Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Devnagari Bahuuddeshiya ... vs The Director, (V.J.N.T.) ...
2021 Latest Caselaw 11398 Bom

Citation : 2021 Latest Caselaw 11398 Bom
Judgement Date : 20 August, 2021

Bombay High Court
Devnagari Bahuuddeshiya ... vs The Director, (V.J.N.T.) ... on 20 August, 2021
Bench: Ravindra V. Ghuge, S. G. Mehare
                               *1*            901wp5175o10wp299o11


      IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                  BENCH AT AURANGABAD

                 WRIT PETITION NO.5175 OF 2010
                             WITH
               CIVIL APPLICATION NO.12093 OF 2011
                         IN WP/5175/2010

 Khushal s/o Kerba Manke,
 Age : 34 years, Occupation : Service,
 R/o Itgyal (Pade), Post: Ambulga (Bk),
 Tq.: Mukhed, Dist. : Nanded.
                                       ....PETITIONER

         -VERSUS-

 1.      The State of Maharashtra.
         Through its Secretary,
         Social Welfare Department,
         Mantralaya, Mumbai.

 2.      The Director,
         Vimukta Jati, Nomadic Tribes,
         Other Backward Classes
         Welfare Directorate,
         Maharashtra State, Pune.

 3.      Special Social Welfare Officer,
         Latur, District Latur.

 4.      Devnagari Bahuuddeshiya Shikshan
         Prasarak Mandal, Devani,
         Tq.: Devani, Dist.: Latur.
         Through its Secretary.

 5.      Rambhau Mhalgi Primary
         Ashram School, Wadhavana (Bk),
         Tq.: Udgir, Dist.: Latur,
         Through its Head Master.
                                    ....RESPONDENTS




::: Uploaded on - 23/08/2021                ::: Downloaded on - 08/10/2021 09:30:22 :::
                                    *2*               901wp5175o10wp299o11




                               AND
                    WRIT PETITION NO.299 OF 2011

  DEVNAGARI BAHUUDDESHIYA SHIKSHAN PRASARAK
                    MANDAL
                    VERSUS
      THE DIRECTOR (VJNT) PUNE AND OTHERS

                                 ...
   Advocate for the Petitioner/ Management in WP 299/2011 and
    for Respondents 4 and 5 in WP 5175/2010 : Shri N.P.Patil
                            Jamalpurkar

        AGP for Respondents 1 to 3 : Shri S.R. Yadav Lonikar

       Advocate for Respondent 4 in WP 299/2011 and for the
       petitioner in WP 5175/2010 : Shri Satish S. Deshmukh
                                ...

                                 CORAM : RAVINDRA V. GHUGE
                                               &
                                         S.G. MEHARE, JJ.

DATE :- 20th August, 2021

Oral Judgment (Per Ravindra V. Ghuge, J.):-

1. Shri Patil, learned advocate representing the

Educational Institution, which is the petitioner in Writ Petition

No.299/2011 and respondent No.4 in Writ Petition

No.5175/2010, places before us the order dated 16.01.2019

passed by the Regional Deputy Commissioner, Social Welfare

Department, Latur delivered in Appeal No.3/2019 filed by

*3* 901wp5175o10wp299o11

another teacher Shri Dipak Nagnath Kanje. The petitioner (Shri

Khushal Manke) in Writ Petition No.5175/2010 is the respondent

No.4 in the said appeal. The said order indicates that the present

petitioner (Shri Manke) has been selected as per the backlog

roster. As regards approval, the orders could not be passed

despite the directions of this Court dated 26.04.2013 delivered in

Writ Petition No.7767/2012 filed by Shri Dipak Kanje since the

present petition filed by Shri Khushal Manke was pending. The

copy of the said order dated 16.01.2019 (14 pages) is taken on

record and marked as X-1 for identification.

2. Shri Patil then tenders the copy of the

communication dated 11.04.2019 issued by the Assistant

Commissioner of Social Welfare, Latur addressed to Shri Dipak

Kanje and the present petitioner Shri Khushal Manke. The said

communication also states that the present petitioner Shri Manke

has been selected in accordance with the roster. However, the

approval for his appointment is kept pending since his present

petition is pending final hearing. The said communication dated

11.04.2019 (13 pages) is taken on record and marked as X-2 for

identification.

3. Shri Patil also tenders the communication dated

*4* 901wp5175o10wp299o11

29.05.2020 issued by the Assistant Commissioner of Social

Welfare, Latur addressed to the Educational Institution, petitioner

in Writ Petition No.299/2011, wherein, it has been once again

stated that the proposal for granting approval to the appointment

of the petitioner (Shri Manke) can be sent afresh subject to the

decision of this Court in the pending petition. The said

communication dated 29.05.2020 is taken on record and marked

as X-3 for identification.

4. Shri Deshmukh, learned advocate for the petitioner

(Shri Manke), submits that his Appeal No.1/2011 seeking unpaid

wages is pending before the Assistant Commissioner, Social

Welfare Department, Latur. So also, an employee belonging to

the backward category Shri R.P.Lashkare has superannuated

from employment. This eases the path of the petitioner. He,

therefore, submits that the petitioner will withdraw this petition

as well as Appeal No.1/2011 so as to enable the Assistant

Commissioner, Social Welfare Department, Latur to pass an

appropriate order for granting approval to the appointment of the

present petitioner. Thereafter, he would prefer a fresh appeal to

the extent of unpaid wages, if the dispute with the Management

still persists.

*5* 901wp5175o10wp299o11

5. In view of the above, Shri Patil submits that the

Educational Institution would also withdraw Writ Petition

No.299/2011.

6. As such, both Writ Petitions are disposed off as

withdrawn. To meet the ends of justice, we are issuing the

following directions :-

(a) The Management shall submit a fresh proposal

seeking approval to the appointment of the petitioner (Shri

Khushal Manke) to the Assistant Commissioner, Social Welfare

Department, Latur, on or before 15.09.2021.

(b) The Assistant Commissioner, Social Welfare

Department, Latur would decide the said proposal on it's own

merits, as expeditiously as possible and preferably on or before

30.10.2021. In the event, he finds it necessary to record the views

of the petitioner (Shri Khushal Manke) and the Management, he

is at liberty to do so.

(c) In the event of favourable orders being delivered,

considering that one employee (R.P.Lashkare) had retired and the

Assistant Commissioner, Social Welfare Department, Latur has

arrived at the conclusion that the selection of the petitioner (Shri

Khushal Manke) is legal and in accordance with the backlog, the

*6* 901wp5175o10wp299o11

petitioner (Shri Khushal Manke) would be at liberty to tender a

fresh appeal for seeking unpaid wages if the said grievance still

persists.

7. Rule in Writ Petition No.5175/2010 is, accordingly,

discharged. The pending Civil Application does not survive and

stands disposed off.

kps (S.G. MEHARE, J.) (RAVINDRA V. GHUGE, J.)

 
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