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

Chandrashekhar Pandurang Halge vs The State Of Maharashtra And Ors
2017 Latest Caselaw 3274 Bom

Citation : 2017 Latest Caselaw 3274 Bom
Judgement Date : 16 June, 2017

Bombay High Court
Chandrashekhar Pandurang Halge vs The State Of Maharashtra And Ors on 16 June, 2017
Bench: T.V. Nalawade
                                                 WP Nos. 1207/06 & Ors.
                                      1


                  IN THE HIGH COURT AT BOMBAY
              APPELLATE SIDE, BENCH AT AURANGABAD

                      WRIT PETITION NO. 1207 OF 2006

        Chandrashekhar S/o Pandurang Halge,
        Age: 29 years, Occu: Education,
        R/o : Kanerwadi, Tq : Parli,
        Dist : Beed.                                        ....Petitioner.

               Versus

1.      The State of Maharashtra,
        Through the Secretary,
        Education Department of Mantralaya,
        Mumbai.

2.      Dr. Babasaheb Ambedkar
        Marathwada University,
        Through Registrar,
        Aurangabad.

3.      Phulchand Bhagwanrao Mengde,
        Age: 26 Years, Occu: Service,
        R/o : Dr. Babasaheb Ambedkar
        Marathwada University,
        Aurangabad.                                 ....Respondents.

Mr.   P.P. More, Advocate for Petitioner.
Mr.   S.W. Munde, AGP for Respondent No.1/State.
Mr.   N.B. Khandare, Advocate for Respondent No.2
Mr.   J.R. Patil, Advocate for Respondent No.3

                                     WITH
                           WRIT PETITION NO. 3937 OF 2005
                                     WITH
                         CIVIL APPLICATION NO. 10338 OF 2005

        Anuradha D/o Bajirao Shinde,
        Age: 22 Years, Occu: Education,
        R/o Near Dr. C.A. Gaikwad's Hospital,
        Manorama Apartment Road, Adarshnagar,
        Beed, Taluka and Dist. Beed.                        ....Petitioner.

               Versus




 ::: Uploaded on - 23/06/2017                  ::: Downloaded on - 24/06/2017 00:07:17 :::
                                                 WP Nos. 1207/06 & Ors.
                                     2



        Dr. Babasaheb Ambedkar Marathwada
        University, Aurangabad,
        Through it's Registrar.                     ....Respondent.


Mr. S.S. Thombre, Advocate for Respondent.

                                   WITH
                       WRIT PETITION NO. 4270 OF 2005

        Vaishali Manikrao Barad,
        Age: 28 Years, Occu: Education,
        R/o. Plot No.76, Nayanagar,
        N2, Cidco, Aurangabad.                             ....Petitioner.

               Versus

1.      The State of Maharashstra,
        (Through the Secretary,
        School Education Department
        Mantralaya, Mumbai).

2.      Dr. Babasaheb Ambedkar
        Marathwada University,
        (Through its Registrar)
        Aurangabad.

3.      Smt. Vijaya Manikarao Dahiphale
        Age : 30 Years, Occu. Service,
        R/o. Behind Bus Stand,
        Prashant Nagar, Ambejogai
        District Beed.                             ...Respondents.

Mr.   B.L. Sagar Killarikar, Advocate for Petitioner.
Mr.   S.W. Munde, AGP for Respondent No.1/State.
Mr.   N.B. Khandare, Advocate for Respondent No.2
Mr.   S. B. Talekar, Advocates for Respondent No.3


                                   WITH
                       WRIT PETITION NO. 4569 OF 2005

        Pranita Prabhakarrao Hatole,
        Age : 29 Years, Occ: Nil,




 ::: Uploaded on - 23/06/2017                 ::: Downloaded on - 24/06/2017 00:07:17 :::
                                                 WP Nos. 1207/06 & Ors.
                                     3


        R/o. MHADA Colony, Near Print Travel,
        Aurangabad - 431005.                              ....Petitioner.

               Versus

1.      The State of Maharashtra,
        Through the Secretary,
        School Education Department,
        Mantralaya, Mumbai.

2.      Dr. Babasaheb Ambedkar,
        Marathwada University,
        Through it's Registrar,
        District - Aurangabad.

3.      Smt. Savita Hariba Kadam
        Age : 32 Years, Occu: Service,
        C/o. D.D. Jagtap, Plot No.55,
        Galli No. 11, Pundlik Nagar,
        Garkheda Area, Aurangabad.

        Notice to be served Through :-
        Assistant Registrar (Establishment),
        Dr. Babasaheb Ambedkar Marathwada
        University,Aurangabad.
        Dist.Aurangabad.                          ...Respondents.

Mr.   B.L. Sagar Killarikar, Advocate for Petitioner.
Mr.   S.W. Munde, AGP for Respondent No.1/State.
Mr.   S.S. Thombre, & N.B. Khandre, Advocates for Respondent No.2.
Mr.   S.S. Jadhav, Advocate for Respondent No.3.

