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 4, Cited by 0]

Bombay High Court

Sakshi Rajendra Tahakur vs The State Of Maharashtra Thr Its ... on 11 January, 2021

Equivalent citations: AIRONLINE 2021 BOM 256

Author: Shrikant D. Kulkarni

Bench: S.V. Gangapurwala, Shrikant D. Kulkarni

                                                           77-wpst-337-21 (Jt.)
                                        1

             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                        BENCH AT AURANGABAD
                          WRIT PETITION NO. 398 OF 2021
 Sakshi D/o Rajendra Thakur
 Age : 19 years, Occu.: Student,
 R/o. Shivaji Road, Adawad
 Tq. Chopda, Dist. Jalgaon                      ... Petitioner.
                  Versus
 1. The State of Maharashtra
    Department of Tribal Development,
    Mantralaya, Mumbai - 32
    Through its Secretary

 3. The Scheduled Tribe Certificate
    Scrutiny Committee,
    Nandurbar Division Nandurbar
    Through its Member Secretary.               ... Respondents.
                                       ....
 Mr. Sushant C. Yeramwar, Advcocate for the Petitioner.
 Mr. S.K. Tambe, A.G.P. for Respondent Nos.1 and 2.
                                       ....

                               CORAM : S.V. GANGAPURWALA AND
                                       SHRIKANT D. KULKARNI, JJ.

                               DATED : 11.01.2021.

 JUDGMENT (PER SHRIKANT D. KULKARNI, J.) :

-

1. Rule. Rule made returnable forthwith. With the consent of learned counsel for both the sides, heard finally at admission stage.

2. Being aggrieved by the impugned order passed by respondent No.2 / Scheduled Tribe Certificate Scrutiny Committee, Nandurbar Division, Nandurbar (hereinafter referred to as the "committee") 1 of 12 ::: Uploaded on - 13/01/2021 ::: Downloaded on - 07/02/2021 10:15:08 ::: 77-wpst-337-21 (Jt.) 2 thereby invalidating caste claim of the petitioner as belonging to "Thakur Scheduled Tribe", the petitioner has approached this Court by invoking writ jurisdiction under Article 226 of the Constitution of India.

3. The factual matrix of the case is as under:

The petitioner is studying in college. Her proposal for verification of tribe certificate was referred by the college to the committee along with documentary evidence. The committee has referred the case to the vigilance officer for enquiry. The vigilance officer has submitted his report to the committee. The committee has issued show cause notice to the petitioner, and in response to the show cause notice, the petitioner has filed her say. It is contended by the petitioner that the committee has invalidated her tribe claim as being "Thakur" Scheduled Tribe without considering the documentary evidence submitted by her since the year 1914 and certificate of validity issued in favour of her cousin uncle.

4. Mr. Yeramwar, learned counsel for the petitioner vehemently submitted that the petitioner has produced old record right from the year 1914 in order to show that she belongs to "Thakur" Scheduled Tribe. She has also placed on record the validity certificate issued in favour of her cousin uncle. The genealogy is not disputed. The 2 of 12 ::: Uploaded on - 13/01/2021 ::: Downloaded on - 07/02/2021 10:15:08 ::: 77-wpst-337-21 (Jt.) 3 committee has discarded the old record and that too of the pre-independence era without assigning the reasons. The findings recorded by the committee are contrary to the decisions of the Hon'ble Supreme Court and the Bombay High Court. He further invited our attention to the impugned order passed by the committee and pointed out that there are no contra entries to take doubt about the caste claim of the petitioner. The area restriction is removed even then the committee has considered that aspect and turn down the tribe claim of the petitioner. He submitted that observations made by the committee are erroneous. The affinity test is not a litmus test. To support his argument, Mr. Yeramwar has placed on record the decision of Apex Court in case of Anand Vs. Committee for Scrutiny and Verification of Tribe claim and ors. reported in (2012)1 SCC 113. He submitted that the impugned order passed by the committee is bad in law and liable to be quashed and set aside.

5. Mr. S.K. Tambe, learned A.G.P. for State / respondent Nos. 1 and 2 submitted that the committee has taken into consideration old documents produced by the petitioner. The committee after examining all the documentary evidence, vigilance report and report of the Research officer arrived at the conclusion that the petitioner has failed to prove her tribe claim as "Thakur" Scheduled Tribe. The findings 3 of 12 ::: Uploaded on - 13/01/2021 ::: Downloaded on - 07/02/2021 10:15:08 ::: 77-wpst-337-21 (Jt.) 4 recorded by the committee are well reasoned. Those are supported by various decisions of the Bombay High Court, which are referred by the committee. The decision rendered by the committee is not defective in the eye of law. It is not a fit case to interfere with the decision of the committee.

