Citation : 2016 Latest Caselaw 4283 Bom
Judgement Date : 29 July, 2016
18-wp3479-1375-16.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
WRIT PETITION NO.3479 OF 2015
1. Dada S/o Babu Koli ... Petitioner
Age: 41 Years, Occu. Nil,
R/o: Ramwadi, Tq. Osmanabad
Dist. Osmanabad
VERSUS
1. The State of Maharashtra
Tribe Development Department
Through its secretary
Mantralaya, Mumbai-32.
2. The Scheduled Tribe Certificate
Scrutiny Committee, Aurangabad
Through its Deputy
Director/Member.
3. The Divisional Controller ... Respondents
Maharashtra State Road
Transport Corporation,
Osmanabad Division,
Tq. and Dist. Osmanabad.
WITH
WRIT PETITION NO.1375 OF 2016
1. Bhima s/o Pandurang Khot ... Petitioner
Age: 43 Years, Occu. Nil,
R/o: Kolewadi, Tq. Osmanabad
Dist. Osmanabad
VERSUS
1. The State of Maharashtra
Tribe Development Department
Through its secretary
Mantralaya, Mumbai-32.
2. The Scheduled Tribe Certificate
Scrutiny Committee, Aurangabad
Through its Deputy
Director/Member. (Deleted as
per order dated 03.02.2016.)
1/9
::: Uploaded on - 03/08/2016 ::: Downloaded on - 04/08/2016 00:09:11 :::
18-wp3479-1375-16.odt
3. The Divisional Controller ... Respondents
Maharashtra State Road
Transport Corporation,
Osmanabad Division,
Tq. and Dist. Osmanabad.
Mr. Pratap v. Jadhavar, Advocate for the petitioners,
Mr. M.B. Bharaswadkar, AGP for the respondent-State
Mr. D. S.Bagul, Advocate for respondent No.3
CORAM : R. M. BORDE &
A. I. S. CHEEMA, JJ.
DATE : 29th July, 2016
JUDGMENT:
1. Heard.
2. Rule. Rule made returnable forthwith. With the
consent of the parties, petition is taken up for final
disposal at admission stage.
3. Petitioners claim to be belong to 'Koli Mahadev'
Scheduled Tribe and were possessed of the certificates
issued in that regard. Petitioners have been appointed
as Helpers with respondent No. 3 as against the post
reserved for Scheduled Tribe category. Petitioner in
Writ Petition No.3479/2015 was appointed on 01.08.1995
and confirmed in employment on 01.10.1996 whereas the
petitioner in Writ Petition No. 1375/2016 was appointed
on 02.08.1995 and his services were confirmed. Since
petitioners claimed employment as members belonging to
Scheduled Tribe category, tribe certificates issued in
18-wp3479-1375-16.odt their favour were forwarded by the employer to the
Scrutiny Committee. The Scrutiny Committee, however,
on recording evidence of the parties, directed
invalidation of the caste certificates issued in favour
of the petitioners and, as a consequence thereof, the
services of petitioners were terminated on 06.02.2006
and 06.01.2006 respectively.
4. Petitioners in the instant petitions have
claimed quashment of the orders of termination on the
strength of the judgment delivered by the Apex Court in
the matter of State of Maharashtra Vs. Milind and
others reported in (2001) 1 SCC 4 and the decision of
the Full Bench of this Court in the matter of Arun
Vishwanath Sonone Vs. State of Maharashtra reported in
2015(1) Bom.C.R. 568. The Full Bench of this Court in
paragraph nos. 65, 66 and 72 of the judgment observed
thus :
"65. The factual position to which the law laid down is to be applied, is stated as under :
(a) Before coming into force of the said Act on 18-10-2001, the appointments and promotions were made against the post reserved for Scheduled Castes, Scheduled Tribes, Denotified Tribes (Vimukta Jatis),
18-wp3479-1375-16.odt Nomadic Tribes, Other Backward Classes and Special Backward Classes category (consolidatedly called as "the backward class
category") merely on the basis of the production of the Caste Certificates issued by the
Competent Authorities with or without the condition of producing a caste validity certificate.
(b) The decision in Madhuri Patil's case was delivered by the Apex Court on 2-9-1994, and by issuing the Government Resolutions dated 15-6-1995 and 30-6-2004, all
the appointments and promotions made up to 15-6-1995 against a post
reserved for backward class category are protected and such appointments and promotions cannot
be cancelled.
(c) After coming to force of the said Act on 18-10-2001, no
appointments and/or promotions could be made without production of
a caste validity certificate under sub-section (2) of section 6 of the said Act, but it is a fact that some such appointments have been
made.
(d) In terms of the decision in Milind's case, all the appointments that have become final up to 28-11- 2000 stand protected subject to the
conditions as under :
(i) that upon verification by the Scrutiny Committee, the Caste Certificate produced to secure an appointment, is not found to be false or fraudulent,
(ii) that the appointee shall not take any advantage in terms of promotion or otherwise after 28-11- 2000 solely on the basis of his
18-wp3479-1375-16.odt claim as a candidate belonging to any of the backward class categories in respect of which his claim is invalidated by the
Scrutiny Committee, and
(iii) that it shall be permissible
for the Competent Authority to withdraw the benefits or promotions obtained after 28-11-2000 as a candidate belonging to backward
class category for which the claim has been rejected.
