Citation : 2017 Latest Caselaw 897 Bom
Judgement Date : 21 March, 2017
wp.507.17+
1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT NAGPUR, NAGPUR.
...
WRIT PETITION NO.507/2017 AND WRIT PETITION NO.1211/2017
WRIT PETITION NO.507/2017
Shubham Sharad Gadamade Aged 22 years, "Shivalay Apartments"
Plot No. 218, Reshimbagh,
Opp: C.P. & Berar Vyayamshala,
Nagpur-440 009. ..PETITIONER
v e r s u s
1) The Scheduled Tribe Certificate
Scrutiny Committee, Nagpur
Through its Member-Secretary
Adivasi Vikas Bhavan
Giripeth, At & Po: Nagpur-440 010.
2) State of Maharashtra
Through its Principal Secretary
Tribal Development Department
Mantralaya Extension
Madam Cama Road, Mumbai-400 032.
3) The Directorate of Technical Education
Maharashtra State
Through its Regional Directorate
Joint Director Technical Education
Regional Office,
Govt. Polytechnic Campus,
Sadar Bazar, Nagpur-440001.
wp.507.17+
4) Principal,
Yashwantrao Chavan College of Engineering
Hingna Road, Wanadongri, Nagpur 441110. ...RESPONDENTS
...........................................................................................................................
Shri S.P.Khare, Adv. for petitioner Smt.Ketaki Joshi, A.G.P. for Respondent nos.1 to 3 Shri P.D. Meghe, Advocate for Respondent no.4 ............................................................................................................................
WRIT PETITION NO.1211/2017
Mr. Vineet s/o Vilas Gadmade
Aged 22 years, occu; student
R/o Flat No.204, Baba Santosh Arkade
Ganesh Nagar, Nagpur. ..PETITIONER
v e r s u s
1) The Scheduled Tribe Caste Certificate
Scrutiny Committee, Nagpur
Through its Deputy Director and
Member-Secretary,Giripeth, Nagpur.
2) Karmaveer Dadasaheb Kannamwar College
of Engineering Great Nag Road
Nandanwan, Nagpur- 440009
Through its Principal.
3) The Registrar
Rashtrasant Tukdoji Maharaj
Nagpur University, Nagpur.
4) Sub-Divisional Officer
Umred Dist. Nagpur. ...RESPONDENTS
...........................................................................................................................
Shri Ananta Ramteke, Adv. for petitioner Smt.Ketaki Joshi, A.G.P. for Respondent nos.1 & 4 Smt. Dashputre, Adocate for Respondent no.3-University ............................................................................................................................
wp.507.17+
CORAM: B.P
. DHARMADHIKARI &
MRS . SWAPNA JOSHI, JJ
.
DATED : 21 March, 2017
st
ORAL JUDGMENT: (PER B.P.DHARMADHIKARI, J.)
1. We are hearing arguments in these matters since last 3 to 4
days. Both these matters arise out of a common order passed by Scrutiny
Committee, namely, Scheduled Tribe Caste Certificate Scrutiny Committee,
Nagpur Division, Nagpur in Case Nos. 66 and 283 of the years 2011-12. The
petitioners-Shubham and Vineet are cousins.
2. Writ Petition No.507/2017 is filed by Shubham, on 21.12.2016
and, on 25.01.2017 this Court issued notice. Respondent no.4-College was
directed to arrange for and to return the documents of petitioner or then
point out the reasons for not returning the same, by filing an affidavit.
Shubham has completed his education i.e. Bachelor of Engineering (B.E.) but
his result has not been declared and the documents are withheld.
3. The other petitioner-Vineet's case is also identical and though
he has appeared in the examination, his result is also not declared as yet.
4. Both these petitioners though aware that their matter has been
decided by common order by Scrutiny Committee, have not disclosed to this
Court that his brother has filed the petition.
5. It is counsel for respondent no.1-Committee which after getting
wp.507.17+
knowledge from the Officer of Scrutiny Committee, during hearing, pointed
out this fact and accordingly, we directed both the matters to be placed
together.
6. Adv. Khare has pointed out that there are already eight validities
given to blood relatives and those validities have been discarded only
mechanically. According to him, the approach of the Scrutiny Committee in
such matters is rather pedantic and without looking into the decisions of the
Hon'ble Apex Court in Civil Appeal No.5270/2004, the impugned order has
been passed. He has relied upon the judgment of Hon'ble Apex Court in the
case of State of Maharashtra vs. Mana Adim Jamat Mandal,reported at (2006)
Vol.4 SCC Page 98, and also pointed out the Division Bench judgment of this
Court, which formed subject-matter of consideration in that judgment of Apex
Court.
7. Adv. Khare argues that Government Resolution (G.R.) which was
found invalid by that Division Bench i.e. dated 24.04.1985 has correctly
described the traits and customs to be applied,to find out whether person
belongs to 'Mana' scheduled Tribe or not. Those traits then found invalid
could not have been overlooked by Scrutiny Committee after 'Mana' has
become an independent entry as Scheduled Tribe by severing its connection
with Gonds. He contends that thus wrong norms have been applied and
affinity has been judged on incorrect touchstones.
wp.507.17+
8. He submits that a Book titled 'People of India (Maharashtra)'
Volume XXX Part Two published by Anthropological Survey of India, ought to
have been looked into and failure to do so again has resulted in denial of
justice. He contends that the test of primitiveness was relevant in 1935 but
with the progress and advancement in society, is not now that relevant. He has
taken us through various vigilance reports on record, to urge that those
reports are grossly insufficient and do not record any finding on affinity.
9. Though three vigilance reports to which our attention has been
invited i.e. dated 09.07.2012, 26.08.2015 and 08.08.2016 are not filed as
part of petition, same have been made available to this Court during
arguments. After show cause notices and reports were made available for
perusal of this Court with replies thereto submitted by petitioners, we had
adjourned the matter as requested by learned A.G.P. to enable her to obtain
necessary instructions. Hearing was resumed thereafter.
10. Adv. Ananta Ramteke, appearing for petitioner in Writ Petition
No.1211/2017 has adopted arguments of Adv. Khare and, in addition, has
invited our attention to Division Bench judgment of this Court, in the case of
Mayur Nannaware vs. Scheduled Tribe Caste Certificate Scrutiny Committee
and others, reported at 2014 (Vol.1) Mh.L.J. 437 and, Apoorva Nichale vs.
Divisional Caste Certificate Scrutiny Committee, reported at 2011 (Vol.2)
BCR 824. He contends that in view of the validities already available in the
wp.507.17+
family, when the vigilance inquiries were already conducted, it was not open
to Scrutiny Committee to undertake that exercise again or to reach a different
conclusion on the basis of very same documents. He further adds that the
validities already awarded should have been acted upon and the petitioners
were not therefore required to do anything more.
11. Learned A.G.P. has taken us through the Division Bench
judgment of this Court in the case of Mana Adim Jamat Mandal vs. State of
Maharashtra and others, reported at 2003 (Vol.3) Mh.L.J. 513, in an effort
to distinguish that judgment. It is contended that after G.R. dated 24.04.1985
was found bad and unsustainable, the Scrutiny Committee has rightly looked
into affinity angle. She points out that several opportunities were given to
petitioners and there have been five vigilance enquiries, in view of documents
produced on record from time to time. Few documents were even found
interpolated by Vigilance cell. In some documents, caste was found recorded
as 'Mani'. In this situation, merely on the strength of documents caste claim
could not have been decided and, therefore, affinity test has been applied. She
invited our attention to exercise of vigilance as is apparent in three vigilance
reports, mentioned supra. She contends that statements of elderly members in
the family were recorded. Information about traits, customs was obtained and
then a show-cause notice was issued to both the petitioners. Petitioners have
given their replies to the same, but have not tendered any evidence and
wp.507.17+
avoided to discharge the burden cast upon them by Section 8 of the Act
No.XXIII of 2001. She therefore submits that as there is no jurisdictional error
or perversity in impugned orders, the petitions need to be dismissed.
12. While replying to arguments of learned AGP, Shri Khare
earnestly requested for one more opportunity to the petitioners. According
to him, petitioners have appropriately replied to show cause notice after due
vigilance report and they have pointed out on each occasion the material in
their support. He, upon instructions, states that petitioner-Subham is ready
and wiling to deposit the difference /balance amount of tuition fee and
others fees for 2013-14 session as open category student, if his result is
declared and he is permitted to prosecute his studies further. He also states
that the petitioners were under the impression that procedure prescribed in
law is being followed and therefore did not, at any time, volunteer to
adduce evidence as expected by Section 8 of Act No.XXIII of 2001. He
submits that petitioners have acted as per legal advice. He also submitted, in
this situation, reasonable amount is ordered to be deposited with the Scrutiny
Committee as costs, only to show their bona fides, petitioners are ready and
willing to do so.
13. Learned A.G.P. has strongly opposed any remand. She contends
that several opportunities have been given to petitioners and they have also
utilized it to the hilt. In this situation, ordering remand at this stage would
wp.507.17+
be putting a premium on their nefarious designs. She points out that on
previous occasion not only writ petition but contempt petition was also filed
for expeditious disposal of caste claim and still appropriate evidence was not
adduced. Our attention is invited to 2003 Rules framed under Act No.XXIII of
2001 to urge that therein the procedure has been prescribed and that
procedure has been followed by the Committee. As there is no challenge to
any statutory provisions and as 2003 Rules are subject to Section 8, the
order of Scrutiny Committee deserves to be maintained.
14. Adv. Ramteke has pointed out that caste 'Mani' and 'Mana' are
synonymous and imply one and same thing. Inviting attention to impugned
order of Scrutiny Committee, he states that certificate at Sr.No. 4 looked into
paragraph 7 there, shows an entry of a male child born to one Dasru Kisan.
The date of birth is 13.07.1923 and there caste is recorded as 'Mana'.
Certificate at Sr.No.16 in that paragraph is about death of very same Dasru
Kisan. That death has taken place on 14.06.1957 and while recording his
caste, the word 'Mani' has been employed. He submits that person in
certificate at Sr.No. 4 and at.Sr. No. 16 is same and his case therefore cannot
be different. According to him, in this situation, had petitioners been given a
proper opportunity, they could have pointed out all relevant aspects to the
Committee.
15. We have perused the order of the Scrutiny Committee with the
wp.507.17+
assistance of respective counsel. The document at Sr.No.4 about male child
born to Dasru Kisan and document ar Sr.No.16 about death of Dasru are not
found to be tampered or interpolated. As such, caste noted therein could not
have been different. Findings of Committee in para 21(d) show an
undisputed entry 'Mana' in the year 1922 to 1928. Other entries of relatives
of petitioners during said period are 'Mani'. Old records containing these
entries are found "intact" by the Scrutiny Committee.
16. In the light of arguments advanced, we have also considered the
scheme of 2012 Rules framed under Act. No.XXIII of 2001. There while
dealing with report of vigilance cell and issues to be dealt with as also in Rule
17 while dealing with the procedure of Scrutiny Committee, the relevant
stages are prescribed. Under Rule 17(1) Scrutiny Committee has to first
ascertain whether it has received complete caste claim and necessary
information. Under sub-rule (6) if Committee is satisfied after perusal of caste
claim about the genuineness of Scheduled Castes or Scheduled Castes
converts to Buddhism or Denotified Tribes or Nomadic Tribes or Other
Backward Class and Special Backward category claim, the Scrutiny Committee
has to forthwith issue validity certificate without enquiry by Vigilance cell.
Under Sub-rule (7), if after such verification the Committee finds that
documents do not satisfy or conclusively prove that status, it has to refer
the caste claim to Vigilance cell for carrying out suitable enquiry. The proviso
wp.507.17+
thereto specifically stipulates that finding recorded by vigilance cell are not
binding on Scrutiny Committee as said enquiry by Vigilance is only meant for
its internal assistance. The Scrutiny Committee has to record its reasons for
discarding the report of Vigilance cell. Sub-rule (8) and sub-rule (9) are
about the steps to be taken by Vigilance cell. Sub-rule (10) then speaks of
cases which are referred to vigilance cell. If after receipt of the report of
Vigilance cell, the Scrutiny Committee is satisfied about genuineness of status
of the applicant, it can decide matter finally by written decision and forward
copy of that decision and validity certificate to the concerned authorities or
authority. Sub-rule (11) (i) envisages case in which Scrutiny Committee is
not satisfied about the claim of applicant. In that contingency, it has to call
upon applicant to prove his caste claim by discharging his burden as
contemplated under section 8 of Act No. XXIII of 2001 and for that specific
purpose, form i.e. Form No.25 has been prescribed. Under sub-rule (ii) if
after such a notice is issued, an applicant requests through written application
for copies of Vigilance enquiry report or any other document, the request can
be granted. In present matter, we need not dwell upon further procedure.
17. Form No.25 reveals that the Committee, while issuing notice to
applicant to discharge his burden by adducing evidence under section 8 of
Act No.XXIII of 2001 is required to disclose its findings on Vigilance cell. The
Form then shows that therein after disclosing those reasons, the finding of
wp.507.17+
Committee that it is not satisfied about applicant's caste appears and the
claimant/ applicant is informed accordingly. The later paragraph in Form No.
25 then invites his attention to Section 8 of the Act and of burden cast upon
him thereby.
18. Though these rules are not applicable to the verification of caste
claim of present petitioners and procedure for verification is prescribed in
2003 Rules framed for that purpose, it is admitted position, the status of
vigilance report in present matter, is not different. The vigilance report even
in present matter is only for assistance of Scrutiny Committee.
19. On 24.02.2017, while deciding Writ Petition No. 6449 and 6450
both of 2016 filed by one Sk.Hamid Sk. Hanif in relation to 'Lohar' (V.J.{B})
caste, this Court has looked into the scheme of Rule 17 of the Maharashtra
Scheduled Castes, Scheduled Tribes, Denotified Tribes (Vimukta Jatis),
Nomadic Tribes and Other backward Classes and Special Backward Category
(Regulation of Issuance and Verification of) Caste Certificate Rules,2012.
Following observations made therein hold good even in present matter.
"(A) Finding recorded and opinion expressed, if any, by the Vigilance Officer are neither binding on Scrutiny Committee nor can be used as evidence, in support of the Claim. (B) Rule 17(6) empowers the Scrutiny Committee to forthwith issue Validity without enquiry by vigilance cell, in appropriate matters.
(C) Other wise, it refers the claim to the vigilance cell under sub-
wp.507.17+
rule (7). Finding recorded by the Vigilance Cell is not binding on Scrutiny Committee, as the vigilance inquiry is for providing internal assistance to it but the Scrutiny Committee must record its reasons for discarding the report of the Vigilance Cell which is in favour of the claimant.
(D) Findings of the Scrutiny Committee in Form 25 are only for not accepting the vigilance report when it is in favour of the claimant. (E) Even if the or When the said reports are against the the claimant seeking the validity, reasons for accepting it or additional reasons therefor are required to be communicated. Claimant is not entitled to demonstrate that the such vigilance report is bad and it should have been in his favour.
(F) Similarly, merely because this vigilance report is against the claimant, the validity can not be denied to him. If after grant of opportunity to him in terms of S. 8 of the Act no. 23 of 2001, he succeeds in discharging that burden, validity certificate must be granted to him.
(G) The Scrutiny Committee has to itself appreciate all material and it can not, as an appellate or supervisory authority seat over the vigilance cell and resort to passive application of mind. Errors or mischief, if any, by such vigilance cell officers, therefore can not enure to the benefit of either the claimant like petitioner before us or the objector like the respondent no. 2.
(H) When such findings in Form 25 are communicated, the burden caste upon the claimant by S. 8 of Act no. 23 of 2001 springs into life. As such, he can summon all the witnesses in support of the documents with him or elderly persons to establish his caste claim. Mere conducting cross-examination and showing that the vigilance
wp.507.17+
cell acted wrongly in submitting an adverse report or the Scrutiny Committee erred in discarding the favourable vigilance report, is not sufficient to prove the caste.
(I) Object of providing a vigilance inquiry is only to cut short the otherwise elaborate procedure in genuine cases. This summary procedure is possible, when the vigilance report reveals that the caste claim appears to be genuine. In that event also, if the Scrutiny Committee agrees with it, validity can be immediately issued. Otherwise, if records dissent, elaborate procedure needs to be adopted. It has then to fix the matter formally for claimants evidence in support of his caste claim.
