Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dilip S/O Ramchandrra Warekar vs The State Of Mah. And 3 Others
2016 Latest Caselaw 6037 Bom

Citation : 2016 Latest Caselaw 6037 Bom
Judgement Date : 15 October, 2016

Bombay High Court
Dilip S/O Ramchandrra Warekar vs The State Of Mah. And 3 Others on 15 October, 2016
Bench: V.A. Naik
                                                           1              Common  Judgment

               IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
                         NAGPUR BENCH, NAGPUR.




                                                                                         
                            WRIT PETITION No. 2459/2005




                                                                 
    A. Rauf A. Majid,
    Age about 47 years, Occupation: Service,
    Resident of Chikhali, District Bhandara.                                     PETITIONER

                                         .....VERSUS.....




                                                                
    1.      The State of Maharashtra,
            Through the Secretary,
            Urban Development Department,
            Mantralaya, Mumbai - 400 032.




                                                   
    2.      Director of Municipal Administration,
            State Transport Service building,
            3rd Floor, Sir Ponchkhanwala Marg,
                              
            Worli, Mumbai - 400 025.
    3.      The Chief Officer,
            Municipal Council, Chikhali, Distt. Buldana.                           RESPONDENTS
                             
                         Shri V.R.. Choudhari, counsel for the petitioner.
         Shri A.A. Madiwale, Assistant Government Pleader for the respondent nos.1 and 2.
                                   None for the respondent no.3.

                                       WITH
      


                            WRIT PETITION No. 4027/2005
   



    Dilip s/o Ramchandra Warekar,
    Aged about 51 years, occ.-service,
    r/o Pandharkawada, District - Yavatmal.                                      PETITIONER





                                         .....VERSUS.....
    1.      The State of Maharashtra,
            Through the Secretary,
            Department of Urban Development,
            Mantralaya, Mumbai.





    2.      Director of Municipal Administration, Mumbai.
    3.      Regional Director of Municipal Administration,
            Amravati Region, Amravati.
    4.      Municipal Council, Pandharkawada,
            through its Chief Officer.                                             RESPONDENTS


                          Shri R.M. Ahirrao, counsel for the petitioner.
         Shri A.A. Madiwale, Assistant Government Pleader for the respondent nos.1 to 3.
                                  None for the respondent no.4.




     ::: Uploaded on - 20/10/2016                                ::: Downloaded on - 21/10/2016 00:21:46 :::
                                                             2              Common  Judgment

                                        WITH
                             WRIT PETITION No. 4075/2005




                                                                                          
    Haribhau S/o. Govindrao Bodhkhe,
    Aged about 61 Yrs., Occ. Retired employee,




                                                                  
    R/o. : Dhantoli, Katol,
    Tahsil Katol, Distt. Nagpur.                                                  PETITIONER

                                           .....VERSUS.....




                                                                 
    1.      State of Maharashtra,
            Deptt. of Municipal Administration,
            Through its Secretary, Mumbai.
    2.      Director, Municipal Administration,
            Directorate, Mumbai.




                                                   
    3.      Municipal Council, Katol,
            Through its Chief Officer,
            Office at Katol,   
            Tahsil Katol, Distt. Nagpur.                                            RESPONDENTS
                              
                           Shri K.V. Deshmukh, counsel for the petitioner.
           Shri I.J. Damle, Assistant Government Pleader for the respondent nos.1 and 2.
                                    None for the respondent no.3.
      

                                        WITH
                             WRIT PETITION No. 4085/2005
   



    Shri Madhukar Baliramji Kalbande,
    Aged about 55 Years, occ. Service,
    R/o Dodkipura, Katol,
    Tahsil Katol, Distt. Nagpur.                                                  PETITIONER





                                           .....VERSUS.....
    1.      State of Maharashtra,
            Deptt. of Municipal Administration,
            Through its Secretary, Mumbai.





    2.      Director, Municipal Administration,
            Directorate, Mumbai.
    3.      Municipal Council,
            Through its Chief Officer,
            Office at Katol, Tahsil Katol, Distt. Nagpur.                           RESPONDENTS


                         Shri K.V. Deshmukh, counsel for the petitioner.
         Shri A.A. Madiwale, Assistant Government Pleader for the respondent nos.1 and 2.
                                   None for the respondent no.3.




     ::: Uploaded on - 20/10/2016                                 ::: Downloaded on - 21/10/2016 00:21:46 :::
                                                             3              Common  Judgment

                                        WITH
                             WRIT PETITION No. 4087/2005




                                                                                          
    Namdeo Sathone (Since Dead)
    through L.R.




                                                                  
    Smt. Prabhatai Wd/o Namdeo Sathone,
    Aged 63 years, Occupation : Household,
    R/o. Rathi Layout, Katol,
    Tah. Katol, District - Nagpur.                                                PETITIONER




                                                                 
                                          .....VERSUS.....
    1.      State of Maharashtra,
            Deptt. of Municipal Administration,
            Through its Secretary, Mumbai.




                                                   
    2.      Director, Municipal Administration,
            Directorate, Mumbai.
    3.                         
            Municipal Council, Katol,
            Through its Chief Officer,
            Office at Katol, Tahsil Katol, Distt. Nagpur.                           RESPONDENTS
                              
                         Shri K.V. Deshmukh, counsel for the petitioner.
         Shri A.A. Madiwale, Assistant Government Pleader for the respondent nos.1 and 2.
                                   None for the respondent no.3.

                                        WITH
      

                             WRIT PETITION No. 4121/2007
    Ravindra Vamanrao Khandezod,
   



    Age about 45 years, Occupation: Service,
    Resident of Dhamangaon Railway,
    District: Amravati.                                                           PETITIONER
                                          .....VERSUS.....





    1.      The State of Maharashtra,
            Through the Secretary,
            Urban Development Department,
            Mantralaya, Mumbai - 400 032.
    2.      Director of Municipal Administration,
            State Transport Service Building,





            3rd Floor, Sir Ponchkhanwala Marg,
            Worli, Mumbai - 400 025.
    3.      The Chief Officer,
            Municipal Dhamangaon Railway,
            Distt. Amravati.                                                        RESPONDENTS


                         Shri V.R.. Choudhari, counsel for the petitioner.
         Shri A.A. Madiwale, Assistant Government Pleader for the respondent nos.1 and 2.
                                   None for the respondent no.3.




     ::: Uploaded on - 20/10/2016                                 ::: Downloaded on - 21/10/2016 00:21:46 :::
                                                                     4            Common  Judgment


                                         CORAM :SMT.VASANTI  A   NAIK AND
                                                     KUM. INDIRA  JAIN, JJ.        
                                                    :     15  TH     OCTOBER,      2016.
                                          DATE       
                                                                 




                                                                        
    ORAL JUDGMENT (PER : SMT.VASANTI A. NAIK, J.)

Since the issue involved in these writ petitions is identical and

since similar orders of the Director of Municipal Administration are

challenged by the petitioners, who were working on different posts in the

respective municipal councils, they are heard together and are decided by

this common judgment.

2. Some of the petitioners were granted a higher pay-scale the

1980's and some in the year 1990's. The grant of higher pay-scale to the

petitioners was approved by the Director of Municipal Administration and

the petitioners continued to receive the pay-scale so fixed in the years

1980's and 1990's, till the impugned orders were passed in the year 2004-

05. The petitioners were working on Class-III posts and some of the

petitioners were on the verge of retirement and some had already retired

when the impugned orders lowering their pay-scale was passed by the

Director of Municipal Administration in the year 2004-05. While

admitting these writ petitions, we had stayed the impugned orders passed

by the Director of Municipal Administration, with the result that the

retired petitioners continued to receive pension as per the higher pay-

scale and the petitioners that were in service and were due for retirement

continued to receive their salary in the higher pay-scale that was fixed in

5 Common Judgment

the years 1980s and 1990s. In a writ petition filed by one of the

employees bearing Writ Petition No.1494 of 2005, this court had quashed

the order passed by the Director of Municipal Administration on

01.11.2004 in respect of the petitioner in that case and hence, the

petitioner in Writ Petition No.1494 of 2005 is receiving the pensionary

benefits in the higher pay-scale that was fixed in his case in the year

1986. In the circumstances of the case and in the interest of justice, it

would not be proper to take a different view in these writ petitions by

considering the writ petition on merits, as nearly forty years have lapsed

from the date of appointment of the petitioners on various posts and more

than twenty to thirty years have lapsed from the date of fixation of the

higher pay-scale. The petitioners would be put to untold misery if the

matters are considered on merits in the circumstances of the case, more

so, when one of the writ petitions in the case of the retired employee is

allowed by this court, after considering the provisions of the Maharashtra

Civil Services (Pension) Rules that provide that the pension determined

by the concerned authorities and received by the retired employee, cannot

be varied to his disadvantage. In the peculiar facts and circumstances of

the case, it would not be proper to decide the writ petitions on merits,

more so, when the interim relief is operating in favour of the petitioners

for more than ten years and even before the writ petitions were filed, the

petitioners were receiving the salary in the higher pay-scale for nearly

twenty years.

6 Common Judgment

3. Hence, in the circumstances of the case and for the reasons

recorded in the judgment dated 03.05.2016 in Writ Petition No.1494 of

2005, we allow these writ petitions. The impugned orders are set aside.

It is needless to mention that we have taken this view in the peculiar

circumstances of the case.

Rule is made absolute in the aforesaid terms with no order as

to costs.

                  JUDGE                                      JUDGE
                              
                             
    APTE
      
   







 

 
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