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

The Commissioner Animal ... vs Madhukar Kondiram Langote
2016 Latest Caselaw 6991 Bom

Citation : 2016 Latest Caselaw 6991 Bom
Judgement Date : 7 December, 2016

Bombay High Court
The Commissioner Animal ... vs Madhukar Kondiram Langote on 7 December, 2016
Bench: R.V. Ghuge
                                             1




                                                                            
              IN THE HIGH COURT OF JUDICATURE OF BOMBAY
                                    BENCH AT AURANGABAD




                                                    
                           WRIT PETITION NO. 11452 OF 2016


    1.     The Commissioner,




                                                   
           Animal Husbandry Maharashtra
           State Central Building, Pune, 400 001.




                                           
    2.     Divisional Additional Commissioner,
           Animal Husbandry,
                              
           Nashik Division, Gangapur Road,
                             
           Nashik - 2.


    3.     District Deputy Commissioner for 
           Animal Husbandry,
      


           Nagar-Pune Road, Near Central 
   



           Bus Stand, Ahmednagar.


    4.     Regional Manager, 





           Walumata Prakshetra, Kopargaon,
           Po. Tq. Kopargaon,
           Dist. Ahmednagar.                                      ...Petitioners.





                    Versus


           Ranganath Pahadu Solanke,
           Age. 63 years, Occ. Retired,
           R/o. At Walumata Prakashetra,
           Kopargaon, Karmachari Vasahat,

    khs/DEC.2016/11452-d




     ::: Uploaded on - 09/12/2016                   ::: Downloaded on - 10/12/2016 00:48:42 :::
                                           2




                                                                          
           Station Road, Kopargaon,
           Tq. Kopargaon, Dist. Ahmednagar.                     ...Respondent.

WITH WRIT PETITION NO. 11453 OF 2016

1. The Commissioner, Animal Husbandry Maharashtra

State Central Building, Pune, 400 001.

2.

Divisional Additional Commissioner,

Animal Husbandry, Nashik Division, Gangapur Road, Nashik - 2.

3. District Deputy Commissioner for

Animal Husbandry, Nagar-Pune Road, Near Central Bus Stand, Ahmednagar.

4. Regional Manager, Walumata Prakshetra, Kopargaon,

Po. Tq. Kopargaon, Dist. Ahmednagar. ...Petitioners.

Versus

Smt. Shobhabai Pandurang Shirode, Age. 53 years, Occ. Service,

khs/DEC.2016/11452-d

R/o. At Walumata Prakashetra, Kopargaon, Karmachari Vasahat,

Station Road, Kopargaon, Tq. Kopargaon, Dist. Ahmednagar. ...Respondent.

WITH WRIT PETITION NO. 11454 OF 2016

1. The Commissioner,

Animal Husbandry Maharashtra State Central Building, Pune, 400 001.

2. Divisional Additional Commissioner, Animal Husbandry, Nashik Division, Gangapur Road,

Nashik - 2.

3. District Deputy Commissioner for Animal Husbandry,

Nagar-Pune Road, Near Central Bus Stand, Ahmednagar.

4. Regional Manager, Walumata Prakshetra, Kopargaon, Po. Tq. Kopargaon, Dist. Ahmednagar. ...Petitioners.

Versus

khs/DEC.2016/11452-d

Smt. Anusaya Laxman Thombare, Age. 57 years, Occ. Retired,

R/o. At Walumata Prakashetra, Kopargaon, Karmachari Vasahat, Station Road, Kopargaon,

Tq. Kopargaon, Dist. Ahmednagar. ...Respondent.

WITH

WRIT PETITION NO. 11455 OF 2016

1. The Commissioner,

Animal Husbandry Maharashtra State Central Building, Pune, 400 001.

2. Divisional Additional Commissioner,

Animal Husbandry,

Nashik Division, Gangapur Road, Nashik - 2.

3. District Deputy Commissioner for Animal Husbandry, Nagar-Pune Road, Near Central

Bus Stand, Ahmednagar.

