Bombay High Court
Prashant S/O Haribhau Khawas vs State Of Maharashtra And Ors. on 25 January, 2008
Equivalent citations: 2008(2)MHLJ322
Author: R.V. More
Bench: A.P. Lavande, R.V. More
JUDGMENT R.V. More, J.
1. Rule in all the petitions. Rule returnable forthwith. Heard learned Counsel for the parties. Since, common question of law arises in all these petitions, they are being disposed of by common judgment.
2. All the petitioners, in the present writ petitions (hereinafter referred to as "the petitioners" for the sake of brevity) claim common relief for protection of their services in view of the judgment of the Hon'ble Apex Court in State of Maharashtra v. Milind and Ors. 2001(1) Mh.LJ. 1 (hereinafter referred to as "MHind's Case" for the sake of brevity) as they were appointed prior to 28-11-2000, on which date the judgment was delivered by the Hon'ble Apex Court. The petitioners claimed to be belonging to Halba-Scheduled Tribe which is listed at Sr. No. 19 in the Presidential Order 1950 and obtained caste certificate from the competent Authority showing them to be belonging to Halba-Scheduled Tribe. The petitioners, on the basis of caste certificates, secured employment with the respondents. The Caste Certificates of the petitioners, thereafter, in due course were sent for scrutiny by the respondents to the Scheduled Tribe Caste Scrutiny Committee and the Caste Scrutiny Committee invalidated/cancelled the caste certificates granted by the competent Authority in favour of the petitioners. The petitioners, apprehending termination of their services, challenged the order of the Caste Scrutiny Committee by filing the present petitions. In Writ Petition No. 3980/2006, 2183/2006 and 2239/2006, this Court passed interim orders in petitioners' favour. The services of the petitioners; except services of petitioner in Writ Petition No. 6637/2005, are not terminated.
3. The petitioners have restricted their prayer to the protection of their services only. They have also given undertaking that they or their progeny will not claim any benefit as are available to the members of Scheduled Tribe in case their services are protected.
4. Mr. Narnaware, learned Counsel for the petitioners submitted that petitioners were appointed much prior to 28-11-2000 on which date the landmark judgment of the Hon'ble Apex Court in Milind's case was delivered. Hence, the services of the petitioners are liable to be protected in view of the observations in para 36 of Milind's case and catenna of judgments delivered by the Hon'ble Apex Court. In order to substantiate his contention, the learned Counsel for the petitioner also relied upon a number of judgments. Some of the relevant judgments amongst them are as under:
(i) State of Maharashtra v. Milind and Ors. 2001(1) Mh.LJ. 1, (ii) State of Maharashtra and Ors. v. Om Raj and Ors. Civil Appeal No. 3102/1988 and 17 ors. (iii) Sanjay Madhusudan Punekar v. State of Maharashtra and Ors. 2002(2) Mh.LJ. 300, (iv) R. Vishwanatha Pillai v. State of Kerala and Ors. , (v) Deputy General Manager, Syndicate Bank v. Dada and Ors. in S.L.P. (Civil) No. 9980/2004, decided on 21-2-2005, (vi) Bank of India v. Avinash D. Mandivikar , (vii) Central Warehouse Corporation v. Jagdishkumar V. Panjankar and Anr.; S.L.P. (Civil) No. 25644/2004, dated 16-1-2007, (viii) Punjab National Bank and Anr. v. Vilas Govindrao Bokade and Anr. 2007(3) Mh.LJ. 805.
5. Per contra, Mr. Sambre, learned Government Pleader for the State, relied upon the provisions of Section 10 of the Maharashtra Scheduled Caste, Scheduled Tribes, De-notified Tribes (Vimukta Jatis), Nomadic Tribes, Other Backward Classes and Special Backward Category (Regulation of Issuance and Verification of) Caste Certificate Act, 2000 (hereinafter referred to as "the Act" for the sake of brevity), which has come into force on 18-10-2001. He submitted that Section 10 of the Act provides that on cancellation of caste certificate by the Committee, the petitioners are liable to be discharged from the said employment forthwith and the benefit enjoyed by them or derived by virtue of the said appointments are required to be withdrawn. The learned Government Pleader also relied upon the following judgments:
(i) Ku. Sonali d/o Krishna Mohadikar v. State of Maharashtra and Ors. , (ii) Nutan Vidarbha Shikshan Mandal v. The Presiding Officer, School Tribunal, Amravati and Ors. 2007(2) Mh.LJ. 440 : 2007(2) ALL MR 60, (iii) Malti Deoram Koli v. State of Maharashtra and Ors. , (iv) State of Maharashtra and Ors. v. Sanjay K. Nimje 2007(3) Mh.LJ. 795, (v) Additional General Manager/Human Resource Bharat Heavy Electricals Ltd. v. Suresh Ramkrishna Burde , (vi) Bank of India and Anr. v. Avinash D. Mandivikar , (vii) R. Vishwanatha Pillai v. State of Kerala and Ors. .
6. Mr. Sambre, the learned Government Pleader, has made two fold submissions. Firstly, in view of the provisions of Section 10 of the said Act, the petitioners' services cannot be protected inasmuch as the ratio laid down by the Division Bench of this Court in the above said decisions shows that the said Act is retrospective in operation. Secondly, the Hon'ble Apex Court in State of Maharashtra and Ors. v. Sanjay K. Nimje; Additional General Manager/Human Resource Bharat Heavy Electricals Ltd. v. Suresh Ramkrishna Burde, Bank of India and Anr. v. Avinash D. Mandivikar; and R. Vishwanatha Pillai v. State of Kerala and Ors. (supra) refused to protect the services of the similarly situated candidates and, therefore, the petitioners cannot claim benefit of observations of the Apex Court in para 36 in Milind's case.
7. Mrs. Joshi, the learned A.G.P. contended that the petitioner in Writ Petition No. 3980/2006 has not challenged show cause notice under Section 10 of the said Act. She further submitted that the petition is filed belatedly. The services of the petitioner in Writ Petition No. 6637/2005 are already terminated on 5-6-2006 and the remedy is to approach the Maharashtra Administrative Tribunal and not this Court. She further submitted that the petitioner in this case has given undertaking but the same is conditional.
8. Mr. Sundaram, learned Counsel appearing for respondent in Writ Petition 6502/2006, submitted that once the caste claim of the petitioners are invalidated, the appointments become illegal and if the appointments have become illegal, no protection can be granted. He further submitted that the concession given by the Hon'ble Apex Court in Milind's case (supra) is not applicable in the facts and circumstances of the present case.
9. Mr. Paliwal, learned Counsel for respondent No. 3 in W.P. No. 2183/2006 submitted that the petitioner in this petition should not be given protection in view of the invalidation of his caste claim.
10. Mrs. Deshpande, learned Counsel appearing for respondent No. 3 in Writ Petition 2099/2006 and 4578/2006 contended that the petitioners are not entitled to any protection as they have fraudulently obtained the caste certificates, which are subsequently invalidated by the Caste Scrutiny Committee. She also adopted the arguments of Mr. Sambre, learned Government Pleader for the State.
11. Having heard learned Counsel for the respective parties and having gone through the judgments cited at bar, we are of the opinion that the petitioners deserve to be granted protection to their services. The petitioners have secured employment with the respondents prior to 28-11-2000 on which date the Hon'ble Apex Court delivered judgment Milind's case, overruling the Division Bench Judgment of the Bombay High Court delivered on 4-9-1985. The petitioners obtained caste certificate showing them to belong to Halba-Scheduled Tribe which were subsequently invalidated by orders of the Caste Scrutiny Committee, which orders are also impugned in the present writ petitions.
12. The Constitution Bench of the Apex Court delivered judgment in Milind's case on 28-11-2000. The Apex Court by this judgment overruled the decision of the Division Bench of the Bombay High Court in Milind Sharad Katware v. State of Maharashtra 1987 Mh.LJ. 572. The Division Bench of Bombay High Court in above judgment has held that Halba-Koshti is sub division of Halba-Halbi as per entry 19 in part IX of the Constitution (Scheduled Tribes) Order, 1950. It was also held that it was permissible to hold enquiry whether any sub division of a Tribe, though not mentioned in the Scheduled Castes and Scheduled Tribes Orders (Amendment) Act is a part and parcel of the Tribe mentioned therein. The Apex Court though overruled the above judgment of the Bombay High Court, protected admissions and appointments which have already become final.
