Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajni Ram Ghodmare vs The State Of Maharashtra Thr. ...
2016 Latest Caselaw 4402 Bom

Citation : 2016 Latest Caselaw 4402 Bom
Judgement Date : 3 August, 2016

Bombay High Court
Rajni Ram Ghodmare vs The State Of Maharashtra Thr. ... on 3 August, 2016
Bench: V.A. Naik
                                                                                                               wp.4241.16
                                                                 1




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




                                                                                     
                                                                ...

WRIT PETITION NO. 4241 /2016

Rajni Ram Ghodmare Aged 32 years, occu: Agriculturist R/o Sawarla, Po: Jamgaon Tah. Chimur, Dist.Chandrapur. ..PETITIONER

v e r s u s

1) The State of Maharashtra Through its Secretary

Rural Development Department

Mantralaya, Mumbai 400 032.

    2)        The Chairman 
              Scheduled Tribe Caste Certificate 
              Scrutiny Committee, Gadchiroli.
          


    3)        The Collector, 
       



              Chandrapur.

    4)        The Tahsildar, 
              Chimur,  Dist.Chandrapur.





    5)        The Secretary,
              Gram Panchayat, Sawarla
              Tah. Chimur  Dist. Chandrapur.    ..                                                 ...RESPONDENTS

...........................................................................................................................

Ms. P.D.Rane, Advocate for the petitioner Mr. N.R. Rode, Assistant Government Pleader for Respondents ............................................................................................................................

                                                         CORAM:    SMT. VASANTI  A  NAIK   &
                                                                        MRS . SWAPNA  JOSHI, JJ
                                                                                               . 
                                                         DATED :        3  August,   2016
                                                                         rd          





                                                                                     wp.4241.16





                                                                                        
    JUDGMENT: (PER MRS. SWAPNA JOSHI, J.)




                                                                

Rule. Rule made returnable forthwith. The Writ Petition is heard

finally at the stage of admission, with the consent of the learned counsel for

the parties.

2. By this Writ Petition, the petitioner seeks a direction against the

respondent-Scrutiny Committee, to decide the caste claim of the petitioner

within a stipulated period. The petitioner challenges the show-cause notice

dated 29.06.2016 issued by the Collector, Chandrapur, asking the petitioner as

to why she should not be disqualified from holding the post of Sarpanch, Gram

Panchayat, Sawarla, Tahsil: Chimur, District: Chandrapur, in the absence of the

caste validity certificate. The petitioner claims to be belong to 'Mana'

Scheduled Tribe and was elected as a Member and thereafter as Sarpanch

of the said Gram Panchayat.

3. The learned counsel for the petitioner Mrs.P.D.Rane contended

that the Collector, Chandrapur is not justified in issuing the show-cause notice

to the petitioner as the caste claim of the petitioner is duly referred to the

Scrutiny Committee, by the Tahsildar. Mrs. Rane submitted that the caste

claim of the petitioner is not decided by the Scrutiny Committee till date and

hence the petitioner should not be penalised for the pendency of the caste

claim, in view of the inability on the part of the Scrutiny Committee, to decide

the same within a stipulated time. She submitted that in the circumstances of

the case, a direction to the respondent-Scrutiny Committee to decide the caste

wp.4241.16

claim of the petitioner would be necessary. It is stated that the petitioner

should not be disqualified, till his caste claim is decided.

4. According to Mr. N.R.Rode, the learned Assistant Government

Pleader appearing on behalf of the Scrutiny Committee the caste claim of the

petitioner is pending before the Scrutiny Committee and the same would be

decided as early as possible. He submitted that the Collector had issued the

show-cause notice as, it is necessary under the provisions of the Act and the

5.

Rules, to submit the caste validity certificate within the specified time.

Thus, the statement made on behalf of the Scrutiny Committee

that the caste claim of the petitioner is pending before the Scrutiny Committee

clarifies that it would be necessary to allow the petition as the petitioner is

not at fault in not producing the caste validity certificate. The caste claim of

the petitioner was duly remitted to the Scrutiny Committee for verification

through the competent authority. If the caste claim of the petitioner is not

decided by the Scrutiny Committee within the time specified under the

provisions of the Act and the Rules, the petitioner cannot be blamed for not

producing the caste validity certificate. In this background, it would be

necessary to grant the relief sought by the petitioner in this petition.

6. For the reasons aforesaid, the Writ Petition is allowed. The

impugned show-cause notice dated 29.06.2016 is quashed and set aside. The

Scrutiny Committee is directed to decide the caste claim of the petitioner as

early as possible and positively within fifteen months. Since the petitioner was

wp.4241.16

not at fault in not producing the caste validity certificate, the respondent

-Collector or any other respondent should not take action for disqualification

of the petitioner as a Sarpanch of the Gram Panchayat, till the caste claim of

the petitioner is decided.

Rule is made absolute in the aforesaid terms, with no orders as to

costs.




                                                       
    sahare
                             JUDGE ig                                  JUDGE
                                 
       
    







                                                                            wp.4241.16





                                                                               
                               C E R T I F I C AT E

       "     I certify that this Judgment/Order uploaded is a true




                                                       

and correct copy of original signed Judgment/Order."

Uploaded by: N.B.Sahare P.S.

Uploaded on: 05.08.2016.

 
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