4. Regional Manager, Walumata Prakshetra, Kopargaon, Po. Tq. Kopargaon, Dist. Ahmednagar. ...Petitioners.

khs/DEC.2016/11452-d

Versus

Smt. Kokilabai Prabhakar Solanke, Age. 58 years, Occ. Service, R/o. At Walumata Prakashetra,

Kopargaon, Karmachari Vasahat, Station Road, Kopargaon, Tq. Kopargaon, Dist. Ahmednagar. ...Respondent.

ig WITH WRIT PETITION NO. 11456 OF 2016

1. The Commissioner, Animal Husbandry Maharashtra State Central Building, Pune, 400 001.

2. Divisional Additional Commissioner, Animal Husbandry, Nashik Division, Gangapur Road,

Nashik - 2.

3. District Deputy Commissioner for

Animal Husbandry, Nagar-Pune Road, Near Central Bus Stand, Ahmednagar.

4. Regional Manager, Walumata Prakshetra, Kopargaon, Po. Tq. Kopargaon,

khs/DEC.2016/11452-d

Dist. Ahmednagar. ...Petitioners.

Versus

Smt. Vithabai Vasant Kshirsagar,

Age. 57 years, Occ. Service, R/o. At Walumata Prakashetra, Kopargaon, Karmachari Vasahat,

Station Road, Kopargaon,

Tq. Kopargaon, Dist. Ahmednagar. ...Respondent.

WITH WRIT PETITION NO. 11457 OF 2016

1. The Commissioner,

Animal Husbandry Maharashtra

State Central Building, Pune, 400 001.

2. Divisional Additional Commissioner,

Animal Husbandry, Nashik Division, Gangapur Road, Nashik - 2.

3. District Deputy Commissioner for Animal Husbandry, Nagar-Pune Road, Near Central Bus Stand, Ahmednagar.

khs/DEC.2016/11452-d

4. Regional Manager, Walumata Prakshetra, Kopargaon,

Po. Tq. Kopargaon, Dist. Ahmednagar. ...Petitioners.

Versus

Ambadas Veduji Bhujade,

Age. 59 years, Occ. Retired,

R/o. At Walumata Prakashetra, Kopargaon, Karmachari Vasahat,

Station Road, Kopargaon, Tq. Kopargaon, Dist. Ahmednagar. ...Respondent.

WITH

WRIT PETITION NO. 11458 OF 2016

1. The Commissioner, Animal Husbandry Maharashtra

State Central Building, Pune, 400 001.

2. Divisional Additional Commissioner,

Animal Husbandry, Nashik Division, Gangapur Road, Nashik - 2.

3. District Deputy Commissioner for Animal Husbandry, Nagar-Pune Road, Near Central

khs/DEC.2016/11452-d

Bus Stand, Ahmednagar.

4. Regional Manager, Walumata Prakshetra, Kopargaon, Po. Tq. Kopargaon,

Dist. Ahmednagar. ...Petitioners.

Versus

Smt. Tarabai Devram Dhangare, Age. 54 years, Occ. Service,

R/o. At Walumata Prakashetra, Kopargaon, Karmachari Vasahat, Station Road, Kopargaon, Tq. Kopargaon, Dist. Ahmednagar. ...Respondent.

WITH WRIT PETITION NO. 11459 OF 2016

1. The Commissioner, Animal Husbandry Maharashtra State Central Building, Pune, 400 001.

2. Divisional Additional Commissioner, Animal Husbandry, Nashik Division, Gangapur Road, Nashik - 2.

3. District Deputy Commissioner for

khs/DEC.2016/11452-d

Animal Husbandry, Nagar-Pune Road, Near Central

Bus Stand, Ahmednagar.

4. Regional Manager,

Walumata Prakshetra, Kopargaon, Po. Tq. Kopargaon, Dist. Ahmednagar. ...Petitioners.

Versus

Madhukar Kondiram Langote, Age. 58 years, Occ. Retired, R/o. At Walumata Prakashetra, Kopargaon, Karmachari Vasahat,

Station Road, Kopargaon,

Tq. Kopargaon, Dist. Ahmednagar. ...Respondent.

WITH

WRIT PETITION NO. 11460 OF 2016

1. The Commissioner,

Animal Husbandry Maharashtra State Central Building, Pune, 400 001.

2. Divisional Additional Commissioner, Animal Husbandry, Nashik Division, Gangapur Road, Nashik - 2.

khs/DEC.2016/11452-d

3. District Deputy Commissioner for Animal Husbandry,

Nagar-Pune Road, Near Central Bus Stand, Ahmednagar.

4. Regional Manager, Walumata Prakshetra, Kopargaon, Po. Tq. Kopargaon,

Dist. Ahmednagar. ...Petitioners.