66. In view of the law, which we
have laid down, the relief of protection of service after
invalidation of caste claim can be granted by the High Court on the basis of judgment of the Hon'ble
Supreme Court in the cases of Kavita Solunke Vs. State of Maharashtra and others reported in 2012(6) Bom.C.R. 234 (S.C.) :
2012(8) S.C.C. 430, and Shalini Vs. New English High School Association
and others, reported in 2014(3) Bom.C.R. 113(S.C.) : (2013) 16 S.C.C. 526. The manner and the extent to which such protection is
to be made available, is laid down as under :
(a) The appointments or promotions made up to 15-6-1995 in public employment on the basis of Caste
Certificates against a post reserved for any of the backward class categories, stand protected in terms of the Government Resolution dated 15-6-1995 and 30- 6-2004 and shall not disturbed, and the appointments that have become final between 15-6-1995 and 28-11- 2000 shall remain unaffected in view of the decision of the Apex Court in Milind's case.
18-wp3479-1375-16.odt
(b) The grant of protection in terms of the Government Resolutions dated 15-6-1995 and 30-6-2004 and
the decision in Milind's case, shall be subject to the following conditions:
(i) that upon verification by the Scrutiny Committee, the Caste Certificate produced to secure an
appointment, is not found to be false or fraudulent,
(ii) that the appointee shall not take any advantage in terms of the
promotion or otherwise after 28-11- 2000 solely on the basis of his
claim as a candidate belonging to any of the backward class categories, in respect of which his
claim is invalidated by the Scrutiny Committee, and
(iii) that it shall per
permissible for th Competent Authority to withdraw the benefits
or promotions obtained after 28-11- 2000 as a candidate belonging to backward class category for which the claim has been rejected.
(c) Any appointments that have become final against a post reserved for any of the categories of backward class on the basis of the production of Caste Certificate
without incorporating a specific condition in the order of appointment that it is subject to production of caste validity certificate after 28-11-2000 and before coming into force of the said Act on 18-10-2001 shall also remain protected subject to the conditions mentioned in Clause (b) of para 64.
18-wp3479-1375-16.odt
(d) After coming into force of the said Act on 18-10-2001, no benefit or appointment can be obtained or secured in any public employment
against a post reserved for any of the backward class categories merely on the basis of the
production of a caste certificate and without producing a caste validity certificate from the Scrutiny Committee. Such
appointments are not protected and shall be liable to be cancelled immediately upon rejection of the caste claim by the Scrutiny Committee."
72. There cannot be any strait
jacket formula laid down either to refuse or grant protection in the employment either at the initial
stage or at the promotional stage. The approach has to be practical and pragmatic rather than technical and pedantic keeping in view the
object and purpose of the Constitution in providing the
benefits and concessions to a particular category of backward class. The Court has to strike the balance between the conflicting
claims of genuine candidates, who are denied the benefits meant for them and all other persons, who honestly and genuinely believe and claim themselves to be belonging to a particular category for whom the
concessions and benefits were meant. The Court will have to consider the facts and circumstances of each case to decide whether the protection is to be granted or refused, and if it is so to be granted, up to what stage and extent."
5. In view of the decision rendered in Milind's case
18-wp3479-1375-16.odt (supra) and the clarification provided in the judgment
of Arun's case (supra), according to us, the
appointments made prior to 20.11.2000 shall stand
protected. As has been observed by the full bench,
there cannot be a straight jacket formula either to
refuse or to grant protection in employment either at
initial stage or at promotional stage. The approach
has to be practical and pragmatic rather than technical
and pedantic keeping in view the object and purpose of
the Constitution in providing the benefits and
concessions to a particular category of back ward
class.
6. In the instant matter, it is noticed that
petitioners were in employment since 1996 and continued
to serve up to 2006 until they were issued orders of
termination. It is not disputed that the petitioners
are not in employment since the dates of termination
for a long duration of more than ten years and as such,
the employer need not be saddled with the burden of
payment of back wages to the petitioners. Since the
petitioners are not guilty for commission of fraud nor
have relied upon any fabricated record for
substantiating their claim, they are entitled to be
taken back in employment.
18-wp3479-1375-16.odt
7. In this view of the matter, we direct respondent
- Corporation to reinstate the petitioners on the post
of Helper, as expeditiously as possible, preferably
within a period of three months from today.
Petitioners shall not be entitled to claim any
promotional benefits or any other benefits on the
strength of their status as Scheduled Tribe category
employee. Petitioners shall file undertakings in that
regard to this Court, within a period of four weeks
from today. Petitioners also shall not be entitled to
claim back-wages.
8. Rule made absolute accordingly. In the facts
and circumstances of the case, there shall be no order
as to costs.
9. Notice issued by this Court to Respondent No.3
in Writ Petition No. 3479/2015 on 7th July, 2016 stands
discharged.
(A. I. S. CHEEMA, J.) (R. M. BORDE, J. )
JPC
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!