Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Abhijit S/O Ashok Rajapure vs State Of Maharashtra And Ors.
2003 Latest Caselaw 885 Bom

Citation : 2003 Latest Caselaw 885 Bom
Judgement Date : 6 August, 2003

Bombay High Court
Abhijit S/O Ashok Rajapure vs State Of Maharashtra And Ors. on 6 August, 2003
Equivalent citations: 2004 (1) MhLj 361
Author: A Deshpande
Bench: R Kochar, A Deshpande

JUDGMENT

A.P. Deshpande, J.

1. Rule. Rule made returnable forthwith. Heard finally Shri N. C. Phadnis, learned counsel for the petitioner, Shri Fulzele, learned A.G.P. for respondent Nos. 1 and 3 and Shri P.B. Patil, learned counsel for respondent No. 2.

2. The petitioner claims that he belongs to 'Mala Jangam" scheduled caste. In support of his caste claim, the petitioner placed reliance on document filed at Annexure 'P' which is a copy of register of Village Panchayat Committee, Gondi of the year 1939/40. Perusal of the copy of the said register reveals that the caste of the petitioner's father is recorded as 'Jangam' and not 'Mala Jangam'. In the list of Scheduled Castes issued by the President of India in exercise of powers under Article 341, there is entry No. 42 in the State list in regard to 'Mala Jangam'. The Committee has rejected the caste claim of the petitioner by holding that the petitioner does not belong to 'Mala Jangam' caste and as such he is not a Scheduled Caste candidate. By holding so, the committee proceeded to reject the caste claim and confiscated the certificate issued in favour of the petitioner by the Executive Magistrate. We have perused the order passed by the Caste Scrutiny Committee.

3. The learned Counsel appearing for the petitioner has relied on a judgment of the learned Single Judge of this Court Shri D. G. Karnik in Sarangappa s/o Siddeshwarappa v. State of Maharashtra and Ors. reported in 2002(3) Mh.L.J. 290. In the said judgment, the learned Single Judge has held that the entry in regard to Caste 'Jangam' is not inconsistent with the claim of the petitioner that he belongs to 'Mala Jangam' caste and proceeded to hold that 'Jangam' or 'Janglu' are synonymous to Mala Jangam. The perusal of the judgment clearly reveals that the Apex Courts' judgments which clinch the issue were not brought to the notice of the learned Judge. In view of the law laid down by the Constitution Bench of the Apex Court in State of Maharashtra v. Milind and Ors. reported in 2001(1) Mh.L.J. I, we have no doubt that the judgment rendered by the learned Judge is not in tune with the law laid down by the Apex Court. The said judgment is per incuriam. The Apex Court has categorically concluded the controversy. In the conclusions drawn by the Apex Court, in paragraph 34(1), the Court ruled that it is not at all permissible to hold any enquiry or to let in any evidence to decide or declare that any tribe or tribal community or part of or group is included in the general name even though it is not specifically mentioned in the concerned entry. It further held that it is impermissible to hold that a given tribe or sub-tribe or a tribal community is synonymous to the one mentioned in the Scheduled Tribes Order if they are not so specifically mentioned in it.

4. If this be the position in law, the judgment of the learned Single Judge referred to hereinabove does not lay down correct position of law and being per incuriam, is overruled.

5. In the result, the Writ Petition is dismissed. Rule stands discharged. There shall be no order as to costs.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter