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

Dhondiba Ramrao Rathod vs State Of Maharashtra And Others
2021 Latest Caselaw 2807 Bom

Citation : 2021 Latest Caselaw 2807 Bom
Judgement Date : 11 February, 2021

Bombay High Court
Dhondiba Ramrao Rathod vs State Of Maharashtra And Others on 11 February, 2021
Bench: S.V. Gangapurwala, Shrikant Dattatray Kulkarni
                                         (1)                            935-959




          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                      BENCH AT AURANGABAD

                  935 WRIT PETITION NO.2707 OF 2021

 DHONDIBA RAMRAO RATHOD                                      ..PETITIONER

                  VERSUS

 STATE OF MAHARASHTRA AND OTHERS                             ..RESPONDENTS

                                 AND
                  959 WRIT PETITION NO.2733 OF 2021

 GANPAT DILIPRAO INDRALE                                     ..PETITIONER

                  VERSUS

 STATE OF MAHARASHTRA AND OTHERS     ..RESPONDENTS
                        ...
 Mr. D. S. Mali, Advocate for the Petitioners.
 Mrs. P. V. Diggikar and Mr. P. S. Patil, AGP for
 Respondents-State in respective WP.
                                         ...

                                  CORAM : S. V. GANGAPURWALA &
                                          SHRIKANT D. KULKARNI, JJ.

DATED : 11th FEBRUARY, 2021.

PER COURT:-

1. The proposals of petitioners seeking approval to the transfer from unaided to aided division are rejected basically on the basis of Circular dated 28.06.2016.

2. The learned A.G.P. accepts notice for respondent nos.1 to 3.

3. This Court under its judgment and order dated 04.07.2019 in Writ Petition No.1493/2018 with

(2) 935-959

connected writ petitions has observed that some of the Clauses of Circular dated 28.06.2016 do not apply.

4. In view of that, the impugned order is quashed and set aside.

5. The Education Officer shall reconsider the proposals seeking approval to the transfer of petitioners from unaided to aided division on its own merits in tune with the judgment dated 04.07.2019 in Writ Petition No.1493/2018 with connected writ petitions preferably within a period of six months.

6. Writ Petitions are disposed of. No costs.



 (SHRIKANT D. KULKARNI)                         (S. V. GANGAPURWALA)
             JUDGE                                      JUDGE


 Devendra/February-2021





 

 
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