Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Umesh S/O Shaligram Jaiswal vs State Of Maharashtra, Dept. Of ...
2017 Latest Caselaw 6562 Bom

Citation : 2017 Latest Caselaw 6562 Bom
Judgement Date : 28 August, 2017

Bombay High Court
Umesh S/O Shaligram Jaiswal vs State Of Maharashtra, Dept. Of ... on 28 August, 2017
Bench: V.A. Naik
wp3417.15                                                                                 1/4




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


                            WRIT PETITION NO.3417 OF 2015
                                         with
                            WRIT PETITION NO. 2814 OF 2015  



       1. WRIT PETITION NO.3417 OF 2015  :

       Mrs.Rashmi w/o. Satyendra Jaiswal,
       Aged about 32 years, Occ. Business,
       r/o. Vidarbha Housing Society,
       Yavatmal, Tq. and District
       Yavatmal.                                  .......          PETITIONER


               // VERSUS //


       1. The State of Maharashtra,
           Department of State Excise,
           through its Secretary,
           Mantralaya, Mumbai-32.
       2. The Collector,
           Yavatmal.
       3. The Superintendent,
           State Excise, Yavatmal.
       4. The Inspector,
           State Excise, Pandharkawada
           (Kelapur), Distt. Yavatmal.
       5. Block Development Officer,
           Panchayat Samiti, Pandharkawada,
           District Yavatmal.
       6. Gram Panchayat, 
           Mohada, Tq. Pandharkawada,
           District Yavatmal, through its 
           Secretary.                             ........           RESPONDENTS



            ::: Uploaded on - 31/08/2017                    ::: Downloaded on - 01/09/2017 01:06:34 :::
 wp3417.15                                                                             2/4


       -=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-
                           None for the Petitioners.
               Ms Tajwar Khan, A.G.P. for Respondent Nos. 1 to 4.
               Mr.Nalin Majethia, Advocate for Respondent No.5.
       -=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-


       2. WRIT PETITION NO.2814 OF 2015  :


       Umesh s/o. Shaligram Jaiswal,
       Aged about 55 years, Occ. Business,
       r/o. Mohada, Tq. Pandharkawada,
       District Yavatmal.                     .......          PETITIONER


               // VERSUS //


       1. The State of Maharashtra,
           Department of State Excise,
           through its Secretary,
           Mantralaya, Mumbai-32.
       2. The Commissioner,
            State Excise, Old Custom
            House, Fort, Mumbai-400032.
       3.  The Collector,
            State Excise, Yavatmal.
       4. The Superintendent,
           State Excise, Yavatmal.
       5. The Inspector,
           State Excise, Pandharkawada
           (Kelapur), Distt. Yavatmal.
       6. Block Development Officer,
           Panchayat Samiti, Pandharkawada,
           District Yavatmal.
       7. The Gram Panchayat, 
           Mohada, Tq. Pandharkawada,
           District Yavatmal, through its 
           Secretary.                         ........           RESPONDENTS




            ::: Uploaded on - 31/08/2017                ::: Downloaded on - 01/09/2017 01:06:34 :::
 wp3417.15                                                                                      3/4




       -=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-
                           None for the Petitioners.
               Ms Tajwar Khan, A.G.P. for Respondent Nos. 1 to 5.
               Mr.Nalin Majethia, Advocate for Respondent No.6.
       -=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-


                                            CORAM :   SMT VASANTI  A  NAIK  &
                                                                  M. G. GIRATKAR, JJ. 

DATE : 28.8.2017.

ORAL JUDGMENT ( Per Vasanti A Naik, J) :

1. Since the issue involved in these Writ Petitions is identical

and similar prayers are made therein, they are heard together and are

decided by this common Judgment.

2. By these Writ Petitions, the petitioners have sought a

declaration that the resolution of the respective Gram Sabhas,

dt.25.3.2015 for the closure of the liquor shops of the petitioners are

illegal. The petitioners have sought a declaration that the resolutions of

the Gram Sabha are contrary to the law.

3. When these matters came up for admission and hearing, we

had admitted the Writ Petitions and granted interim relief, thereby

staying the effect and operation of the impugned orders directing the

wp3417.15 4/4

petitioners to close the liquor shops and seek the transfer of the liquor

licenses, if desired. In view of the interim relief granted by this Court,

the petitioners continued to operate the liquor license during the

pendency of the Writ Petitions.

4. It is brought to the notice of this Court that, in view of the

procedure prescribed in the Government Orders, it would be necessary

that the petitioners should apply for the renewal of license and the fact

that the license is sought to be renewed should be brought to the notice

of the Gram Sabha 30 days before the date of expiry of the license.

5. Since the petitioners continued to operate the license during

the pendency of the Writ Petitions despite passing of the impugned

orders, we dispose of the Writ Petitions with a direction to the

petitioners to act according to the relevant rules and the Government

Orders while seeking renewal of liquor license. Rule is made absolute in

the aforesaid terms with no order as to costs.

                                    JUDGE                                JUDGE



       *jaiswal





 

 
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