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

Animesh Vijay Nandanwar vs Government Of Maharashtra & ...
2016 Latest Caselaw 3988 Bom

Citation : 2016 Latest Caselaw 3988 Bom
Judgement Date : 20 July, 2016

Bombay High Court
Animesh Vijay Nandanwar vs Government Of Maharashtra & ... on 20 July, 2016
Bench: B.P. Dharmadhikari
       wp5743.04
                                                                                  1


                 IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                       
                               NAGPUR BENCH

                        WRIT PETITION  NO.  5743   OF  2004




                                               
                                      AND
                        WRIT PETITION  NO.  1548   OF  2005




                                              
      WRIT PETITION  NO.  5743   OF  2004

      Ruchir Vijay Nandanwar,
      aged 20 years, r/o Nagpur




                                        
      District - Nagpur.                         ...   PETITIONER

                        Versus
                             
      1. Government of Maharashtra,
                            
         through its Secretary,
         Tribal Development Department,
         Mantralaya, Mumbai 32.
      

      2. Committee for Scrutiny and
         Verification of Tribe Claims,
   



         through its Chairman &
         Additional Commissioner,
         Tribal Development,
         Amravati, Dist. Amravati.               ...   RESPONDENTS





      WRIT PETITION  NO.  1548   OF  2005

      Animesh Vijay Nandanwar,





      aged 28 years, r/o Nagpur
      District - Nagpur.                         ...   PETITIONER

                        Versus

      1. Government of Maharashtra,
         through its Secretary,
         Tribal Development Department,
         Mantralaya, Mumbai 32.

      2. Committee for Scrutiny and


    ::: Uploaded on - 22/07/2016               ::: Downloaded on - 30/07/2016 10:03:07 :::
        wp5743.04
                                                                                             2


           Verification of Tribe Claims,




                                                                                  
           through its Chairman &
           Additional Commissioner,
           Tribal Development,




                                                         
           Amravati, Dist. Amravati.                        ...   RESPONDENTS




                                                        
      Shri Y.P. Kaslikar, Advocate for the petitioners.
      Shri N.R. Patil, AGP for the respondents.
                          .....




                                            
                                      CORAM :       B.P. DHARMADHIKARI &
                              ig                    KUM. INDIRA JAIN, JJ.

JULY 20, 2016.

ORAL JUDGMENT : (PER B.P. DHARMADHIKARI, J.)

The petitioners before this Court are real brothers,

who claim to belong to Halbi, Scheduled Tribe. Their caste

claim has been invalidated by Respondent No. 2 - Committee

on 28.06.2004 and 30.06.2004 respectively. This Court has

admitted the matters for final hearing but no interim relief has

been given.

2. Shri Kaslikar, learned counsel for the petitioners

submits that Pre-Constitution documents, which recorded the

caste as Halbi, have not been doubted during Vigilance inquiry

and have been discarded only because of possibility that the

caste Halbi mentioned therein may be sub-caste of caste Koshti

wp5743.04

and, therefore, not a Scheduled Tribe. He further states that a

proper family tree was filed before Respondent No. 2 -

Committee but without verifying the documents of those

relatives, the vigilance squad has looked into the documents of

in-laws of the sisters of the petitioners and hence those

documents are not relevant.

3.

During hearing, he submits that he has filed

Vakalatnama for the petitioners recently but then the

petitioners did not inform him that any family member has

been given validity or then any other caste claim in the family

has been invalidated. According to him, as without appropriate

opportunity and verification the caste claim is invalidated, the

matter must be sent back.

4. Shri Patil, learned AGP for the respondents is

relying upon the impugned orders. According to him, the

burden was upon the petitioners to demonstrate that they

belong to Halbi, Scheduled Tribe. Except for producing the

documents in which caste has been recorded as Halbi, the

wp5743.04

petitioners did not produce any material. The vigilance

authorities found that the female members in the family have

been married within the caste itself and as such, the documents

becoming available on the side of their husband have been

used. Those documents reveal the caste as Koshti.

5. The Scrutiny Committee has also applied affinity

test and found that the petitioners failed to meet it. He,

therefore, prays for dismissal of writ petitions. He also adds

that if the caste claim of any other relative has been invalidated

because of the impugned orders, any intervention by this Court

in present matters would automatically result in quashing that

invalidation. He points out that the petitioner - Ruchir in Writ

Petition No. 5743 of 2004 was 20 years old while the petitioner

- Animesh in Writ Petition No. 1548 of 2005 was about 28

years old when the respective petitions were filed. He contends

that in this situation, it cannot be accepted that no other

member in the family has attempted to obtain either caste

certificate or validity.

wp5743.04

6. We find substance in the contention of the learned

AGP that other members in the family must have attempted to

obtain caste validity. The details of those proceedings are not

on record. However, in present matters, the petitioners have

supplied old documents and those documents mention caste as

Halbi on 29.10.1922 and 16.09.1933. There are other

documents also but we do not find it necessary to refer to those

documents. The documents obviously have been verified by the

Vigilance squad and are not found to be interpolated. In this

situation, if the documents are found to be genuine, only

because of possibility that the caste 'Halbi' recorded therein may

be a sub-caste of caste 'Koshti' and, therefore, may not qualify

as Scheduled Tribe, the documents could not have been

discarded. The documents of in-laws of the sisters of the

petitioners appear to be recent in origin. The petitioners have

also supplied the documents of recent origin where caste has

been mentioned as Halbi only.

7. The affinity test no doubt assumes importance but

when the documents are clinching, not satisfying affinity test,

wp5743.04

may not result in invalidation. Here, we find that the old

records produced by the petitioners have not been properly

appreciated.

8. Taking overall view of the matter, we are inclined

to grant an opportunity of hearing to the petitioners to

substantiate their caste claim. Accordingly, only for that

purpose, we quash and set aside the impugned orders

mentioned supra. However, this will not automatically result in

vitiating any subsequent invalidation of caste claim or invalidity

of the family members. The said orders of invalidation shall be

looked into and examined independently on its own merits. The

petitioners shall place on record the family tree with necessary

affidavit and also disclose therein validities received or then

invalidities of caste claims of their family members. After

receipt of such an affidavit, Respondent No. 2 - Committee

shall re-examine the caste claim in accordance with the

Maharashtra Scheduled Castes, Scheduled Tribes, De-notified

Tribes (Vimukta Jatis), Nomadic Tribes, Other Backward

Classes and Special Backward Category (Regulation of Issuance

wp5743.04

& Verification of) Caste Certificates Act, 2000 (Maharashtra

Act No. 23 of 2001), at the earliest.

9. We direct the petitioners to appear before the

Scrutiny Committee on 19.09.2016 and to abide by its further

instructions in the matter.

10.

Writ Petitions are disposed of accordingly. Rule is

made absolute in above terms. However, in the facts and

circumstances of the case, there shall be no order as to costs.

               JUDGE                                                      JUDGE





                                                  ******

      *GS.






        wp5743.04



                                   C E R T I F I C A T E




                                                                             

"I certify that this Judgment uploaded is a true and correct

copy of original signed Judgment."

Uploaded by : G. Shamdasani

Uploaded on : 22.07.2016.

 
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