Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Apurva D/O Sunil Khare Minor, ... vs The State Of Maharashtra, Through ...
2018 Latest Caselaw 884 Bom

Citation : 2018 Latest Caselaw 884 Bom
Judgement Date : 24 January, 2018

Bombay High Court
Apurva D/O Sunil Khare Minor, ... vs The State Of Maharashtra, Through ... on 24 January, 2018
Bench: Vasanti A. Naik
                                                                                 wp7817.17.odt

                                                  1

                    IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                             NAGPUR BENCH AT NAGPUR
                 
                            WRIT PETITION NO.7817/2017

     PETITIONER :              Apurva d/o. Sunil Khare,
                               Aged about 17 years, Occ. Student.
                               through her natural guardian father
                               Shri Sunil s/o Pralhad Khare, Aged about 46 years,
                               Occupation : Service, R/o. E-1, Everest Block No.715, 
                               Kalyan (West), Mumbai.        

                                       ...VERSUS...

     RESPONDENTS :   1.    The State of Maharashtra,

Through its Secretary, Tribal Development Department, Mantralaya, Mumbai-32.

2. The Sub-Divisional Officer, Karanja, Distt. Washim.

WITH

WRIT PETITION NO.3662/2017

PETITIONERS : 1. Om s/o Kishor Pawar aged about 13 yrs., Occ. Student.

2. Yash s/o Kishor Pawar Aged about 09 yrs., Occ. Student.

Both r/o Bhatkuli, Distt. Amravati.

Petitioners No.1 & 2 being minors represented by their natural guardian father Shri Kishor Rameshchandra Pawar.

...VERSUS...

wp7817.17.odt

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

2. The Sub-Divisional Officer, Tiwsa Bhatkuli, Distt. Amravati.

WITH

WRIT PETITION NO.3666/2017

PETITIONERS : 1. Ramrao s/o Uttam More Aged about 35 yrs., Occ. Labour.

2. Gayatri d/o Ramrao More Aged about 8 yrs., Occ. Student.

3. Sarthak s/o Ramrao More Aged about 6 yrs., Occ. Student.

All r/o Ansing, Tah. & Distt. Washim.

[Petitioners No.2 & 3 being minor through natural guardian father i.e. petitioner No.1]

...VERSUS...

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

2. The Sub-Divisional Officer, Karanja, Distt. Washim.

WITH WRIT PETITION NO.3734/2017

PETITIONERS : 1. Shubham s/o Jagdish More Aged about 13 yrs., (minor) Occ. Student.

wp7817.17.odt

2. Shrikant s/o Jagdish More Aged aboaut 11 yrs., (minor) Occ. Student.

Both R/o Wakad, Tah. Risod, Distt. Washim.

Petitioners No.1 & 2 being minors represented by their natural guardian father Shri Jagdish Vitthal More.

...VERSUS...

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

2. The Sub-Divisional Officer, Washim, Distt. Washim.

WITH

WRIT PETITION NO.3736/2017

PETITIONERS : 1. Ganesh s/o Ramdas Bansod Aged about 40 yrs., Occ. Service.

2. Pooja d/o Ganesh Bansod Aged about 17 yrs., Occ. Student.

3. Gopal s/o Suresh Bansod Aged about 12 yrs., Occ. Student.

All r/o At -Post-Chikhli (Sarnaik), Tah. Risod, Distt. Washim.

Petitioners No.2 & 3 being minors represented by their natural guardian father/uncle Shri Ganesh Ramdas Bansod (petitioner No.1)

wp7817.17.odt

...VERSUS...

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

2. The Sub-Divisional Officer, Washim, Distt. Washim.

WITH

WRIT PETITION NO.4416/2017

PETITIONER : Ku. Radhika D/o Suresh Kharat Aged about 21 years, Occ. Student, R/o Appaswami Nagar, Risod, Tah. Risod, Distt. Washim.

...VERSUS...

RESPONDENTS : 1. The State of Maharashtra, Through its Secretary, Tribal Welfare Department, Mantralaya, Mumbai-32.

2. The Sub-Divisional Officer, Washim, Distt. Washim.

WITH

WRIT PETITION NO.7818/2017

PETITIONERS: 1. Ananya d/o Mohan Khare Aged about 04 ys., Occ. Student.

2. Rushikesh s/o Mohan Khare Aged about 14 yrs., Occ. Student.

Petitioner No.1 & 2 being minor through guardian father Shri Mohan s/o Pralhad

wp7817.17.odt

Khare Aged about 43 yrs. Occ. Labour, R/o Malipura, Kholapuri Gate, Amravati, Distt. Amravati.

