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

Punamchand Barka Bagul vs The State Of Mah And Ors
2017 Latest Caselaw 5237 Bom

Citation : 2017 Latest Caselaw 5237 Bom
Judgement Date : 31 July, 2017

Bombay High Court
Punamchand Barka Bagul vs The State Of Mah And Ors on 31 July, 2017
Bench: S.C. Dharmadhikari
                                     (1)                          2 wp 776.12

           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                      BENCH AT AURANGABAD


                        WRIT PETITION NO. 776 OF 2012

      Surekha Pundlik Wagh,
      Age 41 years, Occ. Service,
      R/o Igatpuri, Tq. Igatpuri,
      Dist. Nashik.                                   ..       Petitioner

                       Versus

1.    Scheduled Tribe Certificate
      Scrutiny Committee, Nandurbar
      Region, Nandurbar
      Through its Member Secretary

2.    Zilla Parishad Nashik
      Through its Chief Executive Officer


3.    Panchayat Samiti,
      Igatpuri, Dist. Nashik
      Through its Block Education Officer             ..       Respondents


                                    WITH
                        WRIT PETITION NO. 793 OF 2012

      Nitin s/o Shriram Thakur
      Age 24 years, Occ. Service,
      R/o At Post Savai Mukti,
      Tal. Shinkeda, Dist. Dhule
      At present Vartak Nagar,
      Police Line, Bldg. No. 52 B,
      Thane, Dist. Thane.                             ..       Petitioner

                       Versus

1.    The State of Maharashtra,



     ::: Uploaded on - 03/08/2017            ::: Downloaded on - 06/08/2017 00:14:59 :::
                                     (2)                             2 wp 776.12

      Through its Principal Secretary,
      Energy Department,
      Mantralaya, Mumbai - 32.

2.    The Committee for Scrutiny and
      Verification of Tribe Claims,
      Through its Dy. Director (Research)
      Nandurbar.

3.    The Executive Engineer,
      Maharashtra State Distribution
      Co. Ltd., Wagle Estate, Thane,
      Dist. Thane - 400 604.                            ..       Respondents

                                   WITH
                       WRIT PETITION NO. 1515 OF 2012

      Smt. Kiran d/o Bhikan Thakur,
      Age 21 years, Occ. Nil,
      R/o Plot No. 38, D.D.C.C. Bank Colony,
      Wadi Bhokar Road, Deopur,
      Dhule, District Dhule.                            ..       Petitioner

                       Versus

1.    The State of Maharashtra,
      Department of Tribal Development,
      Through its Secretary,
      Mantralaya, Mumbai - 32.

2.    The Committee for Scrutiny and
      Verification of Tribe Claims,
      Nandurbar Division, Nandurbar
      Through its Member Secretary.                     ..       Respondents

                                   WITH
                       WRIT PETITION NO. 3020 OF 2012

      Dipak s/o Pratapsing Bagul,
      Age 27 years, Occ. Service,
      R/o Survey no. 106, Plot No.5,



     ::: Uploaded on - 03/08/2017              ::: Downloaded on - 06/08/2017 00:14:59 :::
                                     (3)                                2 wp 776.12

      Near Gokranmoraya Society,
      Walwadi Shivar, Deopur,
      District Dhule.                                      ..       Petitioner

                       Versus

1.    The State of Maharashtra,
      Through its Principal Secretary,
      Energy Department,
      Mantralaya, Mumbai - 32.

2.    The Committee for Scrutiny and
      Verification of Tribe Claims,
      Through its Dy. Director (Research)
      Nandurbar.

3.    The Chief General Manager (Tech)
      Maharashtra State Power Generation
      Co. Ltd., Estrella Batteries, Expn. Budg,
      Dharavi Road, Matunga,
      Mumbai 400 019.

4.    The Chief Engineer,
      Maharashtra State Power Generation,
      Co. Ltd., Bhusawal TPS

5.    The Establishment Officer,
      Maharashtra State Electricity Distribution
      Co. Ltd., Bhusawal Thermal Electricity
      Center, Deepnagar, Tq. Bhusawal,
      Dist. Jalgaon.                                       ...      Respondents


                                   WITH
                       WRIT PETITION NO. 7741 OF 2012

      Punamchand s/o Barkha Bagul,
      Age 43 years, Occ. Service,
      R/o Patth Appt., Room No. 002,
      Fawning T.V. Centre Near Kirti Police
      Colony, Badlapur (E), Dist. Thane,



     ::: Uploaded on - 03/08/2017                 ::: Downloaded on - 06/08/2017 00:14:59 :::
                                         (4)                              2 wp 776.12

      R/o C/o Gulabsing Barka Bagul,
      10, Devchand Nagar, Near Ram Nagar,
      Golibar Tekdi Road, Dhule,
      Dist. Dhule.                                           ...      Petitioner

                       Versus

1.    The State of Maharashtra,
      Through its Secretary,
      Tribal Development Department,
      Mantralaya, Mumbai - 32.

2.    The Committee for Scrutiny and
      Verification of Tribe Claims,
      Through its Dy. Director (Research)
      Nandurbar.

3.    The Chief Administrative Officer
      Directorate Medical Education & Research,
      Govt. Dental College & Hospital Building,
      St. George's Hospital Compound,
      Near V.T., Mumbai - 400 001.                           ...      Respondents


                                   ----
S/Shri M.S. Deshmukh and A.H. Horalkar, Advocate for the Petitioners in
respective petitions.
Mr. A.R. Kale, AGP for Respondents/State.
Mr. V.R. Sonwalkar Advocate for Respondent No.3 & 4 in WP/776/12.
Mr. V.C. Patil, Advocate h/f. S.M. Godsay for Respondent Nos. 3 to 5 in
WP/3020/12.
                                   ----

                                    CORAM :     S.C. DHARMADHIKARI &
                                                MANGESH S. PATIL, JJ.
                                    DATE      : 31.07.2017

ORAL JUDGMENT :-

.               Rule. Rule made returnable forthwith and heard finally with





                                       (5)                             2 wp 776.12

consent of learned advocates for the parties.

2. Heard both sides. Perused the petition and the annexures

thereto.

3. The petitioners' claim of belonging to Thakur Scheduled Tribe

has been negatived by the Scrutiny Committee. The order passed on

10.10.2011 / 13.01.2012, is, therefore, challenged in this petition.

4. One of the grounds on which the order is challenged is that

no distinction can be made on the basis of area or residence. The area

restriction is removed by the Parliamentary Act No. 108 of 1976.

Secondly, the Scrutiny Committee has failed to consider that the

petitioners' nephews (sons of the cousin brothers from paternal side)

have been granted certificates of validity. Thirdly, the Scrutiny

Committee failed to appreciate that in pre-constitutional documents, it is

evident that there would not be a specification, in the sense, it would be

written as Thakur or Hindu Thakur but not as Thakur Scheduled Tribe.

5. It is conceded that all these grounds have been accepted

when this Court decided a batch of petitions, namely, writ petition no.

4575/2012 decided on 24.07.2017.

(6) 2 wp 776.12

6. For the reasons set out in that judgment and order, even

these writ petitions succeed. Rule is made absolute in terms of prayer

clause 'A'. The committees' shall now issue certificates of validity to the

petitioners within a period of two weeks from the date of receipt of a

copy of this order.

[MANGESH S. PATIL, J.] [S.C. DHARMADHIKARI, J.]

mub

 
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