13. Prior to Milind's judgment (supra) delivered by the Apex Court, judgment of this Court in Abhay Shrawanji Parate v. State of Maharashtra and Ors. 1984 Mh.LJ. 289 was holding the field, in which it was held that Halba-Koshiti were included in the entry of Halba-tribe. This Division Bench judgment in Abhay Parate's case was challenged before the Hon'ble Apex Court by the State of Maharashtra by filing Special Leave Petition. However, the Hon'ble Apex Court refused to grant leave in the said matter and held that the finding recorded by the High Court in the said case would be confined and applicable only to the petitioner before the High Court. The Hon'ble Apex Court, however, had kept the larger issue open and granted liberty to raise the said issue before the Hon'ble Apex Court in appropriate case.
14. After the judgment in the case of Abhay Shrawanji Parate v. State of Maharashtra and Ors. (supra) another Division Bench decided the case of Milind Sharad Katware and Ors. v. State of Maharashtra and Ors. (supra) on 4-9-1985. By this judgment the Division Bench reiterated that it is permissible to enquire whether any sub division of tribe, though not mentioned in the Scheduled Caste and Scheduled Tribe Order (Amendment) Act, is a part and parcel of the tribe mentioned therein and held that the Halba-Koshti is sub division of Halba-Halbi as per the entry 19 in part IX. This judgment of the Division Bench was challenged by the State of Maharashtra by filing the Special Leave Petition No. 16372/1985 i.e. Milind's case.
15. The Hon'ble Apex Court while deciding the Stay Application in the Special Leave Petition No. 16372/1985 (Milind's case) on 14-7-1986 passed the following order.
There will be no order of stay of the judgment of the High Court but subject to the condition that "Halba Koshti's" will be entitled to admission to the seats reserved for Scheduled Tribes on the basis of the High Court judgment, provided the authorities granting admission are satisfied that they and their parents have an income of less than Rs. 7200/- per annum.
If there are not sufficient number of eligible members of Scheduled Tribes seeking admission on the basis of reservation for Scheduled Tribes, then to the extent to which any vacancy may remain unfilled within the reserved quota, such vacancies may go to the scheduled castes and failing members of the Scheduled Castes, such vacancies as may still remain filled may go to "Halba-Koshti" even if they and their parents have an income of more than Rs. 7200/- per annum. The order of preference amongst such Halba-Koshtis shall be in accordance with their income. Those have lesser income being entitled to priority over those having higher income.
The Constitution Bench of the Hon'ble Apex Court ultimately delivered the judgment on 28-11-2000 and held that it is not at all permissible to hold any enquiry or lead any evidence to decide or declare that any tribe or tribal community or part of or group within any tribe or tribal community is included in the general name even though it is not mentioned in the concerned entry in the Constitution (Scheduled Tribes) Order, 1950. It was further held that the Scheduled Tribe must be read as it is and it is not permissible to say that the tribe, sub-tribe, part of or group of any tribe or tribal community is synonymous to the one mentioned in the Scheduled Tribe Order, if they are not specifically mentioned in it. The Hon'ble Apex Court further held that it is not open to the State Government or the Courts or Tribunals or any other Authority to amend or alter list of Scheduled Tribes specified in the Notification issued under Clause (1) of Article 342 and consequently the Division Bench judgment of the High Court in Milind Sharad Katware v. State of Maharashtra (supra) was quashed and set aside.
16. The question posed before the Constitution Bench of the Apex Court in Milind's case was two fold. Firstly, whether it is permissible to hold enquiry to decide that any tribe or tribal community is included in the general name even though it is not specifically mentioned in the concerned entry and secondly, whether Halba Koshti caste is a tribe within the meaning of Entry 19 of the Scheduled Tribe Order relating to the State of Maharashtra. Respondent No. 3-Adivasi Sangharsha Samiti, appeared before the Hon'ble Apex Court through counsel and it was argued on their behalf that the decision in this case will have a great impact on large number of candidates.
The Hon'ble Apex Court, while answering question No. 2 observed in para No. 31 as under:
...The High Court exceeded its supervisory jurisdiction by making a roving and in-depth examination of the materials afresh and in coming to the conclusion that 'Koshtis' could be treated as 'Halbas'. In this view the High Court could not upset the finding of fact in exercise of its writ jurisdiction. Hence, we have to essentially answer the question No. 2 also in the negative. Hence, it is answered accordingly.
17. The Constitution Bench, while dealing with Milind's case, was aware of the fact that a large number of candidates will be affected because of the adjudication of this case and hence in paragraph 36 observed as under:
...Having regard to the passage of time in the given circumstances including interim orders passed by this Court in SLP (C) No. 16372/1985 and other related affairs, we make it clear that the admissions and appointments that have become final, shall remain unaffected by this judgment.
