower,      ]
         S Samuel Street, Link Road,             ]
         Nahur-West, Bhandup-West,               ]
         Mumbai-400 078                          ]
                                                 ]
2.       Mrs.Varsha Sanjay Manek                 ]
         R/at C-3003, Ashford Royale Tower,      ]
         Link Road, Nahur-West,                  ]
         Bhandup(W),Mumbai-400 078               ]...Petitioners


patil-sachin.




::: Uploaded on - 27/06/2019             ::: Downloaded on - 28/06/2019 05:26:51 :::
                                59                       Marata(J) final.doc

                 Versus

1.       State of Maharashtra                   ]
         Through its Chief Secretary,           ]
         State of Maharashtra,                  ]
         Mantralaya, Mumbai.                    ]
                                                ]
2.       Competent Authority                    ]
         Commissioner, State Common             ]
         Entrance Test Add: State Common        ]
         Entrance Test Cell, New Excelsior      ]
         Cinema Building, 8th Floor,            ]
         A.K. Nayak Marg, Fort, Mumbai          ]
         Maharashtra-400 001.                   ]...Respondents.


Appearances in Appellate Side matters :
Mr. Gunratan Sadavarte a/w Mr.Arun D. Nagarjun,Mr.Anil
D.Sabale, Mr.Siddhart J.Bhosale and Mr. Ankush Govindrao
Gavale for petitioner in PIL No. 175 of 2018 and PIL
No.149/2014

Mr. Y. H. Muchhala, Sr. Adv, I/by Mr. Musaddique Momin,
Tauseef Sayyed for the Petitioner in W.P.No.937/2017 and W.P.
No.1208/2019

Mr. Ashish Gaikwad a/w. Bhavana R. Khichi, Prabhakar Ranshur
for the Petitioner in WPST.No.2126/2019. And for R.Nos.14, 25
AND 28 in PIL No.175/2018.

Mr. Ranjeet Thorat, Sr. Adv. A/w. Firoz Barucha I/by. Rajesh A
Tekale for the Petitioner in WPST.No.2668/2019.

Mr. S.B.Talekar I/by. M/s.Talekar and Associates for the
Petitioners in W.P.No. 11368/2016 and WPST.No.3846/2019.

Mr. J.G.Ardwad(Reddy) a/w.Mr.Arvind Aswani for the Petitioner
in PIL NO. 201/2014 and WPST. No.10755/2017.

Mr. Rajesh A. Tekale a/w.Mr. Ramesh Dube Patil a/w Ankur
Pahade, Vivek Joshi, Khushbu Marwadi and Prasad Dube Patil I/
by Jay and Co. for Petitioner in PIL.No.19/2019 and Respondent
no.3 in PIL/175/18.


patil-sachin.




::: Uploaded on - 27/06/2019            ::: Downloaded on - 28/06/2019 05:26:51 :::
                                60                      Marata(J) final.doc



Mr. Ashish Mehta for the Petitioner in PIL.No.105/2015.

Mr. Santosh Parad for the Petitioner in PIL.No.126/2009

Ms. Aparna D. Vhatkar for the Petitioner in PIL.No.140/2014

Mr. Prasad Dhakephalkar,Sr.Adv. I/by.Mr.Abhijit Patil for the
Petitioner in PIL.No.181/2018 and Respondent No.23 in PIL. No.
175/2018.

Mr. C. N. Chavan for the Petitioner in PIL.No.185/2014.

Mr. D.P. Aloni in person in PIL.No.209/2014.

Mr. Rahul Agrawal for the Petitioner in PILST.No.1914/2019.

Mr. Rafique Dada, Sr. Advocate alongwith Mr.Mihir Desai,Sr.
Adv. a/w. Mr. Ashish Gaikwad i/by. Ms. Pooja Thorat a/w Ms.
Bhavana Khichi for petitioner in PILST No. 36115/2018.

Mr. Mukul Rohatgi, Special Counsel, Mr. Paramjeet Singh
Patwalia, Special Counsel, Mr.Nishant Katneshwarkar, Special
Counsel, Mr. V. A. Thorat, Senior Counsel, Mr. A. Y. Sakhare,
Senior Counsel, Smt. G. R. Shastri, Addl. G.P, Mr. P. P. Kakade,
AGP, Mr. Vaibhav Sugdare, Ms. Prachi Tatake, Mr. Akshay
Shinde, B Panel AGP and Rohan S.Mirpury, Deepak Salvi,
Ms.Misha Rohatgi, Ms. Harshika Varma, for the Respondent-
State

Mr. Vineet Naik,Sr. Adv. A/w. Sukand Kulkarni, Ashish Gaikwad
i/by.Mr. Sandeep Dere for Respondent No.28 in PIL/175/18.

Mr. Rajiv Chavan,Sr.Adv. a/w Priyanka Chavan, Anupama
Pawar,Sumangala Yadav and Rajesh Tekale I/by.Sachin Pawar
for for respondent no.15 in PIL/175/18.

Mr. Yogesh P. Morbale a/w. Abhijit Tambe, Chalak for the
Applicant in CAI.Nos.06/2019 and 07/2019 in PIL.No.175/2018.

Mr. Nasir Mohammed for the Applicant in CAI.No.08/2019 in
PIL.No.175/2018.



patil-sachin.




::: Uploaded on - 27/06/2019           ::: Downloaded on - 28/06/2019 05:26:51 :::
                                61                      Marata(J) final.doc

Mr.Ashish Gaikwad a/w. Bhavana R. Khichi, Prabhakar Ranshur
for R.Nos.14, 25 AND 28 in PIL No.175/2018 and for the
Petitioner in WPST.No.2126/2019.

Ms. Vijayalaxmi Khopade for the Applicant in CAI.No.17/2019.

Mr. A.A.Siddiqui for the Applicant in CAI. No.16/2017 in PIL. No.
105/2015.

Mr. Parag Vyas for UOI in PIL No.126/2009.

Mr. Nilesh Wable for Respondent No. 4 in PIL.No.175/2018.

Mr. D. W. Bhosale for respondent no.5 in PIL/175/18.

Mr.A.R.Singh a/w. S.R.Singh for Respondent No. 6 (UOI).

Mr. Rameshwar N. Gite a/w. Ankit Chaturvedi, Rohit Gorade,
Avanti Inamdar for respondent no.7 in PIL/175/18.

Mr. V. P. Patil I/by Vaibhav Kadam for respondent no.9 in
PIL/175/18.

Mr. Gajanan Shinde a/w Sambhaji Kharatmol for Respondent
No. 10 in PIL/175/18.

Mr. Abhijit Desai a/w.Ms. Divya Parab for respondent No.11 in
PIL/175/18.

Mr. Sanjeev B. Dere a/w. Suchita Pawar for Respondent No.12
in PIL.No.175/2018.

Mr. Sachin Pawar for Respondent No. 13 in PIL.No.175/2018.

Mr. Jitendra P. Patil for Respondent No.18 in PIL.No.175/2018.

Mr.Dilip Shinde for Respondent No.20 in PIL.No.175/2018.

Mr. Sandeep Salunke for respondent no.21 in PIL/175/18.

Mr. Satish Mane Shinde a/w V. M. Thorat, Ms.Pooja Thorat and
Patil for Respondent no.23 in PIL/175/18.



patil-sachin.




::: Uploaded on - 27/06/2019           ::: Downloaded on - 28/06/2019 05:26:51 :::
                                62                      Marata(J) final.doc

Mr. Vitthal Ghumde I/by. Rajan Gaikwad for Respondent No.26
in PIL.No.175/2018.

Mr.Sachin D. Kadam for Respondent No.29 in PIL No.175/2018.

Mr.S.D.Rupwate for Respondent No.30 in PIL.No.175/2018.

Ms.Leena Patil a/w. Mr.Akshay R. Kapadia for Respondent
No.31.

Mr. Sanjeev R.Singh a/w. Jyoti S. Agrawal for Respondent No.1
in PIL.No.19/2019 and W.P.No.3846/2019.



Appearances in Original Side matters :
Mr. Arvind Datar, Sr. Adv. and Mr. Pradeep Sancheti, Sr.
Advocate a/w Mr. Darshit Jain, Mr.Prathamesh Kamat, Kanchan
Dube and Neha Yadav, Pallavi Bali I/by Mr. Ashish U. Mishra for
petitioner in WPL/4100/18 and W.P.(OS) No.3151/2014.

Mr. S.G.Anney, Sr.Adv. A/w. Pooja Patil, Premlal Krishnan,
Sankalp Anantwar, Anurag Mankar, Rishi Alwa, Dinesh Bhatia,
I/by. M/s. Pan India Legal Services LLP for Petitioners in
WPL.No.4128/2018 and NMW Nos.565/2018, 17/2019,
45/2019.

Mr. Ejaj Naqvi for the Petitioner in PIL.(OS)No.06/2019

Mr. S.T. Manek for the Petitioner in WPL 969/2019

Mr. Ramesh Dube Patil a/w Ankur Pahade, Vivek Joshi, Khushbu
Marwadi and Prasad Dube Patil I/by Jay and Co. for
Applicant/Intervenor in CHSW.NO.01/2019.

Mr. Mukul Rohatgi, Special Counsel, Mr. Paramjeet Singh
Patwalia, Special Counsel, Mr. Nishant Katneshwarkar, Special
Counsel, Mr. V. A. Thorat, Senior Counsel, Mr. A. Y. Sakhare,
Senior Counsel, Smt. G. R. Shastri, Addl. G.P, Mr. P. P. Kakade,
AGP, Mr. Vaibhav Sugdare, Ms. Prachi Tatake, Mr. Akshay
Shinde, B Panel AGP and Rohan S.Mirpury, Deepak Salvi,
Ms.Misha Rohatgi, Ms. Harshika Varma, for the Respondent-
State.


patil-sachin.




::: Uploaded on - 27/06/2019           ::: Downloaded on - 28/06/2019 05:26:51 :::
                                  63                         Marata(J) final.doc



Mr. V. M. Thorat a/w. P. V. Thorat, Anukul Seth, Aditya Bhagat
for Applicant in CHSWL.No.58/2018 and CHSWL.NO59/2019.

Mr. Rajiv Chavan, Sr. Advocate a/w Priyanka Chavan, Anupama
Pawar, Sumangala Yadav and Rajesh Tekale I/by Sachin Pawar
for Applicant/Intervenor in CHSWL.No.41/2019 in WPL.
No.4100/2018.


                          Coram : RANJIT MORE &
                                  SMT. BHARATI H. DANGRE, JJ.

                Reserved on : 26th March 2019

            Pronounced on : 27th June 2019

JUDGMENT [Per Ranjit More, J.]


1                Every democracy is challenged by the complex task

of providing social justice to sections that have been

traditionally discriminated against, while ensuing that such

affirmative action does not hinder opportunities offered to the

rest of the population. The caste system deeply embodied in

Indian society is accused of widespread discrimination on

basis of descent and birth.           Successive Governments have

sought to redress this inequity through policy of affirmative

action, which is perceived as policies formulated with a view

to increase opportunities for the disadvantaged class.                       The

Constitution itself has endeavored to rectify discrimination

against group of people often loosely referred to as "Other


patil-sachin.




::: Uploaded on - 27/06/2019                ::: Downloaded on - 28/06/2019 05:26:51 :::
                                     64                            Marata(J) final.doc

Backward Class" through Articles 15, 16, 335 and 340. The

absence of precise definition of this term, resulted in

development of a method to identify them and determine who

exactly comprised the Other Backward Class. This vexatious

issue persisted since the Constitution came into force and has

perplexed the Indian Judicial System since long. At times, this

issue has inflamed this country and coined a new terminology

of 'Reverse discrimination'.

                 Seven         decades   since   the    enactment            of     the

Constitution, alas this issue of identification of the Backward

classes and the power of State to have recourse to the

enabling provision under Article 15(4) and 16(4) still continues

to be a contentious issue. The Maratha community, perceived

as a dominant community in the State of Maharashtra

indulged into state wide agitations staking their demand for

reservation and privileges under the Constitution and it

reached its peak in the year 2017-2018.                        The community

carried out massive marches, where 15 to 20 lakh persons

participated and it is reported that 57 marches were held

across the State between August 2016 to December 2016.

After the community took to the streets, the State brought an

Ordinance for the first time in the year 2014 granting


patil-sachin.




::: Uploaded on - 27/06/2019                      ::: Downloaded on - 28/06/2019 05:26:51 :::
                                65                           Marata(J) final.doc

reservation to the said community in jobs and in the field of

education. The said Ordinance was then translated into an Act

No.I of 2015, which was brought before this Court and the

enactment conferring the benefit on the community came to

be stayed.           The State Government then set up a backward

class Commission to ascertain the social and educational

status of the community. Though the community is politically

well represented, the various reports including the report of

the Committee headed by Justice Gaikwad Commission

suggest that huge chunks of Maratha is still deprived of basic

facilities. The report of research study carried out by Gokhale

Institute of Economics disclose that 40% of the total farmers

who committed suicide were Marathas and this report is a

reflection of the agrarian crisis in the State and since most of

the Marathas are agriculturists, it brings forth the financial

distress faced by the community. In the backdrop of the said

scenario, the youth of this community is looking towards

reservation as a solution to their progress and march towards

cities and that is the reason why the community joined hands

to track their demand.              Amidst this scenario, the State

Government declared 72,000 Government jobs open and this

declaration was met with allegations and counter allegations,


patil-sachin.




::: Uploaded on - 27/06/2019                ::: Downloaded on - 28/06/2019 05:26:51 :::
                                 66                               Marata(J) final.doc

giving rise to a political debate and the issue of reservation to

Maratha is kept alive and has been brought before us through

these bunch of petitions.           The State witnessed mixed reaction

to the claim of Marathas which came to be objected by the

Other Backward Classes as they are anxious that their share is

being eaten up by the newly created class and again, there

are open category candidates who are apprehensive that

merit would receive a set back.                  The emergent situation

makes us think whether we have lost the battle of annihilation

of castes proposed by our founding fathers.                           Our whole

anxiety as a Constitutional Court is to assure a social harmony

as perceived by the Constitution.               We are duty bound to act

impartially, uninfluenced by the outside forces and make a fair

decision within the framework of the Constitution and the

existing laws and that is what we propose to do while dealing

with the flaring issue in the State as on today.


2                The present batch of writ petitions pose a challenge

to the Maharashtra State Reservation for Seats for Admission

in Educational Institutions in the State and for appointments in

the public services and posts under the State (for Socially and

Educationally            Backward    Classes)    SEBC        Act,      2018        i.e.



patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:51 :::
                                        67                           Marata(J) final.doc

Maharashtra Act No.LXII of 2018 (for short 'SEBC Act'). Since

common issues are involved in this batch of petitions and

some of the petitions assailing the Constitutional validity of

the enactment as well as its provisions and other writ petitions

seeking implementation of the said Act, we have clubbed all

the writ petitions, heard them together and they are being

decided by this common judgment.                    The grounds of challenge

raised in the petitions assailing the validity of the enactment

are more or less similar.                    We would, however, make a

reference to the factual aspects involved in three lead

petitions and make a reference to the question of law involved

in all the writ petitions in a cumulative manner.

                 We would first refer to the Public Interest Litigation

No.175 of 2018 filed by Dr. Jishri Laxmanrao Patil, Member

Indian Constitutionalist Council.                 The petitioner in the said

petition is a practicing Advocate and Member of a non

profitable organization known as 'Indian Constitutionalist

Council' having its office in Mumbai.                    The said petition is

instituted by her with the claim that she does not have any

personal interest in the matter but since the said enactment,

according to the petitioner, is a fraud played on the

Constitution          of       this   country,   by hiking      the      reservation


patil-sachin.




::: Uploaded on - 27/06/2019                        ::: Downloaded on - 28/06/2019 05:26:51 :::
                                 68                             Marata(J) final.doc

available in the Sate of Maharashtra from 52% to 68% and

thereby crossing the barrier of the ceiling limit of 50%

imposed by the Hon'ble Apex Court in case of in case of Indra

Sawhney Versus Union of India1. The petition proceeds to

state that the quota which is reserved for the Maratha

community affects the seats in general pool of candidates and

therefore, it is claimed that it does not identify itself as a

reservation under Articles 15 and 16 of the Constitution. The

said reservation is also clamped as nothing but a desperate

attempt by the political parties to appease the vote bank. The

petition proceeds to state that the said enactment is a

culmination of long pending demand for reservation by

Marathas and this is done without enough supportive data so

as to justify an extra ordinary situation.              The petitioner has

placed reliance on the judgment of the Rajasthan High Court

whereby 5% reservation was conferred on Gujjars and four

other castes and the Rajasthan High Court was pleased to

quash the Rajasthan Special Backward Classes (Reservation of

Seats       in    Educational   Institutions   in    the      State      and         of

appointments and post in services under the State Act, 2015)

and according to the petition, the Hon'ble Apex Court, by its


1 1992(3) SCC 217

patil-sachin.




::: Uploaded on - 27/06/2019                   ::: Downloaded on - 28/06/2019 05:26:51 :::
                                   69                            Marata(J) final.doc

order dated 13th November 2017 was pleased to restrain the

State Government from taking any action or decision on the

administrative side or in any manner, conferring the benefit of

reservation which will have the result of crossing the total

reservation beyond 50%.

                 During the pendency of the petition before this

Court, subsequent events occurred resulting into enlarging the

scope of petition and a relief came to be sought to quash and

set aside the reservation of Maratha community in the

advertisement             published    by   Maharashtra       Public       Service

Commission on 10th December 2018 bearing Advertisement

No.50 of 2018. Further, a relief is also sought to quash and

set aside the Government Resolution dated 5 th December

2018 issued by the General Administrative Department (GAD)

fixing the roster point of SEBC reservation i.e. Maratha

Reservation in the public services. The present PIL, therefore,

seeks a relief of issuance of writ in the nature of mandamus to

stop the discrimination of the open category/open pool

candidates at the hands of State of Maharashtra (to the extent

of 68%) which amounts to breach of Article 14, 16, 21 of the

Constitution of India.




patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:51 :::
                                      70                           Marata(J) final.doc

                 While         the   petition   was       pending,           several

applications for Intervention came to be instituted in the said

writ petition seeking relief of impleading the applicants as

party respondent as the applicants sought to justify the

impugned enactment by the State legislature.                                On 10th

December 2018, this Court was pleased to allow the

applications for intervention as the learned counsel appearing

for the petitioner had conveyed his No Objection.                                  The

petitioner was directed to add all the applicants as party

respondents and to serve the copy of PIL on the newly added

respondents to the said applicants.                   As a result, all the

applicants/intervenors supporting the impugned legislation are

impleaded as party respondents from respondent no.3 to

respondent no.31. The Chief Minister of State of Maharashtra

and the Chief Secretary of State of Maharashtra are also

respondents in the said petition.



3                The second lead petition to which we would make a

reference with Writ Petition (L) No.4128 of 2018 filed by

Dr.Uday Govindraj Dhople and others. The said petition is filed

in representative capacity on behalf of all similarly situated

medical         students/medical          aspirants   who       are      adversely


patil-sachin.




::: Uploaded on - 27/06/2019                      ::: Downloaded on - 28/06/2019 05:26:51 :::
                                71                         Marata(J) final.doc

affected by the impugned SEBC Act of 2018.                 The said writ

petition inter alia, seek quashment of the SEBC Act, 2018 after

examining its validity,legality and propriety. In the alternative,

a writ in the nature of certiorari as prayer for, for quashing

and setting aside Section 2(j), section 3(2) and section 3(4),

Section 4, Section 5 and Section 9(2), 10, 12 of the impugned

Act after examining its legality and propriety.

                 A bold statement is made in the petition to the

effect that the reservation system has become a tool of

convenience for politicians and government in power to

secure their vote bank.        The petition proceeds to state that

the Maratha community was never treated as a backward

community and on earlier occasions, their claim was rejected.

the Mandal Commission rejected the said demand. The said

petition places heavy reliance on the judgment of the Hon'ble

Apex court in case of M.R.Balaji and others Vs. State of

Mysore,2 where the Apex Court had laid down the permissible

and legitimate limit in reservation and held that special

provisions improperly made under Article 15(4) and under

Article 16(4) beyond the permissible and legitimate limits

would be liable to be challenged as fraud on the Constitution


2 AIR 1963 SC 649

patil-sachin.




::: Uploaded on - 27/06/2019              ::: Downloaded on - 28/06/2019 05:26:51 :::
                                  72                           Marata(J) final.doc

and it was clarified that Article 15(4) is an enabling provision,

it does not impose an obligation but merely leaves it to the

discretion of the appropriate government to take suitable

action, if necessary. It is alleged that the Maratha community

has been agitating for reservation since past several years

and it is only on account of the public pressure mounting on

the government, the reservation is provided by the impugned

enactment.



4                The grievance set out in the petition is about the

medical         profession     and    how   adversely       the      impugned

enactment is going to affect the future of young medical

aspirants.         Reservation contemplated under the enactment,

according to the petitioner, has reduced the number of seats

falling in the kitty of open category candidates and the

petition proceeds to give the statistics. It is also alleged that

the chance of open category student securing a seat in Post

Graduation is minimized by the 16% reservation for Maratha

community and the impugned enactment seriously prejudices

the chances of the open candidates in all fields of education

as well as service.




patil-sachin.




::: Uploaded on - 27/06/2019                  ::: Downloaded on - 28/06/2019 05:26:51 :::
                                73                         Marata(J) final.doc

                 The further ground of challenge is that the SEBC

Act was passed presumably based on the recommendations of

Justice Gaikwad Commission Report. However, the said report

is not based on any empirical data and severe criticism is

hurled about the inadequacy of the data base and absence of

disclosure of target group to examine and conclude that

Maratha community is socially and educationally backward.

The scathing criticism further proceeds to state that a

community which was found not to be socially or educationally

backward for over 60 years, is now declared so, without any

change in circumstances. The petition also alleges non-

application of mind to an important aspect as to which

communities or class or group of citizens would constitute the

SEBC and the Commission has ignored all other castes and

have addressed itself only to the social and educational

backwardness of Maratha community.            Such an approach is,

therefore, questioned as arbitrary and discriminatory and the

SEBC Act is assailed as a colourable piece of legislation. It is

also alleged that the enabling provisions enumerated in the

Constitution under Article 15(4) and 16(4) empowers the State

to identify and recognize the compelling interest and confer

assistance to the socially and educationally backward class of


patil-sachin.




::: Uploaded on - 27/06/2019              ::: Downloaded on - 28/06/2019 05:26:51 :::
                                      74                           Marata(J) final.doc

citizens and these enabling provisions have to be exercised

with great caution, keeping in mind the efficiency which is

held to be constitutional limitation on the discretion of the

State in making reservation as indicated by Article 335. It is

also alleged that on pure assumption, without any empirical

data, the population of Maratha in the State of Maharashtra is

estimated as 32% though the 2001 census or 2011 census do

not give any figures of Maratha population and therefore,

according to the petition, there is no data available with the

respondents to indicate inadequate access of education or

inadequate representation in the services to this community

due to backwardness.



5                The impugned enactment is alleged to have an

effect of stratifying the society of class based on communal

line and the said legislation is further frowned upon as this can

never be the intention or scope of equality clause or of the

special         provisions     for        advancement      of      socially        and

educationally backward class of citizens.                       The impugned

provisions of the SEBC Act, 2018 are also alleged to be

violative of basic structure and fundamental values of

Constitution articulated in the preamble and encapsulated in


patil-sachin.




::: Uploaded on - 27/06/2019                      ::: Downloaded on - 28/06/2019 05:26:51 :::
                                     75                          Marata(J) final.doc

Article 14, 16 and 19. Creation of separate class of Maratha

community outside the OBC class and then bestowing them

with special and separate benefits apart from the OBC class is

also severely criticized in the petition. A concession is offered

to the effect that if at all the State has reached the verifiable

and justified conclusion that Maratha community is in fact,

socially and educationally backward, then, in that case at the

highest, they would form part of the Other Backward Class

instead of providing a separate reservation.

                 Chamber Summons No.1 of 2019 is moved in the

Writ Petition by one Kashinath Jagannath Thakur, who is an

Advocate by profession and also a social worker belonging to

Maratha community. Relief is sought to implead him as party

respondent.             Further, there is also a Chamber Summons

moved by Balasaheb A. Sarate, who claims to be a researcher

of Maratha reservation and a professor of Economics and also

a social worker.               He supports the impugned enactment and

seeks impleadment as a party respondent in the said writ

petition.



6                The third lead petition which poses an extensive

challenge to the findings of the backward class commission


patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:51 :::
                                      76                               Marata(J) final.doc

and its report which is the basis of the impugned legislation, is

Writ Petition No.4100 of 2018 filed by one Sanjeet Shukla, an

authorized representative of the organization known as 'Youth

for Equality' which claims to be a constitute of professionals

and young persons working in different organizations. It is the

same petitioner who had filed a Writ Petition No.3151 of

2014            challenging    the        ordinance     promulgated             by      the

Government of Maharashtra in the year 2014.                              The petition

proceeds to state that a detailed interim order was passed by

this Court on 14th November 2014 staying the operation and

implementation of the ordinance dated 9th July 2014 and the

Government Resolution providing for 16% reservation in

favour of Maratha community. The petition proceeds to state

that the said order was challenged by the State Government

before the Hon'ble Apex Court in SLP which was dismissed by

an order dated 18th December 2014. Thereafter, the State of

Maharashtra had enacted the ESBC Act of 2014 which

contained a provision of 16% reservation for the education

and socially backward class in which Maratha community is

included. Since the Ordinance and the new enactment were

identical, the High Court on 7th April 2016 also stayed the

operation and implementation of the ESBC Act of 2014. The


patil-sachin.




::: Uploaded on - 27/06/2019                          ::: Downloaded on - 28/06/2019 05:26:51 :::
                                        77                               Marata(J) final.doc

petition         proceeds         to   state     that     thereafter         the      State

Government             issued      a     notification    on     4th    January         2017

constituting            the      Maharashtra          State       Backward             Class

Commission and on 4th May 2017, the Court recorded the said

statement of the State Government.                                The Commission

thereafter prepared a report and recommended reservation in

favour of the Maratha community which is the foundation of

the SEBC Act of 2018. The State Government tabled the bill

for providing reservation to Maratha community before the

State assembly on or about 29th November 2018 and it is

alleged that the said Bill was passed without any discussion,

despite the fact that the report by the Commission for

Backward class was not shared or tabled before the State

assembly.          The         State   Government           thereafter         issued         a

notification stating that the Governor had approved the SEBC

Act of 2018.            It is alleged that the non-tabling of MSBCC's

report          violated       Section      15   of   the      Maharashtra            State

Commission for Backward Classes Act, 2005.                               The said writ

petition also formulates more or less the same grounds which

we have reproduced above in the other two writ petitions.

Certain additional grounds are formulated in the petition and

one of the ground is that the impugned Act is passed without


patil-sachin.




::: Uploaded on - 27/06/2019                            ::: Downloaded on - 28/06/2019 05:26:51 :::
                                     78                           Marata(J) final.doc

complying with the requirements of the Constitution 102 nd

Amendment Act of 2018 and particularly without complying

with clause (9) of Article 338-B and also there is no

compliance with Article 342-A as no notification is issued by

the President.

                 The petition further proceeds to state that Maratha

community            is    a   powerful    community      in    the      State         of

Maharashtra with proved dominance in Government Service,

education, politics, sugar cooperatives etc, and in fact, in

second          Backward        Class    Commission     Report        dated       31 st

December            1980       (Mandal    Commission      Report),         Maratha

community has categorized the community as forward Hindu

community. Similarly, the National Commission of Backward

Class report dated 25th February 2000 categorized Maratha as

socially advanced and prestigious community and not only

this, the MSBCC (Bapat Commission Report) dated 25 th July

2008 also rejected the demand of Maratha community to be

included in the Other Backward Class. The petition proceeds

to give the details in form of a table as to how many medical

colleges in the State are owned by the stalwarts from Maratha

community and the petition also contains a list of the Chief

Ministers of the State of Maharashtra and a positive assertion


patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:51 :::
                                  79                          Marata(J) final.doc

is made that most of the Chief Ministers of this State belong to

Maratha community.              The petition also contains a list of

cooperative sugar factories being headed in the capacity as

Chairman by the persons from Maratha community.                               The

petitioner          further    makes   a   claim     that       Maharashtra

Government does not have any data of the population of

Marathas and therefore, they have been quoting inconsistent

numbers.            The estimate of Marathas to be 30% of the

population as is the basis of the report, according to the

petition, is evidently wrong when the established quantum of

other sections of the population is taken into account.                       The

claim of Maratha being a backward category is looked by the

petitioner as a result of the regressive tactics adopted by the

Maratha community by staging dharna and agitations with a

demand of grant of reservation to them.                 The petition also

give a detailed analysis of the report of the commission and

alleges that the study carried out is patently unscientific and

completely unreliable.           The small sample size of 46,629 is

objected to as a biased sample as out of the total number of

families surveyed included 29,813 Maratha families and since

64% of the sample size is of Maratha community, the end

result according to the petitioner, has to be in favour of


patil-sachin.




::: Uploaded on - 27/06/2019                 ::: Downloaded on - 28/06/2019 05:26:51 :::
                                    80                           Marata(J) final.doc

Maratha.          Reliance is placed on the judgment of Rajasthan

High Court in Writ Petition No.1645 of 2016 which had set

aside the reservation of Gujjar and one of the ground being

that the sample study did not follow the proportional formula

and for a sample of a caste, the index of population was not

taken into           consideration.     It is also       alleged that the

Commission has failed to carve out extra-ordinary condition of

backwardness of the said community.



                 Apart from the three lead petitions which we have

referred to above, there are several other writ petitions which

pose more or less similar challenge on more or less similar

grounds in these three writ petitions and we restrain ourselves

from making reference to the said grounds as raised in the

other petitions.



7                The       State   Government     has       filed      affidavit

responding to the challenge posed in the petitions and we

would make reference to one such affidavit filed in Writ

Petition (L) No.4100 of 2018. The said affidavit is filed by

Shivaji Raghunath Daund working as Secretary, GAD dated

16th January 2018. The impugned enactment is justified to


patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:51 :::
                                 81                           Marata(J) final.doc

be warranted by extra-ordinary circumstances which are set

out in the affidavit to be :-

     (a)        Gradual deterioration in educational and social

                 backwardness of Marathas

     (b)        Deterioration in income as well as desperation of

                 families to survive,

     (c)        Substantial backlog in services under the State.

     (d)        Increase in the number of suicides as a result of

                form indebtness and shift to manual labour

     (e)        Inability to raise standard of living as a result of

                 adverse conditions.



                 The affidavit highlights the quantifiable data in

relation to the population of Maratha and extensively deal

with the features of the said MSBCC report. It also makes a

reference to the history of the Maratha community and

proceeds to state that the State Government had placed the

summary of the report of the Commission along with its

recommendations, before both the Houses of the legislature

as contemplated under Section 15 of the MSBCC Act 2005.

The affidavit also deals with the contention of the earlier

ESBC Act 2014 and proceeds to state that as per Section


patil-sachin.




::: Uploaded on - 27/06/2019                 ::: Downloaded on - 28/06/2019 05:26:51 :::
                                  82                             Marata(J) final.doc

18(1) of the impugned Act, on and from the date of coming

into force of the said enactment, the ESBC Act of 2014 and

2014 Ordinance is repealed by the legislature and the

earlier petition No.3151 of 2014 is rendered infructuous and

the interim order in effective. The affidavit also proceeds to

highlight the methodology adopted by the Commission and

the bulky exercise carried out with the assistance of five

agencies and the Commission being assisted by the experts

in analyzing the data i.e. Professor Ambadas Mohite - Senior

Acamedic Consultant, YCMOU, Regional Centre, Amravati,

Dr. Omprakash Jadhav, Assistant Statistics, Dr. Babasaheb

Ambedkar University, Aurangabad and Dr. Sudhir Gavhane,

Aurangabad.             It also makes reference to the information

provided to the Commission by various departments of the

Government including the GAD, Social Justice and Special

Assistance           Department,      Labour,     Agriculture,           School

Education, Higher and Technical Education etc.

                 Detail affidavits in support of Chamber Summons

are also filed by the applicants/newly added respondents.

One such affidavit by Prakash Shankar Bhosale who belong

to Maratha community highlights the history of the Maratha

community.            There are several affidavits filed in support of


patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:51 :::
                                  83                          Marata(J) final.doc

the intervention application which highlights the status of

the Maratha community, its historical background and also

the present social status of the community.



8                We have carefully perused the writ petitions,

affidavits, applications for interventions/chamber summons

and supporting affidavits. After hearing the learned counsel

appearing for the respective parties, we broadly capitulate

the points for our consideration and we have proceeded to

deal with the said points under the following major heads :



(I)              Arguments of the parties.

(II)             Conspectus of the matter including the legislative
scheme of the impugned Enactment.
(III)            Whether       the    impugned    Act       of      2018           is
constitutionally invalid on account of lack of legislative
competence on the following sub-heads:-


        (a)     The subsisting interim order passed by the Bombay
                High Court in Sanjeet Shukla vs. State of
                Maharashtra (WP 3151/2014) thereby granting
                stay to a similar enactment and ordinance of the
                State, which is pending for adjudication before this
                Court.
        (b)     The 102nd (Constitution) Amendment, 2018 deprives
                the State legislature of its power to enact a

patil-sachin.




::: Uploaded on - 27/06/2019                 ::: Downloaded on - 28/06/2019 05:26:51 :::
                                         84                             Marata(J) final.doc

                legislation            determining        the        Socially           and
                Educationally Backward Class and conferring the
                benefits on the said class in exercise of its enabling
                power          under    Article   15(4)     and       16(4)       of     the
                Constitution.
       (C)      The limitation of 50% set out by the Constitution
                bench in Indra Sawhney in form of constitutional
                principle do not permit reservation in excess of 50%.


(IV)             Whether the State has been able to establish the
social and educational backwardness and inadequacy of
representation             of     the        Maratha   community             in     public
employment on the basis of the report of MSBCC under the
Chairmanship of Justice Gaikwad on the basis of quantifiable
and contemporaneous data ?


(V)              Scope of Judicial Review for interference in the
findings, conclusions and recommendation of the MSBCC.


(VI)             Whether the reservation carved out for Maratha
community by the State Government in form of impugned
legislation satisfies the parameters of reasonable classification
under Article 14 of the Constitution ?


(VII)            Whether the ceiling of 50% laid down by the
Hon'ble Apex Court in case of Indra Sawhney vs. Union of
India, is to be taken as a constitutional principle and deviation
thereof violates the basic tenet of equality enshrined in the
Constitution ?


patil-sachin.




::: Uploaded on - 27/06/2019                           ::: Downloaded on - 28/06/2019 05:26:51 :::
                                        85                               Marata(J) final.doc




(VIII)           Whether the State is able to justify existence of
exceptional          circumstances            or    extra-ordinary         situation          to
exceed the permissible limit of 50% within the scope of
guiding principles laid down in Indra Sawhney ?


(IX)             Whether         in     the        backdrop      of     the      findings,
conclusions and recommendations of the MSBCC report,
whether the State Government has justified exercise of its
enabling         power         under    Article      15(4)    and      16(4)       of     the
Constitution ?


(X)              Summary of conclusions.


(I) - ARGUMENTS OF RESPECTIVE PARTIES

                 We have extensively heard the respective counsel

appearing for the petitioners and we would make a brief

reference to the submissions advanced by the learned counsel

for the petitioners.



9                We have heard Dr. Sadavarte, learned counsel

appearing for the petitioner in PIL No.175 of 2018. Apart from

relying on the grounds mentioned in the writ petition, Shri

Sadavarte has extensively advanced his submissions before

us opposing the impugned legislation.                                 He invited our

attention to the judgment delivered by the Hon'ble Apex Court

patil-sachin.




::: Uploaded on - 27/06/2019                            ::: Downloaded on - 28/06/2019 05:26:51 :::
                                    86                             Marata(J) final.doc

in Abdul Khader and others vs State of Mysore 3. He

would submit that the very basis of classification based on

caste is the root of all the maladies and Shri Sadavarte would

vociferously argue that after almost 7 decades, after coming

into force of Indian Constitution, the democracy in this

country, is totally based on caste politics and not on the

intellectual leadership. He expresses that Maratha community

has given 12 Chief Ministers to this State and in spite of this, it

is unfortunate that the State of Maharashtra is categorizing

this class as 'backward'.               He would further submit that the

present reservation is attempting to destroy the basic

structure of the Constitution.             Shri Sadavarte has also placed

heavy reliance on the Division Bench judgment in form of an

interim order in the earlier round of litigation when a similar

attempt by the State Government to enact a similar legislation

by providing 16% reservation to Maratha did not find favour

with this Court and an interim stay was granted to the

implementation of the ordinance and the enactment of 2014

which came to be upheld by the Supreme Court. Further, Shri

Sadavarte          would       submit    that   the   Division        Bench        had

considered the arguments in extenso about the special


3 AIR 1953 SCC 355

patil-sachin.




::: Uploaded on - 27/06/2019                      ::: Downloaded on - 28/06/2019 05:26:51 :::
                                      87                          Marata(J) final.doc

circumstances which were sought to be put forth for

classifying Marathas as socially and educationally backward

and he would submit that the Court concluded that prima

facie there was no case at all for classifying Marathas as

socially and educationally backward classes by completely

ignoring the reports made by the National Commission for

backward classes and the Mandal Commission and also Justice

Bapat Commission Report. On the issue as to whether prima

facie case has been made out for justifying increase in

percentage of reservations from 52% to 68% in education and

in public employment, according to Shri Sadavarte, the

Division Bench had categorically held that there is a ceiling

limit of 50% on reservations under Article 15(4) and 16(4) and

that is a binding rule and not a mere rule of prudence and this

rule may be relaxed only in extra ordinary situations and for

extra       ordinary           reasons.   However,   the      Division        Bench

concluded that neither the Rane Committee nor the State

Government had placed before it any material to justify the

existence of any exceptional or extra ordinary circumstances

so as to cross the ceiling and the burden which ought to have

been discharged by the State was not discharged by it. On

the other hand, it had categorically held that material on


patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:51 :::
                                88                      Marata(J) final.doc

record suggest that Maratha is a politically dominant class and

there is no element of social oppression and/or social

discrimination or atleast social segregation of this community.

No attempt has been made on the part of the State to

establish exceptional circumstances which prompted the State

to exceed the ceiling of reservation by such a wide margin.

Thus, according to Shri Sadavarte, the said order though in

the nature of an interim order, still governs the field and when

the Apex Court has refused to intervene, the exercise by the

State to bring a new legislation with the same avowed object

and this time through a fact finding submitted by a new

commission i.e. Justice Gaikwad Commission cannot wipe out

the observations made by the Division Bench. This, according

to him, is no less than a fraud played on the Constitution. He

would vehemently submit that the creation of new class under

Section 2(j) of the SEBC Act 2018 is nothing but a misnomer,

since it contemplate socially and educationally backward class

which is nothing but the Other Backward Class.                          Shri

Sadavarte further submits that the constitution of a new

Commission is an eye-wash. He however, submits that with

the Constitution coming into force and with two National

Commissions and several State Backward Class Commission


patil-sachin.




::: Uploaded on - 27/06/2019           ::: Downloaded on - 28/06/2019 05:26:51 :::
                                 89                          Marata(J) final.doc

being constituted, none of the commissions have identified

Maratha as backward and rather the attempts by the

community to categorize it as backward have failed.                           He

submits that the Commission has misdirected itself by making

wrong reference and it resulted into wrong conclusions. He is

also extremely critical of the findings of the                 Commission

which recorded that Maratha is a backward class and one

instance to cite, he would submit that there is a report on

suicide of farmers but he would categorically submit that

there is data to demonstrate that it is not only the Maratha

farmers who have committed suicide but since it is an

agrarian crisis and Marathas happen to be the cultivators,

resultantly, their number is high. He would also submit that

the calculation of marks by the backward class commission

and allotting 21.5 marks to Maratha community out of 25

marks so as to stake its claim of backwardness is also

misleading. The said analysis according to Shri Sadavarte, is

merely hypothetical.           Apart from the judgment in case of

Balaji, Shri Sadavarte has also placed reliance on the following

judgments :

     1)         1963 Supp. (1) SCR 439/AIR 1963 SC 649 M.R. Balaji




patil-sachin.




::: Uploaded on - 27/06/2019                ::: Downloaded on - 28/06/2019 05:26:51 :::
                                 90                           Marata(J) final.doc

      2)        Order of Bombay High Court - Coram: Mohit Shah, CJ
                and M.S. Sonak, J. dated 14/11/2015 (Writ Petition
                NO.3151/2014)

      3)        Order of Bombay High Court-Coram: Mohit Shah, CJ
                and G.S. Kulkarni., J. dated 07/04/2015

      4)        (2006) 8 SC 212 M. Nagraj & Ors.

      5)        (2018) 10 SC 396 Jarnail Singh & Ors.

      6)        (1972) 1 SCC 660-The State of AP and Ors V/s.U.S.V.
                Balaram

      7)        (2005) 1 SCC 394 - E.V. Chinnaiah vs. State of Andhra
                Pradesh

      8)        (1992) Suppl (3) SCC 217-Indra Sawhney & Ors.

      9)        (2017) 10 SCC 706 - Himangni Enterprises Vs.
                Kamaljeet Singh Ahluwalia.

      10)       State of Rajasthan Vs. Ganga Sahay Sharma

      11)       Dr. K.Krishna Murthy & ors Vs. Union of India & Anr
                Writ Petition (Civil) No.356 of 1994.


10               In support of the petitioners in W.P.No.4128/2018,

we have heard learned Senior Counsel Shri Aney. He would

assail the SEBC Act 2018 on the following legal reasons :-

(1)      Absence of legislative competence.
(2)      Impermissible classification
(3)      Violation of basic structure
(4)      Terms of reference and absence of relevant data.




patil-sachin.




::: Uploaded on - 27/06/2019                 ::: Downloaded on - 28/06/2019 05:26:51 :::
                                91                           Marata(J) final.doc

                 Apart from the challenge to the vires of the Act, he

has also mounted a challenge to Sections 2(j), 3(2), 3(4), 5, 9,

10 and 12 of the impugned Act.              As far as the issue of

legislative competence is concerned, Shri Aney would submit

that legislative competency of a State legislature is not

necessarily to be tested only by ascertaining whether the

subject matter of legislation fall within the competence of a

State legislature. He would submit that the subject enactment

is in exercise of an enabling power conferred on the State

under Article 15(4), 15(5) as well as Article 16(4), 16(4A) and

16(4B) of the Constitution. He would further submit that the

102nd Amendment introduced in the Constitution has inserted

Article 338B and Article 342A. By insertion of Article 338B, a

provision is introduced in the Constitution for establishment of

National Commission for socially and educationally backward

classes and the said Commission has received a constitutional

status.         Further, the said amendment is significant since it

inserts Article 342A by which socially and educationally

backward class is introduced in the Constitution. A definition

of socially and educationally backward class is also provided

under Article 366(26C).          Shri Aney would submit that the

Constitution now contains a provision as to who would be


patil-sachin.




::: Uploaded on - 27/06/2019                ::: Downloaded on - 28/06/2019 05:26:51 :::
                                     92                           Marata(J) final.doc

comprising of a "socially or educationally backward class" and

it is only through the mechanism of Section 342A, a person

can be said to be deemed to be belonging to socially and

educationally backward class in relation to a particular State.

He would submit that this SEBC is now placed on par with

Scheduled Caste and Scheduled Tribe and comparison of

Article 341 and 342 with Article 342A would disclose that after

insertion of the said Article in the Constitution with effect from

15th August 2018,               this particular class will receive its

recognition only in the manner set out in the Constitution i.e.

Article 342A.              According to him,        the Constitution had

recognized three classes for the purpose of extending benefits

of reservation i.e. Scheduled Caste, Scheduled Tribe and Other

Backward           Classes     of    Citizens   who      are      socially        and

educationally backward so far as Article 15 is concerned or

who are not adequately represented in service under                                the

State as far as Article 16 is concerned.                   By the impugned

legislation, the State has created a fourth clause SEBC which

is alien to the Constitution and after 102 nd Amendment to the

Constitution, a SEBC would be entitled to claim reservation

only if he travels the path and gains an entry in the manner

set out under Article 342A.              By virtue of the said provision,


patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:51 :::
                                      93                                Marata(J) final.doc

according to the learned senior counsel, the State has lost its

legislative competency to enact on the said subject or to

recognize          and         declare    a   person      to     be     socially        and

educationally backward.

                 Shri Aney would submit that social and educational

backwardness is but an aspect of backwardness and must fall

within the OBC classification.                 Thus, according to him, the

State legislature has exceeded its legislative competence

inasmuch as its Constitution does not empower the State

either by virtue of Article 15 or 16 to carve out a separate

class outside the already existing socially and educationally

backward class/Other Backward Class.                           The learned senior

counsel would submit that if the State is of the opinion that

Maratha community is in fact socially, culturally, economically

and educationally backward, then, at the highest, it would be

part of 'OBC' as intrinsically the object of special reservation

to the SEBC as to ameliorate the social and educational

backwardness, which is collectively to be found in the existing

OBC category and therefore, according to him, it was not open

for the legislation to provide for a special reservation by

coining a new terminology known as SEBC and this amounts

to unreasonable classification having no nexus to the object


patil-sachin.




::: Uploaded on - 27/06/2019                           ::: Downloaded on - 28/06/2019 05:26:51 :::
                                94                       Marata(J) final.doc

sought to be achieved i.e. delivering benefits contemplated

under Article 15(4) and 16(4).      Apart from this ground, Shri

Aney would press into service the most important facet of the

matter i.e. by making a provision of 16% reservation for

Maratha community, the reservation in State of Maharashtra

has reached a mark as high as 68% and this is exceeding 50%

as mandated by various judgments of the Apex Court and to

that extent, the said reservation is       unconstitutional.               He

would submit that right from the judgment of the Hon'ble

Apex Court in case of Balaji (supra) till the latest judgment in

relation to Jats in Rajasthan and Gujjars in Gujarat, the ceiling

of 50% continues to exist and for a span of approximately 56

years, the position of law is settled and to dilute it, requires a

strenuous effort and unless the small window provided in the

judgment of Indra Sawhney i.e. extra ordinary situation and

exceptional circumstances is satisfied, the enactment of the

State is liable to be struck down as violating the mandate laid

down by the Hon'ble Apex Court.        He would further submit

that it is axiomatic that the State with an intention to extend

the benefits to Maratha community has enacted a legislation

by captioning the said category as socially and educationally

backward class, but leaving the class open only for one


patil-sachin.




::: Uploaded on - 27/06/2019            ::: Downloaded on - 28/06/2019 05:26:51 :::
                                     95                            Marata(J) final.doc

community i.e. Maratha and this is nothing but practicing

inequality.         Shri Aney would submit that the basic structure of

the Constitution, has, as its key stone the equality principle as

enshrined in Article 14 and polity contemplated in the

Constitution for the Indian Nation is a classless, casteless

equal society and to achieve this objective, the Constitution

has abolished caste system and treats all religion equally and

all these aspects are very well picturised in the preamble

itself.     The learned senior counsel would claim that the said

policy of reservation exclusively to Maratha community in

excess of the ceiling limit prescribed by the Apex Court is

anathema to the Constitution.                 He would further submit that

the impugned act is an assault on the equality principle by

attempting to stratify the society and by creating a new class

of SEBC, it has destroyed the attempt of the Constitution

makers to create a nation which he has described in Tagore's

immortal words "Where the world has not been broken into

fragments by narrow domestic walls".                  He would faintly refer

to the report of the Commission and the terms of reference

and       absence         of   quantifiable    data   though        he     candidly

submitted that the said issue would be in great depth dealt

with by the learned senior counsel Shri Sancheti.                         He would


patil-sachin.




::: Uploaded on - 27/06/2019                      ::: Downloaded on - 28/06/2019 05:26:52 :::
                                     96                          Marata(J) final.doc

place reliance in case of State of Andhra Pradesh Vs.

U.S.V. Balram4, where it is held that the proper approach

should be to see whether relevant data and material referred

to in the report of the Commission justify its conclusions. As

far as the individual provisions are concerned, the learned

senior counsel has mounted his attack on Section 4 of the

impugned Act being violative of Articles 13, 32, 226 and 227.

Further,        according      to   the   learned   senior       counsel,         the

contradictory provisions of the impugned Act are evidenced

from plain reading of Sections, 2, 3 and 5 on one hand, for the

purpose of providing reservation the legislature seeks to

extend the benefits available to SC/ST and OBC vis-a-vis the

creamy layer distinction. However, for the purpose of section

5, the legislature seeks to hold SEBC Maratha community as a

separate and distinct from OBC.                 Thus, according to the

learned counsel, the State legislature has chosen to approbate

and reprobate by framing provisions to only selectively

benefits the Maratha community. He would also further assert

that Section 2(j) which defines the term 'SEBC' is also violating

the essence of Article 14 as the legislature is attempting to

create a class of Marathas within the already existing class of


4 1972 (1) scc 660

patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:52 :::
                                     97                                Marata(J) final.doc

OBC and has sought to bestow benefits upon this newly

created class, over and above the benefits already conferred

on the OBC and by artificially even creating a class, the

legislature           has      further     brought        down           number             of

seats/educational              opportunities     available          to      the      open

category.          The provisions of Section 5 of the impugned

enactment is canvassed as a colourable exercise of power as

it indirectly increases the maximum cap of reservation and it

is settled position of law that what cannot be done directly

cannot be done indirectly. Shri Aney has placed on record the

judgment          delivered      by      the   High     Court       of    Gujarat           at

Ahmedabad in Public Interest Litigation No.108 of 2016 along

with connected matters challenging the Gujarat Ordinance

No.1 of 2016 providing for reservation of seats in educational

institutions in the State and of appointments of post in

services under the State in favour of economically weaker

sections of unreserved categories.                        He has also placed

reliance on a Division Bench Judgment of High Court of

Judicature of Rajasthan at Jodhpur in Captain Gurvinder

Singh Vs. State of Rajasthan (Criminal Writ Petition

No.1645 of 2016) where the Rajasthan High Court dealt with a

challenge to a notification dated 16 th October 2015 issued by


patil-sachin.




::: Uploaded on - 27/06/2019                          ::: Downloaded on - 28/06/2019 05:26:52 :::
                                      98                          Marata(J) final.doc

the State and the Rajasthan Special Backward Classes

(Reservation of Seats in Educational Institutions in the State

and of Appointments and Posts in service under the State) Act

of 2015). By the said Act of 2015, five castes, including Gujar

caste, earlier falling in the category of OBC and getting benefit

of reservation have been brought in the category of special

backward class to provide 5% reservation exceeding the

ceiling of 50%.                The Division Bench of the Rajasthan High

Court dealt with the report of the State Backward Class

Commission and recorded perversity and inadequacy in the

report and concluded that the extra ordinary circumstances

enumerated to make out an exceptional case did not exist and

the report was not based on quantifiable data.                       Resultantly,

the report of the Commission and the Act of 2015 were struck

down.

                 The learned senior counsel would thus urge this

Court to deal with the situation sternly and submit that the

Constitution makers surely did not visioned the country where

merit would take a back seat. He would submit that the State

legislation has hurt the constitutional fabric by creating stratas

and if it was so desirous of bringing a new class apart from the

caste and class, held entitled for reservation in Part-III of the


patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:52 :::
                                       99                          Marata(J) final.doc

Constitution           by       inserting   a   new   amendment              in     the

Constitution.                  The learned Senior counsel in all fairness,

would submit that he personally has no quarrel that the

Maratha community requires protection. However, protection

cannot be claimed by way of a right, as reservation according

to him, is not a privilege and the privilege or concession can

only confined within the limits set out by the Constitution.                         He

however, submits that there is no distinction drawn by the

Commission as to what should be the reservation for

employment and what would be the reservation                                 for the

purposes of education. No empirical data is produced so as to

justify the said reservation and in this backdrop of the facts,

the learned senior counsel would pose a question as to

whether the findings of the Commission are germane and

based on these findings, if the State has proceeded and

enacted a legislation which violates the concept of equality

enshrined in the Constitution, can it be sustained ?



11               The learned senior counsel Shri Datar representing

the petitioner in Writ Petition No.4100 of 2019 also assails the

impugned enactment on the ground of lack of legislative

competence. He would elaborate that after the verdict of the


patil-sachin.




::: Uploaded on - 27/06/2019                      ::: Downloaded on - 28/06/2019 05:26:52 :::
                                 100                          Marata(J) final.doc

Constitution Bench judgment in Indra Sawhney vs. Union

of India (supra) which is subsequently followed in a series of

judgments, the 50% ceiling limit of reservation can be crossed

only by the Parliament in exercise of its constituent power

under Article 368 by amending the Constitution itself.                  To cite

an example, he would submit that the constituent power was

invoked and Article 16(4B) came to be inserted in the

Constitution which enabled the 50% ceiling limit to be crossed

for     the      Scheduled     Caste/Scheduled     Tribe      category          in

implementing the carry-forward rule and subsequently this

amendment was upheld in case of M. Nagaraj Vs. Union of

India5.         Shri Datar would heavily rely on the observations of

the Hon'ble Apex Court in Nagaraj (supra) where it has been

held that it is not competent for the State to obliterate the

constitutional requirement of ceiling limit of 50% and in case if

it is breached, the structure of equality of opportunity in

Article 16 would collapse.            According to Shri Datar, this

judgment is further affirmed by the Apex Court in case of

Jarnail Singh v/s Lachhmi Narain Gupta 6. The learned

counsel would also rely upon the speech of Dr. B.R. Ambedkar


5   2006 (8) SCC 212.

6 2018(10) SCC 396

patil-sachin.




::: Uploaded on - 27/06/2019                ::: Downloaded on - 28/06/2019 05:26:52 :::
                                 101                             Marata(J) final.doc

in the constituent assembly where he had categorically voiced

that reservation should be confined to a minority seat and the

words of the founding fathers of the Constitution were relied

upon by the Constitution Bench in Indra Sawhney (supra).

He      further       submits   that   the   extra     ordinary         situation

contemplated by Indra Sawhney are confined only to "far-flung

and remote areas where a particular class is out of main

stream of national life". He emphatically submits that no such

situation is demonstrated by the State in enacting the said

legislation where it has exceeded the limit of 50% and that

too, by margin of 18%. He would also reiterate the arguments

advanced by the learned senior counsel Shri Aney as to the

effect of the 102nd Amendment to the Constitution whereby

Article 342A has been inserted and the term "socially and

educationally backward classes" finds a meaning assigned in

the Constitution itself under Article 366 (26C) to mean such

backward classes which are so deemed under Article 342A

and according to him, the backward classes can now only be

notified by the President and since this amendment has come

into effect from 15th August 2018, declaration of any

caste/class as SEBC without the presidential notification

according to the learned counsel, is unconstitutional.


patil-sachin.




::: Uploaded on - 27/06/2019                   ::: Downloaded on - 28/06/2019 05:26:52 :::
                                      102                           Marata(J) final.doc

                 Shri Datar would submit that no doubt there is a

presumption of constitutionality in favour of a statute.

However, this presumption is not available if it can be shown

that the law or the surrounding circumstances on which the

classification is based, did not warrant such a classification

and      the      statute      has   indulged   itself    into     an      invidious

discrimination amongst citizens similarly situated. Shri Datar

would also heavily rely on the earlier round of litigation

instituted by the very same petitioner where the Ordinance

was stayed by the High Court after a full fledged hearing and

though it was a judgment delivered at interim stage, it

contained detailed reasons and findings.                    He would further

submit that though the observations are prima facie and

tentative. It was not open to the State to pass an enactment

without removing               the basis of the judgment.                He would

emphasize that it is settled legal position of law that the

legislature cannot overrule or reverse any judgment or order

made in exercise of judicial power without removing the basis

of the decision, and according to him, by now the position of

law is no more res integra that legislative overruling of a

decision        is    constitutionally     impermissible.           In    order       to

substantiate his argument, he would place reliance on a


patil-sachin.




::: Uploaded on - 27/06/2019                      ::: Downloaded on - 28/06/2019 05:26:52 :::
                                    103                             Marata(J) final.doc

Constitution Bench judgment of the Apex Court in case of

Cauvery Water Disputes Tribunal7 and submits that this

prohibition even applies to an interim order.                     As far as the

report of the backward class commission is concerned, Shri

Datar would submit that the identification of backward class

can only be done based on objective social and other criteria

and the Hon'ble Apex Court has approved of 11 criteria

formulated by the Mandal Commission for identifying social

and educational backwardness.                  To the contrary, he would

submit that the Gaikwad Commission did not formulate any

comprehensive              and   objective    criteria   to     determine           the

backward stages of Maratha community, nor did it notify the

criteria prior to collection of data which would have enabled

effective participation by the citizens in the inquiry. He would

thus criticize the methodology adopted by the Commission

and submit that it suffered the back-leash of "fair and

adequate individuals". It is                 further submitted            that the

Commission did not carry out comparative analysis and unlike

Scheduled Caste/Scheduled Tribe reservation, 'backwardness"

being a relative term, must be judged by the general level of

advancement of the entire population and if the Marathas are


7 1993 (Supp) 1 SCC (II)

patil-sachin.




::: Uploaded on - 27/06/2019                      ::: Downloaded on - 28/06/2019 05:26:52 :::
                                    104                          Marata(J) final.doc

not backward from 1980 till 2012, they cannot suddenly

become backward on the basis of a random study based on a

minimal sample.                Lastly, he would urge that there is no

material         to    support    inadequate   representation            for     the

Marathas and this could have been established only by

producing quantifiable data. He also submits that inadequacy

of representation cannot be a basis for treating Marathas as

backward and he would also emphasize on the aspect of

"efficiency in administration" and submit that requirement of

Article 335 has been held to be equally applicable to backward

class.      He would request us to derive the analogy from the

verdict of Hon'ble Apex Court in case of Ram Singh vs.

Union of India,8 2015(4) SCC 697, where the Apex Court

struck down reservation made for the Jat community and he

request us to apply the same parameters laid down by the

Highest Court for Maratha community. Conclusively, he would

urge that the impugned enactment is a legislation meant for a

specific community or class and it is nothing but a class

legislation which is not permissible. Even for the sake of

argument, if it is accepted that Maratha Community is socially

and educationally backward, still, according to the learned


8 2015(4) SCC 697

patil-sachin.




::: Uploaded on - 27/06/2019                   ::: Downloaded on - 28/06/2019 05:26:52 :::
                                105                            Marata(J) final.doc

counsel, there is no justification for creating a separate class

exclusively means for this community and this according to

him, has resulted in discrimination as against Other Backward

Class and at the most, they will have to share the same

compartment as the Other Backward Classes i.e. into 27 %

category and mandated by Indra Sawhney (supra).



12               The learned counsel Shri Talekar appearing for the

petitioner in Writ Petition No.3846 of 2019 has focussed his

argument on the 102nd (Constitution) Amendment.                         He has

placed on record the report of the Select Committee on the

123rd Amendment Bill 2017 and also the Rajya Sabha and Lok

Sabha debates. Based on the said material, he submits that

the said amendment introduced a National Commission of

Backward Classes as a permanent commission and confers

constitutional status on it.         He would invite our attention to

Article 338B and specifically sub-Article (5) which cast a duty

on the commission to investigate and monitor all matters

relating to safeguards provided for socially and educationally

backward classes under the Constitution or under any other

law for the time being in force or under any order of the

Government and to evaluate the working of such safeguards.


patil-sachin.




::: Uploaded on - 27/06/2019                 ::: Downloaded on - 28/06/2019 05:26:52 :::
                                    106                             Marata(J) final.doc

He would place heavy reliance on sub-clause (7) of the newly

inserted Article 338-B            and submit that where the National

Commission has conducted an inquiry and investigation in

relation to any matter with which any State Government is

concerned, a copy of such report is to be forwarded to the

State Government which shall cause it to be lead before the

legislature         of    the   State    along   with     the      Memorandum

explaining the action taken or proposed to be taken on the

recommendation relating to the State and the reasons for non-

acceptance, if any, of such recommendation. He would also

emphasize that by virtue of sub-article (9), every State

Government is duty bound to consult the Commission on all

major policy matters affecting the socially and educationally

backward classes. In the light of this provision introduced with

effect from 15th August 2018, Shri Talekar would submit that it

was not permissible for the State Legislature to confer the

status of SEBC on Maratha in absence of consultation with the

National Commission for backward class.                    According to him,

insertion of Article 342-A into the Constitution has changed

the entire spectrum and he would strenuously argue that the

power to specify the social and educationally backward

classes in relation to the State now vests only in the President


patil-sachin.




::: Uploaded on - 27/06/2019                      ::: Downloaded on - 28/06/2019 05:26:52 :::
                                107                           Marata(J) final.doc

who may with respect to any State or Union territory, and if it

is the State, in consultation with the Governor, by public

notification specify such class and by virtue of sub-article (2),

it is only the Parliament, who may by law include or exclude

from the list of social and educationally backward classes. His

submission is therefore,          that without by-passing the said

procedure, it is not competent for any State to enlist any class

as SEBC and the present enactment completely ignores Article

342A. The consultation with the National Commission is also

by-passed and according to him, the inclusion/exclusion of a

particular caste is a major policy decision and in terms of

Constitution of the National Commission for backward classes,

under Article 338B, it was imperative for the State to consult

the Commission.

                 As per Shri Talekar, the power is now conferred only

on the President to make a list of SEBC and he would invite

our attention to the Central list of OBCs prepared in the year

1992 prior to which only one State list of OBCs in Maharashtra

was in existence. As per him, Article 342A is to be read to to

lead to the only possible inference that in case of State list,

only the President is empowered to specify the SEBC in the

said list subsequent to 15th August 2018 and it is only the


patil-sachin.




::: Uploaded on - 27/06/2019                ::: Downloaded on - 28/06/2019 05:26:52 :::
                                108                            Marata(J) final.doc

President who is empowered to include and exclude any class

from the said list whereas as far as central list is concerned,

according to Shri Talekar, it is the President who is empowered

to specify by public notification, those persons who shall be

for the purposes of constitution deemed to be "socially and

educationally backward class" in relation to that State but in

case of such a list, it is only the Parliament which is

empowered to include or exclude and nobody else can

undertake that exercise.             Shri Talekar has relied upon the

Debates and the amendments which were suggested to assist

us in interpreting Article 342A in the aforesaid manner.                        He

would emphatically argue that on coming into force of Article

342A, the power of the State Government stands eclipsed and

it was not open for the State backward Class Commission to

examine into backwardness of Maratha community and for

this very reason, the enactment which is based on the said

report, enacted by the State legislature also cannot survive.

As far as the terminology "mean" introduced in Article

366(26C), he could place reliance on the judgment of Punjab

Land Development and reclamation corporation Ltd,

Chandigarh Vs. Presiding Officer, Labour Court ,9 which


9 1993 SCC 682

patil-sachin.




::: Uploaded on - 27/06/2019                 ::: Downloaded on - 28/06/2019 05:26:52 :::
                                          109                             Marata(J) final.doc

throws light on the interpretation of the term "mean".                                    He

would also place reliance on the judgment of the Apex Court in

case E.V. Chinnaiah vs. State of Andhra Pradesh 10. Shri

Talekar         has    also      placed        on   record   the      compilation           of

documents evidencing the consultation with the National

Commission of Scheduled Tribes, whenever a Tribe is included

or excluded from the Scheduled Tribe order and with the

assistance of the said documents, he submits that it is

mandatory to have consultation with the National Commission

for backward classes which is now conferred a constitutional

status by the recent amendment.



13               Apart from this, Shri Talekar has placed on record

the     reports        of      Justice    Khatri     Committee,         Justice       Bapat

Committee and Rane Committee.                           The substratum of his

argument based on this report is that the Khatri Committee

and Bapat Committee did not find favour with Marathas as a

backward class and the Rane Committee Report is subject

matter of litigation before this Court. He would invite our

attention to the terms of reference of the Commission and

also to the questionnaire that was circulated                                     seeking


10 2005(1) SCC 394

patil-sachin.




::: Uploaded on - 27/06/2019                            ::: Downloaded on - 28/06/2019 05:26:52 :::
                                  110                              Marata(J) final.doc

response from the subject respondents and he would make a

statement that the members of the Commission have

recorded dissenting opinion.             According to him, the entire

exercise carried out by the State Government through the

Commission was to satisfy the long pending of Maratha

Community to be treated as 'backward' and it did not stop

here, and the State Government conferred largesse on the

said community in an undeserving manner by granting them

reservation to the exclusion of OBCs, unmindful of the fact

that the permissible limit of reservation is being exceeded. On

the contrary, he submits that he represents the petitioner

who belong to Muslim community which was held backward by

Sacchar Committee and also by a subsequent committee

under the Chairmanship of Mohd-Ul-Fitr.                 An Ordinance was

promulgated by the Governor in the year 2014 granting 5%

reservation to the Muslim community but this ordinance was

never converted into an enactment and was permitted to

lapse.          This according to him, reflects the approach of the

State       Government         towards   the   Muslims        -     a     minority

community.             Shri Talekar would, therefore, seek relief of

striking down the enactment and for conferring reservation to

the Muslim community in terms of the Ordinance which had lapsed.


patil-sachin.




::: Uploaded on - 27/06/2019                   ::: Downloaded on - 28/06/2019 05:26:52 :::
                                   111                         Marata(J) final.doc

14                We have also extensively heard the learned senior

counsel Shri Pradeep Sancheti representing the petitioner in

Writ Petition No.4100 of 2018.           Shri Sancheti canvassed his

argument to a limited issue i.e. Maharashtra State Backward

Class Commission (Gaikwad Commission Report). He opened

his argument by inviting our attention to the four earlier

reports i.e. two National Commission Reports and two State

Commission Reports and on the basis of the said reports, he

would question the very propriety of the State Government to

refer the claim of Maratha community to another State

backward Class Commission. He had produced before us the

comparative analysis of the said reports and highlighted the

discrepancies in the present report specifically on the

parameters of the sample, size and methodology adopted by

the present Commission. Shri Sancheti would submit that for

grant of reservation, three pre-requisites are to be examined

and focused upon i.e. (i) backwardness (ii) inadequate

representation and (iii) efficiency in administration and unless

and until all these three pre-requisites are satisfied, there is no

scope for any reservation. Shri Sancheti has invited attention

to the terms of reference of the Commission which include to

define          'extra-ordinary   circumstances'     or     'extra-ordinary


patil-sachin.




::: Uploaded on - 27/06/2019                 ::: Downloaded on - 28/06/2019 05:26:52 :::
                                       112                           Marata(J) final.doc

situations'. He would further submit that the data base for the

MSEB's report and the sample size of 43,692 individuals

amounts to less than 0.2% of the total population of the State

of approximately 11.5 crore. This data base is minor in size

and according to Shri Sancheti, would not lead to a

quantifiable          data     for    the   purposes    of    determining            the

backwardness. More soever, he submits that more than 68%

of persons surveyed are Maratha. The sample size, according

to him, is also inadequate for the reason that survey was

based mostly on rural population and only 950 urban families

(2.6% of the sample) were surveyed. He is also critical of the

fact      that      1,95,000         representations    were       hypothetically

considered as if 10 lakh people were surveyed and this is

complete eyewash to suggest that the survey included 10 lakh

people.         He submits that when on earlier occasion, Mandal

Commission had considered Maratha as 'forward', and the

Bapat Commission had deemed it not fit to include Marathas

in OBC, there is no sufficient material brought on record to

justify categorization of Maratha as SEBC which is nothing but

Other Backward Class. There is no explanation in the report of

the Committee as to why the record and data earlier collected

by the Commission is not referred to or what was a


patil-sachin.




