Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jagdish Revansiddha Patil vs The State Of Maharashtra And Anr
2016 Latest Caselaw 6239 Bom

Citation : 2016 Latest Caselaw 6239 Bom
Judgement Date : 21 October, 2016

Bombay High Court
Jagdish Revansiddha Patil vs The State Of Maharashtra And Anr on 21 October, 2016
Bench: Ranjit More
                                                                           wp-10913/14.




               IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                        
                       CIVIL APPELLATE JURISDICTION

                       WRIT PETITION NO.     10913 OF 2014




                                                
    Jagdish Revansiddha Patil.                          ]
    Age : Adult, Occu :                                 ]




                                               
    R/a : 69, Bhavani Peth,                             ]
    Tulzapur Ves Chowk,                                 ]
    Solapur, District Solapur.                          ]..Petitioner.

                 Versus




                                     
     1]
                             
              The State of Maharashtra through its
              Urban Development Department,
                                                         ]
                                                         ]
              Mantralaya, Mumbai.                        ]
                            
                                                         ]
     2]       The    Divisional   Caste    Scrutiny      ]
              Committee No.1, Soapuar, having its        ]
              office at Dr. Babasaheb Amedkar            ]
      

              Bhavan,      Opposite     Afzalpurkar      ]
              Mangal Karyalaya, Satrasta, Solapur        ]
   



                                                         ]
     3]       Commissioner for Solapur Municipal         ]
              Corporation having office at Solapur.      ]





                                                         ]
     4]       Election Commission of State of            ]
              Maharashtra.                               ]
                                                         ]
     5]       Shri. Anil Sambhaji Gavai, at - 1176,      ]





              North kasba Tilak Chowk, Solapur.          ] ..Respondents.


    Mr. Y. S. Jahagirdar, Senior Advocate with Mr. S. S. Kanetkar for
    the Petitioner.
    Mr. A. A. Kumbhakoni, Senior Advocate with Mr. A. M. Kulkarni i/b
    M. R. Deshpande for Respondent No. 5.

    patilsr                                                                       1/ 21




    ::: Uploaded on - 21/10/2016                ::: Downloaded on - 22/10/2016 01:07:35 :::
                                                                                wp-10913/14.



    Mr. R. S. Alange and Ms. Chaitrali Deshmukh for Respondent No.
    3.




                                                                            
    Mr. P. G. Kathane, AGP for the State.
    Mr. S. B. Shetye, Mrs. D. S. Mondkar, Ms. Shreya Jadhav for
    Respondent No. 4.




                                                   
                     Coram : RANJIT MORE &
                             SMT. ANUJA PRABHUDESSAI, JJ.

Arguments were heard on : October 14, 2016.

Judgment pronounced on : October 21, 2016.

Oral Judgment (Per Ranjit More, J.) :

1. By this petition filed under Article 226 of the

Constitution of India, the Petitioner is challenging the judgment

and order dated 29th November 2014 passed by the caste scrutiny

committee, Solapur, the order dated 2 nd December 2014 passed

by the Commissioner, Solapur Municipal Corporation and the

circular / order dated 17th July 2013 issued by the State Election

Commissioner, Maharashtra State.

2. By the order dated 29th November 2014, the caste

scrutiny committee invalidated the Petitioner's caste claim that

he belongs to "Teli" caste, which is notified as Other Backward

Class [for short "OBC"]. On the basis of above order of the caste

scrutiny committee, the Commissioner of Solapur Municipal

patilsr 2/ 21

wp-10913/14.

Corporation passed the order dated 2 nd December 2014 thereby

declaring that the Petitioner is disqualified and that his seat is

deemed to have fallen vacant. By the circular dated 17 th July

2013, the State Election Commission has authorised the

Commissioners of Municipal Corporations to pass formal order of

declaring any councillor as disqualified on account of his caste

claim being invalidated by the caste scrutiny committee

irrespective of the pendency of any election petition.

3. In order to support his caste claim that he belongs

to "Teli" caste, the Petitioner has mainly relied upon the following

documents :

[1] Birth Extract dated 22nd April 1934 of Revansiddha Muttyappa Patil, father of the Petitioner.

[2] Birth extract dated 25th March 1936 of Apparao Muttyappa Patil, real uncle of the Petitioner. [3] Loan receipt dated 21st October 1954 on Six Anna Stamp given by Revansiddha, fatehr of the Petitioner

to Fulchand Kashinath Heblekar.

[4] Loan receipt dated 28th June 1955 on 1½ stamp given by Revansidha Mutyappa Patil to Basappa Satlingappa Aadake.

    patilsr                                                                         3/ 21





                                                                             wp-10913/14.



[5] Khoti Receipt dated 13th January 1931 beween Mutyappa Apparao Patil and Bhimu Basappa Patil.

4. The caste scrutiny committee called for the report

from vigilance cell. The officers of the vigilance cell accordingly

examined the original documents from Tahisldar's office as well

as from the custody of Petitioner and submitted report to the

caste scrutiny committee. So far as the first two documents are

concerned, the vigilance cell formed an opinion that entries

therein appear to be suspicious. Regarding rest of the three

documents, the vigilance cell has not given any adverse remark.

So far as first two documents are concerned, the scrutiny

committee relied upon report of the vigilance cell. In addition to

this, the caste scrutiny committee examined original documents

relied upon by Respondent No.5 and concluded that first two

documents relied upon by the Petitioner to support his caste

claim are bogus and fabricated. As far as document No.3 and 4

namely, loan receipts dated 21st October 1954 and 28th June 1955,

are concerned, the caste scrutiny committee held that on these

documents there is no signature of Petitioner's father. It was

further found that though stamps on which these receipts were

patilsr 4/ 21

wp-10913/14.

transcribed were purchased by Fulchand Heblekar and Basappa

Aadake and executed by them, there is vast difference in their

signatures made at the time of purchase of stamp and signatures

made at the time of execution of the document. The Caste

scrutiny committee therefore concluded that these two receipts

are bogus and fabricated. Regarding the last document, namely,

Khoti receipt, the caste scrutiny committee found that the same is

on simple paper and not registered therefore refused to take the

same into consideration.

5. Mr. Jahagirdar, the learned Senior Counsel for the

Petitioner submitted that the caste scrutiny committee ought to

have called for the original record from the tahsildar's office

before arriving at the conclusion in respect of the first two

documents. He further submitted that without verifying the

same, the conclusion in respect of these documents could not

have been arrived at by the committee. He also submitted that

the finding of the caste scrutiny committee about the

interpolation of words or entires in the record is not sustainable

without calling for the expert opinion or without doing exercise of

patilsr 5/ 21

wp-10913/14.

comparison between the disputed hand-writing and admitted

hand-writing. Regarding the loan receipts, Mr. Jahagridar relied

upon the report of the vigilance cell. In this regard, he submitted

that loan receipts were executed in the year 1954-55 and

therefore have more probative value and the caste scrutiny

committee could not have discarded these receipts. With respect

to the last document, Mr. Jahagirdar submitted that merely

because document is not registered, the committee could not

have refused to take the same into consideration for ascertaining

the caste claim of the Petitioner.

6. Mr. Kumbhakoni, the learned Senior Counsel for

Respondent no.5, on the contrary, vehemently opposed the

submissions advanced by Mr. Jahagirdar and supported the

findings recorded by the caste scrutiny committee. Mr.

Kumbhakoni submitted that on the face of it, the above

documents are bogus and fabricated. He also relied upon other

documents relied upon by Respondent No.5 before the caste

scrutiny committee to contest the Petitioner's caste claim as

belonging to Teli caste.

    patilsr                                                                      6/ 21





                                                                                   wp-10913/14.




                                                                               
    7.                  The        above   documents     are      in     modi        script.

Translation thereof in Marathi has been placed on record.

Original of the first two documents is in the custody of Tahsildar,

Akkalkot. We have called the original registers and examined the

same. Photocopies of rest of the three documents are annexed

to the petition. We have examined originals documents, which

were tendered by Mr. Jahagirdar, the learned Senior Counsel for

the Petitioner for our examination. We have returned the

originals after verifying the same.

8. The first and second documents are birth extract

dated 22nd April 1934 and 25th March 1936 respectively of

Revansidha and Apparao, father and uncle of the Petitioner. Both

these documents indicate "Teli" to be the caste of Petitioner's

father and uncle. The said birth extract relate to the village

Badhole, Taluka Akkalkot. As stated above, vigilance cell after

examining the record opined that these entries appear to be

suspicious and this opinion is accepted by the committee.

    patilsr                                                                              7/ 21





                                                                               wp-10913/14.



9. So far as the Birth and Death Register of village

Badhole for the year 1934 is concerned, there are total 56 entries

of birth and 12 entries of death. There is difference in the font of

letter, ink and style of writing between Entry Nos. 1 to 23 and

Entry No.24 to 56. We have also perused the Birth and Death

Register of village Badhole for the year 1936. There are total 76

entries of birth and 23 entries of death. There is vast difference

in the font of letter, ink and style of writing so far as Entry Nos.1

to 38 and Entry Nos. 39 to 72 are concerned. On perusal of Birth

and Death Registers of village Badhole for the years 1934 and

1936, we found that names of the fathers in the Birth and Death

Register for the year 1934 for birth at entry numbers 24 to 56 and

names of fathers in the Birth and Death Register for the year

1936 for birth at entry numbers 39 to 72 are the same. Thus, it

shows that the persons who gave birth to the children in the year

1934, the very same persons have again given birth to the

children in the year 1936 in the same chronology. The report of

vigilance cell also discloses that the enquiry was made in village

Badhole in which it was revealed that most of the persons shown

in the above entries were not resident of village Badhole.

    patilsr                                                                          8/ 21





                                                                              wp-10913/14.




                                                                          

10. Be that as it may, birth extract dated 8 th December

1937 of Apparao Mutyappa Patil, i.e., the Petitioner's uncle is

issued by Tahsildar, Akkalkot. It relates to village Nanhegaon,

Taluka Akkalkot. In this birth extract, the caste of the Petitioner's

uncle shown is "Veershaiv Lingayat". Thus, there are two birth

extracts of the Petitioner's uncle, one at village Badhole and

another one at village Nanhegaon. In former, the caste of the

Petitioner's uncle is shown as "Teli". But in the latter, it is shown

as Veershaiv Lingayat. In addition to this, vigilance cell also

examined the Birth and Death Registers concerning village

Nanhegaon for the years 1944-45 and 1967. At serial number 2,

in the Birth and Death Register of village Nanhegaon for the year

1944-45, there is entry of birth of Petitioner's aunt-Limbabai.

The entry shows that the Petitioner's said aunt was born on 11 th

June 1944. At serial No.12 in the Birth and Death Register

pertaining to village Nanhegaon for the year 1967, death entry of

the Petitioner's grand-father - Muthyappa is shown. It shows that

the Petitioner's grand-father expired on 31st June 1967. Thus, the

entries with regard to the birth and death of Petitioner's uncle,

patilsr 9/ 21

wp-10913/14.

aunt and grand-father are at village Nanhegaon. The report of

the vigilance cell further shows that agricultural properties as

well as residential houses of the Petitioner and his forefather are

at village Nanhegaon. This fact shows that the Petitioner and his

forefather are resident of village Nanhegaon, taluka Akkalkot and

there was no reason to record the entries of birth of the

Petitioner's father and uncle in the birth and death registers at

village Badhole. We therefore agree with the finding of the caste

scrutiny committee in respect of these entries.

11. The 3rd document is the loan receipt executed on 6

anna stamp paper. The said stamp paper was purchased by

Fulchand Kashinath Heblekar on 20th October 1954 under his own

signature. This receipt was executed on 21st October 1954 and at

the bottom, it is signed by said Fulchand. Though this receipt is

shown to have been executed in favour the Petitioner's father,

there is no signature of Petitioner's father on this receipt. The

signature of Fulchand on the date of purchase and on the date of

execution of this paper, i.e., signatures at the top and bottom of

the document are substantially different. This can be easily

patilsr 10/ 21

wp-10913/14.

discerned, without any external assistance. We therefore agree

with the conclusion of the caste scrutiny committee that this

document is also bogus and fabricated one.

12. 1½ Anna stamp paper for execution of loan receipt

dated 28th June 1955 has been purchased by Basappa

Satilingappa Aadake under his own signature. The said loan

receipt is stated to have been executed by said Basappa S.

Aadake in favour of the Petitioner's father. On this document

too, there is no signature of the Petitioner's father. Executant

Basappa had signed this document at the time of purchase by

putting his signature at the top and he had also signed the said

document as executant, at the bottom of the document. On

examination, we find that these signatures of Basappa, at the top

and bottom of the said document, are substantially different

from each other. We are, therefore, of the opinion that this

document is also bogus and fabricated one and we agree with the

conclusion of the caste scrutiny committee about this document.

13. The last document is Khoti receipt. The same is on

patilsr 11/ 21

wp-10913/14.

plain paper. It is not registered one and therefore we do not find

any ground to interfere with the conclusion of the caste scrutiny

committee about this document.

14. We do not find merit in the submission of Mr.

Jahagirdar that caste scrutiny committee ought to have called for

the original record from the Tahsildar's office and verified the

same and sent it for verification to the hand-writing expert,

inasmuch as we have personally perused the record and arrived

at conclusion that the disputed entries are bogus. The record

reveals that the Petitioner and his forefather are residents of

village Nanhegaon, which fact is fortified by the documentary

evidence and therefore there was no reason to make entries of

birth of the Petitioner's father and uncle in the Birth and Death

Register of village Badhole.

15. The caste scrutiny committee in addition to above,

also considered several documents relied upon by Respondent

No. 5. A brief reference to those documents at this stage would

be necessary. In two school leaving certificates produced by

patilsr 12/ 21

wp-10913/14.

Respondent No. 5, the caste of the Petitioner is shown as Hindu.

The caste of the Petitioner's brothers namely, Sunilkumar and

Rajshekhar in their school leaving certificates is shown as Virshaiv

Lingayat. The caste of the anut of the Petitioner, namely, Mangla

Patil and Limbabai Patil is shown as Hindu Lingayat in their

respective school leaving certificates. The caste of both the sons

of the Petitioner, namely, Amit and Sumit in their school leaving

certificate is also shown as Hindu Lingayat. The caste of cousin

brother of the Petitioner, namely, Dajiba is shown as Hindu

Lingayat. The caste of the Petitioner's father in his death

certificate is shown as Virshiav Lingayat. Thus, except two

documents which are relied upon by the Petitioner, in all other

documents the caste of the Petitioner and his near relatives is

shown either to be Hindu or Lingayat. The committee, in our

opinion, considered the claim of the Petitioner from correct

perspective and came to the correct conclusion. Having

rescrutinised the said documents, we find that first two

documents relied upon by the Petitioner are bogus and

fabricated.

    patilsr                                                                     13/ 21





                                                                              wp-10913/14.



16. Mr. Jahagirdar, the learned Senior Counsel for the

Petitioner also submitted that the Commissioner of Solapur

Municipal Corporation has no role or authority to pass order

regarding disqualification of the councillor and therefore, order

passed by him on 2nd December 2014 is without jurisdiction. In

this regard, Mr. Jahagirdar relied upon various decisions, namely,

Noor Jahan M. Aslam Ansari v. State of Maharashtra [2004 (2)

BomC.R.468], Madhukar Patil v. State of Maharashtra [2004(6)

Bom.C.R. 659], Sajeda Nihal Ahmed v. Malegaon Municipal

Corporation [2005(1) BomC.R.142], and Surjitsing Girniwale v.

Commissioner, Nanded Waghala Municipal Corporation [2007(2)

Bom.C.R. 617].

17. We do not find merit in this submission in the light

of decision of the Apex Court in Kalpana Dilip Bahirat v. Pune

Municipal Corporation [2014 (15) SCC 654]. In this case, the

Appellant contested election to the Pune Municipal Corporation

from a seat reserved for Other Backward Class and filed as proof

of her caste, a caste certificate and caste validity certificate. The

Commissioner of Pune Municipal Corporation on receiving

patilsr 14/ 21

wp-10913/14.

information that the caste certificate on the basis of which the

Appellant contested the election was never actually issued by the

concerned caste scrutiny committee, passed an order holding

that the Appellant had not submitted genuine caste certificate

and hence her election was held to be ab-initio null and void and

declared that the seat of Pune Municipal Corporation had

become vacant retrospectively. The Appellant challenged this

order before the Bombay High Court by filing a writ petition,

mainly on the ground that commissioner has no jurisdiction. The

High Court refused to entertain the challenge. The appellant

approached the Apex Court by way of special leave petition. The

Apex Court considered the provisions of sub-section (4) of section

10 of the Maharashtra Schedule Castes, Scheduled Tribes, De-

notified Tribes (Vimukta Jatis), Nomadic Tribes, Other Backward

Category (Regulation of Issuance and Verification of) Caste

Certificate Act,2000 [for short "the 2000 Act"] and held that

election of a person who has contested on a seat reserved for the

any caste / tribe / category on false caste certificate as belonging

to such caste, tribe or class shall be deemed to have been

terminated retrospectively. The deeming provision in sub-section

patilsr 15/ 21

wp-10913/14.

(4) of section 10 of the 2000 Act is a statutory fiction which has to

be given effect to and the Commissioner of Municipal

Corporation has given effect to the deeming provision and has

thus acted in accordance with law. In the light of these

observations of the Apex Court we do not find merit in Mr.

Jahagridar's contention that municipal commissioner has no

jurisdiction.

18. Mr. Jahagirdar, learned senior counsel then submitted

that for holding that a person has obtained caste certificate on

the basis of false or fraudulent claim, there has to be finding

recorded by the Committee on the basis of evidence to

substantiate such finding. He also submitted that mere

invalidation of caste claim by caste scrutiny committee will not

result in automatic disqualification and retrospective termination

of election of a candidate.

19. As far as first submission is concerned, the same is

without any substance inasmuch as the caste scrutiny committee

in the impugned order has recorded the finding that the

patilsr 16/ 21

wp-10913/14.

documents on the basis of which the petitioner has obtained the

caste certificate or the documents which were relied upon by the

petitioner to substantiate his caste that he belongs to Teli (OBC)

caste are bogus and fabricated. After scrutiny of these

documents afresh, we have have upheld the finding of the caste

scrutiny committee.

. So far as the second submission of Mr. Jahagirdar is

concerned, viz. the invalidation of the caste claim will not result in

automatic disqualification and retrospective termination of

election of a candidate, we find no merit in the same. Mr.

Jahagirdar in order to support his submission relied upon the

decision of the Division Bench in Mohan P. Goswami V.

Committee of Scrutiny of Caste [2003(5) Mh.L.J. 707]. He

submitted that this decision is followed by another Division

Bench of this Court in [Surendra Gandam V. State of Maharashtra

[2006(1) Mh.L.J. 308]. He also submitted that though two Full

Benches in Sujit Vasant Patil v. State of Maharashtra [2004(3)

Mh.L.J.1109] and Ramesh Suresh Kamble v. State of Maharashtra

[2006(6) Bom.C.R.820] overruled the decision of this Court in

Mohan's case and Surendra Gandam's case (supra), another Full

patilsr 17/ 21

wp-10913/14.

Bench in Arun Vishwanath Sonone v. State of Maharashtra and

ors [2015(1), Mh.L.J.457] held that the Full Benches' decisions in

Sujit's case and Ramesh's case (supra) stand impliedly overruled.

Thus, Mr. Jahagirdar in order to substantiate his submission

heavily relied upon the latest decision of the Full Bench in Arun's

case (supra). In this case, the Full Bench was called upon to

decide the question whether relief of protection of service after

invalidation of the caste claim can be granted by the High Court

on the basis of the judgment of the Hon'ble Supreme Court in the

case of Kavita Solunke v. State of Maharashtra [2012 (5) Mh.L.J.

(S.C.) 921]. The Full Bench considered several judgments and

came to the following conclusions which are recorded in

paragraph 75 :

"i) mere invalidation of the caste claim by the Scrutiny

Committee would not entail the consequences of withdrawal of benefits or discharge from the employment or cancellation of appointments that have become final prior to the decision in Milind's case on 28-11-2000,

(ii) upon invalidation of the caste claim by the Scrutiny

Committee, the benefits obtained or appointments secured from 28-11-2000 upto 18-10-2001 can be withdrawn or cancelled, depending upon the terms of the employment, if any, in writing,

(iii) the benefits obtained or appointments secured after coming into force of the said Act on 18-10-2001 can be withdrawn or cancelled immediately upon invalidation of the caste claim by the Scrutiny Committee,

patilsr 18/ 21

wp-10913/14.

(iv) the benefit of protection in service upon invalidation of

the caste claim is available not only to the persons belonging to "Koshti" and "Halba Koshti", but it is also available to the persons belonging to Special Backward

Class category on the same terms as is available to "Koshti" and "Halba Koshti", and

(v) the claim of the persons belonging to Nomadic Tribes, Vimukta Jatis and Other Backward Class category shall be

decided on the lines of the decision of the Apex Court in the case of R. Unnikrishnan and another v. V. K. Mahanudevan and others, reported in 2014(4) Mh.L.J. (S.C.)1= 2014(4) SCC 434."

Perusal of the above conclusions unequivocally makes

it clear that the Full Bench judgment in Arun's case (supra) will

not come to the petitioner's rescue in the light of conclusion (iii)

of the above conclusions. Under clause (iii), the benefits obtained

after coming into force of the Act of 2000 on 18 th October, 2001,

can be withdrawn or cancelled immediately upon invalidation of

the caste claim by the scrutiny committee. In the present case,

the petitioner obtained the caste certificate that he belongs to

"Teli" caste in the year 2010. This caste certificate is invalidated

by the impugned order passed on 29 th November, 2014. Thus, the

caste certificate was obtained and the same was invalidated

subsequent to the coming into force of the Act of 2000. The

submission, therefore, cannot be accepted.

    patilsr                                                                           19/ 21





                                                                          wp-10913/14.




                                                                      

20. Mr. Jahagirdar also challenged the Circular/Order

dated 17th July, 2013, issued by the State Election Commission of

Maharashtra. By this Circular, the Municipal Commissioner is

authorized to pass a formal order declaring any Councilor as

disqualified on account of his caste claim being invalidated by the

caste scrutiny committee irrespective of pendency of election

petition in any competent Court. We are not inclined to entertain

the petitioner's challenge to the said Circular in the light of the

decision of the Apex Court in Kalpana's case (supra). In terms of

this judgment, the Commissioner of Municipal Corporation can

give effect to the order passed by the caste scrutiny committee

irrespective of the said circular issued by the State Election

Commission. That apart, we are also not inclined to entertain the

challenge to this Circular at the instance of the petitioner who

could not have contested the election of Solapur Municipal

Corporation on the basis of caste certificate which was obtained

by relying upon bogus and fabricated documents. It is settled law

that wide powers conferred upon the High Court under Article

226 of the Constitution of India, cannot be invoked as a matter of

patilsr 20/ 21

wp-10913/14.

right. The conduct of the petitioner in the present case is such

that he cannot be permitted to invoke the discretionary

jurisdiction under Article 226 of the Constitution of India so as to

challenge the said Circular. Taking the totality of the facts and

circumstances of the case, we find no merit in the petition. The

petition is, accordingly, dismissed.




                                      
    [SMT. ANUJA PRABHUDESSAI, J.]
                              ig                          [RANJIT MORE, J.]


    .                Mr. Kanetkar, learned Counsel appearing for the
                            

Petitioner at this stage prays for continuation of the interim

protection. Prayer is opposed by Mr. Kulkarni, the learned

Counsel appearing for the Respondent No.5. Since the caste

certificate was obtained by the Petitioner on bogus and

fabricated documents, we are not inclined to continue the stay.

Request for continuation of interim relief is, therefore, rejected.





    [SMT. ANUJA PRABHUDESSAI, J.]                         [RANJIT MORE, J.]




    patilsr                                                                      21/ 21





 

 
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