It can, thus, be seen that in view of the above decision, the question as to whether Halba-Koshtis in the Vidarbha region in the State of Maharashtra are Scheduled Tribe was under shadow of doubt for a considerable length of time. In the case of Abhay Shrawanji Parate v. State of Maharashtra and Ors. (supra) the Division Bench of the Bombay High Court had taken a view that Halba-Koshtis are entitled to the benefit of tribe Halba. The Hon'ble Apex Court did not interfere in the Special Leave Petition filed against the judgment in Abhay Parate's case. However, the Hon'ble Apex Court admitted the Special Leave Petition challenging order of the High Court in Milind Sharad Katware and Ors. v. State of Maharashtra and Ors. (supra) and passed interim orders as stated above. Till the judgment of the Apex Court in Milind's case (supra) Halba-Koshtis were treated as Halbas which position was, for the first time, disturbed by the Hon'ble Apex Court. In these peculiar facts and circumstances, we are of the considered opinion that the observations of the Hon'ble Apex Court in paragraph 36 are made not only to protect the interests of the respondent-Milind but the similarly situated candidates also. The Hon'ble Apex Court, protected the admissions and appointments of the candidates which are made final prior to the decision in that case. Had the Apex Court wanted to protect admission of respondent-Milind only, in that case, the observations in paragraph 36 that, "all the admissions and appointments, which are made final shall remain unaffected" would not have been made. Obviously, the Hon'ble Apex Court had made the decision expressly prospective making it clear that it may not apply to the candidates whose appointments and admissions have already made final.
18. The Division Bench in Sanjay Madhusudan Punekar v. State of Maharashtra and Ors. (supra) held that the Constitution Bench decision of the Hon'ble Apex Court in Milind's case is prospective in nature thereby keeping unaffected the appointments that had become final. Yet another Division Bench of the Hon'ble Apex Court in its judgment and order dated 12-12-2001 in Civil Appeal No. 3102/1998 State of Maharashtra and Ors. v. Om Raj and Ors. (supra) granted protection to the admissions and appointments which are already made prior to the judgment of the Apex Court in the Milind's case. The applicant before the Hon'ble Apex Court, in this case belonged to Koshti caste and claimed to be included in the Scheduled Tribe of Halba. The Division Bench of the Hon'ble Apex Court relied upon the judgment in Milind's case and extended the benefits of observations made by the Constitution Bench to the applicant.
19. In Central Warehouse Corporation v. Jagdishkumar Panjankar and Anr. (supra) the Hon'ble Apex Court was considering the similar issue. The Hon'ble Apex Court in the case made the following observations:
...The question came up before the Bombay High Court that whether Koshtis is a sub-caste of Halba or not, this question was decided by the Bombay High Court and it was held that Koshtis is sub-caste of Halba (ST) and every Koshtis may be treated as a Halba (1987 Maharashtra Law Journal 572). This matter came up in special leave petition before this Court and this Court reserved the judgment and took the view that the Koshtis is not a sub-caste of Halba. However, while disposing of that appeal their Lordships said in last two lines which reads:
We make it clear that admissions and appointments that have become final shall remain unaffected by this judgment.
The Constitution Bench made it very clear that those who have been given benefit of being as a Koshtis sub-caste of Halba ST category, their appointments though bad shall not be disturbed. Thereafter, many matters followed and learned Counsel invited our attention to various orders passed by this Court from time to time wherein liberal view had been taken that those who have been given benefits shall not be revoked but they will not be entitled to benefit in future. Similar is the position here also in the present case.
The appellant was appointed as warehouse Assistant Grade II and thereafter on 2-2-1996 as an Accountant in direct recruitment quota reserved for the SC/ST candidates. He is working right from 1984 as an Assistant Grade II of Warehouse but from 2-2-1996 he is working as Accountant against ST category. Though he should not have been given this benefit because he belongs to Koshtis caste and Koshtis caste is not the sub-tribe caste of Halba, but the fact is that the judgment of Bombay High Court had held the field from 1987 onwards and this was reversed by this Court in 2001, by the Constitution Bench made while many appointments were made on that basis. Therefore, keeping in view the equity in favour of the respondent herein, we are not inclined to interfere with the order passed by the Bombay High Court but we make it clear that respondent shall not be entitled to any future benefit following this judgment and treating him to Koshtis as sub-tribe of Halba. The appeal is consequently dismissed.
Plain reading of the above observations reveals that the Division Bench in the similar case extended the protection to the appellant though he belonged to Koshti caste and this protection was granted in view of Division Bench judgment of the Bombay High Court in Milind Sharad Katware v. State of Maharashtra (supra) which was holding the field from the year 1985 and observations of the Hon'ble Apex Court in the Milind's case in paragraph No. 36.
20. The question before the Hon'ble Apex Court in Punjab National Bank v. Vilas Bokade and Anr. was whether Government Resolution dated 15-6-1995 protects the candidates appointed prior to the said resolution. The respondent, in this case, claiming to be belonging to Halba Scheduled Tribe and his services came to be terminated on invalidation of the caste certificate by the Caste Scrutiny Committee. The High Court set aside the termination, which decision was challenged before the Hon'ble Apex Court. The Hon'ble Apex Court held that the respondent otherwise stands protected by the judgment in Milind's case and also judgment in Civil Appeal No. 3375 of 2000 decided on 12-12-2000.
21. In view of the observations made by the Apex Court State of Maharashtra v. Milind and Ors.; State of Maharashtra and Ors. v. Om Raj and Ors.; Sanjay Madhusudan Punekar v. State of Maharashtra and Ors.; Central Warehouse Corporation v. Jagdishkumar Panjankar and Anr.; Punjab National Bank v. Vilas Bokade and Anr. (cited supra), we are of the considered opinion that the petitioners are also entitled to protection of their services.
22. Now, we shall consider the submissions of Mr. Sambre, learned Government Pleader. So far as reliance placed by Mr. Sambre, learned G.P. on R. Vishwanatha Pillai v. State of Kerala and Ors. (supra) is concerned, the Hon'ble Apex Court was considering two appeals one, R. Vishwanath Pillai v. State of Kerala and Ors.; and Vimal Ghosh V. v. State of Kerala and Ors. R. Vishwanath Pillai obtained caste certificate of belonging to 'Vettuvan' community which was recognised as Scheduled Caste though he belongs to "Veduvar Pillai" which was higher caste. The Hon'ble Apex Court observed that R. Vishwanath Pillai has usurped the post meant for Scheduled Caste and obtained appointment on the basis of the said caste certificate. In these circumstances, the Hon'ble Apex Court refused to protect the services. However, the protection to the admission of his son was granted in terms of the judgment of the Hon'ble Apex Court in Milind's case.
We are of the considered opinion that the ratio of R. Vishwanath Pillai cannot be made applicable to the petitioners' cases. The petitioner in that case claimed to be belonging to "Vettuvan" community when actually he belongs to the higher caste. The facts in R. Vishwanath Pillai's case are totally different than the facts of the present case and the ratio cannot be made applicable to the facts and circumstances of the present case.
23. So far as the decision of the Apex Court in Bank of India v. Avinash D. Mandivikar (supra) is concerned, it is not clear as to whether the employee concerned therein also belonged to Halba-Scheduled Tribe. The principle applied by the Hon'ble Apex Court in this case is that when the action is founded on fraud, the question of unreasonable period for initiation of action is immaterial. Dealing with the contentions of the respondent therein that the respondent was entitled to protection as granted in Milind's case, the Hon'ble Supreme Court in paragraph No. 10 observed as under:
The protection under the Milind's case (supra) cannot be extended to the respondent No. 1 employee as the protection was given under the peculiar factual background of that case. The employee concerned was a doctor and had rendered long years of service. This Court noted that on a doctor public money has been spent and, therefore, it will not be desirable to deprive the society of a doctor's service. Respondent No. 1-employee in the present case is a bank employee and the factor which weighed with this Court cannot be applied to him.
With great respect, we are of the opinion that this decision is not applicable to the facts and circumstances of the present case. Reference to para No. 36 in Milind's case would show that the Apex Court has made it clear that admissions and appointments that have become final shall remain unaffected by judgment and this observation was made having regard to the passage of time and in the given circumstances. Plain reading of paragraph No. 36, in our considered opinion, would not restrict protection only to petitioner in that case.
