Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sunita Narayanrao Wadale vs The State Of Maharashtra And ...
2017 Latest Caselaw 8102 Bom

Citation : 2017 Latest Caselaw 8102 Bom
Judgement Date : 12 October, 2017

Bombay High Court
Sunita Narayanrao Wadale vs The State Of Maharashtra And ... on 12 October, 2017
Bench: S.V. Gangapurwala
                                     (1)                            wp12470.17

             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                        BENCH AT AURANGABAD

                      WRIT PETITION NO. 12470 OF 2017

Manisha d/o. Dnyanoba Yedale                          ..       Petitioner 
Age. 41 years, Occ. Service,
R/o. Vikram Apartment, Akshaynagar,
Juna Ausa Road, Latur.

                                    Versus

1.    The State of Maharashtra                        ..       Respondents
      Department of Tribal Development,
      Mantralaya, Mumbai - 32
      Through its Secretary.

2.    Scheduled Tribe Certificate 
      Scrutiny Committee, Aurangabad
      Through its Member Secretary

3.    The Executive Magistrate, Ausa,
      Tq. Ausa, Dist. Latur.

4.    Shri Sadanand Prathamik Vidya Mandir
      And Shishu Vihar, Dattanagar,
      Ausa Road, Latur 412531
      Through its Headmaster.

                                    WITH
                      WRIT PETITION NO. 12471 OF 2017

Aruna d/o. Pandharinath Udgirkar                      ..       Petitioner 
Age. Major, Occ. Service,
R/o. At Post Udgir, Tq. Udgir,
Dist. Latur.

                                    Versus




     ::: Uploaded on - 13/10/2017            ::: Downloaded on - 14/10/2017 02:39:01 :::
                                      (2)                            wp12470.17

1.    The State of Maharashtra                        ..       Respondents
      Department of Tribal Development,
      Mantralaya, Mumbai - 32
      Through its Secretary.

2.    Scheduled Tribe Certificate 
      Scrutiny Committee, Aurangabad
      Through its Member Secretary

3.    The Executive Magistrate, Ausa,
      Tq. Ausa, Dist. Latur.

4.    Shamlal Samrak Shikshan Sanstha, 
      Udgir, through its Secretary

                                    WITH
                      WRIT PETITION NO. 12472 OF 2017

Nagnath s/o. Sopan Jamdar                             ..       Petitioner 
Age. 51 years, Occ. Service,
R/o At Post Mogha, Tq. Udgir,
Dist. Latur.

                                    Versus

1.    The State of Maharashtra                        ..       Respondents 
      Department of Tribal Development,
      Mantralaya, Mumbai - 32.
      Through its Secretary.

2.    Scheduled Tribe Certificate 
      Scrutiny Committee, Aurangabad,
      Through its Member Secretary.

3.    The Taluka Executive Magistrate,
      Udtir, Tq. Udgir, Dist. Latur.

4.    The District Civil Surgeon, Latur
      Near Gandhi Chowk, Police Station,




     ::: Uploaded on - 13/10/2017            ::: Downloaded on - 14/10/2017 02:39:01 :::
                                      (3)                            wp12470.17

      Old Z.P. School, Latur - 412512.
      Dist. Latur.

                                    WITH
                      WRIT PETITION NO. 12473 OF 2017

Sunita d/o. Narayanrao Wadale                         ..       Petitioner 
Age. 40 years, Occ. Service,
R/o. Vaibhav Nagar, Khadgaon Road,
Latur.

                                    Versus

1.    The State of Maharashtra                        ..       Respondents
      Department of Tribal Development,
      Mantralaya, Mumbai - 32
      Through its Secretary.

2.    Scheduled Tribe Certificate 
      Scrutiny Committee, Aurangabad
      Through its Member Secretary

3.    The Executive Magistrate, Ausa,
      Tq. Ausa, Dist. Latur.

4.    Annabhau Sathe Dnyanapasak Primary
      School, Banshelaki Road, Udgir,
      Tq. Udgir, Dist. Latur.
      Through its Headmaster.

Mr.Vivek U. Jadhav, Advocate for the petitioner.
Mr.S.B. Pulkundwar, AGP for resp./State in WP12470/17.
Mr.K.D. Munde, AGP for resp./State in WP12472/17.
Mr.P.S. Patil, AGP for resp./State in WP12471/17.
Mr.S.B. Pulkundwar, AGP for resp./State in WP12473/17.

                                     CORAM :  S.V.GANGAPURWALA &
                                              S.M.GAVHANE,JJ.

DATED : 12.10.2017

(4) wp12470.17

ORAL JUDGMENT [PER : S.V.GANGAPURWALA,J.] :-

1. Heard.

2. Rule. Rule made returnable forthwith. By the consent of the learned counsel for the parties heard finally at the admission stage.

3. The petitioners are taking exception to the

order passed by the Scrutiny Committee directing

cancellation of caste certificate issued to them on the

ground of occurrence of spelling mistake in recording the

name of the Tribe in the caste/Tribe certificate issued

by the competent Authority. The petitioners belong Koli

Mahadev Scheduled Tribe. In the Tribe certificate issued

in favour of the petitioners by the competent authority

the spelling of the tribe is recorded as "Koli Mahadeo"

instead of "Koli Mahadev". The spelling mistake occurred

in recording the name of the tribe has persuaded the

scrutiny committee to direct the cancellation of tribe

certificate. The scrutiny committee has granted liberty

(5) wp12470.17

to the petitioners to secure proper certificate from the

competent authority and produce the same for

verification.

4. Issue raised in the instant matter is no more

res-integra and is covered by the decision rendered in

writ petition No.6263 of 2017 and other companion

matters. For the reasons recorded in the judgment

referred to above, the instant petitions also deserve to

be allowed and the same are accordingly allowed.

5. The orders impugned in these petitions stands

quashed and set aside. The Scrutiny Committee is directed

to return the original Tribe Certificate produced by the

petitioners before it, within four weeks from today. The

petitioners shall tender an undertaking to the Scrutiny

Committee that they would approach the concerned

competent authority for ratifying the spelling mistake

occurred in recording name of the Tribe and shall produce

corrected certificate within a period of eight weeks from

(6) wp12470.17

the date of receipt of the original certificate. The

petitioner shall approach the concerned Sub-Divisional

Officer for recording corrections in the Tribe

certificates already issued to them. The concerned sub-

Divisional Officers, without embarking upon further

enquiry into matter, on the basis of Tribe certificate

issued to each of the individual petitioners by the

competent authority earlier shall issue the corrected

Tribe Certificate within a period of four weeks from the

date of tender an application by the petitioners. On

receipt of the corrected certificates, same shall be

produced before the Scrutiny Committee within a period of

four weeks from the date of receipt. The Scrutiny

Committee shall thereafter proceed to decide the claim of

the petitioners for validation of Tribe Certificate and

render decision on the proposals within a period of six

months from the date of receipt of corrected certificates

together with the proposals. It would be open for the

petitioners to tender the corrected certificate and the

proposal if any, directly to the Scrutiny Committee and

(7) wp12470.17

the Scrutiny Committee shall entertain the same.

6. Rule is made absolute accordingly in above

terms. There shall be no order as to costs.

7. In the meanwhile, no coercive action be taken

against the petitioners merely on the ground of

invalidation of the Tribe certificate on technical

ground.

[S.M.GAVHANE,J.] [S.V.GANGAPURWALA,J.]

snk/2017/OCT17/wp12470.17

 
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 : MAIMS

 
 
Latestlaws Newsletter