Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dr.Ashutosh Sudhakar Mangalgiri ... vs The State Of Mah. Mumbai & Another
2017 Latest Caselaw 2649 Bom

Citation : 2017 Latest Caselaw 2649 Bom
Judgement Date : 29 May, 2017

Bombay High Court
Dr.Ashutosh Sudhakar Mangalgiri ... vs The State Of Mah. Mumbai & Another on 29 May, 2017
Bench: B.P. Dharmadhikari
 Judgment                                          1                              wp913.02+3.odt




                IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
                 

                          NAGPUR BENCH, NAGPUR.

                           WRIT PETITION NO.  913 OF 2002
                                       WITH
                           WRIT PETITION NO. 1251 OF 2002
                                       WITH
                           WRIT PETITION NO.1367 OF 2002
                                       WITH
                           WRIT PETITION NO. 1385 OF 2002


 W.P.NO. 913/2002.

 Dr. Rajesh S/o. Nagorao Dehankar,
 Aged 28 years, Occ. Service, 
 R/o. Popular Housing Society, 
 Wadi, Nagpur, District : Nagpur. 
                                                                       ....  PETITIONER.

                                    //  VERSUS //

 1. The State of Maharashtra,
    thropugh its Secretary, 
    Department of Medical Education
    & Research, Mantralaya, Mumbai. 

 2. The Dean,
    Government Medical College, 
    Nagpur. 

                                                                    .... RESPONDENTS
                                                                                  .

 WITH

 W.P.NO. 1251/2002.

 Dr. Ashutosh S/o. Sudhakar Mangalgiri,
 aged about 26 years, Occu.: Service, 
 As an Assistant Lecturer, Department of 
 Anatomy G.M.C., Nagpur, R/o. Plot No.81,
 Baji Prabhu Nagar, Behind Sarweshwar
 Temple, Near Ram Nagar, Nagpur-10.
                                                                       ....  PETITIONER.
                                    //  VERSUS //



::: Uploaded on - 31/05/2017                           ::: Downloaded on - 01/06/2017 00:49:49 :::
  Judgment                                     2                              wp913.02+3.odt




 1. The State of Maharashtra,
    thropugh its Secretary, 
    Department of Medical Education
     Mantralaya, Mumbai-32. 

 2. The Dean,
    Govt. Medical College, 
    Nagpur. 
                                                               .... RESPONDENTS
                                                                             .

 WITH


 W.P.NO. 1367/2002.

 Dr. Vivek Murlichar Gajbhiye,
 aged about 28 years, Occu.: Service 
 Department of Anatomy G.M.C., Nagpur, 
 R/o. Nagpur-3.
                                                                  ....  PETITIONER.

                                //  VERSUS //


 1. The State of Maharashtra,
    thropugh its Secretary, 
    Department of Medical Education
    & Research, Mantralaya, Mumbai-32. 

 2. The Dean,
    Government Medical College, 
    Nagpur. 
                                                               .... RESPONDENTS
                                                                             .

 WITH

 W.P.NO. 1385/2002.

 Dr. Smt. Manjusha D/o. Keshaorao Tabhane,
 aged about 31 years, Occu.: Service as 
 Asstt. Lecturer, Deptt. Of Anatomy, 
 G.M.C., Nagpur, R/o. Plot No.16,
 Pratapnagar, Nagpur-10.
                                                                  ....  PETITIONER.
                                //  VERSUS //




::: Uploaded on - 31/05/2017                      ::: Downloaded on - 01/06/2017 00:49:49 :::
  Judgment                                           3                              wp913.02+3.odt




 1. The State of Maharashtra,
    Thropugh : Its Secretary, 
    Deptt. of Medical Education
    Mantralaya, MUMBAI-32. 

 2. The Dean,
    Govt. Medical College, 
    Nagpur. 
                                                                     .... RESPONDENTS
                                                                                   .

  ___________________________________________________________________
 None for the petitioners. 
 Shri   A.V.Palshikar,   Ms   Tajwar   Khan   and   Ms   Shamsi   Haider,   A.G.Ps.   for
 Respondents.   
 ___________________________________________________________________

                      CORAM        :  B. P. DHARMADHIKARI AND Z.A.HAQ, JJ.
                      DECIDED ON   :  MAY 29, 2017.


 JUDGMENT  (PER : B.P.Dharmadhikari, J): 

1. Nobody appears for the petitioners. Respective A.G.Ps.

appear for the respondents.

2. The registry has accordingly made available the judgment

delivered in 19 matters including about 4 matters on 8th August, 2003.

3. There, after hearing the respective counsel for the

petitioners and AGPs, the impugned order passed by the Maharashtra

Administrative Tribunal has been partially modified. Identical order of

Maharashtra Administrative Tribunal has been questioned in the

present petitions.

Judgment 4 wp913.02+3.odt

4. We find that the petitioner in W.P.No. 913 of 2003 Dr.

Rajesh had approached Maharashtra Administrative Tribunal in O.A.

No. 612 of 2001. Similarly, petitioner Dr. Vivek in W.P. No.1367 of

2002 appraoched Maharashtra Administrative Tribunal in O.A. No.611

of 2001 and Petitioner in Writ Petition No. 1385 of 2002 appraoched

Maharashtra Administrative Tribunal in O.A. No. 610 of 2002.

5. Petitioner Dr. Ashutosh in W.P. No. 1351 of 2002 has

appraoched this Court directly without filing any case before

Maharashtra Administrative Tribunal. However, relief sought by him is

identical.

6. The Maharashtra Administrative Tribunal has passed same

orders in all matters before it and few matters (mentioned supra) have

been partly allowed on 8th August, 2003 by this Court. The relief

granted by this Court to the petitioners on 8th August, 2003 is as

under:

"In the result, writ petitions are partly allowed.

We declare that the petitioners, who are ad hoc appointees shall not be replaced by another set of ad hoc appointees, whether bonded or non- bonded.

To the extent the orders passed by the Maharashtra Administrative Tribunal are in conflict

Judgment 5 wp913.02+3.odt

with the above declaration, they shall stand quashed and set aside.

We reject the claim of the petitioners who are ad hoc appointees, to regularisation. Rule is made absolute in the above terms. There shall be no orders as to costs."

It is obvious that in view of this adjdication the petitioners

before us may have been also treated similarly by now by the State

Government. However, by way of abundant caution, with similar

directions, we partly allow the present writ petitions and make Rule

absolute accordingly. No costs.

(Z.A.HAQ, J.) (B.P.DHARMADHIKARI, J.) RRaut..

 
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