::: Uploaded on - 27/06/2019                       ::: Downloaded on - 28/06/2019 05:26:52 :::
                                    113                            Marata(J) final.doc

distinguishing           and    distinct   material   available         with      this

Commission.

                 Mr. Sancheti is also highly critical of the means of

collection of data as the report proceeds to state that five

organizations were entrusted the task of conducting the

survey. On what basis the organizations have been selected

and      whether         they   are   independent      and      not      politically

connected is also not established. These five agencies were

nominated by the Government and surprisingly one Mr.

Balasaheb Sarate from Aurangabad who is an intervenor

supporting the Maratha reservation and who was in the

forefront demanding such a reservation is one of the agencies

who have been selected by the Government and with this

factual background, Mr. Sancheti would pose a question about

the impartiality and fairness of the survey being conducted by

these agencies. Further, the Commission also did not follow

proper procedure for publication invited suggestions before

framing the parameters and those parameters framed by the

MSBCC are not in synchronization with the parameters already

formulated by Mandal Commission.                  On account of the fact

that the sample size chosen is very small there is likelihood of

huge variation according to Shri Sancheti and unless the


patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:52 :::
                                  114                            Marata(J) final.doc

sample drawn covers the entire State and is of a reliable size,

according to the learned counsel, it is bound to show highly

variable statistics. According to Shri Sancheti, statistics is an

unruly horse and unless controlled and guided with tight

leash.          He further submits that under the guise of new

commission, an attempt is to circumvent the interim orders

passed by this Court, knowing very well that the methodology

adopted by Rane Committee and its finding did not find favour

in the High Court. Shri Sancheti has also tendered before us

the comparative analysis of the marking system adopted by

the Bapat Commission, Mandal Commission and he also

invited our attention to the various parameters in social

backwardness, economic backwardness as well as educational

backwardness which has resulted into no quantifiable data.

Backwardness, per se, according to him, is not a ground for

reservation but a quantifiable data collected and analyzed by

objective         methodology,    can   only   lead       to    a     claim      for

reservation.           Further, according to him, the second most

criteria and the tenet of granting reservation i.e. inadequate

representation and the efficiency of administration (merit) has

not been considered and analyzed at all by the Commission.

Shri Sancheti is also not ready to accept the population of


patil-sachin.




::: Uploaded on - 27/06/2019                   ::: Downloaded on - 28/06/2019 05:26:52 :::
                                115                          Marata(J) final.doc

Maratha derived by the Commission to be 30%, which

according to him, is a completely flawed one. Mathematically,

he submits that if the Scheduled Caste population                     is 13%,

Scheduled Tribe population is 11%, population of OBC as per

Mandal Commission is 52% and if Maratha is added to be

30%, it would take the total population to 116%                        to the

exclusion of the other communities like Jains, Muslims,

Christians, Sikhs etc. The Maratha population estimate of 30%

of the Commission, according to Shri Sancheti, is completely

arbitrary, unsubstantial and unreliable.           The rural Maratha

population is estimated by the report to be 26.6% and the

report proceeds on the basis that Marathas are largely found

in rural areas, yet the report concludes Maratha population as

30% even without surveying the urban population. Thus, the

estimated population is highly hypothetical according to Shri

Sancheti.           The Commission has completely excluded the

minority classes of citizens whose chunk of population is 10%

and the other open classes which are not included in any

reservation category which is approximately 5%.



15               Another aspect which Shri Sancheti has invited our

attention, which according to him, of great relevance is the


patil-sachin.




::: Uploaded on - 27/06/2019               ::: Downloaded on - 28/06/2019 05:26:52 :::
                                  116                         Marata(J) final.doc

dominance of Maratha community. He has placed reliance on

the affidavits which would demonstrate that most of the Chief

Ministers of this State belong to Maratha community who

claims to be a backward community.             Further, the affidavits

placed on record in relation to the Chairman of Sugar Co-

operatives, Management of Medical Colleges, Chairman of

District Central Co-operative Bank, agricultural marketing

boards, demonstrate that Maratha community was much part

of the main stream and this aspect is completely overlooked

by the commission.             This was however, noted by the High

Court in its interim order dated 11th November 2014 and was

one of the predominant factor for arriving at a conclusion

which was prima facie recorded by the Court that Maratha is

not a backward community.              Apart from this, the learned

counsel submits that the earlier commissions i.e. Mandal

Commission, Khatri Commission and Bapat Commission has

found Maratha distinct from Kunbi caste and the findings

recorded by these Commissions that these two castes is one

and the same is an absurd finding.               In any contingency,

according to Shri Sancheti, no case for extra ordinary situation

has been made out by the State and merely because there

were agitations, can be no ground for creation of a separate


patil-sachin.




::: Uploaded on - 27/06/2019                ::: Downloaded on - 28/06/2019 05:26:52 :::
                                117                          Marata(J) final.doc

class.          Based on the fallacious percentage of Maratha

population, the MSBCC has suggested for 12 and 13%

reservation to Marathas but the State Government adopted

16% reservation without any logic or basis. He submits that

undue haste has been shown and after the report was signed

on 13th November 2018, it was placed before the Cabinet on

18th November 2018 and 29th November 2018, the bill was

passed by legislative assembly which was only in form of

summary since the huge bulk of annexures were not even

printed or considered by the officials of the State and the

impugned enactment came into force on 30th November 2018.

Another ground on which the reporters subjected to criticism

by Shri Sancheti is that the Commission relied on experts for

the analysis and inputs who appear to be from Maratha

community and this included Professor Ambadas Mohite, Dr.

Omprakash Jadhav, Dr. Sudhir Gavhane.              It also relied upon

three other experts who are from Maratha community and two

of the agencies chosen for collecting data are headed by

Marathas. Further, the allegation is also levelled that faulty

method of           awarding point was applied for Marathas in the

survey and the MSBCC leased its premise on data analysis

which is a mathematical impossibility and if this data analysis


patil-sachin.




::: Uploaded on - 27/06/2019               ::: Downloaded on - 28/06/2019 05:26:52 :::
                                    118                              Marata(J) final.doc

is taken for any consideration, then all the communities in

Maharashtra would qualify as backward, since as per the

MSBCC criteria to be categorized as 12.5 marks and other

open category has scored 19.5 marks in the same study as

per the same criteria and in fact, they are also then entitled to

be categorized as SEBC. Shri Sancheti would submit that it is

evident that there is no case at all made out for backwardness

in education or inadequate representation in employment and

the quantifiable data collected by the Commission is neither

sufficient nor credible to consider the case of backwardness of

Marathas and no extra-ordinary situation/circumstances are

established to justify separate 16% reservation by creating a

separate class by exceeding 50% limit only on the premise

that there would be unrest amongst OBC who are enjoying

reservation for last three decades or more.                              For these

aforesaid          submissions,         Shri   Sancheti        would      pray        for

quashment of the impugned Act.



16               We      have    also     heard   the     weighty        arguments

advanced by the learned senior counsel Shri. V.A. Thorat

representing           the     State    Government.       In    his     articulately

formulated arguments he invited our attention to the positive


patil-sachin.




::: Uploaded on - 27/06/2019                       ::: Downloaded on - 28/06/2019 05:26:52 :::
                                    119                            Marata(J) final.doc

concept of reservation which is a facet of affirmative action

adopted by the Indian constitution. According to him it is an

obligation cast on every State to safeguard the interest of

deprived community, classes of citizen in order to achieve the

object of equality. He has painstakingly invited us through the

various provisions contained in the Indian constitution with a

special emphasis on its preamble. According to the learned

senior counsel the aim of any civilized society should be to

secure dignity of every individual and according to him this is

not      possible        without   affording   equality      of     status       and

opportunity. Shri Thorat would submit that the dignity of an

individual is dented in direct proportion to his deprivation of

the equal access to social means and when equal opportunity

to grow is denied, the democratic foundation is shaken. He

has invited our attention to the highlights of the said

enactment in form of definition of "socially and educationally

backward class" defined in Section 2(G). He would further

submit that, Section 4(1)(a) & (b) provides for reservation of

seats           for   admission     in   educational       institutions          and

appointments in public services to the extent of 16% &

Section 4(2) applies principle of Creamy Layer, thereby

ensuring that the reservation would be available only to those


patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:52 :::
                                120                        Marata(J) final.doc

persons who are below the creamy layer. According to him,

Section 7 of the enactment is inconsonance with the

provisions of Article 16(4A) & 16(4B), the validity of which has

been affirmed by the Hon'ble Apex Court in case of Nagaraj

Vs. Union of India. He highlighted that the said enactment

do no provide any political reservation. He has also invited our

attention to the Bill accompanying the said enactment.



17               Learned counsel has dealt with the arguments on

behalf of the petitioner assailing the constitutional validity of

the impugned enactment, and in his distinctive style he has

dealt by those arguments one by one. Learned counsel would

submit that, the contention of petitioners that reservation

beyond 50% is impermissible in view of Indra Sawhney (supra)

and the judgment in case of Nagraj (supra) and his compelling

argument is that the petitioners have completely misread,

misinterpreted and misapplied the said judgments. Shri.

Thorat would assert that neither article 15 or 16 provides for

any cap on the percentage of reservation, leave aside the cap

of 50% and in fact article 15(4) and 16(4) are mere enabling

provisions under which the State is under obligation as welfare

State to have an affirmative action in respect of upliftment of


patil-sachin.




::: Uploaded on - 27/06/2019             ::: Downloaded on - 28/06/2019 05:26:52 :::
                                121                      Marata(J) final.doc

backward classes of citizen and to take possible measures for

their advancement. According to the learned senior counsel

after a long emerging debate by this time the position of law

is settled that Article 15(4) and 16(4) are not exceptions to

article 15(1) and article 16 (1) respectively, but they are

enabling provisions. He would placed reliance on the judgment

delivered by Justice Jeevan Reddy (majority) in the case of

Indra Sawhney and the judgment of P.B. Sawant J. and S.

Ratanvel Pandian J. (concurring). He would invite our attention

to the passages of judgment in Indra Sawhney from the

majority view and specifically paragraph 713 where reference

is made to the seven judges judgment in case of State of

Kerala Vs. N.M. Thomas11. He rest his arguments on

Paragraph 810 of the said judgment where it is categorically

expressed that "while 50% shall be the rule, it is necessary

not to put out of consideration certain extraordinary situations

inherent in the great diversity of this county and the people. It

might happen that in far-flung and remote areas the

population inhabiting those areas might, on account of there

being out of main stream of national life and in view of

condition peculiar to and characteristical to them, need to be


11 (1976) 2 SCC 310

patil-sachin.




::: Uploaded on - 27/06/2019           ::: Downloaded on - 28/06/2019 05:26:52 :::
                                122                            Marata(J) final.doc

treated in a different way, some relaxation in the strict rule

may become imperative. In doing so, extreme caution is to be

exercised and special case made out." Relying on the said

connote Shri. Thorat would submit that reference to the far-

flung area is merely illustrative and not conclusive. He would

also invite our attention to the concurring judgment, which

resonate the majority view. He placed reliance on the

following judgments to support his submission that limit of

reservation up to 50% is not conclusive and static but flexible

and depends on the facts and circumstances of each case and

further depend on the compelling reasons of backwardness

and inadequacy of representation to the weaker section.

Those judgments are as follows:-

         i)      K.C. Vasantkumar Vs. The State of Karnataka
                 (1985) Supp. SCC 714.

         ii)     State of Kerala Vs. N.M. Thomas (1976) 2 SCC 310.

         iii)    M. Nagraj Vs. Union of India (2006) 8 SCC 212.

         iv)     Ashok Kumar Thakur Vs. Union of India (
                 2008) 6  SCC Page 1.

         v)      E.V. Chinnaiah Vs. The State of Andhra Pradesh
                 (2005) 1 SCC 394.

         vi)     Jarnailsingh & ors. Vs. Lachhmi Narain Gupta (2018)
                 10 SC 396.

         vii)    S.V Joshi Vs. The State of Karnataka (2012) 7 SCC
                 Page 41.

patil-sachin.




::: Uploaded on - 27/06/2019                 ::: Downloaded on - 28/06/2019 05:26:52 :::
                                       123                                Marata(J) final.doc



18               Learned counsel Shri. Thorat in his eloquent style

has analyzed the nine Judges Constitution bench judgment in

Indra Sawhney (Supra) which according to him undisputedly

leads to the conclusion               that there is no constitutional bar to

the reservation exceeding more than 50%. According to him,

the judgment if read in its correct perspective and in

benevolence of advancing the cause under Article 15 and 16

by the State, does not provide any fetter on the State's power

to exceed reservation more than 50% in a deserving case. A

caution, according to the learned counsel, is only of providing

valid grounds in order to justify reservation in excess of 50%.

He would emphatically submit that, before passing the

impugned enactment prescribing 16% reservation for Maratha

community            by        categorizing   it   as      SEBC,       all     necessary

safeguards have been taken into consideration and the State

has justified the said enactment by bringing on record the

exceptional and extraordinary circumstances necessitating the

reservation in excess of 50%. He also rebutted the contention

of other side that the impugned legislation is politically

motivated and he would submit that, it is not open to attribute

motives to the legislature.



patil-sachin.




::: Uploaded on - 27/06/2019                            ::: Downloaded on - 28/06/2019 05:26:52 :::
                                124                        Marata(J) final.doc

19               Learned counsel also dealt with the argument of

legislative competency advanced by Shri. Datar learned senior

counsel and Shri. Talekar specifically in the backdrop of Article

342A being introduced by the 102 nd Amendment which was

brought into force on 15 th August 2018. He would reason that

the argument that after the amendment now only the

parliament and/or the President can specify socially and

educationally backward classes is a misconception. He would

invite our attention to the statement of objects and reasons

accompanying the 123rd Amendment Bill 2017 which proposed

to create a National Commission for backward classes with the

constitutional status at par with the National commission for

Scheduled Caste and National Commission for Scheduled

Tribes. Learned counsel would submit that historically there

was a central list of other backward classes published by the

Ministry of Welfare New Delhi dated 10 th September 1993,

which came to be amended from time to time and this central

list relates to the reservation of 27% in civil posts and services

under the Government of India in favour of other backward

classes. In the light of this factual scenario learned counsel

would submit that since there were two lists in existence, the

State's power to identify the backward classes within its State


patil-sachin.




::: Uploaded on - 27/06/2019             ::: Downloaded on - 28/06/2019 05:26:52 :::
                                           125                               Marata(J) final.doc

is not curtailed by the amendment and there is no bar on the

power of the State to legislate providing reservation to the

identified backward classes.                     He would make a reference to

the report of Select Committee on the 123 rd Amendment Bill

2017, which has been placed on record by the learned counsel

Shri. Talekar.            He would also invite our attention to the

comments             of        the   department           of     Social      Justice        and

Empowerment in the compilation submitted by Shri. Talekar

and      he      would          vociferously      spell        out   the     intention         in

introducing 123rd Amendment Bill and he would advance the

following prepositions in this regard:-

A)       Constitutional Amendment does not affect or alter the
powers or functions of the State Backward Class Commission.


B)       The power of inclusion or exclusion of backward classes
in State Backward Class list shall remain unchanged.


C)       Clause 9 of Article 338-B does not in any way interfere
with the power of the State Government to prepare its own
list. The classes included in the said backward list do not
automatically come into the central list of OBC's.


D)       The      summary            of    the    report        reveal      that      several
amendments were rejected since it was a view of the
Government of India that the amendment does not seek any


patil-sachin.




::: Uploaded on - 27/06/2019                               ::: Downloaded on - 28/06/2019 05:26:52 :::
                                126                           Marata(J) final.doc

change in the power of the State or in the status of the State
Backward Class Commission.


E)       The terms 'list' clearly refers to the list to the services of
Government of India and not to the State list.


                 Conclusively on this point, Shri Thorat would submit

that the said insertion in the Constitution no way affects the

legislative competence of the State legislature to bring an

enactment identifying the socially and educationally backward

classes within the State. and therefore it has not affected the

legislative competence of the State. Shri. Thorat also dealt

with the submission advanced by Shri. Datar to the effect that

the impugned enactment nullifies the judgment in case of

Sanjeet Shukla Vs. The State of Maharashtra (supra). His

submission is to the effect that the said judgment is rendered

at an interim stage on the basis of pleadings filed for interim

relief and the observations are merely prima facie subject to

the further orders. The reliance on the judgment of Cauvery

Water Dispute Tribunal12 according to Shri. Thorat is

misconceived and according to him the observations were

made in the peculiar facts and circumstances and therefore

this judgment does not lay down general proposition of law.

12 1993)Supp (1)SCC 96,

patil-sachin.




::: Uploaded on - 27/06/2019                ::: Downloaded on - 28/06/2019 05:26:52 :::
                                127                         Marata(J) final.doc

He would on the other hand rely upon the judgment in the

case of Medical Council of India Vs. The State of Kerala

(2018) SCC Online SC 1468, to support his submission that

the constitutional provision permit removal of defect in a

judgment and any such removal by the statute cannot be said

to nullify the judgment and/or overrule the same.



20               Learned senior counsel would further submit that

the impugned enactment of 2018 is based on substantive

quantifiable data collated by the MSBCC constituted under the

Act of 2005 and this Commission, according to Shri. Thorat,

was competent to look into the aspect of backwardness of any

class of citizens and their inclusion or exclusion in the list of

backward class. According to him, the Commission has

threadbare examined the aspect of backwardness of Maratha

community and only upon ascertaining quantifiable data and

on considering exceptional or extraordinary situation, it has

recommended inclusion of the community in the backward

class. He would further submit that by undertaking the said

exercise, the objection in Sanjeet Shukla raised about no

quantifiable data being provided by the State stands removed

and not there was no legal impediment in the enactment of


patil-sachin.




::: Uploaded on - 27/06/2019              ::: Downloaded on - 28/06/2019 05:26:52 :::
                                       128                                 Marata(J) final.doc

SEBC Act of 2018.                     Shri. Thorat would also dispel the

contention of his rival that Commission's report is contrary to

the earlier report of the Commission. He would submit that the

Commission has appointed expert agencies of highest repute

such as Gokhale Institute, Rambhau Mahalgi etc and has also

obtained         report        from    the        Labour    Commissioner               about

Mathadi's,          Dabbewalas          as    well    as      several        educational

institutions, universities, APMC's etc. He would also submit

that, the Commission has conducted an exhaustive research

and      analyzed          resolutions       of    784     Grampanchayats,                and

approximately 1,95,714 individual representations. It has also

analyzed old and contemporaneous record related to social

backwardness of Maratha and collected sample data of rural

and urban areas collated by five agencies. It has examined

the habitation, facilities, type of housing, provision for drinking

water, availability of jobs, ratio of employment, literacy rate,

percentage of admission in educational institutions at all

levels, dropout percentage and ratio of graduates/degree

holders. Shri. Thorat has also highlighted that the Commission

has looked into the statistics demonstrating that 23.56%

suicides are committed by Maratha farmers which is depictive

of depravement of Maratha community. Shri. Thorat would


patil-sachin.




::: Uploaded on - 27/06/2019                             ::: Downloaded on - 28/06/2019 05:26:52 :::
                                129                      Marata(J) final.doc

however disagree with the submissions of his rivals to the

effect that Maratha and Kunbi are one and the same and he

submit that some observations of the Commission dealing

with the Maratha and Kunbi cannot be read in isolation so as

to contend that Maratha should be included in Kunbi and he

would request us to read the report as a whole so as to

understand these recommendations on the basis of analysis

made on voluminous material, reports, records etc. At the end

of his submission, Shri. Thorat would deal with the contention

of counsel for petitioners that the impugned Act violates the

basic structure of the Constitution. He submit that, the said

contention has no merit. The doctrine of violation of basic

structure, according to Shri. Thorat applies to change brought

by the constitutional amendment pursuant to Article 368 of

the Constitution and he would submit that even otherwise

there is no violation of basic constitutional tenets of equality

so as to allege violation of basic structure and none of the

axioms like secularism, federalism etc, have been violated by

the impugned legislation. On the other hand, by the said

enactment, the State has sought to take affirmative steps in

favour of a disadvantaged section of society identified by the

Commission to be socially and educationally backward. Shri.


patil-sachin.




::: Uploaded on - 27/06/2019           ::: Downloaded on - 28/06/2019 05:26:52 :::
                                130                          Marata(J) final.doc

Thorat would submit that, the concept of basic structure is

evolved as a safeguard in exercise of constituent power and

not legislative power, as exercise of legislative power is

controlled by factors like legislative competence, violation of

fundamental rights or other provisions of the Constitution and

therefore, he would critically assail the submissions advanced

by the learned counsel Shri. Datar and Shri. Aney.                 He would

submit that there is always a presumption in favour of

constitutionality and the burden to prove otherwise is on the

person who alleges it. According to him, there is no serious

challenge to the lack of legislative competence of the State in

enacting the Act of 2018 except the argument in relation to

article 342 A which he has already dealt with. He would place

reliance on following judgments to contend that the scope of

judicial review to interfere with the legislation is limited.

         i)      Nayar Service Society Vs. Dr. T. Beermasthan & ors.
                 (2009) 5 SCC Page 545.
         ii)     Namit Sharma Vs. Union of India (2013) 1 SCC 745.
         iii)    Benoy Viswam Vs. Union of India (2017)7 SCC 59.
         iv)     Vikramsingh Vs. Union of India (2015) 9 SCC 502.



21               The submission advanced by learned counsel Shri.

Thorat is echoed by the learned senior counsel Shri. Mukul


patil-sachin.




::: Uploaded on - 27/06/2019               ::: Downloaded on - 28/06/2019 05:26:52 :::
                                  131                         Marata(J) final.doc

Rohatgi. Learned senior counsel has taken us through the

Constitution bench judgment in Indra Sawhney (supra) in

great detail.            He would submit that Justice Jeevan Reedy

delivered the judgment for himself and three other Hon'ble

Judges to form the majority view and Justice Pandian and

Justice Sawant has taken a concurring             view.       According to

Shri. Rohatgi, there is no bar imposed in the constitutional

scheme regarding percentage to which the affirmative action

by State should be scaled and therefore, the argument that

there exists a ceiling of 50% is dubbed as baseless argument

by Shri. Rohatgi. He would strenuously submit before us that

the door is not completely shut by the majority view and a

window is kept open, by way of illustration in a far-flung and

remote areas, the population inhabiting those areas being out

of main stream of national life, with conditions peculiar to and

characterstical to them and it is in this situation inherent in

the great diversity of this country, Justice Jeevan Reddy has

expressed that some relaxation in the strict rule may become

imperative. Learned counsel submit that it is no doubt true

that this power and relaxation is to be exercised with extreme

caution only when a special case is made out. He would thus

submit that the situations contemplated for deviations are not


patil-sachin.




::: Uploaded on - 27/06/2019                ::: Downloaded on - 28/06/2019 05:26:52 :::
                                        132                              Marata(J) final.doc

exhaustive but only illustrative and he would cite an example

of transgender which have now gained status into the society

by categorizing them as "Backward." He would submit that,

the Constitution of India which is an organic and living

document            involving         dynamic    concepts          never        intended

truncating the power of State conferred under Article 15 (4)

and 16 (4) which came to be introduced as special provisions.

Shri. Rohatgi would also submit that the observation made in

the judgment in case of Nagraj (supra), to the effect that in

Indra Sawhney (supra) majority has held that the rule of 50%

laid down in Balaji is binding rule and not a mere rule of

prudence itself is not a correct analysis of the majority view in

Indra Sawhney. He would submit that, Nagaraj (supra) was

followed in S.V. Joshi (supra) where quantifiable data was

directed to be collected before exceeding limit of 50%. As

regards 102nd (Constitution) Amendment introducing                                  Article

342 A, Shri. Rohatgi would assert that the said amendment is

inserted        w.e.f.         15th   August    2018     and       a    socially        and

educationally backward class concept is inserted in the

Constitution along with the definition contained in Article 366

(26 C). He would further submit that the distinction between

the newly introduced Article and the Article 341 and 342 is


patil-sachin.




::: Uploaded on - 27/06/2019                           ::: Downloaded on - 28/06/2019 05:26:52 :::
                                   133                             Marata(J) final.doc

very apparent and sub clause 2 of Article 342 A enables the

Parliament to include or exclude from the "central list" of a

socially and educationally backward classes specified in

notification         issued    under    clause   (1).       In     socially       and

educationally backward class, Shri. Rohatgi would submit that

the words used in the clause should be read in reference to

the context otherwise it would be leading to absurd result. He

would rely on the judgment in case of Printers (Mysore Ltd.

& Anr) Vs. Assistant Commercial Tax Officer & ors.                               13
                                                                                      to

support his submission. He would also invite our attention to

the historical background for introduction and conferment of

benefits on the Other Backward Classes after the Mandal

Commission's report and he further submit that identification

of the backward classes was a regime left to the respective

State since they are more acquainted and familiar with its

population and their status. According to Shri. Rohatgi after

the Mandal Commission report,               a central list for respective

State was prepared and this list continue to exist as on today

apart from the list of Other Backward Classes prepared by the

respective State. He would further submit that merely

because the constitution is amended, the existence of list


13(1994) 2 SCC 434

patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:52 :::
                                       134                            Marata(J) final.doc

prepared by the State is not wiped out automatically and

particularly when the judgment in Indra Sawhney (supra) left it

to the respective States to determine the backwardness of its

citizens and even directed for constitution of Backward Class

Commission             for     each    State      and    this      direction         was

implemented by all States by constituting backward class

commissions to identify backwardness within its jurisdiction. In

such circumstances he would submit that it would be

premature to hold that Article 341 & 342 on one hand and

Article 342 A on the other are analogous and intended to

operate in the similar fashion.



22               Shri. Rohatgi was supported in his arguments by

learned senior counsel Shri.Parmjeet Singh Patwalia and after

inviting        our     attention      to   the   constitutional          framework

contained in Article 15 (4) and 16 (4) he would submit that

merely being placed in the list of backward class do not entitle

a community to reap the benefits for reservation unless the

State proactively decide to reserve certain percentage for

those classes listed as backward. According to the counsel,

the SEBC Act of 2018 carve out a quota for Maratha

community by virtue of Section 4 and determination of their


patil-sachin.




::: Uploaded on - 27/06/2019                        ::: Downloaded on - 28/06/2019 05:26:52 :::
                                       135                              Marata(J) final.doc

social and educational backwardness is backed by the

empirical study based on scientific methodology conducted by

the Backward Class Commission constituted by the State in

terms of direction issued in Indra Sawhney (supra). He would

rely upon the parameters laid down by the Hon'ble Apex Court

in identifying backward class and specifically social, economic

and educational backwardness. He would also support Shri.

Rohatgi and take his argument further in relation to article 342

A and submit that the said provision is prospective in

operation and possibly when the power is so exercised, the

issue about State legislature lacking competence can be

examined, but according to him it is premature stage when

the provision is not yet implemented and till then the power of

the      State      to     identify    backward       classes        would        remain

unfettered. He would also place heavy reliance on the report

of the MSBCC which record reasons for classification and also

record a finding of the Maratha community being not

adequately represented and in the words of Shri. Singh when

the power of the State remains intact at this stage, it could be

appropriately dealt with if the contingency contemplated

under article 342 A occurs at a future point of time and the

President         notifies     certain      classes     to     be      socially        and


patil-sachin.




::: Uploaded on - 27/06/2019                          ::: Downloaded on - 28/06/2019 05:26:53 :::
                                136                             Marata(J) final.doc

educationally backward.



23               Shri. Rafiq Dada, learned senior counsel has also

advanced his submissions in support of the State legislation

and has justified the State's stand that it possesses legislative

competence to enact SEBC Act of 2018.                   He would strongly

oppose          the    arguments   of   counsel   for     petitioners         that

reservation to the extent of 50% has to be read in Article 15 &

16 of the Constitution and that the same can be crossed only

by Parliament in exercise of constituent power under Article

368. Shri. Dada would also snub the proposition of his

opponent that 50% is the ceiling for reservation and on the

other hand he would categorically submit that by the 103 rd

(Constitution) Amendment Act rule of 50% is nullified since

now the reservation in favour of Economically Backward

Classes (EWS) is sought to be introduced in the Constitution

itself, bypassing the ceiling limit of 50%. Shri. Dada would

submit that historically in Maharashtra two statutes are

already in existence which provide for reservation, namely.

Reservation in Public Services Act 2001 and Reservation in

Private Professional Institutions Act 2006.              He would submit

that the National Commission for backward Class Act, 1993


patil-sachin.




::: Uploaded on - 27/06/2019                  ::: Downloaded on - 28/06/2019 05:26:53 :::
                                137                      Marata(J) final.doc

was enacted by the Parliament and the Maharashtra State

Backward Class Commission Act was enacted in 2005 by the

Maharashtra legislature. He would submit that the National

Commission of Backward Classes repeal Act 2018 cannot ipso

facto repeal the MSBCC Act of 2005 and it in no way abridges

the provisions of the Maharashtra Act of 2005.              Shri. Dada

would submit that the State has taken a decision to grant

reservation in services in State based on its finding that

Maratha community is not adequately represented in the

services under the State and this conclusion is based on

empirical data collected by the Backward Class Commission

with an estimate of 30% of Maratha population in the State.

Learned counsel would submit that in the matter of "Adequacy

of representation" of a community, it is the opinion of the

State that is material and this opinion cannot be substituted

with the opinion/conclusion proposed by the petitioners. He

would place reliance on the catena of judgment as the nature

and scope of judicial review on the decision arrived at by the

State which lay down the proposition of law that sufficiency of

reasons for an executive action is not subject matter of judicial

review. Shri. Dada would submit that, the Gaikwad report was

duly examined by the State Government and it concurred with


patil-sachin.




::: Uploaded on - 27/06/2019           ::: Downloaded on - 28/06/2019 05:26:53 :::
                                138                        Marata(J) final.doc

its recommendations which are otherwise binding on the

State. The Commission has dedicated entire chapter IX for the

topic i.e. "Inadequacy of Maratha community in services under

the State." Shri. Dada would place reliance on the judgment of

Hon'ble Apex Court in Ashoka Kumar Thakur Vs. Union of

India14.          The Hon'ble Apex Court observed in the said

judgment that the Parliament is invested with the power of

legislation and it is deemed to have taken into consideration

all the relevant circumstances while passing the legislation of

this nature. On this ground the prayer to declare 27%

reservation provided in the Act to be illegal or that the Act was

liable to be struck down was rejected. In light of the said

principle of law, Shri. Dada would submit that sufficiency of

reason in formation of opinion by the State cannot be gone

into by the Courts.



24               Shri. Dada has also canvassed that the scope of

judicial review in respect of report such as that of Gaikwad

report is limited and though the report is not completely

beyond judicial scrutiny, he would submit that it is not open

for the Courts to substitute their own opinion with the opinion


14 (2008) 6 SCC page 1

patil-sachin.




::: Uploaded on - 27/06/2019             ::: Downloaded on - 28/06/2019 05:26:53 :::
                                   139                          Marata(J) final.doc

drawn by the body of experts. He further submit that the

commission is statutory body, vested with wide ranging power

including collection of data and identification of backward

classes on basis thereof. The Court can only ascertain where

there is relevant quantifiable data which is contemporaneous

and that no irrelevant/ extraneous factors have been taken

into consideration before arriving at a decision. He would

submit that the court would not sit on the commission's report

as the Appellate Court so as to re-appreciate the evidence or

substitute its opinion. He would place reliance on the

judgment expounding said provision in the case of Barium

Chemicals Ltd. Vs. Company Law Board15. Shri Dada is

also highly critical of the fact that the petitioners have

proposed to substitute their own analysis and conclusion to

that of Gaikwad report which is untenable in law and he would

allege that petitioners have sought to draw their own

conclusions and the understanding is faulty as they are

comparing two or more different types of surveys. He would

submit          that      the   methodology   adopted          by      Gaikwad

Commission is elaborate, scientific, accurate and proper and it

need not be compared with other earlier commissions. Heavy


15 (1966) Supp SCR 311

patil-sachin.




::: Uploaded on - 27/06/2019                  ::: Downloaded on - 28/06/2019 05:26:53 :::
                                      140                             Marata(J) final.doc

reliance was placed by Shri. Dada on the judgment in case of

Ram Singh Vs. Union of India, 2015 (4) SCC 697.

                 He would asseverate that an overview of the

functioning            of      Gaikwad   commission       would        validate        its

credibility and would put the allegations to rest.                             He has

painstakingly taken us through the report right from the terms

of reference, the data collected by Commission through

various agencies including Gramsabhas, Commissioner of

Labour, Collector & Commissioners of Revenue, survey by

NABARD, General Administration Department in respect of

employees of Class-I and Class-IV.                 He would also invite our

attention         to    the      selection   of   areas    of    survey        to     the

questionnaires and the data collated in tabular form. He also

rebut the contention of the petitioners that the report is

prepared with the sole ulterior motive of providing reservation

to Maratha community and that it has overlooked the earlier

report that had rejected the claim of this community. Shri.

Dada would further submit that on collection and analysis of

data when the Commission has identified Maratha as socially

and educationally backward class, there is no restriction put

on by the Constitution on making separate sub categories

under broader SEBC's category on the basis of purpose of


patil-sachin.




::: Uploaded on - 27/06/2019                        ::: Downloaded on - 28/06/2019 05:26:53 :::
                                   141                             Marata(J) final.doc

reservation and benefits to be conferred. He would further

submit that there are already six sub categories existing in the

OBC reservation in the State.

                 Shri. Dada would also carve out "extraordinary

situation and exceptional circumstances" in the State to

provide reservation beyond 50% to SEBC category wherein

Maratha community is included. He would list the said factors

which have been taken cognizance of by Gaikwad commission

to the following effect.

        (A)     Farmers suicide an agricultural distress.
        (B)     Daughters of farmers committing suicide.
        (C)     Gokhale report and Government data on farmers
                suicide.
        (D)     Fragmentation       of    land     holding         marginalized
                farmers.
        (E)     No reason as to how from 1952 onwards reservation
                in favour of Maratha community disappeared.
        (F)     Inclusion of Maratha community in list of backward
                class by Kalelkar commission and its exclusion from
                first list of OBC without any reason.
        (G)     Earlier        commissions        discarding               Maratha
                communities       claim    without        support          of     any
                quantifiable      data     and         the        extraordinary
                circumstances deteriorating social status of the
                Maratha community of the said factors have been
                highlighted by Shri. Dada to the following effect.


patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:53 :::
                                   142                            Marata(J) final.doc




  1)            Regional disparity elaborated by committee's like
                Dandekar committee 1992, Kelkar Committee 2013.
  2)            Non adherence to Nagpur pact and protection under
                Article 371 to Marathwada and Vidarbha Region.
  3)            Relatively more social and educational backwardness.
  4)            Non industrialized region.
  5)            Dependency on agriculture drought prone areas.
  6)            Largest proportion of farmers suicide in the region
                from      Maratha community
  7)            Being ruled by Nizams of Hyderabad which remained
                underdeveloped and continues to be so.



25               According to Shri. Dada, different commissions

have faltered in the manner of conducting inquiry and

consequently             representation   of   Maratha       community             for

reservation was wrongly rejected. He would submit that SEBC

Act 2018 also complies with the twin conditions, namely,

classification being founded on intelligible differentia and the

differentia having rational nexus with the object sought to be

achieved. In support of his submissions he would place

reliance on the judgment of Apex Court in the matter of In Re

Special Courts Bill,16 wherein Hon'ble Apex Court has carved

out the principles in relation to Article 14 and ruled that all


16 AIR 1979 SC 478

patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:53 :::
                                      143                             Marata(J) final.doc

persons similarly circumstanced shall be treated alike both in

privileges conferred and liabilities imposed and it is held that

it    is    permissible        for   the    State     to    create       reasonable

classification provided it is rational and not arbitrary, and

based on some qualities or characteristics which are found in

all the persons grouped together and not in others who have

left out, but those qualities or characteristics must have

reasonable relation to the object of legislation.



26               We have also heard the learned senior counsel Shri.

Vineet Naik who represent Respondent No. 28 in PIL No.

175/2018,           namely,     Akhil      Bhartiya     Maratha          Mahasangh

registered as non governmental organization established with

an object to identify the socio economic problems of Maratha

community. Shri. Naik would advance his submissions on the

'extraordinary circumstances' carved out in judgment in Indra

Sawhney (supra). He has taken us through all the earlier

reports of Commission to dispel the submission of the

petitioners and to deal with their arguments that on all earlier

occasions the various commissions have declared Maratha as

forward community.               He would submit that, all the earlier

commissions has erred in excluding the Maratha community


patil-sachin.




::: Uploaded on - 27/06/2019                        ::: Downloaded on - 28/06/2019 05:26:53 :::
                                      144                               Marata(J) final.doc

from       reservation         and    this   itself      is    an      extraordinary

circumstance. As far as Mandal commission is concerned, he

submits that, it has fallen into grave and serious error in

holding Maratha community as forward Hindu caste.                                       He

further submit that, census of India 1931 Volume VIII Part-II

Bombay           Presidency      specifically    record           that          Maratha

community is a Hindu intermediate community and this is

synonymous to backward classes as observed by the Hon'ble

Apex Court in Indra Sawhney (supra). He would further refer to

the report of NCBC where request was made to consider

Maratha as a backward community based on the presumption

that Maratha was a synonym of Kunbi in the central list of

backward classes. According to the learned senior counsel, the

report not only denies the request for inclusion of Maratha in

central list of backward classes as synonym of Kunbi but travel

a step ahead and declare Maratha as socially developed and

prestigious community and this finding is without any basis,

quantifiable data and/or any material on record. Learned

counsel further makes a reference to Bapat commission report

submitted in the year 2008. He submit that though in

substance the report is in favour of inclusion of Maratha in

OBC, final decision by way of voting speaks to the contrary. He


patil-sachin.




::: Uploaded on - 27/06/2019                          ::: Downloaded on - 28/06/2019 05:26:53 :::
                                145                            Marata(J) final.doc

therefore invited our attention to the findings recorded by the

individual members of the commission and according to him,

three of the members have recorded their findings in favour of

Maratha community and the dissent note of Shri. Devgaonkar,

Shri. Deshpande and Shri. Laxman Gaikwad is in favour of

inclusion of Maratha in SEBC and not to include them in OBC.

According to him, this report does not consider any data of

educational backwardness and inadequacy of representation

in Government services. This Commission according to Shri.

Naik is not a statutory Commission and hence its report is not

binding. Further, he makes a reference to the Rane Committee

which came to be appointed to study and procure the

quantifiable data pertaining to the social, educational and

economical            backwardness   of   Maratha       community             and

inadequacy of representation in the State public services. He

would also place reliance on the Statement of Objects and

Reasons (SOR) of the 2014 Ordinance as well as ESBC Act of

2015.



27               Shri. Naik has also highlighted the important facet

of the Gaikwad Commission's report which spell out the

extraordinary circumstances, namely, 'population quantum


patil-sachin.




::: Uploaded on - 27/06/2019                 ::: Downloaded on - 28/06/2019 05:26:53 :::
                                      146                            Marata(J) final.doc

vis-a-vis reservation percentage'. According to him the figures

available on record would indicate that as per 2011 census,

State       population         is   around   11.24      crore     out     of     which

3,68,83,000/- is the population of OBC's (VJNT, OBC, SBC).

Further the Ministry of Social Justice and Empowerment has

given State wise percentage of population of OBC in India and

for Maharashtra which is 33.08%. If the SC, ST population is

22% then Gaikwad Commission has recorded that population

of Maratha is 30%. Therefore, in terms of the population

according to Shri. Naik if one makes out that almost 85% in

the State is of backward classes and ceiling of 50% for this

85% population would be traversity of justice and would harm

the spirit of the policy of reservation and this according to him

has      been       rightly     captured     by   the    Commission            as     an

extraordinary and exceptional circumstance emerging in the

State warranting reservation of 16% in favour of Maratha

community. Further, according to him, the quantifiable data

collected by Gaikwad Commission as regards the State Public

employment would disclose that 4.62% jobs per 100 youths

are available and if the average recruitment per year is not

more than 5%, 5% of the 4.62% jobs per 100 youths get

translated into 0.23% i.e. almost less than 1 job per 100 youth


patil-sachin.




::: Uploaded on - 27/06/2019                       ::: Downloaded on - 28/06/2019 05:26:53 :::
                                         147                          Marata(J) final.doc

and now in this scenario if there is reservation of 50% in the

matter of public employment it is further brought down to

0.12%, available for remaining 5% forward youth classes. This

again according to Shri. Naik is an exceptional situation. Shri.

Naik would vehemently argue that, Maratha have been

erroneously kept out of the purview of reservation, which they

otherwise deserve and they have agitated for their rights for a

considerably long time. He would further submit that,

comprehensive                  report    compiled    by       Justice        Gaikwad

Commission is meritorious and trustworthy since it is backed

by quantifiable data. He also placed reliance on the various

reports relied upon by the Commission prepared by Gokhale

Institute of Politics and Economics, Pune in the year 2016

reporting on farmers suicide, sugarcane cutters, Mathadi

Hamal and Female domestic workers. These reports according

to Shri. Naik are self eloquent and depict the poverty and the

harshness faced by Maratha community. In absence of any

avenues in State Public employment the Maratha community

has preferred to work as Mathadi Hamal or sugarcane cutters

since the holding size of the agricultural land of Maratha

population is minimal and the data reveals that 12%                                     of

Marathas are landless and those holding below 5 Acres, the


patil-sachin.




::: Uploaded on - 27/06/2019                        ::: Downloaded on - 28/06/2019 05:26:53 :::
                                   148                             Marata(J) final.doc

percentage is almost 80%. He also drives a comparison of this

community with Vanjari community which is already included

in the list of De-Notified and Nomadic Tribe for the benefit of

reservation. The report on farmers suicide according to Shri

Naik also indicates suicide by farmers pertaining to this

community as significantly high numbers and the reasons

attributable are economic and social backwardness, debt,

small/low yield lands.            By drawing our attention to said

reports, Shri Naik would submit that, Gaikwad Commission as

rightly made a reference to the said reports apart from

collecting quantifiable data and according to learned senior

counsel the isolation of Maratha community for last 70 years

is also an instance of extraordinary situation and exceptional

circumstance which would justify the reservation being

permitted to exceed the ceiling limit of 50%.



28               We have also heard the learned senior counsel Shri.

Dhakephalkar             who   represent   the    petitioner        in     PIL     No.

181/2018 which seeks direction to implement the reservation

in favour of Maratha in the category of SEBC.                                    Shri.

Dhakephalkar would urge that the Commission has collected

contemporaneous data by involving scientific method and he


patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:53 :::
                                  149                            Marata(J) final.doc

stressed on the methodology of the Commission which

involved supply of questionnaires, personal visits, collection of

data in form of resolutions from Gram Panchayats etc.                             By

comparing the data collected by Gaikwad Commission as

against the data collected in case of Ram Singh Vs. Union

of India (supra), Shri. Dhakephalkar would submit that in

Ram Singh's case in case of Jat reservation, eleven indicators

broadly under three heads i.e. social, economical and

educational were applied and these parameters were evolved

on the basis of Mandal Commission report. However, Gaikwad

Commission has in fact applied 25 parameters and reached at

a conclusion by testing the social, educational and economical

backwardness of Maratha community. Shri. Dhakephalkar

would also argue on the similar lines as Shri. Naik and submit

that the reservation of Maratha has to be proportionate to its

population. He would submit that the backwardness of

Maratha community is mostly on account of low social position

of Maratha community in the traditional caste hierarchy of

Hindu society and it is further aggravated by lack of

educational           advancement      among   major       section        of     the

community.            However,   inadequacy      of     representation             in

Government services and in the field of trade, commerce and


patil-sachin.




::: Uploaded on - 27/06/2019                   ::: Downloaded on - 28/06/2019 05:26:53 :::
                                 150                               Marata(J) final.doc

industry has further worsen their position in the social strata.

Shri. Dhakephalkar has placed reliance on the observations of

the Hon'ble Apex Court in the case of State of Andhra

Pradesh Vs. U.S.V Balaram17 wherein Hon'ble Apex Court

dealt with the criticism leveled that, the Commission had used

personal         knowledge     for    the   purpose       of     characterizing

particular group as backward and the Hon'ble Apex Court has

observed that it is inevitable and there is nothing illegal or

improper in doing so since the very object of the Commission

in touring various areas and visits to huts and habitation is to

find out the actual living condition. He would submit that the

information should be gathered by the Commission openly

and not in a clandestine manner and it is only on personal visit

to the area, the accurate picture can be ascertained and the

personal         impression    gathered     by   the      members           of     the

Commission have been utilized to augment various other

material gathered and then it cannot be said that report of the

Commission suffers from the vice that they imported personal

knowledge. He also makes a reference to the research carried

out by various institutions which is relied upon by the

Commission which has been independently looked into the


17 AIR (1972) SC 1375

patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:53 :::
                                      151                          Marata(J) final.doc

said report, applied its mind and then arrived at a conclusion.

Shri. Dhakephalkar would focus on the methodology and the

selection of subjects to arrive at a conclusion that the Maratha

community is backward. He would also make a reference to

the      report        of      Professor   Rajabhau    Karpe        Member           of

Maharashtra State Backward Commission who has carried out

detail analysis of the Maratha community and assisted the

Commission in arriving at a finding which is based on

quantifiable data.



29               In support of the reservation in favour of Maratha,

we have also heard learned senior counsel Shri. Arif Bookwala

who has filed Chamber Summons in Writ Petition No.

4100/2018. Apart from raising objection to the locus of the

petitioner and requesting the Court to not to entertain the

petition since the basic ingredient of entertaining the petition

namely the locus, cause of action and irreparable loss to the

petitioner is not set out. Shri. Bookwala has attributed

malafides to the organization of the petitioner and submit

that, the said petition deserves to be rejected as it has made

blatantly false statements. Shri. Bookwala has briefly invited

our attention to the history of Maratha community including


patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:53 :::
                                         152                                Marata(J) final.doc

the reservation provided to this community in 1902 and also

recognition          of    this       community      as      intermediate            by     the

Government of Bombay. According to Shri. Bookwala, the

resolution         covered            228     intermediate        communities              and

Maratha community is included at Serial No. 149.                                    Learned

senior counsel further make a reference to the Government

Resolution          dated        18th    May     1959      conferring         educational

benefits and facilities to the families having annual income

below Rs. 900/- and domiciled in the State of Maharashtra.

According to him, Maratha community was entitled to the said

benefit as it was purely based on economical criteria and this

action of the State was in fact endorsed by the Hon'ble Apex

Court in case of M.R. Balaji Vs. State of Mysore. However,

it was only subsequently this class was completely and

conveniently forgotten for conferment of reservation benefits.

Shri.      Bookwala            also     make    a   reference         to     the     Mandal

Commission's report which was submitted on 13.12.1982

which did not consider the case of Maratha community on the

contrary the Commission was depriving population quantum

of OBC made a passing reference to the Maratha community

as forward Hindu community without any basis and supporting

data. Shri. Bookwala has placed on record the judgment of the


patil-sachin.




::: Uploaded on - 27/06/2019                              ::: Downloaded on - 28/06/2019 05:26:53 :::
                                   153                            Marata(J) final.doc

Indian Law Reports (Madras Series) in case of Maharaj of

Kolhapur Vs. S. Sundaram Ayyar and 15 others which

traced the history of Maratha community.

                 The learned senior counsel has also focused on the

report of the Commission as an expert body and according to

him, the composition of the Commission justified its existence

since the expert in the field of social scientific research came

to be involved. According to Shri. Bookwala, the Commission

conducted           sample     survey   in   conformity       with      the      pre-

determined criteria which require objective study of the

Maratha community with comparison to State averages. Public

hearings were also conducted by the Commission in all

regions of the State and it extended to 21 districts head

quarters with pre-intimation of public news widely published in

newspaper.           According to Shri Bookwala, a Panel of experts

prepared format of codification of data and that is how the

Commission applied statistical tools and techniques and

tabulated the data in graphical forms in consultation with the

expert in the field. Learned senior counsel has distinguished

the methodology adopted by Gaikwad Commission as against

the earlier commissions and submit that the role of statistical

experts in working of this Commission is of great significance.


patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:53 :::
                                          154                                Marata(J) final.doc

The statistical expert sorted out the data on the parameters

for final weightage and scaling and the statistical expert Dr.

Sudhir Gavhane assisted the Commission in allotting the

marks and the Officers form the Maharashtra State Statistical

Department actually participated in codifying the said data.

Learned          senior         counsel        in    substratum          advances            the

submission that the report of the commission suffers from no

lacunae and is full proof report assessing the data collected in

a very scientific way. The said report is praised by the learned

senior counsel in terms of its working, compliances and the

clear understanding and approach to the issue.

                 The           learned     counsel         would         speculate           the

catastrophic situation if 35 Million population from one

community is suddenly added to group of 20 million existing

OBC's having about 300 castes and these communities would

be left high and dry if such huge population is added to the

existing OBC. He would submit that, the highest farmers

suicide         in   the        community           reflects   its     plight      and       the

extraordinary situation and exceptional circumstances would

justify the exceeding of limit of 50% if at all it exists. He would

also deal with the argument of his opponent that minuscule

data was used by the Commission and that the Commission


patil-sachin.




::: Uploaded on - 27/06/2019                               ::: Downloaded on - 28/06/2019 05:26:53 :::
                                    155                           Marata(J) final.doc

did not follow terms of reference. He would also deal with the

submission of his opponent on the finding of the Commission

report point to point and concluded by submitting that the

report of the Commission calls for no interference as the

parameters of judicial review are not at all attracted to call for

an interference in the said report.


30               We have heard the learned Senior Advocate Shri.

A.Y. Sakhare assisted by Advocate Akshay Shinde and

Advocate          Rohan        Mirpury   representing     the      State,       who

specifically focus on the report of the Maharashtra State

Backward Classes Commission. Shri. Sakhare specifically

responded to the submissions advanced by the learned senior

counsel Shri. Sancheti. He would submit that the Constitution

of India aims at achieving the social, economic and political

justice and equality of status amongst all citizens. According

to him the State is duty bound to secure adequate means of

livelihood to all the citizens and to promote with special care

the educational and economic interest of the weaker sections

of the people and in particular of the scheduled castes and

scheduled tribes and they need to be protected from social

injustice and exploitation of all forms.              Shri. Sakhare would



patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:53 :::
                                        156                           Marata(J) final.doc

submit that the impugned legislation is thus to be looked at as

an endeavour to provide opportunities to these weaker

sections who are backward in the field of education and also in

public employment. According to him, the legislation aims to

bring these classes in the main stream of nation's life. He

thereafter took us through the report in the backdrop of the

catena of judgments delivered on the issue as to how

backwardness of classes is to be identified. He placed reliance

on the Judgment of Apex Court in Indra Sawhney and he also

highlights the report of the Commission which is based on the

analysis undertaken by the experts in the backdrop of

voluminous material collected from the field. He submitted

that the composition of the commission is not challenged nor

there is any challenge to authenticity of data which inspires

confidence. According to him, in terms of Indra Sawhney,

the jurisdiction to determine as to who belongs to the

backward class is best left to the discretion of the State and it

is permissible for the State to appoint a Commission

comprising of experts in the field and this Commission is

empowered to derive a method for their identification and the

discretion should be left to the expert body to determine the

parameters            as       laid   down   by   the   authoritative           judicial


patil-sachin.




::: Uploaded on - 27/06/2019                        ::: Downloaded on - 28/06/2019 05:26:53 :::
                                   157                            Marata(J) final.doc

pronouncements. He submitted that, the scope of judicial

review in the decision of the commission is minuscule if the

report is based on contemporaneous and quantifiable data.

Shri. Sakhare invited our attention to historical background of

the community and also to the reports of various Commissions

constituted by the State and the two National Commissions

and the manner in which the community was dealt. In this

context, he submitted that the present Commission which is

constituted initially under the Chairmanship of                     Justice S.B.

Mhase (Retd.) and subsequently being replaced by Justice

M.G. Gaikwad (Retd.) is in accordance with the provisions of

the MSBCC Act, 2005. He would submit that the Chairman of

the Commission has a wider experience and apart from this,

the       Commission           comprised   of   Social        Scientist         Shri.

Chandrashekhar Bhangwanrao Deshpande, who was earlier

member of the MSBCC from 2004 to 2008 and 2008 to 2011.

Further, the Commission also included Shri. Sudhir Deomanrao

Thakre, who belongs to the Indian Administrative Service and

his educational qualification was a part of the Commission.

Further, it comprised of Dr. Sarjerao Bhaurao Nimase, Mr.

Rohidas Vitthal Jadhav and Prof. Rajabhau Narayan Karape,

experts in Modern Indian History, and the Peasant Movement


patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:53 :::
                                      158                           Marata(J) final.doc

in Maharashtra.                He would then invite our attention to the

methodology and procedure adopted by the Commission

which included the data collection through sample survey and

purposive sampling. He would also invite our attention to the

Common Questionnaire through which the data was collected

by      the     Commission          which    extended       to     collection         of

information about status of the family, level of the education

of family, the occupation of the family, type of residential

accommodation of the family. The Questionnaire also focused

on ascertaining the nature of social, Educational and Economic

Status of persons including the age of marriage, remarriage of

widow/widower etc. Shri. Sakhare also submitted that the

Commission conducted public hearings in all parts of the State

excluding the tribal Districts and total number of persons who

were heard were 1,97,522.                   The Commission also received

representations from individuals Grampanchayats, elected

representatives independent organizations and called for

opinion of experts. Apart from this, in order to ascertain the

educational status of the community, information was called

from the Directorate of Higher & Technical Education, Director

of Medical Education and all Universities in the State of

Maharashtra including Agricultural Universities. In order to


patil-sachin.




::: Uploaded on - 27/06/2019                      ::: Downloaded on - 28/06/2019 05:26:53 :::
                                   159                               Marata(J) final.doc

ascertain the status of employment, information was collected

from State Government, Semi-Governmental and autonomous

organizations. According to Shri. Sakhare, the Commission has

kept in mind the principles set out by the Hon'ble Apex Court

while interpreting Article 15 and 16 of the Constitution of India

in order to fix the parameters to determine the social,

educational and economic backwardness of the community

and the Commission considered 26 contemporary parameters

to ascertain social backwardness. According to Shri. Sakhare,

the educational level of the community at different levels like

the Primary Level, Secondary Level, Higher Secondary Level,

UG/ PG Level and Technical Courses came to be examined. As

far as economic backwardness is concerned, according to Shri.

Sakhare, nine parameters were applied and after this detailed

survey,         the     Commission      has    concluded          that       Maratha

Community suffers from Economic Backwardness. He also

invited our attention to the marking system adopted and the

marks secured by the said class by applying the parameters of

social, educational and economic backwardness. He would

then submit that the Commission has arrived at a conclusion

that      the     Maratha      population     is   30%      in     the     State       of

Maharashtra and for the said principle, it has relied upon the


patil-sachin.




::: Uploaded on - 27/06/2019                       ::: Downloaded on - 28/06/2019 05:26:53 :::
                                      160                                  Marata(J) final.doc

Population Census Report of 1931, the report of the Planning

Department of the State which had undertaken survey of

population of Marathas in the State in the year 2013-14 and

came to the conclusion that Maratha Population is 32%.

Reliance is also placed on the Census Report of 2011 and also

the report of Social Justice Department of Government of India

where the population of OBC is ascertained. According to him,

the survey conducted by the Rural Development Department

through Gokhale Institute of Economics and Politics, Pune

which had undertaken caste wise census, except SC & ST

population in Rural Maharashtra has been collected. Based on

this data, the Committee then proceeded to ascertain the in

adequate           representation          of     this    community             in    public

employment and made recommendation on the quantum of

reservation to be provided.                     After the thorough trail of the

report of the commission, Shri. Sakhare would submit that the

analysis of the report by the petitioner is completely

misconstrued one. As far as sample is concerned, he would

submit that the                allegations          that sample size is                    not

representative            of   the   entire        State      data      is     misleading

statement and rather the commission indulged itself in the

purposive sampling method and the data is weighed against


patil-sachin.




::: Uploaded on - 27/06/2019                             ::: Downloaded on - 28/06/2019 05:26:53 :::
                                161                         Marata(J) final.doc

the State average. As far as the objection of non-inclusion of

Mumbai city in the sample survey is concerned, he would

submit that when urban area sample survey, one Municipal

Corporation and one Municipal Council from each revenue

division is decided on the basis where the Maratha Population

has migrated and settled in Konkan Region and Thane was

selected as the Municipal Corporation and therefore, Mumbai

has not been included. Shri. Sakhare has submitted that the

petitioner has no expertise and no basis for questioning the

credibility of efficacy of the exercise undertaken by the

distinguished experts in the field. He would reiterate that the

Commission has also taken into account the usual argument

about efficiency of the administration being            affected to the

said issue. Shri. Sakhare placed reliance on the following

judgments of the Hon'ble Apex Court :

(1)      Bir Singh V. Delhi Jal Board & ors. (2018) SCC 312.

(2)      Ramsing V. Union of India (2015) 4 SCC 697.

(3)      State of Andhra Pradesh V. U.S.V. Balram
         (1972) 1 SCC 660.

(4)      Barium Chemicals v. Company Law Board
         (1966) Supp. SCR 311.

(5)      Ahmedabad Mill Owners' Association etc. v. Textile
         Labour Association & ors. AIR 1966 SC 497.



patil-sachin.




::: Uploaded on - 27/06/2019              ::: Downloaded on - 28/06/2019 05:26:53 :::
                                     162                                 Marata(J) final.doc

6)       Basavaiah (Dr. V. Dr. H.L. Ramesh & Ors.(2010)
         8 SCC 372.


                 The first two judgments are relied upon by him in

support of the submission that if quantifiable data is collected,

then the State can base its decision on it.                           The remaining

judgments have been relied upon to support his submission of

limited scope of the Judicial review to interfere in the finding

of an expert body.

                 Shri. Sakhare has also placed on record the extract

from the "Research Methodology Methods and Techniques by

Shri. C.R. Kothari and Gaurav Garg as well as the extract from

"Statistical         Methods       by     Dr.   S.P.    Gupta"         for     Sampling

Techniques           and       submit   that    the     research         methodology

adopted by the Commission is based on scientific method and

is guided by the well acclaimed standards of research

methodology, which is based on empirical evidence, its

consideration, critical scrutiny resulting into probabilistic

predictions. The learned senior counsel has also placed heavy

reliance on the "scientific analysis of the data of sample

survey" conducted by five research institutions.                              He would

submit that if Annexure 6 accompanying the report is perused,

one would understand the methodology adopted by the


patil-sachin.




::: Uploaded on - 27/06/2019                           ::: Downloaded on - 28/06/2019 05:26:53 :::
                                     163                          Marata(J) final.doc

Commission and its conclusion. He would thus urge that the

report of the commission calls for no interference.



31               Learned senior Advocate Shri. Mihir Desai also

advanced his submission in PIL WP (St) No. 36115/2018,

Ajinath Tulshiram Kadam Vs. The State of Maharashtra.

He would advance more or less similar argument to those

counsel who              preceded him and argued in support of the

legislation.          He would place on record data overall literacy

rate in Marathwada Region in 1901 and also the literacy rate

of this community in 1911 which is based on the Maharashtra

State Gazetteers               Department and he also placed on record

the report of the Gokhale Institute of Politics and Economics,

Pune. He would submit that impugned Enactment which is

piece of legislation which came to be enacted under Article 15

(4) and Article 16 (4) which needs to be upheld since it is

based on relevant data in form of the report of the commission

which is carved out extraordinary situation and exceptional

circumstances to exceed reservation beyond 50% in the State.



32               We have heard Shri Tekale and Shri Gaikwad,

learned Advocated representing respondent no.3 in PIL 175 of


patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:53 :::
                                       164                          Marata(J) final.doc

2018.           We    have     also     heard   Ms.Khopade           representing

intervenor Shri Haribhau Rathod in PIL No.175 of 2018.                              We

have also extensively heard Advocate Patil, counsel for

petitioner in WP No. 2126 of 2018 who has posed a challenge

to Section 4(3) of the Act and would submit that the Backward

Class Commission cannot create a separate class.                                   Shri

Gaikwad has traced the history of the community and its

social placement in the community. He has attempted to

justify the reservation provided to Maratha community which

is declared as socially and educationally backward and he

would submit that it is a fact that Maratha community was not

able to advance and the Gaikwad Commission has now

collected a quantifiable data in respect of the backwardness of

this community. He would also submit that the benefit of

reservation cannot be denied to this community merely on the

basis of the bar created by the Supreme court and the

exceptional circumstances warrant and justify the action of

the State in providing 16% reservation to the said community.

He has also placed on record the State/Union Territory wide

percentage of population of OBC in India in the year 2011-12

in the form of the NSSO Report no. 563 (employment and

unemployment) and according to him, the percentage of OBC


patil-sachin.




::: Uploaded on - 27/06/2019                      ::: Downloaded on - 28/06/2019 05:26:53 :::
                                165                           Marata(J) final.doc

in Maharashtra is 33.8. He would justify the report of the

Commission which has spelled out a case of inadequate

representation. The statement made by Shri Tekale is,

however, to the effect that the Maratha community is entitled

to be included in the list of OBCs and the benefits availed to

the OBCs should be extended to them.



(II) - CONSPECTUS OF THE MATTER

33               Before embarking upon the core issue involved in a

group of petitions about the validity of the SEBC Act of 2018

thereby categorizing Marathas as 'Socially and Educationally

Backward Class' and conferring 16% reservation in their

favour, we would embark upon the history of this community

in brief.

                 The facts brought before us in regard to the history

of Maratha community is not seriously disputed by the parties

and history of this community is reflected in the affidavit filed

by the State Government as well as the affidavits filed by the

intervenors supporting the impugned enactment. The MSBCC

Commission has also extensively referred to the history of the

community.




patil-sachin.




::: Uploaded on - 27/06/2019                ::: Downloaded on - 28/06/2019 05:26:53 :::
                                       166                           Marata(J) final.doc

34               As per the "Tribes and Castes of the Central

Provinces of India" by R.V. Russell of the Indian Civil service

Superintendent of Ethnography, Central Provinces published

by Macmillian & Co. Limited, Volume IV, Maratha is the military

caste of southern India which manned the armies of Shivaji

and of the Peshawa and other princess of the Maratha

confederacy.               In   the    Central   Provinces,       the      Marathas

numbered 34,000 persons in 1911 of whom Nagpur contained

9,000, Wardha 8,000. In Berar, their strength was 60,0000,

the total of combined province being 94,000.                         The caste is

found in large numbers in Bombay and Hyderabad and in

1901, the Indian census table shows a total of not less than

five millions persons belonging to it.

                 Marathas are marathi speaking people found on the

Deccan Plateau throughout the State of Maharashtra.                                 The

Marathas are a caste formed from military service and

according to Russell, it seems probable that they sprang

mainly from the peasant population of Kunbis, though at what

period, they were formed into a separate caste has not yet

been        determined.         This    community       are      cultivators          by

profession and once upon a time, land owners.                             The early

history of Marathas is a tale of rise and fall in the importance


patil-sachin.




::: Uploaded on - 27/06/2019                       ::: Downloaded on - 28/06/2019 05:26:53 :::
                                     167                             Marata(J) final.doc

of the dynasties ruling the various regions.                     Over the time,

center of political influence shifted from South Godavari Basin

to the Krishna Valley.              From 1300s onwards,              the Maratha

territories held territories under Muslim Kings and paid tribute

to them. Feuds among the local Muslim kingdoms and later

confrontation with Mughal dynasty which was eager to extend

its power to Deccan, allowed Maratha Chieftains to become

independent. A successful revolt of Shivaji, a Maratha Prince

who fought against Muslim Bijapur, overlords in the name of

establishing          Hindu      Kingdom.       The    local      Muslim         rulers

weakened by their fights with the Mughals succumbed to the

guerrilla attacks of of Shivaji's light infantry and cavalry. After

the death of Shivaji, the Maratha ranks were split between the

claimants to his throne and his son Shahu set up his capital at

Satara and appointed Chief Minister with the title 'Peshwa'.

The title and office became hereditary and in a short period of

time,       Peshwas            became     the   leading     Maratha          dynasty

themselves. The Peshwas rose to be a powerful military force

supported by Maratha Confederacy and was assisted by loyal

chieftains including the house of Bhonsla, Sindhia, Holkar and

Gaikwad,etc.            Peshwas extended their territories all the way

North to Punjab and with the defeated Panipat battle in 1761,


patil-sachin.




::: Uploaded on - 27/06/2019                       ::: Downloaded on - 28/06/2019 05:26:53 :::
                                168                          Marata(J) final.doc

their era diminished.          In fighting among the confederacy

members after the death of Peshwa led to the entry of East

India Company into the succession disputes among the

Marathas. The British fought three wars with Marathas. At the

end of the third war in 1818, the British routed the Peshwas

and abolished their position and directly incorporated vast

areas of Maratha territory into the British Empire as a part of

Bombay Presidency.

                 In 1960, the modern state of Bombay was divided

into linguistic states of Maharashtra with Bombay as its capital

and Gujarat.



35               The material placed before us disclose the term

'Maratha' is used in overlapping senses i.e. within the Marathi

speaking region, it refers to single dominant Maratha caste or

to the group of Maratha and Kunbi caste, outside Maharashtra,

and it loosely designates the entire regional population whose

dialect is Marathi. Broadly, 'Maratha' caste is a largely rural

caste of peasant cultivators which formed the bulk of the

Maharashtrian society together with other Kunbi peasant

caste.          According to Jeremy Black, British historian at the

University of Exeter, 'Maratha caste is a coalescence of


patil-sachin.




::: Uploaded on - 27/06/2019               ::: Downloaded on - 28/06/2019 05:26:53 :::
                                          169                           Marata(J) final.doc

peasants, shepherds, iron-workers etc. as a result of serving in

military.        By      19th Century, the term 'Maratha' gained entry

under different captions in the British Administrative records.

The 1901 census listed three groups of Maratha Kunbi caste -

Maratha, Maratha-kunbis and Konkan Maratha. According to

Steele,         in    the      earlier    19th   century,   Kunbis,        who       were

agriculturists and Marathas who claimed Rajput descendants

and Kshatriya status were distinguished by their customs

related to widow remarriage.                     The term 'Maratha' gradually

came to denote an endogenous caste.



36                   The linkage between Maratha and Kunbi has always

been a matter of research and reveal that the Marathas and

Kunbis have the same origin - although these two are treated

as two different communities currently on a social level. The

Kunbi origin of Maratha has been explained in detail by

Professor Richard Eaton by University of Arizona and Professor

Steward Gordon.                 The kunbis who served the Muslim rules,

prospered, and overtime adopted different customs and

started identifying as Maratha. Eaton cites an example of the

Holkar          family      that originally       belonged      to     the     Dhangar

(Shepherd) caste but was given a Maratha identity. The other


patil-sachin.




::: Uploaded on - 27/06/2019                          ::: Downloaded on - 28/06/2019 05:26:53 :::
                                    170                            Marata(J) final.doc

example is given by Professor Susanne Bayly of Cambridge

University         i.e.    of   Bhonslas   who   originated         among          the

populations of the Deccany tiller plainsmen who were known

by name 'kunbi' and 'Maratha'. Iravati Karve, Anthropologist,

University of Pune has described how Maratha caste was

generated from Kunbis who simply started calling themselves

"Maratha". She asserts that Maratha, kunbi and Mali are the

three main farming communities of Maharashtra - the

difference being that,               Marathas and kunbis were "dry

farmers", whereas the Mali farmed throughout the year.

Professor Cynthia Talbot from the University of Texas quotes

"when a Kunbi prospers he becomes Maratha".

                 The allegation in the petition is to the effect that

the Maratha community was a part of the core State politics

of Maharashtra since its inception in 1960.                           The Indian

National Congress was the preferred party of Maratha/Kunbi

community and it enjoyed overwhelming support from the

Maratha dominated sugar co-operatives and thousands of

other co-operative organizations involved in rural agricultural

economy of the State.                This domination by the Maratha

community of the co-operative institutions assisted it in

gaining control over the rural economy, which enabled them


patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:53 :::
                                    171                         Marata(J) final.doc

in turn to control the politics from village level upto the

assembly. The economic superiority also assisted this group in

setting         up       several   private   educational          institutions.

Resultantly, the State has many Maratha Chief Ministers,

Ministers, Officials as well as leadership in local municipal

councils and panchayats. It is out of context to mention that

10 out of 16 Chief Ministers of Maharashtra hailed from

Maratha community.

                 The present position of the said caste is described

by Russell in his compilation of "Tribes and Castes" in the

following words :-

         "The Marathas present be somewhat melancholy
         spectacle of an impoverished aristocratic class
         attempting to maintain some semblance of their former
         position, though they no longer have the means to do
         so. They flourished during the two or three centuries of
         almost continuous war and become a wealthy and
         powerful caste but they find difficulty in turning their
         hands to the arts of peace. Sir, R. Craddock writes of
         them in Nagpur :

               ......... A considerable of Government political
         pensioners are Marathas. Many of them own villages
         or hold tenant land, but as a rule they are extravagant
         in their living and several of the old Maratha nobility
         have fallen very much. The sons are brought upto no
         employment and daughters are married with lavish
         pomp and show. The native army does not attract
         them but few are educated well enough for dignified
         post in civil employment. It is a question whether
         their pride of race will give way before the necessity
         of earning their livelihood soon enough for them to
         maintain or regain their former position. The humbler
         members of the caste find their employment as petty


patil-sachin.




::: Uploaded on - 27/06/2019                  ::: Downloaded on - 28/06/2019 05:26:53 :::
                                       172                              Marata(J) final.doc

         contractors or traders, private servants, government
         peons, sowers, and hangers-on in the retinue of the
         most important families".


37               It is this Maratha community which is conferred

with      the     privilege      of    being    classified      as     'socially       and

economically             backward        by     the    Gaikwad            Commission

constituted by the State of Maharashtra and the impugned

enactment confers reservation of 16% to this community.

The State Government and the respondents who support the

reservation heavily rely on two notifications reserving seats in

public employment, first one being issued in the year 1902 by

Rajeshree Shahu Maharaj often referred                        to as the father of

the concept of reservation in the country and it provided

reservation to Maratha community as a backward class. In the

resolution         dated       23rd    April   1942     issued        by     the      then

Government of India, about 228 communities were declared

as intermediate and backward class and Maratha is included

at Serial No.149 of the said list.

                 Subsequently, the Government of Bombay, Political

and Service Department issued a resolution on 1st November

1950, thereby superseding the Government Resolution dated

23rd April 1942 and directing that existing classification of the

communities             in     the    State    of   Bombay         into     advanced,

patil-sachin.




::: Uploaded on - 27/06/2019                          ::: Downloaded on - 28/06/2019 05:26:53 :::
                                173                        Marata(J) final.doc

intermediate and backward classes should be cancelled. After

re-organization of the State, the Government of Bombay

prepared a list of Other Backward Classes in Old Bombay State

which was printed in the year 1959.          In this list, the caste

'Kunbi-Tillori' appears at Sr.No.87.      However, the Maratha

caste did not find any place.

                 The Government of Maharashtra, Education and

Social Welfare Department by its resolution dated 13 th October

1967, prepared a list of backward classes pertaining to the

whole State of Maratha and Kunbi appeared at Sr.No.83. The

Government Circular dated 19th February 1986 contained a list

of Other Backward Classes and Kunbi (Sub-Caste) Leva Kunbi,

Leva Patil and Leva Patidar appeared at Sr.No.83.



38               The social status of this community was subject

matter of assessment by the Backward Class Commissions

constituted by the State. It also came to be scrutinized by the

Second National Backward Class Commission i.e. Mandal

Commission. As it is a well known fact that the First National

Backward Class Commission popularly known as Kalelkar

Commission which was appointed by the Central Government

in view of demand of reservation in favour of the Other


patil-sachin.




::: Uploaded on - 27/06/2019             ::: Downloaded on - 28/06/2019 05:26:53 :::
                                    174                          Marata(J) final.doc

Backward Classes in view of Article 340 of the Constitution

based its report on caste and the Chairman of the Commission

himself addressed a letter to the President of India fairly

pleading for rejection of the report recommending the

reservations and remedies based on caste would not be in the

interest of justice.           The Central Government was not satisfied

with the said report in determining the criteria for identifying

backward classes under Article 15(4). In the mean time, the

Government of Maharashtra                appointed a Committee under

the Chairmanship of Shri B.D. Deshmukh who was directed to

go into the question of reservation of seats and allied matters

relating to recruitment of backward classes and Government

services.          The Second National Backward Class popularly

known as Mandal Commission which was appointed in the

year 1978 to determine the criteria for defining socially and

educationally backward class identified 128 communities as

'backward' and 94 of them classified as 'most backward' but

the Marathas came to be identified as 'forward'. The Special

request made for inclusion of Marathas as synonym of 'Kunbi'

in the Central list of backward classes was taken up for

consideration and on 22nd February 2000, the Commission

rendered its advise through the Central Government under


patil-sachin.




::: Uploaded on - 27/06/2019                   ::: Downloaded on - 28/06/2019 05:26:53 :::
                                175                           Marata(J) final.doc

Section 9(1) of the NCBC Act and rejected the request on the

ground that Maratha is not a synonym of Kunbi and it do not

deserve to be included in the Central list of backward classes

as the community is not socially backward but on the

contrary, it is socially advanced and a prestigious community.

The Khatri Commission was constituted in 1995 by the State

of Maharashtra which submitted its report in absence of the

President Shri Khatri but the Commission by majority view

held that Marathas may not be included as 'Kunbis' in the list

of Other Backward Classes but it opined that people who have

entered as 'Kunbi-Maratha' or Maratha-Kunbi should get

benefit of Kunbi caste and accordingly, certificates in their

names should be issued.              The Government of Mahrashtra

accepted the recommendation of the Commission by issuing

Government Resolution on 1st June 2004.                         Resultantly,

Maratha-Kunbi and Kunbi-Maratha in addition to the earlier

recognized caste Kunbi (Leva Kunbi, Leva Patil and Leva

Patidar) came to be recognized as Other Backward Classes.

On 23rd August 2004, Bapat Commission came to be appointed

to include Maratha community in Other Backward Class. The

majority view of the Commission by 4 - 2 resolved on 25 th July

2008 that it would not be proper to include Maratha


patil-sachin.




::: Uploaded on - 27/06/2019                ::: Downloaded on - 28/06/2019 05:26:53 :::
                                        176                            Marata(J) final.doc

community in Other Backward Classes from the view point of

principles of social justice and a negative report was

submitted.           After receipt of this report, the Government of

Maharashtra constituted a Committee under the Chairmanship

of Shri Narayan Rane, the then Minister (Industries Ports and

Employment and Self Employment) to consider the report of

the Bapat Commission and to make recommendations.                                     The

Committee concluded that the findings recorded by Bapat

Commission were not based on quantifiable data and decided

not to accept the 22nd Report of the Bapat Commission.                                      It

independently              collected       contemporary       quantifiable           data

relating to the community and concluded and Maratha

community             is       socially,   educationally     and       economically

backward.             It requested the State to include Maratha

community in Other Backward Class                       and to give separate

16% reservation on the basis of the population of Maratha i.e.

the quantifiable data.

                 It is also to be noted that when the State enacted

the Maharashtra State Public Services Act of 2001 and also

the Maharashtra Private Professional Educational Institutions

Act of 2006, it did not provide any reservation either in

services or in the educational field to the said community. The


patil-sachin.




::: Uploaded on - 27/06/2019                         ::: Downloaded on - 28/06/2019 05:26:54 :::
                                    177                            Marata(J) final.doc

demand of             Maratha community to provide reservation in

public employment and in the field of education was on the

rise and in light of the Rane Committee Report, which

contained positive recommendation, the State took a policy

decision and translated it into a legislation to provide 16%

reservation to Maratha community without disturbing                                the

existing reservation and this was extended to the educational

institutions and to the posts in public services under the State.

The Governor of Maharashtra on 9 th July 2014 promulgated the

Maharashtra State Reservation (of seats for admissions in

educational institutions in the State and for appointments or

posts in the public services under the State) for Educationally

and Socially Backward Category (ESBC) Ordinance, 2014.

This was replaced by ESBC Act of 2014 (Maharashtra Act No.I

of 2015). The constitutional validity of the said ordinance and

the enactment was assailed before this Court and by an order

dated 7th April 2015, this Court was pleased to stay the

implementation of the said Act.



39               Thereafter,   a     reference      was       made         to      the

Maharashtra             Backward     Class   Commission              under         the

Chairmanship of Late Justice S.B. Mhase (Retd) by the State


patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:54 :::
                                       178                              Marata(J) final.doc

Government on 4th January 2017 with the following terms of

reference:-

      (1)       Determine         the       contemporary              criteria         and
                parameters to be adopted in ascertaining the social,
                educational        and      economic           backwardness               of
                Marathas for extending the benefit of reservation
                under the constitutional provision keeping in focus
                the various judgments of the Courts, reservation
                laws and constitutional mandate.


      (2)       Define the exceptional circumstances and extra-
                ordinary       situation    applied      for     the     benefits         of
                reservation in the contemporary scenario.
      (3)       Scrutinize and inspect the quantifiable data and
                other information which the State has submitted to
                the Court to investigate backwardness of Maratha
                community
      (4)       Determine the representation of Marathas in State/
                Employment and ;
      (5)       Ascertain       the    proportion     of     the     population           of
                Maratha community in the State by collecting the
                information available under various sources.



                 However, as the Commission was in progress,

Justice S.B. Mhase expired and therefore, by notification dated

2nd November 2017, Justice Gaikwad (Retd) took over the reins

of the Commission. The Commission was constituted in terms


patil-sachin.




::: Uploaded on - 27/06/2019                          ::: Downloaded on - 28/06/2019 05:26:54 :::
                                       179                               Marata(J) final.doc

of Act 2005 and comprised of 11 Members and included a

Member           Secretary.          It    comprised      of     Social       Scientists,

statisticians socialists, analyst to interpret the sample survey

data and information and collate the findings with other

temporary surveys undertaken in the State by the said

departments, Government agencies, previously constituted

constituents           of      the   Maharashtra       State       Backward          Class

Commission, so as to analyse that the historical data, case

studies and submit its report in terms of the reference.

Commission submitted the report to the State Government on

15th November 2018 and it, inter alia, came to the conclusion

that Maratha class of citizens in the State are socially,

educationally and economically backward and are eligible to

be included in the backward class category on the basis of

their      backwardness.                  The   Commission          considered           the

backwardness of this community qua its representation in

public          employment,          presence     in   higher        and      technical,

academic institutions as teachers and students and assessed

its social status as well as educational and economic status

through sample survey and by allocation of a weightage of

marks.




patil-sachin.




::: Uploaded on - 27/06/2019                           ::: Downloaded on - 28/06/2019 05:26:54 :::
                                   180                            Marata(J) final.doc

40                Relying on the report of the Commission, Bill No.

LXXVIII of 2018 to provide for reservation of seats for

admissions in educational institutions in the State and for

reservation of posts for appointments in public services was

introduced. The Bill incorporated the recommendation of the

Commission and we reproduce the same as under :

                (A)       Backwardness -

                (1)    Maratha class of citizens in the State are socially,
                Educationally and Economically Backward as the
                community obtained weightage of 21.5 marks out of the
                maximum 25.

                (2)     Maratha class of citizens are eligible to be
                included in the backward class category on the basis of
                their backwardness.

                (B)     Representations in public employment -
                        Representation of Marathas in the State Public
                Employment in Higher Grade of A, B, C and D is found to
                be inadequate not only as a proportion of their State
                population share of around 30% but also because of
                inadequacy in the number of graduates which is the
                minimum educational qualification for these grade of
                public posts.

                (C)      Presence in Higher and technical,               academic
                institutions as teachers and students :-

                (1)     Presence of Maratha community in pursuant of
                academic career as professors and such others positions
                of academic excellence is very marginal. On an average
                4.30% academic and teaching posts are occupied by
                persons of Maratha community which is having 30%
                population across the State.

                (2)     Lack of conventional degree level education in
                landing them in lowly labour oriented employment such
                as mathadis, hamals, dabewalas, etc.



patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:54 :::
                                    181                             Marata(J) final.doc

                (3)     Low earning and livelihood engagements of
                seasonal requiring temporary or permanent migration to
                urban ghettos which impacts the smooth schooling and
                school attendance by their children.

                (D)       Computation of Maratha population :-

                        The average Maratha population proportion taking
                the base of various population censuses, a special survey
                taken up by the Planning Department of the State
                (32.14%), the special survey taken up by the Rural
                Development Department of the State Government,
                Social, Economic and Castes survey information of the
                Rural Development Department of the Government of
                India (27%) and the findings of sample survey of the
                Maharashtra State Backward Class Commission confirmed
                the average of 30% Maratha population against the total
                State population.

                (E)       Social Status of Marathas :-

                (1)      Around 76.86% of Maratha families have been
                found to be engaged in agriculture and agricultural labour
                for their livelihood.

                (2)    Around 65% of Marathas are in Government or
                Semi Government Services. Most of these positions are
                occupied in the Group-D State Services.

                (3)     Around 70% of the Maratha families are found to
                be residing in kachcha dwellings.

                (4)    Only 35.39% of the Maratha                  families       have
                personal tap water connections.

                (5)     Around 31.79% of Maratha families are found to
                be relying on traditional sources of firewood, cow dung
                and agricultural wastage as the fuel for the cooking in
                domestic use.

                (6)     During the period 2013-18, a total of 2152
                (23.56%) Maratha farmers have committed suicides as
                against the total farmers suicides 13.368.

                (7)    The impact of archive social traits, practices,
                customs and traditions are still found to be prevalent
                amongst Maratha community.

patil-sachin.




::: Uploaded on - 27/06/2019                      ::: Downloaded on - 28/06/2019 05:26:54 :::
                                    182                            Marata(J) final.doc



                (8)     As to the perception towards different kind of
                backwardness, 73% Marathas feel that they have been
                infected by all the 3 types of backwardness i.e. social,
                educational and economic.

                (9)     The rampant migration of Marathas from rural to
                urban areas has been found to be picked up in last ten
                years as revealed from the survey of the Maharashtra
                State Backward Class Commission.      A member from
                around 21% Maratha families have migrated to urban
                areas in search of livelihood landing them in labour
                intensive lowly occupations like Mathadi, Hamal,
                Dabbewala, Maid servant, Port workers etc. This clearly
                indicated the depleting social status of Marathas in
                Contemporary context.

                (10)     Status of a women in any community is most
                significant parameter of the social backardness or
                forwardness of the social class. In this regard, persuasion
                of physical labour led activities or occupation or
                employment for livelihood earnings has been found to be
                most dominant component to gauze the social
                backwardness of the community. It found in the survey
                that 88.81% of Maratha women are involved in physical
                labour for earning livelihood, of course not including the
                physical domestic work they perform for the family.

                        Looking to the significance of this important
                parameter as to the female in the community engaged in
                physical labour for livelihood or wages or occupation or
                employment in assessing the social backwardness of the
                community, the Maharashtra State Backward Class
                Commission has allocated weightage of three marks to
                this parameter which has been specified to be at least 5%
                more of the State Average Percentage of female engaged
                in the physical labour.

                (F)       Educational Status of Marathas :-

                        The    Maharashtra    State    Backward     Class
                Commission has assessed and evaluated the educational
                status of Marathas through the sample survey and has
                allocated a weightage of 8 marks out of total 25 marks for
                the educational backwardness of the community. There
                are 13.42% illiterates, 35.31% primary educated,
                432.79% H.S.C and S.S.C. 6.71% under graduates and

patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:54 :::
                                    183                            Marata(J) final.doc

                post graduates and 0.77% technical and professional
                qualified amongst Maratha community.

                (G)       Economical Status of Maratha :-

                (1)    Around 93% of Maratha families have an annual
                income of 1,00,000 which is much below the average
                income of middle class families. It reflects the subdued
                economic status of Maratha community.

                (2)     The percentage of Below Poverty Line (B.P.L)
                families amongst the Marathas as per survey has been
                found to be 37.28% against the State average of 24.2%.


                (3)      The percentage of landless and marginal farmers
                (lands ownership less than 2.5 acres) is found to be
                around 71% amongst the Maratha families whereas the
                percentage of big farmers holding about 10 acres of land
                is only 2.7%.


                (H)     Extra-ordinary situations and circumstances for
                crossing of 50% limit of reservations

                (1)      The Maharashtra State Backward Commission has
                come to the conclusion that an extra-ordinary situation
                has developed in the State with regard to the reservation
                allocation     and     the     emerging     extra-ordinary
                circumstances, particularly after having declared Maratha
                community with 30% proportion of the State population
                as a socially and educationally backward on the basis of
                the quantifiable data and its consequential entitlement to
                the Constitutional reservation benefits. The existing limit
                of 50% reservation for State Public Employment and the
                admissions to the State educational institutions will have
                to be reconsidered on the background of the extra
                ordinary situation and exceptional circumstances.

                (2)     After declaring Marathas a socially, educationally
                and economically backward class of the citizens, the total
                percentage of the state population entitled to the
                constitutional benefits and advantages as listed under the
                article 15(4) and the article 16(4) will be around 85%.
                This is a compelling extra-ordinary situation demanding
                extra-ordinary solution within the constitutional frame
                work.

patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:54 :::
                                  184                             Marata(J) final.doc



                         Added to that, the judicial verdicts have
                categorically pronounced that the reservation policy
                frame and constitutional mandate as regards SCs and STs
                is so sacrosanct that there is no need of quantifiable data
                or its verification whatsoever.      It has also to be in
                proportion to their population needing no distinction to be
                made as regards adequate vis-a-vis proportionate as to be
                done in case of reservations to other backward class of
                citizens. Therefore, the scenario that emerges would be to
                accommodate remaining 63% (85% - 22%) backward
                class population in remaining 29% reservation allocation
                as condition by the ceiling of 50%. This is an extra-
                ordinary situation and exceptional circumstances
                emerging in the State.

                (3)      As per the total census figures 4.62% jobs are
                available per 100 youth in public services. As the
                average recruitment per year is not more than 5% of the
                total job in the State, the availability ratio goes down to
                0.23% less than 1 job per 100 eligible youth. If this job
                scenario is restricted in a manner that only 5% of 0.23%
                i.e. 0.12 jobs per recruitment year will be available to
                95% population and remaining 0.12 jobs to a population
                of 5% unreserved class of forward citizenry youth is a
                mockery of the reservation principle in state public
                employment, a constitutionally treachery with the
                backward class of youth aspiring for public employment.
                This extra-ordinary situation warrants the enhancement of
                the reservation percentage beyond 50%.

                (4)     Keeping 50% ceiling intact but allowing more and
                more class of citizenry to be accommodated in 50%,
                rather only in 27% reservation quota is in a way favouring
                the miniscule forward class of the society to enjoy their
                age old social and educational dominance in perpetuity
                again at the cost of majority class of population.

                (5)     The Marathas are the most sufferers of not
                allowing the breach of 50% reservation limit on one hand
                and tagging them with the Forward Class of Citizens to
                face the unequal competition with them on the other
                hand. They, in fact, had been included in backward
                category before independence and till the year 1952 even
                after independence being included in Intermediate Caste
                Category, an old version of the new incarnation of Socially
                and Educationally Backward Class of Citizen (SEBC).

patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:54 :::
                                  185                            Marata(J) final.doc



                (6)     While most of the other Caste groups then
                included in the intermediate caste category along with
                the Marathas or even those not finding place in the
                intermediate caste category then have been now included
                in the existing list of backward classes, the Marathas had
                been excluded without any reasoning and tagged with
                Forward Class of Citizens to face a stiff unequal
                competition. The consequences are there to see as much
                as the Marathas are not able to obtain adequate
                proportion of either the State Public Employment posts or
                adequate number of admission to the higher and
                technical educational institutions, most of them being
                concerned by the Forward Classes and even by the
                reserved category candidates competition for merit
                quota. Now, after a long gap, the deprived Maratha
                community is on the verge of getting re-included in the
                backward class category. However, the backward class
                communities already included in the OBC list, if abruptly
                asked to share their well-established entitlement of
                reservations with a 30% Marathas Citizenry, it would
                certainly be a catastrophic scenario creating an extra
                ordinary situation and exceptional circumstances which if
                not swiftly and judiciously addressed, may lead to
                unwarranted repercussions in the well set harmonious co-
                existence culture of the State.

                        Thus, an urgent need to give due justice to a duly
                recognized new backward class of citizenry; Marathhas
                who have already been suffering a double jeopardy for
                decades and now expecting a justice and ensuring
                already included backward communities that they will not
                be deprived of their reservation advantages and benefits,
                is certainly an extra ordinary situation and has created
                exceptional circumstances which cannot be harmoniously
                resolved unless the ceiling of 50% imposed on the
                reservation is reconsidered.       This is the only way
                available in the contemporary situation to harmoniously
                resolve the exceptional circumstances being faced by the
                State.

                Based on above findings as well as other conclusions
                drawn by the said Commission, the Commission has
                recommended as under :-

                 (1)    The Maratha Class of Citizens is declared as
                 Socially and Educationally Backward Class of Citizens

patil-sachin.




::: Uploaded on - 27/06/2019                   ::: Downloaded on - 28/06/2019 05:26:54 :::
                                 186                            Marata(J) final.doc

                (SEBC) and has inadequate         representation          in the
                services under the State.

                (2)    Maratha Class of Citizens having been declared
                Socially and Educationally Backward Class of Citizens
                are entitled to reservation benefits and advantages
                enshrined in the Article 15(4) and 16(4) of the
                Constitution of India.

                (3)   Looking to the exceptional circumstances and
                extra ordinary situations generated on declaring
                Maratha Class of Citizens as Socially and Educationally
                Backward and their consequential entitlement to the
                reservation benefits, the Government may take an
                appropriate decision within the constitutional provisions
                to address the emerging scenario in the State.




41               Report of the Commission formed the basis for the

Bill which was accompanied with the Statements of Objects

and Reasons (SOR) and it made reference to the enabling

power of the State under Clause (4) of Article 15 of the

Constitution which enabled the State to make any special

provision for advancement of socially and educationally

backward class of citizens and it also made reference to

clause (5) of Article 15 which enabled the State to make

special provisions by law for advancement of SEBC, insofar as

such special provisions relate to their admission to educational

institutions including private educational institutions, whether

aided or unaided by the State.             It also made reference to

clause (4) of Article 16 of the Constitution which enabled the


patil-sachin.




::: Uploaded on - 27/06/2019                  ::: Downloaded on - 28/06/2019 05:26:54 :::
                                   187                            Marata(J) final.doc

State to make provision             for reservation of appointments of

posts in favour of any backward class of citizens, which in the

opinion of the State is not adequately represented in the

services under the State.            After reproducing the conclusions

derived by the Commission and making a reference to its

recommendations, the Statements of Objects and Reasons

proceeds to state as follows :

                 9.          The Government of Maharashtra has
                 considered the report, conclusions, findings and
                 recommendations of the said Commission. On the
                 basis of the exhaustive study of the said
                 Commission on various aspects regarding the
                 Marathas, like public employment, education, social
                 status, economical status, ratio of population, living
                 conditions, small size of land holdings by families,
                 percentage of suicide of farmers in the State, type
                 of works done for living, migration of families, etc.,
                 analysed by data, the Government is of opinion
                 that:-
                      (a)    the Maratha Community is socially and
                      educationally backward and a backward class
                      for the purposes of Article 15(4) and (5) and
                      article 16(4), on the basis of quantifiable data
                      showing     backwardness,      inadequacy       in
                      representation by the said commission :

                         (b)   having regard to the exceptional
                         circumstances and extraordinary situation
                         generated on declaring Maratha as socially
                         and    educationally     backward    and    their
                         consequential entitlement to the reservations
                         benefits and also having regard to the
                         backward class communities already included
                         in the OBC list, if abruptly asked to share their
                         well established entitlement of reservation
                         with a 30% of Maratha citizenry, it would be a


patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:54 :::
                                    188                            Marata(J) final.doc

                         catastrophic       scenario     creating     an
                         extraordinary     situation   and    exceptional
                         circumstances, which if not swiftly and
                         judiciously     addressed,    may     lead    to
                         unwarranted repercussions in the well
                         harmonious co-existence in the State, it is
                         expedient to relax for the percentage of
                         reservation by exceeding the limit of 50%, for
                         advancement of them, without disturbing the
                         existing fifty-two percent reservation currently
                         applicable in the State, only for those who are
                         not in creamy layer;

                          (c) it is expedient to provide for 16 per cent.
                          of reservation to such category :

                          (d) It is expedient to make special provision,
                          by law, for the advancement of any Socially
                          and Educationally Backward Classes of
                          citizens, in so far as admission to educational
                          institutions,    other   than   the    minority
                          educational institutions, is concerned but
                          such special provisions shall not include the
                          reservation of seats for election to the Village
                          Panchayats,       Panchayat    Samitis,     Zilla
                          Prishadas, Municipal Councils, Municipal
                          Corporations, etc;

                          (e) It is expedient to provide for reservation
                          to such category in admissions to educational
                          institutions including private educational
                          institutions whether aided or unaided by the
                          State, other than minority educational
                          institutions referred to in clause (1) of article
                          30 of the Constitution; and in appointments in
                          public services and posts under the State,
                          excluding reservations in favour of Scheduled
                          Tribes candidates in the Scheduled Areas of
                          the State under Fifth Schedule to the
                          Constitution of India, as per the notification
                          issued on the 09th June 2014 in this behalf;




patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:54 :::
                                        189                             Marata(J) final.doc

                          (f) by providing reservation to the Maratha
                          community, the efficiency in administration
                          will not be affected, since the Government is
                          not diluting the standard of educational
                          qualification for direct recruitment for this
                          category and there will definitely be
                          competition     amongst     them   for  such
                          recruitment; and

                          (g) to enact a suitable law for the above
                          purposes.

                       In view of the above, the State Government is
                 of the opinion that the persons belonging to such
                 category below the Creamy Layer need special help
                 to advances further, in the contemporary period, so
                 that they can move the a stage of equality with the
                 advanced sections of the society, whereform they
                 can proceed on their own.

                 10. The Bill            seeks   to      achieve          the      above
                 objectives.


42               Considering the report, conclusions, findings and

recommendations                  and    on   examining           various         aspects

pertaining          to     the    Maratha    community,            including          their

participation in public employment and education, their social

and economic status, ratio of population, living conditions,

small size of land holdings by families, percentage of suicide

of farmers in the State, migration of families etc, the

Government formed an opinion which is reflected in the

Statement of Objects and Reasons of the SEBC 2018 Act. The

Bill was introduced by the State Government on 29 th


patil-sachin.




::: Uploaded on - 27/06/2019                          ::: Downloaded on - 28/06/2019 05:26:54 :::
                                           190                              Marata(J) final.doc

November 2018 and it was unanimously passed by both the

houses of the State legislature on 29 th November 2018. On

30th November 2018, the Hon'ble Governor of Maharashtra

accorded his assent to the Bill granting 16% reservation to

Maratha community.

                 The question which falls for our consideration                               in

the group of petitions listed before us is the identification of

Maratha community as a 'Backward Class' and providing

reservation of seats to the said class for admission in

educational institutions and to the posts for appointments in

public services by categorizing the community as "Socially

and Educationally Backward Classes of Citizens".

            SALIENT FEATURES OF THE SEBC ACT, 2018

43               The Maharashtra Act referred to as SEBC Act 2018

is an enactment to provide reservation of seats for admission

in educational institutions in the State and for reservation of

posts for appointment in public service and the posts in the

State to the socially and educationally backward classes of

citizens        (SEBC)         in   the     State    of   Maharashtra             for    their

advancement              and        for    matters    connected            therewith          or

incidental thereto. The enactment contains the following

definition :-


patil-sachin.




::: Uploaded on - 27/06/2019                              ::: Downloaded on - 28/06/2019 05:26:54 :::
                                  191                             Marata(J) final.doc

                 Section 2(i) and 2(j) reads thus :

                 (i)  "reservation" means the reservation of seats, for
                 admission in educational institutions and of posts for
                 appointments in the public services and posts to the
                 members of Socially and Educationally Backward
                 Classes of Citizens (SEBC) in the State ;

                 (j)     "Socially and Educationally Backward Classes of
                 Citizens (SEBC)" includes the Maratha Community
                 declared to be Educationally and Socially Backward
                 Category (ESBC)in pursuance of the Maharashtra State
                 Reservation (of seats for admission in educational
                 institutions in the State and for appointments or posts
                 in the public services under the State) for Educationally
                 and Socially Backward Category (ESBC) Act, 2014.


                 Section 3 reads thus:

                 3. (1) This Act shall apply to all the direct recruitments,
                 appointments made in public services and posts in the
                 State except,--
                        (a) the super specialized posts in Medical,
                        Technical and Educational field ;
                        (b) the posts to be filled by transfer or deputation
                        ;
                        (c) the temporary appointments of less than
                        forty-five days duration;
                        and
                        (d) the post which is single (isolated) in any cadre
                        or grade.

                 (2) This Act shall also apply, for admission in
                 educational institutions including private educational
                 institutions, whether aided or un-aided by the State,
                 other than the minority educational institutions referred
                 to in clause (1) of article 30 of the Constitution of India.

                 (3) The State Government shall, while entering into or
                 renewing an agreement with any educational institution
                 or any establishment for the grant of any aid as
                 provided in the explanation to clauses (d) and (e) of
                 section 2, respectively, incorporate a condition for
                 compliance with the provisions of this Act, by such
                 educational institution or establishment.


patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:54 :::
                                    192                             Marata(J) final.doc

                 (4) For the removal of doubts it is herby declared that
                 nothing in this Act shall affect the reservation provided
                 to the Other Backward Classes under the Maharashtra
                 State Public Services (Reservation for Scheduled
                 Castes, Scheduled Tribes, De-notified Tribes (Vimukta
                 Jatis), Nomadic Tribes, Special Backward Category and
                 Other Backward Classes) Act, 2001 and the
                 Maharashtra      Private      Professional    Educational
                 Institutions (Reservation of seats for admission for
                 Scheduled Castes, Scheduled Tribes, De-notified Tribes
                 (Vimukta Jatis), Nomadic Tribes and Other Backward
                 Classes) Act, 2006.


                 Crucial section is section 4 which reads thus

                 4. (1) Notwithstanding anything contained in any
                 judgment, decree or order of any Court or other
                 authority, and subject to the other provisions of this
                 Act,-

                          (a) sixteen per cent. of the total seats in
                          educational      institutions   including     private
                          educational institutions, whether aided or un-
                          aided by the State, other than minority
                          educational institutions referred to in clause (1) of
                          article 30 of the Constitution of India ; and

                          (b) sixteen per cent. of the total appointments in
                          direct recruitment in public services and posts
                          under the State, shall be separately reserved for
                          the Socially and Educationally Backward Classes
                          (SEBC) including the Maratha Community :

                 Provided that, the above reservation shall not be
                 applicable to the posts reserved in favour of the
                 Scheduled Tribes candidates in the Scheduled Areas of
                 the State under the Fifth Schedule to the Constitution of
                 India as per the notification issued on the 9th June 2014
                 in this behalf.

                 (2) The principle of Creamy Layer shall be applicable
                 for the purposes of reservation to the Socially and
                 Educationally Backward Classes (SEBC) under this Act
                 and reservation under this Act shall be available only to
                 those persons who are below Creamy Layer.



patil-sachin.




::: Uploaded on - 27/06/2019                      ::: Downloaded on - 28/06/2019 05:26:54 :::
                                 193                           Marata(J) final.doc



                 Explanation.--For the purposes of this sub-section, the
                 expression "Creamy Layer" means the person falling in
                 the category of Creamy Layer as declared by the
                 Government in the Social Justice and Special Assistance
                 Department, by general or special orders issued in this
                 behalf, from time to time.


Section 5 further declare that notwithstanding anything

contained in Section 4, the claims of students or members

belonging to SEBC, shall also be considered for allotment on

unreserved seats and appointments in public services and

posts which are to be filled on the basis of merit and whether

a student or member belonging to such classes is selected on

the basis of merit, the number of seats and appointments

reserved for SEBC shall not, in an way, be affected. Section 7

provides for carrying forward of the reserved vacancies upto

five years of direct recruitment and sub-section n(2) classifies

that where the vacancy is carried forward, it shall not be

counted against the quota of the vacancies reserved for the

concerned classes of persons for the recruitment year to

which it is carried forward. Section 8 casts a responsibility on

the authorities of ensuring the compliance of the provisions of

the Act and Section 9 imposes a penalty for acting in

contravention or in a manner which would defeat the purpose

of the Act. Section 16 provides for a Savings clause and reads

patil-sachin.




::: Uploaded on - 27/06/2019                 ::: Downloaded on - 28/06/2019 05:26:54 :::
                                    194                             Marata(J) final.doc

thus :-

                 16. (1) The provisions of this Act shall not apply to the
                 cases in which selection process has already been
                 initiated before the commencement of this Act, and
                 such cases shall be dealt with in accordance with the
                 provisions of law and the Government orders as they
                 stood before such commencement.

                 Explanation.--For the purposes of this section, the
                 selection process shall be deemed to have been
                 initiated where, under the relevant service rules,--

                          (i) recruitment is to be made on the basis of
                          written test or interview only, and such written
                          test or the interview, as the case may be, has
                          started ; or
                          (ii) recruitment is to be made on the basis of
                          both, written test and interview and such written
                          test has started.

                 (2) The provisions of this Act shall not apply to
                 admissions in educational institutions and the cases in
                 which the admission process has already been initiated
                 before the commencement of this Act and such cases
                 shall be dealt with in accordance with the provisions of
                 law and the Government orders, as they stood before
                 such commencement.


                 Explanation.--For the purposes of this section, the
                 admission process shall be deemed to have initiated
                 where,--

                          (i) admission is to be made on the basis of any
                          entrance test, and procedure for such entrance
                          test has started ; or
                          (ii) in case of admission to be made other than on
                          the basis of entrance test, the last date for filling
                          up the application form is lapsed.


Section 18 set out the provision of repeal and saving and it is

declared that on commencement of the Act, the SEBC Act of



patil-sachin.




::: Uploaded on - 27/06/2019                      ::: Downloaded on - 28/06/2019 05:26:54 :::
                                           195                              Marata(J) final.doc

2014 shall stand repealed.                      This is coupled with the saving

clause in form of sub-section (2).



44               This impugned Enactment is assailed before us.



(III) Whether                  the        impugned         Act        of       2018          is
constitutionally                invalid         on    account        of      legislative
competence on the following sub-heads:-


      (a)       Subsisting interim order passed by the
                Bombay High Court in the writ petition filed by
                Sanjeet Shukla (WP No.3151 of 2014)

      (b)       Whether the 102nd Constitution Amendment
                deprives the State legislature of its power to
                enact a legislation determining the SEBC and
                conferring the benefits on the said community
                under its enabling power ?

      (c)       The limit of 50% laid down in Indra Sawhney
                being an accepted constitutional principle,
                reservation in excess of 50% can be provided
                only in exercise of the constituent power of
                the Parliament.


45               There         is     a    presumption        in     favour         of     the

constitutionality of the enactment and burden to prove an

enactment to be constitutionally invalid is on the person who

attacks its validity.

                 Learned counsel for the petitioners have bifurcated

the      argument          of       legislative      competency         on     the       State

patil-sachin.




::: Uploaded on - 27/06/2019                             ::: Downloaded on - 28/06/2019 05:26:54 :::
                                196                           Marata(J) final.doc

legislature into three issues.       The first issue being raised by

Mr. Datar is that in the wake of the interim order passed by

the Bombay High Court in case of Sanjit Shukla dealing with

the reservation of Marathas and Muslim community in the

year 2014 is a binding precedent and since the substratum of

the judgment is not removed, the present enactment is in the

teeth of the interim order. Shri Datar has placed reliance on

the judgment in case of Cauvery Water Disputes Tribunal

(supra) in support of his submission that even an interim

order is binding and since the State has not removed the base

of the judgment, the power which the State legislature has

arrogated          to itself overrides the binding precedent of this

Court. Per contra, learned counsel Shri Thorat has submitted

that Sanjeet Shukla is a judgment rendered at an interim

stage on the basis of pleadings so filed for interim relief and

the observations made by the Court are prima facie. The said

judgment, according to Shri Thorat, is based on a prima facie

observation and according to him, the power to legislate is

distinct and separate from being ultra vires of the Constitution

or otherwise invalid.          He would submit that it is settled

position of law that it is always permissible to remove a defect

in a judgment and if such defect is removed, the statute


patil-sachin.




::: Uploaded on - 27/06/2019                ::: Downloaded on - 28/06/2019 05:26:54 :::
                                   197                               Marata(J) final.doc

cannot be said to nullify a judgment or over-rule the same. He

would place reliance on a judgment of the Hon'ble Apex Court

in case of Medical Council of India Vs. State of Kerala18,

to the effect that it is permissible under the Constitution to

remove a defect in the judgment and legislature has a power

to retrospectively amend the laws and remove the causes of

ineffectiveness or invalidity on which the judgment is based.



46               We have carefully considered the said submissions

of the respective counsel. We have noted that the State has,

on earlier occasion, enacted a similar legislation, classifying

the Maratha as Educationally and Socially Backward classes

(ESBC) and the said enactment came to be assailed.                                  The

finding of this Court by way of an interim order dated 14 th

November 2014 is carefully scrutinized by us.                         The Division

Bench headed by Justice Mohit Shah, (Chief Justice, as he was

then), dealt with the issue whether Marathas can be

considered           as    'Backward    classes'    framed         the      following

issues :-

         Whether Marathas can be considered as 'backward

classes' eligible to the benefits of reservation under Article


18 2018 SCC Online SC 1867

patil-sachin.




::: Uploaded on - 27/06/2019                       ::: Downloaded on - 28/06/2019 05:26:54 :::
                                         198                           Marata(J) final.doc

15 and 16 of the Constitution of India ? If Yes, whether there

exists          any    exceptional        circumstances       or     extra-ordinary

reasons to grant reservation to the extent of 16% to the

Marathas,             thereby         increasing   existing        percentage            of

reservation from 52% to 68%.                  The Court then expressed that

if the first question is answered in the affirmative, then only

the second question would arise. Since the matter was at the

stage of interim relief, it will have to express prima facie view

on both the questions. On the first issue, the Division Bench

made reference to the second report of the Backward Class

Commission (Mandal Report) which categorizes Maratha as a

Foward Hindu Caste. It also made reference to the report of

the National Commission for Backward Class dated 25 th

February 2000 which had specifically rejected the request for

inclusion of Maratha caste in the Central list of backward

classes as Marathas is socially advanced and prestigious

community.               It    also    made    a   reference       to     the     Bapat

Commission report. After making a reference to the report of

the Commissions and several gazetteers, the Court also made

a reference to the report of Rane Committee constituted by

the Government Resolution dated 21st March 2013.                                      The

Division Bench noted several glaring flaws in the said report


patil-sachin.




::: Uploaded on - 27/06/2019                         ::: Downloaded on - 28/06/2019 05:26:54 :::
                                   199                             Marata(J) final.doc

and at the very same outset, commented that the very

composition of the Committee was not certainly of the type

which the Supreme Court had in contemplation as expressed

in Indra Sahwney when it recommended establishment of a

National and a State Backward Class Commission and

secondly,         it   noted    that    the   Rane   Committee            hurriedly

conducted survey in just about 11 days and it did not consider

the legal position laid down by the majority in Indra Sawhney

that 50% is a binding rule and not merely a rule of prudence.

The report of Rane Committee was also further criticized on

the ground that the State will have to see that the reservation

provision does not lead to excessiveness so as to breach the

ceiling limit of 50% and the Committee had fallen in error in

concluding that Maratha community is educationally and

socially backward.             Then, the Division Bench proceeded to

answer the second point and concluded that there are no

extra-ordinary situations or circumstances which would justify

providing reservation in               excess of 50%.      Reference is also

made by the Division Bench to S.V. Joshi's case (supra) which

referred to quantifiable data being was one of the essential

pre-requisites in order to justify the reservation in excess of

50%. However, it also made a reference to the observation of


patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:54 :::
                                        200                              Marata(J) final.doc

the Supreme Court, which after noting a decision of State of

Karnataka and State of Tamil Nadu which was not based on

quantifiable data stayed the implementation of reservation in

excess of 50% and directed the State Government to place the

quantifiable data before the respective State Backward

Classes Commission for                       fresh consideration.              With the

aforesaid findings, the Division Bench stayed the impugned

ordinance           thereby          reserving     16%      seats       for      Maratha

community.

                 It is no doubt true that the prima facie opinion was

expressed by the Division Bench while pronouncing its verdict

on 14th November 2014.                         However, at present,               we are

dealing with the SEBC Act, 2018 and the statements                                         of

objects and reasons make a reference to the interim order and

that the State has decided to constitute a State Backward

Class Commission to determine the contemporary criteria and

parameters            to       be    adopted     in   ascertaining         the      social,

educational            and          economic     backwardness            of      Maratha

community for extending benefit of reservation under the

Constitutional             provision      keeping      in    focus       the      various

judgments            of        the    Court,     reservation       laws        and       the

constitutional mandate and also to define the exceptional and


patil-sachin.




::: Uploaded on - 27/06/2019                           ::: Downloaded on - 28/06/2019 05:26:54 :::
                                   201                             Marata(J) final.doc

extra-ordinary situation applied for the benefits of reservation

in the contemporary scenario.                  The Commission was also

directed to scrutinize and accept a quantifiable data which the

State       has      submitted    to    the   Court    to    investigate           the

backwardness of the community.                   In this backdrop of the

reference, the Commission appointed panel of experts, social

scientists, statisticians and sociologists from the Government

and various universities to analyze and interpret the sample

survey data and information and collate the findings with the

other       contemporary         surveys      undertaken       by      the     State

Departments, Government agencies, previously constituted

Commissions.              The Commission submitted its report to the

Government on 15th November 2018 and it clearly referred to

the backwardness of the Maratha community by taking into

consideration various aspects i.e. their representation in

public employment, presence of Maratha community in higher

and technical, academic institutions as teachers and students

and by determining its social status by applying the necessary

indicators.          It also determined the educational status and

economical status of the Marathas and not only this, the

Commission highlighted the extra-ordinary situations and

circumstances for crossing the 50% limit of reservation after


patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:54 :::
                                     202                              Marata(J) final.doc

recording a finding that the total percentage of Marathas in

the State population being 30%, the backward classes

constitute 85% of the population and this entire class is

entitled for the benefits under Article 15(4) and 16(4) and this

according to the Commission, is the existing compelling extra-

ordinary situations demanding extra-ordinary solution within

the constitutional framework. The Commission also analyzed

the extra-ordinary situation where keeping 50% ceiling intact

but allowing more and more class of citizenry to be

accommodated in 50%, miniscule forward class of society to

enjoy their social and educational dominance in perpetuity at

the cost of majority class of population. Since the Commission

in its exhaustive report based on quantifiable data and on

scientific analysis of the said data, arrived at a conclusion that

Maratha         class      of   citizens   is   socially    and      educationally

backward class of citizens and has inadequate representation

in the services under the State, it is entitled for reservation

enshrined in Article 15(4) and 16(4) of the Constitution. The

State Government had before it a report of the Gaikwad

Commission and its recommendations whereunder                                 a detail

study of the said community in the backdrop of the public

employment sector, education sector, social and economic


patil-sachin.




::: Uploaded on - 27/06/2019                        ::: Downloaded on - 28/06/2019 05:26:54 :::
                                   203                             Marata(J) final.doc

status of the community, ratio of the population of the

Maratha community, living condition of the community and

based on this quantifiable data, reflecting backwardness and

inadequacy in representation, it deemed it expedient to

provide16% reservation to such category by making a special

provision for their advancement, both in the matter of

admission to educational institutions and also for appointment

in public services and posts under the State.                      At the same

time, the State had also taken into consideration the aspect of

efficiency of the administration and that it will not be affected,

since the Government is not diluting the standard of

educational           qualification   for   direct    recruitment         for     this

category and there will be definitely competition amongst

themselves for such recruitment and it would enact a suitable

law for the aforesaid purpose.                       The Government has,

therefore, arrived at a conclusion that the persons belonging

to Maratha community below creamy layer needs special help

to advance further in the contemporary period so that they

can move to a stage of equality with advance sections of the

society, wherefrom they can progress and proceed.                                This

exercise undertaken by the State, after the interim order

passed in the case of Sanjit Shukla justifies the SEBC Act of


patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:54 :::
                                       204                            Marata(J) final.doc

2018. The State Government has thus, attempted to remove

the basis of the judgment which earlier held that there was no

quantifiable data before the State before categorizing Maratha

community as a backward category and in absence of this

data, the increase in proportion of reservation from 52% to

68% was found to be not justiciable.                    However, the State

Government appointed a Commission, collected a quantifiable

data, analyzed it in a scientific manner and when the

Commission             made     its     recommendation          to      the       State

Government to declare the Maratha community as socially

and       educationally        backward     and    in    this      manner,           the

substratum of foundation of a judgment came to be removed

and the legislature then enacted the impugned enactment

and therefore, it cannot be said that it would be an

encroachment upon judicial power since the legislature has

not directly overruled or reversed a judicial dictum. In case of

Goa Foundation Vs. State of Goa19                             the Apex Court

observed to the following extent :

         "The principles on which first question would require to be
         answered are not in doubt. The power to invalidate a
         legislative or executive act lies with the Court. A judicial
         pronouncement, either declaratory or conferring rights on the
         citizens cannot be set at naught by a subsequent legislative
         act for that would amount to an encroachment on the judicial
         powers. However, the legislature would be competent to pass
19 (2016) 6 SCC 602

patil-sachin.




::: Uploaded on - 27/06/2019                      ::: Downloaded on - 28/06/2019 05:26:54 :::
                                     205                                  Marata(J) final.doc

         an amending or a validating act, if deemed fit, with
         retrospective effect removing the basis of the decision of the
         Court. Even in such a situation the courts may not approve a
         retrospective deprivation of accrued rights arising from a
         judgment by means of a subsequent legislation [Madan
         Mohan Pathak and Another vs. Union of India and Others[3]].
         However, where the Court's judgment is purely declaratory,
         the courts will lean in support of the legislative power to
         remove the basis of a Court judgment even retrospectively,
         paving the way for a restoration of the status quo ante.
         Though the consequence may appear to be an exercise to
         overcome the judicial pronouncement it is so only at first
         blush; a closer scrutiny would confer legitimacy on such an
         exercise as the same is a normal adjunct of the legislative
         power. The whole exercise is one of viewing the different
         spheres of jurisdiction exercised by the two bodies i.e. the
         judiciary and the legislature. The balancing act, delicate as it
         is, to the constitutional scheme is guided by well defined
         values which have found succinct manifestation in the views
         of this Court in Bhaktwar Trust & Ors.(supra).


47               Further, in the case of Medical Council of India

vs. State of Kerala (supra) by relying on the earlier

precedents, the Apex Court has held that the legislature has

the power to retrospectively amend the laws and remove the

causes of ineffectiveness or invalidity on which the judgment

is based and that would not be an encroachment upon judicial

power when the legislature does not directly overrule or

reverse         a    judicial    dictum.     Thus,     when        the        cause        of

ineffectiveness            or   invalidity   is   removed,          it      cannot        be

considered as an encroachment upon judicial power.                                      The

legislature has not declared the decision of the Court as

erroneous or a nullity but it has rectified a defect in the law

patil-sachin.




::: Uploaded on - 27/06/2019                         ::: Downloaded on - 28/06/2019 05:26:54 :::
                                   206                           Marata(J) final.doc

which was noticed in the earlier enactment and which was

highlighted while passing the interim order by this Court. As

has been held by their Lordships :-

                This plenary power to bring the statute in conformity
                with the legislative intent and correct the flaw
                pointed out by the court can have a curative and
                neutralizing effect. When such a correction is made,
                the purpose behind the same is not to overrule the
                decision of the court or encroach upon the judicial
                turf, but simply enact a fresh law with retrospective
                effect to alter the foundation and meaning of the
                legislation and to remove the base on which the
                judgment is founded. This does not amount to
                statutory overruling by the legislature. In this
                manner, the earlier decision of the court becomes
                non-existent and unenforceable for interpretation of
                the new legislation. No doubt, the new legislation can
                be tested and challenged on its own merits and on
                the question whether the legislature possesses the
                competence to legislate on the subject matter in
                question, but not on the ground of over-reach or
                colourable legislation."


48               The judgment in case of Cauvery Water Disputes

Tribunal (supra) relied on by Shri Datar                  was based on a

completely different situation and the issue was in regard to

an order of the Tribunal constituted to decide the River Water

Disputes between the State under Article 262 of the

Constitution.           The    Parliament by legislation had created a

Tribunal for adjudication and decision of disputes relating to

river waters and the sanctity given to the decision by the



patil-sachin.




::: Uploaded on - 27/06/2019                   ::: Downloaded on - 28/06/2019 05:26:54 :::
                                    207                          Marata(J) final.doc

Tribunal was emphasized and spelt out in Article 262(2) which

empowers the Central Government to pass a law to prohibit

even the Supreme Court from exercising jurisdiction in respect

of such disputes. The Apex Court in the case held that the

operation of Ordinance passed by Karnataka had extra

territorial impact which the State could not do under the

Constitution and the State had taken out on itself to decide

whether the Tribunal had jurisdiction to pass interim orders

and thereafter proceed to pass ordinance nullifying the effect

of interim orders.             The Supreme Court considered all these

aspects and held that the ordinance was beyond legislative

competence. The said judgment is therefore, delivered in the

peculiar facts of the case and the proposition with due respect

to the learned Senior counsel cannot be applied in the present

case where the law is more or less settled.                                In the

circumstances, we do not feel that the State legislature lacked

legislative competence on this count.

                 After we have closed the matter for hearing, the

Hon'ble Supreme Court in Miscellaneous Application No.1151

of 2018 in Civil Appeal No.2368 of 2011 in B.K. Pavitra &

Ors Vs. Union of India & Ors, decided a constitutional

challenge to             the   Karnataka   Extension     of Consequential


patil-sachin.




::: Uploaded on - 27/06/2019                   ::: Downloaded on - 28/06/2019 05:26:54 :::
                                 208                           Marata(J) final.doc

Seniority to Government Servants Promoted on the basis of

Reservation (to the posts in the Civil Services of the State) Act

2018.           The law intends to protect consequential seniority of

persons belonging to Scheduled Caste and Scheduled Tribes

promoted under the reservation policy of the State of

Karnataka. The said enactment was preceded in time by the

earlier Enactment of 2002 which was challenged in B.K.

Pavitra Vs. Union of India, 2017 (4) SCC 620. A Two Judges

Bench of the Apex Court held Sections 3 and 4 of the

Reservation Act of 2002 as ultra vires Article 14 and 16 of the

Constitution on the ground that the exercise for determining

inadequacy of representation, backwardness and impact of

overall efficiency had not preceded the enactment of the law

and such an exercise was mandated by M. Nagaraj and in

absence of the quantifiable data being collected on three

parameters, the reservation Act of 2002 was held to be

invalid.



                   One of the foremost ground of challenge to the

enactment of 2018 after invalidation of the earlier enactment

is that the State legislature has virtually re-enacted the earlier

legislation without curing its defect and it was not open to the


patil-sachin.




::: Uploaded on - 27/06/2019                 ::: Downloaded on - 28/06/2019 05:26:54 :::
                                  209                          Marata(J) final.doc

legislature to override a judicial decision without taking away

its basis. This it the exact and precise argument which is put

forth before us as regards the impugned enactment and that

the earlier ESBC Act of 2015 came to be stayed by an interim

order passed by this Court in Sanjeet Shukla, and therefore,

the interim order being in force, it is not open for the State to

bring out the new enactment without removing the basis of

the order/ judgment staying the earlier enactment.                           This

submission was extensively dealt and the argument of

legislative competence to render a judgment ineffective was

ruled upon. In point no.(E), His Lordship Justice Chandrachud

has answered the question as to whether the Reservation Act

of 2018 overrule or nullify B.K. Pavitra (I).             It was observed

that judgment in B.K. Pavitra (I) held that no exercise as

mandated by Nagaraj was undertaken by the State of

Karnataka before providing reservation in promotion and

providing consequential seniority and the State had not

collected         quantifiable   data   on   the    three       parameters.

However, this decision did not restrain the State from carrying

out the exercise of collecting quantifiable data so as to fulfill

the conditionalities for the exercise of enabling power under

Article 16(4A) and the legislature has the plenary power to


patil-sachin.




::: Uploaded on - 27/06/2019                 ::: Downloaded on - 28/06/2019 05:26:54 :::
                                    210                            Marata(J) final.doc

enact a law. The following observations render an assistance

to our observations made in a similar situation.

                "The decision in B.K. Pavitra I did not restrain the state
                from carrying out the exercise of collecting quantifiable
                data so as to fulfill the conditionalities for the exercise of
                the enabling power under Article 16(4A).                  The
                legislature has the plenary power to enact a law. That
                power extends to enacting a legislation both with
                prospective and retrospective effect. Where a law has
                been invalidated by the decision of a Constitutional
                Court, the legislature can amend the law retrospectively
                or enact a law which removed the cause for invalidation.
                A legislature cannot overrule a decision of the Court on
                the ground that it is erroneous or is nullity. But, it is
                certainly open to the legislature either to amend an
                existing law or to enact a law which removes the basis
                on which a declaration of invalidity was issued in the
                exercise of judicial review.        Curative legislation is
                Constitutionally permissible. It is not an encroachment
                on judicial power. In the present case, state legislature
                of Karnataka, by enacting the Reservation Act 2018, has
                not nullified the judicial decision in B.K. Pavitra I, but
                taken care to remedy the underlying cause which led to
                a declaration of invalidity in the first place. Such a law
                is valid because it removed the basis of the decision".


49               The       Apex   Court   has   reiterated         the     line      of

precedents and referred to a decision in case of Utkal

Contractors and Joinery (Pvt) Ltd. It was further observed

that the legislature has a power to validate a law which is

found to be invalid by curing an infirmity and as an incident of

the exercise of this power, the legislature may enact a

validating law to make the earlier law ineffective from the

date on which it was enacted.              Reliance was also placed on



patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:54 :::
                                     211                            Marata(J) final.doc

Prithvi          Cotton         Mills     Ltd   Vs.     Broach           Borough

Municipality20 which had emphatically held that a Court's

decision must always bind unless the conditions on which it is

based are so fundamentally altered that the decision could not

be given in the altered circumstances.                 After due deliberation

of the law laid down by this Court, it is held that a declaration

by the Court that a law is constitutionally invalid does not

fetter the authority of the legislature to remedy the basis on

which the declaration was issued by curing the grounds for

invalidity.           While curing the defect, it is essential to

understand            the      reasons    underlying   the      declaration           of

invalidity. The reasons constitute the basis of the declaration.

The legislature cannot simply override the declaration of

invalidity without remedying the basis on which the law was

held to be ultra vires.           The Apex Court also deliberated on the

issue as to whether the basis of B.K. Pavitra (I) was cured

while enacting the Reservation Act of 2018 and concluded that

the Ratna Prabha Committee constituted by the State

Government collected the quantifiable data in the backdrop of

the three parameters laid down in M.Nagaraj and the State

analyzed the data which was found to be both relevant and


20 (1969) 2 SCC 283

patil-sachin.




::: Uploaded on - 27/06/2019                      ::: Downloaded on - 28/06/2019 05:26:54 :::
                                212                         Marata(J) final.doc

representative in character and since the opinion of the State

was based on the report submitted by an expert committee

which had collected, collated and analyzed the relevant data,

the subsequent enactment of 2018 came to be upheld. We

gainfully rely upon the observations of the Hon'ble Apex Court

in answering the point that the impugned Act of 2018 which

we are dealing with, do not suffer from any legislative

incompetence on account of the earlier interim order and the

subsequent collection of quantifiable data by the Maharashtra

State Backward Class Commission (MSBCC) which classifies

the community as 'backward' and set out the extra-ordinary

situations/exceptional circumstances which we are required to

independently examine.



(b)      Whether the 102nd (Constitution) Amendment Act
2018        affects the competency of the State legislature
to enact the impugned legislation.


50               The submission of the learned Senior counsel Shri

Datar and Shri Aney is to the effect that after the Constitution

102nd Amendment Act which came into force with effect from

15th August 2018, the State legislature is denuded of its power

to declare a particular class to be socially and educationally


patil-sachin.




::: Uploaded on - 27/06/2019              ::: Downloaded on - 28/06/2019 05:26:54 :::
                                  213                          Marata(J) final.doc

backward and in light of the change brought in, to the effect

that "socially and educationally backward classes" are those

classes which are so declared under Article 342A                         of the

Constitution.           Further submission is that the newly inserted

Article 342A confers the power on the President with respect

to any State or Union territory and where it is the State, after

consultation with the Governor thereof to specify the socially

and educationally backward classes which shall be deemed to

be SEBC in relation to that State or Union territory. Reliance is

also place on clause (2) of Article 342A which confers the

privilege only on the Parliament which may by law include or

exclude any particular socially and educationally backward

class. In light of the said amendment, it is the submission of

the learned counsel for the petitioners that the impugned

amendment is violative of Constitution (102nd Amendment) Act

2018. The said point has also been extensively and forcefully

argued by the learned counsel Shri Talekar.



51               Per contra, it is submission of the State and

effectively voiced through the learned senior counsel Shri

Thorat that the 102nd Amendment which has inserted Article

342A do not affect the power of the State legislature to


patil-sachin.




::: Uploaded on - 27/06/2019                 ::: Downloaded on - 28/06/2019 05:26:54 :::
                                 214                           Marata(J) final.doc

recognize the socially and educationally backward classes

within its jurisdiction and exercise of the power conferred on it

by Articles 15(4) and 16(4) and to bring a legislation utilizing

this enabling power conferred exclusively on the State. The

precise submission is that the power to legislate is conferred

on the State legislature by Articles 15, 16 and other provisions

and perusal of Article 342A would make it amply clear that it

do not take away the power of the State and unless and until

a constitutional amendment is effected in Articles 15 and 16

so as to exclude the State Government from the ambit and

scope from the word 'State', Article 342A cannot be read to

control exercise of power under Articles 15(4) and 16(4). It is

also the submission of the respondent State that the

legislative competence can also be derived from other parts of

the Constitution apart from Article 246 read with Seventh

Schedule and the power to enact the impugned legislation

flows from Article 15 and 16 and Part IV of the Constitution

and therefore, there is no gain in saying that State lacks

legislative competence.

         In order to appreciate the rival contentions, we would

make reference to the Constitution (102 nd Amendment Act)

2018.           The said Act of the Parliament received assent of the


patil-sachin.




::: Uploaded on - 27/06/2019                 ::: Downloaded on - 28/06/2019 05:26:54 :::
                                    215                             Marata(J) final.doc

President on 11th August 2018 and it came into effect from 15 th

August 2018. The said amendment inserts Article 338B into

the Constitution which provides for Constitution of "National

Commission for Backward Classes". Article 338-B reads thus :

                 "338B. National Commission for Backward
                 Classes (1) There shall be a Commission for the
                 socially and educationally backward classes to be
                 known as the National Commission for Backward
                 Classes.

                 (2) Subject to the provisions of any law made in this
                 behalf by Parliament, the Commission shall consist of a
                 Chairperson,    Vice-Chairperson   and   three   other
                 Members and the conditions of service and tenure of
                 office of the Chairperson, Vice-Chairperson and other
                 Members so appointed shall be such as the President
                 may by rule determine.

                 (3) The Chairperson, Vice-Chairperson and other
                 Members of the Commission shall be appointed by the
                 President by warrant under his hand and seal.

                 (4) The Commission shall have the power to regulate its
                 own procedure.

                 (5) It shall be the duty of the Commission--
                        (a) to investigate and monitor all matters relating
                        to the safeguards provided for the socially and
                        educationally backward classes under this
                        Constitution or under any other law for the time
                        being in force or under any order of the
                        Government and to evaluate the working of such
                        safeguards;

                          (b) to inquire into specific complaints with respect
                          to the deprivation of rights and safeguards of the
                          socially and educationally backward classes;

                          (c) to advise on the socio-economic development
                          of the socially and educationally backward
                          classes and to evaluate the progress of their
                          development under the Union and any State;


patil-sachin.




::: Uploaded on - 27/06/2019                      ::: Downloaded on - 28/06/2019 05:26:54 :::
                                    216                             Marata(J) final.doc



                          (d) to present to the President, annually and at
                          such other times as the Commission may deem
                          fit, reports upon the working of those safeguards;

                          (e) to make in such reports the recommendations
                          as to the measures that should be taken by the
                          Union    or   any    State   for   the effective
                          implementation of those safeguards and other
                          measures for the protection, welfare and socio-
                          economic development of the socially and
                          educationally backward classes; and

                          (f ) to discharge such other functions in relation to
                          the protection, welfare and development and
                          advancement of the socially and educationally
                          backward classes as the President may, subject to
                          the provisions of any law made by Parliament, by
                          rule specify.

                 (6)    The President shall cause all such reports to be
                 laid before each House of Parliament along with a
                 memorandum explaining the action taken or proposed
                 to be taken on the recommendations relating to the
                 Union and the reasons for the non-acceptance, if any,
                 of any of such recommendations.

                 (7) Where any such report, or any part thereof,
                 relates to any matter with which any State Government
                 is concerned, a copy of such report shall be forwarded
                 to the Governor of the State who shall cause it to be
                 laid before the Legislature of the State along with a
                 memorandum explaining the action taken or proposed
                 to be taken on the recommendations relating to the
                 State and the reasons for the non-acceptance, if any, of
                 any of such recommendations.

                 (8) The Commission shall, while investigating any
                 matter referred to in sub-clause (a) or inquiring into
                 any complaint referred to in sub-clause (b) of clause
                 (5), have all the powers of a civil court trying a suit and
                 in particular in respect of the following matters, namely:
                 --

                          (a) summoning and enforcing the attendance of
                          any person from any part of India and examining
                          him on oath;

patil-sachin.




::: Uploaded on - 27/06/2019                      ::: Downloaded on - 28/06/2019 05:26:54 :::
                                    217                             Marata(J) final.doc



                          (b) requiring the discovery and production of any
                          document;

                          (c) receiving evidence on affidavits;

                          (d) requisitioning any public record or copy
                          thereof from any court or office;

                          (e) issuing commissions for the examination of
                          witnesses and documents;

                          (f) any other matter which the President may, by
                          rule, determine.

                 (9) The Union and every State Government shall consult
                 the Commission on all major policy matters affecting
                 socially and educationally backward classes.


52               By the same amending Act, Article 342A is also

inserted in the Constitution which reads thus :

                 342A.             Socially and Educationally backward
                 classes-(1) The President may with respect to any State
                 or Union territory, and where it is a State, after
                 consultation with the Governor thereof, by public
                 notification, specify the tribes or tribal communities or
                 parts of or groups within tribes or tribal communities
                 which shall for the purposes of this Constitution be
                 deemed to be Scheduled Tribes in relation to that State
                 or Union territory, as the case may be.

                        (2)  Parliament may by law include in or exclude
                 from the list of Scheduled Tribes specified in a
                 notification issued under clause ( 1 ) any tribe or tribal
                 community or part of or group within any tribe or tribal
                 community, but save as aforesaid a notification issued
                 under the said clause shall not be varied by any
                 subsequent notification.




patil-sachin.




::: Uploaded on - 27/06/2019                      ::: Downloaded on - 28/06/2019 05:26:54 :::
                                       218                           Marata(J) final.doc

53               Further, there is also an amendment in Article 366

of the Constitution and                 Clause (26C) is inserted to the

following effect :

                26C    "socially and educationally backward
                classes" means the backward classes as are
                so deemed under article 342A for the
                purposes of this Constitution"


                 The import of the 102nd Constitution Amendment

Act is conferment of constitutional status on the Commission

for socially and educationally backward classes known as

"National Commission for Backward classes"



54               Part      XVI   of    the   Constitution      contain         special

provisions relating to certain classes.                Article 330 contain a

provision for reservation of seats for Scheduled Caste and

Scheduled Tribes in the House of people whereas Article 332

embodies the provision for reservation of seats of the

Scheduled Caste and Tribes in the Legislative Assemblies of

the State.             Article 338 prior to the 89 th Amendment Act

contained a provision for National Commission for Scheduled

Tribe and Other Backward Classes under Article 338(10), while

by 89th Amendment, a separate National Commission for

Scheduled Tribes was formed by inserting Article 338A with


patil-sachin.




::: Uploaded on - 27/06/2019                       ::: Downloaded on - 28/06/2019 05:26:55 :::
                                    219                              Marata(J) final.doc

effect from 19th February 2004. The insertion of Article 338B

is on similar lines and it constitutes a National Commission for

backward           classes     known     as   "National        Commission             for

Backward Classes".              The Commission is cast with a duty to

investigate and monitor all matters relating to safeguards to

be provided for the socially and educationally backward

classes under the Constitution or under any other law for the

time being in force or under any order of the Government. It

is also entrusted with the task of evaluating the working of

such safeguards. It is also empowered to inquire into specific

complaints with respect of the deprivation of rights and

safeguards of socially and educationally backward classes. It

is also conferred with a power to present reports upon working

of the safeguards to the President, annually and at such other

times as the Commission may deem fit, in which it may

recommend measures to be taken by the State or the Union

for effective implementation of the safeguards and other

measures           for     protection,   welfare     and       socio      economic

development of the socially and educationally backward

classes. The Statements of Objects and Reasons of the 123 rd

Amendment Bill 2017 would render an insight in the

Amendment Act. The Statement of Object and Reasons (SOR)


patil-sachin.




::: Uploaded on - 27/06/2019                       ::: Downloaded on - 28/06/2019 05:26:55 :::
                                     220                                Marata(J) final.doc

reads thus :



                 "3.      In the year 1992, the Supreme Court of India
                 in the matter of Indra Sawhney and others Vs.
                 Union of India and others (AIR 1993, SC 477) had
                 directed the Government of India to constitute a
                 permanent body for entertaining, examining and
                 recommending              requests       for       inclusion          and
                 complaints of over-inclusion and under-inclusion in
                 the      Central   List    of   Other       Backward           Classes.
                 Pursuant      to   the said      Judgment,            the      National
                 Commission for Backward Classes Act was enacted
                 in April, 1993 and the National Commission for
                 Backward Classes was constituted on 14th August,
                 1993 under the said Act. At present the functions of
                 the National Commission for Backward Classes is
                 limited to examining the requests for inclusion of
                 any class of citizens as a backward class in the
                 Lists and hear complaints of over-inclusion or
                 under-inclusion of any backward class in such lists
                 and tender such advice to the Central Government
                 as it deems appropriate. Now, in order to safeguard
                 the interests of the socially and educationally
                 backward classes more effectively, it is proposed to
                 create a National Commission for Backward Classes
                 with constitutional status at par with the National
                 Commission for Scheduled Castes and the National
                 Commission for Scheduled Tribes.



patil-sachin.




::: Uploaded on - 27/06/2019                          ::: Downloaded on - 28/06/2019 05:26:55 :::
                                    221                              Marata(J) final.doc

                 4.       The National Commission for the Scheduled
                 Castes has recommended in its Report for 2014-15
                 that the handling of the grievances of the socially
                 and educationally backward classes under clause
                 (10) of article 338 should be given to the National
                 Commission for Backward Classes.


                 5.        In view of the above, it is proposed to amend
                 the Constitution of India, inter alia, to provide the
                 following, namely:--
                          (a ) to insert a new article 338 so as to
                          constitute      the   National      Commission              for
                          Backward Classes which shall consist of a
                          Chairperson,      Vice-Chairperson           and        three
                          other Members. The said Commission will
                          hear    the      grievances       of     socially         and
                          educationally backward classes, a function
                          which has been discharged so far by the
                          National Commission for Scheduled Castes
                          under clause (10) of article 338; and
                          (b ) to insert a new article 342A so as to
                          provide that the President may, by public
                          notification,     specify     the        socially         and
                          educationally backward classes which shall
                          for the purposes of the Constitution be
                          deemed to be socially and educationally
                          backward classes".




patil-sachin.




::: Uploaded on - 27/06/2019                       ::: Downloaded on - 28/06/2019 05:26:55 :::
                                  222                          Marata(J) final.doc




55                Perusal of the statement would disclose that it was

deemed appropriate to create a National Commission for

backward classes with a constitutional status on par with the

National Commission for Scheduled Castes and National

Commission for Scheduled Tribes.                 The earlier existing

National Commission for backward classes which came to be

created in the backdrop of the statutory framework of National

Commission for backward classes Act 1992 is repealed with

coming into force of the 102 nd (Constitution Amendment). The

functions entrusted to the commission revolve around a

broader framework and it is competent to investigate,

monitor, evaluate, recommend, safeguards provided for the

socially and educationally backward classes.                    It may also

provide guidance in form of recommendations as to the

measures to be taken by the Union or any State for effective

implementation of the safeguards meant for the said classes.

The Commission with the constitutional status thus aims to

work towards advancement of the socially and educationally

backward classes and assist the State in conferring benefits

on the said classes. The question that arise for consideration

after       the      Constitutional    Amendment       is    whether           the


patil-sachin.




::: Uploaded on - 27/06/2019                 ::: Downloaded on - 28/06/2019 05:26:55 :::
                                223                             Marata(J) final.doc

constitution of the State Backward Classes Commission, in

pursuance to the directions issued by the Hon'ble Apex Court

in case of Indra Sawhney & ors to constitute a permanent

body        for entertaining, examining and recommending upon

request for inclusion and complaints of over inclusion and

under inclusion in the list of Other Backward Class of citizens

would cease to function automatically.                  Shri Talekar had

canvassed this extreme submission and has urged that the

State Backward Class Commission would cease to function

and he would go to the extent of submitting that by coming

into effect of the said provision, the Maharashtra State

Commission for Backward Classes Act, 2005 is impliedly

repealed.          It is to be noted that the OM providing 27%

reservation of Other Backward Classes in Central Government

posts, pursuant to the Mandal Commission's report which was

challenged in Indra Sawhney's case, the Supreme Court

made the following observations :


            "The Government of India, each of the State Governments
            and the administration of Union territories shall, within four
            months from today constitute a permanent body for
            entertaining, examining and recommending upon request
            for inclusion and complaints of over inclusion and under
            inclusion in the list of Other Backward Classes of citizens.
            The advice tendered by such body shall, ordinarily be
            binding on the Government".



patil-sachin.




::: Uploaded on - 27/06/2019                  ::: Downloaded on - 28/06/2019 05:26:55 :::
                                        224                               Marata(J) final.doc

                 Pursuant        to    the      said   judgment,         the      National

Commission for Backward Classes Act was enacted in April

1993 and the National Commission for Backward classes was

constituted on 14th August 1993, which is authorized to

examine the request for inclusion of any class of citizens as

backward classes in the Central list and it is also authorized to

hear complaints of over-inclusion or under-inclusion of any

backward classes in such list and tender such advice to the

Central         Government            as   it   deemed       to     be     appropriate.

However,          while        this   Commission         was       functioning,           the

Parliament constituted a Committee on welfare of Other

Backward Classes under the Chairmanship of Shri B.K.

Handique which presented its first report on 27 th August 2012

and it recommended that the NCBC should be conferred with

a constitutional status and this saw light of the day by

introduction of 123rd Bill. The Committee, in its Second Report

recommended deletion of clause 10 of Article 338 and instead

recommended insertion of new Article 338B.                                The National

Commission for Scheduled Castes also recommended in its

report in the year 2014-15 that the hearing of grievances of

socially and educationally backward classes under clause (10)

of Article 338 should be left to the National Commission for


patil-sachin.




::: Uploaded on - 27/06/2019                            ::: Downloaded on - 28/06/2019 05:26:55 :::
                                  225                           Marata(J) final.doc

backward classes. It is also to be noted that in furtherance of

the directions issued in case of Indra Sawhney, the State of

Maharashtra also provided for constitution of a State level

Commission for backward classes other than the Scheduled

Caste and Scheduled Tribes by enacting the Maharashtra State

Commission for Backward Classes Act, 2005. The said

enactment provides for constitution of the State Commission

for Backward Classes to entertain and examine the request for

inclusion of any class or citizens as backward class in the lists.

The Act defines the term "lists" in Section 2(e) in the following

manner :

                "Lists means the list prepared by the State
                Government, from time to time for the purposes of
                making provision for the reservation of appointments
                or posts, in favour of the backward classes of citizens
                who, in the opinion of the State Government, are not
                adequately represented in the services under the
                State Government and any local or other authority
                within the State or under the control of the State
                Government"

                  The State Backward Commission, therefore, is

entitled to entertain, hear, enquire and into complaints of

over-inclusion or under-inclusion of any backward classes in

the list prepared by the State and tender advice to the State

Government as it deemed fit.                The advice tendered or

recommendation made by the Commission shall ordinarily be

patil-sachin.




::: Uploaded on - 27/06/2019                  ::: Downloaded on - 28/06/2019 05:26:55 :::
                                     226                           Marata(J) final.doc

binding on the State Government and the State Government

shall record reasons in writing if it totally or partially reject the

recommendation or modifies it in terms of sub-section (2) of

Section 9 of the enactment.                   Section 11 of the State

Enactment of              2005    enables    the State Government on

expiration of 10 years from the appointed date and every

succeeding period of 10 years thereafter to undertake revision

of the lists with a view to exclude from such list those classes

which have ceased to be backward or for including in such list

new backward classes and while doing so, the State shall

consult the Commission.



45               Subsequent to the judgment in Indra Sawhney,

apart from the National Commission constituted under the Act

of Parliament, the State Commission was also constituted

under the State Enactment                 and continues to discharge the

functions as on the date when the Constitution 102 nd

Amendment came to be introduced. The 123rd Bill came to be

introduced           and       deliberated   along    with       the       National

Commission for Backward Class (Repealed Bill 2017) and the

said Bill came to be passed with the hope that the newly

constituted            National      Commission       for       Socially          and


patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:55 :::
                                227                          Marata(J) final.doc

Educationally backward classes will have a greater and larger

role to play and it would not only focus on the issue of

inclusion and reservation but on the holistic development and

advancement of each community within the backward classes.

The deliberations in the Rajya Sabha disclose that the

members deliberating expect the newly constituted National

Commission to ensure the social and economic development

of the backward classes and bring them on par with the

socially and economically advanced class and eradicate the

malignancy of social inferiority and moving these classes from

category of backwardness.            However, we do not find any

material in form of any discussion to accept the submission of

Shri Talekar that this amendment has resulted into repeal of

the Maharashtra State Backward Commission Act, 2005 also.

Shri Talekar himself has placed before us the report of the

Select Committee on the Constitution 123rd Amendment Bill

2013. The 123rd Amendment Bill 2017 was introduced in Lok

Sabha on 5th April 2017 and passed by it on 10 th April 2017. It

was then referred to the Select Committee comprising 25

members of the Rajya Sabha on a motion adopted by the

State on 11th April 2017 for examination of the Bill and report

thereon to the Rajya Sabha. The Committee, after taking into


patil-sachin.




::: Uploaded on - 27/06/2019               ::: Downloaded on - 28/06/2019 05:26:55 :::
                                228                           Marata(J) final.doc

consideration, the information furnished by the Ministry of Law

and Justice, Ministry of Finance, Ministry of Human Resources,

Anthropological Survey of India and memorandum furnished

by 23 State Governments and Union territories considered

their views on the Bill. We have gone through the report of

the     Select Committee and have carefully perused the

deliberations of the Select Committee.             The questions with

which we are confronted today strikingly appeared to the

Committee also and taking into consideration the history of

the reservation, the Committee sought clarifications on the

following issues:

(1)      Whether there was an objective criteria laid down by the

Supreme Court for deciding the basis of 'inclusions' and

'exclusions' of any notified classes?

(2)      What would be the status of existing list of Other

Backward Classes after coming into effect of the Bill under

consideration of the observations of the Select Committee are

self-explanatory?

(3)      What would be the status of the State Backward Class

Commission after coming              into force of the Bill under

consideration?




patil-sachin.




::: Uploaded on - 27/06/2019                ::: Downloaded on - 28/06/2019 05:26:55 :::
                                    229                               Marata(J) final.doc

(4)      What would be role of Governor in deciding about the

inclusion or exclusion of classes in the OBC list?

                 The observations of the Committee are sufficiently

eloquent and we would reproduce the same.

        "11. The Committee was                  informed       that     the     eleven
                indicators provided by the Mandal Commission would
                provide the broad framework for deciding the classes to
                be     included   in    the   Central   list    of    socially       and
                educationally backward classes (SEBCs) by the National
                Commission for Backward Classes. The Committee was
                informed that the proposed amendment was only to
                confer constitutional status to the National Commission
                for Backward Classes while the State Backward Classes
                Commissions would continue to function as earlier
                without any modifications. It was further informed that
                two Bills have been introduced in the Parliament, i.e. (i)
                the      Constitution    (One   Hundred        and     Twenty-Third
                Amendment) Bill, 2017 and (ii) the National Commission
                for Backward Classes (Repeal) Bill, 2017 which provides
                for saving of the actions taken under the said Act.
        12       It was further clarified that in respect of the backward
                classes, there are two lists i.e. the Central List and the
                State List. The Central List provides for education and
                employment        opportunities    in    Central        Government
                Institutions as per laid down procedures.               In the State
                List, the States are free to include or exclude in their
                backward classes list.        This Constitutional amendment
                does not affect or alter in any way the present powers or
                functions of the State Backward Classes Commissions
                and their powers for exclusion or inclusion of backward

patil-sachin.




::: Uploaded on - 27/06/2019                       ::: Downloaded on - 28/06/2019 05:26:55 :::
                                  230                             Marata(J) final.doc

                classes in the State Backward Classes list shall remain
                unchanged.



56               As regards point no.4, the Committee observed

thus:-

         "In its Fifth meeting representatives/members raised a
         concern about sub-clause (1) of Article 342-A, whether
         the list would be issued by the President, after
         consultation with the State Government or consultation
         with only Governor of the State".

                 It was clarified by the Ministry that clause (1) of

Article 154 and Article 163 of the Constitution clearly state

that the Governor shall act on the advice of the Council of

Ministers.           It was also clarified that under the above

Constitutional provisions, the Governor shall exercise his

authority either directly or indirectly through officers of the

respective State Government.           Article 341 of the Constitution

provides for consultation with the Governor of State with

respect         to   Scheduled   Castes   and     Article       342      provides

consultation of President with Governor of State in respect of

Scheduled Tribes. As is the practice, at no time has the State

Government been excluded in consultation process. It is

always invariably the State Government which recommends

to the President the category of inclusion/exclusion in


patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:55 :::
                                    231                               Marata(J) final.doc

Scheduled castes and Scheduled Tribes. Similar provision is

provided for in the case of conferring of constitutional status

for backward classes for inclusion in Central list of socially and

educationally           backward    classes.        Consultation            with      the

Governor          thereby      implies   consultation          with       the      State

Government.



57               The report of the Select Committee thus make it

amply clear that the constitutional amendment in no way

affects the          State level commission for Backward Classes to

entertain and examine the request for inclusion of any class of

citizens as backward classes in the list.                    The constitutional

amendment thus, in no way, nullifies the constitution of a

backward class commission by the State Government under a

statute whereby the State Government, in exercise of powers

conferred under sub-section (1) and clauses (a), (b) and (c) of

sub-section (2) of Section 3 of the Maharashtra State

Commission for Backward Classes Act, 2005 constituted the

Maharashtra State Commission for Backward Classes (MSBCC)

under the Chairmanship of Retired Justice Sambhajirao Mhase

and       subsequently         substituted     by      Justice       Gaikwad           by

notification dated 4th January 2017.                       The report of the


patil-sachin.




::: Uploaded on - 27/06/2019                        ::: Downloaded on - 28/06/2019 05:26:55 :::
                                  232                            Marata(J) final.doc

Commission            which    formed   the   basis    of    the      impugned

enactment cannot therefore be said to be nullity by coming

into force of the Constitution 102 nd Amendment with effect

from 15th August 2018.             The Backward Class Commission

constituted by the State is not denuded of its powers to

entertain and examine the request for inclusion of any class of

citizens as 'backward class' in the list and on such a claim

being examined, if a recommendation is made by the

Commission under the State enactment, it shall ordinarily bind

the State Government in terms of Section 9. We, therefore, do

not agree with the submission of the learned counsel for the

petitioners that with the Constitution 102 nd Amendment

coming into force, the State Backward Class Commission

would impliedly cease to exercise its jurisdiction and the State

legislation itself stands impliedly overruled.                       The State

Backward Class commission, on the contrary, in terms of the

directives issued in Indra Sawhney would continue to assist

the State in determining the backward classes within its

territory and would continue to assist in discharge of its

constitutional obligation to uplift the backward classes of

citizens.




patil-sachin.




::: Uploaded on - 27/06/2019                   ::: Downloaded on - 28/06/2019 05:26:55 :::
                                  233                             Marata(J) final.doc

58                Another argument which need to be dealt with is

the scope and width of Article 342A and whether by insertion

of the said Article, the State Government is deprived of its

power to specify the social and educational backward classes

in relation to a particular State and here the State of

Maharashtra. It is no doubt true that the terms "Scheduled

Caste and Scheduled Tribe" found its place in the Constitution

since inception and Article 341 and 342 of the Constitution

specified who are Scheduled Caste and Scheduled Tribes.

Article 366(24) defined Scheduled Caste "to mean such

castes, races or tribes or parts of or groups within such castes,

races or tribes as are deemed under Article 341 to be

Scheduled Castes for the purposes of this Constitution.

Similarly,        Article 366(25) defined Scheduled Tribes to mean

such tribes or tribal communities or part or groups within such

tribes or tribal communities as are deemed under Article 342

to the scheduled tribes for the purposes of this Constitution.

                  Article 341 of the Constitution read thus :

                341      Scheduled Castes _ (1) The President may with
                respect to any State or Union territory, and where it is a
                State after consultation with the Governor thereof, by
                public notification, specify the castes, races or tribes or
                parts of or groups within castes, races or tribes which
                shall for the purposes of this Constitution be deemed to
                be Scheduled Castes in relation to that State or Union
                territory, as the case may be

patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:55 :::
                                  234                             Marata(J) final.doc



                (2)     Parliament may by law include in or exclude from
                the list of Scheduled Castes specified in a notification
                issued under clause ( 1 ) any caste, race or tribe or part
                of or group within any caste, race or tribe, but save as
                aforesaid a notification issued under the said clause shall
                not be varied by any subsequent notification.


Similarly worded to Article 341 is Article 342 which reads
thus :-

                342      Scheduled Tribes - (1) The President may with
                respect to any State or Union territory, and where it is a
                State, after consultation with the Governor thereof, by
                public notification, specify the tribes or tribal
                communities or parts of or groups within tribes or tribal
                communities which shall for the purposes of this
                Constitution be deemed to be Scheduled Tribes in relation
                to that State or Union territory, as the case may be

                (2)     Parliament may by law include in or exclude from
                the list of Scheduled Tribes specified in a notification
                issued under clause (1) any tribe or tribal community or
                part of or group within any tribe or tribal community, but
                save as aforesaid a notification issued under the said
                clause shall not be varied by any subsequent notification


                  From the very inception of the Constitution, the

power to specify the Scheduled Caste and Scheduled Tribes

vests exclusively with the President who may, where it is a

State, after consultation with the Governor, specify the caste,

race or tribes or parts of all groups within the caste, races or

tribes which shall be deemed to be Scheduled Caste or

Scheduled Tribes in relation to that State or the Union

Territory, as the case may be. The power to specify these two

patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:55 :::
                                235                      Marata(J) final.doc

classes is therefore, the exclusive prerogative of the President

who may consult the Governor of a State if the caste or tribes

are to be declared for that particular State.                 Once the

Scheduled Caste or Scheduled Tribes are notified, then, it is

only the Parliament which may by law, include in or exclude

from the Scheduled Caste or Scheduled Tribe order and this

power of inclusion or exclusion can be exercised only by the

Parliament and by none else. It has been a consistent view

taken by the rulings of the Apex Court as well as the High

Court of this country that it is exclusive prerogative of the

President to initially specify and notify the caste as Scheduled

caste or tribes as Scheduled Tribes and once such list is

prepared, it is only the Parliament who is empowered to add,

delete or make any alteration in the said list. In exercise of

the power conferred by clause (1) of Article 341 of the

Constitution of India, the President after consultation with the

Governors of the States, was pleased to make the Constitution

(Scheduled Caste) Order 1950 and all the caste, races or

tribes or parts of, or groups within the caste or tribes of the

Schedule appended to the order in relation to the States to

which those parts respectively relate were deemed to be

Scheduled caste. Similarly, in exercise of power conferred by


patil-sachin.




::: Uploaded on - 27/06/2019           ::: Downloaded on - 28/06/2019 05:26:55 :::
                                      236                              Marata(J) final.doc

clause (1) of Article 342, the President was pleased to declare

the Constitution (Scheduled Tribes Order 1950). Every entry

in the said order/list meant for a particular State by the

President         is    in     consultation   with    the     Governor          of     the

concerned State.



59                As we have mentioned above, on recommendation

of the Mandal Commission, the Government of India issued an

Office          Memorandum          providing   for     reservation           of     27%

vacancies in civil posts and services under the Government of

India in favour of Other Backward Classes. As per the Office

Memorandum issued by the Ministry of Personnel, Public

grievances and Pensions (Department of Personnel and

Training) the Other Backward classes for the purposes of 27%

reservation comprised of the caste and communities which

are common to both the list in the report of Mandal

Commission and the State Government list.                                The expert

committee on 'creamy layer' headed by Justice (Retired) R.M.

Prasad, was commissioned to prepare the common list in

respect of 14 States including the State of Maharashtra which

had notified the list of Other Backward Classes for the

purposes of reservation of State services on the date of the


patil-sachin.




::: Uploaded on - 27/06/2019                         ::: Downloaded on - 28/06/2019 05:26:55 :::
                                    237                             Marata(J) final.doc

judgment of the Supreme Court in case of Indra Sawhney.

The common list prepared by the Committee came to be

accepted by the Government and then the Government

decided to notify the list of Other Backward Classes in context

of implementation of the Office Memorandum issued and

these lists were deemed to have been in effect from 8 th

September 1993.                The National Commission for Backward

Classes         set    out     under   the   provisions      of    the      National

Commission for Backward classes Act, 1993 in pursuance of

the directions of the Supreme Court was permitted to

entertain, examine and recommend upon request for inclusion

and complaints of over-inclusion and under-inclusion in the list

of Other Backward Classes of citizens.                  By this mechanism,

there came into existence two lists of Other Backward Classes

for the State of Maharashtra. One is the Central list of OBCs

for the State of Maharashtra which includes 261 castes,

another list is the State list of OBCs in the State of

Maharashtra, which as on date, contains 346 castes which are

recognized as OBCs for the purposes of reservation of OBC in

the State. It is to be noted that the entries in the said list are

added/deleted by issuing Government Resolutions from time

to time. Thus, the scenario that emerges is unlike the


patil-sachin.




::: Uploaded on - 27/06/2019                      ::: Downloaded on - 28/06/2019 05:26:55 :::
                                     238                           Marata(J) final.doc

Scheduled Caste and Scheduled Tribe order pertaining to State

of Maharashtra, where there is one common list of Scheduled

Castes and Schedule Tribe in form of the Schedule Tribe Order

for State of Maharashtra, as far as the Other Backward Class is

concerned, there are two lists in existence and the central list

of OBCs for the State of Maharashtra is operated for providing

27% reservation in the Central Government services in the

State of Maharashtra, whereas for providing 19% reservation

for the Other Backward Class category, in terms of the

Maharashtra State Public Services Reservation for Schedules

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

Nomadic          Tribes,       Special    Backward   Category         and      other

Backward Classes Act, 2001 and for providing reservation in

the Professional Institutions under              The Maharashtra Private

Professional Educational Institutions (Reservation of seats for

admission for Scheduled castes, Scheduled tribes, De-notified

tribes (Vimukta Jatis), Nomadic tribes and Other Backward

Classes) Act, 2006, the said list of OBCs in the State of

Maharashtra is operated.



60               In light of this existing scenario, we would now

examine the scope of Article 342A. As far as sub-clause (1) of


patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:55 :::
                                       239                              Marata(J) final.doc

Article 342A is concerned, the same is identically worded as

Article 342(1) and 342(2) and there is no distinction.

However,             sub-clause (2) of Article 342A contains one

additional word which is conspicuously absent and the word is

"Central".           There is no quarrel about the proposition that

when the Parliament has used the word 'Central', it is not in

vacuum but it must take its due meaning in reference to the

context. The Parliament being conscious of the fact that there

are two lists operating in various states, listing the OBCs in the

State       for     two        distinct   purposes,     firstly,      for     providing

reservation prescribed by the Central Government in Central

Services by its OM i.e. 27% reservation for OBCs and the other

list    for     providing         reservation   by      the     respective          State

Governments for public employment in that particular state

and when this scenario in background is kept in mind, then, it

becomes apparently clear that the Parliament intended that it

would retain the power to include or exclude from the Central

list" meaning thereby that the Parliament would exercise the

power only for including or excluding from the central list of

socially and backward classes which is specified by the

President, with respect to any State, after consultation with its

Governor. We are in agreement with the submission advanced


patil-sachin.




::: Uploaded on - 27/06/2019                          ::: Downloaded on - 28/06/2019 05:26:55 :::
                                240                         Marata(J) final.doc

by the learned counsel Shri Thorat who had submitted that if

the scope of Article 342A is read in the manner which is

sought to be interpreted by the learned counsel for the

petitioners, then, it would be interfering with the power of the

State, and it cannot be the intention of the Parliament to

denude the State of its power and confer the said power on

the President exclusively, particularly in light of federal

structure of our Constitution.       On a plain reading of Article

342-A, the position that emerges by reading it without

creating any ambiguity is that the Parliament intended to

restrict the power of inclusion and exclusion of the Caste from

the list of Other Backward Classes in respect of the Central list

and therefore, the restriction imposed that it is only the

Parliament which may include or exclude from the list restrict

itself to the Central List only. Had the Parliament intended to

deprive the State of its power, it would have specifically

mentioned so. The plain reading of Article 342A thus leads to

an irresistible interpretation that by virtue of the 102 nd

Constitutional Amendment, the socially and educationally

backward classes is defined in the Constitution itself and it is

that class which is deemed to be socially and educationally

backward under Article 342-A. How such class will be created


patil-sachin.




::: Uploaded on - 27/06/2019              ::: Downloaded on - 28/06/2019 05:26:55 :::
                                     241                               Marata(J) final.doc

is specified in Article 342-A.             Once this class is specified as

"socially and educationally backward class", then, it is only

the Parliament which is authorized by law to include or

exclude from the Central list of socially and educationally

backward classes as specified by the notification and it is not

permissible to vary the first notification by a subsequent

notification. The reservation of posts under the State or under

any authority of the State or seats in educational institutions

within the State is, therefore, beyond the purview of the 102 nd

Amendment. The operation of clause (2) of Article 342-A is

limited to the inclusion or exclusion from the central list. The

term       'list'   is    defined   in    Section        2(C)   of    the      National

Commission of Backward Classes to mean the list which

relates to services under the Government of India or any other

authority under the control by the Government of India. It, in

any contingency, do not extend its sweep to the list of the

State which is defined in Section 2(e) of the Maharashtra State

Commission for Backward Classes Act, 2005.                           Howsoever, if

the said interpretation as sought to be placed by the

petitioners assailing the legislative competency of the State to

enact       the     impugned        legislation     in    the     wake       of    102 nd

Amendment to the Constitution is accepted, it would be in


patil-sachin.




::: Uploaded on - 27/06/2019                         ::: Downloaded on - 28/06/2019 05:26:55 :::
                                          242                           Marata(J) final.doc

breach of the principle of Federalism, which is a basic

structure of the Constitution.                 The Federal structure of the

Constitution          is       equally    important    feature       of     an     Indian

Constitution necessitated on account of the contemporaneous

diversity and as expressed by the Hon'ble Apex Court in the

latest judgment of State, NCT of Delhi Vs. Union of

India,21 in the following words :

                "Our Constitution contemplates a meaningful
                orchestration of federalism and democracy to put in
                place an egalitarian social order, a classical unity in a
                contemporaneous diversity and a pluralistic milieu in
                eventual cohesiveness without losing identity.
                Sincere attempts should be made to give full-fledged
                effect to both these concepts".


                  The Constitution has mandated a federal balance

wherein independence of certain required degree is assured to

the State Government. As opposed to centralism, a balance

federal structure mandates that Union does not usurp all the

powers and State enjoy freedom without any unsolicited

interference from the Central Government with respect to

matters which                  exclusively fall within their domain.                   The

federal structure for governance which is a part of basic

structure recognizes the importance of fulfilling regional

aspirations as a means of strengthening unity.

21 2018 (8) SCC 501

patil-sachin.




::: Uploaded on - 27/06/2019                          ::: Downloaded on - 28/06/2019 05:26:55 :::
                                     243                           Marata(J) final.doc

70               The expressive use of the word 'State' in Article 14,

15 and 16 is to be understood in the context of Article 12

which would include the State legislature and all local and

other authorities.             It is by now settled that the enabling

provisions under Article 15(4) and 16(4) can be invoked by the

State and in Indra Sawhney's case, it has been held that the

provision in Article 16(4) need not necessarily only be

enforced by the Parliament/legislature but can be made and

asserted by an executive fiat. The special power conferred on

the State under Article 15(4) for making any special provision

for advancement of any socially and educationally backward

classes of citizens or the power conferred on the State under

Article 16(4) for making any provision for reservation of

appointments or posts in favour of any backward class of

citizens which, in the opinion of the State, is not adequately

represented is indicative of the fact that the State is in a

better position to             understand the State of affairs prevailing

within its jurisdiction and the power is therefore, conferred on

the State             to recognize this "socially and educationally

backward classes of citizens" or backward class of citizens.

Depriving the State of this power and conferring the same on

the Parliament would surely result in breach of the principle of


patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:55 :::
                                      244                         Marata(J) final.doc

federalism and would destroy the basic structure of the Indian

Constitution.                  In our considered opinion, the enabling

provisions contained in form of Article 15(4) and 16(4) need to

be construed liberally so as to give full effect to the intention

of the Constitution makers in conferring such a power on the

State which is a special provision               enabling the State to

advance the weaker sections. The existence of central list of

backward classes is distinct from the list of the State which is

prepared by the State for translating the enabling power

conferred on it and in any contingency, Article 342-A cannot

be read to control the enabling power conferred on the State

under Article 15 and 16.



71               We have also carefully glanced over the report of

the Standing Committee of Rajya Sabha and the debate in the

Lok Sabha and Rajya Sabha while the 123 rd Amendment Bill

2017 was tabled. The said material has been referred by us

and relied upon to the limited extent of ascertaining the

intention of the Parliament as we are conscious of the settled

position of law that it can be only used as an external aid in

interpretation. The Hon'ble Minister Shri Thavarchand Gehlot

has clarified that the methodology which is followed as


patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:55 :::
                                245                       Marata(J) final.doc

regards the Scheduled Caste and Scheduled Tribe in the

matter of inclusion or exclusion in the list with the consultation

of the State Governments and the Registrar General of India

would also be followed while preparing the list of SEBC under

the new amendment. He also clarified that the castes which

are presently included in OBC based on the report of Mandal

Commission, the entries of those castes in the list would be

acknowledged and in future, it would be given due weightage.

As regards the power of the State Government to place castes

in the OBC list, the Hon'ble Minister has clarified that it will be

the prerogative of the State Backward Class Commission and

of the State Government and there will be no interference by

the Union Government but if any caste is to be included in the

central list, and a State proposes to do so, then, the same

mechanism which is followed in respect of inclusion of a caste

in Scheduled Caste/Scheduled Tribe order would be complied

with.      The Ministry of Social Justice and Empowerment also

clarified and it has been so reflected in the report of the

standing committee that the proposed amendment does not

interfere with the powers of the State Government to identify

the socially and educationally backward classes and the

existing powers of the State Backward Classes Commission


patil-sachin.




::: Uploaded on - 27/06/2019            ::: Downloaded on - 28/06/2019 05:26:55 :::
                                      246                           Marata(J) final.doc

would continue to exist even after passage of the Constitution

123rd Bill 2017.               The Ministry also clarified to the following

effect :-

                "55           The Ministry clarified that the aspect of
                reservation of posts under that State or under any
                other authority of the State or under the control of the
                State, or seats in the educational institutions within
                that State was beyond the purview of the instant Bill
                and hence the amendments proposed are not
                allowed"

                56      It was clarified that ......... Similar provision is
                provided for in the case of conferring of constitutional
                status for backward classes for inclusion in Central list
                of SEBC. Consultation with Governor thereby implies
                constitution with the State Government"

                57      The Ministry also clarified ...... The Article
                342-A will provide for a comprehensive examination
                of each case of inclusion/exclusion from the Central
                list. The ultimate power for such inclusion/exclusion
                would stand vested with the Parliament.

                67       The     Committee   observes   that   the
                amendments do not in any way affect the
                independence and functioning of State Backward
                Classes Commissions' and they will continue to
                exercise       unhindered    their    powers    of
                inclusion/exclusion of other backward classes with
                relation to State list"


                  Perusal of the report is indicative of the intention of

the Government in introducing the 123 rd Amendment bill 2017

and from the report and the debates, following Points

emerge :



patil-sachin.




::: Uploaded on - 27/06/2019                      ::: Downloaded on - 28/06/2019 05:26:55 :::
                                   247                              Marata(J) final.doc

                (a)            The Constitutional amendment does not
                affect that alter the powers or functions of the State
                backward Class Commissions.
                (b)            The powers for exclusion or inclusion of
                backward classes in State Backward Class list shall
                remain unchanged.
                (c)            As a result of the amendment these shall
                be two lists i.e. the Central and the State list.
                (d)            Sub-Clause 9 of Article 338B does not in
                any way interfere with the powers of the State
                Government to prepare their own list. The classes
                included in State backward list do not automatically
                come into the Central list of OBC's.
                (e)            The State Government is to recommend
                to the President the category of inclusion/exclusion
                in scheduled Castes and Scheduled Tribes.                     Similar
                provision is provided in Article 342A for conferring
                Constitutional    status   for    backward           classes         for
                inclusion in the Central lists.
                (f)       In paragraph 48 of the Report, is clearly
                stated that the amendment Bill neither interferes
                with the powers of the State Government, nor with
                State Backward Class Commission to identify SEBC
                classes even after the passage of the said Bill.
                (g)       That the reservation of post under the State
                or under any authority of the State or seats in the
                educational institutions within the State was beyond
                the preview of the 123rd amendment.




patil-sachin.




::: Uploaded on - 27/06/2019                      ::: Downloaded on - 28/06/2019 05:26:55 :::
                                    248                           Marata(J) final.doc

                (h)       Para-67 of the report states that the backward
                class commission will continue to exercise its power
                of inclusion/exclusion of backward classes in relation
                to the State lists.
                (i)       The summary of the Report reproduced above
                resulted in several amendments being rejected since
                it was a view of the Government of India that the
                amendment does not seek any charge in the powers
                or in the status of the State of Government or the
                State Backward Commission.
                (j)       The term "list" is defined under Section 2-C of
                the National Commission for backward classes Act,
                which clearly states that the list relates to services
                under the       Government     of India        or any         other
                authority under the control by the Government of
                India.



72               Mr.Talekar      has     vehemently        submitted            that

identification of any class as socially and educationally

backward, after the 102nd Constitution Amendment has to be

necessarily preceded by the reference to the National

Commission for SEBC constituted by the said amendment. He

would submit that the State Backward Class Commission

stands denuded of any power to identify SEBC and in turn,

exercise of its enabling power by carving out a privilege in

form of reservation for them. We are not ready to agree with


patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:55 :::
                                    249                            Marata(J) final.doc

the     said      submission      of Shri    Talekar.       With       the     102 nd

Amendment, simultaneously, the National Commission for

Backward Classes Act of 1993 stands repealed. However, in

terms of the mandate laid down by the Nine Judges Bench in

Indra Sawhney, it is left it to the discretion of the respective

State to identify the backward classes and in order to have a

quantifiable data before it, the States were directed to

constitute           the       backward     class       commissions.              The

backwardness of a class/community can be better understood

by taking into consideration the prevailing factors by the State

itself and when it comes to exercise of the enabling power

who can be better positioned than the State to ascertain as to

what steps are necessary for advancement of this class or to

be subjectively satisfied that this class is not adequately

represented in its State.                  When this power has been

construed as a discretion vested in the State, in that

contingency, the identification of the beneficiaries of this class

is better left to the State, and therefore, in our considered

view, the amendment conferring a constitutional status on the

National Backward Class Commission would not materially

affect the power of the States to recognize such class and

exercise its enabling power.             Moreover, the Commission is not


patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:55 :::
                                250                       Marata(J) final.doc

yet constituted nor the exercise contemplated under Article

342A has been undertaken and in any contingency, it was not

the intention of the Parliament to stall the entire process in

the respective States till the exercise contemplated by the

102nd Amendment gets converted into a reality. Hence, in our

view, the legislative competency of the State legislature, is

not at all curtailed by the Constitution (102nd Amendment)

Act of 2018.

(c)              As regard the argument about the legislative

incompetency on account of the ceiling limit laid down in the

case of Indra Sawhney, we have exhaustively dealt with the

said point under Head "VII"



(IV)       Whether the State has been able to establish the
social and educational backwardness and inadequacy
of representation of the Maratha Community in public
employment on the basis of the report of the MSBCC
under the Chairmanship of Justice Gaikwad on the
basis of quantifiable and contemporaneous data ?


73               Before proceeding to deal with the impugned

enactment, we would deliberate on the report of the

Maharashtra State Backward Classes Commission under the

Chairmanship of Justice Gaikwad.         The said report after

patil-sachin.




::: Uploaded on - 27/06/2019            ::: Downloaded on - 28/06/2019 05:26:55 :::
                                      251                            Marata(J) final.doc

evolving and applying the parameters of the backwardness,

has declared the Maratha community as backward and

classified it as "socially and educationally backward class". It

is this SEBC class which has been provided with reservation

under section 4 of the impugned Act and report of the

commission in the form of quantifiable data forms the basis of

the enactment. We, therefore, proceed to deal with the issue

as     to       whether        the   commission      has      established            the

backwardness of the community so as to justify the exercise of

enabling power by the State under Articles 15(4) and 15(5) of

the Constitution of India.



74                The conferment of the benefit of reservation and

concession by the State is dependent on the credibility of the

material collected by the Commission and its analysis, leading

to a conclusion of backwardness of Maratha community.



75                The identification of citizens has been left to the

State by the majority view of Justice B. P. JeevanReddy in Indra

Sawhney's case (supra).                    We would gainfully refer to the

following observations of the judgment :

                "780.        Now, we may turn to the identification
                of "backward class of citizens". How do you go about

patil-sachin.




::: Uploaded on - 27/06/2019                       ::: Downloaded on - 28/06/2019 05:26:55 :::
                                    252                             Marata(J) final.doc

                it? Where do you begin? Is the method to vary from
                State to State, region to region and from rural to
                urban? What do you do in the case of religions where
                caste system is not prevailing? What about other
                classes, groups and communities which do not wear
                the label of caste? Are the people living adjacent to
                cease-fire line (in Jammu and Kashmir) or hilly or
                inaccessible regions to be surveyed and identified as
                backward classes for the purpose of Article 16(4)? And
                so on and so forth are the many questions asked of us.
                We shall answer them. But our answers will necessarily
                deal with generalities of the situation and not with
                problems or issues of a peripheral nature which are
                peculiar to a particular State, district or region. Each
                and every situation cannot be visualised and
                answered. That must be left to the appropriate
                authorities appointed to identify. We can lay down
                only general guidelines.

                782.            Coming back to the question of
                identification, the fact remains that one has to begin
                somewhere - with some group, class or section. There
                is no set or recognised method. There is no law or
                other     statutory     instrument     prescribing    the
                methodology. The ultimate idea is to survey the entire
                populace. If so, one can well begin with castes, which
                represent explicit identifiable social classes/groupings,
                more particularly when Article 16(4) seeks to
                ameliorate       social    backwardness.      What      is
                unconstitutional with it, more so when caste,
                occupation, poverty and social backwardness are so
                closely inter-twined in our society? [Individual survey is
                out of question, since Article 16(4) speaks of class
                protection and not individual protection]. This does not
                mean that one can wind up the process of
                identification with the castes. Besides castes (whether
                found among Hindus or others) there may be other
                communities, groups, classes and denominations
                which may qualify as backward class of citizens. For
                example, in a particular State, Muslim community as a
                whole may be found socially backward. (As a matter of
                fact, they are so treated in the State of Karnataka as
                well as in the State of Kerala by their respective State
                Governments). Similarly, certain sections and
                denominations among Christians in Kerala who were
                included among backward communities notified in the
                former princely State of Travancore as far back as in

patil-sachin.




::: Uploaded on - 27/06/2019                      ::: Downloaded on - 28/06/2019 05:26:55 :::
                                   253                             Marata(J) final.doc

                1935 may also be surveyed and so on and so forth.
                Any authority entrusted with the task of identifying
                backward classes may well start with the castes. It can
                take caste 'A', apply the criteria of backwardness
                evolved by it to that caste and determine whether it
                qualifies as a backward class or not. If it does qualify,
                what emerges is a backward class, for the purposes of
                Clause (4) of Article 16. The concept of 'caste' in this
                behalf is not confined to castes among Hindus. It
                extends to castes, wherever they obtain as a fact,
                irrespective of religious sanction for such practice.
                Having exhausted the castes or simultaneously with it,
                the authority may take up for consideration other
                occupational groups, communities and classes. For
                example, it may take up the Muslim community (After
                excluding those sections, castes and groups, if any,
                who have already been considered) and find out
                whether it can be characterised as a backward class in
                that State or region, as the case may be. The approach
                may differ from State to State since the conditions in
                each State may differ. Nay, even within a State,
                conditions may differ from region to region. Similarly,
                Christians may also be considered. If in a given place,
                like Kerala, there are several denominations, sections
                or divisions, each of these groups may separately be
                considered. In this manner, all the classes among the
                populace will be covered and that is the central idea.
                The effort should be to consider all the available
                groups, sections and classes of society in whichever
                order one proceeds. Since caste represents an
                existing, identifiable, social group spread over an
                overwhelming majority of the country's population, we
                say one may well begin with castes, if one so chooses,
                and then go to other groups, sections and classes. We
                may say, at this stage, that we broadly commend the
                approach and methodology adopted by Justice
                O.Chinnappa Reddy Commission in this respect.


                783.            We do not mean to suggest - we may
                reiterate - that the procedure indicated hereinabove is
                the only procedure or method/approach to be adopted.
                Indeed, there is no such thing as a standard or model
                procedure/approach. It is for the authority (appointed
                to identify) to adopt such approach and procedure as it
                thinks appropriate, and so long as the approach
                adopted by it is fair and adequate, the court has no

patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:55 :::
                                     254                           Marata(J) final.doc

                say in the matter. The only object of the discussion in
                the preceding para is to emphasise that if a
                Commission/Authority       begins    its   process     of
                identification with castes (among Hindus) and
                occupational groupings among others, it cannot by
                that reason alone be said to be constitutionally or
                legally bad. We must also say that there is no rule of
                law that a test to be applied for identifying backward
                classes should be only one and/or uniform. In a vast
                country like India, it is simply not practicable. If the
                real object is to discover and locate backwardness,
                and if such backwardness is found in a caste, it can be
                treated as backward; if it is found in any other group,
                section or class, they too can be treated as backward.



76                A perusal of above observations makes it clear

that identification of backward class of citizens is left to the

appropriate authority appointed by the State. The Apex Court

also held that there is no set or recognized method in

identification of the backward class of citizens and there is no

law       or       other       statutory   instrument      prescribing            the

methodology. The Apex Court further held that it is for the

authority appointed by the State to identify the backward

class of citizens to adopt such approach and procedure as it

thinks appropriate.              It was also held that so long as the

approach adopted by the authority is fair and adequate, the

Court has no say in the matter.




patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:55 :::
                                       255                            Marata(J) final.doc

77               In view of the directions issued by the Apex Court,

the State of Maharashtra enacted the Maharashtra State

Backward Classes Commission Act in the year 2005. Prior to

the said enactment, the State Commissions in the form of

Bapat Commission and Khatri Commission, delved into the

issue of backwardness of this community. Apart from this, two

national commissions also deliberated on the said issue and it

has been strenuously argued by the learned counsel for the

Petitioners that none of the commissions finds favour with the

backwardness of Maratha community and their demand of

being included in the list of other backward class came to be

rejected. Rane Committe appointed by the State Government

in the year 2013 was the only committee who gave a positive

recommendation, which resulted into the State introducing an

ordinance in the year 2015 and the similar enactment in the

year 2015.



78               The said ordinance and the enactment were

assailed in a writ petition and this Court has stayed its effect

and operation. Resultantly, the Maratha community was not

conferred         with         any   benefits   stipulated     under        the     said

enactment. During the pendency of petition before this Court,


patil-sachin.




::: Uploaded on - 27/06/2019                        ::: Downloaded on - 28/06/2019 05:26:55 :::
                                 256                            Marata(J) final.doc

the State constituted the Maharashtra State Backward Classes

Commission by issuing notification dated 4 th January 2017 in

exercise of power conferred under sub-section (1) and clauses

(a), (b) and (c) of sub-section (2) of section 3 of the

Maharashtra State Backward Classes Commission Act, 2005.

The government referred the following terms of reference to

the commission.

                 1.    To determine the contemporary criteria and
                 parameters to be adopted in ascertaining the
                 social, educational and economic backwardness
                 for the benefits of reservation in present context
                 and in confirmity with the Constitutional
                 mandate, reservation laws and various judgments
                 of the courts.

                 2.   To define exceptional circumstances and or
                 extraordinary situations to be applied for the
                 benefits of reservation in the present context.

                 3.   To scrutinize and inspect the quantifiable
                 and other data collected by State Govt., State
                 and National Commissions for Backward Classes
                 and Rane Committee along with data placed
                 before the Hon'ble High Court of Judicature at
                 Bombay in WP no. 3151/2014 and other
                 connected matters for investigating the social,
                 educational and economical backwardness of
                 Maratha Community by applying the criteria and
                 parameters determined as above.

                 4.     To determine the representation of Maratha
                 Community in the public employment under
                 Central and State Government establishments,
                 Public Sector Undertaking, Universities and other
                 Institutions aided and funded by Government.

                 5.   To ascertain proportion of population of
                 Maratha Community in the State of Maharashtra
                 on the basis of records, reports, census and other

patil-sachin.




::: Uploaded on - 27/06/2019                  ::: Downloaded on - 28/06/2019 05:26:55 :::
                                    257                          Marata(J) final.doc

                 available data.

                 6.   To investigate such other matters as the
                 State Government may hereafter refer to the
                 commission in this context.

                 7.   To submit a report to the State Government
                 by recording the facts and observations and
                 thereby make suitable recommendations.

                 Further the commission may -
                 a) Obtain such information or statistics as they
                 may consider necessary or relevant for their
                 purpose in such form and manner as they may
                 think appropriate from the Central and State
                 Government Offices, public sector undertaking,
                 establishments, universities and other institutions
                 and such other authorities, organizations or
                 individuals as may in the opinion of the
                 Commission be of assistance to them.

                 b) Avail advice of experts and researchers by
                 holding meetings with them and also get
                 assistance of recognized research institutions as
                 and when felt essential for analysis of the
                 quantifiable data and also for the efficient and
                 qualitative functioning of the Commission.

                 c)   Visit  or    depute     sub-committee/s     or
                 representative/s to visit such part/ s of the State
                 of Maharashtra and/or places in the country as
                 they may be considered necessary or convenient
                 for obtaining any information or data or
                 documents or otherwise.

                 d) Record the evidences and contentions lead by
                 the individuals as and when found necessary
                 during the course of investigation.

79               The Commission has representative members from

all the regions of the State.            The Commission requested its

members to suggest names of the institutions from their

division for the purpose of carrying out survey. The details of

patil-sachin.




::: Uploaded on - 27/06/2019                   ::: Downloaded on - 28/06/2019 05:26:55 :::
                                  258                           Marata(J) final.doc

the Region-wise institutions recommended by the members

of the Commission are as under :

     1.     Guru Kripa Vikas Sansthan - Nashik Region
     2.     Gokhale Institute of Politics and Economics - Pune
            Region-wise
     3.     Rambhau Mhalgi Prabodhini Sanstha, Konkan Region
     4.     Sharda        Consultancy   Services   -    Vidarbha          Region
            (Nagpur, Amravati)
     5.     Chhatrapati Shivaji Prabodini Sanshta - Marathwada
            Region.


80               In addition to the above institutions, the following

experts were appointed for analysis of the data :

            1. Professor Sudhir Gavhane

            2. Dr. Omprakash Shivajirao Jadhav

            3. Prof. Ambadas Y. Mohite

                 It is worth to mention that the experts appointed

for analysis of the data are persons having rich experience

and expertise in their field.



METHODOLOGY AND PROCEDURE ADOPTED BY THE
COMMISSION :


81               Having regard to the constitutional provisions and

the decisions of the Constitution Courts , the Commission


patil-sachin.




::: Uploaded on - 27/06/2019                  ::: Downloaded on - 28/06/2019 05:26:55 :::
                                  259                           Marata(J) final.doc

devised scientific method for collecting quantifiable data to

answer the terms of reference.              The Commission adopted

procedure in the following manner :-

a)       The Commission decided to conduct sample surveys so

as to collect information in respect of social, educational and

economic backwardness.

b)       In consultation with a        group of Social Scientists, the

Commission framed questionnaire             for the purpose of sample

surveys.

c)       The Commission decided to select five                  Talukas from

each District and two villages from each Taluka so selected

and collect information of all families from such selected

villages excluding tribal districts.

d)          In    addition,    the   Commission     decided         to    collect

information by selecting one Municipal Corporation and one

Municipal Council from each of six regions of the State of

Maharashtra , so as to cover the information in respect of the

Maratha community from the urban areas.

e)       To maintain uniformity in the surveys to be carried out by

all the agencies, the agencies were provided with common

questionnaire containing 40 questions for collecting required

information.


patil-sachin.




::: Uploaded on - 27/06/2019                  ::: Downloaded on - 28/06/2019 05:26:56 :::
                                 260                           Marata(J) final.doc

f)       In addition to the information to be collected by way of

sample surveys, the Commission also decided to give

opportunity of being            heard to the public in the State of

Maharashtra excluding the tribal districts on the subject of

reservation to the Maratha community with reference to its

social          backwardness,     educational     backwardness                and

economical            backwardness.   For   the   said       purpose,          the

Commission decided to hold public hearings at the places so

selected from all the regions of the State of Maharashtra.

g)       The Commission also decided to call for opinions of

experts in the fields of history, sociology and agriculture so as

to find out social backwardness, educational backwardness

and economical backwardness of the Maratha Community.

h)       The Commission also decided to collect information from

the Directorate of Higher and Technical Education, Director of

Medical Education and all the Universities in the State of

Maharashtra including Agriculture Universities to find out the

percentage of students studying for different subjects, so as to

decide the educational backwardness or otherwise of the

Maratha community.

i)       The Commission also decided to collect information or

data from the State Government, Semi-Governmental and


patil-sachin.




::: Uploaded on - 27/06/2019                 ::: Downloaded on - 28/06/2019 05:26:56 :::
                                261                           Marata(J) final.doc

autonomous organizations about the representation of the

Maratha community in the employment to find out whether it

is adequate or inadequate.

j)       The Commission also decided to examine and verify the

quantifiable data collected by the Rane Committee supported

by other materials accompanying additional affidavits filed in

the Court in writ petition (lodging) No.4100 of 2018.



82               The Commission undertook the sociological study

of the caste/community system and for that purpose took into

consideration the historical accounts.          The commission also

considered the historical documents so as to make an

assertive statement about the exact status of the Maratha

community. The commission noted Varna system / caste

system prevalent in the Indian society, which was divided

mainly in two categories, namely, Bhrahmins- higher castes

and Shudras - lower castes.          The commission also referred to

quotations from Shastras (Kandpurana) and Manusmruti and

found that Upanayana Sanskar is the sine qua non for

elevation to the higher caste / class.                 The commission

concluded that Upnayan sanskar is not observed / performed

in the Maratha community and therefore the same is


patil-sachin.




::: Uploaded on - 27/06/2019                ::: Downloaded on - 28/06/2019 05:26:56 :::
                                    262                               Marata(J) final.doc

considered to be Shudras.



83                The Commission found that Maratha community is

engaged in agriculture, which is their traditional occupation.

The Commission examined the agricultural census of 2010-11

and found that the holding of the agriculturists have

decreased in the course of time because of ceiling laws as well

as family partitions. The commission noted that agriculturist

depends on rain to water crops which he grows. The judicial

note of the fact is taken by the commission that over the

years or alternate years, there is a short rainfall and there is

scarcity like situation in either one or other regions of

Maharashtra            State.      The    commission         on     the     basis       of

agricultural census also found that agricultural holdings of

agriculturists in the State of Maharashtra is 1.44 hectares,

whereas the holding of individuals in the State of Rajasthan is

3.07 hectares and in Madhya Pradesh it is 1.78 hectares, in

Punjab it is 3.77 hectares and in Gujarat it is 3.03 hectares.

The commission found that the holding of the agriculturists in

the     Maharashtra            mainly    of   the   Maratha        community               is

uneconomical holding mainly because it depends on rain

harvesting. The commission also found that income from the


patil-sachin.




::: Uploaded on - 27/06/2019                        ::: Downloaded on - 28/06/2019 05:26:56 :::
                                263                         Marata(J) final.doc

agriculture is not even sufficient for the livelihood of Maratha

community. The commission concluded that considering the

holdings held by each family which are unirrigated and rain-

fed, the economic conditions of agriculturist class become

worst and deteriorated day by day.



84                Out of 43629 families surveyed, the commission

found that 345 persons from equal number of families have

committed suicide from all the caste groups during last 10

years.          Out of these 345 persons, 277(80.28%) were from

Maratha families, which is exorbitantly high proportion as

compared to other castes indicating the grave state of socio-

economic plight of Maratha community warranting urgent

attention of the State to address this issue.         The Commission

found that the suicides in Maratha community are directly

related to degrading social status, depleting educational

opportunities in the reservation regimen of which they are not

the beneficiaries and deteriorating economic condition.



85                The Commission also called for the information

from the Labour Commissioner, Mumbai asking for the details

of menial workers known as Mathadi kamgar / hamals and


patil-sachin.




::: Uploaded on - 27/06/2019              ::: Downloaded on - 28/06/2019 05:26:56 :::
                                      264                              Marata(J) final.doc

found that as many as 1,25,669 families were reported to be

of mathadi workers, out of it 50,483 families, ie., more than

40% are Maratha families. They are residing in slums, having

no permanent houses, no facilities of batherooms or toilets.

The commission also referred to the survey conducted by

Gokhale Institute of Politics and Economics in the year 2016 at

the     instance         of Commissioner        of Labour,            Mumbai          and

concluded that in the year 2016, total 2,12,519 mathadis /

hamals were found to be registered with 36 different mathadi

boards established under the Maharashtra Act No. XXX of

20169.          The Gokhale Institute concluded that out of total

registered          mathadi        hamals,    43%       were       from        Maratha

community.



86               The commission noted that a large class of Maratha

community in Mumbai city is leading a life of dabbewalas. The

commission obtained their details from their associations. The

commission found that about 4800 families are found engaged

in the said occupation.                Out of this 4800 families, 4,600

families i.e., 95.8% are of Marathas. The commission found

that families of dabbewalas are leading life without any social

status.           The          commission    noted     that      organisation            of


patil-sachin.




::: Uploaded on - 27/06/2019                         ::: Downloaded on - 28/06/2019 05:26:56 :::
                                    265                         Marata(J) final.doc

dabbewalas has informed it that number of customers of

dabbewalas are decreased and consequently dabawalas were

required to search for alternative job where they do menial

work to learn livelihood for their families. Besides, the wives

of dabewalas work as maid-servants in the houses of others

where they wash clothes, clean utensils, etc. Moreover, the

children of dabbewalas work in morning to distribute daily

newspapers and to supply milk to various houses.                               The

commission was informed by the Association that because of

the financial condition of dabbewalas, they are unable to

afford to pay education fees of their children and as a result of

the      above        aspects   dabbewalas    are    socially       backward,

educationally backward and also economically backward and

by the days passed, their backwardness continues unabated

with rise therein.



87               The      sample   survey   was   carried       out     by      the

institutions named above extensively and the data was

collected and submitted to the Commission. The Commission,

in addition to this survey, also held public hearing in all parts

of the State excluding tribal district on reservation to Maratha

community and on its social, educational and economic


patil-sachin.




::: Uploaded on - 27/06/2019                  ::: Downloaded on - 28/06/2019 05:26:56 :::
                                    266                            Marata(J) final.doc

backwardness.              The total persons heard by the Commission

were 1,97,522, out of which, 1,95,174 persons were in favour

of Maratha reservation. The Commission also considered

representations from experts, public at large and other

entities. The Commission called for opinion of the experts.

The Commission also called for information from Educational

Heads and Universities in the State and collected information

from       the      State      Government,   Semi      Governmental               and

autonomous             organisations     about   the      representation             of

Maratha community in public employment.



88                The Commission having regard to the principles set

out by the Hon'ble Apex Court while interpreting Articles 15

and 16 of the Constitution of India, in order to determine the

social,         educational     and   economic    backwardness              of     the

Maratha community, considered 26 contemporary parameters

to ascertain social backwardness and incorporated them in the

questionnaire.             So far as the economical backwardness in

concerned,            the      commission    considered         the       following

parameters viz. ration card entitlement, below poverty line

status, income level of family, borrowing status of family

during last 5 years, reasons for borrowing, source of borrowing


patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:56 :::
                                       267                               Marata(J) final.doc

and loan repayment, vehicle ownership for personal use,

vehicle owned for occupational/agricultural use, agricultural

land owned in rural area and non-agricultural land owned.



89               As far as economical backwardness is concerned,

the Commission considered following parameters :

                 "Students           undergoing           primary            education,

proportion of drop-outs, proportion of students pass out in

higher secondary examination and proportion of conventional

graduates and professional graduates".



90               The data collected from the surveys has been

compiled          and          tabulated    by   the      experts         referred         to

hereinabove. The experts analyzed the data, recorded their

observations and thereafter have given their conclusions. The

analysis and observations of the data with respect to each of

the parameters given by the experts are as under :

          [A] Social backwardness :

          (1) With regard to occupation of head of family :

                   76.86% families of Maratha Class are found to
                   be engaged in the occupation of a griculture and
                   agriculture labour (combined), 6% are in
                   government and semi-government services, 3%
                   in private services, 4% in trade and industry and

patil-sachin.




::: Uploaded on - 27/06/2019                           ::: Downloaded on - 28/06/2019 05:26:56 :::
                                    268                              Marata(J) final.doc

                   9% are invol ved in non-agricultural physical
                   labour for their livelihood.
                   76.86% of the Maratha families are involved in
                   own a griculture a n d 26.46% out of that, are also
                   undertaking f arming labour in t h e a g r i c u l t u r a l
                   f a rm s o f o t h e r s which is the highest of all
                   other Castes and Classes. 26.48% of Marathas
                   are earning livelihood by way of physical labour
                   in agricu lture farms as against 2.22% Kunbis,
                   22.24% OBCs, and 1.34% OOCs. This state of
                   affairs gets confirmed from the figures of the
                   national survey of Rural Livelihood done by
                   NABARD which reveals that the farmers in
                   Maharashtra are earning only 35% of their
                   income from the farming whereas 43% income is
                   generated from labour. Looking to the largest
                   percentage of Marathas involved in agricultural
                   labour compared to other classes confirms the
                   heavy dependence of Maratha cultivators on
                   agriculture labour for subsistence. The figures of
                   Kunbis involved in agriculture          labour        are
                   insignificant. It reveals a factual position as to
                   agriculture holdings. It is also confirmed under
                   Surveys of sugarcane labour where it is found that
                   most of Maratha labours are marginal farmers also but
                   they have to take up labour work of sugarcane
                   cutting for which they migrate to distant places as
                   income from agriculture is not adequate to make
                   both ends meet l eaving farms at the mercy of
                   their extended family members .

                  Marathas are involved mostly in agriculture and
                  related agriculture labour in rural areas. Their
                  involvement in non agriculture related labour is
                  less compared to other OBCs who have to work in
                  such activities as there is no other source for
                  livelihood. When Marathas migrate to urban area
                  their involvement in physical oriented non
                  agriculture   labour- wage,  self-employment   is
                  significant compared to others as seen from their
                  rampant percentage in works as Mathadis,
                  Dabbewala s, Maid Servants, Port labour, Mill
                  labour, Market Committee kamgars etc. in urban
                  areas.




patil-sachin.




::: Uploaded on - 27/06/2019                       ::: Downloaded on - 28/06/2019 05:26:56 :::
                                  269                           Marata(J) final.doc



                  The m ajor involvement in non-agricultural physical
                  labour in rural areas is also by way of earning
                  additional income from works under Mahatma
                  Gandhi National Rural Employment Guarantee
                  Program (MGNREGP). Marathas cultivators do not
                  have much spare time to earn such extra income
                  whereas villagers belonging to other Caste/Class
                  do obtain extra income. However plight of
                  Marathas if collated with their major dependence
                  on agriculture for livelihood and day-to-day
                  survival, which is not generating adequate
                  income (only 35%) and no spare time to earn
                  extra income from non-farm activities, they had
                  to withdraw some of their family members from
                  agriculture to be migrated to urban areas for
                  meeting the gap in the l ivelihood income where
                  they have to perform work in lowly labour oriented
                  activities as revealed from the highest percentage
                  of migration to urban centers and involvement in
                  substandard wage earning activities in private
                  sector as compared to Kunbis or OBCs. This is a
                  clear indication of the social degradation and
                  deteriorating    economic     condition/status   of
                  Maratha class of citizenry.


          (2) With regard to Nature of Houses of the
          Families :
                    More than 42% families of Marathas live in
                    Kuccha houses, 2% live in shelters made from
                    grass and wastes, 26% live in semi-Pucca houses
                    with no amenities and only 29 % live in Pucca-
                    houses

                    In all 71% families of Maratha caste live in
                    shelters made from grass and wastes, Kuccha
                    houses and semi-Pucca houses with no
                    amenities    which     show   their   miserable
                    conditions and low standard of living. Even the
                    Pucca houses in rural areas are not of that type
                    which is built in urban areas. The so-called
                    Pucca houses in rural area are not as pucca
                    and furnished as like urban areas.




patil-sachin.




::: Uploaded on - 27/06/2019                  ::: Downloaded on - 28/06/2019 05:26:56 :::
                                   270                            Marata(J) final.doc

          (3) With regard to Type of locality of Family :

                   More than 61% families of Marathas live in village-
                   locality while 29% live in temporary habitats, 8%
                   live in agricultural land habitats and 2% live in
                   slum and like-wise areas. The data reveal that in
                   all 39% families of Marathas live in temporary
                   habitats, agriculture-land habitats and slum a n d
                   like-wise areas. This proportion is quite higher
                   than other caste-groups. It should be considered
                   that the Maratha families living in village
                   localities are also placed in the same situation
                   of those families who live in temporary and
                   agricultural -habitats.


          (4) With regard to Type of Ownership of House :
                   More than 94% families of Maratha live in owned
                   houses, 6% live in rented houses or are sharing
                   dwellings with others they being homeless. The
                   ownership proportion of the houses in rural areas
                   in all groups is by and large in the same range.


          (5) With regard to Number of Rooms for the use of
          family :
                   More than 21% families of Maratha caste live in
                   one room houses, 48% live in two rooms, 20% live
                   in three rooms, 8% live in four room and less than
                   3% live in five and more rooms. The standard of
                   living is lower in Marathas. The percentage of
                   families living in four rooms is the least in Maratha
                   community (only 8%) as compared to other
                   castes.


          (6) With regard to Availability of separate kitchen :
                 58% families of Maratha community are having
                 a separate kitchen while 42% of families are
                 having no separate Kitchen.


          (7) With regard to type of bathroom for family use :
                 More than 14% of Maratha families are not
                 having bathroom facility, 48% families have


patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:56 :::
                                  271                           Marata(J) final.doc

                 Kuccha bathroom and only 37% families have
                 Pucca I Closed Bathroom. The percentage of
                 families having no separate bath room is
                 highest in Maratha Community which is 14%
                 followed by OBC (12%) as compared to other
                 castes.


          (8) With regard to availability and use of toilet :
                 More than 18% of Maratha families are not having
                 separate toilet facility, 76% families have toilet
                 and 5% families go to the public toilets. The
                 percentage of families having no toilet is 19% in
                 the Maratha community and it is the highest as
                 compared to other castes.


          (9) With regard to sources of water for drinking :
                 35% of Maratha families have personal drinking
                 water tab connection at homes, 46% families go to
                 public water tabs, 16% families go to public
                 well/bore and 2% go to river and other water
                 sources for their domestic water uses.       The
                 percentage of Maratha population having personal
                 tab connection as a source of drinking water is
                 least as compared to other caste groups. The
                 percentage of Maratha population using public
                 water sources and public well and bore well is
                 highest as compared to other castes.


          (10) With regard to fuel for cooking and domestic
          uses of family :
                   4% of Maratha families use kerosene for cooking,
                   60% families have LP gas connections, 2% families
                   are using electricity, bio-gas, solar energy for
                   cooking and 32% families are using fire wood, cow
                   dung, wastage for cooking. The percentage of
                   families using LP gas is least in the Marathas
                   (59%) as compared to other caste / class groups.


          (11) With regard to family member committing
          suicide during last 10 years. :
                   In a survey of 43629, 345 persons from equal
                   number of families have committed suicides from

patil-sachin.




::: Uploaded on - 27/06/2019                  ::: Downloaded on - 28/06/2019 05:26:56 :::
                                  272                            Marata(J) final.doc

                   all the caste groups during last 10 years. Out of
                   these 345 persons, 277(80%) were from Maratha
                   families which is exorbitantly high proportion as
                   compared to other castes.

          (12) With regard to migration during last 10 years :
                 21% of Maratha families have migrated during last
                 10 years, which is very high as compared to
                 migration of family members of other castes.

          (13) With regard to occupation of migrants :
                 17% migrant families of Maratha caste are
                 engaged in private service, most of which are lowly
                 jobs or daily wage earnings. 11% are small self-
                 employment activities or petty business.       52%
                 families engaged in physical labour. 9% are other /
                 contractual work of lower categories.


          (14) With regard to          inter-caste /     inter-religious
          marriage in family :
                 98.53% of the Maratha families do not enter into
                 inter-caste / inter-religious marriages.


          (16) With regard to widow / widower remarriage in
          family :
                 94% of the Maratha families do not enter into
                 widow / widower remarriage in family which is the
                 highest as compared to other castes.

          (17) With regard to girls' age of marriage in family :
                 18% Maratha families marry their daughters at the
                 age of 16 to 18 years and those families marrying
                 them between 18 to 21 is 54.50% and more than
                 21 years is 27%. 18% of the Maratha families
                 marry their daughters before they attend the legal
                 age of girl's marriage of 16 to 18 years, which is
                 highest as compared to other castes.


          (18) With regard to nature of treatment in families
          (Health) :
                 9% of Marathas take treatment exclusively from
                 Mantrik / tantrik, not believing in any modern or
                 traditionally recognised scientific treatment. While

patil-sachin.




::: Uploaded on - 27/06/2019                   ::: Downloaded on - 28/06/2019 05:26:56 :::
                                 273                             Marata(J) final.doc

                 71% take treatement from doctors. 6% resort to
                 treatment from house made sources, while 2%
                 have no taken any treatment at all leaving it to fate
                 to get cured.

          (19) With regard to nature of treatment for jaundice
          in families :
                 9.65% Marathas take treatment form mantrik /
                 tantrik. 69% take treatment from doctors. 5.16%
                 usually resort to house made remedies and 0.54%
                 have not taken any medicine or treatment leaving
                 it to the mercy of God. The proportion of treatment
                 from doctor is lower in the Marathas than all other
                 castes.

          (20) With regard to nature of treatment for nominal
          illness in family :
                 3.14 families take treatment from mantrik / Tantric,
                 75.28% take treatment from Doctors, 7.33%
                 Respondents believe in house made sources.
                 0.56% respondents have not taken any treatment
                 and 13.69% respondents take treatment from
                 both the homemade measures and doctors. The
                 comparative     proportion   of treatment      from
                 Mantrik/Tantric, homemade measures, not taking
                 any treatment and both homemade and Doctor
                 are higher and the proportion of treatment from
                 doctor is lower in Marathas than all other castes.


          (21) With regard to influence of superstitions / Blind
          (Vow/Navas) :
                52.84 % Marathas are under the influence of
                superstitions / blind (Vow/Navas) faith. This
                proportion is too much higher than all other
                castes. It indicates lack of rational thinking and
                influence of unscientific approach to deal with the
                problems being encountered in the day-to-day
                lives of Maratha Community. It is certainly due to
                lack in education, living under the influence of
                superstitions and lack of social awareness.




patil-sachin.




::: Uploaded on - 27/06/2019                   ::: Downloaded on - 28/06/2019 05:26:56 :::
                                  274                            Marata(J) final.doc

          (22) With regard to animal sacrifices :
                 39.22% Marathas believe in the practice of killing
                 goats/ cocks/ animals to please supernatural
                 powers for fulfillment of their wish / desire /
                 demand. The percentage of Maratha is highest of
                 all the OBCs and OOCs.