24. The Apex Court in State of Maharashtra and Ors. v. Sanjay K. Nimje was considering the protection granted to the candidate by Government Resolution dated 15-6-1995. The respondent, in this case, was appointed on 29-6-1995 and, therefore, the Apex Court held that the protection of the Government Resolution cannot be granted in favour of the respondent. In para 21, the Apex Court specifically observed that it is not a case where the respondent pleaded and proved bona fide. The Apex Court also held that the said Act, being Legislative Act would prevail over the Government Resolution. Therefore, in our opinion, the ratio cannot be made applicable to the facts and circumstances of the present case.
25. So far as the decision of the Apex Court in Additional General Manager/Human Resource Bharat Heavy Electricals Ltd. v. Suresh Ramkrishna Burde (supra) is concerned, we are unable to place reliance upon this decision in view of the observations of Constitution Bench of the Apex Court in paragraph 36 of the judgment in Milind's case. The decision of the Apex Court in Sanjay Madhusudan Punekar v. State of Maharashtra and Ors. (supra) was also not pointed out before the Division Bench, which specifically held that operation of the judgment in Milind's case is prospective in nature. In view of this, the ratio laid down in this case also is not applicable to the facts and circumstances of the present cases.
26. So far as reliance placed by Mr. Sambre on Ku. Sonali d/o Krishna Mohadikar v. State of Maharashtra and ors. is concerned, we are of the considered opinion that it has no application having regard to the facts and circumstances of the present case. In this case the caste certificate was granted to the petitioner on 31-7-1995 i.e. after Government Resolution dated 15-6-1995. The petitioner got admission for the course of Bachelor of Architecture after judgment in Milind's case was delivered and after the said Act came into force. Obviously, the petitioner in this case was not entitled to the protection. In our considered opinion, this case has no application in the facts and circumstances of the present cases.
27. So far as reliance placed by Mr. Sambre, learned Government Pleader on Division Bench Judgments in Nutan Vidarbha Shikshan Mandal v. The Presiding Officer, School Tribunal, Amravati and Ors. and Malti Deoram Koli v. State of Maharashtra and Ors. is concerned, we are of the opinion that the reliance is misplaced. The Division Bench of this Court held that the statutory provisions cannot be overridden by the Government Resolutions. It was further held that once the statutory provision denies protection to the person, no Government Resolution, providing protection contrary to the said statutory provision can be enforceable at law. It was also observed that the subject matter, which is covered by an Act cannot be allowed to be encroached upon by the Government Resolution. The issue before the Division Bench was not about the specific protection granted by the Constitution Bench of the Apex Court in Milind's case. The Division Bench was considering the protection granted by the Government Resolution and the effect after coming into force of the said Act. We are of the considered opinion that this judgment is not at. all applicable in the facts and circumstances of the present cases.
28. Now, let us consider the submission of Mr. Sambre, learned Government Pleader, that in view of the provisions of Section 10 of the Act, once caste claim is cancelled or invalidated by the Caste Scrutiny Committee, then the concerned person is liable to be discharged from the employment forthwith. Admittedly, the Act came into force on 18-10-2001 and prior to coming into force of this Act judgment in Milind's case was delivered by the Constitution Bench of the Hon'ble Apex Court on 28-11-2000 granting protection to the admissions and appointments which have become final. Now, the question is whether the protection granted by the Constitution Bench of the Apex Court in Milind's case can be said to be nullified in view of subsequent enactment of the Act. We are of the considered opinion that the answer is in the negative. Provisions of Section 10 of the Act are essentially penal in nature. It is well settled that where any statute provides for penal consequence, then the said statute is necessarily to be prospective in nature and cannot apply retrospectively. For the very reason, we are of the opinion that the said Act has not taken away the protection granted by Constitution Bench of the Apex Court. In Punjab National Bank and Anr. v. Vilas Bokade and Anr. (supra) the issue before the Division Bench of the Apex Court was whether the respondent therein is entitled to protection of Milind's case (supra) as well as protection of Government Resolution dated 29-6-1995. The petitioner in that case argued that such protection cannot be granted in view of the fact that under provisions of Section 10 of the Act, the protection of Government Resolution was not available. In paragraph No. 5 and 10, the Hon'ble Apex Court observed as follows:
5. It is not necessary for us to consider the question as to whether protection provided in the Government Resolution dated 15-6-1995 is applicable to a bank employee like the respondent since the protection is provided in Milind's case in no uncertain terms. This Court has very specifically observed at the end of para 38 as under:
Having regard to the passage of time, in the given circumstances, including interim orders passed by this Court in SLP (C) No. 16372 of 1985 and other related affairs, we make it clear that the admissions and appointments that have become final, shall remain unaffected by this judgment.