Versus

Drupadabai Baburao Nikam, Age. 54 years, Occ. Service, R/o. At Walumata Prakashetra,

Kopargaon, Karmachari Vasahat,

Station Road, Kopargaon, Tq. Kopargaon, Dist. Ahmednagar. ...Respondent.

WITH WRIT PETITION NO. 11461 OF 2016

1. The Commissioner, Animal Husbandry Maharashtra State Central Building, Pune, 400 001.

2. Divisional Additional Commissioner, Animal Husbandry, Nashik Division, Gangapur Road,

khs/DEC.2016/11452-d

Nashik - 2.

3. District Deputy Commissioner for Animal Husbandry, Nagar-Pune Road, Near Central

Bus Stand, Ahmednagar.

4. Regional Manager,

Walumata Prakshetra, Kopargaon, Po. Tq. Kopargaon, Dist. Ahmednagar.

ig ...Petitioners.

Versus

Baburao Tulshiram Nikam,

Age. 59 years, Occ. Retired,

R/o. At Walumata Prakashetra, Kopargaon, Karmachari Vasahat, Station Road, Kopargaon,

Tq. Kopargaon, Dist. Ahmednagar. ...Respondent.

WITH

WRIT PETITION NO. 11462 OF 2016

1. The Commissioner, Animal Husbandry Maharashtra State Central Building, Pune, 400 001.

2. Divisional Additional Commissioner,

khs/DEC.2016/11452-d

Animal Husbandry, Nashik Division, Gangapur Road,

Nashik - 2.

3. District Deputy Commissioner for

Animal Husbandry, Nagar-Pune Road, Near Central Bus Stand, Ahmednagar.

4. Regional Manager,

Walumata Prakshetra, Kopargaon,

Po. Tq. Kopargaon, Dist. Ahmednagar. ...Petitioners.

Versus

Smt. Kalabai Ambadas Bhujade, Age. 57 years, Occ. Retired, R/o. At Walumata Prakashetra,

Kopargaon, Karmachari Vasahat, Station Road, Kopargaon, Tq. Kopargaon, Dist. Ahmednagar. ...Respondent.

WITH WRIT PETITION NO. 11463 OF 2016

1. The Commissioner, Animal Husbandry Maharashtra State Central Building, Pune, 400 001.

khs/DEC.2016/11452-d

2. Divisional Additional Commissioner, Animal Husbandry,

Nashik Division, Gangapur Road, Nashik - 2.

3. District Deputy Commissioner for Animal Husbandry, Nagar-Pune Road, Near Central

Bus Stand, Ahmednagar.

4. Regional Manager,

Walumata Prakshetra, Kopargaon, Po. Tq. Kopargaon, Dist. Ahmednagar. ...Petitioners.

Versus

Bhagat Aabu Gaikwad, Age. 61 years, Occ. Retired,

R/o. At Walumata Prakashetra, Kopargaon, Karmachari Vasahat, Station Road, Kopargaon,

Tq. Kopargaon, Dist. Ahmednagar. ...Respondent.

WITH WRIT PETITION NO. 11464 OF 2016

1. The Commissioner, Animal Husbandry Maharashtra

khs/DEC.2016/11452-d

State Central Building, Pune, 400 001.

2. Divisional Additional Commissioner, Animal Husbandry, Nashik Division, Gangapur Road,

Nashik - 2.

3. District Deputy Commissioner for

Animal Husbandry,

Nagar-Pune Road, Near Central Bus Stand, Ahmednagar.

4. Regional Manager, Walumata Prakshetra, Kopargaon, Po. Tq. Kopargaon,

Dist. Ahmednagar. ...Petitioners.

Versus

Smt. Kantabai Bhanudas Waje, Age. 57 years, Occ. Retired, R/o. At Walumata Prakashetra,

Kopargaon, Karmachari Vasahat, Station Road, Kopargaon, Tq. Kopargaon, Dist. Ahmednagar. ...Respondent.

Mr.N.T.Bhagat, AGP for the petitioners. Mr.P.V.Barde, Advocate for the respondents.

khs/DEC.2016/11452-d

( CORAM : RAVINDRA V. GHUGE, J.)

DATE : 07/12/2016

ORAL JUDGMENT :

1. Rule. Rule made returnable forthwith and heard finally by the

consent of the parties.

