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

Smt. Jyoti Vithalrao Ale vs Shri Shivaji Education Society, ...
2016 Latest Caselaw 3420 Bom

Citation : 2016 Latest Caselaw 3420 Bom
Judgement Date : 28 June, 2016

Bombay High Court
Smt. Jyoti Vithalrao Ale vs Shri Shivaji Education Society, ... on 28 June, 2016
Bench: B.P. Dharmadhikari
       wp1915.15                                                                  1



             IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                       
                           NAGPUR BENCH




                                               
                   WRIT PETITION  NO.  1915  OF  2015 WITH
                   WRIT PETITION  NO.  1798  OF  2015 WITH
                   WRIT PETITION  NO.  1799  OF  2015 WITH
                   WRIT PETITION  NO.  1916  OF  2015 WITH




                                              
                   WRIT PETITION  NO.  1917  OF  2015 WITH
                   WRIT PETITION  NO.  1918  OF  2015 WITH
                   WRIT PETITION  NO.  1919  OF  2015 WITH
                   WRIT PETITION  NO.  1956  OF  2015 AND




                                    
                     WRIT PETITION  NO.  1932  OF  2015
                             
      WRIT PETITION  NO.  1915  OF  2015
                            
      Ku. Jaya Pralhadrao Dhakite
      aged about 38 years, 
      occupation - Service, r/o
      Radhakrishna Colony, Morshi,
      

      Taluka - Morshi, District -
      Amravati.                                  ...   PETITIONER
   



                        Versus

      1. Shri Shivaji Education Society,





         Panchawati, Amravati, through
         its Secretary Shri V.G. Bhamburkar.

      2. The Education Officer (Secondary),
         Zilla Parishad, Amravati.               ...   RESPONDENTS





      Shri V.V. & R.M. Bhangde, Advocate for the petitioner.
      Shri P.B. Patil,  Advocate for respondent No. 1.
      Ms. M.S. Rane, AGP for respondent No. 2.
                          .....

      WRIT PETITION  NO.  1798  OF  2015

      Dinesh s/o Panjabrao Tapre,
      aged about 37 years, 



    ::: Uploaded on - 29/06/2016               ::: Downloaded on - 30/07/2016 07:24:35 :::
        wp1915.15                                                                  2



      occupation - Service, r/o




                                                                       
      Near Sandip Mangalam, 
      c/o Arun Kapse, Yavatmal                   ...   PETITIONER




                                               
                        Versus

      1. Shri Shivaji Education Society,
         Amravati, through its Secretary




                                              
         having its office at Amravati.

      2. The Education Officer (Secondary),
         Zilla Parishad, Yavatmal.               ...   RESPONDENTS




                                      
                             
      Shri S.P. Palshikar, Advocate for the petitioner.
      Shri A.P. Kalmegh,  Advocate for respondent No. 1.
      Shri N.S. Rao, AGP for respondent No. 2.
                            
                          .....

      WRIT PETITION  NO.  1799  OF  2015
      

      Smt. Jyoti Vithalrao Ale,
      aged about 39 years, 
   



      occupation - Service, r/o
      Sanludkar Nagar, Hingni Road,
      Daryapur, District - Amravati.             ...   PETITIONER





                        Versus

      1. Shri Shivaji Education Society,
         Amravati, through its Secretary
        having its office at Amravati.





      2. The Education Officer (Secondary),
         Zilla Parishad, Akola.                  ...   RESPONDENTS


      Shri S.P. Palshikar, Advocate for the petitioner.
      Shri A.P. Kalmegh,  Advocate for respondent No. 1.
      Shri B.M. Lonare, AGP for respondent No. 2.
                          .....




    ::: Uploaded on - 29/06/2016               ::: Downloaded on - 30/07/2016 07:24:35 :::
        wp1915.15                                                                  3



      WRIT PETITION  NO.  1916  OF  2015




                                                                       
      Dr. Ku. Sangita Pralhadrao Dhakite,




                                               
      aged about 36 years, 
      occupation - Service, r/o
      S.B.I. Colony, Court Road,
      Paratwada, District - Amravati.            ...   PETITIONER




                                              
                        Versus

      1. Shri Shivaji Education Society,
         Panchawati, Amravati, through




                                    
         its Secretary Shri V.G. Bhamburkar.
                             
      2. The Education Officer (Secondary),
         Zilla Parishad, Amravati.               ...   RESPONDENTS
                            
      Shri V.V. & R.M. Bhangde, Advocate for the petitioner.
      Shri P.B. Patil,  Advocate for respondent No. 1.
      Shri N.S. Rao, AGP for respondent No. 2.
      

                          .....
   



      WRIT PETITION  NO.  1917  OF  2015

      Ku. Jyoti Keshaorao Khadge,
      aged about 42 years, 





      occupation - Service, r/o
      Near Poonam Photo Studio,
      Gadge Nagar, Amravati,
      District - Amravati.                       ...   PETITIONER





                        Versus

      1. Shri Shivaji Education Society,
         Panchawati, Amravati, through
         its Secretary Shri V.G. Bhamburkar.

      2. The Education Officer (Secondary),
         Zilla Parishad, Amravati.               ...   RESPONDENTS


      Shri V.V. & R.M. Bhangde, Advocate for the petitioner.



    ::: Uploaded on - 29/06/2016               ::: Downloaded on - 30/07/2016 07:24:35 :::
        wp1915.15                                                                    4



      Shri P.B. Patil,  Advocate for respondent No. 1.




                                                                         
      Ms. M.S. Rane, AGP for respondent No. 2.
                          .....




                                                 
      WRIT PETITION  NO.  1918  OF  2015

      Ku. Vanita d/o Kedarnath Tikas,
      aged about 32 years, 




                                                
      occupation - Service, r/o
      Laxmi Nagar, Behind Kapil Dugdha
      Dairy, Varud, District - Amravati.           ...   PETITIONER




                                     
                        Versus
                             
      1. Shri Shivaji Education Society,
         Panchawati, Amravati, through
         its Secretary Shri V.G. Bhamburkar.
                            
      2. The Education Officer (Secondary),
         Zilla Parishad, Amravati.                 ...   RESPONDENTS
      


      Shri V.V. & R.M. Bhangde, Advocate for the petitioner.
   



      Shri P.B. Patil,  Advocate for respondent No. 1.
      Ms. M.S. Rane, AGP for respondent No. 2.
                          .....





      WRIT PETITION  NO.  1919  OF  2015

      Sandeep s/o Ambadas Tikkas,
      aged about 38 years, 
      occupation - Service, r/o





      Ramjibaba Nagar, Morshi,
      District - Amravati.                         ...   PETITIONER

                        Versus

      1. Shri Shivaji Education Society,
         Panchawati, Amravati, through
         its Secretary Shri V.G. Bhamburkar.

      2. The Education Officer (Secondary),
         Zilla Parishad, Buldhana.                 ...   RESPONDENTS



    ::: Uploaded on - 29/06/2016                 ::: Downloaded on - 30/07/2016 07:24:35 :::
        wp1915.15                                                                  5



      Shri V.V. & R.M. Bhangde, Advocate for the petitioner.




                                                                       
      Shri P.B. Patil,  Advocate for respondent No. 1.
      Ms. M.S. Rane, AGP for respondent No. 2.
                          .....




                                               
      WRIT PETITION  NO.  1956  OF  2015

      Ku. Renuka d/o Dagdu Solonke




                                              
      @ Sau. Renuka w/o Ananta Mawal,
      aged about 34 years, 
      occupation - Service, r/o
      Satgaon, Bhusari, Tq. Chikhali,




                                    
      District -  Buldana.                       ...   PETITIONER

                        Versus
                             
      1. The Divisional Caste Scrutiny
                            
         Committee, Division No. 2, Akola,
         District - Akola, through its
         Member Secretary.
      

      2. Shivaji Education Society, 
         Amravati Tq. & District - Amravati
   



         through its Secretary.

      3. The Education Officer (Secondary),
         Zilla Parishad, Buldana.                ...   RESPONDENTS





      Shri G.G. Mishra, Advocate for the petitioner.
      Shri B.M. Lonare,  AGP for respondent Nos. 1 & 3.
      Shri A.P. Kalmegh, Advocate for respondent No. 2.





                         .....


      WRIT PETITION  NO.  1932  OF  2015

      Ku. Sunita d/o Shriram Ambedare,
      aged about 35 years, 
      occupation - Service, r/o
      c/o Arvind Shridhar Borkar,
      Arni Road, Kavita Nagar, Darwha,
      Tah. Darwha, District - Yavatmal.          ...   PETITIONER



    ::: Uploaded on - 29/06/2016               ::: Downloaded on - 30/07/2016 07:24:35 :::
        wp1915.15                                                                       6




                                                                            
                        Versus

      1. The State of Maharashtra




                                                    
         through its Secondary,
         Department of Education,
         Mantralaya, Mumbai 400 032.




                                                   
      2. Shri Shivaji Education Society at
         Amravati, through its Secretary
         having its office at Amravati,
         Tahsil & District - Amravati                 ...   RESPONDENTS




                                        
                             
      Shri V.G. Wankhede, Advocate for the petitioner.
      Shri N.S. Rao,  AGP for respondent No. 1.
      Shri A.P. Kalmegh, Advocate for respondent No. 2.
                            
                        .....

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

JUNE 28, 2016.

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

Heard the respective counsel for the parties.

2. The petitioners have joined the employment initially

as reserved category candidates as belonging to Scheduled

Tribe after coming into force of the Maharashtra Scheduled

Castes, Scheduled Tribes, De-notified Tribes (Vimukta Jatis),

Nomadic Tribes, Other Backward Classes and Special Backward

Category (Regulation of Issuance & Verification of) Caste

Certificates Act, 2000 (Maharashtra Act No. 23 of 2001). The

management has on 27.03.2015 issued them a show cause

notice and asked them to produce validity as belonging to

Scheduled Tribe.

3. The petitioners submit that voluntarily they gave up

their claim as the candidates belonging to Scheduled Tribe

category and opted to be treated as Special Backward Class

(S.B.C.) candidates, got caste certificate accordingly and that

caste certificate has also been verified and validated by the

Scrutiny Committee. Their status as belonging to Special

Backward Class was also recognized by the employer and their

employment has been protected. Accordingly, roster has also

been modified. The petitioners, in this situation submit that

final intimation given to them on 27.03.2015 calling them to

submit validity certificate as belonging to Scheduled Tribe

candidates is arbitrary and unsustainable. They submit that

they have been absorbed as S.B.C. candidates since the year

2006 and have put in about 10 years of service. After 2006,

advertisement and have been issued to fill in the vacancies in

S.B.C. categories. The petitioners state that had their status as

belonging to S.B.C. not been given to them and their services

were not protected, they would have an opportunity to apply in

pursuance to any such advertisement and to compete and get

selected as S.B.C. category candidates. Because of treatment

extended to them as S.B.C. candidates and protection given by

their employer, they have lost said opportunity. The contention

is, therefore, the demand of Scheduled Tribe caste validity at

this stage is barred and their employer as also other

respondents are estopped from asking the said certificate in the

matter.

4. Shri P.B. Patil and Shri Kalmegh, learned counsel

appearing for the respective employers and AGP for the State

Government authority, are opposing the petitions.

5. Shri P.B. Patil and Shri Kalmegh, learned counsel

submit that the rosters have been duly verified by the General

Administrative Department (G.A.D.) which thereafter wanted to

review that position. The review has been necessitated because

of protection extended to the petitioners as S.B.C. category

candidates. He contends that as the petitioners have produced

validity as belonging to S.B.C., their services have been rightly

protected by the employer. This action and approval thereto

given by the department cannot now be reviewed.

6. The respective learned Assistant Government

Pleaders, on the other hand, submit that the protection can be

given to only those whose claims are found to be bonafide. If

while obtaining caste certificate or for procuring employment, if

any fraud has been practised or then documents are found to be

interpolated, the benefit of protection cannot be given. The

learned AGPs rely upon Full Bench judgment of this Court in

the case of Arun Vishwanath Sonone vs. State of Maharashtra &

Ors., 2015 (1) Mh.L.J. 457 (FB), to substantiate this contention.

7. During arguments, the respective counsel for the

petitioners have also attempted to draw our attention to

discrimination. They have submitted that some of them who

have entered into service as Scheduled Tribe candidates have

been protected by accepting their claim as belonging to S.B.C.

candidates and validities submitted have been accepted and no

such final intimation is issued to them.

8. The respective counsel for the employer have

submitted that because of distinguishing features in their cases,

the final intimation could not have been issued to those

candidates. There is no discrimination.

9. In the challenge, as raised by the petitioners, we do

not find it necessary to find out whether Respondent No. 1 -

employer has discriminated amongst the employees. If there

are employees who have entered after 18.10.2001 i.e. after

coming into force of the Maharashtra Scheduled Castes,

Scheduled Tribes, De-notified Tribes (Vimukta Jatis), Nomadic

Tribes, Other Backward Classes and Special Backward Category

(Regulation of Issuance & Verification of) Caste Certificates

Act, 2000 (hereinafter referred to as Maharashtra Act No. 23 of

2001), on the strength of Scheduled Tribe certificates and they

have been given protection by the employer as candidates

belonging to S.B.C., the matter can be looked into by

Respondent No. 2 - Education Officer, in accordance with the

provisions of the Maharashtra Act No. 23 of 2001, as also Full

Bench judgment of this Court in the case of Arun Vishwanath

Sonone vs. State of Maharashtra & Ors. (supra).

10. The judgment of Full Bench mentioned supra is very

clear. The benefit of protection of employment can be given

only if the candidate has entered into the employment before

coming into force of the Maharashtra Act No. 23 of 2001, and

his claim as belonging to Scheduled Tribe is found to be honest

one i.e. he has not been found guilty of playing any fraud or

interpolation by the Scrutiny Committee during verification.

Thus, the benefit of protection cannot be extended without

invalidation of his caste claim by the Scrutiny Committee.

11. Neither the employer nor Respondent No. 2 -

Education Officer or any other officer can grant protection to

employee, if caste claim is not verified by the Scrutiny

Committee.

12. When the petitioners have entered into employment

somewhere in the year 2003, the legal position was clear.

Hence, without prejudice to other contentions raised by the

petitioners in the matters, they must submit their initial caste

certificate on the basis of which they claimed and procured the

job. We hold that the petitioners have to submit their caste

certificate as belonging to Scheduled Tribe for verification to

the Competent Scrutiny Committee. The Scrutiny Committee

has to undertake exercise of verification and complete it in

accordance with the Maharashtra Act No. 23 of 2001, only to

find out whether any fraud was played or documents submitted

by them were interpolated. The other contentions of the

petitioners, particularly their request for protection in

employment though they entered employment after

18.10.2001, claim for parity or then estoppal against the

employer because of their long continuation, are kept open.

Similarly, the contention that the petitioners could not apply

for their selection against S.B.C. category post after 2006, as

they were given protection by the employer is also kept open.

Subject to orders of Scrutiny Committee, the said contentions

can be looked into and evaluated at appropriate juncture.

13. Accordingly, we permit all the petitioners to submit

necessary documents to their employer for forwarding to the

competent Scrutiny Committee within a period of four weeks

from today. They shall also declare on oath names of their

children who have on the strength of their caste certificate

claimed or enjoyed the Scheduled Tribe status. If such

documents are submitted, the employer shall forward the same

to the Scrutiny Committee within a further period of four

weeks. The Scrutiny Committee shall attempt to undertake

verification as mentioned supra and complete it within a

further period of one year.

14. Respondents shall proceed as per law against such

of the petitioners, who shall not submit their caste claim and

documents for verification as directed above.

15. If the orders of Scrutiny Committee are adverse to

the petitioners, their services shall not be terminated for a

period of six weeks thereafter.

16. The petitioners are given liberty to challenge those

adverse orders and also to raise all contentions noted supra or

such other contentions as are available to them in law then.

17.

With these directions and observations, we dispose

of the present writ petitions. However, there shall be no order

as to costs.

               JUDGE                                                     JUDGE





                                                 ******

      *GS.






 

 
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