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

Dr. Sneha Deshpande vs State Of Maha., Thr. Secretary, ...
2017 Latest Caselaw 1718 Bom

Citation : 2017 Latest Caselaw 1718 Bom
Judgement Date : 13 April, 2017

Bombay High Court
Dr. Sneha Deshpande vs State Of Maha., Thr. Secretary, ... on 13 April, 2017
Bench: V.A. Naik
                                                                                        wp5253.16.odt

                                                      1

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

                                 WRIT PETITION NO.5253/2016

     PETITIONER:                Dr. Sneha Deshpande
                                Aged 55 Years, Occ : Professor 
                                R/o 48, Shrikamal, Vidya Vihar Society, 
                                Pratapnagar, Nagpur - 22.

                                                     ...VERSUS...

     RESPONDENTS:    1.  State of Maharashtra through its Secretary, 
                          Department of Higher and Technical Education,
                          Mantralaya, Mumbai - 400032.

                                2.  The Director of Higher Education, State of 
                                     Maharashtra, Central Building, Pune -1.

                                3.  The Joint Director of Higher Education, 
                                     State of Maharashtra, Nagpur Division, 
                                     Nagpur. 

                                4.  Hislop College,
                                     Temple Road, Civil Lines, Nagpur - 01,
                                     Through its Principal.

                                  5.  Rashtrasant Tukdoji Maharaj Nagpur 
                                       University LIT Internal road, Amravati Road, 
                                       Ram Nagar, Nagpur - 33,
                                       Through its Head of the Department 
                                       (Economics).

     --------------------------------------------------------------------------------------------------
              Shri Rohan Chandurkar, Advocate for petitioner 
              Mrs. A.R. Taiwade, AGP for respondent nos.1 to 3
              Shri S.S. Sanyal, Advocate for respondent no.4
              Shri A.S. Agrawal, Adv. h/f Shri P.B. Patil, Adv. for respondent no.5
     --------------------------------------------------------------------------------------------------

                                                    CORAM  :  SMT. VASANTI  A  NAIK, AND
                                                                      MRS. SWAPNA JOSHI, JJ.
                                                     DATE    :   13.04.2017 


                                                                                  wp5253.16.odt



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

Rule. Rule made returnable forthwith. The petition is heard

finally with the consent of the learned Counsel for the parties.

By this petition, the petitioner seeks a direction to the

respondent nos.1 to 3 to step up the basic pay band of the petitioner to

Rs.57,860/- as on 01.9.2008 and to revise the pay accordingly within a

time frame.

Shri Chandurkar, the learned Counsel for the petitioner

states that the case of the petitioner stands fully covered by the judgment

of the Aurangabad Bench of this Court dated 21.11.2013 in Writ Petition

Nos.10283/2012 and 888/2013. It is stated that the State had challenged

the said judgment before the Hon'ble Supreme Court, but the Special

Leave Petition was dismissed.

Mrs. Taiwade, the learned Assistant Government Pleader

appearing for the respondent nos.1 to 3 does not dispute the factual

statements made on behalf of the petitioner. It is stated after perusal of

the writ petition and the aforesaid judgment that the case of the petitioner

appears to have been covered by the judgment.

In view of the aforesaid, we partly allow the writ petition.

The respondent nos.1 to 3 are directed to take necessary steps to step up

the pay of the petitioner so as to bring her at par with her juniors so that

wp5253.16.odt

she should not be discriminated only because the junior teachers had

acquired Ph.D. Degree while the recommendations of the 6 th Pay

Commission were in force. In terms of the judgment dated 21.11.2013 in

Writ Petition Nos.10283/2012 and 888/2013, we direct the respondent

nos.1 to 3 to refix the pay of the petitioner and pay the arrears to the

petitioner within a period of four months.

Rule is made absolute in the aforesaid terms with no order

as to costs.

                   JUDGE                                                             JUDGE




     Wadkar





 

 
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