Citation : 2016 Latest Caselaw 2461 Bom
Judgement Date : 11 May, 2016
*1* 290.wp.5150.95
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
WRIT PETITION NO. 5150 OF 1995
1 State of Maharashtra.
Through Superintending Engineer,
Ahmednagar Irrigation Department,
Ahmednagar.
2 Executive Engineer,
Ahmednagar Irrigation Division,
Ahmednagar.
3 Sub Divisional Engineer,ig
Mula Headwork Sub Division,
Ahmednagar.
...PETITIONERS
-VERSUS-
1 Eknath Bapurao Nikam,
Age : Major, Occupation : Service,
R/o Khadki, Taluka and District
Ahmednagar.
2 The Hon'ble Member,
Industrial Court, Ahmednagar.
...RESPONDENTS
...
AGP for Petitioners : Smt.S.S.Raut.
...
CORAM: RAVINDRA V. GHUGE, J.
DATE :- 11th May, 2016
Oral Judgment:
1 This Court had passed the order on 19.02.1998 as under:-
*2* 290.wp.5150.95
"This is a group of petitions filed either by the State Government Departments or by the employees
aggrieved by the orders passed against them regarding termination, discontinuation, refusal to grant permanency benefits and so on. The employees
involved in all these petitions were working as Muster Assistants under the Employment Guarantee Scheme, admittedly.
The Government of Maharashtra has
announced a scheme for the absorption/ regularization of services of Muster Assistants on 01.12.1995 and the said scheme has been approved by the Supreme Court by it's order dated
02.12.1996 in Civil Appeal No.25339 of 1996. A copy of the said scheme and the order passed by the
Supreme Court are brought on record by the learned Assistant Government Pleader. There is also no dispute that most of the employees in these petitions
are presently out of employment.
Rule. Expedited.
For considering interim relief, it is directed that the respective State Government Departments/
authorities, who are parties in this group of petitions should examine the cases of the employees
who are either petitioners or respondents in these petitions and who are presently out of employment so as to grant them benefits of the scheme announced on 01.12.1995 and in case any of such
employees are found to be eligible for the benefits of the scheme, a report to that effect be submitted to this Court by the respective authorities. This exercise should be completed by the State authorities in each case within a period of three months from today.
Stand over to 17th of June, 1998.
Liberty granted."
2 Considering that the scheme for absorption of Muster
Assistants was announced by the Government of Maharashtra on
01.12.1995 and the said scheme has been approved by the Honourable
*3* 290.wp.5150.95
Supreme Court by it's order dated 02.12.1996 in Civil Appeal
No.25339/1996, this petition can be disposed of.
3 As such, this Writ Petition stands disposed of in terms of the
order of this Court dated 19.02.1998. Rule is discharged.
kps (RAVINDRA V. GHUGE, J.)
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!