6. We have considered the arguments advanced by the learned counsel for the petitioner and the learned A.G.P.

7. On perusing the impugned order passed by the committee, it is found that the committee has invalidated the claim of the petitioner on the following three issues :

(i) The petitioner has failed to prove her tribe claim on the basis of documentary evidence.
(ii) The petitioner is not entitled to take benefit of validity certificate issued to her blood relative.
(iii) The petitioner has failed to prove the affinity test.

8. On making scrutiny of the impugned order, vigilance report and other papers, it is noticed by us that the petitioner has placed on record the documentary evidence in the form of school record, copy of the service book extract, extract of birth and death register right from the year 1914, wherein the caste "Thakur" has been recorded.

4 of 12 ::: Uploaded on - 13/01/2021 ::: Downloaded on - 07/02/2021 10:15:08 ::: 77-wpst-337-21 (Jt.) 5 The following documentary evidence was produced by the petitioner before the committee.


  v-       nLr,sotkpk izdkj     nLr,sot/kkjdkps uko         vtZnkj         Tkkrhph         Ukkasn.kh
  Ø-                                                     ;kaP;k'kh ukrs      ukasn         fnukad
   1-        TkUekpk nk[kyk      lk{kh jktsan Bkdqj         vtZnkj          & &         20-11-2002
   2-         'kkys; iqjkok      lk{kh jktsan Bkdqj         vtZnkj        fganw Bkdwj 16-06-2008
                                                                           ¼,l-Vh-½
   3-        Tkekr izek.ki«k    jktsanz jes'kjko Bkdqj      oMahy           Bkdwj       10-04-2000
   4-         'kkys; iqjkok      jktsanz jes'k Bkdqj        oMahy         fganw brj     10-07-1975
                                                                          ekxkysyk
                                                                            Bkdwj
   5-         lsok iqLrd         jktsanz jes'k Bkdqj        oMahy           fganw           & &
                                                                          ¼vkschlh½
                                                                           ¼Bkdwj½
                                                                          ¼,l-Vh-½
                                                                            Bkdwj
                                                                            'ksMwy
                                                                            Vªkbc
   6-       tekrh izek.ki«k      jes'k fcgkjh Bkdqj         vktksck         Bkdwj       10-04-2000
   7-       TkUe ukasn iqjkok    & C;kgjh Jhir              vktksck         Bkdwj       10-10-1943
   8-         'kkys; iqjkok      jes'k fcgkjh Bkdqj         vktksck       fganw Bkdwj 01-04-1949

   9-     xkao uequk ua- 7@12     jes'k fcgkjhyky           vktksck         & &          2019&20
                                        Bkdqj
  10-       tekrh izek.ki«k      fcgkjh Jhir Bkdqj          iatksck         Bkdwj       30-09-1977
  11-         'kkys; iqjkok      fcgkjhyky Jhir             iatksck         Bkdwj       15-12-1921
                                       Bkdqj
  12       lsok iqLrdkph izr    fcgkjh Jhir pOgk.k          iatksck         Bkdwj       19-09-1937
  13-         e`R;q nk[kyk       fcgkjh Jhir Bkdqj          iatksck         Bkdwj       18-09-1991
  14-         'kkys; iqjkok      cUlh Jhir Bkdqj            pqyr            Bkdwj       07-10-1914
                                                            iatksck
  15-      xkao uequk ua- 14     dUg;kyky Jhir              pqyr            Bkdwj       13-10-1918
                                    lkn;kjke                iatksck
  16-         'kkys; iqjkok      dUg;kyky Jhir              pqyr          fganw Bkdwj   05-01-1924
                                      Bkdwj                 iatksck
  17-         'kkys; iqjkok     enuyky Jhir Bkdwj           pqyr          fganw Bkdwj    TkUe rkjh[k
                                                            iatksck                     21-12-1921
                                                                                         e`R;q rkjh[k
                                                                                        07-06-1937
  18-       tekrh izek.ki«k     Jhjax vejukFk Bkdwj      pqyr dkdk          Bkdwj       30-11-2000
  19-        oS/krk izek.ki«k   Jhjax vejukFk Bkdwj      pqyr dkdk          Bkdwj       31-01-2003


                                                                                                 5 of 12


::: Uploaded on - 13/01/2021                                 ::: Downloaded on - 07/02/2021 10:15:08 :::
                                                           77-wpst-337-21 (Jt.)
                                     6


9. Having regard to the above referred documentary evidence, it is seen that the petitioner has produced documentary evidence pertaining to her cousin great-grandfather namely Bansi Shripat Thakur in the form of school record dated 07.10.1914, wherein his caste has been recorded as "Thakur". Kanhaiyalal Shripat Thakur happened to be another cousin great-grandfather of the petitioner his caste, his caste is recorded as "Hindu Thakur" as per school record dated 05.01.1924. In the Gaon Namuna No.14 extract dated 13.10.1918 of said Kanhaiyalal, his caste is recorded as "Thakur" The same is the case of the another cousin great-grandfather Madanlal Shripat Thakur, wherein his caste is recorded as "Hindu Thakur".

10. Hindu is a religion and not a caste. Therefore, the entry of "Hindu Thakur" can not be said to be contra evidence. Having regard to the stock of the above referred documents right from the year 1914, 1918 and the year 1937, which are pre-independence documents, wherein the entry of the caste as "Thakur" is recorded. It is important to note that vigilance is conducted in respect of above said documentary evidence and during the enquiry, no contra evidence was found. There is no documentary evidence collected by the vigilance officer to disbelieve the documentary evidence placed on record by the 6 of 12 ::: Uploaded on - 13/01/2021 ::: Downloaded on - 07/02/2021 10:15:08 ::: 77-wpst-337-21 (Jt.) 7 petitioner in support of her tribe claim. There is no justifiable reason to discard the documents of the pre-independence era in absence of any contra evidence. The documentary evidence of the pre-independence era has more probative value and it needs to be believed when there are no contra entries on record. The committee has completely overlooked this aspect and invalidated the tribe claim of the petitioner. The committee has unnecessarily referred the entries of caste as Kshatriya, Nagvanshi Brahmabhat, Bhat by placing reliance on the earlier record available with the committee pertaining to other Taluka places, which according to us unnecessary exercise of the committee.

11. The committee has also observed that the family of the petitioner is not migrated from tribal area. That observation made by the committee is erroneous. The Parliament has enacted "The Scheduled Castes and Scheduled Tribes Orders (Amendment) Act, 1976". It is precisely to over come the difficulties of the tribals. After that amendment, it is not permissible to rely on the area restrictions placed by the order of 1950. They are removed in order to enable the persons not residing in the five districts identified as permanently inhabited by Thakurs to claim benefits and concessions so also relaxation in Government employment and elections. That view is expressed in the decision rendered by the Division Bench in case of 7 of 12 ::: Uploaded on - 13/01/2021 ::: Downloaded on - 07/02/2021 10:15:08 ::: 77-wpst-337-21 (Jt.) 8 Mayuri Sunil Thakur Vs. State of Maharashtra and Ors. (Writ Petition No.8738 of 2019 dated 09.08.2019 at principal seat Bombay). As such, the observations made by the committee regarding absence of migration of petitioner's family are certainly erroneous.

12. The committee has recorded negative finding on the issue of giving benefit to the petitioner on the basis of validity certificate issued to her cousin uncle namely Shrirang Amarnath Thakur. It is observed by the committee that there is a change in the legal position after the efflux of time, and as such, the benefit of validity certificate of Shrirang Amarnath Thakur can not be extended to the petitioner. The reasons given by the committee are not sustainable in the eyes of law. The validity certificate issued in favour of cousin uncle of the petitioner still holds the field. As such, the benefit needs to be extended to the petitioner when there is no dispute about relationship and genealogy.

