Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shri. Laxman Apparao Sutkar vs The State Of Maharashtra And Ors
2016 Latest Caselaw 1899 Bom

Citation : 2016 Latest Caselaw 1899 Bom
Judgement Date : 27 April, 2016

Bombay High Court
Shri. Laxman Apparao Sutkar vs The State Of Maharashtra And Ors on 27 April, 2016
Bench: R.M. Savant
    (905)-WP-5061-16 & group matters.doc


                   IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                              
                           CIVIL APPELLATE JURISDICTION

                               WRIT PETITION NO.5061 OF 2016




                                                      
    Sau. Alka Shivaji Bhanvase                                  ]
    Age: 51 years, Occ: Agriculturist,                          ]




                                                     
    R/At Adhegaon, Taluka Mohal,                                ]
    District Solapur                                            ].. Petitioner




                                            
                      Versus


    1. The State of Maharashtra 
                                     ig                         ]
        Mantralaya, Mumbai-400 032.                             ]
                                   
    2. Additional Commissioner, Pune                            ]
        Pune Division, at Pune.                                 ]
       


    3. The Collector of Solapur                                 ]
    



        Having office at District Collector Office              ]
        Solapur, Dist-Solapur.                                  ]





    4. The Tahsildar,                                           ]
         Mohal, Taluka Mohal, District Solapur.                 ]





    5. The Election Officer,                                    ]
        Adhegaon Village, Tal- Mohal,                           ]
        District Solapur.                                       ].. Respondents

                                           WITH
                               WRIT PETITION NO.5071 OF 2016

    Shri. Laxman Apparao Sutkar                                 ]

    BGP.                                                                            1 of 5


           ::: Uploaded on - 29/04/2016               ::: Downloaded on - 29/07/2016 23:57:38 :::
     (905)-WP-5061-16 & group matters.doc


    Age: Adult, Occu: Agriculturist,                            ]




                                                                              
    R/At Adhegaon, Taluka Mohal,                                ]
    District Solapur                                            ].. Petitioner




                                                      
                      Versus




                                                     
    1. The State of Maharashtra                                 ]
        Mantralaya, Mumbai-400 032.                             ]




                                               
    2. Additional Commissioner, Pune                            ]
        Pune Division, at Pune.      ig                         ]


    3. The Collector of Solapur                                 ]
                                   
        Having office at District Collector Office              ]
        Solapur, Dist-Solapur.                                  ]
       


    4. The Tahsildar,                                           ]
    



         Mohal, Taluka Mohal, District Solapur.                 ]


    5. The Election Officer,                                    ] 





        Adhegaon Village, Tal- Mohal,                           ]
        District Solapur.                                       ].. Respondents


                                              WITH





                               WRIT PETITION NO.4890 OF 2016

    Shri. Shivaji Nivrutti Bhanvase                             ]
    Age: 55 years, Occu: Agriculturist, Advocate,               ]
    R/At Adhegaon, Taluka Mohal,                                ]
    District Solapur                                            ].. Petitioner


                      Versus

    BGP.                                                                            2 of 5


           ::: Uploaded on - 29/04/2016               ::: Downloaded on - 29/07/2016 23:57:38 :::
     (905)-WP-5061-16 & group matters.doc




                                                                                          
    1. The State of Maharashtra                                             ]
        Mantralaya, Mumbai-400 032.                                         ]




                                                                 
    2. Additional Commissioner, Pune                                        ]
        Pune Division, at Pune.                                             ]




                                                                
    3. The Collector of Solapur                                             ]
        Having office at District Collector Office                          ]




                                                   
        Solapur, Dist-Solapur.                                              ]


    4. The Tahsildar, 
                                     ig                                     ]
         Mohal, Taluka Mohal, District Solapur.                             ]
                                   
    5. The Election Officer,                                                ]
        Adhegaon Village, Tal- Mohal,                                       ]
       


        District Solapur.                                                   ].. Respondents
    



    Mr. S. S. Raut, for the Petitioner in all Petitions.
    Mrs. V. S. Nimbalkar, AGP for the Respondent Nos.1 to 4. 





                                                    CORAM  :  R.M. SAVANT, J.
                                                    DATE      :  27th APRIL 2016





    ORAL JUDGMENT 

1. Rule in each of the above Petitions considering the challenge

raised in the above Petitions made returnable forthwith and heard.

2. The writ jurisdiction of this Court is invoked against the

BGP. 3 of 5

(905)-WP-5061-16 & group matters.doc

orders dated 09.03.2016 passed by the Additional Commissioner, Pune

Division, Pune, by which orders the application for stay filed by the

Petitioners in each of the above Petitions pending their Appeals came to be

rejected.

3. It is not necessary to burden this order with unnecessary

details. Suffice it would be to state that the Petitioners in the above

Petitions have been elected as members of the Gram Panchayat Adhegaon,

Taluka Mohol, District Solapur. They have been elected un-opposed.

Proceedings came to be initiated against the Petitioners under Section 14B

of the Maharashtra Village Panchayats Act for disqualifying the Petitioners

on the ground that they have not submitted an account of the election

expenses. It seems that on notice being served upon the Petitioners, the

Petitioners filed their reply along with the account of the election

expenses. The Collector however did not countenance the said submission

of the account of the election expenses and by order dated 08.02.2016

allowed the application and disqualified the Petitioners as also disqualified

them from contesting the election for a further period of five years.

4. The said order dated 08.02.2016 was taken exception to by

the Petitioners before the Additional Commissioner under Section 16 of

the said Act. In the said Appeals, the Petitioners filed an application for

BGP. 4 of 5

(905)-WP-5061-16 & group matters.doc

stay which has been rejected by the Additional Commissioner by the

impugned orders all dated 09.03.2016.

5. The said Applications have been rejected as the impugned

order discloses on the ground that in view of the observations made by the

Collector in paragraph 7, stay could not be granted to the Petitioners. In

the said context, it is required to be noted that the Petitioners have been

elected un-opposed as members of the Gram Panchayat Adhegaon in the

year 2005 and have been disqualified on the ground that they have not

submitted their election expenses.

6. In my view, it is just and proper to grant stay to the order

dated 08.02.2016 passed by the Collector Solapur pending the Appeal

before the Additional Commissioner. The impugned orders all dated

09.03.2016 would accordingly stand quashed and set aside. The stay

applications filed by the Petitioners would stand allowed. Resultantly, the

orders passed by the Collector Solapur dated 08.02.2016 would stand

stayed pending the Appeals. The Additional Commissioner is directed to

decide the Appeals expeditiously by giving proper opportunity to the

parties. The Petitions are allowed to the aforesaid extent. Rule is

accordingly made absolute with parties to bear their respective costs.


                                                                         [R.M. SAVANT, J]

    BGP.                                                                                     5 of 5



 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter