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 2, Cited by 0]

Bombay High Court

Sanjay S/O Lacchhana Bodewar vs State Of Maharashtra Thr. Its Secretary ... on 4 October, 2017

Author: Anoop V. Mohta

Bench: Anoop V. Mohta, M.G.Giratkar

Order                                                                           wp6906.15
                                            1


              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                        NAGPUR BENCH, NAGPUR



                          WRIT PETITION NO.6906 OF 2015


            Sanjay s/o. Lacchhana Bodewar,
            Aged about 40 years, Occ. Service
            as Sub-Inspector, State Excise,
            Check Post Deori, r/o. C/o. 
            Shri Katare, Ganesh Nagar,
            Gondia.                                       ...     PETITIONER 


                     // VERSUS //


             1. State of Maharashtra,
                 through its Secretary,
                 Ministry of Home (State Excise),
                 Mantralaya, Mumbai-400032.

             2. Scheduled Tribe Certificate Scrutiny
                 Committee, Gadchiroli, Nagpur
                 Division, through its Secretary.

             3. Superintendent, 
                 State Excise, 
                 Gondia.

             4. Commissioner,
                 State Excise, Government of 
                 Maharashtra, Mumbai.                       ...     RESPONDENTS

                -=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-
                                  Mr.N.C.Phadnis, Advocate for the Petitioner.
                                Mr.Ambarish Joshi, A.G.P. for Respondent Nos.1 to 4.
                -=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-




             ::: Uploaded on - 05/10/2017                 ::: Downloaded on - 07/10/2017 01:52:17 :::
 Order                                                                                wp6906.15
                                              2

                                       CORAM      :   ANOOP V. MOHTA &
                                                       M.G.GIRATKAR, JJ.

                                       DATE       :   4.10.2017.


        ORAL JUDGMENT  (Per Anoop V. Mohta, J)  :

1. Taken out from the Final hearing Board.

2. Mr.N.C.Phadnis, learned Counsel for the petitioner, on instructions, submitted that, in view of the Division Bench Judgment of this Court in Pramod Shivaji Shinde .vs. State of Maharashtra and Others reported in 2017 (3) Mh.L.J. 925 and specifically following paragraph no.8 therein, this case is covered. Paragraph no.8 reads thus :

"The issue before us is no longer res integra in the light of the judgment of this Court dated 14-1-2016 delivered at the Nagpur Bench in Writ Petition No. 4185/2015, Vinodkumar Singh Rajkumar .vs. State of Maharashtra and Ors., (2016 MhLJ Online 10). This Court has specifically concluded that an appointment made on compassionate basis and in the absence of making such an appointment on a post reserved for a particular category, such an appointment would not be deemed to have been made as against a reserved post and as such, the candidate so appointed would not be required to submit a caste or tribe validity certificate. "
::: Uploaded on - 05/10/2017 ::: Downloaded on - 07/10/2017 01:52:17 :::
Order wp6906.15 3
3. Therefore, the petitioner is entitled for the same relief, as prayed in prayer clause (B) of the present petition, which is reproduced as under :
"B) By passing a suitable writ order or direction it be held and declared that the appointment of petitioner was made on compassionate ground and not against any reserved category and hence, verification process was itself uncalled for. "

3. A statement is also made that, in view of above, the petitioner is not pressing challenge to the impugned order dt.28.10.2015 passed by respondent no.2/Scheduled Tribe Certificate Scrutiny Committee, Gadchiroli whereby caste certificate of the petitioner was invalidated as belonging to "Mannewar" Scheduled Tribe. The learned Additional Government Pleader appearing on behalf of the respondents conceded to this position in view of law so referred and the fact that the petitioner was appointed on compassionate ground and not on any reserved post.

4. Therefore, considering the above position of law and the admitted position of facts, we are inclined to dispose of the present Writ Petition for the same reason and in view of the Judgment so ::: Uploaded on - 05/10/2017 ::: Downloaded on - 07/10/2017 01:52:17 ::: Order wp6906.15 4 referred above.

5. The Writ Petition is partly allowed in terms of prayer clause (B) of the present petition. Rule is made absolute accordingly. No costs.

                         (M.G.GIRATKAR, J)                    (ANOOP V. MOHTA, J)


        jaiswal




         ::: Uploaded on - 05/10/2017                           ::: Downloaded on - 07/10/2017 01:52:17 :::