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

Ramesh Rama Gunjal vs Chief Officer Municipal Council ...
2016 Latest Caselaw 5742 Bom

Citation : 2016 Latest Caselaw 5742 Bom
Judgement Date : 30 September, 2016

Bombay High Court
Ramesh Rama Gunjal vs Chief Officer Municipal Council ... on 30 September, 2016
Bench: R.V. Ghuge
                                        1




                                                                         
             IN THE HIGH COURT OF JUDICATURE OF BOMBAY   
                         BENCH AT AURANGABAD




                                                 
                          WRIT PETITION NO.5727 OF 2011
                                       WITH 
                        CIVIL APPLICATION NO.6970 OF 2016
                                       WITH




                                                
                        CIVIL APPLICATION NO.10784 OF 2016

    Pravin Shankar Koli,
    Age-39 years, Occu-Service,




                                      
    R/o Daily Market, Tuljapur Temple,
    Bhusawal, Tq. Bhusawal,
    Dist. Jalgaon              ig                     - PETITIONER 

    VERSUS 
                             
    1.     Chief Officer,
           Municipal Council,
           Bhusawal, Dist.Jalgaon,

    2.     The Director,
      


           Municipal Administration,
           Mumbai                                     - RESPONDENTS

WITH WRIT PETITION NO.5730 OF 2011 WITH

CIVIL APPLICATION NO.10785 OF 2016

Anil Narayan Pawar, Age-40 years, Occu-Service, R/o New Area Ward,

Tuljapur Temple, Daily Market, Bhusawal, Dist. Jalgaon - PETITIONER

VERSUS

1. Chief Officer, Municipal Council, Bhusawal, Dist.Jalgaon,

2. The Director,

khs/SEPT.2016/5727-d

Municipal Administration, Mumbai - RESPONDENTS

WITH WRIT PETITION NO.5735 OF 2011 WITH CIVIL APPLICATION NO.10783 OF 2016

Ramesh Rama Gunjal, Age-43 years, Occu-Service, R/o New Area Ward,

Tuljapur Temple, Daily Market, Bhusawal, Dist. Jalgaon - PETITIONER

VERSUS

1. Chief Officer,

Municipal Council, Bhusawal, Dist.Jalgaon,

2. The Director, Municipal Administration,

Mumbai - RESPONDENTS

Mr.S.P.Tiwari, Advocate for the petitioners. Mr.S.D.Kaldate, AGP for respondent/State. Mr.G.V.Wani, Advocate for respondent No.1.

( CORAM : RAVINDRA V. GHUGE, J.)

DATE : 30/09/2016

ORAL JUDGMENT :

1. All these 3 petitions have been admitted by this Court and by

way of an interim relief, these 3 petitioners have been continued in

employment as Drivers. The communication Exhibit "X" placed on

record, vide which the respondent/Municipal Council has indicated

khs/SEPT.2016/5727-d

that there are 54 vehicles presently with the Municipal Council and

only 11 posts of driver have been sanctioned. Mr.Wani had made a

statement which was recorded in the order dated 11/01/2012 that

the Municipal Council has already moved a proposal to the Director

of Municipal Administration, Mumbai seeking increase in the post of

drivers.

2.

I have heard the learned Advocate for the petitioners/

employees and Mr.Wani for the Municipal Council. Issue is as

regards claim for permanency. All the 3 ULP complaints filed by the

petitioners have been dismissed by the Industrial Court, Jalgaon by

the impugned judgments.

3. This Court, in the matter of Municipal Council, Tuljapur Vs.

Baban Hussain Dhale, WP No.1843/2015 alongwith a group of 15

writ petitions has already taken a view by judgment dated

26/02/2015 that the Industrial Court cannot direct the Municipal

Council to create posts, in as much as, the Municipal Council can

submit a proposal to the Director of Municipal Administration

seeking absorption of the employees by seniority on the posts as and

when they would be made available. Similar view has been taken in

the matter of Mukhyadhikari, Nagar Parishad, Tuljapur Vs. Vishal

khs/SEPT.2016/5727-d

Vijay Amrutrao and a group of about 25 petitions by judgment dated

11/12/2014 in WP No.11257/2014 and other connected matters.

4. It is undisputed that these petitioners are still working as

Drivers and have put in more than 15 years in service of the

respondent/Municipal Council. Considering this situation, I deem it

appropriate to dispose of these petitions and adopt the same view as

has been taken in the matters of Municipal Council, Tuljapur in the

similar facts circumstances and direct the Municipal Council to

prepare the proposal of those drivers who are similarly situated as

like the petitioners strictly on the basis of their seniority and forward

the said proposals to the Municipal Administration, Mumbai which

would decide the said proposals in respect of the absorption of the

petitioners strictly on the basis of seniority and on the basis of

availability of posts.

5. In the light of the above, these petitions are partly allowed with

the following directions :-

[a] Respondent No.1/Municipal Council, Bhusawal shall prepare proposals of all such drivers who are similarly situated as like the petitioners on the basis of their seniority within a period of 3 months, considering that the Municipal Council is facing elections.

khs/SEPT.2016/5727-d

[b] After the proposals as above are submitted to respondent No.2/ Director of Municipal Administration, Mumbai, they shall be

considered for absorption of the drivers on the basis of their seniority and availability of posts within a period of 4 months. [c] The decision taken by respondent No.2 shall be communicated

to the Municipal Council as well as these petitioners expeditiously.

[d] In the event, the petitioners are aggrieved by the decision of

respondent No.2, they would be at liberty to seek redressal of

their grievance, as may be permitted in law.

6. Rule is made partly absolute in the above terms.

7. All pending civil applications, therefore, stand disposed of in

the light of the above.

( RAVINDRA V. GHUGE, J.)

khs/SEPT.2016/5727-d

 
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