(This was of course after discussing the factual situation in that case and particularly noting the prejudice that could be caused to the respondent Milind in view of the period of 15 years spent in finalizing the issue of his caste status)
10. If the respondent even otherwise stands protected by Milind's judgment as also the judgment in Civil Appeal No. 3375 of 2000 decided on 12-12-2000, then it would be unnecessary to decide as to whether the Government Resolution dated 15-6-1995 provides protection to the petitioner or not. The respondent, therefore, ought to get the limited protection in terms of the judgment in CA 3375 of 2000 and no further.
Plain reading of the above observations reveals that the Apex Court granted protection to the respondent in view of Milind's case in spite of the arguments of the petitioner therein that protection of the above said Government Resolution is not available in view of provisions of Section 10 of the Act.
In view of the above, we find no substance in the arguments of the learned Government Pleader that the provisions of Section 10 of the Act are retrospective in nature.
29. So far as contention of Mrs. Joshi, learned A.G.P. in Writ Petition No. 3980/2006 is concerned, we find no merit in it. She submitted that the Scrutiny Committee invalidated the Caste Certificate on 20-4-2005 and the petition is filed belatedly in the year 2006. The fact remains that the interim order is granted in favour of the petitioner in this case on 4-8-2007 and the petitioner's services are not terminated. In the circumstances, we are of the opinion that the protection to the petitioner cannot be denied on the ground of latches.
30. Mrs. Joshi, in Writ Petition No. 6637/2005 argued that the petitioner's services are already terminated and the remedy is of the petitioner to approach the Maharashtra Administrative Tribunal. We are of the considered opinion that having held that the petitioner is entitled to protection to his services in terms of Milind's decision, of the Hon'ble Apex Court, it is unreasonable now to ask the petitioner to approach the Maharashtra Administrative Tribunal for reinstatement. In our opinion, in exercise of our jurisdiction under Article 226 and 227 of the Constitution and in the interest of justice, the petitioner's services deserve to be reinstated.
We also do not find any merit in the submissions of Mr. Sundaram, learned Counsel for the respondent in Writ Petition No. 6504/2002 that if the appointment become illegal, protection cannot be granted. The Constitution Bench of Apex Court granted protection to the services of Halba Koshti appointed prior to 28-11-2000 i.e. on the day on which judgment in Milind's case was delivered and having held that the petitioners are also entitled to similar protection, the arguments of Mr. Sundaram also does not hold any water.
In view of the discussion made above, we do not find any substance in the submissions of learned Counsel Mr. Paliwal and Mrs. Deshpande. In view of the judgment of the Hon'ble Apex Court in Milind's case, it is difficult for us to find any substance in the submissions of the learned Counsel and as such the same deserves rejection.
32. In the facts and circumstances mentioned above, we find that the arguments advanced on behalf of the respondents seem to be eclipsed by the law laid down in the landmark Judgment of the Constitution Bench of the Hon'ble Apex Court in Milind's case, which stands as a lighthouse while deciding the controversy involved in the present petitions. We are of the considered opinion that the petitioners deserve to be granted protection of their services. Needless to mention that we have held that the services of the petitioners, who claimed to be Halbas and were appointed in different reserved posts with the respondents prior to the decision in Milind's case are entitled to be protected although their caste certificates were invalidated by the Scrutiny Committee.
33. In view of the above discussion, we pass the following order:
(i) The services of petitioners in Writ Petition Nos. 3980/2006, 2183/2006, 6502/2006, 4578/2006, 2239/2006 and 2099/2006 are ordered to be protected in terms of Constitution Bench Judgment of the Hon'ble Apex Court in State of Maharashtra v. Milind and Ors. 2001 (1) Mh. L.J. 1. It is made clear that the petitioners and their progeny will not claim any of the benefits as are available to the members of the Scheduled Tribe.
(ii) Order dated 25-6-2007, terminating services of the petitioner in Writ Petition No. 6637/2005, is hereby quashed and set aside. Respondent No. 4 is directed to reinstate the petitioner in the services within a period of six weeks. However, the petitioner would not be entitled to wages from the date of termination till reinstatement. It is made clear that the petitioners and his progeny will not claim any of the benefits as are available to the members of the Scheduled Tribe.
(iii) Rule is made absolute in all the petitions in the above terms with no order as to costs.