(J) When obligation under S. 8 of 23 of 2001 Act springs into life and the claimant has to prove his caste, the vigilance report only remains a document on record of the proceedings not binding on anybody. Mere adverse report on his caste by the vigilance cell can not be used to deny validity without giving the claimant an opportunity to prove his case in terms of S. 8. If he does not use that opportunity, his caste claim can be rejected not because of adverse vigilance cell report but because of his failure to substantiate it. (K) If at that stage, he leads proper evidence in support of his caste, the same may be validated."
20. In this situation, when vigilance enquiry is only for assistance of
Scrutiny Committee and, therefore, an internal affair, petitioners cannot
succeed in obtaining validity merely by demonstrating that vigilance enquiry
was /is faulty. They have to lead evidence in terms of burden cast upon them
wp.507.17+
independently and thereby substantiate their caste claim. Unfortunately, in
all matters argued before this Court and even in present matter, arguments
have been advanced as if by showing that finding of Vigilance cell is bad, the
petitioners would be entitled to grant of validity. Having realized this error,
the petitioners offered to pay difference/balance in amount of tuition fee and
other fees as open category student and also to pay some costs to Scrutiny
Committee, to show their bona fides.
21. Here, perusal of record shows some substance in contention of
Adv. Khare that at one juncture, the norms prescribed in G.R. dated
24.04.1985 were found valid to judge the status of a person as belonging to
'Mana' Scheduled Tribe. That G.R. is being relied upon by him, to urge that
even today those tests are valid. According to learned A.G.P. those tests were
in the backdrop of law then prevailing, particularly judgments of Hon'ble Apex
Court, in the case of Dina vs. Sukhdeobabu and others, reported at AIR 1980
SC 150. After judgment of Division Bench of this Court and the judgment of
Hon'ble Apex Court in the case of State of Maharashtra vs. Mana Adim
Jamat Mandal ( supra), it has become clear that those norms ascertained by
associating 'Mana' with gonds were not valid. According to her, therefore,
reliance upon G.R. dated 24.04.1985 now at this stage is not valid. She also
states that the G.R. is already quashed and set aside.
22. Effort to fall back upon G.R. dated 24.04.1985 as recording
wp.507.17+
correct tests to decide affinity of 'Manas' needs an in-depth enquiry.
Whether 'Mana' as it now stands takes into fold all Mana people or still it is
permissible to divide them as tribal Manas and non-tribal Manas. Impact of
G.R. Dated 24.04.1985 may call for scrutiny in that backdrop. Whether
'Manas' then looked into on 24.04.1985 constituted a different group then
present 'Manas' is the cardinal question. If group subjected to verification is
same, the G.R. Dated 24.04.1985 may be valid even now. The Book of
Anthropological Survey of India may also throw some light on this aspect.
23. In these matters, after perusal of records, as we find that
petitioners were never expressly called upon to discharge burden cast upon
them by adducing evidence under section 8 of Act No.XXIII of 2001, we are
inclined to grant them one more opportunity. Validities already available
cannot be lightly discarded. However considering the previous chequered
history and litigation, we saddle upon them costs of Rs.50,000/- (rupees fifty
thousand). The petitioners shall deposit that amount with Scrutiny Committee
within four weeks from today.
24. It is open to petitioners to pay to their College the difference/
balance in amount of tuition fee and other fees as open category students to
their respective Colleges for year 2013-14. If the Colleges receive such
amount, the respective college shall then inform the University accordingly
and the concerned University shall arrange to declare their results.
wp.507.17+
Contingent upon that result and need thereafter, necessary documents
including mark-sheets etc. shall be returned by the respective College to the
concerned petitioner. If ultimately the caste claim is invalidated, the State
Government shall be free to take necessary action for recovery of the
amount in terms of Section 10 of Act XXIII of 2001.
25. If the petitioners deposit the amount of costs with Scrutiny
Committee as mentioned supra, we direct them to appear before the
Committee on 3
rd May 2017 . The Committee shall then extend to them
opportunity to adduce evidence, under section 8 of the Act of XXIII of 2001
and attempt to decide the caste claim afresh at the earliest. Only to facilitate
this exercise, the impugned order dated 29.09.2016 in both the Writ Petitions
is quashed and set aside.
26. Rule is made absolute accordingly.
JUDGE JUDGE sahare
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!