Citation : 2017 Latest Caselaw 598 Bom
Judgement Date : 8 March, 2017
W.P.No.10565/16 & Anr.
1
IN THE HIGH COURT AT BOMBAY
APPELLATE SIDE, BENCH AT AURANGABAD
WRIT PETITION NO. 10565 OF 2016
Smt. Jayashree w/o. Pawan Girhe ....Petitioner.
Versus
The State of Maharashtra and ors. ....Respondents.
WITH
WRIT PETITION NO. 10566 OF 2016
Smt. Shakuntala w/o. Babasaheb Gadade ....Petitioner.
Versus
The State of Maharashtra and ors. ....Respondents.
Mr. S.S. Thombre, Advocate for petitioners.
Mr. S.B. Joshi, A.G.P. for respondent Nos. 1 to 5.
Mr. V.D. Salunke, Advocate for respondent - R.B.
Devkate.
CORAM : T.V. NALAWADE AND
SANGITRAO S. PATIL, JJ.
DATED : March 8, 2017.
ORDER : [PER T.V. NALAWADE, J.]
Both the petitioners were Members of Village
Panchayat Pangra Gadade, Tahsil Mantha, District
Jalna. They were elected from reserved categories
like Scheduled Tribe (Lady) and Nomadic Tribes (C),
respectively. In the proceeding bearing C.R. No.
61/2015, disqualification of petitioner - Smt.
W.P.No.10565/16 & Anr.
Jayashree Girhe was sought by one person viz.
Ravindra Bhalchandra Devkate of her village. The
Collector had dismissed the said proceeding, but in
appeal bearing proceeding No. 268/2016, the learned
Additional Commissioner, Aurangabad has disqualified
her under the provision of section 10(1)(A) of the
Maharashtra Village Panchayats Act, 1958 (hereinafter
referred to as 'the Act' for short) by the decision
dated 30.9.2016 (for not producing Caste Validity
Certificate within fixed time). Similarly, the
petitioner from the second proceeding viz. Smt.
Shakuntala Gadade is disqualified by the learned
Additional Commissioner in appeal bearing proceeding
No. C.R.-269/2016 by the decision dated 30.9.2016.
Both the sides are heard.
2. The learned counsel for petitioners mainly
submitted that in view of the stay given by the Apex
Court to the decision given by the Full Bench of this
Court in the case reported as 2017 (1) Mh.L.J. 431
[Anant H. Ulahalkar and Anr. Vs. Chief Election
Commissioner and Ors.], present proceedings cannot be
W.P.No.10565/16 & Anr.
decided and the stay needs to be given to the
disqualification. (One proceeding bearing Special
Leave to Appeal No. 29874-29857/16 with connected
S.L.Ps. is pending in Apex Court in which stay is
given). The learned counsel for petitioners submitted
that in view of the circumstance that the Apex Court
has given stay to the interpretation made by this
Court of the provision of section 10(1)(A), the
circumstance that one Division Bench of this Court
has given interim relief in favour of petitioner of
that case who is similarly placed in Writ Petition
No. 87/2017 [Sunita Jaisingh Zaware Vs. The State of
Maharashtra and Ors.] by order dated 16.2.2017 stay
to disqualification needs to be given. On the other
hand, the learned counsel for respondent, original
complainant submitted that in view of the provisions
in the Act which are still there and as the relief
granted by the Apex Court is of interim nature and
the relief granted by the other Division Bench of
this Court is also of interim nature, the present
proceedings cannot be stayed and no interim relief
can be granted. Both the sides were heard for
W.P.No.10565/16 & Anr.
admission purpose.
3. The facts of the first matter show that Smt.
Jayshree Girhe came to be elected on 3.11.2015. Till
the hearing of the appeal was started before the
Additional Commissioner, Caste Validity Certificate
was not produced by her. The learned Additional
Commissioner has held that though the Validity
Certificate was issued subsequently, it was not
issued and produced within six months, within the
period fixed as provided in provision of section
10(1)(A) of the Act. The Additional Commissioner has
observed that no record is produced by this lady to
show that she was not responsible for not giving the
decision earlier in time by the Caste Scrutiny
Committee and so, she cannot escape from
disqualification, from the aforesaid provision. The
learned Additional Commissioner has observed that
only zerox copy of Validity Certificate dated
24.7.2016 was produced before him and it was not
bearing seal and stamp of Scrutiny Committee and so,
it was necessary to declare that she stood
W.P.No.10565/16 & Anr.
disqualified as provided in aforesaid provisions.
4. In the second matter which is from the same
election, the Additional Commissioner has observed
that no record was produced by Smt. Shakuntala to the
effect that she had taken proper steps to get early
decision of the matter and to show no fault can be
found with her for not taking the decision of the
matter by the Caste Scrutiny Committee. The
Additional Commissioner has considered the
circumstance like a letter issued by Caste Scrutiny
Committee dated 18.7.2016 showing that the
discrepancies were not removed by the petitioner in
the proceeding and due to that the proceeding could
not make any progress. In this matter, the Validity
Certificate is admittedly not issued in favour of the
petitioner. In view of these circumstances, the
Additional Commissioner has given decision against
the petitioners.
5. The power is vested with the Collector and
the Commissioner, the authorities created under the
W.P.No.10565/16 & Anr.
Act, to take decision on the basis of subjective
satisfaction as per the provision of section 10 (1)
(A) read with section 16 of the Act and so, it is
necessary for the party like petitioners to satisfy
the authorities that there was no fault on their part
in respect of the ground raised against them.
6. Even if it is presumed that the Hon'ble Apex
Court has stayed the interpretation done by the Full
Bench of this Court that provision of section 10(1)
(A) of the Act is mandatory in nature, the fact
remains that the provision is still there and the
power given to the authority is still there. The
power needs to be exercised on the subjective
satisfaction. The Apex Court has not given stay to
the similar proceedings pending in the Courts of this
State. In view of these circumstances and as the
order is interim in nature, this Court holds that it
is open to the authority to give decisions of the
matters pending before the authority. Similarly, this
Court is expected to take decisions in the matters
which are pending before this Court.
W.P.No.10565/16 & Anr.
7. Following cases were cited in the present
matters :-
(i) 2009 (3) Supreme 281 [State of Assam Vs. Barak Upatyaka D.U. Karmachari Sanstha],
(ii) Case of Calcutta High Court decided on 14.5.2007 between Pijush Kanti Chowdhury Vs. State of West Bengal.
(iii) WP(C) No. 26073 of 2009 (D) between Abdu Rahiman Vs. The District Collector decided on 29.9.2009 by the Kerala High Court.
The Apex Court has laid down that interim order
cannot become precedent. There cannot be dispute over
the proposition and discussion on this point is
already made by this Court. Interim order always
involves the use of discretion. In view of the
aforesaid circumstances, this Court holds that it is
not possible to interfere in the decisions given by
the appellate authority against the petitioners. In
the result, the petitions stand dismissed.
[SANGITRAO S. PATIL, J.] [T.V. NALAWADE, J.]
ssc/
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!