          (23) With regard to modern home appliances uses :
                 It is seen that 25% of Marathas do not have any of the
                 appliances. 46% Maratha families have a television,
                 while less than 1% own and use refrigerators, washing
                 machines, Air conditioners and computers. It is also
                 seen that the proportion of No-Appliance-Users is very
                 high in Marathas as compared to other OBCS.



          (24) With regard to inferior status of the socially
          recognised traditional occupation from own
          perspective :
                 It is seen that 53.28% of Marathas perceive their
                 occupational status as inferior and this proportion
                 is higher in Marathas as compared to other caste-
                 groups.     Most of them are involved in the
                 occupation of agriculture and dry land farming not
                 yielding even subsistence level income.        The
                 percentage in other OBCs an OOCs describing their
                 occupation as inferior is lesser as compared to
                 Marathas.


          (25) Whether others consider your occupation as
          inferior :
                 53.04 Marathas affirmed that other peoples
                 consider their occupation has inferior status n the
                 society and this proportion is higher in Marathas as
                 compared to other caste-groups.

          (26) With regard to types of backwardness of
          Maratha community :
                 73% of Marathas feel that they are suffering from
                 all types of backwardness, while this percentage in
                 Kunbi caste is 19% and 45% for other OBC Caste
                 and 25.56% for OCCs.          The Marathas are
                 depolarized lot, desperate and lost their self
                 respect.



patil-sachin.




::: Uploaded on - 27/06/2019                   ::: Downloaded on - 28/06/2019 05:26:56 :::
                                 275                            Marata(J) final.doc

          (27) Maratha Community considered as backward
          by others :
                 It is observed that 98% of the Marathas, 89% of
                 Kunbis, 89% OCCs and 90% OBCs affirm/feel that
                 Maratha is a backward caste.


          (28) With regard to women in family engaged in
          physical labour for livelihood :
                 89% Marathas affirmed that female family
                 members of the community perform physical
                 labour for the family occupation of agriculture or
                 for adding earnings to the family income or for
                 livelihood.   Labour work performance to earn
                 livelihood or support family income gap is also
                 higher in Maratha community, be they working as
                 maid-servants, sugarcane cutting labour, as cook
                 for other families.


          [B] Educational backwardness :

          (1) With regard to educational level of head of
          family :
                 13% heads of Maratha families are illiterate,
                 35.31% have taken education upto primary level,
                 around 43% have taken education upto secondary
                 and higher secondary level and mere 6% have
                 taken education upto graduation and post-
                 graduation, whereas only 0.77% have taken
                 education in technical and professional streams.


          (2) With regard        to   education     of     children        of
          Marathas :
                 Of the total of Marathas' school and college going
                 children, 86.4 are found to be in primary level
                 (standard 1 to 8), 6.5% are found to be in
                 secondary level (standard 9 to 10), 4% are found to
                 be taking higher secondary / junior college level
                 education (standard 11 to 12). With regard to
                 UG/PG level, it is 2.6%, and whereas technical
                 courses level are found to be 0.5% only.




patil-sachin.




::: Uploaded on - 27/06/2019                  ::: Downloaded on - 28/06/2019 05:26:56 :::
                                  276                            Marata(J) final.doc

          [C] Economical backwardness :

          (1) With regard to types of ration card :
                 21.97% of Maratha community families have
                 yellow ration card, whereas 70.97% Maratha
                 families have orange ration card and 3% have
                 white ration cards and 4% have no ration cards.

          (2) With regard to below poverty line status :
              37% families of Marathas are below poverty
              line compared to the State rural average of 24.


          (3) With regard to income level of family :
                 22% Maratha families have annual income upto Rs.
                 24,000/-.   22% Maratha families have annual
                 income between Rs. 24,001/- to 50,000/-. 19%
                 Maratha families have annual income between
                 Rs.50,001/- to 1,00,000/-. 8% Maratha families
                 have annual income between Rs.1,00,001/- to
                 4,00,000/- and just 0.46% Maratha families have
                 annual income more than Rs.4,00,000/-.

          (4) With regard to borrowing status of family
          during last 5 years :
                 On an average 52% of Marathas have taken the
                 loan in last 5 years. As compared to other castes,
                 this proportion is highest of all of them. It shows
                 Marathas dependency on borrowings to make both
                 ends meet because of low income generated from
                 agriculture, which is their main source of livelihood.


          (5) With regard to reasons for borrowing :
                 85.65% Maratha families take loan for agricultural
                 purposes, 6% Maratha families take loan for their
                 profession, 2% for marriages, 1% for illness, 0.32%
                 for religious activities and 2% for child education
                 and 3% for other purposes.

          (6) With regard to source of borrowing and loan
          repayment :
                 40.03% Marathas have taken loan from banks,
                 39.94% Marathas have taken loan from co-
                 operative societies, 14% Marathas have taken loan


patil-sachin.




::: Uploaded on - 27/06/2019                   ::: Downloaded on - 28/06/2019 05:26:56 :::
                                 277                             Marata(J) final.doc

                 from private money-lenders, 2.10% Marathas have
                 taken loan from relatives or friends and 2.14%
                 Marathas have taken loan from private banks and
                 other sources.

                 7.97% Marathas had to sell their properties and
                 assets for repayment of loans. This proportion is
                 higher as compared to other castes-groups.


          (7) With regard to vehicles owned for personal
          use :
                48.97% Marathas have no personally owned
                vehicles of any kind. 47% Marathas have two
                wheelers, 0.45% Marathas have 3 wheelers and
                only 0.53 Maratha families have four wheelers.

          (8) With regard to vehicles owned for occupational
          use :
                78.31% families of Marathas have no occupational
                vehicles owned by them.

          (9) With regard to agricultural land owned in rural
          areas :
                8.66% of Maratha families are landless, 62.74% of
                Maratha families own agricultural land not more
                than 2.5 acres, 19% own agricultural land more
                than 2.5 acres and less than 5 acres, 6% of Maratha
                families own agricultural land in the range of 5 to 10
                acres and just 2.7% of Maratha families have
                agricultural land more than 10 acres.


          (10) With regard to non-agricultural land owned :
                 88% of Maratha families have no non-agricultural
                 lands of their own. 9% of Maratha families own
                 such land to the extent of 1000 sq.ft., 0.65% of
                 Maratha families have plot of land of themselves in
                 the range of 1000 to 2000 sq.ft. and 9.48% of
                 Maratha families have ownership of land in the
                 range of 2000 to 3000 sq. ft, and only 1% of
                 Maratha families have owned the plot of non-
                 agricultural land more than 3000 sq.ft.




patil-sachin.




::: Uploaded on - 27/06/2019                   ::: Downloaded on - 28/06/2019 05:26:56 :::
                                      278                             Marata(J) final.doc

91               Apart from the data collected through surveys, the

Commission also collected data from the hearings and

representations.               The Commission received total of 1,97,522

representations from individuals as well as from various

organizations and public bodies.                     The Commission also

received          gram-sabha          resolutions      from        282        villages-

panchayats.            Out of these representations and gram-sabha

resolutions, only 84 representations stated that no reservation

should be given to Maratha community, which is 0.04% of

total representations received by the commission. The rest of

the representations/gram-sabha resolutions have demanded

reservations for the Maratha community.



MARKING SYSTEM :

92               For      the      purpose   of     marking          system,          the

Commission fixed broad parameters as follows :

[A]      Social backwardness :

         Considered lower in social structure on the basis of

caste, considered to be pursuing lower occupation/livelihood,

females engaged in physical labour, males engaged in

physical labour.




patil-sachin.




::: Uploaded on - 27/06/2019                        ::: Downloaded on - 28/06/2019 05:26:56 :::
                                     279                          Marata(J) final.doc

[B]      Educational backwardness :

         Students undergoing primary education, proportion of

drop-outs, proportion of students passing out in higher

secondary examinations, proportion of conventional graduates

/ professional graduates.

[C]      Economical backwardness :

         Percentage of families below poverty line, percentage of

families living in Kuccha houses, strength of marginal farmers,

strength of landless families.



93                Out of total 25 marks, the commission allotted 10

marks to Maratha community for social backwardness, 8

marks           for   educational    backwardness      and      7    marks        for

economical            backwardness.       The   Marathas         were       to     be

considered backward if they obtain more than 50% of total

marks, i.e., 12.5 marks out of 25 marks.



94                The Commission considered the analysis of data

collected in surveys regarding the backwardness of Maratha

community and compared the same with the State average

and on the basis of the parameters mentioned hereinabove,

out of 10 marks the Commission allotted 7.5 marks for social


patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:56 :::
                                   280                             Marata(J) final.doc

backwardness to Maratha community and, therefore, the

Marathas were held to be socially backward. The Commission

allotted 8 out of 8 marks for educational backwardness to the

Maratha community and, therefore, they were held to be

educationally backward.               So far marks which were to be

allotted under the head of "economic backwardness" is

concerned, the Commission allotted 6 out of total 7 marks to

the      Maratha          community     and    held    them        economically

backward. Thus, Maratha community got 22.5 marks out of

total 25         marks under the three different heads viz. social

backwardness, educational backwardness and economical

backwardness.              The Commission accordingly concluded that

the Maratha community is                      socially, educationally and

economically backward.



Whether Marathas are inadequately represented in
public employment.


95               So far as the representation of Maratha community

in services under the State is concerned, the Commission has

considered the same extensively in Chapter IX of Volume III of

the report. The Commission also took into consideration the

report of the Rane Committee that the representation of


patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:56 :::
                                281                         Marata(J) final.doc

Marathas in public employment is 14.68% of total sanctioned

posts and that it is more in Grade C and D as compared to

Grade A and B. Apart from the report of Rane Committee, the

Commission also obtained independent data and found that

the proportion of Maratha Class employees against sanctioned

posts who are eligible only for open category posts is 11.16%

in Grade-A, 10.86 % in Grade-B, 16.09% in Grade-C and

12.07% in Grade-D. Whereas the proportion of Maratha Class

employees against the filled post as on 31st August, 2018 is

18.95% in Grade-A, 15.22% in Grade-B, 19.56% in Grade-C

and 18.23% in Grade-D. The combined average proportion of

Maratha employees in all the four grades is found to be 14.63

% against total sanctioned posts and 19.05% against the filled

posts. Having regard to these figure, the Commission arrived

at the conclusion that in none of the four grades, the strength

of Maratha Class employees is touching the proportion to their

population in the State which, based on various sources, is

estimated at to be 30%.



96               All these posts referred to in above paragraph in

Class A, B and C occupied by Maratha community are from the

open category, they being included in the unreserved


patil-sachin.




::: Uploaded on - 27/06/2019              ::: Downloaded on - 28/06/2019 05:26:56 :::
                                        282                             Marata(J) final.doc

category for which 48% of the total posts as against 52% for

all    the      reserved         class   categories     are      available.            The

commission considered the proportion of 48% of the total

available        open          class   posts   occupied       by     average          30%

population of Maratha in the State and compared the same

with the total open category citizens, which population is

averaged to be approximately 12% including unreserved

minorities (excluding 13% Scheduled Caste + 7% Schedulted

Tribes + 38% OBCs including minority communities included in

OBCs). Having compared the availability of seats for the open

class, the commission came to the conclusion that out of total

5,72,214 open category posts filled in as on 30 th August 2018,

2,07,989 are occupied by 30% Maratha population whereas

remaining 3,64,225 are occupied by 12% to 15% open

category population, which makes out of that total open

category posts 30% Marathas obtained 36.34% of the open

category posts whereas 12% of all other open category

citizens obtained 63.66% of the open unreserved posts.



97               The Commission also called for information about

the officers in All India Cadres i.e. IAS, IPS and IFS cadres. The

Commission found that so far as IAS cadre is concerned, out of


patil-sachin.




::: Uploaded on - 27/06/2019                          ::: Downloaded on - 28/06/2019 05:26:56 :::
                                283                        Marata(J) final.doc

total unreserved posts, Marathas occupy 15.52 % and other

open category occupies 84.48% posts.           In IPS cadre, out of

total unreserved posts Marathas occupy 28% and other open

category occupies 72% posts. So far as IFS is concerned, out

of total unreserved posts, the Marathas occupy 17.97% and

other open category occupies 82.03%. The Commission also

concluded that out of total posts in Mantralaya, Marathas

occupy 16.17% of the sanctioned posts. The Commission also

collected the information of the teachers from some of the

universities in the State and found that so far as Pune

University is concerned, out of total unreserved posts, the

Marathas occupy 7% posts and other open category occupy

93% posts. As far as Mumbai University is concerned, 4.14%

out of total filled post are from Maratha Community.



Population of Marathas :

98               The commission has come to the conclusion that

the population of Marathas is 30% in the State of Maharashtra.

In order to arrive at this figure, the commission relied upon the

following material :

           (i) The census of 2011 provides figure of exact
           population percentage of SCs and STs and
           minorities.  According to this census, the

patil-sachin.




::: Uploaded on - 27/06/2019             ::: Downloaded on - 28/06/2019 05:26:56 :::
                                284                          Marata(J) final.doc

           population of scheduled caste is 11.81%, the
           population of scheduled tribe is 9.30%, the
           population of minority is 11.80%, the percentage
           of the OBCs is estimated under the Government
           of India documentation at 32.75% in the State
           (including DT/NT, SBCs).     The total of above
           percentage of population comes to 65.66%.
           What remains is two categories, namely, Maratha
           and other open classes, and population of these
           two categories is 34.34%. The commission took
           into consideration the population of other open
           categories excluding minorities, which is around
           4% to 5%, and the estimated population of
           Marathas is around 29.34%.

           (ii) The commission also relied upon the sample
           surveys carried out by the planning department
           of State Government to assist Rane Committee.
           In this survey, the population of Maratha
           community was found to be 32.14%

           (iii) The survey of Maratha population in the rural
           area was conducted by the Rural Development
           Department of the State Government through
           GIPE. This reflects figure of 27% Maratha in rural
           area. The commission took into consideration
           the integrating rural population percentage with
           the exodus to the urban area which was found to
           be around 6% to 7% per annum, and came to the
           conclusion that average Maratha population
           (rural plus urban) to be 30%.

           The average of above surveys comes to 30.49%
           and therefore the commission concluded that the
           population of Maratha community is about 30%
           of the total population of the Maharashtra state.




patil-sachin.




::: Uploaded on - 27/06/2019               ::: Downloaded on - 28/06/2019 05:26:56 :::
                                       285                           Marata(J) final.doc

99               After         identifying   the   backwardness              of      the

community by applying different yardsticks in the social,

educational and economical fields, the commission concluded

that the Maratha community is socially, educationally and

economically backward.                  It also concluded that the said

community is inadequately represented in the services under

the State. The commission dedicated Chapter-X of its report

to       "Exceptional             Circumstances     and/or          Extraordinary

Situations", justifying the excess of reservation beyond 50%

and we have separately dealt with the said circumstances and

examined the same in exercise of power of judicial review.



(V)      Scope of Judicial Review for Interference in the
Findings, conclusions, and recommendations of the
MSBCC.

100              The Constitution does not permit unfairness or

unreasonableness in state action in any sphere of its activity

contrary to the professed idea of its preamble. The power of

judicial review which is recognized as one of the basic features

of the Constitution enables the Constitutional Court to oversee

the action of the State for the purpose of satisfying that it is

not vitiated by the vice of arbitrariness. The wisdom of the


patil-sachin.




::: Uploaded on - 27/06/2019                       ::: Downloaded on - 28/06/2019 05:26:56 :::
                                      286                            Marata(J) final.doc

policy or the lack of it or the desirability of a better alternative

is not within the permissible scope of judicial review.                             The

Courts would not exercise its power so as to recast the policy

of the State or to substitute it with another. The power is to

be limited to the grounds of illegality, irrationality and

procedural impropriety.

                 The reports of the Backward Class Commissions

under the statutory framework which have been established in

form of an expert body to identify the backwardness

contemplated for conferring the benefits of reservation under

Article 15(4) and 16(4) must toe the line in somehow similar

way. As early as in 1972, the Apex Court in case of State of

Andhra Pradhesh versus U.S.V. Balram , 22 while dealing

with      the      report      of   the    Backward    Classes        Commission

appointed by the State of Andhra Pradesh, and which

recommended reservation of 30% of seats to persons

belonging to backward classes, dealt with the scope of judicial

review in the report of the Commission.



101              The       terms    of     reference   made        over       to     the

Commission included the determination of criteria to be


22 1972 (1) SCC 660

patil-sachin.




::: Uploaded on - 27/06/2019                       ::: Downloaded on - 28/06/2019 05:26:56 :::
                                    287                             Marata(J) final.doc

adopted in considering whether any section of citizens of India

in the State of Andhra Pradesh may be treated as socially and

educationally backward.             The Commission in its report, had

drawn a list of 92 castes, which are socially and educationally

backward and classified as backward classes. The Government

accepted the list drawn up by the Commission in toto. After

making a detailed reference to the methodology adopted by

the Commission which included the questionnaire which was

widely circulated to various authorities and organizations and

which referred to various matters regarding the criteria to be

adopted in ascertaining the backwardness of persons as well

as information on matters relating to social and educational

backwardness, it was noted that the Commission also called

information from Head of the Government Departments

regarding number of persons belonging to each class or

community            employed      in    their   department              and       also

information was sought from Principals of Colleges including

the professional and technical colleges.               It was noted that the

Commission toured all the districts in the State and recorded

evidence          on       oath   from    the    representatives            of      the

communities.             The Commission visited the houses and huts

belonging to the different communities and also made


patil-sachin.




::: Uploaded on - 27/06/2019                      ::: Downloaded on - 28/06/2019 05:26:56 :::
                                  288                            Marata(J) final.doc

inquiries about their conditions of living, customs and their

problems. It then analyzed the replies received by it and the

Commission               made a reference to upto date statistical

information with regard to population of several communities.

After making reference to the report of the Commission

recommending provision for reservation on the basis of the

data collected by it, the Apex Court observed thus :-

                96             There is a criticism levelled that the
                Commission has used its personal knowledge for the
                purpose of characterising a particular group as
                backward. That, in the circumstances of the case, is
                inevitable and there is nothing improper or illegal.
                The very object of the Commission in touring the
                various areas and visiting the huts and habitations of
                people is to find out their actual living conditions.
                After all that information has been gathered by the
                Commission not secretly but openly. In fact the actual
                living conditions of habitation can be very
                satisfactorily judged (1) [1968] 2 S. C. R. 786 and
                found out only on a personal visit to the areas, which
                will give a more accurate picture of their living
                conditions and their surroundings. If the personal
                impressions gathered by the members of the
                Commission have also been utilised to augment the
                various other materials gathered as a result of
                detailed investigation, it cannot be said that the
                report of the Commission suffers from any vice
                merely on the ground that they imported personal
                knowledge. In our opinion, the High Court has not
                been fair to the Commission when it says that
                whenever the Commission found the figures obtained
                in respect of certain groups as relating to their
                educational standard being higher than the State
                average, it adopted an ingenious method of getting
                over that obstacle by importing personal knowledge.
                In fact the Commission has categorically stated that
                the information received from the various schools
                showed that the percentage of education was slightly
                higher than the State average in respect of certain

patil-sachin.




::: Uploaded on - 27/06/2019                   ::: Downloaded on - 28/06/2019 05:26:56 :::
                                  289                             Marata(J) final.doc

                small groups; but in view of the fact that their living
                conditions were deplorably poor, the slight higher
                percentage of literacy should not operate to their
                disadvantage.


102              The judgment of the Hon'ble Apex Court in Indra

Sawhney which was examining the report of the 2 nd Backward

Class Commission and its culmination into provision of

reservation of OBC, the Apex Court observed thus :-

            "―798....The language of clause (4) makes it
            clear that the question whether a backward class
            of citizens is not adequately represented in the
            services under the State is a matter within the
            subjective satisfaction of the State. This is
            evident from the fact that the said requirement is
            preceded by the words "in the opinion of the
            State". This opinion can be formed by the State
            on its own, i.e., on the basis of the material it has
            in its possession already or it may gather such
            material through a Commission/ Committee,
            person or authority. All that is required is, there
            must be some material upon which the opinion is
            formed. Indeed, in this matter the court should
            show due deference to the opinion of the State,
            which in the present context means the
            executive. The executive is supposed to know the
            existing conditions in the society, drawn as it is
            from among the representatives of the people in
            Parliament/ Legislature. It does not, however,
            mean that the opinion formed is beyond judicial
            scrutiny altogether. The scope and reach of
            judicial scrutiny in matters within subjective
            satisfaction of the executive are well and
            extensively stated in Barium Chemicals v.
            Company Law Board [1966 Supp SCR 311 : AIR
            1967 SC 295] which need not be repeated here.
            Suffice it to mention that the said principles apply
            equally in the case of a constitutional provision
            like Article 16(4) which expressly places the
            particular fact (inadequate representation) within
            the subjective judgment of the State/executive."


patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:56 :::
                                 290                            Marata(J) final.doc



                 The Nine Judges Bench therefore, recorded that the

State is aware of the conditions prevailing and the subjective

satisfaction on adequacy of representation for backward

classes in public services should be based on subjective

satisfaction of the State.         That is the reason why direction

came to be issued to constitute Backward Class Commission

in each State so that the State would be able to identify the

classes which are backward and exercise its enabling power

for their advancement to ensure that they are adequately

represented in the services of the State.



103              In Nagaraj while dealing with the parameters

governing the assessment of adequacy of representation or of

the impact on efficiency, the Constitution Bench of the Apex

Court held thus:

                 "45.............The basic presumption, however,
                 remains that it is the State who is in the best
                 position to define and measure merit in whatever
                 ways it considers it to be relevant to public
                 employment because ultimately it has to bear the
                 costs arising from errors in defining and
                 measuring merit. Similarly, the concept of "extent
                 of reservation" is not an absolute concept and like
                 merit it is context-specific.

                 49. Reservation is necessary for transcending
                 caste and not for perpetuating it. Reservation has
                 to be used in a limited sense otherwise it will


patil-sachin.




::: Uploaded on - 27/06/2019                  ::: Downloaded on - 28/06/2019 05:26:56 :::
                                  291                              Marata(J) final.doc

                 perpetuate casteism in the country. Reservation is
                 underwritten by a special justification. Equality in
                 Article 16(1) is individual specific whereas
                 reservation in Article 16(4) and Article 16(4A) is
                 enabling. The discretion of the State is, however,
                 subject to the existence of backwardness and ―
                 inadequacy      of    representation       in    public
                 employment. Backwardness has to be based on
                 objective factors whereas inadequacy has to
                 factually exist.   This is where judicial review
                 comes in. However, whether reservation in a given
                 case is desirable or not, as a policy, is not for us to
                 decide as long as the parameters mentioned in
                 Articles 16(4) and 16(4A) are maintained. As
                 stated above, equity, justice and merit (Article
                 335) / efficiency are variables which can only be
                 identified and measured by the State therefore in
                 each case, a contextual case has to be made out
                 depending upon different circumstances which
                 may exist State-wise."


                 102........... As stated above, equity, justice and
                 efficiency are variable factors. These factors are
                 context-specific. There is no fixed yardstick to
                 identify and measure these three factors, it will
                 depend on the facts and circumstances of each
                 case.........."


104              The scope of the State Governments to

determine adequacy of representation in promotional

posts is emphasized in the decision of the Apex Court in

Jarnail Singh v. Lachhimi Naranain Gupta [(2018)

10 SCC 396]. The relevant observation is contained in

paragraph 35, which reads thus : -

         "35...According to us, Nagaraj has wisely left the test
         for determining adequacy of representation in
         promotional posts to the States for the simple reason
         that as the post gets higher, it may be necessary,


patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:56 :::
                                292                           Marata(J) final.doc

         even if a proportionality test to the population as a
         whole is taken into account, to reduce the number of
         Scheduled Castes and Scheduled Tribes in
         promotional pots, as one goes upwards. This is for
         the simple reason that efficiency of administration
         has to be looked at every time promotions are made.
         As has been pointed out by B P Jeevan Reddy, J.'s
         judgment in Indra Sawhney, there may be certain
         posts right at the top, where reservation is
         impermissible altogether. For this reason, we make it
         clear that Article 16 (4A) has been couched in
         language which would leave it to the States to
         determine adequate representation depending upon
         the promotional post that is in question." (Emphasis
         supplied)"


105              In Ram Singh Vs. Union of India,23                 the Apex

Court once again dealt with the issue of scope of judicial

review in appreciating the findings recorded by the Backward

Class Commission in regards to the inclusion of Jat community

in the Central list of backward classes.                     The National

Commission for backward classes entrusted the task of survey

of the relevant material to an expert committee constituted by

ICSSR. On completion of the task, the Committee submitted

its report to the NCBC on 26 th February 2014 which was based

on a detailed consideration of various report of the State

backward classes commission, other available literature on

the subject and findings of the expert committee.                            The

decision was taken not to recommend the Jats for inclusion in


23 2015(4) SCC 696

patil-sachin.




::: Uploaded on - 27/06/2019                ::: Downloaded on - 28/06/2019 05:26:56 :::
                                    293                             Marata(J) final.doc

the central list of OBC of the States in question and the issue

was whether there was any scope for interference in the said

report.          While recording a finding that the decision not to

recommend the Jats for inclusion in the Central list of Other

Backward Classes cannot be said to be based on 'no material'

or unsupported by reasons or characterized at decision arrived

at extraneous and irrelevant consideration and the report

being of an expert body, the Apex Court held as under :

                47        Undoubtedly, the report dated 26.02.2014 of
                the NCBC was made on a detailed consideration of
                the various reports of the State Backward Classes
                Commissions; other available literature on the subject
                and also upon consideration of the findings of the
                Expert Committee constituted by the ICSSR to
                examine the matter. The decision not to recommend
                the Jats for inclusion in the Central List of OBCs of the
                States in question cannot be said to be based on no
                materials or unsupported by reasons or characterized
                as decisions arrived at on consideration of matters
                that are, in any way, extraneous and irrelevant.
                Having requested the ICSSR to go into the matter and
                upon receipt of the report of the Expert Committee
                constituted in this regard, the NCBC was under a duty
                and obligation to consider the same and arrive at its
                own independent decision in the matter, a duty cast
                upon it by the Act in question. Consideration of the
                report of the Expert Body and disagreement with the
                views expressed by the said body cannot, therefore,
                amount to sitting in judgment over the views of the
                experts as has been sought to be contended on behalf
                of the Union. In fact, as noticed earlier, the Expert
                Body of the ICSSR did not take any particular stand in
                the matter and did not come up with any positive
                recommendation either in favour or against the
                inclusion of the Jats in the Central List of OBCs. The
                report of the said Body merely recited the facts as
                found upon the survey undertaken, leaving the
                eventual conclusion to be drawn by the NCBC. It may

patil-sachin.




::: Uploaded on - 27/06/2019                      ::: Downloaded on - 28/06/2019 05:26:56 :::
                                   294                            Marata(J) final.doc

                be possible that the NCBC upon consideration of the
                various materials documented before it had
                underplayed and/or overstressed parts of the said
                material. That is bound to happen in any process of
                consideration by any Body or Authority of voluminous
                information that may have been laid before it for the
                purpose of taking of a decision. Such an approach, by
                itself, would not make either the decision making
                process or the decision taken legally infirm or
                unsustainable. Something more would be required in
                order to bypass the advice tendered by the NCBC
                which judicially (Indra Sawhney) and statutorily (NCBC
                Act) would be binding on the Union Government in the
                ordinary course. An impossible or perverse view
                would justify exclusion of the advice tendered but that
                had, by no means, happened in the present case. The
                mere possibility of a different opinion or view would
                not detract from the binding nature of the advice
                tendered by the NCBC.


                  While dealing with an argument advanced on behalf of

the Union claiming the power to bypass NCBC and to include group

of citizens in the Central List of OBCs on the basis of Article 16(4)

itself, it is held that undoubtedly, Article 16(4) confers such a power

on the Union but what cannot be overlooked is the enactment of

the specific statute providing for constitution of a Commission

(NCBC) and the recommendations of which are required to be

adequately considered by the Union Government before taking its

final decision and surely the Union cannot be permitted to discard

its self professed norms which are statutory in character.



106               The Apex Court in Bir Singh v. Delhi Jal Board

[(2018) 10 SCC 312] has held that the quantifiable data can


patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:56 :::
                                  295                              Marata(J) final.doc

be gone into on the limited ground of relevance of the

circumstance on which the satisfaction of the State is

moulded.           The relevant observation in paragraph 37 reads

thus :

                "37. Article 16(4) is an enabling provision. It
                enables the State to provide to backward classes
                including Scheduled Castes and Scheduled Tribes
                reservation in appointments to public services.
                Such reservation is to be provided on the basis of
                quantifiable data indicating the adequacy or
                inadequacy, as may be, of the representation of
                such classes in Government service. The data
                which is the basis of the satisfaction of the State
                being verifiable, is open to judicial scrutiny on the
                limited ground of          relevance        of     the
                circumstances       on which the satisfaction is
                moulded.      The policy    decision     to    provide
                reservation, of course, is beyond the pale of
                judicial review.


107              We need not multiply the authorities so as to assail

the well settled principle that the Constitutional courts cannot

sit over the decision of the expert bodies as Courts of Appeal.



108              The Apex Court in a recent decision in B. K.

Pavitra and ors. Versus Union of India and ors. took a

survey of earlier decisions regarding the scope of judicial

review in the matter of expert committee reiterated the

parameters on which judicial review can be exercised.                                   It

examined the Ratnaprabha Committee report which was the


patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:56 :::
                                  296                             Marata(J) final.doc

basis of reservation of the Karnataka Act of 2018. By applying

the parameters laid down in Nagaraj, subsequently clarified in

case of Jarnail Singh, in regard to adequacy of representation

and impact of efficiency of administration, the Apex Court held

as under :-

                 95. In dealing with the submissions of the
                 petitioners on this aspect, it is relevant for this
                 Court to recognize the circumspection with
                 which judicial power must be exercised on
                 matters which pertain to propriety and
                 sufficiency, in the context of scrutinizing the
                 underlying collection of data by the State on the
                 adequacy of representation and impact on
                 efficiency. The Court , is above all, considering
                 the validity of a law which was enacted by the
                 State legislature for enforcing the substantive
                 right to equality for the SCs and STs. Judicial
                 review must hence traverse conventional
                 categories by determining as to whether the
                 Ratna Prabha Committee report considered
                 material which was irrelevant or extraneous or
                 had drawn a conclusion which no reasonable
                 body of persons could have adopted. In this
                 area, the fact that an alternate line of approach
                 was possible or may even appear to be
                 desirable cannot furnish a foundation for the
                 assumption by the court of a decision making
                 authority which in the legislative sphere is
                 entrusted to the legislating body and in the
                 administrative sphere to the executive arm of
                 the government."


109              In the light of the aforesaid position of law, we have

examined the report of the commission and proceed to deal

with the scope for our interference in                  the said report in

exercise of our power of judicial review.


patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:56 :::
                                     297                                Marata(J) final.doc

                 The       terms    of    reference      made         over       to     the

Commission included the determination of the contemporary

criteria and parameters to be adopted in ascertaining the

social, educational and economic backwardness for conferring

the benefit of reservation in present context and in conformity

with the constitutional mandate, reservation laws and the

existing precedents. The exhaustive report of the commission

has       focused         itself   on    collection      of     quantifiable           and

contemporary evidence.                    The Commission had before it

several           representations,          which         included           individual

representations as well as the representations from various

organizations.            The representations raised the demand for

inclusion or non-inclusion of Maratha community into the other

backward class.                The Commission         held public hearings at

distinct places on different dates which were widely attended.

The commission also took into consideration the written

representations made by 5 main organisations in the State of

Maharashtra including Akhil Bhartiya Maratha Mahasangh,

Maratha Seva Sangh, Akhil Maratha Federation etc.                                   There

were representations before the commission which staked a

demand that Marathas should be given a separate reservation

out of the reservation meant for the other backward class in


patil-sachin.




::: Uploaded on - 27/06/2019                          ::: Downloaded on - 28/06/2019 05:26:56 :::
                                   298                           Marata(J) final.doc

the State of Maharashtra.               The commission scrutinized the

claim made in those representations at length and has given

its thoughtful consideration to the demands raised by the

organisations. It also took into consideration the statements

made on oath by the members of the community which

favoured the inclusion of Maratha community in the list of

other backward classes. The individual affidavits highlighted

the social position and status of the said community, justifying

their demand.              The commission in public hearing conducted

by it, collected the information of the social, educational and

economical status of the said community and it identified its

backwardness in light of the parameters recognized by the

Constitution Bench judgment in Indra Sawhney (supra)                             for

conferring the benefits of Articles 15(4) and 16(4). The report

of the commission refers to the history of the community and

also the fact as early as in 1902, the community was

recognised to be backward and privilege of being backward

was conferred on this community. The commission has also

made a exhaustive reference to the judgment of Madras High

Court in the case of Maharaja of Kolhapur Vs. S. Sundaram

Ayyar, AIR 1925 Madras 497 focusing on the point whether

Marathas are "Khastriya" or "Shudras".                  It relied upon the


patil-sachin.




::: Uploaded on - 27/06/2019                   ::: Downloaded on - 28/06/2019 05:26:57 :::
                                299                            Marata(J) final.doc

observations of the Madras High Court, which has held that

direct blood relatives of great King Chhatrapati Shivaji Maharaj

were declared as Shudras.            After referring to the history of

community and to the distress in which the community finds

itself, the commission also made reference to the agricultural

census and analysed the quantum of holding of the persons

belonging to this community by specifically making reference

to the irrigation potential created in each sector.                           The

commission has also heavily relied upon the economic census

of 2017-18 published by the Statistical Department of

Government of Maharashtra and concluded that the average

holding in the state of Maharashtra is 1.44 hectare and on

comparison with the other States, the report has concluded

that the holding of agriculturist in the survey is on the decline

and moreover, the yield of this holding also depends on the

condition of soil and percentage of rain. The commission also

made reference to the NABARD Survey which is national level

survey providing insights into the economical conditions of the

farmer community in the State of Maharashtra.                      It is not a

matter of dispute that Maratha and Kunbi communities are

engaged in the traditional occupation of farming and therefore

it had relied upon the afore-stated two reports to assess the


patil-sachin.




::: Uploaded on - 27/06/2019                 ::: Downloaded on - 28/06/2019 05:26:57 :::
                                       300                          Marata(J) final.doc

financial distress suffered by this community who are largely

agriculturists and residing in rural areas.

                 The Commission appointed five agencies to collect

the data and which were provided with uniform questionnaire

containing 40 questions.                    It evolved 25 indicators for

determining the backwardness broadly categorized under

three heads. It also called for opinion of experts in the fields

of history, sociology and agriculture so as to assess the

backwardness.



110              The Commission had before it the exhaustive data

in form of the survey reports, response to the questionnaire

and the representations, affidavits and based on the said

material, it analyzed the reasons for backwardness of the said

community.             It      also   received   information           from         the

Commissioner of Labour in respect of the status of members

registered as Mathadi Hamals along with information in

relation to Dabbewalas from their registered associations.

Apart from this major reports, the commission had before it,

several survey reports of individuals like the report submitted

by Advocate Surya Rao in respect of village Shindi Khurd,

report in relation to a village in Thane district. Panel of experts


patil-sachin.




::: Uploaded on - 27/06/2019                      ::: Downloaded on - 28/06/2019 05:26:57 :::
                                      301                          Marata(J) final.doc

was appointed by the Commission to analyze the data

collected by the five agencies in the sample survey.



                 On careful perusal of the Three Volume Report

submitted by the Commission, we have noted that the

Commission has undertaken an independent sample survey in

order       to     estimate      social,   economical       and      educational

backwardness of Maratha community, it collected quantitative

and qualitative data and information to estimate, assess and

analyze the status of Maratha community.                     It has thereafter

collated data and information obtained independently in the

survey with regard to the studies, case studies, survey done

separately by the expert entities, reputed institutions and

agencies in a contemporary times. The Commission has

related the finding in the independent survey and public

hearings and integrated the historical information, view and

opinions of the members of the Commission who separately

conducted the exercise. Lastly it evaluated conclusions,

findings and observations with reference to the various judicial

pronouncements                 and    as   to   whether          backwardness

contemplated in the Constitution is the same which the

community suffers from and it arrived at a positive conclusion


patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:57 :::
                                       302                           Marata(J) final.doc

that the said community is socially, economically and

educationally backward. It is also relevant to note that the

assessment of the backwardness was carried out by the

Commission by allocation of weightages and by adopting

marking system. As far as social backwardness is concerned,

the Commission applied 26 parameters and the averages of

the weightage was arrived at by comparing it with the State

average.            As     far   as    the   educational     backwardness                 is

concerned, the Commission determined the educational status

of the said community at all levels i.e. primary, secondary,

UG/PG, technical/professional and the rate of illiteracy and

compared it with the State average and concluded that the

Maratha Population seems to be suffering from all the

deficiencies in education sector i.e. from failure to gain an

entry, drop out and inability to continue schooling. 8 marks

were       allotted       for    educational     backwardness          which        was

determined on the basis of four parameters pertaining to the

deficiency in admission percentages, compared with the State

average in Primary, Secondary, higher secondary education

and drop out at the primary education level and the gap in

the higher education levels in the community compared to the

State       average.           The    economic    backwardness            was      also


patil-sachin.




::: Uploaded on - 27/06/2019                       ::: Downloaded on - 28/06/2019 05:26:57 :::
                                         303                               Marata(J) final.doc

assessed by assessing the contemporary position of the said

community. The Commission has exhaustively dealt with the

statistics about the holdings in the Ninth agricultural census of

2011 and on the basis of the said census, it has made

observation about the deteriorating social status of the

farming Maratha class in the State. The Commission also

concluded that the figure of the agricultural census conducted

for three periods namely 1970-71, 2000-01 and latest 2010-11

which throws light on the deteriorating social and economical

condition of the traditional farming class in the State, majority

of    them        belong        to   Maratha      and      Kunbi       caste.       It   also

conclusively           recorded         a     finding     that      the       agricultural

community which once may have enjoyed the privilege of

having sumptuous agricultural land, is no more able to sustain

themselves simply on the farming activities, whereas the

other avenues of livelihood are not within their reach

particularly on account of lack of education and alternate skills

and      this     is    a      factor    which     has      contributed           to     their

backwardness.

                 The Commission also collected data in the form of

surveys on the basis of category of the ration card and

assessed per capita average income of the members of the


patil-sachin.




::: Uploaded on - 27/06/2019                             ::: Downloaded on - 28/06/2019 05:26:57 :::
                                        304                            Marata(J) final.doc

said community.                  On the basis of data and survey it has

arrived at the conclusion that 37% families belonging to

Maratha are below poverty line compared to the State rural

average of 24.20% and as compared, this proportion for

Kunbis is 32% and for OBC it is 41.5%. The family income has

also been calculated and the Commission has concluded that

out of total surveyed families 22% of the Maratha families

have annual income upto 24,000/-, 22% families have income

in the range of 24,001/- to 50,000/-, 19% have income

between 50,001/- to 1,00,000/- and 8% families have income

between 1,00,000/- to 4,00,000/- and the bare minimum of

0.46% families have annual income of more than 4,00,000/-. It

also assessed dependency of this community on the borrowed

resources on account of the deficient earning capacity of the

family. Conclusively, the Commission has recorded a finding

that the community on the basis of the sample survey,

analysis of the survey by experts and applying 25 indicators

and by allocating marks on the basis of analysis have

established that the community has scored 21.5 marks out of

25 marks, and applying the said parameters, the said

community             is       socially,   educationally     and       economically

backward.


patil-sachin.




::: Uploaded on - 27/06/2019                         ::: Downloaded on - 28/06/2019 05:26:57 :::
                                      305                             Marata(J) final.doc




                 It is this exhaustive report which we have carefully

analyzed and in the light of well determined parameters laid

down by the Apex Court of the permissiblility of the Courts to

exercise its power of judicial review, we have given thoughtful

consideration as to the scope of judicial review to be exercised

by us. The Commission has collected the contemporaneous

and quantifiable data and recorded a finding, after analyzing

data in a scientific manner. The criticism of the report of the

Commission by the learned senior counsel Shri Sancheti on

the ground that the sample size is not representatives of the

entire State data, is without merit. The detailed report of the

Commission do disclose that the Commission has factually

collected          the         information   in    the     form         of     various

parameters/yardsticks to determine the backwardness of the

community and it had                   adopted the method of purposive

sampling and the data collected is compared with the State

average. In any contingency, the petitioners who have

assailed the data, do not possess an expertise to claim                                its

exclusion and cannot attack the credibility of the data

collected        by      the     Commission       merely     on     the      basis      of

assumptions and surmises. The scope of judicial review being


patil-sachin.




::: Uploaded on - 27/06/2019                        ::: Downloaded on - 28/06/2019 05:26:57 :::
                                     306                            Marata(J) final.doc

only available when the irrelevant material being taken into

consideration            and     relevant   material     kept       out      of     the

consideration, is by now a settled position of law. In the light

of the limited scope of the judicial review, it is not open for us

to substitute the finding by an expert body which had before it

the quantifiable data. The approach of the Commission has

been to assess the status of the Maratha community at

ground level and factually it dispelled the common submission

that it is a forward community. It is only on factual assessment

and      surveys         being    carried   out   in   villages       where         the

community actually resides, the Commission has recorded its

finding and conclusions.             We are of the opinion that even if

there are minuscule errors in the data collection or a little

disparity in comparing this community with other communities

in the backdrop of the State average which was emphasied by

Mr. Sancheti, we do not feel that it is proper for us to exercise

our power of judicial review and substitute the finding of the

Commission. Once the Commission has carried the exercise of

collection, collation and analysis of the relevant data we do

not think it is possible for us to revaluate it. The scope and

reach of the judicial scrutiny in the matters which lie within

the subjective satisfaction of the executive is well settled and


patil-sachin.




::: Uploaded on - 27/06/2019                      ::: Downloaded on - 28/06/2019 05:26:57 :::
                                         307                              Marata(J) final.doc

as held in the case of Pavitra (supra), the principles apply

equally in the case of constitutional provision like                                 Article

16(4) which expressly places the particular fact (inadequate

representation)                within   the       subjective        judgment       of     the

State/executive.



111              On a similar analogy, a legislation enacted by a

State legislature which is based on a report of the Commission

constituted by the State, backed by the empirical and

contemporaneous data leaves very little scope for us to

interfere.           The        statute      is   no   doubt        presumed        to     be

constitutionally valid and it is the legislature of the State

which would better understand the contingencies and the

extra-ordinary circumstances and exceptional situations and it

is thus the best Judge to reflect on the needs of a particular

class. The State which exercises its enabling power and brings

a legislation in the form of the affirmative action backed by

data supporting the inadequacy of representation of a

particular         community            or    intending        to    take     steps        for

advancement of a weaker section like the Maratha community

which is identified as socially and educationally backward,

which the State of Maharashtra has precisely done, in our


patil-sachin.




::: Uploaded on - 27/06/2019                            ::: Downloaded on - 28/06/2019 05:26:57 :::
                                308                          Marata(J) final.doc

opinion, do not call for any interference since we have not

noted any illegality or perversity in the methodology adopted

by the Commission and the well supported conclusions

derived by it. The presumption is always in favour of the

constitutionality of an enactment and the onus lies upon the

person who attacks the statute and we are not impressed by

the arguments which would convince us to interfere in the

exercise undertaken by the State except to the limited extent

which we would deal with in the subsequent paragraphs.



(VI) - Whether impugned Enactment, satisfy test of
Reasonable classification and meet the Essence of
Article 14.

112              The Preamble of the Constitution of India, which is

a brief introductory statement embodies the fundamental

values and the underlying philosophy and the aims and

objectives which the founding fathers of the Constitution

enjoined the polity to strive to achieve.               The hopes and

aspirations of the people of India are enveloped in the

preamble.             According to Dr. Babasaheb Ambedkar, the

Preamble is, indeed a way of life which recognizes liberty,

equality and fraternity which cannot be divorced from each


patil-sachin.




::: Uploaded on - 27/06/2019               ::: Downloaded on - 28/06/2019 05:26:57 :::
                                     309                               Marata(J) final.doc

other. In words of Dr.Ambedkar, they form a union of trinity in

the sense that to divorce one from other is to defeat the very

purpose of democracy.



113              The       right   to     equality    is    embodied            in     the

Constitution from Article 14 to Article 18.                   Article 14 contains

the principle Rule of law whereas Article 15 and Article 16

contain the application of this principle. Article 14 reads thus :



                "The State shall not deny to any person equality

                before law" and equal protection of law within

                the territory of India".

                 It involves two expressions "Equality before law"

and "equal protection of the laws".                  Equality before law is a

negative concept and equal protection of law is a positive

concept. The principle of equality before law owes its origin to

the doctrine of rule of law profounded by Professor Dicey in his

book "The Law of the Constitution" (1885) who give three

implications of Rule of law - Supremacy of law - Equality

before law - Primacy of the rights of the individuals. Equal

protection of law under the Indian Constitution conveys the

concept of right to equal treatment in similar circumstances


patil-sachin.




::: Uploaded on - 27/06/2019                         ::: Downloaded on - 28/06/2019 05:26:57 :::
                                310                       Marata(J) final.doc

both in privileges and liabilities. Article 14 does not imply that

the same law should apply to all persons and every law must

have universal application because all persons are not by

nature, attainment or circumstances in the same position. In

an ideal situation, the concept of equality would simply

contemplate equality of status and opportunity as the

preamble indicates. The right of equality was considered to

be a negative right of an individual not to be discriminated in

matters of public access or public office or public matters

generally. It did not take into account the existing inequalities

arising even from public policies and exercise of public

powers.           The framers of the Indian Constitution were

conscious of the wide spread, social and economic inequalities

in the country as past experience which was supported by the

classification of society based on caste, religion, each one of

its firmly established and deeply rooted in forms of social

norms and practices. The framer of the Constitution in order

to tackle with such inequalities deemed it necessary to

enforce equality in its positive form and did not restrict the

concept of equality merely to a negative right, but ushered in

the positive aspect of equality, conveying equal opportunity

for the grossly affected and discriminated to move forward so


patil-sachin.




::: Uploaded on - 27/06/2019            ::: Downloaded on - 28/06/2019 05:26:57 :::
                                 311                             Marata(J) final.doc

that they can march hand in hand with other citizens of India

on equal basis.

                 This positive concept of equality in form of an

affirmative action was introduced in the Constitution by

making a provision of reservation which lead to a series of

measures in form of clause(4) of Article 15 and clause (4) of

Article 16.          This enabling provisions enabled the State to

translate the special provision for advancement of socially and

educationally backward classes or for the Scheduled Castes

and Scheduled Tribes or in favour of those backward classes

of citizens which, in the opinion of the State, are not

adequately            represented     in   public     employment.               The

reservation aimed to nourish the historical disadvantageous

caste and tribes listed as Scheduled Caste and Scheduled

Tribes and also identified as 'Other Backward Classes" and it

expected to address historic oppression, inequality and

discrimination faced by those communities.                    In form of the

said provisions, the Constitution makers intended to realize

the promise of equality enshrined in the Constitution.                          The

provision of reservation thus flow from the Constitution and

find its entry in the statutory laws, local rules and regulations.

It aims to enhance the social and educational status of the


patil-sachin.




::: Uploaded on - 27/06/2019                   ::: Downloaded on - 28/06/2019 05:26:57 :::
                                      312                           Marata(J) final.doc

underprivileged communities and this was looked as a means

of enforcing the equality in a positive way.



114              The concept of equality which also contemplates an

affirmative action by the State towards unequals do not

prevent certain classes of persons being conferred with

special privileges. Article 14 prohibits class legislation which

makes           improper        discrimination   by   conferring          particular

privileges upon a class of persons arbitrarily selected but it

permits reasonable classification for the purpose of achieving

specific ends.                 Article 14 contains an inhibition against

discrimination either in favour of a person or a class of

persons or against any individual or group of individuals but it

do not prohibit legislature from enacting special laws as

applicable to a particular group in a State nor does it forbid

classification resting upon reasonable grounds of distinction.

The principles is stated by Professor Willice (Constitutional

law) in the following words :

                  "The guarantee of equal protection of the
                laws means the protection of equal laws".




patil-sachin.




::: Uploaded on - 27/06/2019                      ::: Downloaded on - 28/06/2019 05:26:57 :::
                                  313                             Marata(J) final.doc

115               The meaning and scope of Article 14 came to be

elaborated in Chiranjeet Lal Vs. Union of India ,24 and the

principles laid down by the Constitution Bench could be

summarized in the following words:

                "The principle underline the guarantee in Article 14 is not
                that the same Rules of Law should be applicable to all
                persons within the Indian Territory or that the same
                remedies should be made available to them irrespective
                of differences of circumstances".


It only means that all persons similar circumstanced shall be

treated alike, both in privileges conferred and liabilities

imposed. Equal laws will have to be applied to all, in the same

situation and there should be no discrimination between one

person and another if as regards the subject matter of the

legislation, their position is substantially the same. The entire

problem under the equal protection of laws is one of

classification or of drawing lines. In making a classification,

the legislature cannot certainly be expected to provide an

abstract symmetry.             It can make and set apart the classes

according to the needs and exigencies of the Society and is

suggested by experience. The classification should never be

arbitrary, artificial or evasive.          It must rest upon real and

substantial distinction bearing a reasonable and just relation


241950 SCR 869

patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:57 :::
                                  314                             Marata(J) final.doc

to the thing in respect of which the classification is made and

classification made without any reasonable basis should be

regarded as invalid.



116              In case of Union of India vs. N.S. Rathnam &
Sons,25 , the following observations of the Hon'ble Apex Court
needs a reproduction:-
                 13. It is, thus, beyond any pale of doubt that the
                 justiciability of particular Notification can be tested
                 on the touchstone of Article 14 of the Constitution.
                 Article 14, which is treated as basic feature of the
                 Constitution, ensures equality before the law or
                 equal protection of laws. Equal protection means the
                 right to equal treatment in similar circumstances,
                 both in the priviliges conferred and in the liabilities
                 imposed. Therefore, if the two persons or two sets of
                 persons are similarly situated/placed, they have to
                 be treated equally. At the same time, the principle of
                 equality does not mean that every law must have
                 universal application for all persons who are not by
                 nature, attainment or circumstances in the same
                 position. It would mean that the State has the power
                 to classify persons for legitimate purposes. The
                 legislature is competent to exercise its discretion and
                 make classification. Thus, every classification is in
                 some degree likely to produce some inequality but
                 mere production of inequality is not enough. Article
                 14 would be treated as violated only when equal
                 protection is denied even when the two persons
                 belong to same class/category. Therefore, the person
                 challenging the act of the State as violative of Article
                 14 has to show that there is no reasonable basis for
                 the differentiation between the two classes created
                 by the State. Article 14 prohibits class legislation and
                 not reasonable classification.


                 14. What follows from the above is that in order to
                 pass the test of permissible classification two
                 conditions must be fulfilled, namely, (i) that the
25(2015) 10 SCC 681

patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:57 :::
                                  315                            Marata(J) final.doc

                 classification must be founded on an intelligible
                 differential which distinguishes persons or things
                 that are grouped together from others left out of the
                 group and (ii) that, that differential must have a
                 rational relation to the object sought to be achieved
                 by the statute in question. If the government fails to
                 support its action of classification on the touchstone
                 of the principle whether the classification is
                 reasonable having an intelligible differentia and a
                 rational basis germane to the purpose, the
                 classification has to be held as arbitrary and
                 discriminatory.


In the backdrop of the said legal scenario, we examined the

case in hand as to whether the reservation carved out in

favour of Maratha community by classifying them as SEBC is

sustainable.




117              The true meaning and scope of Article 14 has been

explained in several decisions and they have been succinctly

summarized by Das, C.J in case of Ram Krishna Dalmia Vs.

Justice S.R. Tendolkar26.                 The Constitution Bench was

dealing with an enactment providing for appointment of

commission of inquiry and conferring of powers to conduct an

inquiry.        Sub-section    (1)   of   Section    3    empowered              the

appropriate Government, if it was of the opinion that it is

necessary so to do to appoint a commission of inquiry for the

purpose of making an inquiry into any definite matter of public
26 AIR 1958 SC 538

patil-sachin.




::: Uploaded on - 27/06/2019                   ::: Downloaded on - 28/06/2019 05:26:57 :::
                                   316                             Marata(J) final.doc

importance and performing such function within such time as

may be specified in the notification and the Commission so

appointed shall then make an inquiry and perform the

functions.          We need not deliberate on the scheme of the

enactment but suffice it to say that in exercise of powers

conferred by Section 3 of the Act, the Central Government

published in the Gazette of India a notification dated 11 th

December 1956, thereby directing a full inquiry into the

matters involving the appellant and it had categorically opined

that these are the matters which are of definite public

importance, both by reason of great consequences which

appear to have ensued to the invested public and also to

determine such measures as may be deemed necessary in

order to prevent a recurrence thereof.                This notification was

the subject matter from which the litigation spurred.

                 The judgment of the Apex Court has laid down

ever      guiding        principles   when   a   statute       comes        up      for

consideration, on question of its validity under Article 14 and

categorized the same into one of the five classes. The first

two classes are important for us and we reproduce the same

as under :




patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:57 :::
                                   317                           Marata(J) final.doc

                       (i) A statute may itself indicate the persons or
                       things to whom its provisions are intended to
                       apply and the basis of the classification of such
                       persons or things may appear on the face of the
                       statute or may be gathered from the
                       surrounding circumstances known to or brought
                       to the notice of the court. In determining the
                       validity or otherwise of such a statute the court
                       has to examine whether such classification is or
                       can be reasonably regarded as based upon
                       some differentia which distinguishes such
                       persons or things grouped together from those
                       left out of the group and whether such
                       differentia has a reasonable relation to the
                       object sought to be achieved by the statute, no
                       matter whether the provisions of the statute are
                       intended to apply only to a particular person or
                       thing or only to a certain class of persons or
                       things. Where the court finds that the
                       classification satisfies the tests, the court will
                       uphold the validity of the law.


                       (ii)A statute may direct its provisions against
                       one individual person or thing or to several
                       individual persons or things but, no reasonable
                       basis of classification may appear on the face of
                       it or be deducible from the surrounding
                       circumstances,      or   matters   of   common
                       knowledge. In such a case the court will strike
                       down the law as an instance of naked
                       discrimination.


                 On factual aspect in paragraph no.13, the Court

held that the case falls in the first category and since the

preamble or provisions of the statute classed under the first

category         mentioned      above,    could   read       as     making            a

reasonable classification satisfying the requirement of Article


patil-sachin.




::: Uploaded on - 27/06/2019                   ::: Downloaded on - 28/06/2019 05:26:57 :::
                                 318                            Marata(J) final.doc

14 and there can be no objection in construing Section 3 as

making a reasonable classification as, at any rate, declaring

with sufficient clarity the policy of Parliament and laying down

principles for the guidance for the exercise of powers

conferred on appropriate Government so as to bring the

statute in first category.       The Act came to be upheld and the

contention that the Companies that they have been arbitrarily

singled out for the purpose of hostile and discriminatory

treatment, came to be rejected.



118              Another important judgment on the point which is

heavily relied upon by the learned Senior counsel Shri Dada is

in the matter of In Re : Special Courts Bill, 1978 (1971 (1) SCC

380) and he relied upon the following propositions laid down

by the Apex Court.

                 1.       ............ ........
                 2.    The State, in the exercise of its governmental
                 power, has of necessity to make laws operating
                 differently on different groups or classes of persons
                 within its territory to attain particular ends in giving
                 effect to its policies, and it must possess for that
                 purpose large powers of distinguishing and classifying
                 persons or things to be subjected to such laws.


                 3.   The Constitutional command to the State to afford
                 equal protection of its laws sets a goal not attainable
                 by the invention and application of a precise formula.
                 Therefore, classification need not be constituted by an


patil-sachin.




::: Uploaded on - 27/06/2019                  ::: Downloaded on - 28/06/2019 05:26:57 :::
                                  319                             Marata(J) final.doc

                 exact or scientific exclusion or inclusion of persons or
                 things. The Courts should not insist on delusive
                 exactness or apply doctrinaire tests for determining the
                 validity of classification in any given case. Classification
                 is justified if it is not palpably arbitrary.


                 4.      The principle underlying the guarantee of Article
                 14 is not that the same rules of law should be
                 applicable to all persons within the Indian territory or
                 that the same remedies should be made available to
                 them irrespective of differences of circumstances. It
                 only means that all persons similarly circumstanced
                 shall be treated alike both in privileges conferred and
                 liabilities imposed. Equal laws would have to be applied
                 to all in the same situation, and there should be no
                 discrimination between one person and another if as
                 regards the subject-matter of the legislation their
                 position is substantially the same.


                 5.    By the process of classification, the State has the
                 power of determining who should be regarded as a
                 class for purposes of legislation and in relation to a law
                 enacted on a particular subject. This power, no doubt,
                 in some degree is likely to produce some inequality; but
                 if a law deals with the liberties of a number of well-
                 defined classes, it is not open to the charge of denial of
                 equal protection on the ground that it has no
                 application to other persons. Classification thus means
                 segregation in classes which have a systematic
                 relation, usually found in common properties and
                 characteristics. It postulates a rational basis and does
                 not mean herding together of certain persons and
                 classes arbitrarily.


                 6.    The law can make and set apart the classes
                 according to the needs and exigencies of the society
                 and as suggested by experience. It can recognise even
                 degree of evil, but the classification should never be
                 arbitrary, artificial or evasive.
                 7.     The classification must not be arbitrary but must
                 be rational, that is to say, it must not only be based on
                 some qualities or characteristics which are to be found
                 in all the persons grouped together and not in others
                 who are left out but those qualities or characteristics

patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:57 :::
                                 320                             Marata(J) final.doc

                 must have a reasonable relation to the object of the
                 legislation. In order to pass the test, two conditions
                 must be fulfilled, namely, (1) that the classification
                 must be founded on an intelligible differentia which
                 distinguishes those that are grouped together from
                 others and (2) that differentia must have a rational
                 relation to the object sought to be achieved by the Act.


                 8.      The differentia which is the basis of the
                 classification and the object of the Act are distinct
                 things and what is necessary is that there must be a
                 nexus between them. In short, while Article 14 forbids
                 class discrimination by conferring privileges or
                 imposing liabilities upon persons arbitrarily selected out
                 of a large number of other persons similarly situated in
                 relation to the privileges sought to be conferred or the
                 liabilities proposed to be imposed, it does not forbid
                 classification for the purpose of legislation, provided
                 such classification is not arbitrary in the sense above
                 mentioned.


Applying the principles carved out as above, the Constitution

Bench by upholding the creation of Special Courts to try

offences committed by high public offices during the period of

emergency, since it satisfied the test under Article 14.



119              Based on this decision, what is being argued by the

State is that the Maratha community clearly falls within four

corners of the above 11 principles. The argument advanced is

that the Maratha community is in need of affirmative action in

form of reservation but to their detriment, both the National

Commissions constituted under Article 340 did not consider



patil-sachin.




::: Uploaded on - 27/06/2019                   ::: Downloaded on - 28/06/2019 05:26:57 :::
                                     321                           Marata(J) final.doc

the claim of the community in proper perspective and the

community            was       declared   as   forward      by     the      Second

Commission without supportive data.                      Further, the Khatri

Commission report was also unfair to the Maratha community

and Justice Bapat Committee report, according to the State,

has ignored a dissent note of expert member recommending

the Maratha community to be backward. It is then sought to

be argued that the Gaikwad Commission report has gone into

great detail and collected quantifiable data                  analysed it and

has carved out an extra-ordinary situation and exceptional

circumstances and recommended to include the community in

a separate category without touching the existing reservation

and this categorization cannot be claimed to be arbitrary since

it is based on intelligible differentia and has a rational nexus

with the object. The classification is also sought to be justified

on the ground that no reservation is being afforded to Maratha

community in the political arena since they were sufficiently

represented in politics.             The classification is sought to be

justified by stating that it has resulted into some inequality

but if a law which deals with liberties of approximately 30 to

34%, well defined class of population of the State, it is not

open to charge it with denial of equal protection on the ground


patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:57 :::
                                      322                             Marata(J) final.doc

that it has no obligation to other persons. The Maratha class of

citizens are in need of affirmative action since 1902 they were

provided          with         benefits    of    reservations        which         were

discontinued from 1952. The Commission has recorded a

finding about population of Maratha community and Maratha

being numerically high in number were excluded without any

justification and subsequently several Commissions ignored

the claims of this community.                   The Gaikwad Commission, in

light of the extra-ordinary situation which it has carved out in

great detail has created a separate class for this community

and captioned as "Socially and Educationally Backward Class".

This classification is asserted by Shri Dada to be reasonable,

based on the report of an independent commission which has

collected adequate quantifiable data and carved out an

extraordinary situation and exceptional circumstances. No

benefit of reservation in form of political reservation is

conferred on the SEBC i.e. in Panchayati Raj Institutions and

local self governing bodies and this makes this class stand

apart. The very idea of classification is to remove inequality

and when classification is made by creating a separate class

of SEBC's and inclusion of Maratha community in it in order to

attain social justice and advancement of this community, we


patil-sachin.




::: Uploaded on - 27/06/2019                        ::: Downloaded on - 28/06/2019 05:26:57 :::
                                     323                          Marata(J) final.doc

do not find the classification to be unreasonable. Article 14 of

the Constitution               ensures that similarly circumstanced are

entitled for equal treatment. Equality is for equals and to treat

unequals as equals would violate Article 14. The Maratha

community on the basis of its historical position and the fact

that it was treated as 'backward class/intermediate class"

prior to the point of time when the Constitution came into

force shared the quota meant for Other Backward Classes.

The segregation of this community from the Other Backward

Classes is without any justification. Merely because the

Backward Class Commission answering a reference made to it

in the year 2000 for its inclusion in the list of OBC, was

negatived, do not preclude examination of the backwardness

of this community once again. Now, in the contemporaneous

period, its backwardness is identified and recognized, it is the

duty of the State to confer the concessions on this class from

which they were kept away. This would achieve in real sense

the equality of opportunity. Equality under the Constitution of

India has been recognized as a dynamic concept which must

cover every process of equalization and it is expected to

become a living reality for the large masses of people. Those

who are unequal cannot be treated by identical standards and


patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:57 :::
                                        324                            Marata(J) final.doc

that may amount to equality in law but not equality in reality.

The existence of equality of opportunity depends not only

mere absence of disabilities but on the presence of abilities.

                 The Maratha community on account of its identified

backwardness, also is distinctly placed than the advantageous

class and it cannot be equated with them.                               It is always

permissible for the State while enacting a provision for

upliftment of backward class to classify it into a different class

provided the classification satisfies the twin test.                                As a

principle recognized in the case of In Re: Special Court Bill,

1978, the State in its governmental power may feel the

necessity to make laws operating differently on different

groups or classes to attain particular aims and the only test is

that      the     class        which   is    separately    created        has      some

distinguishing features, which is lacking in the one left out.

The State has the power to determine who should be regarded

as a class for the purposes of legislation and it can then

segregate this class based on its distinct properties. The State

has carved out an SEBC class under the Enactment of 2018

which include the Maratha class. The affirmative action of the

State, though apparently appear to be discriminatory is in

reality aimed at attaining equality by eliminating the de facto


patil-sachin.




::: Uploaded on - 27/06/2019                         ::: Downloaded on - 28/06/2019 05:26:57 :::
                                       325                          Marata(J) final.doc

inequality. This is achieved by placing this class by applying

the principle of equality on par with the other backward

classes but on account of its distinctive character of not being

conferred with the benefit for more than last six decades and

since it is not conferred with any political reservation, form a

separate class, not adequately represented in services under

the State.



120                The         enabling provisions in form of 15(4), 15(5)

and 16(4), 16(4A) if looked at in light of the directive principles

of State policy and in particular, contained in Article 38 which

cast a duty on the State to secure a social order for promotion

of welfare of people, then this affirmative action of the State in

form of reservation has always been construed as a method to

advance the prospects of weaker section of society.                                The

question, however, remains about the social adjustments, that

is how to strike a balance between the segment of socially

disadvantageous community and for how long to become

equal with others and it has always been a matter of judicial

concern to strike a balance so that there is no discontentment

on the part of any community or section of community and

not to exclude their legitimate expectations.                   The reservation


patil-sachin.




::: Uploaded on - 27/06/2019                      ::: Downloaded on - 28/06/2019 05:26:57 :::
                                   326                         Marata(J) final.doc

to the backward classes though is not a constitutional

mandate, but it has been recognized as                prerogative of the

State which can                be exercised through an executive or

legislative fiat and the extent of reservation in form of

affirmative action is thus left to the respective States.                     The

recognition of these backward classes and its classification so

as to ensure the benefits which the State intends to confer on

them by taking recourse to Article 15(4) and 16(4) are best

left to the State including determination of the percentage of

reservation with the limit or ceiling laid down by the

Constitution Benches of the Hon'ble Apex court subject to the

exceptions laid down finally by the 9 Judges Bench in Indra

Sawhney.            The affirmative action formulated with a view to

increasing opportunities for disadvantageous class and which

is commonly referred to as compensatory discrimination finds

its place in the Constitution itself.        The Maratha community

which is recognized as a backward class is a homogeneous

group which has suffered uniformly from the same level of

deprivation. Amongst themselves, they may vary with range

of difference in the economic, social or educational standards

of backwardness.




patil-sachin.




::: Uploaded on - 27/06/2019                 ::: Downloaded on - 28/06/2019 05:26:57 :::
                                327                         Marata(J) final.doc

                 The State of Maharashtra enacted The Maharashtra

State Public Services Reservation for Schedules Castes,

Scheduled Tribes, Denotified Tribes (Vimukta Jatis), Nomadic

Tribes, Special Backward Category and other Backward

Classes Act, 2001 which provide for reservation of vacancies

in public services and posts in favour of the persons belonging

to all the aforesaid categories. The Act of 2001 defines "Other

Backward Classes" in Section 2(g) to mean Socially and

Educationally Backward Class of Citizens as declared by the

Government and includes Other backward classes declared by

the Government of India in relation to the State. Section 4 of

the Enactment prescribed that there shall be posts reserved

for the persons belonging to Scheduled Caste, Scheduled

Tribes, De-Notified (Vimukta Jatis) Nomadic Tribes Special

Backward category and Other Backward Classes at the stage

of direct recruitment of public services and it provided for

percentage of seats to be reserved as against the particular

caste or tribe. The classification of these categories is

mentioned in Section 4 is as follows :




patil-sachin.




::: Uploaded on - 27/06/2019              ::: Downloaded on - 28/06/2019 05:26:57 :::
                                      328                            Marata(J) final.doc

            Description of                            Percentage of
            Caste/Tribe/Category/ Class               vacancies or seats
                                                      to be reserved
    1       Scheduled Castes                          13.00%
    2       Scheduled Tribes                          7.00%
    3       De-Notified Tribe (A)                     3.00%
    4       Nomadic Tribes (B)                        2.50%
    5       Nomadic Tribes (C)                        3.50%
    6       Nomadic Tribes (D)                        2.00%
    6       Special backward category                 2.00%
    7       Other Backward Classes                    19.00%
                                           Total      52.00%


121              The explanation appended to the said section set

out that the expression "De-Notified Tribe (A), Notified Tribe

(B) (C) (D) shall mean such tribe or sub-tribes declared by the

Government by general or special orders issued in this behalf

from time to time.

                 Similarly, the State of Maharashtra has enacted an

Act      known          as     The   Maharashtra       Private         Professional

Educational Institutions (Reservation of Seats For Admission

For Scheduled Castes, Scheduled Tribes, De-Notified Tribes

(Vimukta Jatis), Nomadic Tribes and Other Backward Classes)

Act, 2006 to make special provisions for reservation of seats in

the private professional educational institutions for this caste/

class. The said enactment in Section 4 prescribe that in every

aided private professional educational institutions, seats equal

patil-sachin.




::: Uploaded on - 27/06/2019                       ::: Downloaded on - 28/06/2019 05:26:57 :::
                                    329                               Marata(J) final.doc

to 50% of the sanction intake of each professional course shall

be       reserved       for    candidates   belonging         to    the      reserved

category.         The classification of this caste/tribe/category and

the percentage of reservation prescribed is to the following

proportion :

            Description of                             Percentage of
            Caste/Tribe/Category/ Class of             reservation
            Reserved Category
     1      Scheduled Castes and Scheduled             13.00%
            Castes converts to Buddhism
     2      Scheduled Tribes                           7.00%
     3      De-Notified Tribes (A)                     3.00%
     4      Nomadic Tribes (B)                         2.50%
     5      Nomadic Tribes (C)                         3.50%
     6      Nomadic Tribes (D)                         2.00%
     7      Other Backward Classes                     19.00%
                                            Total      50.00%


The note appended to Section 4 declares that a candidate

belonging to Special Backward Category shall be considered

from and out of their respective (original and parent reserved

category such as Other backward Classes). Section 5 of the

said enactment prescribe that in every unaided private

professional educational institutions, the seats to be reserved

for candidates belonging to reserved category shall be such as

may be notified from time to time in the official gazette but

shall not exceed 50% of the sanction intake for the particular

patil-sachin.




::: Uploaded on - 27/06/2019                        ::: Downloaded on - 28/06/2019 05:26:57 :::
                                330                        Marata(J) final.doc

professional course.



122              With these enactments being in force from 2001

and 2006 respectively when the State Government collected

the quantifiable data through the Backward Class Commission,

and conclusively held that Maratha community is socially and

educationally backward, and the State took a decision to

provide reservation to this community for admission in

educational institutions and on posts for appointments in

public services and under the State by bringing in a

legislation, it exercised its enabling power and took necessary

steps for providing adequate representation to this Committee

and to take steps for its social advancement.               Once it was

satisfied on the basis of the report of the Commission, its

finding and recommendations that this community requires

the desired protection as an affirmative step, it also proceeded

to decide the quantum of reservation by carving out an extra-

ordinary situation and exceptional circumstances to justify and

deviate from the limit of 50% set out by the constitutional

courts and it deemed it expedient to provide 16% reservation

to this category.




patil-sachin.




::: Uploaded on - 27/06/2019             ::: Downloaded on - 28/06/2019 05:26:57 :::
                                      331                          Marata(J) final.doc

123              The affirmative action contemplated in the Indian

Constitution contemplates the upliftment of the weaker

sections.          By reserving the posts in service or seats in

educational institutions, a fixed number is reserved for a

group or class collectively and the competition is amongst the

members of the same class.                 The equality enshrined in the

Indian Constitution is sought to be achieved by grouping these

two classes on a same platform and that is how the real

equality is sought to be achieved. The terminology implied in

Article 15(4) and 16(4) intend to benefit the backward classes

lagging behind and though under Article 16(4) these classes

are entitled for protection if they are not adequately

represented in the services in the State and in Article 15(4),

the      backward          classes    so   categorized     as     socially        and

educationally backward classes are entitled to have measures

for their social advancement.

                 As far as State of Maharashtra is concerned, the

Maharashtra State Public Services Act of 2001 ensures

reservation of 52% for the Scheduled Caste, Scheduled Tribe,

De-Notified Tribes (Vimukta Jatis) Nomadic Tribes, Special

Backward Category and Other Backward Classes of citizens.

The Scheduled Caste and Scheduled Tribe being a distinct


patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:57 :::
                                      332                         Marata(J) final.doc

category recognized under the Indian Constitution has been

allotted 13% and 7% of reservation in the public services. The

Other Backward Classes have been divided into six categories

and separate percentage of reservation is carved out for the

de-notified         tribes     and   Nomadic   Tribes,     for     the     Special

Backward category and the Other Backward Classes. The

enactment stipulates that the percentage of reservation in all

the posts to the aforesaid categories shall be on the post of

the latest census record of the population of the State in the

case of State cadre post and the concerned district in the case

of District cadre post. Further, a principle of creamy layer is

made applicable to all categories except Scheduled Caste and

Scheduled Tribes.              What can thus be seen has a fall out of

Section 4 is the classification made between two categories,

Scheduled Caste and Scheduled Tribe on one hand, to whom

the principle of creamy layer is not applicable and another

class covers the remaining 32% of reservation to whom the

creamy layer requirement is made applicable and this includes

the Other Backward Classes for whom the 19% of seats are to

be reserved in the public services or posts in the State.

                 Similar is the situation in case of the Maharashtra

Private Professional Educational Institutions Act of 2006 where


patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:57 :::
                                       333                           Marata(J) final.doc

the similar percentage of reservation is maintained except the

Special Backward Category and in case of this legislation, the

candidates of the Special Backward Category are entitled to

be considered from their respective parent reserved category

such as Other Backward Classes. The implementation of the

provisions of both the enactments is held to be imperative.



                 The       position    of   the   reservation        in    state       of

Maharashtra as it stands today is as under :-

Reservation Quota

  SN Cast Reservati                     Details of Caste                    Remarks
      e      on                           Categories
             %
   1       SC          13%       SC & SC converts to                   59 Castes
                                 Budhhism
   2       ST           7%       ST including those living             47 Tribes
                                 outside specified areas
   3      OBC          19%       OBC-Other Backward Class :            346 Castes
   4      SBC           2%       SBC-Special Backward Class:           7 Castes
   5       VJ           3%       (Vimukta Jati/Denotified              14 Tribes
                                 Tribes)
   6     NT-B          2.5%      (Nomadic Tribes-B)                    28+7 Tribes
   7     NT-C          3.5%      Dhangar-(Nomadic Tribes-C)            1 Caste
   8     NT-D           2%       Vanjari-(Nomadic Tribes-D)            1 Caste
       TOTAL           52%


The Other Backward classes in State of Maharashtra are thus

stratified into compartments of OBC - SBC - VJ De-notified



patil-sachin.




::: Uploaded on - 27/06/2019                       ::: Downloaded on - 28/06/2019 05:26:57 :::
                                334                          Marata(J) final.doc

Tribe - NT-B - NT-C (dhangar) - NT-D (Vanjari). The situation

prevailing in Maharashtra thus denotes that the Tribes other

than Scheduled Tribes have distinctly classified and allotted a

separate quota and in case of Dhangar and Vanjari, they have

been assigned exclusive quota of 3.5% and 2% respectively.

Therefore, the sub-classification of backward classes is not a

new concept in State of Maharashtra and in light of the Apex

Court judgment in Indra Sawhney which permit such a sub-

classification as backward and more backward classes would

be referred in the subsequent paragraphs.



124               Since we have already expressed our opinion on

the report of the backward class commission and have

concurred with its findings that Maratha is a backward class,

the question arises for consideration is in which category this

class should fall in?          The reservation      provided for OBC

category in both these two enactments is to the extent of

19%.            The report has conclusively held that the Maratha

community forms 30% of the population of the State and since

this community was never counted in the OBC category, the

question that fell for consideration before the Commission and

the State Government was whether they should be fitted into


patil-sachin.




::: Uploaded on - 27/06/2019               ::: Downloaded on - 28/06/2019 05:26:57 :::
                                   335                             Marata(J) final.doc

the 19%           quota meant for OBC.          As the Commission has

expressed that it would lead to a catastrophic situation since

as on today, there are approximate 346 number of castes

included in the list of OBC and they together take 19%

reservation. The list of Other Backward Classes in the State

includes several severely backward classes which may be

minuscule           in    population    but   they    being       socially        and

educationally backward require protection and therefore, find

their place in the list declared by the State Government. If the

Maratha community which comprises of 30% of population is

ushered into the said category, the reservation of the OBC

would be shared with the new class which comprises of 30%

of the population and it is likely to take major chunk of the

reservation benefits in the class of Other Backward Category.

This situation was sought to be avoided by the Commission

once it was satisfied that this class being backward needs

protection.          The Commission referred to the data available

with it about the availability of jobs for youth in public services

and the figures are disheartening.                    The Maratha being

included in the OBC quota would destroy the entire structure

of the OBC quota and apart from they being entitled for the

benefits, the caste already finding place in the OBC list since


patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:57 :::
                                336                       Marata(J) final.doc

1995 would stand displaced and they would be making way to

accommodate the Maratha community.                 The Commission

expressed its apprehension of creation of a situation where

the backward class communities already included in OBC list

are abruptly asked to share their well established entitlement

for reservation with the Maratha communities                        and it

apprehended that this may lead to unwarranted repurcations

in the well set harmonious co-existence culture of the State.

The Commission therefore, suggested a mechanism to provide

justice to the newly recognized backward class of citizens i.e.

the Maratha and at the same time, not disturbing the existing

composition of the Other backward Class which is entitled for

19% reservation in educational field and in employment. It,

therefore, thought it expedient to categorize the said class

into a distinct class captioned as "socially and educationally

backward class" and carved out a distinct 16% reservation for

this class.

                 The argument advanced before us opposing the

permissibility of such a sub-classification of the Other

Backward Category since the Marathas are ultimately nothing

but Other Backward Class, but they have been categorized

distinctly as SEBC, requires consideration. The question that


patil-sachin.




::: Uploaded on - 27/06/2019            ::: Downloaded on - 28/06/2019 05:26:57 :::
                                         337                           Marata(J) final.doc

arise is whether it is permissible for the State to classify the

backward classes into backward and more backward category.

This issue came up for consideration for the first time in Balaji

(supra) and it was categorically held that it is not permissible

for the State to categorize backward classes into backward

and more backward on the basis of their relative social

backwardness.                  However, this issue was again framed as

Question No.5 in Indra Sawhney and on this point, the finding

recorded          in    Balaji     was       disapproved    by     the      9    Judges

Constitution Bench. As per the majority view voiced through

Justice         Jeevan         Reddy,    a    reference    was     made         to     the

observations of Justice Chinappa Reddy in Vasanth Kumar

(supra) where he was observed thus :

                "We do not see why on principle there cannot be a
                classification into Backward Classes and More Backward
                Classes, if both classes are not merely a little behind, but
                far far behind the most advanced classes. In fact such a
                classification would be necessary to help the More
                Backward Classes; otherwise those of the Backward
                Classes who might be a little more advanced than the
                More Backward Classes might walk away with all the
                seats.


                  Relying on the said observation, Justice Jeevan
Reddy observed as under :
                  "We are of the opinion that there is no constitutional or
                legal bar to a State categorizing the backward classes as
                backward and more backward. We are not saying that it
                ought to be done. We are concerned with the question if
                a State makes such a categorisation, whether it would be

patil-sachin.




::: Uploaded on - 27/06/2019                         ::: Downloaded on - 28/06/2019 05:26:57 :::
                                  338                            Marata(J) final.doc

                invalid? We think not. Let us take the criteria evolved by
                Mandal Commission. Any caste, group or class which
                scored eleven or more points was treated as a backward
                class. Now, it is not as if all the several thousands of
                castes/groups/classes scored identical points. There may
                be some castes/groups/classes which have scored points
                between 20 to 22 and there may be some who have
                scored points between eleven and thirteen. It cannot
                reasonably be denied that there is no difference between
                these two sets of castes/groups/classes. To give an
                illustration, take two occupational groups viz., gold-
                smiths and vaddes (traditional stone-cutters in Andhra
                Pradesh) both included within Other Backward Classes.
                None can deny that gold-smiths are far less backward
                than vaddes. If both of them are grouped together and
                reservation provided, the inevitably result would be that
                gold-smiths would take away all the reserved posts
                leaving none for vaddes. In such a situation, a State may
                think it advisable to make a categorisation even among
                other backward classes so as to ensure that the more
                backward among the backward classes obtain the
                benefits intended for them. Where to draw the line and
                how to effect the sub-classification is, however, a matter
                for the Commission and the State - and so long as it is
                reasonably done, the Court may not intervene. In this
                connection, reference may be made to the categorisation
                obtaining in Andhra Pradesh. The Backward Classes have
                been divided into four categories. Group-A comprises of
                "Aboriginal tribes. Vimukta jatis. Nomadic and semi-
                nomadic tribes etc.". Group-B comprises professional
                group like tappers, weavers, carpenters, ironsmiths,
                goldsmiths, kamsalins etc. Group-C pertains to
                "Scheduled Castes converts to Christianity and their
                progency", while Group-D comprises of all other
                classes/communities/groups, which are not included in
                groups A, B and C. The 25% vacancies reserved for
                backward classes are sub-divided between them in
                proportion     to  their   respective    population.   This
                categorisation was justified in Balram [1972] 3 S.C.R. 247
                AT 286. This is merely to show that even among
                backward classes, there can be a sub-classification on a
                reasonable basis.




patil-sachin.




::: Uploaded on - 27/06/2019                   ::: Downloaded on - 28/06/2019 05:26:57 :::
                                   339                            Marata(J) final.doc

                  The majority view also examined this issue with

reference to Article 16(4) and according to Justice Reddy, it

recognizes only one class i.e. Backward class of citizens.                             It

does not speak separately of Scheduled Caste and Scheduled

Tribe as Article 15(4) and therefore, even Scheduled Caste and

Scheduled Tribes are included in the expression "backward

class of citizens" and            separate reservation be provided in

their favour and this according to the majority view is a well

accepted phenomenon throughout the country. The majority

view further observed :-

                "It is that if Scheduled Tribes, Scheduled Castes and Other
                Backward Classes are lumped together, O.B.Cs. will take
                away all the vacancies leaving Scheduled Castes and
                Scheduled Tribes high and dry".


                  "The same logic also warrants categorization more

backward and backward. We do not mean to say - we may

reiterate - that this should not be done. We are only saying

that if a state chooses to do so, it is not permissible in law"



                  Justice Savant also touched the said issue and

made reference to judgment in Vasanth Kumar and held that

depending upon the facts of each case, sub-classification of

backward classes into backward and more, or most backward

would be justifiable provided separate quotas are prescribed

patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:58 :::
                                    340                          Marata(J) final.doc

for each of them.              He has quoted an instance and justified

conclusion in the following manner :-

                "To give an instance, the Mandal Commission has, on
                the basis of social, educational and economic indicators
                evolved 22 points by giving different values to each of
                the three factors, viz., social, educational and economic.
                Those social groups which secured 22 points or above
                have been listed there as "socially and educationally
                backward" and the rest as "advanced". Now, between
                11 and 22 points some may secure, say, 11 to 15 points
                while others may secure all 22 points. The difference in
                their backwardness is, therefore, substantial.         Yet
                another illustration which may be given is from
                Karnataka State Government order dated October 13,
                1986 on reservations issued after the decision in
                Vasanth Kumar where the backward classes are grouped
                into five categories viz. A, B, C, D and E. In category A,
                fall such castes or communities as that of Bairagi,
                Banjari and Lambadi which are nomadic tribes, and
                Bedaru, Ramoshi which were formerly stigmatised as
                criminal tribes whereas in category D fall such castes as
                Kshatriya and Rajput. To lump both together would be
                to deny totally the benefit of special provisions to the
                former, the latter taking away the entire benefits. On
                the other hand, to deny the status of backwardness to
                the latter and ask them to compete with the advanced
                classes would leave the latter without any seat or post.
                In such circumstances, the sub-classification of the
                backward classes into backward and more or most
                backward is not only desirable but essential. However,
                for each of them a special quota has to be prescribed as
                is done in the Karnataka Government order. If it is not
                done, as in the present case, and the reserved posts are
                first offered to the more backward and only the
                remaining to the backward or less backward, the more
                backward may take away all the posts leaving the
                backward with no posts. The backward will neither get
                his post in the reserved quota nor in the general
                category for want of capacity to compete with the
                forward"




patil-sachin.




::: Uploaded on - 27/06/2019                   ::: Downloaded on - 28/06/2019 05:26:58 :::
                                   341                              Marata(J) final.doc

                 Justice Sahai, however, did not agree to the view of

the majority and according to him, since the constitution

treats all citizens alike for           purposes of employment except

those who fall under Article 16(4), any further classification or

grouping         for     reservation    is   constitutionally        invalid       and

according to him, for valid classification, legislature or

executive          measures may be co-related with the legislative

purpose or objective. Similar is the observation of Justice

Pandian and Justice Thommen. In any event, the said

observations are in minority and therefore, not binding on us.

Thus, in light of the Constitution Bench judgment, it is

permissible to divide the backward classes into backward and

more backward.



125              The list of OBC in the State includes the castes

which are identified as socially and educationally backward by

applying yardsticks which was approved in Indra Sawhney.

The argument advanced of reserving 27% seats for the

recognized backward classes was turned down by holding that

though equal protection clause prohibits the State from

making unreasonable discrimination for providing facilities for

any section of its people, it requires the State to afford


patil-sachin.




::: Uploaded on - 27/06/2019                      ::: Downloaded on - 28/06/2019 05:26:58 :::
                                    342                              Marata(J) final.doc

substantially equal opportunities to whose placed unequally

and        the        submission     that    implementation                 of       the

recommendation of the report will curtail concept of equality

and destroy the basic structure of the Constitution was held to

be not legally sustainable.              Justice Savant in para 415 has

observed thus :

                "Equality contemplated by Article 14 and other
                cognate articles including Article 15(1), 16(1) 29(2)
                and 38(2) of the Constitution is secured not only
                when equals are treated equally but also when
                unequals are treated unequally. Conversely, when
                unequals are treated equally, the mandate of
                equality before law is breached. To bring out equality
                between unequals, therefore, it is necessary to adopt
                positive measures to abolish inequality.          The
                equalizing measures will have to use the same tools
                by which inequality was introduced and perpetuated.
                Otherwise equalization will not be of the unequals.


The reservation when looked as an affirmative action and

provides a remedy for historical discrimination and its

continuing ill-effects, aims at redressing the malady.                              The

eradication          of    such   discrimination      is    the     constitutional

mandate. It is no doubt true that any legitimate affirmative

action must be supported by valid classification based on

intelligible differentia distinguishing classes of citizens chosen

for the protective measures from those excluded from those

measures and such differentia must bear a reasonable nexus


patil-sachin.




::: Uploaded on - 27/06/2019                       ::: Downloaded on - 28/06/2019 05:26:58 :::
                                    343                          Marata(J) final.doc

with the object sought to be achieved i.e. the amelioration of

the backwardness of the chosen class of citizens. The avowed

purpose for which the impugned legislation is introduced by

the State legislature is to attain an affirmative action for a

class which has escaped its identification as 'backward class'

for a considerable long period of time. However, after

collecting the quantifiable data in respect of a particular

community, the State stepped in and enacted a legislation

conferring recognition on the said class to be a socially and

educationally backward class. The conclusion derived on the

basis of applying the indicators set out by the National

Commission for backward classes i.e. the Mandal Commission

and by applying the similar yardsticks which came to be

applied by the Commission while identifying the Other

Backward Classes.              The classification of Maratha community

as a backward community, however, posed several questions

and the perplexed issue which the State was confronted with

was about introducing this class to the benefits of reservation

contemplated under Article 15(4) and 16(4) particularly when

the Other Backward Classes, the Scheduled Caste and

Scheduled Tribes have already taken their positions and the

quota of seats was already reserved for them.                        The newly


patil-sachin.




::: Uploaded on - 27/06/2019                   ::: Downloaded on - 28/06/2019 05:26:58 :::
                                   344                           Marata(J) final.doc

identified class called for an accommodation but without

disturbing the well established pattern in favour of the Other

Backward Classes which entered the State list on being

identified so.           This resulted into an extra-ordinary situation

and an exceptional circumstance which compelled the State to

sub-categorize the strata of Other Backward Classes into the

two distinct categories i.e. the existing Other Backward

Classes which already have paved a way for availing benefits

of reservation in form of affirmative action and the other class

which is found to be backward but is being provided benefits

for the first time. The population of 30% of this class, if

allowed its entry in the Other Backward Category would have

resulted into unjust deprivation of those caste which already

finds place in the list of Other Backward Classes after being

identified so on the recommendation of Mandal Commission.

The State Government therefore, bifurcated the backward

class existing in State and divided it in Other Backward Class

and the Socially and Educationally backward class (SEBC) and

Maratha community is one of them. The State has left scope

for including other such castes in this newly category as class

i.e. Socially and Educationally Backward Class of Citizens

(SEBC) who have been held eligible to avail the benefits of


patil-sachin.




::: Uploaded on - 27/06/2019                   ::: Downloaded on - 28/06/2019 05:26:58 :::
                                    345                              Marata(J) final.doc

reservation of seats for admission in educational institutions in

the State and for appointments or posts in the public services

under the State. The categorization of this class, however, did

not entitle it to avail the benefits of appointments to super

specialized posts or in the temporary appointments of less

than 45 days duration.              Similarly, the impugned legislation

restricts the benefit to be conferred on the newly created class

only for admission in educational institution and posts for

appointments in public services and under the State and not

for political purpose.           The said enactment, further clarified

that the impugned Act will not affect the reservation provided

to Other Backward Classes under the Act of 2001 or the Act of

2006. The classification of Maratha community which is

otherwise declared as Backward class into a distinct class

captioned as 'Socially and educationally backward class' is

perfectly within the province of the State and the classification

of the Other Backward Classes in the State based on the

acclaimed          parameters      of    backwardness        i.e.     Social       and

Educational backwardness, according to us, is reasonable

classification commensurating with the object sought to be

achieved          i.e.     upliftment    of   Maratha      as       socially       and

educationally backward class in the State and of affording


patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:58 :::
                                346                         Marata(J) final.doc

equality of opportunity in the matter of employment and

education to the said class.



126              Learned counsel Shri Datar has placed reliance on

the judgment of the Hon'ble Apex Court in case of E.V.

Chinnaiah Vs. State of Uttar Pradesh ,27 to submit that it is

not permissible for a State to sub-divide a class so as to give

more preference to a minuscule proportion in preference to

other members of the said class. He has placed reliance on

the said judgment and advanced an argument that the

reservation looked as affirmative action for Scheduled Caste

though it is the prerogative of the State, it is not permissible

to have further sub-division/sub-classification of Scheduled

caste as contained in presidential list under Article 341 and

according to him, it was not open for the State to sub-classify

Scheduled caste and apportion the seats of the quota already

reserved for Scheduled caste as a whole among sub-classes of

Scheduled caste so created. He would submit that the Hon'ble

Apex Court in categorical terms has held that such sub-

classification or micro classification would be violative of

Article 14 and doctrine of reasonableness.



27 2005(1) SCC 394

patil-sachin.




::: Uploaded on - 27/06/2019              ::: Downloaded on - 28/06/2019 05:26:58 :::
                                       347                               Marata(J) final.doc

                 We have perused the said judgment and on its

perusal,         express       that     the    said      judgment            is    clearly

distinguishable. It pertains to sub-classification of the list of

Scheduled caste                under Article 341 and this makes it

distinguishable from the present case in hand where we are

dealing with the Other backward classes. The said judgment

revolves around distinct fact involving the Andhra Pradhesh

Scheduled Caste (Rationalization of Reservation Act 2000).

The facts disclose that the State of Andhra Pradesh appointed

a Commission to identify group amongst the Scheduled Caste

found in the list prepared under Article 341 of the Constitution

by the President who had failed to secure the benefit of

reservation provided for Scheduled Caste in the State in

admission          to     Professional      colleges      and      appointment             to

services in the State. According to the report, the State, by an

ordinance divided 57 castes enumerated in the Presidential

list into 4 groups based on inter se backwardness and fixed

separate quotas in reservation of each of these groups,

resultantly in the Presidential list came to be grouped as 'A',

'B', 'C' and 'D' and 15% reservation for the Scheduled Caste

under Article 15(4) and 16(4) came to be apportioned as

Group A - 1%, Group B 7%, Group C 6% and Group D 1%. The


patil-sachin.




::: Uploaded on - 27/06/2019                           ::: Downloaded on - 28/06/2019 05:26:58 :::
                                348                        Marata(J) final.doc

argument of the appellant before the Court was that the State

legislature has no competence to make any law in regard to

bifurcation of the Presidential list of scheduled caste prepared

under Article 341(1) of the Constitution and impugned

legislation being one solely meant for sub-dividing or sub-

grouping of the caste enumerated in the Presidential list

suffers from lack of legislative competence.

                 The appellant was thus critical of allotting a

separate percentage of reservation from amongst the total

reservation allotted to the scheduled caste to different groups

among the scheduled caste amounted to depriving one class

of benefits of such reservation atleast partly.                The State

advanced a submission that quantum of reservation to be

provided is an exclusive privilege of the State and that State

will have to keep in mind the extent of backwardness of a

group, be it Other backward Class, Scheduled caste or

Scheduled Tribe and since the legislative competence of the

State was not disputed, the sub-categorization was sought to

be justified by placing reliance on Indra Sawhney vs. Union of

India. It was in these peculiar facts, the Apex Court dealt with

the contentions and emphasize that under Article 341 of the

Constitution, there is only one list for the State and the Article


patil-sachin.




::: Uploaded on - 27/06/2019             ::: Downloaded on - 28/06/2019 05:26:58 :::
                                   349                           Marata(J) final.doc

provides that the President may, with respect to any State or

Union Territory after consultation with the Governor thereof

by public notification specify the caste, races or tribes or part

of, or groups within the caste, races or tribes, which shall for

the purposes of Constitution             be deemed to be scheduled

caste in relation to that State or Union Territory and this was

indicative that there can be only one list which shall include all

specified caste, races or tribes or part or groups notified in

that presidential list and any inclusion or exclusion from the

said list can only be done by Parliament under Article 341(2)

of the Constitution.           It was also observed that in the entire

Constitution           whenever    reference    has      been         made         to

"Scheduled Castes", it refers only to the list prepared by the

president under Article 341 and there is no reference to any

sub-classification or sub-division in the said list except may be

for the limited purpose of Article 330. It was thus observed

that it is clear from Article 341 that except for a limited power

of making an exclusion or inclusion in the list by an act of

parliament, there is no provision to sub-divide, sub-classify or

sub-grop these castes which are found in the Presidential list

of Scheduled castes. A reference was made to the constituent

Assembly Debates and a unique nature of Article 341. It was


patil-sachin.




::: Uploaded on - 27/06/2019                   ::: Downloaded on - 28/06/2019 05:26:58 :::
                                     350                             Marata(J) final.doc

then held that the Scheduled Caste list prepared by the

President          under       Article    341(1)   forms        one        class       of

homogeneous group and any division of this class based on

any consideration would be tinkering with the presidential list.

The enactment which provides for creation of four groups of

the caste enumerated in the presidential list of the state and

provided for proportionate allotment of reservation after

regrouping was held to be resulting in sub-classification or

micro classification and this was held to be violative of Article

14. The following observations would reveal the conclusions :-

                32.    The last question that comes up for our
                consideration is : whether the impugned enactment
                creates sub-classification or micro classification of
                the Scheduled Castes so as to violate Article 14 of
                the Constitution.


                37.    We have already held that the members of
                Scheduled Castes form a class by themselves and
                any further sub- classification would be impermissible
                while applying the principle of reservation.


                38.      On behalf of the respondents, it was pointed
                out that in Indra Sahani's case(supra), the court had
                permitted sub- classification of other backward
                communities, as backward and more backward based
                on their comparative under development, therefore,
                the similar classification amongst the class
                enumerated in the Presidential List of Scheduled
                Castes is permissible in law. We do not think the
                principles laid down in Indra Sahani's case for sub-
                classification of other backward classes can be
                applied as a precedent law for sub- classification or

patil-sachin.




::: Uploaded on - 27/06/2019                       ::: Downloaded on - 28/06/2019 05:26:58 :::
                                 351                           Marata(J) final.doc

                sub-grouping Scheduled Castes in the Presidential
                List because that very judgment itself has specifically
                held that sub-division of other backward classes is
                not applicable to Scheduled Castes and Scheduled
                Tribes. This we think is for the obvious reason, i.e.
                Constitution itself has kept the Scheduled Castes and
                Scheduled Tribes List out of interference by the State
                Governments.

127              In light of the aforesaid observation, we would

gainfully observe that the Apex Court was dealing with a

situation of a list of Scheduled Castes under Article 341(1).

However, before us, we are confronted with the issue of sub-

classification of Other Backward classes and its permissibility

by sub-classifying them.



128              In case of Atyant Pichhara Barg Chhatra Vs

Jharkhand State Vaishya28 when the State of Jharkand had

clubbed          together the Extremely Backward Category and

Backward Category for the purpose of reservation in the State

of Jharkhand, the Apex Court remitted the matter to the State

to determine separately as to what would be the percentage

of reservation for the Extremely Backward Category and held

that the amalgamation of the two classes of people for

reservation would be unreasonable as two different classes

are treated similarly which is in violation of the mandate of
28 2006(6) SCC 718

patil-sachin.




::: Uploaded on - 27/06/2019                 ::: Downloaded on - 28/06/2019 05:26:58 :::
                                352                       Marata(J) final.doc

Article 14 of the Constitution of India which is to "treat similar

similarly and to treat different differently" and it was held that

it is well settled, that to treat unequals as equals also violates

Article 14 of the Constitution. It was further held that there is

no constitutional bar to a state categorizing the backward

classes as backward and more backward class but the action

of the State Government for excluding from the list of classes

was frowned upon on the ground that once the particular

community is included in the list, it can be taken out only after

the State has reached a conclusion that community is

adequately represented in the services of the State.                 It was

held that the State has failed to show any new circumstances

except for a bald statement that the community was removed

after careful application of mind whereas there was no

empirical data to indicate that the circumstances have

undergone change. In these circumstances, the matter was

remitted to the State Government to undertake a deep study

and research by a special Committee of experts and to make

recommendations.




patil-sachin.




::: Uploaded on - 27/06/2019            ::: Downloaded on - 28/06/2019 05:26:58 :::
                                   353                            Marata(J) final.doc

129              It can thus be seen that there is a systematic

relation in segregating the Maratha class which is distinct in

characteristic and herding Maratha class with the OBC would

be highly unjust. The argument is that the State has taken

utmost care in classifying the Maratha community as SEBC

and has satisfied itself of the characteristic of social,

educational and economic backwardness and inadequacy of

representation in public employment and these characteristic

features are consequently absent in the open category who

are left out of reservation and therefore, there is well founded

intelligible        differentia   which     distinguishes        the      Maratha

community from others.                  Ultimately, the whole object in

providing reservation is to attain social justice, advancement

of Maratha community as a class of citizens and adequate

representation in Government service for the differently

placed Maratha class of citizens and this establishes a nexus

which is the basis of creating separate class of SEBC and

while doing so, State has already taken care of maintaining

the efficiency of administration by not diluting the standard of

educational qualification for direct recruitment.




patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:58 :::
                                   354                          Marata(J) final.doc

(VII) WHETHER CEILING LIMIT OF 50% IN RESERVATION
EXISTS

130              The philosophy of Indian Constitution is reflected in

its preamble.             The significance of the preamble lies in its

components. It embodies the source of the Constitution i.e.

"We, the People of India". The terms 'sovereign', 'socialist',

'secular', 'democratic', 'republic' suggest the nature of the

State. The Ideals of justice, liberty, equality, fraternity reflects

the objectives of the Constitution. The words employed in the

preamble are indicative of the fundamental values on which

the constitution rests. It emulates the dreams and aspirations

of its founding fathers.

                 The preamble avouch equality of status and

equality of opportunity as one of its prominent goal.                                It

embraces three dimensions of equality - civil, political and

economic. The fundamental rights enshrined in Part III of the

Constitution ensures civil equality through the paraphernalia

of Article 14, 15, 15(1) and 16(1) and also through Article 17

and 18 which abolish untouchability and titles. Political

equality is ushered through Article 325 which contemplates

one general electoral roll for every territorial constituency of

election either to the house of Parliament or to the house of


patil-sachin.




::: Uploaded on - 27/06/2019                  ::: Downloaded on - 28/06/2019 05:26:58 :::
                                355                         Marata(J) final.doc

the legislature of the State and no person shall be deemed to

be ineligible for inclusion in such roll on the ground of religion,

race, caste, sex or any of them. Article 326 prescribes that

the elections to the house of people and to the legislative

assembly of States to be based on adult suffrage. Economic

equality in the country is secured through directive principles

of State Policy and in particular, Article 39 which mandates

every State to direct its policy towards securing adequate

means of likelihood to citizens - men and women equally, and

which ensures equal pay or equal work for both.                       It also

mandates the State to direct its policy in a way that the

operation of economic system does not result in concentration

of wealth and means of production to the common detriment.



131              Equality is thus essence of the Indian Democracy.

The right to equality under Article 14 has been held to

constitute the basic structure of the Constitution in terms of

the decision of the Apex Court in case of N. Nagaraj (supra).

Article 14 of the Constitution envelopes a positive concept and

postulates equal treatment to similarly situated persons.                        It

makes it imperative for the State to ensure equality before law

and equal protection of laws within the territory of India.


patil-sachin.




::: Uploaded on - 27/06/2019              ::: Downloaded on - 28/06/2019 05:26:58 :::
                                   356                             Marata(J) final.doc

However, recognizing the inequality in existence in our social

structure, the makers of the Constitution conceived that the

weaker sections have to be dealt with preferential hand.                                A

special responsibility was placed on the State to provide

protection           to   the   weaker   sections    of     Society.              The

Constitution, contains several inbuilt provisions which provide

for protective discrimination to accelerate the process of

building an egalitarian social order which would ensure

upliftment of the weaker sections of society.                      This was an

answer found by the Constitution makers to the Indian Social

System which is a caste based hierarchical system which

made certain classes suffer the demerits of social and

economic             underdevelopment.       Though        these        provisions

appear to be violating the principle of equality, yet, its

justification is sustained by the obligation of a social welfare

state.



132              The system of reservation in India extends to a

series          of     measures     such    as      reserving          seats         in

Parliament/legislature, government job, securing admission in

higher educational institutions, scholarships, housing etc. The

reservation policy nourishes the historically disadvantageous


patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:58 :::
                                   357                            Marata(J) final.doc

castes and tribes - listed as Scheduled Caste and Scheduled

Tribe and also those designated as Other Backward Class so as

to      address          the   historic   oppression,       inequality           and

discrimination faced by certain communities and to uplift

them on the same pedestal as those who have already

advanced in the social scenario.             The reservation system is

intended to realise the promise of equality enshrined in the

Constitution and is looked upon as a means to confer benefits

on indigenous people with lesser abilities so that they can get

access to the social and economic resources and gain entry

into the mainstream of public life.

                 Though the 'equal protection' clause prohibits State

from       making          unreasonable   discrimination         in     providing

preferences and facilities to any section of it is people, none

the less, the spirit of the constitution obligates a State to

afford substantially equal opportunities to those                           placed

unequally so as to ensure equality to them.                           The basic

philosophy of reservation is to off-set the inequality and

remove the            manifest imbalance, the victims of which have

been left behind by those who, on account of advantages

conferred, have moved far ahead and those lagging behind

demand equality, at times through special preferences.


patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:58 :::
                                358                         Marata(J) final.doc

Those classes of social groups which are inherently unequal

and suffered the brunt of social discrimination resulting into

backwardness, demand to justify the treatment to them in

form of concession and equality can be achieved only when

equilibrium is established between these two sections of

society who were once unequal.          Equality can be achieved

only by treating equals, equally and to equate unequals would

amount to perpetuating inequality.

                 The idea of preferential treatment for caste and

tribal groups perceived to be the lowest in social and

economic hierarchy pre-dates the Indian Constitution.                      The

Constitution of independent India has translated the idea of

preferential policies, declared untouchability as illegal                  and

espoused the ideal of a casteless society.



133              The reservation system in India first came into

effect from 1950 though prior to its advent, the Hindu system

was a Chaturvarniya system involving the higher caste and

the lower caste frequently referred to as 'shudras'. When the

makers of the modern India sat to pen down the Constitution

of independent India though realized the need to give visibility

to the diversity within its social landscape while at the same


patil-sachin.




::: Uploaded on - 27/06/2019              ::: Downloaded on - 28/06/2019 05:26:58 :::
                                       359                            Marata(J) final.doc

time, were confronted with levelling them out in an equal

socio economic strata. Caste was the very important factor to

be taken care of since the Varna system had gained its root in

the society and was firmly founded. While this unique position

existed in Indian subcontinent for over a century, the Decenn

Census          started        by   British   in   late    19 th     Century         had

institutionalized it as a foremost social division existing.

Recognition of caste discrimination and the need to rectify the

same was noted even before the Constitution was framed. Dr.

Ambedkar was a pioneer of separate political representation

for lower caste. His vociferous effort culminated in allotment

of separate electorate for the lower caste, grouped under the

category "Scheduled Caste" in the Government of India Act,

1935. The constituent assembly promised to transform India

into a casteless society.              The Constitution with its theme of

equality was weaved around the "Fundamental Rights of

Citizens".          Keeping in mind the unique role that the caste

played historically discriminating against the entire group of

people, it was deemed necessary for the Constitution to

recognize its existence through provisions carefully crafted for

their advancement.                  Article 15(4) and 16(4) translate this

policy and carve out a special provision.                          The constituent


patil-sachin.




::: Uploaded on - 27/06/2019                        ::: Downloaded on - 28/06/2019 05:26:58 :::
                                      360                           Marata(J) final.doc

assembly is a witness to long and heated debate and

discussion to decide upon the precise nature and duration of

these provisions.              In 1951, when reservation privileges were

being decided, Census lists were utilized and the State came

to the conclusion that 55.3 million people i.e. 20% of India's

population would be brought under reserved categories. The

constitution makers deemed it fit to determine the indicators

of the backward classes though as far as Scheduled Caste and

Schedule          Tribes       are   concerned,   it    devised         a     special

mechanism of identifying them by Presidential Notification and

its inclusion and deletion by the Parliament itself.                           Social

backwardness and Educational backwardness were zeroed

down as the indicators for determining the backwardness and

sub-clause (4) of Article 15 which was inserted by the 1 st

Amendment with effect from 18 th June 1951 conferred the

power on the State to make any special provision for the

advancement of any socially and educationally backward

classes of citizens or for the Scheduled Caste and the

Scheduled Tribes. The word "backward classes" was preceded

by terminology 'socially and educationally'.                    The equality of

opportunity in matters of public employment which is

contained in Article 16 of the Constitution enable the State to


patil-sachin.




::: Uploaded on - 27/06/2019                      ::: Downloaded on - 28/06/2019 05:26:58 :::
                                     361                           Marata(J) final.doc

make any provision for reservation of appointments or posts in

favour of any backward class of citizens which in the opinion

of the State are inadequately represented.



134              Affirmative action, especially for Other Backward

classes has always been an issue of debate in the history of

independent India. Positive discrimination, as this is known in

India, is a laudable process in line with the Constitutional goals

that India has set out for itself.            The task of identifying the

other Backward Classes is a complex issue since the

Constitution has neither defined the term nor has prescribed

any method of recognizing them unlike the Scheduled Caste

and Scheduled Tribes.                The issue of identification of the

Backward class still persists despite several authoritative

pronouncements embarking the issue.                      In absence of an

uniform         method         conclusively   tested    to     determine           the

backwardness, resentment among large section of population

remains as the issue is seen to have politicized at times with

the intent of OBC being marginalized. Though the perennial

conundrum whether caste should be used as sole factor for

identification of the backward classes, has undergone a

paradigm shift in the approach and by this time it is settled


patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:58 :::
                                     362                               Marata(J) final.doc

that caste may not be the sole factor in identification of the

backward classes and other indicators contributing to the

backwardness               in    various     forms    including          educational

backwardness, economic backwardness, occupation, place of

residence has been recognized as accepted yardsticks for

measuring backwardness.

          After Seven decades of the Constitution being in force,

the States are still baffled with the concept of social and

economic          backwardness         and       whether,      these       indicators/

yardsticks are sufficient to determine backward classes,

determination of which has been left exclusively to the

province and wisdom of the States.



135              The first National Commission for backward class

constituted in the year 1953 under the Chairmanship of

Kalelkar Commission which was entrusted with the task of

listing of the socially and educationally backward classes,

related it to social hierarchy based on caste and identified

2399        castes.        However,        the   recommendations               of     this

Commission were not accepted since it was predominantly

based on caste.                 In 1979, the Second National Backward

Commission Class Commission under the Chairmanship of


patil-sachin.




::: Uploaded on - 27/06/2019                         ::: Downloaded on - 28/06/2019 05:26:58 :::
                                        363                           Marata(J) final.doc

Bindeshwari Prasad Mandal was constituted which carried out

an empirical assessment of 405 out of 406 districts by

evolving 11 yardsticks covering social, educational and

economic backwardness. It submitted its report in 1980 listing

3743 Hindus and non-hindu caste and communities which

according          to    the    Commission,     constituted          52%       of     the

population.             The Mandal Commission recommended 27%

reservation for the communities identified by it as "socially

and educationally backward" over and above the Scheduled

Caste and Scheduled Tribe.                   After a gap of 10 years, the

Government               took      a     decision     to       implement              the

recommendations of the Commission and it is not a hidden

fact that it was met with wide spread protest, both classes i.e.

one being identified as socially and educationally backward

and the other class being apprehensive of the privileges being

conferred protested in rigorous forms.                     Amongst this chaos

and conflict, the Hon'ble Apex Court through its Constitution

Bench in case of Indra Sawhney (supra) upheld the

reservation of 27% conferred on the socially and educationally

backward class.                Since then, the caste led reservation on

being identified as social backwardness have stayed in form of

an affirmative action.


patil-sachin.




::: Uploaded on - 27/06/2019                        ::: Downloaded on - 28/06/2019 05:26:58 :::
                                    364                          Marata(J) final.doc




136              The       Other   Backward   Class     is     thus      another

beneficiary group which has entered into the arena of

reservation policy. Though the term "backward class" is not

precisely defined in the Constitution, the characteristic for its

identification finds place in Article 15(4) and Article 16(4).

Further, Article 46 contained in the directive principles of State

policy which endows the State with a duty to promote with

special care the educational and economic interest of the

weaker section of the people and in particular of Scheduled

Caste and Scheduled Tribe and to protect them from social

injustice and all forms of exploitation lead to an irresistible

conclusion that the constitution makers intended to protect

the educational and economic interest of the weaker sections.

The term being widely used so as to cover a community other

than Scheduled Caste and Scheduled Tribes and to protect this

community from any sort of social injustice, thereby taking

care of their social backwardness.              Article 15(4) and 16(4)

removes the fetters of the equality clause from the State and

permits it to make special provision for advancement of

socially and educationally backward class of citizens for the

Scheduled Caste and Scheduled Tribes and also permit the


patil-sachin.




::: Uploaded on - 27/06/2019                   ::: Downloaded on - 28/06/2019 05:26:58 :::
                                    365                           Marata(J) final.doc

State to make provision for reservation of appointments of

post in favour of any backward class of citizens which, in the

opinion of the State is not adequately represented in the

services under the State. The said provision thus recognizes

the need to take special steps for ameliorating the social

conditions of certain classes. Pertinent to note that neither

Article 15(4) nor Article 16(4) makes reference to the words

"caste" but it makes a reference to the word 'class'. "Class" is

clearly distinguishable from 'caste' and 'class' is a system of

social stratification which rests upon the unequal distribution

of power between status groups having definite position in

prestige hierarchy.            It is relatively open as compared to other

form of status like caste. 'Backward class' do not constitute

one single whole but a multitude of social groups with varying

position and socio economic standing in the social hierarchy of

Indian Society.



137              We are confronted with the rival claim as to

whether 50% limit for reservation of the backward classes of

citizens, including the Scheduled Caste and Schedule Tribe

exists in the constitutional frame work.                The learned senior

counsel representing the State Government Shri Rohatgi and


patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:58 :::
                                366                      Marata(J) final.doc

Shri Thorat has strenuously urged that the ceiling of 50% in

reservation is a misconception.        It is argued that the

reservation is permissible under the Constitution and is carved

out as an exception to the theory of equality and there is no

embargo created by the Constitution restricting it to 50%. It is

also urged that the authoritative pronouncement of the Apex

Court do not lay down any numerical limit for the reservation

contemplated under Article 15(4) or 16(4). The arguments are

also focused on the 77th Constitutional amendment as well as

81st Amendment in form of Article 16(4B) dealing with the

unfilled vacancy and it is then argued that except this article,

the Constitution nowhere prescribes 50% as the limit.                  It is

attempted to canvass that the pronouncements of the Apex

Court in case of M.R. Balaji (supra) while dealing with the

competing claims of the two categories have been clarified

subsequently by the majority judgment in Indra Sawhney as

only rule of prudence and it has been categorically held that

exceptional circumstances and extra-ordinary situation justify

crossing of the limit of 50% and ceiling of 50% is normal rule

and excess is an exception which contemplates a justification.

Learned senior counsel Shri Rohatgi has placed heavy reliance

on certain parts of the judgment in case of N. Nagaraj.


patil-sachin.




::: Uploaded on - 27/06/2019           ::: Downloaded on - 28/06/2019 05:26:58 :::
                                367                    Marata(J) final.doc

Respective counsel appearing for the State have also invited

our attention to a subsequent judgment of the Apex Court in

case of S.V. Joshi Vs. State of Karnataka29 and relying on

the said judgment, they would submit that if quantifiable data

is available, then, there is no hindrance in the reservation

exceeding 50%. It is then sought to be submitted that when

the MSBCC headed by Shri Gaikwad has made available

quantifiable data pertaining to Maratha community, in light of

this existing data demonstrating that Maratha constitute 30%

of the population in State of Maharashtra has therefore,

justified the reservation in favour of Maratha and this data

being collected in a scientific manner, and the scope of

judicial review being limited, the ceiling of 50% will not

preclude the State from enacting a legislation providing for

16% reservation in favour of Maratha community.                 On the

other hand, the respective counsel opposing reservation in

favour of Maratha proceed on the very premise that the said

reservation obliterate the constitutional requirement of a

ceiling limit of 50% and submit that even the father of the

Constitution Dr. B.R. Ambedkar in the constituent assembly

had expressed that reservation should be confined to a


29 2012(7) SCC 41

patil-sachin.




::: Uploaded on - 27/06/2019         ::: Downloaded on - 28/06/2019 05:26:58 :::
                                         368                          Marata(J) final.doc

minority seats.                Heavy reliance is placed by the respective

counsel in case of Archana Reddy, a judgment delivered by

the Andhra Pradesh High Court where even 1% excess

reservation has been frowned upon since the exceptional or

extra-ordinary circumstances were not made out.                                     It is

unequivocally argued by the learned senior counsel Shri Aney,

Shri Datar and Shri Sadavarte that the Constitution Bench

Judgment in case of Indra Sawhney upholds and follows the

principle laid down in Balaji and the only exception is in

respect of the "Far flung and Remote areas" which are

portrayed as extra-ordinary situation. However, the ultimate

word of the Constitution Bench is "extreme caution" for going

beyond 50%.



138              In light of these legal submissions, we would

examine the legal scenario as unfolded in the catena of

judgments of the Hon'ble Apex Court to ascertain as to

whether ceiling of 50% really exists. The said judgments need

to be construed and read in the light of the provisions

providing for the special privilege. Article 15(4) is introduced

by the Constitution (1st Amendment) Act of 1951 in order to

enable          the    State       to    make   special    provision          for     the


patil-sachin.




::: Uploaded on - 27/06/2019                        ::: Downloaded on - 28/06/2019 05:26:58 :::
                                 369                           Marata(J) final.doc

advancement of any socially and educationally backward class

of citizens or for the Scheduled caste or Scheduled Tribe.

Further, it would be also necessary to make a reference to

clause (5) inserted in Article 15 by the Constitution (93 rd

Amendment) Act of 2005 with effect from 20 th January 2006

which is an enabling provision for advancement of any socially

and educationally backward classes of citizens or for the

Scheduled Caste and Schedule Tribe, insofar as it relate to

their admission to educational institutions, including private

educational institution, whether aided or unaided by the State,

other than the minority educational institution referred to in

clause (1) of Article 30. Article 16(1) and 16(2) mandate the

equality of opportunity in matters of public employment.

Clause (4) of Article          16 enables the State for making any

provision for reservation of appointment or posts in favour of

any backward class of citizens, which in the opinion of the

State is not adequately represented in the services under the

State.          Clause (4) do not make any reference to Scheduled

Castes or Scheduled Tribes but it is apparent and by this time,

conclusively held that the expression "any backward class of

citizens" would include within its sweep the Scheduled caste

and Scheduled Tribe.            It is clarified so in the Constitution


patil-sachin.




::: Uploaded on - 27/06/2019                 ::: Downloaded on - 28/06/2019 05:26:58 :::
                                  370                            Marata(J) final.doc

Bench Judgment in case of Indra Sawhney. Further more, the

position as regards whether Article 16(4) would apply only to

initial appointment or promotion is also clarified by the

Constitution Bench that it would apply only to appointment

and would not extend to promotion. However, on account of

an uproar following the said verdict, since it adversely affected

the interest of Scheduled Caste and Schedule Tribe, the 77 th

Amendment Act of 1995 introduced clause 16(4A) which reads

thus :

                  "(4A) Nothing in this article shall prevent the State
                  from making any provision for reservation in matters of
                  promotion to any class or classes or posts in the
                  services under the State in favour of the Scheduled
                  Castes and the Scheduled Tribes which, in the opinion
                  of the State, are not adequately represented in the
                  services under the State".


We would also make a reference to Article 16 (4B) which was

inserted by the Constitution (85th Amendment) Act of 2001

with effect from 17th June 1995.

                (4B) Nothing in this article shall prevent the State
                from considering any unfilled vacancies of a year
                which are reserved for being filled up in that year in
                accordance with any provision for reservation made
                under clause (4) or clause (4A) as a separate class of
                vacancies to be filled up in any succeeding year or
                years and such class of vacancies shall not be
                considered together with the vacancies of the year in
                which they are being filled up for determining the
                ceiling of fifty per cent reservation on total number of
                vacancies of that year".

patil-sachin.




::: Uploaded on - 27/06/2019                   ::: Downloaded on - 28/06/2019 05:26:58 :::
                                 371                               Marata(J) final.doc




It is this clause which is introduced with effect from 9 th June

2000, there is a mention of ceiling of 50%.



139               In case of M.R. Balaji Vs. State of Mysore

(supra), the Hon'ble Apex Court was confronted with the two

affirmative clauses in form of Article 15(4) and 16(4) and the

Constitution Bench dealt with two competing claims i.e.

interest of weaker sections of the Society and adjudged the

said claim against the interest of other communities. In the

said case, the petitioners before the Apex Court had

challenged the validity of an order passed by the State of

Mysore           endeavoring   to     make   a      special        provision         of

advancement of its socially and educationally backward class

of citizens under Article 15(4) of the Constitution.                      The said

order was challenged by the petitioner on the basis that but

for the reservation, they would have been entitled to

admission in the respective colleges on the basis of their

merit.          It was urged that the basis adopted by the order in

specifying and enumerating social and backward class of

citizens in the State is unintelligible and irrational and the

classification made on the said basis is inconsistent with and


patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:58 :::
                                372                         Marata(J) final.doc

outside the provision of Article 15(4). It was also urged that

the extent of reservation prescribed by the said order was

unreasonable and extravagant and amounts to a fraud on the

power conferred by the said provision          on the State.               The

State, on the other hand, urged that the classification is

rational and intelligible and reservation prescribed is fully

justified by Article 15(4). By the said order, a quota of 50%

was fixed for Other Backward Class, out of which 28% seats

were reserved for so-called backward classes and 22% seats

were reserved for more backward classes.                    This was in

addition to the reservation of 15% and 3% for Scheduled

Caste and Scheduled Tribe respectivelyd and result of the

order was 68% of the seats available for admission to

engineering and medical colleges came to be reserved,

leaving only 32% seats available to the merit pool.



140              While dealing with the two competing claims, the

Constitution Bench determined the scope and extent of the

expression "backward classes" and held that the concept of

backwardness is not intended to be relevant in the sense that

any classes who are backward in relation to the most

advanced classes of the society should be included in it.                        It


patil-sachin.




::: Uploaded on - 27/06/2019              ::: Downloaded on - 28/06/2019 05:26:58 :::
                                    373                            Marata(J) final.doc

held that if such relative tests were to be applied, there would

be several layers or strata of backwardness and each one of

them may claim to be included under Article 15(4).                           It held

that the backwardness under Article 15(4) must be social and

educational, both.             It then proceeded to determine how the

social and economic backwardness can be determined.                                     It

then deliberated on the issue of the extent of such reservation

and observed thus :-

                     30        That takes us to the question about the
                     extent of the special provision which it would be
                     competent to the State to make under Art. 15(4).
                     Article 15(4) authorizes the State to make any
                     special provision for the advancement of the
                     Backward Classes of citizens or for the Scheduled
                     Castes and Scheduled Tribes. The learned Advocate-
                     General contends. that this Article must be read in
                     the light of Art. 46, and he argues that Art. 15(4) has
                     deliberately and wisely placed no limitation on the
                     State in respect of the extent of special provision that
                     it should make. Art. 46 which contains a directive
                     principle, provides that the State shall promote with
                     special care the educational and economic interests
                     of the weaker sections of the people, and in
                     particular, of the Scheduled Castes and the
                     Scheduled Tribes, and shall protect them from social
                     injustice and all form,% of exploitation. There can be
                     no doubt that the object of making a special
                     provision for the advancement of the castes or
                     communities, there specified, is to carry out the
                     directive principle enshrined in Art. 46. It is obvious
                     that unless the educational and economic interests of
                     the weaker sections of the people are promoted
                     quickly and. liberally, the ideal of establishing social
                     and economic equality will not be attained, and so,
                     there can be no doubt that Art. 15(4) , authorises the
                     State to take adequate steps to achieve the object
                     which it has in view. No one can dispute the
                     proposition that political freedom and even

patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:58 :::
                                   374                            Marata(J) final.doc

                     fundamental rights can have very little meaning or
                     significance for the Backward Classes and the
                     Scheduled Castes Scheduled Tribes unless the
                     backwardness and inequality from which they suffer
                     are immediately redressed.
                     31        When Art. 16(4) refers to the special
                     provision for the advancement of certain classes or
                     scheduled castes or scheduled tribes, it must not be
                     ignored that the provision which is authorised to be
                     made is a special provision ; it is not a provision
                     which is exclusive in character, so that in looking
                     after the advancement of those classes, the State
                     would be justified in ignoring altogether the
                     advancement of the rest of the society. It is because
                     the interests of the society at large would be served
                     by promoting the advancement of the weaker
                     elements in the society that Art. 15(4) authorises
                     special provision to be made. But if a provision which
                     is in the nature of an exception completely excludes
                     the rest of the society, that clearly is outside the
                     scope of Art. 15(4). It would be extremely
                     unreasonable to assume that in enacting Art. 15(4)
                     the Parliament intended to provide that where the
                     advancement of the Backward Classes or the
                     Scheduled Castes , and Tribes was concerned, the
                     fundamental rights of the citizens constituting the
                     rest of the society were to be completely and
                     absolutely ignored,


                     32        In this connection, it is necessary to
                     remember that the reservation made by the
                     impugned order is in regard to admission in the seats
                     of higher education in the State. It is well-known that
                     as a result of the awakening caused by political
                     freedom, all classes of citizens are showing a growing
                     desire to give their children higher university
                     education and so, the Universities are called upon to
                     face the challenge of this growing demand. While it is
                     necessary that the demand for higher education
                     which is thus increasing from year to year must be
                     adequately met and properly channelised, we cannot
                     overlook the fact that in meeting that demand
                     standards of higher education in Universities must
                     not be lowered. The large demand for education
                     maybe met by starting larger number of educational
                     institutions, vocational schools and polytechnics. But

patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:58 :::
                                    375                            Marata(J) final.doc

                     it would be against the national interest to exclude
                     from the portals of our Universities qualified and
                     competent students on the ground that all the seats
                     in the Universities are reserved for weaker elements
                     in society. As has been observed by the University
                     Education Commission,

                                 "he indeed must be blind who does not
                                 see that mighty as are the political
                                 changes, far deeper are the fundamental
                                 questions which will be decided by what
                                 happens in the universities" (p. 32).

                      Therefore, in considering the question about the
                      propriety of the reservation made by the impugned
                      order, we cannot lose sight of the fact that the
                      reservation is made in respect of higher university
                      education. The demand for technicians scientists,
                      doctors, economists, engineers a experts for the
                      further economic advancement of the country is so
                      great that it would cause grave prejudice to national
                      interests if considerations of merit are completely
                      excluded by whole-sale reservation of seats in all
                      Technical, Medical or Engineering colleges or
                      institutions of that kind. Therefore, considerations of
                      national interest and the interests of the community
                      or society as a whole cannot be ignored in
                      determining the question as to whether the special
                      provision contemplated by Art. 15(4) can be special
                      provision which excludes the rest of the society
                      altogether.


141              Thus, in a broader way, the Constitution Bench

expressed that a special provision for reservation should be

less than 50% of the seats and as to how much less would be

depending           on     the   circumstances    of    each       case.          The

recommendation of the Nagan Gowda Committee prescribing

68% reservation was not found to be proper in the larger

interest of the State.              Direction was issued to the State

patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:58 :::
                                          376                           Marata(J) final.doc

Government that while making provision for advancement for

the weaker sections of the society, the issue should be

approached objectively in a rational manner. It categorically

expressed "there can be no doubt that the constitution

makers assume as they were entitled to, that while making

adequate reservation, under Article 16(4), care would be

taken           not   to       provide     for   unreasonable,        excessive           or

extravagant reservation, for that would, by eliminating

general competitor in a large field and by creating widespread

dissatisfaction amongst the employees, materially affecting

efficiency.           Therefore, like the special provision improperly

made under Article 15(4) reservation made under Article 16(4)

beyond beyond permissible and legitimate limits would be

liable to be challenged as a fraud on the Constitution.



142               The Special Bench of Nine Judges came to be

constituted to settle the legal position relating to the

affirmative actions in form of reservation in light of OM dated

13th August 1980 and 25th September 1991 issued by the

Government pursuant to Mandal Commission Report.

                  The Constitution bench indicated and formulated

several issues and issue no.6 which is relevant for us at this


patil-sachin.




::: Uploaded on - 27/06/2019                          ::: Downloaded on - 28/06/2019 05:26:58 :::
                                      377                              Marata(J) final.doc

juncture reads thus :-

       (a)      Whether the 50% rule enunciated in Balaji (1963
                Supp 1 SCR 439) is a binding rule or only a rule of
                caution of prudence?
       (b)      Whether the 50% rule, if any, is confined to
                reservations made under clause (4) of Article 16 or
                whether it takes in all types of reservations that can
                be provided under Article 16?
       (c)      Further while applying 50% rule, if any, whether an
                year should be taken as a unit of whether the total
                strength of the cadre should be looked to?



143              The majority judgment was delivered by Justice

Jeevan B.P. Reddy (for Justice M.H. Kania, CJ, Justice                               M.N.

Venkatachalaiah,               Justice   Ahmadi,).       Since       the      bone       of

contention between the parties is based on the judgment of

the Constitution bench, it will be apposite to consider the said

Judgment in its proper perspective.

         The majority judgment carefully analyzed the term

"Socially and educationally" contained in clause (4) of Article

15. It clarified that the backward class of citizens in clause (4)

OF Article 16 takes in the Scheduled Caste and Scheduled

Tribes and all other backward class of citizens including

Socially and Educationally backward class. On the issue as to



patil-sachin.




::: Uploaded on - 27/06/2019                         ::: Downloaded on - 28/06/2019 05:26:58 :::
                                    378                           Marata(J) final.doc

whether the class should be situated similarly to the

scheduled caste                or scheduled tribes to be qualified as

backward, in para 795, Justice Jeevan Reddy observes thus :

                "795 We see no reason to qualify or restrict the
                meaning of the expression "backward class of
                citizens" by saying that it means those other
                backward classes who are situated similarly to
                Scheduled Castes and/or Scheduled Tribes. As pointed
                out in para 85, the relevant language employed in
                both the clauses is different. Article 16(4) does not
                expressly refer to Scheduled Castes or Scheduled
                Tribes; if so, there is no reason why we should treat
                their backwardness as the standard backwardness for
                all those claiming its protection. As a matter of fact,
                neither the several castes/groups/tribes within the
                Scheduled Castes and Scheduled Tribes are similarly
                situated nor are the Scheduled Castes and Scheduled
                Tribes similarly situated. If any group or class is
                situated similarly to the Scheduled Castes, they may
                have a case for inclusion in that class but there seems
                to be no basis either in fact or in principle for holding
                that other classes/groups must be situated similarly to
                them for qualifying as backward classes. There is no
                warrant to import any such a priori notions into the
                concept of Other Backward Classes. At the same time,
                we think it appropriate to clarify that backwardness,
                being a relative term, must in the context be judged
                by the general level of advancement of the entire
                population of the country or the State, as the case
                may be. More than this, it is difficult to say"


While answering question no.6, which we have reproduced

above, the majority view, after making reference to the

Constitution Bench judgment in Balaji which rejected the

argument that the absence of limitation contained in Article

15(4), no limitation can be prescribed by the Court on the

extent of reservation and after making further reference to the

patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:58 :::
                                  379                                Marata(J) final.doc

observation of Justice Fazal Ali in the judgment of N.M.

Thomas,          expressed     that    after   a     decision         in    Thomas,

controversy arose wherein the 50% rule enunciated in Balaji,

stands overruled by Thomas or does it continue to be valid.

The majority view is expressed in the following manner :

                 807         We must, however, point out that Clause
                (4) speaks of adequate representation and not
                proportionate         representation.         Adequate
                representation cannot be read as proportionate
                representation.      Principle     of     proportionate
                representation is accepted only in Articles 330 and
                332 of the Constitution and that too for a limited
                period. These articles speak of reservation of seats in
                Lok Sabha and the State Legislatures in favour of
                Scheduled Tribes and Scheduled Castes proportionate
                to their population, but they are only temporary and
                special provisions. It is therefore not possible to
                accept the theory of proportionate representation
                though the proportion of population of backward
                classes to the total population would certainly be
                relevant. Just as every power must be exercised
                reasonably and fairly, the power conferred by Clause
                (4) of Article 16 should also be exercised in a fair
                manner and within reasonably limits - and what is
                more reasonable than to say that reservation under
                Clause (4) shall not exceed 50% of the appointments
                or posts, barring certain extra-ordinary situations as
                explained hereinafter. From this point of view, the
                27% reservation provided by the impugned
                Memorandums in favour of backward classes is well
                within the reasonable limits. Together with reservation
                in favour of Scheduled Castes and Scheduled Tribes, it
                comes to a total of 49.5%. In this connection,
                reference may be had to the Full Bench decision of
                the Andhra Pradesh High Court in Narayan Rao v.
                State 1987 A.P. 53, striking down the enhancement of
                reservation from 25% to 44% for O.B.Cs. The said
                enhancement had the effect of taking the total
                reservation under Article 16(4) to 65%.




patil-sachin.




::: Uploaded on - 27/06/2019                       ::: Downloaded on - 28/06/2019 05:26:59 :::
                                  380                             Marata(J) final.doc

                808          It needs no emphasis to say that the
                principle aim of Article 14 and 16 is equality and
                equality of opportunity and that Clause (4) of Article
                16 is but a means of achieving the very same
                objective. Clause (4) is a special provision - though
                not an exception to Clause (1). Both the provisions
                have to be harmonised keeping in mind the fact that
                both are but the restatements of the principle of
                equality enshrined in Article 14. The provision under
                Article 16(4) - conceived in the interest of certain
                sections of society - should be balanced against the
                guarantee of equality enshrined in Clause (1) of
                Article 16 which is a guarantee held out to every
                citizen and to the entire society. It is relevant to point
                out that Dr. Ambedkar himself contemplated
                reservation being "confined to a minority of seats"
                (See his speech in Constituent Assembly, set out in
                para 28). No other member of the Constituent
                Assembly suggested otherwise. It is, thus clear that
                reservation of a majority of seats was never
                envisaged by the founding fathers. Nor are we
                satisfied that the present context requires us to
                depart from that concept.


                809. From the above discussion, the irresistible
                conclusion that follows is that the reservations
                contemplated in Clause (4) of Article 16 should
                not exceed 50%.


                810. While 50% shall be the rule, it is necessary
                not to put out of consideration certain
                extraordinary situations inherent in the great
                diversity of this country and the people. It might
                happen that in far-flung and remote areas the
                population inhabiting those areas might, on
                account of their being out of the main stream of
                national life and in view of conditions peculiar to
                and characteristical to them, need to be treated in
                a different way, some relaxation in this strict rule
                may become imperative. In doing so, extreme
                caution is to be exercised and a special case made
                out.




patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:59 :::
                                    381                             Marata(J) final.doc

                 Our       attention     was   invited     to     the       relevant

observation in paragraph no.807 by Shri Dada where it is

observed that "though it is not possible to accept the theory

of proportionate representation, though the proportion of

population of the backward classes of the total population

would certainly be relevant".                  Emphasis is also laid on

observations in para 810 which contemplate extra-ordinary

situations.

                 It    would    also     be    appropriate        to     reproduce

paragraph no.859:

                 859.       We may summarise our answers to the
                 various   questions dealt with  and   answered
                 hereinabove:


                (1)       .....

                (6)(a)&(b) The reservations contemplated in
                Clause (4) of Article 16 should not exceed 50%.
                While 50% shall be the rule, it is necessary not to
                put out of consideration certain extraordinary
                situations inherent in the great diversity of this
                country and the people. It might happen that in
                far-flung and remote areas the population
                inhabiting those areas might, on account of their
                being out of the main-stream of national life and in
                view of the conditions peculiar to and
                characteristic of them need to be treated in a
                different way, some relaxation in this strict rule
                may become imperative. In doing so, extreme
                caution is to be exercised and a special case made
                out.

                860.        For the sake of ready reference, we
                also record our answers to questions as framed by


patil-sachin.




::: Uploaded on - 27/06/2019                      ::: Downloaded on - 28/06/2019 05:26:59 :::
                                 382                            Marata(J) final.doc

                the counsel for the parties and set out in para 681.
                Our answers question-wise are:
                (1) ..........

                (4)    The reservations contemplated in Clause
                (4) of Article 16 should not exceed 50%. While
                50% shall be the rule, it is necessary not to put
                out of consideration certain extraordinary
                situations inherent in the great diversity of this
                country and the people. It might happen that
                in far-flung and remote areas the population
                inhabiting those areas might, on account of
                their being out of the main-stream of national
                life and in view of the conditions peculiar to
                and characteristic of them need to be treated
                in a different way, some relaxation in this strict
                rule may become imperative. In doing so,
                extreme caution is to be exercised and a
                special case made out.

                For applying this rule, the reservations should
                not exceed 50% of the appointments in a
                grade, cadre or service in any given year.
                Reservation can be made in a service or
                category only when the State is satisfied that
                representation of backward class of citizens
                therein is not adequate.

                To the extent, Devadasan           is    inconsistent
                herewith, it is over-ruled.

                (5) There is no constitutional bar to
                classification of backward classes into more
                backward and backward classes for the
                purposes of Article 16(4). The distinction
                should be on the basis of degrees of social
                backwardness. In case of such classification,
                however, it would be advisable-nay, necessary
                - to ensure equitable distribution amongst the
                various backward classes to avoid lumping so
                that one or two such classes do not eat away
                the entire quota leaving the other backward
                classes high and dry.


patil-sachin.




::: Uploaded on - 27/06/2019                  ::: Downloaded on - 28/06/2019 05:26:59 :::
                                   383                             Marata(J) final.doc

                For excluding 'creamy layer', an economic
                criterion can be adopted as an indicium or
                measure of social advancement.


144              Further in the said decision, S. Ratnavel Pandian, J.

while concurring has observed thus :

                183.         As to what extent the proportion of
                reservation will be so excessive as to render it bad
                must depend upon adequacy of representation in
                a given case. Therefore, the decisions fixing the
                percentage of reservation only upto the maximum
                of 50% are unsustainable. The percentage of
                reservation at the maximum of 50% is neither
                based on scientific data nor on any established
                and agreed formula. In fact,Article 16(4) itself
                does not limit the power of the Government in
                making the reservation to any maximum
                percentage; but it depends upon the quantum of
                adequate representation required in the Services.
                In this context, it would be appropriate to recall
                some of the decisions of this Court, not agreeing
                with Balaji as regards the fixation of percentage of
                reservation.


                184.          The question of percentage of
                reservation was examined in Thomas wherein
                Fazal Ali, J not agreeing with Balaji has observed
                thus:


                      ".... clause (4) of Article 16 does not fix
                      any limit on the power of the Government
                      to make reservation. Since Clause (4) is a
                      part of Article 16 of the Constitution it is
                      manifest that the State cannot be allowed
                      to indulge in excessive reservation so as
                      to defeat the policy contained in Article
                      16(1). As to what would be a suitable
                      reservation within permissible limits will
                      depend upon the facts and circumstances
                      of each case and no hard and fast rule
                      can be laid down, nor can this matter be

patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:59 :::
                                    384                            Marata(J) final.doc

                      reduced to a mathematical formula so as
                      to be adhered to in all cases. Decided
                      cases of this Court have no doubt laid
                      down that the percentage of reservation
                      should not exceed 50%. As I read the
                      authorities, this is, however, a rule of
                      caution and does not exhaust all
                      categories. Suppose for instance a State
                      has a large number of backward classes
                      of citizens which constitute 80% of the
                      population and the Government, in order
                      to give them proper representation,
                      reserves 80% of the jobs for them, can it
                      be said that the percentage of reservation
                      is bad and violates the permissible limits
                      of Clause (4) of Article 16? The answer
                      must necessarily be in the negative. The
                      dominant object of this provision is to take
                      steps to make inadequate representation
                      adequate."


          185.       Krishna Iyer, J in the same decision has
          agreed with the above view of Fazal Ali, J stating
          that "...the arithmetical limit of 50% in any one
          year set by some earlier rulings cannot perhaps
          be pressed too far." (SCC p.371, para 143).


           186.      Though Mathew, J. did not specifically
           deal with this maximum limit of reservation,
           nevertheless the tenor of his judgment indicates
           that he did not favour 50% rule.


           187.     Chinnappa Reddy, J in Karamchari case
           has expressed his view on the ceiling of
           reservation as follows:


                         ".... There is no fixed ceiling to
                         reservation or preferential treatment in
                         favour of the Scheduled Castes and
                         Scheduled Tribes though generally
                         reservation may not be far in excess of
                         fifty percent. There is no rigidity about

patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:59 :::
                                    385                            Marata(J) final.doc

                         the fifty percent rule which is only a
                         convenient guideline laid down by
                         Judges. Every case must be decided
                         with reference to the present practical
                         results yielded by the application of the
                         particular rule of preferential treatment
                         and not with reference to hypothetical
                         results which the application of the rule
                         may yield in the future. Judged in the
                         light of this discussion I am unable to
                         find anything illegal or unconstitutional
                         in any one of the impugned orders and
                         circulars...."


                188.         Again in Vasanth Kumar, Chinnappa
                Reddy, J reiterates his view taken in Karamchari in
                the following words:
                         "We must repeat here, what we have
                         said earlier, that there is no scientific
                         statistical data or evidence of expert
                         administrators who have made any
                         study of the problem to support the
                         opinion that reservation in excess of 50
                         per cent may impair efficiency."


                189.           I fully share the above views of Fazal
                Ali, Krishna Iyer, Chinnappa Reddy, JJ holding that
                no maximum percentage of reservation can be
                justifiably fixed under Articles 15(4) and/or 16(4) of
                the Constitution.


                190.        It should not be out of place to recall
                the observation of Hegde, J in Hira Lal observing
                [SCC p.572, para 8]
                         "The extent of reservation to be made is
                         primarily a matter for the State to decide.
                         By this we do not mean to say, that the
                         decision of the State is not open to judicial
                         review.... The length of the leap to be
                         provided depends upon the gap to be
                         covered. (emphasis supplied)



patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:59 :::
                                   386                           Marata(J) final.doc

145                  Justice P. B. Sawant, J. while concurring with the

majority view has held that clause (4) of Article 16 is not an

exception to clause (1) thereof and even if assuming that it is

an exception, there is no numerical relationship between the

rule and its exception and their respective scope depends of

the areas and situations they cover and how large the areas

of exception will be, would depend on the circumstances of

each case.             Their Lordships held that legally it cannot be

insisted that exception will cover not more than 50% of the

area covered by the rule. It is further clarified that clause (4)

even if it is held as an exception to clause (1), it has no

bearing on the percentage of reservations to be kept under it.

Quoting Justice Hegde in State of Punjab Vs. Hiralal 30,

"The length of the leap to be provided depends upon the gap

to be covered," he concluded that in Article 16(4), there is no

indication of the extent of reservation that can be made in

favour          of    backward   classes.    However,        the      object       of

reservation being to ensure adequacy of representation,

serves as a guide for percentage of reservation to be kept and

broadly speaking the adequacy of representation in the

services will have to be proportionate to the portion of the


30 1971 SCR (3) 267

patil-sachin.




::: Uploaded on - 27/06/2019                   ::: Downloaded on - 28/06/2019 05:26:59 :::
                                 387                            Marata(J) final.doc

backward classes in the total population.                       It is further

conclusively held that if reservation is to be on the basis of

proportion of the population in this country, the backward

classes being no less than 77 - one half% (socially and

educationally backward classes and SC and ST taken together,

the total reservation will have to be to that extent. It is not

disputed that the present reservation of the Scheduled Caste

and Scheduled Tribe is in proportion to their population.

                 Justice Savant further observed :

                 "What was in the mind of the Constitution-framers was
                 the removal of the inadequacy in representation over a
                 period of time, on each occasion balancing the
                 interests of the backward classes and the forward
                 classes so as not to affect the provisions of equality
                 enshrined in Articles 14 and 16(1) as also the interests
                 of the society as a whole. As pointed out earlier, Dr
                 Ambedkar was not only not in favour of proportional
                 representation but was on the contrary, of the firm view
                 that the reservations under Article 16(4) should be
                 confined to the minority of the posts/appointments. In
                 fact, as the debate in the Constituent Assembly shows
                 nobody even suggested that the reservations under
                 Article 16(4) should be in proportion to the population
                 of the backward classes.


                 506.        While deciding upon a particular percentage
                 of reservations, what should further not be forgotten is
                 that between the backward and the forward classes,
                 there exits a seizable section of the population, who
                 being socially not backward are not qualified to be
                 considered as backward. At the same time they have
                 no capacity to compete with the forwards being
                 educationally and economically not as advanced. Most
                 of them have only the present generation acquaintance
                 with education. They are, therefore, left at the mercy


patil-sachin.




::: Uploaded on - 27/06/2019                  ::: Downloaded on - 28/06/2019 05:26:59 :::
                                  388                            Marata(J) final.doc

                 of chance-crumbs that may come their way. They have
                 neither the benefit of the statutory nor of the
                 traditional in-built reservations on account of the
                 unequal social advantages.          It is this section
                 sandwiched between the two which is most affected by
                 the reservation policy. The reservation percentage has
                 to be adjusted to meet their legitimate claims also.


                  518.        To summarise, the question may be
                  answered thus. There is no legal infirmity in keeping
                  the reservations under clause (4) alone or under
                  clause (4) and clause (1) of Art. 16 together,
                  exceeding 50%. However, validity of the extent of
                  excess of reservations over 50% would depend upon
                  the facts and circumstances of each case including the
                  field in which and the grade or level of administration
                  for which the reservation is kept. Although, further,
                  legally and theoretically the excess of reservations
                  over 50% may be justified, it would ordinarily be wise
                  and nothing much would be lost, if the intentions of
                  the Framers of the constitution and the observations of
                  Dr. Ambedkar on the subject in particular, are kept in
                  mind.     The reservations should further be kept
                  category and gradewise at appropriate percentages
                  and for practical purposes the extent of reservations
                  should be calculated category and gradewise.


146              The afore-extracted passages from the majority

judgment in Indra Sawhney undisputedly lead to a conclusion

that there is no constitutional bar to the reservation exceeding

more than 50%. Articles 15 and 16 of the Constitution of India

and more particularly Articles 15(4) and 16(4) being the

enabling         provisions    for     advancement       of     socially        and

educationally backward class of citizens and the power

exercised by the State, in this regard, is to be circumscribed in



patil-sachin.




::: Uploaded on - 27/06/2019                   ::: Downloaded on - 28/06/2019 05:26:59 :::
                                389                            Marata(J) final.doc

limited sphere of judicial review, in order to test the bonafides

of State.        The judgment of Indra Sawhney read in its proper

perspective and in benevolence of advancing cause of the

weaker sections under Articles 15 and 16 the Constitution

does not impose any fetter on State's power to exceed

reservation more than 50% in a deserving case.                           This is

however, subject to the State providing valid justification in

exceeding the limit of 50%. No provision of the Constitution,

and in particular Articles 15 and 16, impose any restriction on

the extent of reservation. There is a reference in Article 16(4-

B) to 50% limit but, that is restricted to promotions per year.

The ratio of the majority judgment binds us and we need not

refer to the minority view.          The Judgments of the Apex Court

and the High Courts make reference to the percentage of

reservation. The ratio of Indra Sawhney has not been

disturbed, modified or reversed by any other judgment.

Obviously, the judgment in Indra Sawhney is a seven Judges

has been constituted to consider the issues. It is also required

to be noted that the minority judgment of the Supreme Court

need not be referred to, since what is binding upon the High

Court is the majority view. Reading of the majority view and

concurring views of the said judgment would divulge that 50%


patil-sachin.




::: Uploaded on - 27/06/2019                 ::: Downloaded on - 28/06/2019 05:26:59 :::
                                390                            Marata(J) final.doc

ceiling limit has been accepted as a rule but the majority view

also contemplated certain extra-ordinary situations inherited

in the great diversity in this country and its people and this

was illustrated in form of "far flung and remote area" where

population inhabiting those areas might on account of their

being within the main stream of national life and conditions

peculiar to them need to be treated in a different way. It was

thus accepted that such a contingency may call for some

relaxation.           However, in expressing so, word of extreme

caution was also expressed and categorically it was ruled that

unless and until a specific case is made out, imperative nature

of the rule shall not be diluted. We are therefore, inclined to

accept the submission by             the learned Senior Counsel Shri

Rohatgi that though 50% ceiling/cap has been imposed on the

power of the State to exercise its enabling power, the State is

not denuded in exercising the discretion in exceeding the

ceiling limit in extra-ordinary situations and exceptional

circumstances. Whether the State has been able to make its

case fall within its newly opened window, is to be determined

by us which we will be dealing at a later point.




patil-sachin.




::: Uploaded on - 27/06/2019                 ::: Downloaded on - 28/06/2019 05:26:59 :::
                                         391                          Marata(J) final.doc

147              True that, between the judgment delivered by the

Constitution          Bench        in   Balaji   (supra)    and      in     judgment

delivered by the 9 Judges Bench in Indra Sawhney (supra),

another Constitution Bench found in its way in State of

Kerala & Anr vs. N.M. Thomas & Ors31, while determining

the validity of Rule 13(AA) which empowered the State

Government to                  exempt for a specified period, members of

Scheduled Caste and Scheduled Tribe already in service from

passing the test, the purport of Article 14 and Article 14 was

once again scrutinized and this time, in the backdrop of Article

335, CJ Ray, as His Lordships was, then analyzed the scheme

of Article 14, 15 and 16 threadbare and held it to be formed

part of the Constitution creating rights, supplementing each

other. Article 16 which ensured to all the citizens equality of

opportunity in the matters relating to employment, was held

to be independent of guarantee of equality contained in

Article 14.           It was also held that equality under Article 16

could not have a different content from equality under Article

14 and Article 16(1) is affirmative, whereas Article 14(1) is

construed in negative language but ultimately, Article 16(4)

indicates one of the methods of achieving equality embodied


31 1976 AIR 490,

patil-sachin.




::: Uploaded on - 27/06/2019                        ::: Downloaded on - 28/06/2019 05:26:59 :::
                                      392                         Marata(J) final.doc

in Article 16(1).                The concept of equality was further

elaborated in the backdrop of Article 16(1) and 16(4) in the

following paragraphs :-


                28       This equality of opportunity need not be
                confused with absolute equality. Article 16(1) does not
                prohibit the prescription of reasonable rules for
                selection to any employment or appointment to any
                office. In regard to employment, like other terms and
                conditions associated with and incidental to it, the
                promotion to a selection post is also included in the
                matters relating to employment and even in regard to
                such a promotion to a selection post all that Article
                16(1) guarantees is equality of opportunity to all
                citizens. Articles 16(1) and (2) give effect to equality
                before law guaranteed by Article 14 and to the
                prohibition of discrimination guaranteed by Article
                15(1). Promotion to selection post is covered by Article
                16(1) and (2).


                  The rule of equality within Articles 14 and 16(1)

was held to be not violated by a rule which will ensure

equality of representation in the services for unrepresented

classes after satisfying the basic needs of efficiency of

administration.                Justice Mathew described the concept of

'Equality of Opportunity' contemplated under Article 16(1) as

an aspect of the more comprehensive notion of equality. He

elaborated the said concept in the following paragraphs

                81      Article 16(1) is only a part of a comprehensive
                scheme to ensure equality in all spheres. It is an instance
                of the application of the larger concept of equality under
                the law embodied in Articles 14 and 15. Article 16(1)
                permits of classification just as Article 14 does [see S. G.

patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:59 :::
                                   393                            Marata(J) final.doc

                Jaisinghani v. Union of India & ors.(2), State of Mysore &
                Anr. v. P. Narasing Rao(3) and C. A. Rajendran v. Union of
                India & Ors.(4).]. But, by the classification, there can be
                no discrimination on the ground only of race, caste and
                other factors mentioned in Article 16(2)



148               Justice Krishna Iyer described equal justice as an

aspect of social justice, the salvation of the very weak and

down-trodden, and held that the methodology for levelling

them up to a real, not formal, is the goal.                       His Lordship

described Article 46 and 336 being testament and Articles 14

to 16 being the tool-kit.           In paragraph no.129, he deduced

certain clear conclusions of great relevance in the following

manner :

                 129          Now we may deduce from these and other
                 like Articles, unaided by authority, certain clear
                 conclusions of great relevance to the present case: (1)
                 The Constitution itself demarcates Harijans from others.
                 (2) This is based on the stark backwardness of this
                 bottom layer of the community. (3) The differentiation
                 has been made to cover specifically the area of
                 appointments to posts under the State. (4) The twin
                 objects, blended into one, are the claims of harijans to
                 be considered in such posts and the maintenance of
                 administrative efficiency. (5) The State has been
                 obligated to promote the economic interests of harijans
                 and like backward classes, Arts. 46 and 335 being a
                 testament and Arts. 14 to 16 being the tool-kit, if one
                 may put it that way. To blink at this panchsheel is to be
                 unjust to the Constitution.


                 If Art. 14 admits of reasonable classification, so does Art.
                 16(1) and this Court has held so. In the present case,
                 the economic advancement and promotion of the claims
                 of the grossly under-represented and pathetically

patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:59 :::
                                 394                             Marata(J) final.doc

                neglected classes, otherwise described as Scheduled
                Castes and Scheduled Tribes, consistently with the
                maintenance of administrative efficiency, is the object,
                constitutionally sanctioned by Arts. 46 and 335 and
                reasonably accommodated in Art. 16(1). The differentia,
                so loudly obtrusive, is the dismal social milieu of
                harijans. Certainly this has a rational relation to the
                object set out above. I must repeat the note of caution
                earlier struck. Not all caste backwardness is recognised
                in this formula. To do so is subversive of both Art. 16(1)
                and (2). The social disparity must be so grim and
                substantial as to serve as a foundation for benign
                discrimination. If we search for such a class, we cannot
                find any large segment other than the Scheduled Castes
                and Scheduled Tribes. Any other caste, securing
                exemption from Art. 16(1) and (2), by exerting political
                pressure or other influence, will run the high risk of
                unconstitutional discrimination. If the real basis of
                classification is caste masked as backward class, the
                Court must strike at such communal manipulation.
                Secondly, the Constitution recognizes the claims of only
                harijans (Art. 335) and not of every backward class. The
                profile of Art. 46 is more or less the same. So, we may
                readily hold that casteism cannot come back by the
                backdoor and, except in exceptionally rare cases, no
                class other than harijans can jump the gauntlet of 'equal
                opportunity' guarantee. Their only hope is in Art. 16(4). I
                agree with my learned brother Fazal Ali J. in the view
                that the arithmetical limit of 50% in any one year set by
                some earlier rulings cannot perhaps be pressed too far.
                Overall representation in a department does not depend
                on recruitment in a particular year, but the total
                strength of a cadre. I agree with his construction of Art.
                16(4) and his view about the 'carry forward' rule.


149              In words, Justice Fazal Ali, the doctrine contained in

Article 16 is a hard and reeling reality, a concrete and

constructive concept and not a rigid rule or an empty formula.

According to him, Article 16 is merely an incident of Article 14,

Article 14 being the genus is of universal application, whereas



patil-sachin.




::: Uploaded on - 27/06/2019                   ::: Downloaded on - 28/06/2019 05:26:59 :::
                                  395                          Marata(J) final.doc

Article 16 is the species and seeks to obtain equality of

opportunity in the services under the State.                   According to

Justice Fazal Ali, the         only manner in which the objective of

equality as contemplated by the founding fathers of the

Constitution and as enshrined in Articles 14 and 16 can be

achieved is to boost up the backward classes by giving them

concessions, relaxations, facilities, removing handicaps, and

making suitable reservations so that the weaker sections may

compete with the advanced class and in due course of time

all may become equals and backwardness is banished for

ever.           Justice Fazal Ali, however, did not agree that an

arithmetical limit of 50% set by some earlier rulings is the final

word.

                  It is to be noted that the view point expressed by

Justice Krishna Iyer and Justice Fazal Ali was appropriately

deciphered and given due consideration by majority view in

case of Indra Sawhney (supra), to which we have already

referred to above. In any contingency, the Constitution Bench

has added a further adage in the form of extra-ordinary

situation is the verdict of a larger Bench and prevails as on

date.




patil-sachin.




::: Uploaded on - 27/06/2019                 ::: Downloaded on - 28/06/2019 05:26:59 :::
                                       396                           Marata(J) final.doc

150              A perusal of the subsequent judgment in case of N.

Nagaraj & Ors Vs. Union of India 32 reiterates the said

position.        The Constitution Bench in Nagaraj was confronted

with the Constitution (Eighty-Fifth Amendment] Act, 2001

inserted          Article 16(4) of the Constitution retrospectively

providing          reservation        in    promotion    with       consequential

seniority and the same was challenged as unconstitutional

and violative of the basic structure. The argument canvassed

was that the Parliament appropriated the judicial power to

itself and has acted as an appellate authority by reversing the

judicial pronouncement of the Court by the use of power of

amendment, and therefore, it is violative of the basic

structure.           It was also argued that it also altered the

fundamental right of equality which was part of the basic

structure of the Constitution. According to the petitioners, the

consequences              of   85th    Amendment        which       provided          for

reservation           and      promotion,      would     result        in     reverse

discrimination in the percentage of reservation in the reserved

category.



151              Apart from examining the said contention on a

broader canvas of whether the basic structure of the
32 2006 (8) SCC 212

patil-sachin.




::: Uploaded on - 27/06/2019                       ::: Downloaded on - 28/06/2019 05:26:59 :::
                                397                         Marata(J) final.doc

Constitution was infringed by the said amendment, the

Constitution Bench dealt in detail the ambit and scope of

Article 16(4A), it also dealt with the extent of reservation. The

problem as to what should be basis of distribution was

approached with the three criteria to judge the basis of

distribution and these three criteria were put under                       two

concepts of equality, formal equality and proportional equality.

Formal equality was described to mean that the law treats

everyone equal and does not favour anyone, whereas concept

of proportional equality expect the State to take affirmative

action in favour of disadvantaged sections of the society

within the framework of liberal democracy.



152              It was held that Article 16(1) cannot prevent the

State from taking cognizance of the compelling interest and

the earlier position of Article 16(4) being read as an exception

to 16(1) was clarified in Indra Sawhney and the position which

emerges is that Article 16(1) and 16(4) are restatements of

principles of equality under Article 14 and equality in Article

16(1) is individual - specific whereas reservation in Article

16(4) and 16(4A) is an enabling power. It also held that the

word "nothing in this article" in Article 16(4) represents a legal


patil-sachin.




::: Uploaded on - 27/06/2019              ::: Downloaded on - 28/06/2019 05:26:59 :::
                                     398                             Marata(J) final.doc

device allowing the discrimination in favour of a class and it

creates a field which enables the State                          to provide for

reservation where it is satisfied on the basis of quantifiable

data that there exists backwardness of a class and inadequacy

of representation in employment and these are considered to

be compelling reasons which do not exist in Article 16(1). The

Apex        Court,        therefore,      formulated     existence           of     two

circumstances              i.e.   'backwardness'       and     'inadequacy             of

representation'. It held that backwardness has to be based on

effective factors whereas 'inadequacy' has to factually exist.



153               Justice S.H. Kapadia (as he was then) in M. Nagaraj

identified the limitation on the power available to the State

under 16(4A) and 16(4B) viz. (1) The ceiling limit of maximum

50% reservation (quantitative limitation) (2) The principle of

creamy layer (qualitative exclusion) (3)                        The compelling

reason          for   exercise      of    power   i.e.   backwardness               and

inadequacy of representation and (4) Overall administrative

efficiency as required by Article 335. The Constitution Bench

observed thus :-

                123     However, in this case, as stated, the main issue
                concerns the "extent of reservation". In this regard the
                concerned State will have to show in each case the
                existence   of  the    compelling    reasons,    namely,

patil-sachin.




::: Uploaded on - 27/06/2019                       ::: Downloaded on - 28/06/2019 05:26:59 :::
                                   399                             Marata(J) final.doc

                backwardness, inadequacy of representation and overall
                administrative efficiency before making provision for
                reservation. As stated above, the impugned provision is an
                enabling provision. The State is not bound to make
                reservation for SC/ST in matter of promotions. However if
                they wish to exercise their discretion and make such
                provision, the State has to collect quantifiable data
                showing backwardness of the class and inadequacy of
                representation of that class in public employment in
                addition to compliance of Article 335. It is made clear that
                even if the State has compelling reasons, as stated above,
                the State will have to see that its reservation provision
                does not lead to excessiveness so as to breach the ceiling-
                limit of 50% or obliterate the creamy layer or extend the
                reservation indefinitely.


                  Our attention was specifically invited by Mr.Rohatgi

in paragraph no.58 where Their Lordships proceeded to

observe that in Indra Sawhney, majority held that 50% was a

binding rule and not a mere rule of prudence. Shri Rohatgi

attempted to canvass that Indra Sawhney itself carve out a

window for exceptional circumstances and extra-ordinary

situation and he would submit that paragraph no.58 is not the

sole spirit of the judgment but the entire permissibility of

exceeding the reservation of 50% is further highlighted in the

subsequent paragraphs and para 58 cannot be thus read in

isolation. The respective counsel for the State have heavily

relied upon a judgment in case of S.V. Joshi Vs. State of

Karnataka (supra) which is delivered by Three Judges Bench

of the Apex Court where the window opened by Nagaraj was


patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:59 :::
                                   400                            Marata(J) final.doc

carried forward while determining whether the quantum of

reservation provided for in Tamil Nadu Backward Classes,

Scheduled Caste and Scheduled Tribes (reservation of seats in

educational institutions and of appointments or posts in the

services under the State) Act of 1993 is valid. The Court, after

taking note of the Constitution (93 rd Amendment Act 2005)

and Constitution (81st Amendment Act 2000) which were

subject matter of Nagaraj and Ashok Kumar Thakur Vs. Union

of India which had laid down the position of law that if the

State wants to exceed 50% reservation, then it is required to

base its decision on quantifiable data. The Court proceeded to

observe that this exercise was not undertaken by State of

Tamil Nadu and therefore, direction was issued to the State to

place the quantifiable data before the Tamil Nadu State

Backward Classes Commission and on the basis of such

quantifiable data, the Commission was directed to decide the

quantum of reservation. As far as the State of Karnataka was

concerned whose enactment was subject to scrutiny since it

provided         for     reservation    exceeding    50%       in    matter         of

admission to educational institutions and recruitment to

service, the State was cautioned that it should be guided in its

decision by Nagaraj and Ashok Kumar Thakur (supra). Time


patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:59 :::
                                      401                              Marata(J) final.doc

was granted to the State Government to take appropriate

decision and it was held that the reservation exceeding 50%

would be permissible only on the basis of quantifiable data,

placed before the Government since no such data was

collected or presented to the Court.



154               The subsequent judgment in case of Jarnail Singh

Vs.Lachhmi Narain Gupta,33 disclose that the Constitution

Bench was constituted to determine the issue of reservation

in promotion with consequential seniority for Scheduled Caste

and Scheduled Tribes under Article 16(4A) and 16(4B) and to

determine whether three pre-conditions laid down in Nagaraj

and the obliteration of creamy layer requirement in case of

Scheduled Caste and Scheduled Tribes for reservation need to

be referred to a larger Bench.                    The first test of collecting

quantifiable data on backwardness insofar as Scheduled Caste

and Scheduled Tribes are concerned, were held to be contrary

to the judgment in case of Indra Sawhney and was struck

down to that extent. The principle laid down in M. Nagaraj

which           had   left     the   test   for   determining         adequacy           of

representation in promotional post to the State, it was clarified


33 2018(10) SCC 306

patil-sachin.




::: Uploaded on - 27/06/2019                         ::: Downloaded on - 28/06/2019 05:26:59 :::
                                402                          Marata(J) final.doc

that efficiency of administration should be ensured since that

was a third factor laid down in Nagaraj.                 Ultimately, the

decision in E. V. Chinnaiah (supra) came to be clarified and it

was held that Chinnaiah dealt with a completely different

problem and not a constitutional amendment and therefore,

the reference to a larger bench was totally unwarranted. In

any contingency, this referred to the Scheduled Caste and

Scheduled Tribes. However, as far as Other Backward Classes

are concerned, the three guiding principles laid down in Nagraj

remained untouched and reference to larger Bench was held

unwarranted.



155              Recently, the Rajasthan High Court, Jaipur bench in

case of Captain Gurvinder Singh Vs State of Rajasthan 34

had an opportunity to deal with a similar situation wherein the

State Government enacted the Rajasthan Special Backward

Class (Reservation of Seats in Educational Institutions) in the

State and appointments and post in Services under the State)

Act, 2015, on the basis of report submitted by the Other

Backward Commission recommending 5 castes as Special

Backward Classes with 5% reservation and sought to shift

these five castes from Backward classes to Special Backward
34 CWP 1645/2016

patil-sachin.




::: Uploaded on - 27/06/2019               ::: Downloaded on - 28/06/2019 05:26:59 :::
                                      403                             Marata(J) final.doc

Classes. The allegation of the petitioners was that the State

Government somehow wanted to provide 5% reservation to

Gurjars/Gujars and other castes on account of the Statewide

agitation launched by them for their inclusion in the category

of Scheduled Tribe.

                 Strong        reliance    has     been     placed        on      these

judgments by the learned senior counsel Shri Aney appearing

for the petitioner. The Division Bench was called up to answer

the challenge to the reservation which was crossing the ceiling

of 50%. After making a detail reference to the judgment of

M.R. Balaji (supra) and the judgment in case of N. Nagaraj,

the Division Bench examined the report of the Commission on

its merit.        By citing instances demonstrating perversity and

inadequacy in the report which recommended for reservation

beyond 50% by carving out a new category for those who are

already getting benefit of reservation for past many years, the

Division Bench held that no extra-ordinary circumstances exist

to provide 5% reservation.                   The report was said to be not

based on quantifiable data.

                 The said judgment can be distinguished from the

facts which we are dealing since the Division of Rajasthan

High       Court        did    not    find     a   case     of     'extra-ordinary


patil-sachin.




::: Uploaded on - 27/06/2019                        ::: Downloaded on - 28/06/2019 05:26:59 :::
                                       404                              Marata(J) final.doc

circumstances' being made out to justify exceeding the ceiling

of 50% as the report did not place any quantifiable data and

therefore, according to the Division Bench, the special case as

set out in Indra Sawhney was not made out and the Court

quashed the report of the Commission itself along with the

impugned enactment.



156              Reliance was also placed on the interim order

passed by this Court on an earlier occasion when the earlier

Ordinance          and         the   Enactment   of     2015        providing         16%

reservation          to        Maratha   community        was       challenged           on

somehow similar grounds.                     The observations made by a

Bench headed by the Hon'ble Chief Justice Mohit Shah (as he

was then) are prima facie in nature and were made on interim

deliberations, nonetheless, the Special Leave Petition assailing

the said judgment delivered on 14 th November 2014 has been

dismissed.          The Division Bench           extensively dealt with the

plethora of judgments touching the issue of ceiling of 50% and

it has in extenso referred to the observations of the Apex

Court in Indra Sahwney.                  The Division Bench though made a

reference to S.V. Joshi Vs. State of Karnataka and Rohtas

Bhankar Vs. Union of India, it brushed aside the exercise


patil-sachin.




::: Uploaded on - 27/06/2019                          ::: Downloaded on - 28/06/2019 05:26:59 :::
                                405                         Marata(J) final.doc

undertaken in S.V. Joshi's case on the ground that the said

judgment was not merely concerned with reservation of posts/

vacancies in public employment but also with reservation of

seats in educational institutions and in this judgment, the

Apex Court did not purport to modify the law laid down in M.

Nagaraj, but rather directed the State to follow the law and

refer to the principles laid down regarding inter alia, collection

of quantifiable data. The Division Bench therefore, reiterated

that 50% is the ceiling limit but it also observed that the

ceiling limit cannot exceed in absence of any quantifiable

data. The said observations of the Division Bench no longer

hold good since the restriction now gets watered down since

the State has asserted the compelling reasons in view of

quantifiable data demonstrating backwardness of the class

and inadequacy of representation in addition to compliance in

Article 335 for maintenance of administrative efficiency.



157              Reliance is placed by Shri Datar on the judgments

of the Andhra Pradesh High court in case of B. Archana

Reddy and ors Vs State of Andhra Pradesh 35. The Andhra

Pradesh High court was dealing with the reservation of seats


35 2005 (6) ALT 364

patil-sachin.




::: Uploaded on - 27/06/2019              ::: Downloaded on - 28/06/2019 05:26:59 :::
                                406                       Marata(J) final.doc

in the educational institutions and of appointments/posts in

the public services under the State to Muslim community

Ordinance 2005 (Ordinance No.13 of 2005). The most

important question that fell for consideration was whether

Muslim community as a community can be declared socially

and educationally backward for the purposes of Article 15 and

16. The larger bench also deliberated as to whether there was

relevant and scientific material before the Commission to

come to a conclusion that Muslim community in Andhra

Pradesh were, as a community backward, socially and

educationally and how far can the Court go into analyzing the

material which was collected by the Commission. Acting Chief

Justice Bilal Nazki, as his Lordship was then, writing for himself

and on behalf of Justice R Subhash Reddy did not agree with

the remaining 2 Judges i.e. Justice Raghuram and Justice V.Rao

and held that in light of the earlier Five Judges Bench of the

same Court held that Muslims can be declared a community

to be a backward class. The judgment also commented on the

report of the Commission and according to Justice Nazki, the

report of the Commission could not have accepted to form an

opinion that Muslim community, as a whole, in State of Andhra

Pradesh is a backward community in the light of the


patil-sachin.




::: Uploaded on - 27/06/2019            ::: Downloaded on - 28/06/2019 05:26:59 :::
                                    407                                 Marata(J) final.doc

parameters laid down in the Mandal Commission case. After

carefully analyzing the report of the Commission and the

scope of judicial review, a finding was ultimately recorded that

the identification was done on a defective criteria, which is

unscientific and which do not indicate as to whether Muslim

community, as a whole, is backward or not and therefore the

Ordinance was quashed.

                 Justice Raghuram approached the question from a

different angle and as regards the first issue as to whether

declaration of a Muslim community residing in the State of

Andhra Pradesh as backward class and their inclusion in the

list of backward class is sustainable in light of law declared in

Indra Sawhney and also whether it is violative of Article 14, 15

and 16 of the Constitution. It was held that quotas even for

affirmative action predicated on religion basis alone derogate

the human dignity of all to whom they are applied, positively

or negatively. It was also held that relevant criteria, adequate

and probative data must exist to sustain a conclusion for

backwardness              of   class   (social   and/or         educational)           and

adequacy of data justifies the satisfaction of backwardness

and       states      conclusion       based     on     illusory       or     irrelevant

information or data would compel a judicial determination.


patil-sachin.




::: Uploaded on - 27/06/2019                          ::: Downloaded on - 28/06/2019 05:26:59 :::
                                           408                           Marata(J) final.doc

Resultantly, it was held that the entire exercise undertaken by

the Commission and its conclusion fell foul of the impregnable

constitutional           norm        of    classification    in    identifying          and

classifying the backward classes. It was further held that in

treating the backward class of Muslims in the State of Andhra

Pradesh and the other Muslims as an integral homogeneous

social class,           as     the    basis     for its     entire     exercise,         the

Commission was led into a fatal error and the entire exercise

was in futility. Resultantly, the Ordinance based on the report

of the Commission met with the same fate in the judgment of

Justice Nazki. The point of excess reservation as a proposition

of law evolving from the said judgment needs to be read and

referred to in light of the aforesaid factual and legal situation

emerging out of the said judgment. After finding fault with the

report of the Commission which identified Muslims as the

backward class, thereby increasing the reservation from 46%

to 51%, the judgment proceeds to observe that the excess 1%

do not fall within that "extra-ordinary situation" carved out in

Indra Sawhney and then the observation of 1% (excess) was

propounded and it was held that the reservation though

exceeding by 1%, is not tolerable relaxation but we will have

to keep in mind the observations in the backdrop of the entire


patil-sachin.




::: Uploaded on - 27/06/2019                           ::: Downloaded on - 28/06/2019 05:26:59 :::
                                       409                            Marata(J) final.doc

gamut of the facts and law evolved in the said judgment and

when the Ordinance itself providing for 5% reservation came

to be quashed on being held that the identification of the

community itself was unsustainable in the fabric of the

Constitution, we do not think that the said judgment can be

accepted as a proposition as to what has been sought to be

propounded by Shri Datar.

                 We are therefore, inclined to hold that it is

ultimately the State on whom the burden is cast to justify the

excess reservation and since the 50% ceiling limit is not

exhaustive of all the categories. As Justice Jeevan Reddy has

expressed in the majority view that the extent of reservation

depends upon the proportion of backward classes to the total

population and their representation in public services.                             It is

also by now settled that backwardness being ia relative term,

it must be judged by the general level of advancement of the

entire population of the country or the State, as the case may

be, and therefore, determination of backwardness is best left

to the respective State.                Once the State forms an opinion

about the backwardness of a community and has before it, the

data       depicting           that   the   said   community/class             is     not

adequately represented in the services in the State and


patil-sachin.




::: Uploaded on - 27/06/2019                        ::: Downloaded on - 28/06/2019 05:26:59 :::
                                   410                               Marata(J) final.doc

requires        an affirmative action,            it would       determine           the

quantum of reservation to this class in form of a quota. The

extra-ordinary situations contemplated by Indra Sawhney

were       not     exhaustively     set     out   but    none        the     less,        it

contemplated             the   conditions    of    a    class      peculiar         and

characteristical which may prove a justification for relaxation

of strict rule.           The view of the majority judgment in Indra

Sawhney is concurred by Justice Ratnavel Pandian by making

reference to the observations of Justice Fazal Ali,                            Justice

Krishna Iyer and Justice Chinnappa Reddy holding that no

maximum percentage of reservation can be justifiably fixed

under Article 15(4) and/or Article 16(4) of the Constitution.

Justice Savant concurring in unequivocal terms hold that the

validity of the extent of excess of reservation over 50% would

depend upon the facts and circumstances of each case,

including the field in which and the grade or level of

administration for which the reservation is made. Ultimately,

in Nagaraj, the Apex Court has expressed that in a given case,

an appropriate Government is free to provide reservation

where it is satisfied on the quantifiable data of backwardness

and inadequacy of representation of a community. All these

factors are context specific and there cannot be any fixed


patil-sachin.




::: Uploaded on - 27/06/2019                       ::: Downloaded on - 28/06/2019 05:26:59 :::
                                        411                              Marata(J) final.doc

yardstick and the exercise of the power of the State can be

examined by the Court in exercise of its power of judicial

review and the State would then be required to justify the

existence           of         compelling      reasons      i.e.      backwardness,

inadequacy           of        representation    and     overall       administrative

efficiency. In light of the aforesaid parameters which we have

derived from the series of judgments to which we have

referred, we now proceed to determine whether extra-ordinary

circumstances or exceptional situations have been brought

forth by the state of Maharashtra in bringing the impugned

legislation.




(VIII)          Whether            extra-ordinary          circumstances                  or
exceptional situations as spelled out in Indra Sawhney
are made out by the State in providing reservation for
Maratha community by the impugned legislation.


158              The issue that arise for our consideration is,

therefore, whether there exists extra-ordinary circumstances

which would justify the dilution of the principle of 50% ceiling

limit in favour of the Maratha community and as to whether

the      State       has        been    able    to   establish         extra-ordinary

circumstances classifying Maratha as a separate class.

patil-sachin.




::: Uploaded on - 27/06/2019                           ::: Downloaded on - 28/06/2019 05:26:59 :::
                                       412                         Marata(J) final.doc




159                When a reservation policy of State is challenged,

several           factors      need   consideration   and       they      can       be

enumerated as follows :

            (i)     The Constitutional limits within which the State
                    action may be pursued such as the explicit or
                    clearly implied constitutional prohibition as to
                    classificatory parameters
            (b) The relevance or rationality of the criteria adopted
                    by the State constituted commission or an expert
                    body entrusted by the State to undertake the said
                    exercise.
            (c) The adequacy of data considered in the said
                    exercise
            (d) The rationality of the synthesis between the
                    evolved criteria and the collected data for analysis
                    and ;
            (e) The rationality of conclusions arrived at by an
                    expert body resulting into the decision by the
                    State.



160                In Ram Singh Vs. Union of India,36                         Justice

Ranjan Gogoi, the Hon'ble Chief Justice, while dealing with the

notification published in the Gazette of India and examining its

validity, by which the Jat community was included in the


36 2015(4) SCC 697

patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:59 :::
                                 413                            Marata(J) final.doc

Central list of backward classes in Bihar, Gujarat, Haryana,

Himachal Pradesh, Madhya Pradesh, NCT of Delhi and                             two

districts of Rajasthan and State of Uttar Pradesh and

Uttarakhand, it observed that the decisions which affect the

right of citizens and specifically based on Articles 14, 16(4)

and 15(4) must be on the basis of contemporaneous inputs

and not outdated antiquated data since one may legitimately

presume progressive advancement of all citizens on every

count i.e. social, economic and political.                    The following

observations made by the Hon'ble Chief Justice aptly provides

the prism through which the whole issue can be examined :-


                54       Backwardness is a manifestation caused by
                the presence of several independent circumstances
                which may be social, cultural, economic, educational
                or even political. Owing to historical conditions,
                particularly in Hindu society, recognition of
                backwardness has been associated with caste.
                Though caste may be a prominent and distinguishing
                factor for easy determination of backwardness of a
                social group, this Court has been routinely
                discouraging the identification of a group as
                backward solely on the basis of caste. Article 16(4)
                as also Article 15(4) lays the foundation for
                affirmative action by the State to reach out the most
                deserving. Social groups who would be most
                deserving must necessarily be a matter of
                continuous evolution. New practices, methods and
                yardsticks have to be continuously evolved moving
                away from caste centric definition of backwardness.
                This alone can enable recognition of newly emerging
                groups in society which would require palliative
                action. The recognition of the third gender as a
                socially and educationally backward class of citizens

patil-sachin.




::: Uploaded on - 27/06/2019                  ::: Downloaded on - 28/06/2019 05:26:59 :::
                                  414                             Marata(J) final.doc

                entitled to affirmative action of the State under the
                Constitution in National Legal Services Authority vs.
                Union of India[8] is too significant a development to
                be ignored. In fact it is a path finder, if not a path-
                breaker. It is an important reminder to the State of
                the high degree of vigilance it must exercise to
                discover emerging forms of backwardness. The
                State, therefore, cannot blind itself to the existence
                of other forms and instances of backwardness. An
                affirmative action policy that keeps in mind only
                historical injustice would certainly result in under-
                protection of the most deserving backward class of
                citizens, which is constitutionally mandated. It is the
                identification of these new emerging groups that
                must engage the attention of the State and the
                constitutional power and duty must be concentrated
                to discover such groups rather than to enable groups
                of citizens to recover "lost ground" in claiming
                preference and benefits on the basis of historical
                prejudice.


161              The most cherished principle of equality embodied

in Article 14 of the Constitution finds place in Chapter III with

its different facet in form of Articles 15 and 16. A duty is cast

on the State to achieve the goal of equality enshrined in

Article 14. Article 15 is thus an instance of right to equality

stated in Article 14. Article 15(4) which begins with the word

"Nothing in this Article" envisages a policy of compensatory

protective discrimination which enables the State in making

any special provision for advancement of any socially and

educationally backward class of citizens or for the Scheduled

Caste and Scheduled Tribes.                 Sub-clause (5) is another

sprawling tenet of equality where it enables the State to make

patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:59 :::
                                     415                              Marata(J) final.doc

any special provision, by law, for the advancement of socially

and educationally backward class of citizens or for the

Scheduled Caste and Scheduled Tribes, insofar as such

provisions relate to their admission to educational institutions.

Article 15(4) confers a discretion and it may not be looked at

as      creating          any     Constitutional     obligation           and        the

Constitutional Court in exercise of writ jurisdiction may not be

persuaded           to    issue   writ    of   mandamus         to    provide         for

reservation.           The enabling power can be exercised by the

State in favour of the socially and educationally backward

classes of citizens or for the Scheduled Caste and Scheduled

Tribes. The latter are recognized by the Constitution itself but

the former are to be identified by the State by the well-known

parameters which are to be found in the Constitution itself,

though ironically the issue as to who are backward classes has

eluded the State and the judiciary equally.                       It is, however,

settled position that the enabling power which is a special

provision and though not looked at necessarily to be an

exception to the guarantee of equality underlying in Article

15(1), a balance should always be struck between the

fundamental rights of other citizens of not to be discriminated

and protection or concession being availed by the weaker


patil-sachin.




::: Uploaded on - 27/06/2019                       ::: Downloaded on - 28/06/2019 05:26:59 :::
                                       416                            Marata(J) final.doc

section. The State must identify the socially and educationally

backward classes and what it contemplated is both social and

educational backwardness of a class. The identification of the

backwardness is a prerogative conferred on the State as

defined in Article 12 and it can then take assistance of the

backward class commission constituted under Article 340 to

investigate the conditions of backward classes.                          This power

exercised by the State is always subject to judicial review and

when it is found that it is not exercised within the four corners

of the Constitutional principles or not based on reasonable

classification, then exercise of such power by the State can

always be struck down as not violative of the Constitutional

mandate.



162              Those who oppose the identification of Maratha

community             as       a   backward   community         and      reservation

provided         to     them        through   the   State      legislation         have

propensely argued that a community which was not backward

for all these years and to be precise in the opinion of two

National Commissions and the earlier State Backward Class

Commissions which did not find sufficient material to identify

them as backward and the presumption being that the


patil-sachin.




::: Uploaded on - 27/06/2019                        ::: Downloaded on - 28/06/2019 05:26:59 :::
                                    417                            Marata(J) final.doc

population of this country is advancing with the country's

advancement and taking the leap forward, how can it be

presumed that a community which was once upon a time

'forward' can be declared as 'backward' by passage of time.

This question is unequivocally raised by all the respective

counsel appearing for the petitioners.

                  In order to enable us to find an answer to this

question, it would be required to refer to the past including the

findings of various Commission which dealt with the aspect of

backwardness of this community. The history disclose that as

early as in 1902 Maratha community was provided the benefit

of reservation by Chhatrapati Shahu Maharaj. It is to be noted

that the census of India 1931 Vol.VIII Part 2 Bombay

Presidency           has       shown   Maratha   community             as      Hindu

Intermediate community. This Hindu Intermediate community

is synonymous with backward classes and we would refer to

para 768 in Indra Sawhney which reads thus :

                "768.         In Bombay province, the Government of
                Bombay, Finance Department Resolution No. 2610 dated
                5.2.1925 defined "Backward Classes" as all except
                Brahmins, Prabhus, Marwaris, Parsis, Banyas and
                Christians. Certain reservations in Government service
                were provided for these classes. In 1930, the State
                Committee noticed the over-lapping meanings attached to
                the expressions "depressed classes" and "backward
                classes" and recommended that "Depressed Classes"
                should be used in the sense of untouchables, a usage

patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:59 :::
                                   418                            Marata(J) final.doc

                which "will coincide with existing common practice." They
                proposed that the wider group should be called "Backward
                Classes", which should be subdivided into Depressed
                Classes (i.e., untouchables); Aboriginals and Hill Tribes;
                Other Backward Classes (including wandering tribes). They
                opined that the groups then currently called Backward
                Classes should be renamed "intermediate classes"


Further, the Government of Bombay by its resolution dated

23rd April 1942 classified the intermediate communities and

this included Maratha community at Sr. No.149.                          However,

after this point of time, this community came to be displaced

from the category of backward classes and though most of the

intermediate communities found their way in the list of OBCs,

Kunbi being one of them, Maratha community was excluded.

It do not appear that there was any conscious exercise to

exclude it.          As far as the report of Mandal Commission is

concerned, it did not focus particularly on Maratha community

and rather, broadly dealt and recognized the backward clases

qua the respective States. A request was therefore, made for

inclusion of the Maratha community which is a synonym of

'Kunbi' in the central list of backward classes and the National

Commission for Backward Classes report submitted on 22 nd

February 2000 has been strongly relied upon by Shri Talekar.

The Member Secretary of the NCBC has submitted this report

after analyzing the request received by the Commission from

patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:26:59 :::
                                    419                            Marata(J) final.doc

the Akhil Bharatiya Maratha Mahasangh.                     The claim at the

relevant time was submitted making a request for inclusion of

Marathas along with the Kunbis in the list of backward classes

on the ground that Marathas are originally Kunbis. The Two

Member Maharashtra Bench of the Commission consisting of

Shri P.S. Krishnan, Member Secretary and Shri Sahu Akshay

Bhai held public meetings and this hearing was attended by

Justice         Shri   S.N.    Khatri,   Chairperson     of    MSBCC.             The

Commission took note of the fact that 'kunbi' is included in the

Mandal, State and the first phase central list of backward

classes for Maharashtra. The Commission made reference to

the Maharashtra District Gazetteers of districts like Nagpur,

Parbhani, Aurangabad, Sangli and Thane as well as Amravati

and Wardha and it recorded a finding that Maratha is not one

and the same as Kunbi but rather it constitutes a separate and

distinct class/community though they originated from Kunbi.

A distinction is then sought to be drawn between these two

castes with reference to its communal practices.                          The two

Member Commission then observed that a community whose

close association is with the ruling classes and which has

enjoyed important economic and political rights and positions

of power and influence and which eventually became rulers


patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:26:59 :::
                                420                         Marata(J) final.doc

cannot be said to have suffered any social disadvantages.                        It

also noted that numerous Chief Ministers from this community

never made this demand and conclusively in light of the fact

that Maratha is not a synonym of Kunbi, it did not recommend

its inclusion in the list of backward classes. This finding is not

based on any quantifiable data and/or any material on record.

A general perception which prevailed in respect of Maratha

community was a basis for rejecting the demand for inclusion

of this class into the list of Other Backward Class. The said

inclusion was, therefore, not rejected on basis of any

contemporaneous or quantifiable data or any in-depth study

of the social and educational        status of the said community

but it was only rejected on the ground of its classification

earlier as 'forward community' in the past and it bears no

semblance with 'Kunbi' which had already found its way in the

Other Backward Class list. We, therefore, conclude that the

two Member Commission did not analyse the status of this

Community, social, educational and economical and merely

because minuscule members of this community have reached

the upper strata of the society and were in controlling position

and even gained a political placement was the broad rationale

for not conferring the benefit on the entire community.


patil-sachin.




::: Uploaded on - 27/06/2019              ::: Downloaded on - 28/06/2019 05:26:59 :::
                                421                          Marata(J) final.doc




163               We then turn to the reports of the Commissions

constituted by the State specifically Khatri Commission and

the Bapat Committee report where attempt was made by

these Commissions to assess the social status of this class.

Perusal of the reports would divulge that the report placed

before us           no way indicate that this class has progressed

socially and educationally in the subsequent years. The Bapat

Commission report which was submitted in the year 2008 is

carefully perused by us which disclose that the Committee

Members had factually visited various villages in different

districts and the members who visited, for example, Professor

Dr. Anuradha Bhoite, who visited and carried out the survey in

Satara district has observed that the lower strata of Maratha

community are extremely poor and leading a life of distress

and they need a helping hand for their upliftment. Same is

the observation in respect of the Kolhapur district. Professor

D.K. Gosavi who was also part of the Commission and

participated in the survey conducted in several villages in

Beed,           Nanded, Latur districts, also recommended that in

North Maharashtra, the entries of caste recorded in the year

1917-1927 are 'kunbi'. However, subsequently, the Maratha


patil-sachin.




::: Uploaded on - 27/06/2019               ::: Downloaded on - 28/06/2019 05:27:00 :::
                                  422                              Marata(J) final.doc

community considered it to be a matter of inferiority to record

such a caste and thereafter, subsequent to 1994-95, the

entries of Kunbi were deleted. The said Member has also

recorded that the community comprises of members who are

unemployed and like any other community, it is stratified into

lower, middle and higher middle class.                    In conclusion, the

member           has       recommended    that      the      whole         Maratha

community cannot be declared as Other Backward Class but

the lower strata of the society which is economically backward

needs some protection.                 Another Member Shri Laxman

Gaikwad on the basis of his survey has highlighted the

deplorable status of Marathas in rural areas and he has clearly

observed that the Maratha community residing in villages is

extremely          backward,    economical       and      they       have       been

deprived of their agricultural yields and most of them worked

in fields owned by others. He categorically makes a reference

to Latur from where one of the Chief Ministers of Maharashtra

comes and record that this is also no exception. He has also

state that in Usmanabad, there is a mixture of political

leaders, sugarcane cultivators and the extreme poverty of

Maratha community deserve them a reservation in OBC. The

member suggested that the OBCs would also be adversely


patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:27:00 :::
                                        423                            Marata(J) final.doc

affected         and       he    recommended         that      though          Maratha

community needs some reservation for their advancement but

that should be done without placing them in the OBC category.

                 This Commission was not however, a statutory

Commission             since     the    MSBCC      Act    2005       came        to     be

implemented only in the year 2009. Thus, this report in fact is

in favour of inclusion of Maratha in OBC but the final decision

by way of voting is contrary as pointed out by the learned

senior counsel Shri Vineet Naik. We have therefore, perused

the individual reports of the members and except the dissent

note of Shri Devgaokar and Shri Deshpande, the other

members            have         supported    the     backwardness              of      the

community. Anyhow, the report was not based on any data on

educational backwardness and inadequacy of representation

but was rather a fact finding/field survey report depicting the

situation of Maratha community.



                 It was after this report and coming into force of the

MSBCC Act of 2005, Rane Committee came to be appointed to

procure quantifiable data pertaining to the social, educational

and       economic             backwardness     of       the    community             and

inadequacy of the representation in State public services.


patil-sachin.




::: Uploaded on - 27/06/2019                         ::: Downloaded on - 28/06/2019 05:27:00 :::
                                         424                            Marata(J) final.doc

This resulted into the Ordinance 2014 which was replaced by

ESBC Act of 2015.

                 It can thus be seen that the claim of Maratha

community was never deeply gone into and on the other

hand, the fact finding disclose the social status of this

community. As far as the earlier reports are concerned, we

have noted that none of the reports had empirical data before

it and it therefore, cannot stand the scrutiny of classifying

Maratha as not backward.                      We would curiously refer to the

reports, which would disclose that it is for the first time in form

of Gaikwad Commission the quantifiable data has been

collected and in terms of Nagaraj, the quantifiable data.

inadequacy of representation are two key factors which would

permit exceeding of reservation of 50% by the State.

                 The erroneous exclusion of the Maratha community

from       reservation         itself    contribute    to    the      extra-ordinary

situation that this community without determination of its

backwardness was kept out of the benefits conferred on the

backward classes though the kunbi community which is

identically placed in social scenario since ages, finds its place

in the list of Other Backward Classes on recommendation of

Mandal Commission.                 This contribute as one of the extra-


patil-sachin.




::: Uploaded on - 27/06/2019                          ::: Downloaded on - 28/06/2019 05:27:00 :::
                                  425                         Marata(J) final.doc

ordinary circumstance when the State attempts to do away

the injustice caused to this community which has been

completely kept out of any benefits approximately Seven

decades after the concept of backwardness was introduced

and still continues to remain backward.



164              The tabular form reproduced below would indicate

the manner in which the various commissions dealt with the

Maratha community and as to why the findings of the earlier

Committee/Commissions will not preclude the claim of the

community being once again considered by the MSBCC based

on the quantifiable data.

 Sr. Commissio                 Modalities adopted and Method
 No n Report                             undertaken
  1      Kalekar   No sample survey was carried out and no
       Report-1955 representative data.
                   No quantifiable data pertaining to social,
                   educational and economic backwardness and
                   inadequacy of representation in government
                   services.
                   No criteriawise marks allotment.
                   No State averages compared for any of the
                   class or community.
                   No ascertainment of backwardness for each
                   Class/community.
                   Social backwardness proclaimed on the basis
                   of perceptions and personal knowledge.
                   Arbitrary listing of castes and communities as
                   backward and inadequately represented.
                   Maratha categorized as backward class and
                   included in the list of Vidarbha and
                   Marathwada regions.


patil-sachin.




::: Uploaded on - 27/06/2019                ::: Downloaded on - 28/06/2019 05:27:00 :::
                                        426                            Marata(J) final.doc

                               Reservation in services recommended ot the
                               extent of 62.5%.
                               Reservation in education recommended to the
                               extent of 70%.
                               All the women from all classes in the country
                               identified as backward class for reservation.
 2     Deshmukh                Appointed for the purpose of reservation in
       Committee-              services only.
       1964                    No sample survey was carried out and no
                               representative data.
                               No quantifiable data pertaining to social,
                               educational and economic backwardness and
                               inadequacy of representation in government
                               services.
                               No criteria wise marks allotment.

                               No State averages compared for any of the
                               class or community.
                               No ascertainment of backwardness of any
                               Class/community.
                               No ascertainment of backwardness of any
                               Class/community.
                               No list of backward classes or communities
                               given.
                               Catogarisation of all backward classes into
                               four categories-1. SC and Neo Buddhists, 2.
                               ST, 3. VJNT and 4. OBC.
                               Reservation percentage of each category
                               recommended in proportion to its population.
 3     Mandal                  At the beginning of the its working, Mandal
       Commission              divided the population of the country into
       -1980                   backward and non backward without going
                               into investigation and identification.
                               The so called non-backward segment excluded
                               completely from its further consideration.
                               The data of public employment sought
                               collectively for the so called backward castes/
                               communities       without     identification of
                               backwardness at the beginning of its work and
                               list of backward castes prepared at the end.
                               No sample survey was carried out and no
                               representative data collected.
                               No quantifiable data pertaining to social,
                               educational and economic backwardness and
                               inadequacy of representation in government
                               services.

patil-sachin.




::: Uploaded on - 27/06/2019                         ::: Downloaded on - 28/06/2019 05:27:00 :::
                                        427                            Marata(J) final.doc

                               11 Criteria of backwardness applied to any of
                               the caste or communities.
                               No criteria of backwardness applied to any of
                               the caste or communities.
                               No criteria-wise marks allotment for any of the
                               castes or communities.
                               No State averages compared for any of the
                               castes or communities.
                               No ascertainments of backwardness for any or
                               the caste or communities.
                               Social backwardness proclaimed on the basis
                               of perceptions and personal knowledge.
                               Arbitrary listing of castes and communities as
                               backward and inadequately represented.
                               Maratha mentioned under the heading of
                               forward Hindu castes and communities for the
                               purpose of deriving OBC population.
                               No mention of a single fact or figure that
                               Marartha were not socially, educationally and
                               economically and economically backward and
                               inadequately represented.
                               Mandal recommended review of its entire
                               scheme after 20 years.
 4     NCBC- 2000              No sample survey was carried out and no
                               representative data.
                               No quantifiable data pertaining to social,
                               educational and economic backwardness and
                               inadequacy of representation in government
                               services.
                               No criteria-wise marks allotment to Maratha
                               community.
                               No State averages compared for ascertaining
                               backwardness Maratha community.
                               No ascertainment of backwardness of Maratha
                               community.
                               Social backwardness rejected on the basis
                               irrelevant citations pertaining to 3 centuries
                               ago.Only issue of whether Maratha Kunbi are
                               one and the same was referred.
                               Arbitrary rejection of backwardness of
                               Maratha community and stating it as
                               advanced community without any fact, figure
                               or particulars or recored.
                               Only tow meetings in Mumbai with a few
                               representatives held for understanding the
                               issue.


patil-sachin.




::: Uploaded on - 27/06/2019                         ::: Downloaded on - 28/06/2019 05:27:00 :::
                                        428                            Marata(J) final.doc

                               Conclusions drawn at the whims and fancies.
                               Total report of 25 pages without any table and
                               annexure.
                               No scientific data analysis of Maratha
                               community.
                               No investigation and no proper identification.

 5     Khatri      Entire report is 10 pages without any
       Commission annexure or table.
       Report-2001 No sample survey was carried out and no
                   representative data collected.
                   No quantifiable data pertaining to social,
                   educational and economic backwardness and
                   inadequacy of representation in government
                   services.
                   8 Criteria prepared but none applied for
                   ascertaining     backwardness     of  Maratha
                   community.
                   No criteria wise marks allotment.
                   No State averages compared.
                   Final conclusions were drawn in absence of
                   the chairman and recommendation were
                   made without validation by the chairman.
                   Government accepted this incomplete report
                   and included Maratha Kunbi and Kunbi
                   Maratha in the list of OBC as a part of Kunbi
                   Caste at Sr. no 83.


 6     Bapat       No quantifiable data pertaining to social,
       Commission educational and economic backwardness in
       Report-2008 government services.
                   10 Criteria prepared but not applied for
                   ascertainment of backwardness of Maratha
                   community.
                   No criteriawise marks allotted to Maratha
                   community.
                   No State averages compared to te3st any
                   parameter.
                   Total report is of 5 pages without any
                   annexure, tabulation or analysis.
                   No data collected to examine the
                   backwardness and inadequacy of
                   representation.
                   4 out 5 members concluded their field
                   observation reports stating that Mratha and


patil-sachin.




::: Uploaded on - 27/06/2019                         ::: Downloaded on - 28/06/2019 05:27:00 :::
                                         429                           Marata(J) final.doc

                               Kunbi are socially one and the same and
                               submitted hundreds of valid caste certificates
                               and record of marriages inter se Maratha and
                               Kunbi.
                               2 of the members of the commission
                               submitted       their    independent      note
                               recommending inclusion of Maratha into OBC
                               as a apart of Kunbi caste at Sr. no 83.
                               Final conclusions were drawn on the basis of
                               political method of voting on a negative
                               resolution without giving notice to all
                               members and without giving notice to all
                               members and without considering the written
                               submission of absent member.
                               The member who did not do any field survey
                               and who did not submit any written opinion
                               and who was appointed at the time of last
                               meeting only, voted against the reservation
                               for Maratha community.
 7     Rane                    Not a statutory Committee
       Committee               Compiled quantifiable data
                               Identified     Maratha      community                 as
                               educationally and socially backward


165              In the backdrop of the long drawn demand of the

Maratha community for conferment of benefits and its specific

assertion         that         though    this   community        is    socially       and

educationally backward, it was deprived from the fruits of any

form of concessions being conferred by the State, and the

earlier Commissions not taking into consideration the factual

scenario, the State decided to appoint the backward class

commission under the Chairmanship of Justice Gaikwad to

determine the contemporary criteria and parameters to be

adopted in ascertaining the social, educational and economic


patil-sachin.




::: Uploaded on - 27/06/2019                         ::: Downloaded on - 28/06/2019 05:27:00 :::
                                430                           Marata(J) final.doc

backwardness for availing the benefits of reservation                           in

conformity with the Constitutional mandate.                  The terms of

reference also directed the Committee to scrutinize and

inspect the quantifiable and other data collected by the State

Government and the State and National Commissions for

backward classes and to determine the representation of the

Community in public employment and educational sector. The

Terms of Reference also directed to ascertain the proportion of

population of Maratha community in the State on the basis of

records, reports, census and other available data.

                 The commission, in its report, in Chapter IV has set

out in detail the procedure and investigation carried out by it

and in Chapter VII makes a reference to the quantifiable

evidence of backwardness in social, educational and economic

form. The report of the Commission in Chapter IX also focus

on the inadequacy of Marathas in the services under the

State.

                 The commission in terms of the Second term of

reference has defined the exceptional circumstances and/or

extra-ordinary situations necessitating crossing of the ceiling

limit of 50% while conferring the benefit of reservation on the

Maratha community in the present context, which it culled out


patil-sachin.




::: Uploaded on - 27/06/2019                ::: Downloaded on - 28/06/2019 05:27:00 :::
                                      431                           Marata(J) final.doc

on the basis of the material collated by it.                    The Committee

also had before it the opinions of the organizations of

Backward Classes, including the organizations of Maratha

community and it also dealt with the apprehension raised by

the      organization          of   backward    classes     that      if    Maratha

community is included in the OBC, after                         recognizing its

backwardness, the existing backward classes would be

required to share their quota of 19% and resultantly, they

would suffer huge injustice.                   The Committee, therefore,

proceeded to deal with this extra-ordinary situation.                            After

analyzing the Constitutional scheme and keeping in mind the

ceiling for total reservation of 50% as laid down in case of

Indra Sawhney and also keeping in mind the word of extreme

caution while exceeding the ceiling limits, the Commission has

ascertained the 'extra-ordinary circumstances'.

                 The quantifiable data collected by the Committee

based on the census of the year 2011 where population of the

Scheduled Caste and Scheduled Tribes in State of Maharashtra

is recorded as 11.81% and 9.35% respectively, the Committee

fell back on the socio economic caste census conducted by

the State of Maharashtra through Gokhale Institute of Politics

and Economics, Pune. The said survey report has calculated


patil-sachin.




::: Uploaded on - 27/06/2019                      ::: Downloaded on - 28/06/2019 05:27:00 :::
                                432                           Marata(J) final.doc

the percentage of Maratha community with Kunbi community

as 35.7% and percentage of all the reserved Backward Classes

to be 48.6%. The percentage of other classes of population

who have not disclosed their caste have been shown to be

15.7%. The Commission therefore concludes that though the

survey report relates to rural area, the total percentage of

existing backward classes, Maratha and kunbi, who claim to

be backward comes to 48.6% + 35.7%, equivalent to 84.3% of

the total population. The Commission has also made a

reference to the census of the year 1872 which calculates the

population of Shudras          and the census report of 1872 from

which the position emerge that more than                 80% population

was found backward in the census of 1872. The commission

categorizes this as an extra-ordinary situation since the

majority of the unequals are living with the minority of the

equals.         The figures available on record on the basis of 2011

census disclose that the State population is about 11.24 crores

out of which 3,68,83,000 is the population of OBC (VJNT, OBC

SBC)            The statistics of Ministry of Social Justice and

Empowerment, Government of India has given the State wise

percentage of OBCs in India and for Maharashtra it is 33.8%

whereas SC-ST is 22%.                The Gaikwad commission has


patil-sachin.




::: Uploaded on - 27/06/2019                ::: Downloaded on - 28/06/2019 05:27:00 :::
                                433                        Marata(J) final.doc

therefore deduced that the population of Marathas is 30%.

Therefore, in terms of the population, if we look at the figures

then the situation which emerges is that almost 85% of the

population is of the backward classes and to suggest that if

85% of people are backward and they get only a reservation

of 50%, it would be traversity of justice. When we speak of

equality - equality of status and opportunity, then whether

this disparity would be referred to as achieving equality is the

moot question. The situation of extra-ordinary circumstances

as set out though by way of illustration in Indra Sawhney

would thus get attracted and the theme of the Indian

Constitution to achieve equality can be attained. Once we

have accepted that the Maratha community is a backward

class, then it is imperative on the part of the State to uplift the

said community and if the State does so, and in extra ordinary

circumstances, exceed the limit of 50%, we feel that this is an

extra ordinary situation to cross the limit of 50%.

                 The Maratha community post the Constitution of

India coming into force, has never enjoyed any concession or

privilege in form of reservation.      Its counterpart like Kunbi

caste and contemporaries like Mali, Dhangar, already made

their way in the list of backward classes prepared by State of


patil-sachin.




::: Uploaded on - 27/06/2019             ::: Downloaded on - 28/06/2019 05:27:00 :::
                                  434                         Marata(J) final.doc

Maharashtra.               It is not disputed by anyone that this

community is mostly the agricultural community and the

social status of the agricultural community is well known and

specially, of the marginal farmers who could barely manage to

stay alive. The community faces a peculiar situation where on

account of its educational backwardness, the youth of this

community is not in a position to compete with the open

category candidates on merits for securing public employment

and in absence of they enjoying any concession or privilege

find themselves distanced from the Other Backward Classes.

Inspite of their proven and factual social and educational

backwardness, they are perforced to compete with the open

category candidates and cannot withstand them and this is

apparent from their poor performance.             The social status of

Maratha community is further deteriorating on account of the

agrarian crisis and absence of any advancement on economic

and educational front. The perception that this community is

forward and affluent no longer factually exists and inspite of

the brave front on part of this community, their present

situation is aptly described in Ethnographic Appendices to Sir

H.H. Risley's India Census Report of 1901 in the following

words :


patil-sachin.