2. The petitioner/establishment in all these matters is aggrieved

by the judgment and order dated 22/07/2016 delivered by the

Industrial Court, Ahmednagar vide which Complaint (ULP)

Nos.86/2013 to 95/2013 and 97/2013 to 99/2013 have been allowed.

Complaint (ULP) Nos. 85 /2013 and 96/2013 have been rejected.

Consequentially, the benefits of the GR dated 08/06/1995 are

granted to these succeeding complainants (Respondents herein).

3. The petitions have been filed only with regard to those

complaints, which have been allowed by the Industrial Court.

4. In all these petitions, the respondents/workmen, who are

identically placed, are all working as attendants with the petitioner

department. None of them has passed the 8 th standard examination

with English as a main subject.

khs/DEC.2016/11452-d

5. All these respondents had approached the Industrial Court

claiming the benefits of the Time Bound Promotion Scheme, which

was introduced by the GR dated 08/06/1995. Each of them is one

stage below the post of a "Dresser" Class-IV in the Animal Husbandry

Department. The Industrial Court allowed their complaints holding

that they all are entitled to the promotional scale as there is no

clause in the scheme prescribing eligibility to claim the higher scale.

6. Upon considering the strenuous submissions of the learned

Advocates and the vehement submissions of Mr.Barde on behalf of

the respondents/employees, I find that the dispute which calls for

adjudication is as to whether these respondents are entitled to claim

the benefits of the Time Bound Promotion Scheme as per the GR

dated 08/06/1995.

7. The Hon'ble Apex Court in Dwijen Chandra Sarkar and another

Vs. Union of India and another, [AIR 1999 SC 598], while dealing with

the issue of time bound promotion and acquiring emoluments

without actual promotions, has observed in paragraph Nos.11, 12

and 13 as under :-

"11. However, the position in regard to 'time-bound' promotions in different. Where there are a large number of employees in any

khs/DEC.2016/11452-d

department and where the employees are not likely to get their comparatively low-position in the seniority list, Government has

found it necessary that, in order to remove frustration, the employees are to be given a higher grade in terms of employments - while retaining them in the same category. This

is what is generally known as the time bound promotion. Such a time-bound promotion does not affect the normal seniority of those higher up.

12. If that be the true purpose of a time-bound promotion which

is meant (to) relieve frustration on account of stagnation, it cannot be said that the government wanted to deprive the

appellants who were brought into the P & T Department in public interest - of the benefit of a higher grade. The frustration on account of stagnation is a common factor not only of those

already in the P & T Department but also of those who are

administratively transferred by Government from the Rehabilitation Department to the P & T Department. The Government, while imposing an eligibility condition of 16 years

service in the grade for being entitled to time-bound promotion, is not intending to benefit only one section of employees in the category and deny it to another section of employees in the same category. The common factor for all these employees is

that they have remained in the same grade for 16 years without promotions. The said period is a term of eligibility for obtaining a financial benefit of higher grade.

13. It the appellants are entitled to the time-bound promotion by counting service prior to joining the P & T Department, the next question is whether treating them as eligible for time-bound

khs/DEC.2016/11452-d

promotion will conflict with the condition imposed in their transfer order, namely that these will not count their service for

seniority purposes in the P & T Department."

8. The Hon'ble Apex Court has therefore ruled that in such

schemes, which are introduced taking into account that the

employees are not likely to get their promotion in the near future

because of their comparatively low position in the seniority list,

higher grade in terms of emoluments are made available to such

employees while retaining them in the same category. They are not

actually promoted but are given higher pay scales as if like they have

been promoted.

9. With regard to the newly introduced Modified Assured Career

Progression Scheme (MACPS), the learned Division Bench of this

Court, at its principal seat has delivered an order on 24/06/2016 in

WP Nos.7062/2014 and group of matters (The State of Maharashtra

and others Vs. Dattatraya Mehta and others) and has observed in

paragraph No.10 as under :-

"10. One of the notorious features of Government service is that several employees, though eligible and ever willing to promoted, do not actually secure such promotions, sometimes, during the entire tenure of their service. This stagnation, naturally leads to frustration. The State has consequently adopted schemes for

khs/DEC.2016/11452-d

redressal of such situation arising out of lack of sufficient promotional avenues and the consequent stagnation. Broadly,

such schemes to not contemplate actual promotions to the next higher post, but by way of consolation, award the pay-scale of the promotional posts, generally, upon an employees stagnating

in a particular post for twelve years or twenty four years respectively. Such schemes, were earlier referred to as Time Bound Promotion Schemes and are now referred to as Assured

Career Progression Schemes. The MACP Scheme, with which,

we are presently concerned was formulated by the State Government vide G.R. Dated 1 April 2010. This G.R. Specifically

states that the scheme will be applicable with retrospective effect, i.e. from 1 October 2006."

10. Such time bound promotion or assured promotion or MACP

schemes have thus been interpreted as being such schemes by which

those employees who are otherwise eligible and willing to be

promoted, are not successful in actually securing such promotions

considering their level in the seniority list or on account of lack of

sufficient promotional avenues, would be extended monetary benefits

of the promotional post. In order to overcome stagnation in service,

such schemes have been introduced by which, such employees are

given pay scales of the promotional posts by way of a consolation

without actually being promoted to the said post.

khs/DEC.2016/11452-d

11. The communication by the Secretary of the Government,

Agriculture and Co-operation Department dated 10/02/1983 is with

regard to the "Dresser" Class-IV under the Directorate of Animal

Husbandry (Recruitment) (Amendment) Rules, 1982. Rule 2(2) reads

as under :

"1. These rules may be called the Dresser Class IV in the

Directorate of Animal Husbandry (Recruitment) (Amendment) Rules, 1982.

2. For rule 2 of the Dresser Class IV in the Directorate of Animal Husbandry (Recruitment) Rules, 1981, the following shall be

substituted, namely :-

1. .....................

"2 - Appointment to the post of Dresser in the Directorate of

Animal Husbandry shall be made by promotion of a suitable

person on the basis of seniority subject to fitness from amongst the persons holding the posts of Attendant in the Directorate of Animal Husbandry who have passed 8th Standard Examination

of a Secondary School with English as one of the subjects." By order of and in the name of Governor of Maharashtra."

12. As such, there is no debate, much less any dispute, that a

person who is to be held eligible for promotion to the post of dresser,

should have passed his 8th standard examination of a secondary

school with English as one of the subjects. None of these

respondents herein have passed their 8th standard with English as a

khs/DEC.2016/11452-d

subject.

13. The entire case of the respondents hinges on the GR dated

08/06/1995 which has been brought to my notice. With the

assistance of the learned Advocates, I have gone through the said

GR. Clause 2 as well as sub clauses A to H (in Marathi v to ;) read

as under :-

v-

gh ;kstuk 1 vkWDVkscj 1984 iklwu vaeykr ;sbZy-

c- ;k ;kstusvarxZr ojhy osruJs.kh feGfo.;klkBh inksUurhlkBh foghr dk;Zi/nrh] ts Ô~Brk] ik++=rk]

vgZrk ijh{kk] foHkkxh; ijh{kk ;k ckchaph iqrZrk dj.ks vko';d vkgs-

d- ljG lsosr izfoÔV >kysY;k vFkok inksUurhus fu;qDr >kysY;k deZpk&;kaP;k ckcrhr ,d osG ;k

;kstusvarxZr 12 oÔkZuarjP;k fu;fer lsosuarj ojhÔ~B osruJs.kh vuqKs; vlsy-

M- T;k deZpk&;kauk ;kiqohZ nksuis{kk tkLr inksUurh feGkY;k vkgsr v'kk deZpk&;kauk ;k

;kstusvarxZr ojhÔ~B osruJs.kh feG.kkj ukgh-

bZ- xV M e/khy deZpk&;kauk ;k ;kstusvarxZr xV d e/;s osruJs.kh Eg.kts :-950&1400 fnyh

rjh R;kaps lsokfuo`Rrhps o; 60 gsp vlsy- ek= xV d e/khy vU; ojhÔ~B inkoj R;kauk

inksUurh feGkY;kl R;kaps lsokfuo`Rrhps o; 58 oÔZ jkghy- xV d e/khy in/kkjdkauk xV c

e/khy jktif=r inkoj inksUurh ns.;klkBh ;k ;kstusvarxZr fopkj dsyk tk.kkj ukgh-

Q- ;k inksUurheqGs tckcnkjh vkf.k drZo; ;kr ok< gksr ulyh rjh fu;fer inksUurhizek.ks osru

fuf'prhr ykHk ns.;kr ;sbZy- ek= osrufuf'prhr feGkysyk gk ykHk R;kl osruJs.khr dk;kZRed

inksUurh feGkY;koj iqUgk ns; gks.kkj ukgh-

u- tj deZpk&;kl fo'ksÔ osru feGr vlsy rj ;k ;kstus[kkyhy inksUurhuarj deZpk&;kal eqG

osruJs.khrhy fo'ksÔ osru vuqKs; jkg.kkj ukgh-

;- ;k ;kstusvarxZr inksUurh feGkyh rjh deZpk&;kaps uko dfuÔ~B ¼eqG½ laoxkZP;k tsÔ~Brk lqphr

khs/DEC.2016/11452-d

jkghy] vkf.k lsokizos'k fu;ekrhy rjrqnhuqlkj miyC/k fjDrrsr ;ksX;osGh fu;fer

inksUurhlkBh ¼Functional Promotion½ R;kpk fopkj dj.;kr ;sbZy] fu;fer

inksUurhl vik= BjysY;k deZpk&;kl ;k ;kstuspk ykHk feG.kkj ukgh- R;kp izek.ks fu;fer

inksUurh ukdkjysY;k deZpk&;kl ns[khy ;k inksUurhpk ykHk feGw 'kd.kkj ukgh- ;k vk/khp

R;kauk ¼In-Site½ inksUurh fnyh vlY;kl eqGP;k inkoj inkoUur dj.;kar ;sbZy] r'kk

vk'k;kps ca/ki= deZpk&;kauk fygwu n~;kos ykxsy] ek++= ns.;kar vkysY;k vkfFkZd ykHkkaph olqyh

dsyh tk.kkj ukgh-"

14.

Clause 2 would indicate that those employees who are

otherwise not eligible to the higher posts, would be treated differently

on the basis of the Annexure annexed to the said GR. However,

clause 2(c) would indicate that only those candidates would be

eligible for the benefits of the time bound promotion scheme, if they

are otherwise eligible (ik=rk] vgZrk ifj{kk). Clause H (;) indicates that the

eligible employee, who has been given the promotional scale under

this scheme without actually being promoted, would be considered

subsequently for actual promotion (functional promotion) as and

when the vacancy arises.

15. In the light of the above, the contention of the petitioner that

these respondents would not be entitled for the promotional scale of a

"Dresser" Class-IV, if they have not passed 8 th standard examination

khs/DEC.2016/11452-d

with English subject, is sustainable. It is apparent from the

impugned judgments that the Industrial Court has failed to apply its

mind to clause 2, 2(c) and 2(;) of the GR dated 08/07/1995, in as

much as, it appears from the impugned judgment that these aspects

were not specifically brought to the notice of the Industrial Court.

16. Considering the above, as it is evident that these respondents

were not eligible to be promoted as "Dressers" considering clause 2(c)

and 2(;), they cannot be held entitled for the promotional scale which

accompanies the post of "Dresser" Class-IV. When these respondents,

under clause 2(;) would not be eligible for being regularly promoted

as and when the opportunity occurs, they cannot be held entitled for

the promotional scale under clause 2(c). Unless the employee is

eligible for promotion as per the eligibility criteria, he cannot be held

entitled for the promotional scale under the Time Bound Promotion

Scheme.

17. Mr.Barde submits that in WP Nos.10687/2014 to 10689/2014,

this Court has directed the State Government to reconsider whether

the 3 employees namely Babulal Tulshiram Nikam, Prabhat Pahadu

Solanke and Madhukar Kondiram Nangote, are entitled for any

benefits of the GR dated 08/06/1995. They have been protected as

khs/DEC.2016/11452-d

against recovery of the money, that has been erroneously paid to

them. He, therefore, prays that this Court may refer the cases of

these respondents to the State Government for consideration or

permit the respondents to make representations considering the fact

that they are also suffering frustration on account of stagnation in

service.

18.

Considering the above, all these petitions are allowed. The

impugned judgments dated 22/07/2016, being perverse and

erroneous, are quashed and set aside in all the above mentioned

complaints. Complaint (ULP) Nos.86/2013 to 95/2013 and 97/2013

to 99/2013 stand dismissed. Rule is discharged.

19. As the respondents desire to make representations to the State

Government, in the event such representations are made, the State

Government would be at liberty to deal with the same in accordance

with their Government Resolution and policies.

( RAVINDRA V. GHUGE, J.)

khs/DEC.2016/11452-d

 
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