Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Deepak Vasantao Phadnis vs State Of Maha. Thr. Secretary, ...
2021 Latest Caselaw 11586 Bom

Citation : 2021 Latest Caselaw 11586 Bom
Judgement Date : 23 August, 2021

Bombay High Court
Deepak Vasantao Phadnis vs State Of Maha. Thr. Secretary, ... on 23 August, 2021
Bench: S.B. Shukre, Anil S. Kilor
 Judgment                                 1                          wp785.21+1.odt




               IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
                         NAGPUR BENCH, NAGPUR.


                           WRIT PETITION NO. 785 OF 2021
                                       WITH
                           WRIT PETITION NO. 786 OF 2021



 W.P.NO.785/2021.

 Subhash Dalpatrao Chawhan
 Age 59 years, Occ. : Service,
 R/o.New Sangani Nagar, Near
 Dnyaneshwar Temple, Amravati
 Tq. & Dist. Amravati.

                                                              .... PETITIONER.

                                   // VERSUS //

 1. State of Maharashtra,
    through its Secretary, Higher and
    Technical Education Department,
    Mantralaya, Extension Building
    Mumbai.

 2. Assistant Director of Higher
    Education, Amravati Division,
    Amravati, Office at V.M.V. Premises,
    Amravati, Tq. And Dist. Amravati.

 3. Degree College of Physical Education,
    Through its Principal, Hanuman Vyayam
    Nagar, Amravati, Tq. and Dist. Amravati

                                                           .... RESPONDENTS.

 WITH




::: Uploaded on - 24/08/2021                   ::: Downloaded on - 25/08/2021 02:24:04 :::
  Judgment                                  2                          wp785.21+1.odt




 W.P.NO.786/2021.

 Deepak Vasantrao Phadnis,
 Age 59 years, Occ. : Service,
 R/o.24, "Abhang", Ganesh Vihar
 No.2, Near Jagdale Layout Board,
 Amravati, Tq. & Dist. Amravati.

                                                               .... PETITIONER.

                                     // VERSUS //

 1. State of Maharashtra,
    through its Secretary, Higher and
    Technical Education Department,
    Mantralaya, Extension Building
    Mumbai.

 2. Assistant Director of Higher
    Education, Amravati Division,
    Amravati, Office at V.M.V. Premises,
    Amravati, Tq. And Dist. Amravati.

 3. Degree College of Physical Education,
    Through its Principal, Hanuman Vyayam
    Nagar, Amravati, Tq. and Dist. Amravati

                                                            .... RESPONDENTS.

  ______________________________________________________________
 Shri Pravin S. Patil, Advocate for both Petitioners.
 Ms N.P.Mehta, A.G.P. for Respondent Nos.1 and 2.
 Shri A.M.Sudame, Advocate for Respondent No.3.
 ______________________________________________________________

                           CORAM :    SUNIL B. SHUKRE AND
                                      ANIL S. KILOR, JJ.
                           DATED :    AUGUST 23, 2021


 ORAL JUDGMENT : (Per : Sunil B. Shukre, J.)



  Judgment                                  3                           wp785.21+1.odt




 1.           Heard.



 2.           RULE. Rule made returnable forthwith.             Heard finally by

consent of the learned counsel for the parties.

3. The pension cases of the petitioners who retired as Assistant

Professors are not being prepared and cleared by the respondents on

the ground that they did not clear NET/SET Examination. However, it

is the case of the petitioners, and there is no dispute about it, that they

were duly appointed by following procedure on a date which fell

within the period from 23/10/1992 to 03/04/2000 against clear

vacancies and therefore, the condition of NET/SET clearance is not

applicable to them. Such stand of the similarly situated

Lecturers/Professors has been upheld by Division Bench of this Court

on 03/10/2018, rendered in the case of Maruti Dattatraya

Patil..vs..State of Maharashtra, in W.P. No.13166 of 2017, which has

been confirmed by the Supreme Court. Therefore, we are of the view

that the petitioners are eligible to receive their pension and pensionary

benefits as per Rules.

4. In view of above, we pass the following order:

  Judgment                                 4                            wp785.21+1.odt




        i)         Both the petitions are allowed in terms of prayer clauses
                   (1), (2) and (3).


        ii)        The impugned orders are hereby quashed and set aside.



Rule is made absolute accordingly. No costs.

                   ( ANIL S. KILOR, J )          ( SUNIL B. SHUKRE, 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