...VERSUS...

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

2. The Sub-Divisional Officer, Karanja, Distt. Washim.

WITH

WRIT PETITION NO.7819/2017

PETITIONER: Swara D/o Ravindra Khare Aged about 05 yrs., Occ. Student, being minor through natural guardian father Shri Ravindra s/o Pralhad Khare

Aged about 37 yrs., Occ. Labour, R/o Madipura, Kholapuri Gate, Amravati, Distt. Amravati.

...VERSUS...

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

2. The Sub-Divisional Officer, Karanja, Distt. Washim.

wp7817.17.odt

WITH

WRIT PETITION NO.7820/2017

PETITIONERS: 1. Ram s/o Deepak Khare Aged about 09 yrs., Occ. Student.

2. Aditi s/o Deepak Khare Aged about 02 yrs., Occ. Student.

Petitioner Nos.1 & 2 being minor through guardian father Shri Deepak s/o Pralhad Khare Aged about 40 yrs., Occ. Service, R/o Ekvira Vidyut Colony, Akoli Road, Sainagar, Amravati, Distt. Amravati.

...VERSUS...

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

2. The Sub-Divisional Officer, Karanja, Distt. Washim.

----------------------------------------------------------------------------------------------------- Ms Preeti D. Rane, Counsel for petitioners in all petitions Shri K.L. Dharmadhikari, AGP for respondents in W.P. Nos.7817/17 & 7819/17 Mrs. K.S. Joshi, Addl. G.P. for respondents in W.P. Nos.3662/17 & 7820/17 Shri A.S. Fulzele, Addl. G.P. for respondents in W.P. No.3666/17 Shri A.M. Joshi, AGP for respondents in W.P. No.3734/17 Ms Shamsi Haider, AGP for respondents in W.P. No.3736/17 Shri S.S. Doifode, AGP for respondents in W.P. No.4416/17 Shri B.M. Lonare, AGP for respondents in W.P. No.7818/17

-----------------------------------------------------------------------------------------------------

CORAM : SMT. VASANTI A NAIK AND ARUN D. UPADHYE, JJ.

                                                     DATE    :   24/01/2018 





                                                                              wp7817.17.odt



ORAL JUDGMENT (PER : SMT. VASANTI A. NAIK, J.)

Since the issue involved in these writ petitions is identical

and similar orders passed by the Competent Authority - Sub Divisional

Officers rejecting the caste claim of the petitioners are challenged therein,

they are heard together and are decided by this common judgment.

Rule. Rule made returnable forthwith. The writ petitions are

heard finally with the consent of the learned Counsel for the parties.

By these writ petitions, the petitioners challenge the order of

the Sub Division Officers, refusing to issue a caste certificate in favour of

the petitioners and invalidating their claim of belonging to Thakur

Scheduled Tribe.

The learned Counsel for the petitioners states that the issue

involved in these petitions was also involved in Writ Petition

Nos.663/2014, 5481/2014, 5710/2014 and 4938/2015 and this Court

has, by the orders dated 26/3/2014, 14/11/2014 and 25/8/2015

respectively, allowed the said writ petitions and similar orders passed by

the Sub Divisional Officers were quashed and set aside. It is stated that

after quashing the said orders this Court had directed the Sub Divisional

Officers to issue the caste certificates in favour of the petitioners in the

said writ petitions. The learned Counsel seeks similar orders in these writ

petitions, on parity.

wp7817.17.odt

The learned Additional Government Pleaders and the

Assistant Government Pleaders appearing on behalf of the respondents do

not dispute the statements made on behalf of the petitioners. It is fairly

admitted that in almost similar set of facts this Court has partly allowed

the writ petitions and has quashed the similar orders passed by the Sub

Divisional Officers. It is stated that an appropriate order could be passed

in these writ petitions also.

Hence, for the reasons aforesaid and for the reasons

recorded in the order dated 26/3/2014 in Writ Petition No.663/2014

these writ petitions are partly allowed. The impugned orders are quashed

and set aside. The Sub Divisional Officers/Competent Authority are

directed to issue a caste certificate in favour of the petitioners within three

weeks so that the petitioners could submit the same to the respective

Scrutiny Committees for verification.

Rule is made absolute in the aforesaid terms with no order

as to costs.

                JUDGE                                                                    JUDGE




     Wadkar





 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter