Citation : 2017 Latest Caselaw 179 Bom
Judgement Date : 1 March, 2017
1
IN THE HIGH COURT OF JUDICATURE OF BOMBAY
BENCH AT AURANGABAD
WRIT PETITION NO.3887 OF 2012
Kavita Bawa Padvi,
Age-27 years, Occu-Nil,
R/o Khuwarkhet (Bundepada),
Tq.Dhadgaon, Dist.Nandurbar - PETITIONER
VERSUS
1. The State of Maharashtra,
Through Secretary,
Women and Child Development
Department, Mantralaya,
Mumbai-32,
2. Chief Executive Officer,
Zilla Parishad, Nandurbar,
Dist.Nandurbar,
3. Deputy Chief Executive Officer,
(Child Development Department),
Zilla Parishad, Nandurbar,
Dist.Nandurbar
4. Child Development Project Officer,
Integrated Child Development
Department, Dhadgaon, Tq.Dhadgaon,
Dist.Nandurbar,
5. The Divisional Commissioner,
Nasik Division, Nasik - RESPONDENTS
WITH WRIT PETITION NO.3888 OF 2012
Laxmi Aapsing Valvi, Age-29 years, Occu-Nil, R/o Karbhripada (Zapi), Tq.Dhadgaon, Dist.Nandurbar - PETITIONER
khs/MAR.2017/3887-d
VERSUS
1. The State of Maharashtra, Through Secretary, Women and Child Development Department, Mantralaya, Mumbai-32,
2. Chief Executive Officer, Zilla Parishad, Nandurbar, Dist.Nandurbar,
3. Deputy Chief Executive Officer, (Child Development Department), Zilla Parishad, Nandurbar, Dist.Nandurbar
4. Child Development Project Officer, Integrated Child Development Department, Dhadgaon, Tq.Dhadgaon, Dist.Nandurbar,
5. The Divisional Commissioner, Nasik Division, Nasik - RESPONDENTS
WITH WRIT PETITION NO.3889 OF 2012
Surekha Yuvraj Sonwane, Age-40 years, Occu-Nil, R/o at Bhabri, Post - Toranmal, Tq.Dhadgaon, Dist.Nandurbar - PETITIONER
VERSUS
1. The State of Maharashtra, Through Secretary, Women and Child Development Department, Mantralaya, Mumbai-32,
2. Chief Executive Officer, Zilla Parishad, Nandurbar,
khs/MAR.2017/3887-d
Dist.Nandurbar,
3. Deputy Chief Executive Officer, (Child Development Department), Zilla Parishad, Nandurbar, Dist.Nandurbar
4. Child Development Project Officer, Integrated Child Development Department, Dhadgaon, Tq.Dhadgaon, Dist.Nandurbar,
5. The Divisional Commissioner, Nasik Division, Nasik - RESPONDENTS
WITH WRIT PETITION NO.3890 OF 2012
Sindhubai Devising Vasave, Age-27 years, Occu-Nil, R/o Lakdyapada (Zapi), Tq.Dhadgaon, Dist.Nandurbar - PETITIONER
VERSUS
1. The State of Maharashtra, Through Secretary, Women and Child Development Department, Mantralaya, Mumbai-32,
2. Chief Executive Officer, Zilla Parishad, Nandurbar, Dist.Nandurbar,
3. Deputy Chief Executive Officer, (Child Development Department), Zilla Parishad, Nandurbar, Dist.Nandurbar
4. Child Development Project Officer, Integrated Child Development Department, Dhadgaon, Tq.Dhadgaon,
khs/MAR.2017/3887-d
Dist.Nandurbar,
5. The Divisional Commissioner, Nasik Division, Nasik - RESPONDENTS
WITH WRIT PETITION NO.3892 OF 2012
Vasanti Shivnya Pawra, Age-25 years, Occu-Nil, R/o At Post Patilwada (Bhadal), Tq.Dhadgaon, Dist.Nandurbar - PETITIONER
VERSUS
1. The State of Maharashtra, Through Secretary, Women and Child Development Department, Mantralaya, Mumbai-32,
2. Chief Executive Officer, Zilla Parishad, Nandurbar, Dist.Nandurbar,
3. Deputy Chief Executive Officer, (Child Development Department), Zilla Parishad, Nandurbar, Dist.Nandurbar
4. Child Development Project Officer, Integrated Child Development Department, Dhadgaon, Tq.Dhadgaon, Dist.Nandurbar,
5. The Divisional Commissioner, Nasik Division, Nasik - RESPONDENTS
WITH WRIT PETITION NO.3891 OF 2012
Kanta Jerma Paradke (Valvi), Age-40 years, Occu-Nil,
khs/MAR.2017/3887-d
R/o Goramba (Gaothan), Tq.Dhadgaon, Dist.Nandurbar - PETITIONER
VERSUS
1. The State of Maharashtra, Through Secretary, Women and Child Development Department, Mantralaya, Mumbai-32,
2. Chief Executive Officer, Zilla Parishad, Nandurbar, Dist.Nandurbar,
3. Deputy Chief Executive Officer, (Child Development Department), Zilla Parishad, Nandurbar, Dist.Nandurbar
4. Child Development Project Officer, Integrated Child Development Department, Dhadgaon, Tq.Dhadgaon, Dist.Nandurbar,
5. The Divisional Commissioner, Nasik Division, Nasik - RESPONDENTS
WITH WRIT PETITION NO.3893 OF 2012
Meena Jahagir Padvi, Age-32 years, Occu-Nil, R/o at Post Kuwarkhet (Baflipada), Tq.Dhadgaon, Dist.Nandurbar - PETITIONER
VERSUS
1. The State of Maharashtra, Through Secretary, Women and Child Development Department, Mantralaya, Mumbai-32,
khs/MAR.2017/3887-d
2. Chief Executive Officer, Zilla Parishad, Nandurbar, Dist.Nandurbar,
3. Deputy Chief Executive Officer, (Child Development Department), Zilla Parishad, Nandurbar, Dist.Nandurbar
4. Child Development Project Officer, Integrated Child Development Department, Dhadgaon, Tq.Dhadgaon, Dist.Nandurbar,
5. The Divisional Commissioner, Nasik Division, Nasik - RESPONDENTS
WITH WRIT PETITION NO.3935 OF 2012
Mangla Khema Padvi, Age-39 years, Occu-Nil, R/o Savryadigar, Tq.Dhadgaon, Dist.Nandurbar - PETITIONER
VERSUS
1. The State of Maharashtra, Through Secretary, Women and Child Development Department, Mantralaya, Mumbai-32,
2. Chief Executive Officer, Zilla Parishad, Nandurbar, Dist.Nandurbar,
3. Deputy Chief Executive Officer, (Child Development Department), Zilla Parishad, Nandurbar, Dist.Nandurbar
4. Child Development Project Officer,
khs/MAR.2017/3887-d
Integrated Child Development Department, Dhadgaon, Tq.Dhadgaon, Dist.Nandurbar,
5. The Divisional Commissioner, Nasik Division, Nasik - RESPONDENTS
WITH WRIT PETITION NO.3944 OF 2012
Sunita Tukaram Pawra, Age-28 years, Occu-Nil, R/o at Post Udadya, Tq.Dhadgaon, Dist.Nandurbar - PETITIONER
VERSUS
1. The State of Maharashtra, Through Secretary, Women and Child Development Department, Mantralaya, Mumbai-32,
2. Chief Executive Officer, Zilla Parishad, Nandurbar, Dist.Nandurbar,
3. Deputy Chief Executive Officer, (Child Development Department), Zilla Parishad, Nandurbar, Dist.Nandurbar
4. Child Development Project Officer, Integrated Child Development Department, Dhadgaon, Tq.Dhadgaon, Dist.Nandurbar,
5. The Divisional Commissioner, Nasik Division, Nasik - RESPONDENTS
Mr.A.D.Pawar, Advocate for the petitioners. Mr.S.P.Tiwari, AGP for respondent Nos.1 and 5. Mr.P.S.Patil, Advocate for respondent No.2.
khs/MAR.2017/3887-d
( CORAM : RAVINDRA V. GHUGE, J.) DATE : 01/03/2017
ORAL JUDGMENT :
1. Rule. Rule made returnable forthwith and heard finally by the
consent of the parties.
2. In all these petitions, the petitioners who were working as
'Anganwadi Sevika' in various villages falling within the jurisdiction
of the Zilla Parishad, Nandurbar, are aggrieved by their orders of
termination, the impugned orders of respondent No.2 C.E.O., Zilla
Parishad sustaining their terminations and the orders of the
Divisional Commissioner, Nasik Division, Nasik thereby rejecting
their appeals.
3. Leave to add the Divisional Commissioner, Nasik, as
respondent No.5. Learned AGP waives notice on behalf of respondent
No.5.
4. In the light of the order that I intend to pass, I am not required
to consider the entire submissions of the learned Advocates for the
litigating sides.
khs/MAR.2017/3887-d
5. It is settled law that an applicant who applies for appointment
as 'Anganwadi Sevika' has to be a resident of the said village and
must be residing in the said village. All these petitioners have been
terminated after issuance of show cause notices dated 12/05/2009
and after considering their reply. The reason for termination is that
they are not the residents of the concerned villages and are not
residing in the said villages.
6. I have heard Mr.Pawar, learned Advocate for the petitioners on
the abovesaid issues at length. It is noticed that only in Writ Petition
Nos. 3893/2012 (Petitioner - Mina Jahagir Padvi), 3935/2012
(Petitioner - Mangla Khema Padvi), 3944/2012 (Petitioner - Sunita
Tukaram Pawra), 3891/2012 (Petitioner - Kanta Jerma Paradke
(Valvi), the petitioners had produced some records before the
Divisional Commissioner and it is specifically contended that the said
record would prove that these 4 petitioners are the residents of their
respective villages.
7. Mr,Patil, learned Advocate for the Zilla Parishad and the
learned AGP on behalf of the State, vehemently submit that in all
other cases except these above mentioned 4, there was no record
available and the State noticed that all these 'Anganwadi Sevika' had
khs/MAR.2017/3887-d
acquired employment by misrepresentation. In so far as the above
mentioned 4 petitioners are concerned, both the learned Advocates
submit that the said record was considered and thereafter the
impugned judgments have been delivered.
8. In so far as remaining 5 petitions are concerned, the C.E.O.
Zilla Parishad has come to a conclusive finding that these petitioners
were not residing in their respective villages. The Appellate Authority
has considered the record and proceedings and after hearing the
sides, has concluded by the impugned judgment that the termination
is justified as these petitioners are not residents of the concerned
villages and are not residing in the said villages. In the light of these
concurrent findings which appear to be reasoned orders and in the
light of the fact that these 5 petitioners could not indicate from any
statutory record that they were residents of the concerned village and
were residing in the said village, I find no reason to hold that the
impugned orders are perverse or erroneous.
9. Considering the law laid down by the Hon'ble Apex Court in the
matters of Syed Yakoob Vs.K.S.Radhakrishnan and others, reported
at AIR 1964 SC 477 and Surya Dev Rai Vs. Ram Chander Rai,
reported at 2003(6) SCC 682, merely because a second view could be
khs/MAR.2017/3887-d
possible, there cannot be any interference in the impugned orders
and moreso when such orders are concurrent. As such, these 5 Writ
Petition Nos.3887/2012, 3888/2012, 3889/2012, 3890/2012,
3892/2012 stand dismissed.
10. In so far as Writ Petition Nos. 3893/2012, 3935/2012,
3944/2012 and 3891/2012 mentioned above with the names of the
petitioners are concerned, I find that though the impugned order of
the Divisional Commissioner, Nasik is a speaking order, there seems
to be a little reference to the documents supplied or produced by
these 4 petitioners. It would not be enough if the deciding authority
holds that it has considered the record. What is necessary is that
the authority deciding the matters is not only expected to consider
the records, is also expected to assign reasons as to why certain
documents do not have probative value and as to why they need to be
discarded. This is possible only by assigning reasons while
delivering the orders. I do not find that this exercise has been
undertaken by the Divisional Commissioner.
11. The petitioners have specifically taken a ground that the report
of the Village Development Officer dated 18/11/2009 which indicates
that these 4 petitioners are not residents of the village, was not
khs/MAR.2017/3887-d
supplied to the petitioners. I do not find any effort made by these 4
petitioners either before respondent No.2 or in appeal before
respondent No.5 praying for a copy of the said report. Merely raising
a ground for the purpose of challenging the impugned order would
not be sufficient if it is noticed that these petitioners did have a
reasonable opportunity for seeking copies of the said report and have
made no efforts in that regard.
12. Considering the above, WP Nos.3893/2012, 3935/2012,
3944/2012, 3891/2012 are partly allowed. The impugned orders of
respondent No.5 dated 31/01/2011 in Anganwadi Appeal No.12/2010,
Anganwadi Appeal No.11/2010, Anganwadi Appeal No.6/2010 and
Anganwadi Appeal No.13/2010 are quashed and set aside and these 4
appeals are remitted back to respondent No.5 with the following
directions :-
[a] These 4 petitioners and the litigating sides shall appear before respondent No.5 on 24/03/2017 at 3.00 p.m.
[b] On the date of appearance, respondent No.2 / Zilla Parishad shall supply a copy of the Village Development Officer's Report dated 18/11/2009 individually to these 4 petitioners, subject to the condition that costs of Rs.1,000/- per person shall be deposited with the Advocate's Association of the Bombay High Court, Bench at Aurangabad, considering the consent of the
khs/MAR.2017/3887-d
learned Advocates for the respondents.
[c] This amount shall be deposited within 2 (two) weeks from today and the receipt of payment shall be produced before respondent No.5 on the date of appearance which shall be a condition precedent for receiving the copies of the report of the Village Development Officer.
[d] Respondent No.5/Appellate Authority would thereafter hear all the litigating sides on such dates as he may find it convenient and the appellants would co-operate in the said hearing.
[e] Respondent No.5 would consider the contentions of the parties and the entire record available and as may be produced by the petitioners, if any and pass a reasoned order by considering the said documents.
[f] Respondent No.5 would endeavour to decide these 4 matters as expeditiously as possible and preferably on or before 15/10/2017.
13. Rule is made partly absolute in the above 4 matters.
( RAVINDRA V. GHUGE, J.)
khs/MAR.2017/3887-d
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!