Citation : 2016 Latest Caselaw 1400 Bom
Judgement Date : 11 April, 2016
J-wp446.16.odt 1/2
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR
WRIT PETITION No.446 OF 2016
Shri Nandkishor s/o. Ashokrao Junghare,
Aged about 38 years,
Occupation : Nil,
R/o. C/o. Shahu Maharaj Madhyamik Ashram Shala,
Hiwara (Tanda), Post : Wadhona,
Tq. Arvi, Distt. Wardha.
Permanent R/o. Near Bank of India,
Kondhali, Tq. Katol, Distt. Nagpur.
ig : PETITIONER
...VERSUS...
1. The Navshakti Education Society,
Agargaon, Tq. Hingna, Distt. Nagpur,
through its President Shri Dhumsingh
Nathuji Jadhav.
2. Shahu Maharaj Madhyamik Ashram Shala,
Hiwara (Tanda), Post : Wadhona,
Tq. Arvi, Distt. Wardha,
through its Headmaster.
3. Assistant Commissioner, Social Welfare
Department, Wardha, Distt. Wardha.
4. Divisional Dy. Commissioner,
Social Welfare Department, Nagpur,
Tq. & Distt. Nagpur. : RESPONDENTS
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-
Mr. U.K. Bisen, Advocate for the Petitioner.
Mr. A.A. Naik, Advocate for the Respondent Nos.1 and 2.
Mr. S.B. Ahirkar, Asstt. Government Pleader for the Respondent Nos.3
and 4.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-
::: Uploaded on - 12/04/2016 ::: Downloaded on - 29/07/2016 21:51:58 :::
J-wp446.16.odt 2/2
CORAM : S.B. SHUKRE, J.
th DATE : 11 APRIL, 2016.
ORAL JUDGMENT :
1. Rule. Rule made returnable forthwith. Heard
finally by consent of learned Counsel appearing for the parties.
2. This petition only challenges the interim order. As
rightly submitted by the learned counsel for the respondents when
the appeal is pending, it is always better that the appeal itself is
decided expeditiously. This case involves termination of the
services of the petitioner and, therefore, it would be in the interest
of both sides that such appeal is disposed of at the earliest.
Accordingly, it is directed that the Appeal No.STC No.25/2015 is
finally disposed of within four months from the date of order.
3. If the post of Assistant Teacher, as of this date has not
been filled up, same shall not be filled up till the appeal is disposed
of in accordance with law.
4. Rule is made absolute in these terms. No costs.
JUDGE
okMksns
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!