                                   WITH
                       WRIT PETITION NO. 4630 OF 2005

        Ganesh S/o Nanasaheb Desai,
        Age : 29 Years, Occu: Service,
        R/o. Deogaon Rangari,
        Tq. Kannad, Dist. Aurangabad.                     ....Petitioner.

               Versus

1.      The State of Maharashtra,
        Through the Secretary,
        Education Department of




 ::: Uploaded on - 23/06/2017                ::: Downloaded on - 24/06/2017 00:07:17 :::
                                                WP Nos. 1207/06 & Ors.
                                     4


        Mantralaya, Mumbai.

2.      Dr. Babasaheb Ambedkar
        Marathwada University
        (Through Registrar)
        Aurangabad.

3.      Venkat S/o. Genpatrao Limgave,
        Age : 48 Years, Occu : Service,
        R/o. N - 11, B-44/1, Hudco,
        Aurangabad.                               ...Respondents.

Mr.   P.P. More, Advocate for Petitioner.
Mr.   S.W. Munde, AGP for Respondent No.1/State.
Mr.   S.S. Thombre, & N.B. Khandre, Advocates for Respondent No.2
Mr.   J.R. Patil, Advocate for Respondent No.3


                                   WITH
                       WRIT PETITION NO. 6305 OF 2005

        Gayatri Yogiraj Tandale,
        Aged : 29 Years, Occu : Service,
        R/o. Plot No.14, Ravindra Nagar,
        Near Shiv Shankar Colony,
        Aurangabad - 431005.                              ....Petitioner.

               Versus

1.      The State of Maharashtra,
        Through the Secretary,
        School Education Department,
        Mantralaya, Mumbai.

2.      Dr. Babasaheb Ambedkar
        Marathwada University,
        Through it's Registrar Aurangabad,
        District - Aurangabad.

3.      Vijay S/o Laxmanrao Pundkar,
        Age : 32 Years, Occu : Service,
        Assistant Laboratory Assistant,
        Dept. of Bio-Chemistry,
        Dr. Babasaheb Ambedkar Marathwada
        University, Aurangabad, Dist. Aurangabad.




 ::: Uploaded on - 23/06/2017                ::: Downloaded on - 24/06/2017 00:07:17 :::
                                                WP Nos. 1207/06 & Ors.
                                     5



4.      Somnath S/o Janardhan Ghodke,
        Age : 30 Years, Occ : Service,
        Assistant Laboratory Assistant,
        Dept. of Environmental Science,
        Dr. Babasaheb Ambedkar Marathwada University,
        Aurangabad, Dist. Aurangabad.

        Notices of Resp. No. 3 and 4 to be served
        through :-

        Office of Registrar,
        Dr. Babasaheb Ambedkar Marathwada University,
        Aurangabad, Dist. Aurangabad.       ...Respondents.


Mr.   B.L. Sagar Killarikar, Advocate for Petitioner.
Mr.   S.W. Munde, AGP for Respondent No.1/State.
Mr.   K.M. Suryawanshi, Advocate for Respondent No.2.
Mr.   J.R. Patil, Advocate for Respondent No.3 & 4.

                                   WITH
                       WRIT PETITION NO. 6618 OF 2005

        Sakharam Nanasaheb Tambe,
        Age : 37 Years, Occu: Nil-Ex-Serviceman,
        R/o. Tamba Rajuri, Tq. Patoda,
        Dist. Beed.                                       ....Petitioner.

               Versus

1.      The State of Maharashtra,
        Through the Secretary,
        School Education Department,
        Mantralaya, Mumbai.

2.      Dr. Babasaheb Ambedkar
        Marathwada University, Aurangabad
        Through it's Registrar,
        District - Aurangabad.

3.      Satish S/o Ramhari Dawane,
        Age : 29 Years, Occu: Service,
        C/o. Assistant Registrar (Est.),
        Dr. Babasaheb Ambedkar Marathwada University,




 ::: Uploaded on - 23/06/2017                ::: Downloaded on - 24/06/2017 00:07:17 :::
                                                           WP Nos. 1207/06 & Ors.
                                               6


          Aurangabad.

          Notice to be served through :-
          Assistant Registrar (Establishment),
          Dr. Babasaheb Ambedkar Marathwada University,
          Aurangabad, Dist. Aurangabad.        ...Respondents.


Mr. B.L. Sagar Killarikar, Advocate for Petitioner.
Mr. S.W. Munde, AGP for Respondent No.1/State.
Mr. K.M. Suryawanshi & Mr. N.B. Khandare, Advocates for
Respondent No.2.
Mr. J.R. Patil, Advocate for Respondent No.3

                                   CORAM       :   T.V. NALAWADE AND
                                                   SANGITRAO S. PATIL, JJ.
                                   DATED   :       June 16, 2017.


ORAL JUDGMENT : [PER T.V. NALAWADE, J.]

.                 The proceedings are filed to challenge the selections

made for many posts of different categories advertised by the

respondent - University. The posts of Junior Assistant, Junior Library

Assistant, Programme Organiser, Store Keeper etc. (in all 17

categories) were advertised and each category was having different

pay scale. A Committee was constituted by the University as per the

statutes for the selection of the candidates. As per the policy

decision of the Managing Committee and the instructions issued by

the Vice Chancellor, the candidates were expected to go through the

written test which was of seventy five marks and the other mode of

assessment was of their educational qualification and oral interview.

Twenty five marks were equally divided for educational qualification

WP Nos. 1207/06 & Ors.

and oral interview. On the basis of the total marks secured by each

candidate, merit list was prepared and selection was made.

2. In almost all the petitions, it is the case of petitioners,

who had applied for different posts that they had secured more

marks in written examination than the candidates selected, but their

selection was not done by giving them less marks in oral interview

and also in educational qualification. It is their allegation that there

were malafides and the candidates who were working in University

(in some cases) were preferred. It is also their contention that when

the previous Vice Chancellor had issued instruction that three

candidates, who had passed in written examination were to be called

for each post, the new Vice Chancellor issued another instruction

and directed to call ten candidates for each post for interview. It is

also contention of the petitioners that when experience was also

mentioned as requisite condition, some candidates who had no

experience were selected. It is the case of petitioner from Writ

Petition No. 3937/2005 that though she is physically handicapped,

she was not called for interview when some other candidates were

called for interview. Advocate for petitioner from Writ Petition No.

3937/2005 did not turned up to prosecute the matter and nothing is

shown as to how the petitioner had secured more marks than the

candidates who were called for interview.

WP Nos. 1207/06 & Ors.

3. The submissions and the record show that as there were

grievances of aforesaid nature and the proceedings were filed in

High Court by the petitioners, the Vice Chancellor appointed one

retired District Judge to make enquiry in to the allegations. The

retired District Judge made enquiry in to the allegations and

submitted report to Vice Chancellor. Copy of that report was made

available to this Court. It is true that some suggestions are given by

the retired District Judge and he has expressed opinion with regard

to the reservation policy which needs to be followed, but no major

irregularities were noticed by him and malafides were not noticed by

him. In some cases, he found that the selected candidates had no

experience.

4. The reply affidavit filed by the University and others and

the submissions show that mark list of the candidates of written test

was not made available to the Selection Committee constituted by

the University. This single circumstance is sufficient to infer that it

was not possible for the Committee Members to see that the

candidates who were having more marks in written test are given

less marks and the candidates who were having less marks in

written test are given more marks to see that the respondents are

selected. Due to this single circumstance, it can be said that there is

WP Nos. 1207/06 & Ors.

no force in the first contention made by the petitioners. Further, this

contention is not true in some cases. It needs to be kept in mind

that there is not much difference in the marks secured in the written

examination by the selected candidates and by the petitioners and

further, only twenty five marks were kept for the assessment which

was to be made in other two ways. Specific procedure was given for

giving marks for educational qualification and not a single incident is

pointed out to show that the said procedure, giving particular marks

for particular qualification and for particular class, was not followed.

5. The contention that initially three candidates were called

for each post, but subsequently decision was taken to call ten

candidates for each post for interview cannot become itself a ground

for setting aside the selections. It is within the power of the

University to take decision on this point and if the University takes

decision to consider more candidates for selection, no malafides can

be inferred in that regard. Further, it can be said that in many cases

when the last candidate who could have been called for interview

was having particular marks and there were two more candidates

having similar marks in written examination, if the University called

all of them for interview, this procedure cannot be looked in to from

different angle with suspicion. It can be said that the University

decided to give opportunity to all such candidates. Thus, the

WP Nos. 1207/06 & Ors.

submissions and the record show that the scheme for the

assessment was already prepared and the selection was made as per

the scheme. Thus, there is no force in the aforesaid challenges.

6. It is true that the point of experience is raised by some

petitioners and irregularity was found to some extent by retired

District Judge on this point. This point itself is not sufficient to infer

the malafides. From the nature of advertisement, it can be said that

the candidates having experience were to be preferred. It is not the

case of the petitioner that he got equal marks with the respondents

and he was having experience, but he was not preferred. In all the

cases, the respondents got more marks than the petitioners. Thus,

no case is made out on this point also. In view of these

circumstances, this Court holds that interference is not possible in

the selection process which is adopted by the University. The

candidates got appointment and they have been working in the

University on the aforesaid posts.

7. In the result, the petitions stand dismissed. Rule stands

discharged.

     [SANGITRAO S. PATIL, J.]                    [T.V. NALAWADE, J.]


ssc/





 

 
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