13. Now coming to the another finding recorded by the committee regarding failure to prove the affinity test. The genuineness of a caste claim needs to be considered not only by way of detail examination of the documents but also on the affinity test, which would include the anthropological and ethnological traits etc. of the petitioner. The 8 of 12 ::: Uploaded on - 13/01/2021 ::: Downloaded on - 07/02/2021 10:15:08 ::: 77-wpst-337-21 (Jt.) 9 affinity test is not a litmus test. We would like to place reliance in case of Anand (supra), wherein it is observed by the Hon'ble Supreme Court, which read thus:-

"The genuineness of a caste claim has to be considered not only on a thorough examination of the documents submitted in support of the claim but also on the affinity test, which would include the anthropological and ethnological traits, etc. of the applicant. However, it is neither feasible nor desirable to lay down an absolute rule, which could be applied mechanically to examine a caste claim. Nevertheless, the following broad parameters could be kept in view while dealing with a caste claim:
(i) While dealing with documentary evidence, greater reliance may be placed on pre-independence documents because they furnish a higher degree of probative value to the declaration of status of a caste, as compared to post-

independence documents. In case the applicant is the first generation ever to attend school, the availability of any documentary evidence becomes difficult, but that ipso facto does not call for the rejection of his claim. In fact, the mere fact that he is the first generation ever to attend school, some benefit of doubt in favour of the applicant may be given. Needless to add that in the event of a doubt on the credibility of a document, its veracity has to be tested on the basis of oral evidence, for which an opportunity has to be afforded to the applicant.

9 of 12 ::: Uploaded on - 13/01/2021 ::: Downloaded on - 07/02/2021 10:15:08 ::: 77-wpst-337-21 (Jt.) 10

(ii) While applying the affinity test, which focuses on the ethnological connections with the Scheduled Tribe, a cautious approach has to be adopted. A few decades ago, when the tribes were somewhat immune to the cultural development happening around them, the affinity test could serve as a determinative factor. However, with the migrations, modernisation and contact with other communities, these communities tend to develop and adopt new traits which may not essentially match with the traditional characteristics of the tribe. Hence, the affinity test may not be regarded as a litmus test for establishing the link of the applicant with a Scheduled Tribe. Nevertheless, the claim by an applicant that he is a part of a Scheduled Tribe and is entitled to the benefit extended to that Tribe, cannot per se be disregarded on the ground that his present traits do not match his tribe's peculiar anthropological and ethnological traits, deity, rituals, customs, mode of marriage, death ceremonies, method of burial of dead bodies, etc. Thus, the affinity test may be used to corroborate the documentary evidence and should not be the sole criteria to reject a claim. Burden to prove lies upon applicant - In case material produced by applicant does not prove his claim, Committee cannot gather evidence on its own to prove or disprove his claim."

14. On careful scrutiny of the documentary evidence produced by the petitioner right from the pre-independence era i.e. right from the years 1914, 1918 and 1937, make out a clear picture that the caste of 10 of 12 ::: Uploaded on - 13/01/2021 ::: Downloaded on - 07/02/2021 10:15:08 ::: 77-wpst-337-21 (Jt.) 11 the family of the petitioner is recorded as "Thakur". No contra entries are found during the vigilance enquiry. The committee has given unnecessary weightage to the report submitted by the Research officer. In view of decision of this Court in case of Apoorva D/o Vinay Nichale Vs. Divisional Caste Certificate Scrutiny Committee No. 1 and others reported in 2010 (6) Mh.L.J. 401, the petitioner is entitled to get benefit of tribe validity certificate issued in favour of her cousin uncle when there is no dispute about relationship and no other impediment.

15. In view of the above, the findings recorded by the committee are found erroneous. The committee has not properly considered the documents of the pre-independence era and arrived at incorrect conclusion. There are no contra entries to throw away the tribe claim of the petitioner. The impugned order passed by the committee invalidating tribe claim of the petitioner needs to be quashed and set aside. She is entitled to get the tribe validity certificate. With these reasons, we conclude and proceed to pass the following order.

ORDER

(i) The order / decision rendered by respondent No.2 / Scrutiny Committee, Nandurbar dated 17.12.2020 is hereby quashed and set aside.

11 of 12 ::: Uploaded on - 13/01/2021 ::: Downloaded on - 07/02/2021 10:15:08 ::: 77-wpst-337-21 (Jt.) 12

(ii) Respondent No.2 / Scrutiny Committee, Nandurbar shall issue validity certificate to the petitioner of being a member of "Thakur Scheduled Tribe" forthwith.

 (iii)    Rule is made absolute accordingly.


 (iv)     The writ petition is disposed of. No order as to costs.




 ( SHRIKANT D. KULKARNI )                       ( S.V. GANGAPURWALA )
         JUDGE                                           JUDGE


 S.P. Rane




                                                                            12 of 12


::: Uploaded on - 13/01/2021                    ::: Downloaded on - 07/02/2021 10:15:08 :::