::: Uploaded on - 27/06/2019                ::: Downloaded on - 28/06/2019 05:27:00 :::
                                     435                            Marata(J) final.doc

                 "What little display his means afford a Maratha still tries

                to maintain. Though he may be clad in rags at home, he

                has a spare dress which he himself washed and keeps

                with great care and puts on when he goes to pay a visit.

                He will hire a boy to attend him with a lantern at night, or

                to take care of his shoes when he goes to his friend's

                house and hold them before him when he comes out.

                Well to do Marathas are usually in their service a

                Brahman clerk known as 'divanji' who often take

                advantage of his master's want of education to defraud

                him".



The Maratha community which is awarded weightage of 21.5

marks out of 25 by the Commission is identified as socially

and educationally backward in light of it having obtained 90%

of the total weightage. The social status of the community is

very well depicted in the report of the Commission and we do

not find any arbitrariness or excessiveness in the report of the

Commission which, according to us, is based on a ground level

survey of the members of the community mostly from rural

area where this community is predominantly found. The

educational status of the community is highly deplorable and

is    well      brought        before   us   through    the     report       of     the

patil-sachin.




::: Uploaded on - 27/06/2019                      ::: Downloaded on - 28/06/2019 05:27:00 :::
                                    436                               Marata(J) final.doc

Commission.              Same is the situation about the economic

condition of the community.                   The report of the Gokhale

institute on suicide of the farmers including the Marathas is

self eloquent about its status.                  The inadequacy of the

Marathas in service is also brought on record through its well

researched survey.              In light of the yardsticks applied, the

Commission             has     conclusively    held     that      the        Maratha

community is socially and educationally backward. The core

issue before the Commission was to tackle with the extra-

ordinary situation which has developed in the State after

recording that 30% of the population of State is Maratha and it

was thus imperative for the State to focus on their needs and

it was duty bound to take steps for removal of disparity and

backwardness of this community.                  After declaring the said

community as backward and after recording a finding that

about 85% of the population of the State is backward, the

Commission had to address itself as to how justice can be

done to everyone and it has arrived at the following solution

which we reproduce as under :-

                 320 After        declaring    Marathas          a      socially,
                 educationally and economically backward class
                 of the citizens the total percentage of the State
                 population entitled to the Constitutional benefits

patil-sachin.




::: Uploaded on - 27/06/2019                      ::: Downloaded on - 28/06/2019 05:27:00 :::
                                          437                            Marata(J) final.doc

                 and advantages as listed under the Article 15(4)
                 and the Article 16(4) will be around 85%
                 (21.16%            SCs and STs + 13% Vjs/Nts/SBCs+
                 20% already listed OBCs + proposed 30%
                 Maratha population community). Additionally, a
                 Minority group of citizenry (Muslims, Christians,
                 Jains) having a state population share of around
                 10/11% (After reducing the strength of around
                 50 Castes like groups already included in the
                 State OBC list) are clamoring for their inclusion
                 in the OBC category leaving only 4%-5% forward
                 class population out of reservation fold. Now to
                 address and accommodate the constitutionally
                 admissible claims for the reservations, being
                 falling       in     entitlement     zone        is     herculean
                 impossibility. This is a compelling extra ordinary
                 situation demanding extra ordinary solution
                 within the Constitutional frame.


                  321               Added to that the judicial verdicts
                  have         categorically        pronounced          that        the
                  reservation policy frame and Constitutional
                  mandate           as    regards    SCs     and       STs     is    so
                  sacrosanct that there is no need of any
                  quantifiable data or its verification whatsoever
                  deemed to have been "Given". It has also to be
                  in proportion to their population needing no
                  distinction to be made as regards "adequate"
                  vis-a-vis "proportionate" as to be done in case

patil-sachin.




::: Uploaded on - 27/06/2019                           ::: Downloaded on - 28/06/2019 05:27:00 :::
                                          438                              Marata(J) final.doc

                  of reservations to other backward class of
                  citizens. Therefore, the scenario that emerges
                  would be to accommodate remaining 63% (85%
                  - 22%) backward class population in remaining
                  29%          (50   -    21)      reservation       allocation        as
                  conditioned by the ceiling 50%. If in future the
                  claim of Minorities is conceded (which is
                  presently          sub       judice)    it    will      mean          to
                  accommodate around 73% backward class of
                  the State population within 29% reservation
                  quota.        This is yet another facet of the extra
                  ordinary situation and exceptional circumstance
                  emerging in the State"


 166             The       other         crucial     aspect     is     regarding           the

quantifiable data about the public employment.                                 Under this

subhead,          it is observed by the Commission that at present

strength of State Public Employment is around 14,00,000,

which is available to 11.24 crores population of the State,

which proportion comes to 1.24% jobs per hundred youth. If

computed against the eligible youth, population which is found

to be 27% of the State population as per latest figure, it gets

converted into 4.62% jobs per hundred youth.                                 It is further

observed that the average recruitment per year is not more

than 5% in the State. Therefore, 5% of the 4.62% jobs per


patil-sachin.




::: Uploaded on - 27/06/2019                             ::: Downloaded on - 28/06/2019 05:27:00 :::
                                 439                            Marata(J) final.doc

hundred youth gets translated to 0.23%, that is almost less

than one job per hundred eligible youth. Now in this scenario,

there is 50% reservation in matter of public employment,

which further brings the number down to 0.12% and this is the

percentage which will be available for 95% population and the

remaining 0.12% would be available for remaining 5% forward

class youth.



167              The aforesaid data reflect the availability of jobs for

youth and also raises a question as to if the said statistics is

accepted, then, where would the youth belonging to Maratha

community which is 30% in the State of Maharashtra finds a

chance to get an employment.              The data collected by the

Commission clearly reflect that the Maratha community is

engaged mostly in agricultural occupation but wherever this

community has moved to the city like Bombay, it has found its

employment only in form of Mathadi Hamals, Dabbewalas and

the women creed being engaged as domestic workers.                             The

report from the Maharashtra State Labour Commissioner on

Mathadi-Hamals has established that out of total Mathadi-

Hamals who are registered with Labour Commissioner, the

percentage of Marathas is 43% and 33% belong to Muslim


patil-sachin.




::: Uploaded on - 27/06/2019                  ::: Downloaded on - 28/06/2019 05:27:00 :::
                                      440                                Marata(J) final.doc

community.             There cannot be any doubt about the socio

economic and educational status of those who are working as

Mathadi Hamals and the survey of Gokhale Institute has made

available the quantifiable data about this community.                                   The

Gokhale Institute has also conducted a study of domestic

workers, house maids in the year 2015 in the area of Pune and

Pune Chinchwad Municipal Corporation and it has recorded

that this includes large part of Maratha community women.

The report on sugarcane cutters is also one significant report

before the Commission.                 The study carried out at 10 sugar

factories reveal that sugarcane cutters belonging to Beed,

Dhule, Ahmednagar, Jalgaon, Nandurbar and Aurangabad

largely comprise of Marathas and Vanjara communities which

is a migrant population. There can also be no quarrel about

the social status based on the economical earnings of this

class of people.               The data placed before the Commission

disclose that 85% segment of Maratha community has an

annual average income per family less than Rs.25,000/- and

this     figure      itself    is   sufficient   to     indicate        the     financial

backwardness of the community.                        This financial distress is

probably one of the major factor which has contributed to

large number of suicides of farmers and since it is largely the


patil-sachin.




::: Uploaded on - 27/06/2019                           ::: Downloaded on - 28/06/2019 05:27:00 :::
                                    441                            Marata(J) final.doc

Kunbis and Marathas who were the cultivators, the proportion

of suicides of farmers from this community, the percentage is

higher being agriculturist and with the sizable decrease in the

holding of the land, the non-irrigated holding being as large as

82% coupled with the poor quality of soil are some of the

factors         which      have   contributed   to    the      suicides        being

committed on account of agrarian crisis and the major chunk

is of Maratha.

                 The situation, therefore, which emerges is that the

earlier generation of the community has with great efforts

trying to clinch on to their traditional occupation of farming in

spite of the major agrarian crisis whereas the younger

generation is finding its way into the cities.                     However, on

account of the lower educational levels and the scarcity of

availability of jobs, they are constrained to take up the

occupations            like    working   as   Hamals,      entering         in     the

Dabbewala chain prominent in the city of Bombay and other

inferior and ancillary jobs.             Hence, we have before us a

community which is conclusively established to be backward

and has reached its Nadir on account of their economic

distress and the State in its enabling power is duty bound to

lead a helping hand to this community in exercise of the duty


patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:27:00 :::
                                    442                              Marata(J) final.doc

cast upon it in light of the directive principles of the State

policy. The prime question, therefore, is when the State has

identified this community as backward on all fronts, i.e. social,

economic and educational, can the State turn a blind eye to

their      demand          to   claim    certain   concessions          which        are

otherwise available to number of communities residing in the

State only on the ground that ceiling of 50% would not permit

the State to do so. It is the duty of the State to promote with

special care the educational and economic interest of the

weaker section of the people and to protect them from social

injustice and all forms of exploitation.                It is also a bounden

duty of a State under Article 38 of the Constitution to strive to

promote the welfare of its people by securing and protecting

as effectively as it made a social order in which justice, social,

economic and political can be achieved. It is also a duty of

the State to minimize the inequalities in income and

endeavour to eliminate inequalities in status, facilities and

opportunities not only amongst individuals but group of people

engaged in different vocations.                If in exercise of this duty

which is enjoined on the State, the State makes a sincere

attempt to achieve such a social order ensuring welfare of a

section of people, can it be not said that the situation


patil-sachin.




::: Uploaded on - 27/06/2019                       ::: Downloaded on - 28/06/2019 05:27:00 :::
                                   443                             Marata(J) final.doc

prevalent in State of Maharashtra and the endeavour of the

State to take steps for upliftment of Maratha community falls

within the exceptional and extra-ordinary circumstances.

Accommodating the said community in the list of Other

Backward Classes of the State which have been held entitled

for a quota of 19% under the two legislations framed by the

State would really be a chaotic situation. This would not only

hit the Other Backward Classes adversely but it would also in

a sense literally uproot them since the Other Backward Class

community            is    enjoying   the   benefit   of     reservation          and

unfortunately that day has not yet come when it can be said

that they have relieved themselves of backwardness and have

been really brought on par with the upper class of the society.

The situation that emerges is that the Maratha community

suffers from a double jeopardy, in spite of the proven social

and             educational       backwardness,            historically           and

contemporarily, they are perforced to compete with the open

category candidates and do not fare well. The social status of

this community is on the decline on account of its economic

and educational backwardness and on account of the fact that

no benefit has ever being conferred on them leading to a

situation that they are left to themselves and their outburst


patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:27:00 :::
                                444                           Marata(J) final.doc

has been witnessed by the State in form of participation in

agitations and various dharnas/morchas which were taken out.

The State is, therefore, attempting to derive a solution which

is in the interest of Other Backward Classes and also the

Maratha community which is nothing else but an Other

Backward Class. The visible biggest inequality perpetuating in

State Public Employment compels the State to ensure that the

existing scenario is not disturbed, but at the same time, the

large backward class of Marathas having estimated population

of 30% is also conferred with the benefit of Article 15(4) and

16(4). The wrong done to the community can only be righted

by classifying them as a distinct class from the OBC and

ensuring them a separate quota of reservation so that the

OBCs with the quota of 19% who are themselves struggling,

do not get disturbed.          The very inability of the Marathas to

stand in with the open category candidates who are otherwise

socially, educationally and economically better placed, would

then be taken care of and this would gain them an entry into

the main stream of life and avail an opportunity to overcome

the backwardness with which they are struggling and by

availing the opportunity, they would progress further. This can

only be done by crossing the limit of 50% ceiling on account of


patil-sachin.




::: Uploaded on - 27/06/2019                ::: Downloaded on - 28/06/2019 05:27:00 :::
                                445                      Marata(J) final.doc

extra-ordinary situations created in the State.                  We are

conscious that mere agitations or demands by a particular

community may not be a justiciable reason for the State to

exceed the limit of 50%. However, we have noted that here

is a community who on the basis of quantifiable and

contemporary data, is entitled to be classified as a separate

class and the State has taken necessary steps for its social

advancement and also provided it an adequate representation

in the posts in the State by taking affirmative steps in exercise

of its enabling power. This peculiar situation has given rise to

an extra-ordinary scenario which the State has strived to deal

with in exercise of its enabling power so as to achieve the

primary goal of equality for all its citizens. The Commission,

has collected and collated the data and placed it before the

State so as to enable it to invoke its enabling power, and

particularly when the Commission has arrived at a conclusion

that 80% to 85% of population in the State of Maharashtra is

backward and accommodating this population within a ceiling

limit of 50% will be injustice to the identified backward classes

and it will also frustrate the very purpose of the reservation

policy, the State has taken steps to deal with the situation

through the impugned legislation.


patil-sachin.




::: Uploaded on - 27/06/2019           ::: Downloaded on - 28/06/2019 05:27:00 :::
                                   446                             Marata(J) final.doc




168              Justice A.P. Sen in K.C. Vasanth Kumar Vs. State

of Karnataka has expressed his opinion on the percentage of

reservation by taking into consideration the population and his

opinion reads thus :

                   85.         "In this context, I must point out that the
                   adequacy or otherwise of representation of the
                   backward classes in the services has to be determined
                   with reference to the percentage of that class in the
                   population and the total strength of the service as a
                   whole. The representation does not have to exactly
                   correspond to the percentage of that class in the
                   population; it just to be adequate. Moreover, in the
                   case of services the extent of representation has to be
                   considered by taking into account the number of
                   members of that class in the service, whether they are
                   holding reserved or unreserved posts. I cannot
                   overemphasize the need for a rational examination of
                   the 17 whole question of reservation in the light of the
                   observation made by us. The State should give due
                   importance and effect to the dual constitutional
                   mandates of maintenance of efficiency and the
                   equality of opportunity for all persons. The nature and
                   extent of reservations must be rational and
                   reasonable. It may be, and often is difficult for the
                   Court to draw the line in advance which the State
                   ought not to cross, but it is never difficult for the Court
                   to know that an invasion across the border, however
                   ill-defined, has taken place. The Courts have neither
                   the expertise nor the sociological knowledge to define
                   or lay down the criteria for determining what are
                   'socially and educationally backward classes of
                   citizens' within the meaning of Art 15(4) which
                   enables the State to make 'special provisions for the
                   advancement' of such classes notwithstanding the
                   command of Art. 15(2) that the State shall not
                   discriminate against and citizens on the ground only
                   of religion, race, caste, descent, place of birth,
                   residence or any of them. Art. 340 provides for the
                   appointment of a Commission to 'investigate the
                   conditions of socially and educationally backward


patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:27:00 :::
                                   447                             Marata(J) final.doc

                   classes within the territory of India and the difficulties
                   under     which    they     labour    and    to     make
                   recommendations as to the steps that should be taken
                   by the Union or any State to remove such difficulties
                   and to improve their condition. The state of
                   backwardness of any class of citizens is a fact
                   situation which needs investigation and determination
                   by a fact finding body which has the expertise and the
                   machinery for collecting relevant data. The
                   Constitution has provided for the appointment of such
                   a Commission for Backward Classes by the President
                   under Art. 340 to make recommendations and left it to
                   the State to make special provisions for the
                   advancement of such backward classes. The Court is
                   ill- equipped to perform the task of determining
                   whether a class of citizens is socially and
                   educationally backward. This Court has, however, a
                   duty to interpret the Constitution and to see what it
                   means and intends when it makes provision for the
                   advancement of socially and educationally back- ward
                   classes. In considering this situation then, we must
                   never forget that it is the Constitution we are
                   expounding. Except for this the Court has very little or
                   no function".


169              The State has also taken into account the efficiency

of      administration         while    considering        the       exceptional

circumstances. The next point to which we would refer is the

overall efficiency of administration is as highlighted by the

judgment in Nagaraj. In the latest judgment in case of B.K.

Pavitra Vs. The Union of India and ors, (supra) the said

argument has been conclusively dealt with in the backdrop of

the various judgments and we would carefully refer to the said

observations :-




patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:27:00 :::
                                 448                             Marata(J) final.doc

                 116         Critics of affirmative action programs in
                 government services argue that such programs
                 adversely    impact      the    overall   competence    or
                 ―efficiency of government administration. Critics
                 contend that the only method to ensure ―efficiency in
                 the administration of government is to use a ―merit
                 based approach - whereby candidates that fulfil more,
                 seemingly ―neutral, criteria than others are given
                 opportunities      in     government       services.   The
                 constitutional justification for this ―efficiency argument
                 is centred around Article 335.

                      ―335. The claims of the members of the
                      Scheduled Castes and the Scheduled Tribes shall
                      be taken into consideration, consistently with the
                      maintenance of efficiency of administration, in
                      the making of appointments to services and posts
                      in connection with the affairs of the Union or of a
                      State:
                      [Provided that nothing in this article shall prevent
                      in making of any provision in favour of the
                      members of the Scheduled Castes and the
                      Scheduled Tribes for relaxation in qualifying
                      marks in any examination or lowering the
                      standards of evaluation, for reservation in
                      matters of promotion to any class or classes of
                      services or posts in connection with the affairs of
                      the Union or of a State.].
                 The proviso was inserted by the Constitution (Eighty-
                 second Amendment) Act 2000.

                 117           The substantive part of Article 335 contains
                 a mandate : a requirement to take into consideration
                 the claims of SCs and STs in making appointments to
                 services and posts in connection with the affairs of the
                 Union or of a State. Consideration is much broader in its
                 ambit than reservation. The consideration of their
                 claims to appointment is to be in a manner consistent
                 with maintaining the efficiency of administration. The
                 proviso specifically protects provisions in favour of the
                 SCs and STs for: (i) relaxing qualifying marks in an
                 examination; (ii) lowering the standards of evaluation;
                 or (iii) reservation in matters of promotion. Reservation
                 is encompassed within the special provision but the
                 universe of the latter is wider.




patil-sachin.




::: Uploaded on - 27/06/2019                   ::: Downloaded on - 28/06/2019 05:27:00 :::
                                 449                             Marata(J) final.doc

                 118         The    proviso   recognizes    that   special
                 measures need to be adopted for considering the
                 claims of SCs and STs in order to bring them to a level
                 playing field. Centuries of discrimination and prejudice
                 suffered by the SCs and STs in a feudal, caste oriented
                 societal structure poses real barriers of access to
                 opportunity. The proviso contains a realistic recognition
                 that unless special measures are adopted for the SCs
                 and STs, the mandate of the Constitution for the
                 consideration of their claim to appointment will remain
                 illusory. The proviso, in other words, is an aid of
                 fostering the real and substantive right to equality to
                 the SCs and STs. It protects the authority of the Union
                 and the States to adopt any of these special measures,
                 to effectuate a realistic (as opposed to a formal)
                 consideration of their claims to appointment in services
                 and posts under the Union and the states. The proviso
                 is not a qualification to the substantive part of Article
                 335 but it embodies a substantive effort to realise
                 substantive equality. The proviso also emphasises that
                 the need to maintain the efficiency of administration
                 cannot be construed as a fetter on adopting these
                 special measures designed to uplift and protect the
                 welfare of the SCs and STs.

                 119          The Constitution does not define what the
                 framers meant by the phrase ―efficiency of
                 administration. Article 335 cannot be construed on the
                 basis of a stereotypical assumption that roster point
                 promotees drawn from the SCs and STs are not efficient
                 or that efficiency is reduced by appointing them. This is
                 stereotypical because it masks deep rooted social
                 prejudice. The benchmark for the efficiency of
                 administration is not some disembodied, abstract ideal
                 measured by the performance of a qualified open
                 category candidate. Efficiency of administration in the
                 affairs of the Union or of a State must be defined in an
                 inclusive sense, where diverse segments of society find
                 representation as a true aspiration of governance by
                 and for the people. If, as we hold, the Constitution
                 mandates realisation of substantive equality in the
                 engagement of the fundamental rights with the
                 directive principles, inclusion together with the
                 recognition of the plurality and diversity of the nation
                 constitutes a valid constitutional basis for defining
                 efficiency. Our benchmarks will define our outcomes. If
                 this benchmark of efficiency is grounded in exclusion, it

patil-sachin.




::: Uploaded on - 27/06/2019                   ::: Downloaded on - 28/06/2019 05:27:00 :::
                                    450                              Marata(J) final.doc

                 will produce a pattern of governance which is skewed
                 against the marginalised. If this benchmark of efficiency
                 is grounded in equal access, our outcomes will reflect
                 the commitment of the Constitution to produce a just
                 social order. Otherwise, our past will haunt the inability
                 of our society to move away from being deeply unequal
                 to one which is founded on liberty and fraternity. Hence,
                 while interpreting Article 335, it is necessary to liberate
                 the concept of efficiency from a one sided approach
                 which ignores the need for and the positive effects of
                 the inclusion of diverse segments of society on the
                 efficiency of administration of the Union or of a State.
                 Establishing the position of the SCs and STs as worthy
                 participants in affairs of governance is intrinsic to an
                 equal    citizenship.    Equal    citizenship   recognizes
                 governance which is inclusive but also ensures that
                 those segments of our society which have suffered a
                 history of prejudice, discrimination and oppression have
                 a real voice in governance. Since inclusion is
                 inseparable from a well governed society, there is, in
                 our view, no antithesis between maintaining the
                 efficiency of administration and considering the claims
                 of the SCs and STs to appointments to services and
                 posts in connection with the affairs of the Union or of a
                 State.


Reliance is also placed on the judgment of Justice O.

Chinnappa Reddy in K.C. Vasanth Kumar which reads thus :

            120 This part of the philosophy of the Constitution was
            emphasized in a powerful exposition contained in the judgment
            of Justice O Chinnappa Reddy in K C Vasanth Kumar v State of
            Karnataka (―K C Vasanth Kumar). The learned Judge held:


                    ―35. One of the results of the superior, elitist
                    approach is that the question of reservation is
                    invariably viewed as the conflict between the
                    meritarian principle and the compensatory principle.
                    No, it is not so. The real conflict is between the class
                    of people, who have never been in or who have
                    already moved out of the desert of poverty, illiteracy
                    and backwardness and are entrenched in the oasis of
                    convenient living and those who are still in the desert
                    and want to reach the oasis. There is not enough fruit
                    in the garden and so those who are in, want to keep


patil-sachin.




::: Uploaded on - 27/06/2019                       ::: Downloaded on - 28/06/2019 05:27:00 :::
                                     451                              Marata(J) final.doc

                     out those who are out. The disastrous consequences
                     of the so-called meritarian principle to the vast
                     majority of the under-nourished, poverty-stricken,
                     barely literate and vulnerable people of our country
                     are too obvious to be stated. And, what is merit?
                     There is no merit in a system which brings about such
                     consequences...




                   Conclusively, Their Lordships have held as follows:

                124        Once we understand ―merit as instrumental in
                achieving goods that we as a society value, we see that the
                equation of ―merit with performance at a few narrowly defined
                criteria is incomplete. A meritocratic system is one that rewards
                actions that result in the outcomes that we as a society value.


                125      For     example,     performance       in   standardised
                examinations (distinguished from administrative efficiency) now
                becomes one among many of the actions that the process of
                appointments in government services seeks to achieve. Based
                on the text of Articles 335, Articles 16 (4), and 46, it is evident
                that the uplifting of the SCs and STs through employment in
                government services, and having an inclusive government are
                other outcomes that the process of appointments in
                government services seeks to achieve. Sen gives exactly such
                an example

                     If, for example, the conceptualisation of a good society
                     includes the absence of serious economic inequalities,
                     then in the characterisation of instrumental goodness,
                     including the assessment of what counts as merit, note
                     would have to be taken of the propensity of putative merit
                     to lessen - or to generate - economic inequality. In this
                     case, the rewarding of merit cannot be done independent
                     of its distributive consequences.
                     ... A system of rewarding of merit may well generate
                     inequalities of well-being and of other advantages. But, as
                     was argued earlier, much would depend on the nature of
                     the consequences that are sought, on the basis of which
                     merits are to be characterised. If the results desired have a
                     strong distributive component, with a preference for
                     equality, then in assessing merits (through judging the
                     generating results, including its distributive aspects),
                     concerns about distribution and inequality would enter the
                     evaluation.




patil-sachin.




::: Uploaded on - 27/06/2019                        ::: Downloaded on - 28/06/2019 05:27:00 :::
                                     452                            Marata(J) final.doc

                 The       State    Government     while       acting       on      the

quantifiable data has ensured that the standards of merit are

not diluted while the community compete in the quota allotted

to it and in any contingency, the Other Backward Classes in

the State are enjoying the said privileges and the Maratha

community should not be accused of bringing the efficiency

down, which is again not proved by any material being placed

on record, but is only expressed as an apprehension.



170              The State after constituting a Commission in June

2017 to determine the representation of Marathas and to

define the exceptional circumstances and extra-ordinary

situations has enacted a legislation conferring benefits on the

said      class      which     it   has   identified    as     backward.           The

Commission has recommended that Maratha class of citizens

in the State is socially, educationally and economically

backward by analyzing the determined parameters. We have

reproduced above the conclusions of the Commission. Point

No.H of the said recommendation categorise the extra-

ordinary situation and circumstances for crossing 50% limit.

The Committee is also therefore, conscious of the limit/ceiling

of 50% as determined by the authoritative pronouncement of


patil-sachin.




::: Uploaded on - 27/06/2019                      ::: Downloaded on - 28/06/2019 05:27:00 :::
                                         453                            Marata(J) final.doc

the Hon'ble            Apex Court through its 9 Judges Constitution

Bench. The extra-ordinary situations have been culled out as

the report has declared that Maratha community comprise

30% of the population of the State and this figure is derived

on the basis of quantifiable data. The extra-ordinary situation

is     therefore          carved        out    for   awarding         an      adequate

representation to the Maratha community who is now declared

socially, educationally and economically backward. Based on

the     population             of   30%,      Commission     has      arrived       at       a

conclusion that the total percentage of State population which

is entitled for the constitutional benefits and advantages as

listed under Article 15(4) and Article 16(4) would be around

85%       and      this        is   a   compelling    extra-ordinary           situation

demanding extra-ordinary solution within the constitutional

framework.            The Commission has concluded that as far as

Scheduled Caste and Scheduled Tribes are concerned, the

Constitutional framework do not contemplate any quantifiable

data or its verification and it has to be in proportion to the

population requiring more distinction to be made as regards

adequate, vis-a-vis proportionate                    as to be one in case of

reservation to the Other Backward Classes. The Commission

therefore, proceeds to derive a formula for tackling emerging


patil-sachin.




::: Uploaded on - 27/06/2019                          ::: Downloaded on - 28/06/2019 05:27:00 :::
                                454                             Marata(J) final.doc

scenario and it calculates that for dealing with 63% of weaker

section, excluding 22% (SC ST VJNT) will have to be restricted

to the remaining 29% reservation allocation as a condition by

ceiling of 50% and this is an extra-ordinary situation.                        The

Commission has attempted to clarify it in the following

manner :-

 87+9Total Backward             85%
 population                     (52% as determined by Mandal
                                Commission + 30% of Maratha
 OBC and Maratha                63%
 Population                     (85% - 22% SCST VJNT)

                 Total percentage of reservation 50%

 Reservation of 22% SCST             21.00%
 Reservation available for           29.00%
 63%
 (Maratha + OBC)


The Commission, therefore, makes out a case that if the

ceiling of 50% is kept in tact, and more and more classes of

citizenry are to be accommodated in the other 50%, this

would result in a way favouring the forward class of society to

enjoy their age-old social and educational dominance in

perpetuity again at the cost of majority, backward class of

population and this is a breach of principle of positive

discrimination which has been invoked by the Constitution


patil-sachin.




::: Uploaded on - 27/06/2019                  ::: Downloaded on - 28/06/2019 05:27:00 :::
                                455                        Marata(J) final.doc

makers.         The plight of Maratha has been described as the

worst sufferers by not allowing the breach of 50% reservation

limit on one hand and tagging them with forward class citizens

to frame the constitution on the other hand, and in fact, the

Maratha community was already included in the backward

category before independence and till the year 1952, as an

intermediary class and most of the classes from intermediary

has been included in backward classes but only the Marathas

have been included without any reasoning and came to be

tagged with forward class of citizens to face a stilt unequal

competition. The reasoning cited by the Commission in its

report does disclose that it has formulated and answered an

issue that Maratha community is a kin to another side of coin

of Kunbi community. However, the Commission has derived a

method of placing this community outside the Other Backward

Class list and it has shared a reasoning that the backward

class communities already included in the OBC list, the total

population of which is estimated to be around 33% to 34%

and they are enjoying 29% of reservation quota (50 - 21)

allotted to SCST and and if abruptly they are asked to share

their well established entitlement of       reservation with 30%

Maratha class, it would be a catastrophic scenario and this,


patil-sachin.




::: Uploaded on - 27/06/2019             ::: Downloaded on - 28/06/2019 05:27:00 :::
                                  456                                Marata(J) final.doc

according to the Commission is an extra-ordinary situation

and exceptional circumstances, which if not swiftly and

judicially addressed may lead to unwarranted repurcation in

the well said harmony of of co-existence culture of the State.

This conclusion of the Commission gets translated into the Bill

which is included in the State legislature providing the

reservation to Maratha community in a different compartment

than that of the backward classes. There can be no quarrel

and we have already expressed our accord to the findings

recorded by the Commission and we are also in agreement

with the report of the Commission that Marathas have a less

representation in the public services.                 The statistics by the

Commission do disclose that as per the latest census figure

4.62% jobs are available per 100 youth in public services and

has the average recruitment per year is not more than 5% of

the total body of the State. The availability ratio sinks to 0.23

% less than one job per 100 eligible youth. According to the

SOR, if the job scenario is restricted in the manner that only

50% of 0.23% i.e. 0.12% jobs per recruitment year will be

available to 95% population and remaining 0.12% jobs to a

population of 5% unreserved jobs of forward seats, this is a

mockery          of     reservation    principle     in     State/employment


patil-sachin.




::: Uploaded on - 27/06/2019                       ::: Downloaded on - 28/06/2019 05:27:00 :::
                                      457                            Marata(J) final.doc

constitutionally treachery according to the report and this is

also       taken       as      an    extra-ordinary    situation         warranting

enhancement of reservation of percentage beyond 50%.



171              In light of the aforesaid discussion, we are satisfied

that the Commission as well as the State Government has

made out a case of existence of extra-ordinary situation and

exceptional circumstances being in existence in the State so

as to fall within the exception carved out in the judgment of

Indra Sawhney and it has crossed the said limit in light of an

extra-ordinary situation emerging in the State.




(IX) WHETHER THE STATE GOVERNMENT HAS JUSTIFIED
EXERCISE OF ITS ENABLING POWER UNDER ARTICLE
15(4) AND 16(4) IN THE BACKDROP OF THE FINDINGS
CONCLUSIONS AND RECOMMENDATIONS OF THE MSBCC
REPORT



172              Under         the   Indian   Constitution,       reservation             is

accepted as one of modes of achieving equality and though

the quotas are seen as widely unfair and condemned for

punishing the innocent upper caste for the damage suffered in

the past, leading to widening of gaps in the society, based on

patil-sachin.




::: Uploaded on - 27/06/2019                       ::: Downloaded on - 28/06/2019 05:27:00 :::
                                458                          Marata(J) final.doc

caste lines instead of striving for casteless society, the need

for reservation in form of special concession still persists as it

assists in achieving the Constitutional goal of equality of

opportunity and equality of status. Amidst this conundrum, it

is also realised that benefiting generation whose parents have

already moved up by enjoying the privilege and attained

equality in the social structure, both in status and opportunity

do not avail the benefits in form of such concession. The result

of the situation is that the much poorer, first generation of a

family is left in lurch.

                 Due to passage of time, the traditional occupation

as the standard means of economic achievement has lost

much of its significance and by this time it is also settled by

the legal debate that caste cannot be the sole criteria for

identifying backwardness. However, the criteria of social and

educational backwardness is still relevant since it finds place

in the Constitution itself and identification of this class is

important. It may not contemplate identification of a particular

individual to fit into the said category but the task is to

identify an entire class which is socially and educationally

backward. Though economic backwardness is not a measure

to identify backwardness till the latest 103rd Amendment


patil-sachin.




::: Uploaded on - 27/06/2019               ::: Downloaded on - 28/06/2019 05:27:00 :::
                                        459                               Marata(J) final.doc

which has mandated certain reservation in favour of the

economically weaker sections of the society. However, we

cannot turn a blind eye to the social scenario with a wide gap

between the affluent economic class enjoying an upper hand

irrespective of their caste, occupation etc, whereas there exist

a class which is economically deprived and though normally

we apply the terminology 'poor' to the said class, it exist

irrespective of the caste, occupation, etc.                               The present

scenario prevailing in the State of Maharashtra is also not an

exception to this rule. The community known as Maratha also

comprise of these two stratas those which are well to do,

affluent and even in the helm of affairs of the State on one

hand and the persons belonging to the same class on account

of    the        economic           backwardness       suffer     from       social      and

educational backwardness.                     It is difficult to ascertain whether

economic           situation          leads     to    educational          and        social

backwardness or vice-a-versa.                      However, for the purpose of

the Constitution, the educational and economic backwardness

is a measure of backwardness. It is necessary to achieve a

social          balance        so    that    the     said   class      attains        social

empowerment.                   Backwardness no longer remains to be

identified on the basis of traditional yardsticks of occupation


patil-sachin.




::: Uploaded on - 27/06/2019                            ::: Downloaded on - 28/06/2019 05:27:00 :::
                                      460                            Marata(J) final.doc

and social acceptability. The backwardness of OBC need not

be strictly comparable to that of Scheduled Caste and

Scheduled Tribes.               Mere educational or social backwardness

would also be not the end point since the economic criteria is

closing in as a prime cause for backwardness.

                 Though it is attempted to canvass before us that

Maratha community is socially advanced and the instances

have been cited to inform that several Chief Ministers of the

State, belonged to Maratha community, that in our opinion, do

not make the entire community forward or advanced.                                        A

community            is    a    group   of    people   having        a     particular

characteristics in common and when this community is

stratified on economic factors, then just because one part of

the      community             has   progressed   do     not     wipe       out      the

backwardness of the remaining part.                          By applying the

yardstick        for      measuring     the    backwardness,          the      MSBCC

concluded that Maratha community                    as a class are socially,

educationally and economically backward and weightage of

21.5 marks out of maximum 25 marks, by statistically

analysing the data has been brought on record. Similarly, the

Commission has also recorded that there is no adequate

representation of this community in public employment and


patil-sachin.




::: Uploaded on - 27/06/2019                       ::: Downloaded on - 28/06/2019 05:27:00 :::
                                461                     Marata(J) final.doc

the presence of Marathas in the said public employment in

higher grade of 'A', 'B', 'C' and 'D' is found to be inadequate

not only as proportion to their State population share of

around 30% but also because of inadequacy in the number of

graduates which is the minimum educational qualification for

this grade of public posts. Further, the Commission has also

brought on record the quantifiable data as regards the

presence of Maratha community in pursuit of academic career

and on an average 4.30% is the figure which is arrived at

being occupied by the persons from Maratha community in

academic and teaching post. The lack of conventional degree

level education has been traced as one of the cause for they

adopting a lowly labour oriented employment such as

Mathadis, Hamals, Dabbewalas working in sugar crushers etc.

As far as the educational status is concerned, 13.42% of the

community is found to be illiterate whereas the proportion of

those attaining SSC and HSC level is also recorded to be below

State average and whereas only 0.77% of this population has

acquired technical and professional proficiency. This position

of Marathas is reflective of their economical status and the

Commission has concluded that around 93% of Maratha

families have an annual income of much less, which is below


patil-sachin.




::: Uploaded on - 27/06/2019          ::: Downloaded on - 28/06/2019 05:27:00 :::
                                        462                             Marata(J) final.doc

the average income of middle class family. The percentage of

landless and marginal farmers (land ownership less than 2.5

acres) is found to be around 71% and percentage of big

farmers holding about 100 acres of land is only around 2.7%.

This precisely is the position of Maratha community in the

State. This situation being emerged out of the report of the

Commission which we have accepted since based on a

systematic study and since the Commission has collected the

contemporaneous data by actually visiting the houses located

in villages, talukas and attempted to ascertain the condition of

living of this community and though we accept the argument

of those opposing reservation to the said community that the

situation of all the communities residing in rural area is the

same. However, we have also noted that dominantly, it is this

caste which continues its habitat in rural part of State of

Maharashtra. The community is not able to move out of the

rural      scenario            since   their   traditional     occupation           being

agriculture, either they own small portions of land in villages

or have been working with the land owners of the same

community having more acreage of land. When they migrate

to the urban/semi-urban areas, their educational status poses

a handicap for them.                      The backwardness of the said


patil-sachin.




::: Uploaded on - 27/06/2019                          ::: Downloaded on - 28/06/2019 05:27:00 :::
                                463                            Marata(J) final.doc

community thus not being doubted, the State has come up

with an affirmative action by bringing in a legislation providing

quotas in education and employment for this community.

Considering the fact that the community had sufficient

political representation, no reservation is provided to this

community in the political arena.             The compelling State's

interest of recognizing the said community as backward and

conferring certain privileges on the said community has been

scrutinized by us in exercise of a power of judicial review. The

Maratha community largely is found to be poor though

poverty is a peculiarity of Indian population that a factor has

not been adopted the sole criteria for identifying their

backwardness but the unfortunate situation leading to their

social and educational backwardness has been pin-pointedly

relied upon by the State while exercising its enabling power.

In Ashok Kumar Thakur Vs. Union of India ,37 the Apex

Court       has      unmistakably    recognised   that      the     economic

backwardness is also a relevant factor which can never be lost

sight of.




37 2008 (6) SCC 1

patil-sachin.




::: Uploaded on - 27/06/2019                 ::: Downloaded on - 28/06/2019 05:27:01 :::
                                   464                             Marata(J) final.doc

173              The following observations truly depict the scenario

prevailing as on today not only in the State of Maharashtra but

through out the country :

                    "Caste has divided this country for ages. It has
                    hampered its growth. To have a casteless society will
                    be realization of a noble dream. To start with, the
                    effect of reservation may appear to perpetuate caste.
                    The immediate effect of caste based reservation has
                    been rather unfortunate. In the pre- reservation era
                    people wanted to get rid of the backward tag -- either
                    social or economical. But post reservation, there is a
                    tendency even among those who are considered as
                    'forward', to seek 'backward' tag, in the hope of
                    enjoying the benefits of reservations. When more and
                    more people aspire for 'backwardness' instead of
                    'forwardness' the country itself stagnates. Be that as
                    it may. Reservation as an affirmative action is required
                    only for a limited period to bring forward the socially
                    and educationally backward classes by giving them a
                    gentle supportive push. But if there is no review after
                    a reasonable period and if reservation is continued,
                    the country will become a caste divided society
                    permanently. Instead of developing an united society
                    with diversity, we will end up as a fractured society for
                    ever suspicious of each other. While affirmative
                    discrimination is a road to equality, care should be
                    taken that the road does not become a rut in which
                    the vehicle of progress gets entrenched and stuck.
                    Any provision for reservation is a temporary crutch.
                    Such crutch by unnecessary prolonged use, should not
                    become a permanent liability. It is significant that
                    Constitution does not specifically prescribe a casteless
                    society nor tries to abolish caste. But by barring
                    discrimination in the name of caste and by providing
                    for affirmative action Constitution seeks to remove the
                    difference in status on the basis of caste. When the
                    differences in status among castes are removed, all
                    castes will become equal. That will be a beginning for
                    a casteless egalitarian society."




patil-sachin.




::: Uploaded on - 27/06/2019                     ::: Downloaded on - 28/06/2019 05:27:01 :::
                                  465                             Marata(J) final.doc

174              In Ram Singh Vs. Union of India (supra), Hon'ble

The Chief Justice Ranjan Gogoi held thus :


                       "An affirmative action policy that keeps in mind
                only historical injustice would certainly result in under-
                protection of the most deserving backward class of
                citizens, which is constitutionally mandated. It is the
                identification of these new emerging groups that must
                engage the attention of the State and the
                constitutional power and duty must be concentrated
                to discover such groups rather than to enable groups
                of citizens to recover "lost ground" in claiming
                preference and benefits on the basis of historical
                prejudice".

                       The perception of a self-proclaimed socially
                backward class of citizens or even the perception of
                the "advanced classes" as to the social status of the
                "less fortunates" cannot continue to be a
                constitutionally       permissible     yardstick        for
                determination of backwardness, both in the context of
                Articles 15(4) and 16(4) of the Constitution. Neither
                can any longer backwardness be a matter of
                determination on the basis of mathematical formulae
                evolved by taking into account social, economic and
                educational        indicators.     Determination         of
                backwardness must also cease to be relative; possible
                wrong inclusions cannot be the basis for further
                inclusions but the gates would be opened only to
                permit entry of the most distressed. Any other
                inclusion would be a serious abdication of the
                constitutional duty of the State. Judged by the
                aforesaid standards we must hold that inclusion of the
                politically organized classes (such as Jats) in the list of
                backward classes mainly, if not solely, on the basis
                that on same parameters other groups who have
                fared better have been so included cannot be
                affirmed".


                 Keeping these principles in mind, we have delved

into the report of MSBCC.                 A community which was


patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:27:01 :::
                                466                          Marata(J) final.doc

subjected to the test of backwardness at the hands of

various         commissions    never   received      recognition           as

backward till the MSBCC came into picture.                      The said

Commission for the first time carried a systematic scientific

analysis based on the ground survey and analysed the

status of the said class and identified it to be backward.

Their backwardness though not comparable to Scheduled

Caste and Scheduled Tribe, is comparable to several other

backward classes which find its place in the list of Other

Backward Classes pursuant to Mandal Commission. "Kunbi"

is one such caste which has gained entry into the list of OBC

and Gaikwad Commission has specifically ruled that there is

no distinction between 'Kunbi' and 'Maratha' community. In

the backdrop of these findings, a question has arose for

determination is if the yardstick of backwardness apply to

both the communities, produce the same end result of they

being identified as 'backward', then why the Maratha

community should be excluded from availing the benefits.

The extra-ordinary situation that have emerged in adjusting

the said community into the 50% ceiling limit has already

been dealt with by the Commission extensively and it had

recommended for creation of a separate class for this


patil-sachin.




::: Uploaded on - 27/06/2019               ::: Downloaded on - 28/06/2019 05:27:01 :::
                                    467                          Marata(J) final.doc

community and similar other communities which are socially

and educationally backward. This community can have its

comparison with the Other Backward Classes in getting the

recognition of its social and educational backwardness

whereas it is distinct from the Other open class which do not

satisfy the criteria of social and educational backwardness.

The community, therefore, finds its place in a separately

grouped class of SEBC and a separate quota being reserved

for it. Since we have accepted the report of the Commission

and do not find any perversity or arbitrariness in the said

report and also since we have recorded that the State

legislature did not lack competency to enact the SEBC Act

2018, a step taken by it in exercising of its enabling power,

it poses no difficulty to uphold the reservation in favour of

this community.                In the words of Justice Krishna Iyer

"Constitutional questions cannot be viewed in vacuo but

must be answered in the social milieu which gives it living

meaning. "There must be a synthesis of ends and means, of

life's maladies and law's remedies". If these words are kept

in mind, in the framework of the Constitution and the

existing need of a particular class which came to be

subjected to scrutiny by the State and on a finding recorded


patil-sachin.




::: Uploaded on - 27/06/2019                   ::: Downloaded on - 28/06/2019 05:27:01 :::
                                  468                         Marata(J) final.doc

by an expert body in form of MSBCC who has acted within

the statutory framework, we feel no reason to interfere in

the decision of the State to confer reservation under Article

15(4) and 16(4) on the said community. It is to be noted

that in order to do away with the malady of the affluent or

the so-called advance members of this community availing

the benefit of Section 4(2) of the Enactment has introduced

the principle of creamy layer and has made it applicable for

the purposes of reservation to the SEBC and the reservation

available can only be availed by those persons who are

below creamy layer. Not only this, in form of Section 5, the

Enactment stipulated that if on merit, the person belonging

to SEBC class competes or secures a seat or appointment,

such a selection or appointment shall be considered on the

basis of merit.            The impugned enactment keeps open the

inclusion of other similarly situated classes of citizens to be

included in the SEBC class created under Section 2(j) of the

impugned enactment and share the quota prescribed in

Section 4. The enactment do not entail any political

reservation for the said community for election of the seats

in Village Panchayats, Panchayat Samitis, Zilla Prishadas,

Municipal Councils, Municipal Corporations, etc.


patil-sachin.




::: Uploaded on - 27/06/2019                ::: Downloaded on - 28/06/2019 05:27:01 :::
                                   469                            Marata(J) final.doc

                The State Government has also taken care of the

argument affecting the efficiency of administration. This

argument which is very much on the lips of the privilege

whenever reservation is mentioned was dealt by Justice

Chinappa Reddy three decades back in K.C. Vasanth Kumar

Vs. State of Karnataka (supra) has observed thus:-

                 37.      But the controversy between the meritarian
                 and the compensatory principals cannot be allowed to
                 cloud the issues before us. An intelligible consequence
                 of the fundamental rights of equality before the law,
                 equal protection of the laws, equality of opportunity,
                 etc., guaranteed to all citizens under our Constitution
                 is the right of the weaker sections of the people to
                 special provision for their admission into educational
                 institutions and representation in the services.
                 Appreciating the realities of the situation. and least
                 there by any misapprehension, the Constitution has
                 taken particular care to specially mention this right of
                 the weaker sections of the people in Arts. 15(4) and
                 16(4) of the Constitution. In view of Arts. 15(4) and
                 16(4) the so-called controversy between the
                 meritarian and compensatory principles is not of any
                 great significance, though, of course, we do not
                 suggest efficiency should be sacrificed. The question
                 really is, who are the scheduled castes, scheduled
                 tribes and backward classes, who are entitled to
                 special provision and reservation in regard to
                 admission      into   educational     institutions  and
                 representation in the services"

                 58              We must repeat here, what we have said
                 earlier, that there is no scientific statistical data or
                 evidence of expert administrators who have made any
                 study of the problem to support the opinion that
                 reservation in excess Or 5() percent may impair
                 efficiency. It is a rule of thumb and rules of the thumb
                 are not for judges to lay down to solve complicated
                 sociological and administrative problems. Sometimes,
                 it is obliquely suggested that excessive reservation is
                 indulged in as a mere votecatching device. Perhaps so,

patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:27:01 :::
                                 470                             Marata(J) final.doc

                perhaps not. One can only say 'out of evil cometh
                good' and quicker the redemption of the oppressed
                classes, so much the better for the nation. Our
                observations are not intended to show the door to
                genuine efficiency. Efficiency must be a guiding factor
                but not a smokes-cream. All that a Court may
                legitimately say is that reservation may h not be
                excessive. It may not be so excessive as to be
                oppressive; it may not be so high as to lead to a
                necessary presumption of unfair exclusion of everyone
                else.


175              The avowed purpose of the impugned legislation

being lending a helping hand to persons belonging to the

said class below creamy layer and in order to afford them an

opportunity to advance further in the contemporary period,

aims at moving them to a stage of equality with the

advance section of the society wherefrom they can proceed

further. The State who is conferred with the enabling power

and though argued by the Senior counsel Shri Aney that the

State cannot be compelled to exercise this enabling power,

equally true that if the State exercises this power, we can

only review the decision of the State to a limited extent to

find out whether the decision making is just and would not

ponder on the decision itself unless it is arbitrary. When we

have scrutinized the report of the Commission and the

decision of the State, we are satisfied that the procedure

preceding identification of a backward class has been


patil-sachin.




::: Uploaded on - 27/06/2019                   ::: Downloaded on - 28/06/2019 05:27:01 :::
                                      471                            Marata(J) final.doc

complied with and the data arrived by the Commission of

inadequacy of representation and backwardness being

based on the subjective satisfaction of the State, we have

shown           restraint      in   substituting   the    findings         of    the

Commission.              The State Government has exercised its

enabling power based on the report of the Commission and

has accepted the report in totality with an exception to the

quantum of reservation. The report of the Commission has

carved out 12% reservation for the community for education

purpose and 13% reservation to the posts/seats in the

services in the State. The learned senior counsel Shri

Sancheti has submitted that there is no justification for the

State to deviate from the percentage prescribed by the

Commission and when it has capped it at 12 and 13%

respectively, the State was not justified in prescribing the

reservation of 16% in favour of Maratha community. We find

substance in the said submission of the learned senior

counsel. The State Government is not justified exercise of

its enabling power in fixing a limit of 16%, both under 15(4)

and 16(4). The said limit, according to us, is not justified by

the State by bringing any quantifiable data establishing the

end point of 16%. The report                 of the Commission though


patil-sachin.




::: Uploaded on - 27/06/2019                       ::: Downloaded on - 28/06/2019 05:27:01 :::
                                   472                           Marata(J) final.doc

recommendatory in nature or in form of an advice given by

the Commission in terms of Section 9 of the MSBCC Act

2005 shall ordinarily be binding on the State Government

and if the State Government propose to reject the same,

totally or partially or even if intends to modify, it is

imperative for the State Government to record reasons in

writing. In absence of any such exercise undertaken by the

State Government, we hold that the exercise of enabling

power by the State Government determining the quantum

of reservation cannot be sustained and we express that the

quantum/limit            fixed   by the   Commission       is    based        on

quantifiable data. Since we have heard storming arguments

on the point of the ceiling imposed by the Apex Court in

matters of reservation, and the judgment in Archana Reddy

by the Andhra Pradesh High Court is heavily relied upon, we

should be conscious of even one percent of reservation

being conferred by the State without quantifiable data. The

Gaikwad Commission has justified the limit which it has set

in the report is based on the quantification set out by it by

taking into consideration the factors like the population of

Maratha as well as the several reserved categories who can

compete with the individuals on merit and do not desire to


patil-sachin.




::: Uploaded on - 27/06/2019                  ::: Downloaded on - 28/06/2019 05:27:01 :::
                                        473                                   Marata(J) final.doc

avail the reservation benefits as per their free choice and

aspire to opt for merit quota only. The Commission has set

out the calculation in Volume II in the following manner :-



(A)      For employment in State Public Employment will be :

 Sr.             Class           Proposed         Proposed                     Remarks.
 No.                            Allocation of    merit open
                                reservation        Quota
                                percentage       percentage
 1     Scheduled Caste          13%              35% for all Open Merit Quota of 35% for All
                                                 categories  the classes from 1 to 6 can
 2.    Scheduled tribe          7%                           compete        including     those
 3.    Most Backward Classes 13%                             individuals who do not desire to
       (NT/VJ/SBC)                                           avail reservation benefits as their
                                                             free choice and aspire to opt for
 4.    Other         Backward 19%                            Merit Quota Selection only.
       classes
 5.    Socially Educationally 13%
       Intermediate Backward
       Class (SEIBSC)
 6.    Free Merit Quota for all NIL
       the Open & Reserved
       Categories
       Total                    65%              35%




(B)      For      admission           in   Higher,      Technical            and       Medical

Admissions will be :

 Sr.                 Class                   Proposed           Proposed             Remarks.
 No.                                        Allocation of      merit open
                                            reservation          Quota
                                            percentage         percentage
 1     Scheduled Caste                     13%                36% for all Open Merit Quota of
                                                              categories  36%     for    All the
 2.    Scheduled tribe                     7%
                                                                          classes from 1 to 6
 3.    Most Backward Classes (NT/VJ/ 13%                                  will be eligible.
       SBC)
 4.    Other Backward classes              19%
 5.    Socially        Educationally 12%
       Intermediate Backward Class
       (SEIBSC)
 6.    Free Merit Quota for all the NIL
       Open & Reserved Categories



patil-sachin.




::: Uploaded on - 27/06/2019                                ::: Downloaded on - 28/06/2019 05:27:01 :::
                                  474                                Marata(J) final.doc

       Total                         64%               36%




                 The       Commission      has    given       its     thoughtful

consideration to the extent of reservation in the backdrop of

the ceiling limit laid down by the Apex Court and at the

same time, ensuring the quantum of reservation to a class

which it has determined and identified to be backward. In

making          its      recommendation,         the        Commission           has

undertaken a balancing act by classifying the newly created

class into a separate category of SEBC to ensure that this do

not affect the reservation already provided to the Other

Backward Classes in the State.              Considering the need of the

State to prescribe a separate quota for the Maratha

community pursuant to the MSBCC report, we hold and

declare that since the State Government has accepted the

report of the MSBCC, it ought to have adhered to it including

its recommendation on quantum of reservation for the

SEBC. The action of the State Government in not accepting

the     recommendation          on     quantum         of    reservation         and

prescribing the reservation of 16% to the community cannot

be sustained, over and above the percentage recommended

by the Commission. By doing so, we ensure the compliance



patil-sachin.




::: Uploaded on - 27/06/2019                       ::: Downloaded on - 28/06/2019 05:27:01 :::
                                475                         Marata(J) final.doc

of the parameters laid down in Nagaraj, i.e. the inadequacy

of representation and backwardness which necessarily has

to be based on quantifiable data being available with the

State. In light of this, though we uphold the enabling power

of the State to carve out a separate quota for the socially

and educationally backward class, including the Maratha,

and we uphold this enabling power contained in Section 4 of

the impugned Act, we declare that the quantum of 16% of

reservation under Article 15(4) and (5) as prescribed in sub-

section (a) of Section 4(1) of the impugned Act and the

quantum of reservation under Article 16(4) prescribed by

sub-section (b) of Section 4 (1), over and above, the

quantum prescribed by the Maharashtra State Backward

Class Commission is quashed and set aside.



176              Our whole deliberation revolved around the

identification of a community as a backward class and the

steps taken by the State in exercise of its enabling power.

We have also dealt with the specific objection advanced on

behalf of the petitioners that a class which was not

backward since the advent of the Constitution is now being

identified as backward.        The issue of identification of the


patil-sachin.




::: Uploaded on - 27/06/2019              ::: Downloaded on - 28/06/2019 05:27:01 :::
                                       476                               Marata(J) final.doc

backward classes which has eluded the constitutional courts

since it started examining the enabling power of the State

conferred as a special provision. The focal point has always

been of identification of these "backward classes". Several

judgments have been dedicated in answering the said

question and as to whether the backwardness has to be

social          and     educational         or    whether         the      economic

backwardness which contribute to the other two can also be

the factor for determination since in country like India,

poverty          is   the      root   cause      for   social     and      economic

backwardness. The uniform test of evolving the criteria to

determine the social and educational backwardness has also

been delved into for a long time.                       It is however, not in

dispute         that     the     reservation      policy     which        has      been

considered as a more for achieving equality without

impairing the efficiency but at the same time, aimed at

securing adequate representation, was never considered to

be a permanent feature.                 The framers of the Constitution

intended it to survive for a limited period to remove the

disparity which was historically traced amongst different

classes.          The preferential principle involved formidable

burden on the policy makers and the administration in a


patil-sachin.




::: Uploaded on - 27/06/2019                           ::: Downloaded on - 28/06/2019 05:27:01 :::
                                    477                                 Marata(J) final.doc

developing nation. The constitutional court also step in to

ensure that the policy makers have devised the effective

use of its enabling powers which the Constitution has

conferred on them. The width of the power exercised by the

State by invoking the provisions in the Constitution which

conferred this power on them varied from State to State and

region to region within a State depending on conditions

prevailing of the backward classes.                    Since the reservation

itself was expected to have a life, the provisions were

introduced in form of statutes which would enable the State

to have a review of the situation prevailing in its State and

take periodical measures                 to    continue        its exercise of

reviewing the socio economic progress of the backward

classes of citizens. This did not extend only to review the

conditions of those who are already conferred with the

benefits but also of those who are left out and are struggling

with their backwardness and feel aggrieved, comparing

themselves with those classes who have been enjoying the

privilege conferred by the State and have sufficiently

progressed in life.            This was the precise function which was

assigned         to     the    backward       class    commissions             to     be

constituted by the States in form of permanent body for


patil-sachin.




::: Uploaded on - 27/06/2019                          ::: Downloaded on - 28/06/2019 05:27:01 :::
                                478                          Marata(J) final.doc

entertaining, examining and recommending upon request

for inclusion, hearing complaints of over-inclusion or under-

inclusion in the list of Other Backward Classes in light of the

decision in the case of Indra Sawhney. As far as the State of

Maharashtra is concerned, it enacted the MSCBC Act 2005

constituted the State Commission for Backward Classes and

entrusted it with the functions set out in Section 9 and apart

from inclusion and exclusion of any class of citizens in the

list of backward class, it was assigned a function to cause

studies to be conducted on regular basis through and in

collaboration with reputed academic and research bodies for

building of data for about the changing socio economic

status of various classes of citizens and to regularly review

the socio economic progress of the backward classes of

citizens.       In light of this function to be discharged by the

Commission, under Section 11 of the Statute, it is made

imperative for the State Government to undertake revision

of the list after every succeeding period of 10 years, with a

view to exclude from such list, those classes which have

ceased to be backward classes, or for including in such list

new backward classes. Thus, the exercise of identification

of backwardness is a continuous process which the State is


patil-sachin.




::: Uploaded on - 27/06/2019               ::: Downloaded on - 28/06/2019 05:27:01 :::
                                        479                               Marata(J) final.doc

expected          to     undertake          but   the    issue      is    not     about

identification of such backward classes, but the issue is after

identifying these classes, conferring the concessions on

such classes. The Statute expects the State Government to

revise the list of Other Backward Classes and even

empowers it to remove those classes who have progressed

and in order to follow the regime of the maximum limit

prescribed for reservation, it is open for the State to achieve

this limit by undertaking a periodical exercise of conferring

the concession.                This, according to us, is the only solution

which would avoid a situation which the State has faced

today. The Maratha community which, compels itself with

the Other Backward classes who has found their way in the

list of OBC framed by the State, also stakes its demand for

being           placed         in     the     list      whereas          there        are

castes/communities which have been placed in the list who

have progressed since their inclusion, pursuant to Mandal

Commission report.                  We have noted that the said list has

been subjected to amendment from time to time and

various castes/ communities have been included and the

deletion from this list is a rare phenomenon.                            The Courts

have neither expertise nor the sociological knowledge to


patil-sachin.




::: Uploaded on - 27/06/2019                            ::: Downloaded on - 28/06/2019 05:27:01 :::
                                       480                             Marata(J) final.doc

define or lay down the criteria for determining what are

"socially and educationally backward classes of citizens" for

the purpose of Article 15(4) nor does it have an expertise to

determine what is adequacy of representation for the

purpose of Article 16(4), the duty which is assigned to the

Constitutional courts is only to examine the exercise

undertaken by the State and that too, on limited grounds,

keeping in mind its function to expound the Constitution.

We hope and trust that the State Government would

discharge the duty cast on it by Section 11 of the MSBCC Act

of 2005 and bring the reservation conferred on the Other

Backward Classes as well as the SEBC within the ceiling limit

set out by the Constitution Bench in Indra Sawhney.                                  At

present, we have dealt with the extra ordinary situation with

which the State is confronted with where it justified the

exceeding of limit, and we, by taking into consideration the

exceptional circumstances, have upheld this exercise of

power by the State.                   We hope and trust that the said

situation would be reviewed by the State in the near future

so that it follows the rule of caution and do not forever

continue          with         this   "Exceptional     circumstances               and

extraordinary situation".


patil-sachin.




::: Uploaded on - 27/06/2019                         ::: Downloaded on - 28/06/2019 05:27:01 :::
                                         481                          Marata(J) final.doc

                    The need of a solution to the peculiar problem

brought before us arise on account of the social status of

the Maratha community which can be best described by the

lines of poetry quoted in Nehru's Autobiography38

                  "Bowed by the weight of centuries,
                  he leans
                  upon his hoe and gazes on the ground
                 the emptiness of ages in his face and on
                 his back, burden of the world".


(X) Summary of conclusions :

177              In the light of the discussion above, we summarize

our conclusions to the points which we have formulated in the

proemial of the judgment and deliberated in the judgment.

We summarize our conclusions in the same sequence :

[1]              We hold and declare that the State possess the

legislative competence to enact the                        Maharashtra State

Reservation for Seats for Admission in Educational Institutions

in the State and for appointments in the public services and

posts under the State (for Socially and Educationally Backward

Classes) SEBC Act, 2018 and State's legislative competence is

not      in     any      way     affected     by   the    Constitution           (102 nd

Amendment) Act 2018 and the interim order passed by this


38 Allied Publishers 1962 Edition 439

patil-sachin.




::: Uploaded on - 27/06/2019                        ::: Downloaded on - 28/06/2019 05:27:01 :::
                                482                               Marata(J) final.doc

Court in Writ Petition No. 3151 of 2014. We resultantly uphold

the impugned enactment except to the extent of quantum of

reservation as set out in point no. 6.



[2]              We conclude that the report of the MSBCC under

the Chairmanship of Justice Gaikwad is based on quantifiable

and contemporaneous data and it has conclusively established

the social, economical and educational backwardness of the

Maratha          community     and   it   has    also       established           the

inadequacy of representation of the Maratha community in

public employment / posts under the State. Accordingly we

uphold the MSBCC report.



[3]              We hold and declare that the classification of the

Maratha class into "Socially and Educationally Backward

Class" complies the twin test of reasonable classification

permissible under Article 14 of the Constitution of India,

namely, (a) intelligible differentia and (b) rational nexus to the

object sought to be achieved.



[4]              We hold and declare that the limit of reservation

should not exceed 50%, however in exceptional circumstances


patil-sachin.




::: Uploaded on - 27/06/2019                    ::: Downloaded on - 28/06/2019 05:27:01 :::
                                483                          Marata(J) final.doc

and extra-ordinary situations, this limit can be crossed subject

to availability of quantifiable and contemporaneous data

reflecting backwardness, inadequacy of representation and

without affecting the efficiency in administration.



[5]              We hold and declare that the report of the Gaikwad

Commission has set out the exceptional circumstances and

extra-ordinary situations justifying crossing of the limit of 50%

reservation as set out in Indra Sawhney's case.



[6]              We hold and declare that the State Government in

exercise of its enabling power under Articles 15(4)(5) and

16(4) of the Constitution of India is justified, in the backdrop of

report of MSBCC, in making provision for separate reservation

to Maratha community. We, however, hold that the quantum

of reservation set out by the Maharashtra State Reservation

for Seats for Admission in Educational Institutions in the State

and for appointments in the public services and posts under

the State (for Socially and Educationally Backward Classes)

SEBC Act, 2018, in section 4(1)(a) and 4(1)(b) as 16% is not

justifiable and resultantly we quash and set aside the

quantum of reservation under the said provisions over and


patil-sachin.




::: Uploaded on - 27/06/2019               ::: Downloaded on - 28/06/2019 05:27:01 :::
                                    484                            Marata(J) final.doc

above 12% and 13% respectively as recommended by the

Commission.

                 In the light of the discussion and the conclusions

enumerated above, we pass the following order.

                                  :ORDER:

[A] In the light of summary of conclusions above, we dispose of the following writ petitions / PILs by upholding the Impugned Act of 2018 except to the extent of quantum of reservation prescribed by section 4(1)(a) and 4(1)(b) of the said Act :

          1]     PIL No. 175 of 2018,
          2]     WP (stamp No.) 2126 of 2019
          3]     WP (stamp No.) 2668 of 2019
          4]     WP (stamp No.) 3846 of 2019
          5]     PIL No. 140 of 2014
          6]     WP (Lodg. No.) 4100 of 2018
          7]     WP (Lodg. No.) 4128 of 2018.
          8]     WP (Lodg. No.) 4269 of 2018
          9]     PIL No. 6 of 2019.
          10] WP (Lodg No.) 969 of 2019.



[B]              The       following   writ   petitions     /    PILs       seeking

implementation of the Impugned Act of 2018, are also disposed of in view of the Impugned Act being upheld except to the extent of quantum of reservation prescribed by section 4(1)(a) and 4(1)(b).

patil-sachin.

::: Uploaded on - 27/06/2019 ::: Downloaded on - 28/06/2019 05:27:01 :::

485 Marata(J) final.doc 1] PIL No.19 of 2019 :- The petition is allowed in terms of prayer clause (a).

2] PIL No.181 of 2018 :- The petition is allowed in terms of prayer clause (a). As far as prayer clause (b) is concerned, we grant liberty to the petitioner to file a fresh petition in case cause of action survives. [C] The following writ petitions are rendered infructuous on account of the passing of SEBC Act of 2018 which has repealed the earlier ESBC Act of 2015.


                  1]      Writ Petition (Stamp No.) 10755 of 2017
                  2]      PIL No. 105 of 2015
                  3]      PIL No. 126 of 2019
                  4]      PIL No. 149 of 2014
                  5]      PIL No. 185 of 2014
                  6]      PIL No. 201 of 2014
                  7]      Writ Petition No. 3151 of 2014.



[D]      The following writ petitions are de-taged from the

present group of petitions as they claim reservation for the Muslim communities.

1] Writ Petition No. 937 of 2017 2] Writ Petition No. 1208 of 2019 3] PIL No.209 of 2014 4] PIL (Stamp No.) 1914 of 2019.

patil-sachin.

::: Uploaded on - 27/06/2019 ::: Downloaded on - 28/06/2019 05:27:01 :::

486 Marata(J) final.doc [E] WP No.11368 of 2016:- The Petition is dismissed as far as prayer clause (A) is concerned. As far as prayer (B) is concerned the petitioner is at liberty to file an appropriate Writ Petition seeking said relief.

[F] PIL (Stamp No.) 36115 of 2018 :- The is disposed of since the recommendation of the commission are implemented in form of the impugned SEBC Act, 2018. [G] In the light of disposal of above writ petitions and PILs, all pending civil applications / notice of motions / Chamber Summons taken out in these writ petitions and PILs do not survive and the same are accordingly disposed of. 178 Before concluding, we place on record the appreciation of the erudite submissions advanced by the learned Senior counsel who have ably assisted us in delivering the judgment. We deeply value the assistance rendered by the learned senior counsel Shri Datar, Shri Aney, Shri Sancheti assisted by the junior counsel on record. We also acknowledge the valuable assistance rendered by Advocate Shri Sadavarte, Shri Talekar. We also acknowledge the valuable assistance rendered by the learned senior counsel Shri Thorat who was ably assisted by Advocate Akshay Shinde and Ms.Prachi Tatke for his strenuous efforts. We also patil-sachin.

::: Uploaded on - 27/06/2019 ::: Downloaded on - 28/06/2019 05:27:01 :::

487 Marata(J) final.doc acknowledge the special assistance rendered by the learned senior counsel Shri Mukul Rohatgi and Shri Paramjeet Singh Patwalia. We were also deeply assisted in our endeavor by the learned senior counsel Shri Rafiq Dada, Shri Arif Bookwala, Shri Sakhare, Shri Dhakephalkar, Shri Vineet Naik, Shri Mihir Desai. We also acknowledge the assistance of Shri Tekale, Advocate Gaikwad and Advocate Abhijeet Patil. 179 At this stage, Mr.Sancheti, learned senior counsel and Mr.Sadavarte, learned counsel appearing for the petitioners requested for stay of the judgment. Since we have upheld the validity of the Act of 2018 on the reasoning given in the judgment, we reject the said prayer. (SMT.BHARATI DANGRE, J) (SHRI RANJIT MORE, J) patil-sachin.

::: Uploaded on - 27/06/2019 ::: Downloaded on - 28/06/2019 05:27:01 :::