Thursday, 30, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sachin S/O Vitthal Dongre vs State Of Maha. Through Its ...
2016 Latest Caselaw 1813 Bom

Citation : 2016 Latest Caselaw 1813 Bom
Judgement Date : 25 April, 2016

Bombay High Court
Sachin S/O Vitthal Dongre vs State Of Maha. Through Its ... on 25 April, 2016
Bench: V.A. Naik
                                                            1                 wp1228.1229.16.odt

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




                                                                                              
                               WRIT PETITION NO.1228/2016




                                                                    
          Nitin Vitthal Dongre,
          aged about 31 years, Occ. Service,
          as Danger Building Worker (DBW) in
          Ordnance Factory, Chandrapur, 




                                                                   
          r/o Gur Nagar Ward, Opp. Bus Stand,
          Bhadrawati, Dist. Chandrapur.                               .....PETITIONER

                                     ...V E R S U S...




                                                   
     1. State of Maharashtra through its
        Secretary, Ministry of Tribal Welfare
                              
        and Social Justice, Mantralaya, Mumbai-32.

     2. Scheduled Tribe Caste Certificate Scrutiny
        committee, Gadchiroli-442605, through
                             
        its Deputy Director.

     3. Sub Divisional Officer, Chandrapur.
      

     4. Ordinance Factory, Chanda,
          Chandrapur - 442 001 (M.S.)
   



          through its General Manager.                                ...RESPONDENTS
     --------------------------------------------------------------------------------------------------
     Shri N. C. Phadnis, Advocate for petitioner.
     Shri N. Patil, Assistant Government Pleader for respondent nos. 1 to 3.
     Shri Ambarish Joshi, Advocate for respondent no.4.





     --------------------------------------------------------------------------------------------------
                                                   AND
                                WRIT PETITION NO.1229/2016

          Sachin s/o Vitthal Dongre,





          aged about 35 years, Occ. Service,
          as Supervisor in Private Farm, r/o Guru 
          Nagar Ward, Opp. Bus Stand,
          Bhadrawati, Dist. Chandrapur.                               .....PETITIONER

                                     ...V E R S U S...

     1. State of Maharashtra through its
        Secretary, Ministry of Tribal Welfare
        and Social Justice, Mantralaya, Mumbai-32.




    ::: Uploaded on - 29/04/2016                                     ::: Downloaded on - 29/07/2016 23:44:25 :::
                                                             2                 wp1228.1229.16.odt

     2. Scheduled Tribe Caste Certificate Scrutiny
        committee, Gadchiroli-442605, through




                                                                                              
        its Deputy Director.                       ...RESPONDENTS

     ---------------------------------------------------------------------------------------------------




                                                                    
     Mr. N. C. Phadnis, Advocate for petitioner.
     Mr. N. Patil, Assistant Government Pleader for respondent nos. 1 to 3.
     --------------------------------------------------------------------------------------------------




                                                                   
                                     CORAM:-  SMT. VASANTI A. NAIK AND
                                               V. M. DESHPANDE, JJ.

DATED :- APRIL 25, 2016

ORAL JUDGMENT (Per : Smt. Vasanti A. Naik, J.)

Rule. Rule made returnable forthwith. The writ petitions

are heard together and are finally decided at the stage of admission

with the consent of the learned counsel for the parties.

2. The respondent-Ordinance Factory in Writ Petition

No.1228/2016 had appointed the petitioner in the said writ petition on

a post reserved for the Scheduled Tribes. The respondent-Ordinance

Factory in the said writ petition had referred the caste certificate of the

petitioner in the said writ petition to the Collector, Chandrapur for

necessary action. It appears that the respondent-Scrutiny Committee

had initiated suo motu proceedings for considering the correctness or

otherwise of the caste certificates issued by the competent authority in

favour of the petitioners. The petitioners were asked by the Scrutiny

Committee to remain present on 01.11.2015 and 02.11.2015. The

petitioners did not remain present before the Scrutiny Committee and

also did not file the applications for grant of time to produce the

3 wp1228.1229.16.odt

necessary documents. In the absence of the petitioners, the Scrutiny

Committee passed the impugned orders dated 23.11.2015 confiscating

the caste certificates issued by the competent authority in favour of the

petitioners on the ground that they were not secured by the petitioners

by producing the requisite documents. It was observed by the Scrutiny

Committee that the claim of the petitioners of belonging to the Halba-

Scheduled Tribe was false. The orders of the Scrutiny Committee are

challenged by the petitioners by these petitions.

3. Shri Phadnis, the learned counsel for the petitioners

submitted that the Scrutiny Committee was not justified in invalidating

the caste claim of the petitioners without granting an opportunity of

hearing. It is submitted that though the Scrutiny Committee has heavily

relied on the Vigilance Cell's report for invalidating the caste claim of

the petitioners, the vigilance report was not supplied to the petitioners.

It is submitted that it is necessary for the Scrutiny Committee to supply

the vigilance report to the petitioners before invalidating their claim. It

is stated that the orders are liable to be quashed and set aside as a fair

opportunity was not granted to the petitioners to give their say on the

vigilance report. It is submitted that the orders of the Scrutiny

Committee may be quashed and set aside and the Scrutiny Committee

may be directed to reconsider the caste claim of the petitioners after

granting a fair opportunity to them to produce the relevant documents

4 wp1228.1229.16.odt

and the other material for proving their caste claim.

4. The learned Assistant Government Pleaders have supported

the orders of the Scrutiny Committee. It is submitted that the

petitioners were not cooperating with the Scrutiny Committee in the

matter of verification of their caste claim. It is submitted that though

the petitioners were required to remain present before the Scrutiny

Committee on 01.11.2015 and 02.11.2015 respectively, the petitioners

failed to remain present before the Scrutiny Committee on the said

dates and also did not seek an adjournment. It is, however, fairly

admitted by the learned Assistant Government Pleaders after perusing

the original record and proceedings that the copies of the vigilance

reports were not supplied to the petitioners before their caste claim was

invalidated.

5. Shri Ambarish Joshi, the learned counsel for the respondent

no.4-Ordinance Factory in Writ Petition No.1228/2016 submitted that

the petitioner in the said case was appointed on a post earmarked for

the Scheduled Tribes and, therefore, it is necessary to verify the caste

claim of the petitioner in the said writ petition.

6. On hearing the learned counsel for the parties, we find that

an opportunity to the petitioners to reply to the observations in the

5 wp1228.1229.16.odt

Police vigilance report is necessary. Though, the petitioners were asked

to remain present before the Scrutiny Committee on 01.11.2015 and

02.11.2015 respectively, the petitioners had not responded to the notice

despite receiving the same a week earlier. The petitioners had also not

applied to the Scrutiny Committee for grant of some time to produce

the necessary documents. In this background, the petitioners cannot

blame the Scrutiny Committee for deciding their caste claim behind

their back. However, since the copies of the vigilance reports were not

served on the petitioners, the petitioners did not get an opportunity to

reply to the same and produce the material in support of their caste

claim. It was necessary for the Scrutiny Committee to serve a copy of

the police vigilance report on the claimant before invalidating his caste

claim. Since, the police vigilance report was not served on the

petitioners before the impugned orders were passed, the impugned

orders cannot be sustained.

7. Hence, for the reasons aforesaid, the writ petitions are

partly allowed. The impugned orders are quashed and set aside. The

matters are remanded to the Scrutiny Committee for a fresh decision on

the caste claim of the petitioners, in accordance with law. Needless to

mention that the Scrutiny Committee should serve the copies of the

Vigilance report on the petitioners and also permit the petitioners to

tender documents and material in support of their claim, in case they so

6 wp1228.1229.16.odt

desire. The petitioners undertake to remain present before the Scrutiny

Committee on 23.05.2016 so that notices to the petitioners could be

dispensed with. Rule is made absolute in the aforesaid terms with no

order as to costs.

                    (V. M. Deshpande, J.)        (Smt. Vasanti A. Naik, J.)




                                         
     kahale
                             
                            
      
   







 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter