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

Khan Farhan Zaheer Khan vs The State Of Mah And Ors
2017 Latest Caselaw 5170 Bom

Citation : 2017 Latest Caselaw 5170 Bom
Judgement Date : 28 July, 2017

Bombay High Court
Khan Farhan Zaheer Khan vs The State Of Mah And Ors on 28 July, 2017
Bench: T.V. Nalawade
                                                   Writ Petition No.7020/2008 with
                                                           W.P. No.7069/2008 with
                                                                 W.P. No.415/2009
                                      1


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


                        WRIT PETITION NO.7020 OF 2008


 1)       Khan Feroz s/o Gulab Khan
          Age 31 years, Occupation Nil,
          R/o Savda Road, Raver,
          Tq. Raver, District Jalgaon        ...        PETITIONER

          VERSUS

 1)       The State of Maharashtra,
          through Commissioner,
          Maharashtra State Priksha Parishad,
          17, Dr. Ambedkar Road,
          Pune - 411 001
          (Copy to be served on Govt. Pleader,
          High Court of Judicature of Bombay,
          Bench at Aurangabad)

 2)       Collector, Jalgaon,
          District Jalgaon.

 3)       Chief Officer,
          Zilla Parishad, Jalgaon

 4)       Education Officer (Primary),
          Zilla Parishad, Jalgaon            ...      RESPONDENTS


                                   .....
 Shri   S.S. Kazi, Advocate for petitioner
 Shri   A.R. Nikam, Advocate for respondent No.1
 Shri   R.V. Dasalkar, A.G.P. for respondent No.2
 Shri   M.K. Goyanka, Advocate for respondents No.3 & 4
                                   .....


                                    WITH

                        WRIT PETITION NO.7069 OF 2008




::: Uploaded on - 05/08/2017                ::: Downloaded on - 08/08/2017 02:00:02 :::
                                                     Writ Petition No.7020/2008 with
                                                            W.P. No.7069/2008 with
                                                                  W.P. No.415/2009
                                      2


 Syed Shahed s/o Syed Naser,
 Age 30 years, Occupation Nil,
 R/o Malangshah Mohalla,
 Near Markaz Masjid, Partur,
 Tq. Partur, District Jalna               ...   PETITIONER

          VERSUS

 1)       The State of Maharashtra,
          through Commissioner,
          Maharashtra State Priksha Parishad,
          17, Dr. Ambedkar Road,
          Pune - 411 001
          (Copy to be served on Govt. Pleader,
          High Court of Judicature of Bombay,
          Bench at Aurangabad)

 2)       Collector, Jalna,
          District Jalna.

 3)       Chief Officer,
          Zilla Parishad, Jalna

 4)       Education Officer (Primary),
          Zilla Parishad, Jalna               ...      RESPONDENTS

                                 .....
 Shri S.S. Kazi, Advocate for petitioner
 Shri R.V. Dasalkar, A.G.P. for respondent No.1 & 2
 Shri A.R. Nikam, Advocate for respondent No.3 & 4
                                 .....


                                   WITH

                         WRIT PETITION NO.415 OF 2009


 Khan Farhan s/o Zaheer Khan
 Age 20 years, Occupation Nil,
 R/o Station Road, Akshay Nagar,
 Partur, District Jalna                   ...   PETITIONER

          VERSUS




::: Uploaded on - 05/08/2017                  ::: Downloaded on - 08/08/2017 02:00:02 :::
                                                               Writ Petition No.7020/2008 with
                                                                      W.P. No.7069/2008 with
                                                                            W.P. No.415/2009
                                               3


 1)       The State of Maharashtra,
          through Commissioner,
          Maharashtra State Priksha Parishad,
          17, Dr. Ambedkar Road,
          Pune - 411 001
          (Copy to be served on Govt. Pleader,
          High Court of Judicature of Bombay,
          Bench at Aurangabad)

 2)       Collector, Jalna,
          District Jalna.

 3)       Chief Officer,
          Zilla Parishad, Jalna

 4)       Education Officer (Primary),
          Zilla Parishad, Jalna                         ...      RESPONDENTS

                                 .....
 Shri S.S. Kazi, Advocate for petitioner
 Shri R.V. Dasalkar, A.G.P. for respondent No.1 & 2
 Shri A.R. Nikam, Advocate for respondent No.3 & 4
                                 .....

                                     CORAM:        T.V. NALAWADE AND
                                                   SUNIL K. KOTWAL, JJ.

                                     DATED :       28th July, 2017



 JUDGMENT (PER SUNIL K. KOTWAL, J.) :

1. These three Writ Petitions are filed for a writ of

mandamus to direct the respondents to appoint the petitioners as

Shikshan Sevaks for Urdu Medium as well as for the relief of

declaration that the petitioners are successful in CET

Examination, dated 31/8/2008 held for the recruitment of

Shikshan Sevak. Respondent No.1 is the State of Maharashtra,

Writ Petition No.7020/2008 with W.P. No.7069/2008 with W.P. No.415/2009

respondent No.2 are the respective Collectors of the districts and

respondent No.3 are the Chief Officers of respective Zilla

Parishads.

2. The contentions of the petitioners in brief is that,

after completing Diploma in Education (D.Ed.), they were

qualified for the post of Shikshan Sevak. In pursuance to

advertisement published by respondents in newspaper, the

petitioners appeared for CET Examination held for the

recruitment of Shikshan Sevak on 31/8/2008, in Urdu Medium as

the petitioners have completed their D.Ed. in Urdu Medium. The

respondents ought to have provided question papers for CET

Examination in Urdu Medium. However, on 31/8/2008, to the

surprise of the petitioners, question paper was provided to them

in Marathi Medium and, therefore, they were compelled to write

the answers in Marathi Medium, which resulted into loss of their

opportunity to secure good marks in the CET Examination. In

the result, all the petitioners failed in CET Examination.

Therefore, these petitions arise for above referred appropriate

relief.

3. By filing reply affidavits, respondents raised objection

that, it was not their willful default or negligence to provide

question papers to the petitioners in Marathi language. If any

Writ Petition No.7020/2008 with W.P. No.7069/2008 with W.P. No.415/2009

mistake is committed while feeding the data in newly provided

software, the said data cannot be changed by the respondents.

Next objection of the respondents is that, after receipt of Hall

tickets to the candidates appearing for the CET Examination,

nobody submitted complaint regarding issue of incorrect

information. Otherwise also, every petitioner is well conversant

with Marathi language as they had Marathi as compulsory subject

from primary stage up to D.Ed. examination. The Shikshan

Sevaks have to teach these subjects in their future life also.

There was no difficulty for the petitioners to tick mark the

answers against the options provided in answer paper of this

objective examination. Marathi language was not hurdle to

submit the answer papers. However, petitioners could not secure

minimum qualifying marks in the said CET Examination to

become eligible for interview. Therefore, the relief claimed by

the petitioners, cannot be granted.

4. Learned Advocate for petitioners submitted that, the

petitioners being students of Urdu Medium, they were not well

conversant with Marathi language and, therefore, they could not

secure good marks in CET Examination only because question

paper was provided to the petitioners in Marathi language. He

submitted that, on account of negligence on the part of

Writ Petition No.7020/2008 with W.P. No.7069/2008 with W.P. No.415/2009

respondents, petitioners, lost good opportunity to get the post of

Shikshan Sevak.

5. On the other hand, learned Advocate for respondents

argued in the line of their reply-cum-affidavit.

6. During the course of arguments, it becomes clear

that, petitioners are conversant with Marathi language as it was

one of the subject during their education. So also, it cannot be

ignored that petitioners appeared in the CET Examination and

secured reasonable marks. Only because the petitioners could

not get marks more than the benchmark, they could not be

qualified for interview. It cannot be ignored that, as per the

advertisement of CET Examination for the post of Shikshan

Sevak, it was objective examination and the candidates had to

only tick mark the options provided to them. Therefore, Marathi

language was not hurdle to the petitioners to submit the answer

papers despite they have appeared in the said examination as

Urdu Medium candidates. There is no breach of constitutional

rights of petitioners. In the circumstances, at this stage, the

petitioners cannot be declared as successful candidates and they

cannot be appointed as Shikshan Sevaks. In other words, these

petitions being devoid of merit, deserve to be rejected.

Accordingly, we pass following order :

Writ Petition No.7020/2008 with W.P. No.7069/2008 with W.P. No.415/2009

ORDER

Writ Petitions No.7020/2008, 7069/2008 and

415/32009 are rejected. Rule discharged.

          (SUNIL K. KOTWAL)                          (T.V. NALAWADE)
              JUDGE                                        JUDGE



 fmp/





 

 
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