Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sunil Rama Shelke vs The State Of Maharashtra Thr It ...
2021 Latest Caselaw 3282 Bom

Citation : 2021 Latest Caselaw 3282 Bom
Judgement Date : 22 February, 2021

Bombay High Court
Sunil Rama Shelke vs The State Of Maharashtra Thr It ... on 22 February, 2021
Bench: S.V. Gangapurwala, Shrikant Dattatray Kulkarni
                               1              wp 3249&3274.2021

    IN THE HIGH COURT OF JUDICATURE AT BOMBAY
               BENCH AT AURANGABAD

                28 WRIT PETITION NO.3249 OF 2021

          Sunil s/o Rama Shelke,
          Age: 28 years,
          Occu.: Service (Police      Constable),
          R/o. Dhamni, Tq. Sillod,
          Dist. Aurangabad                    ..Petitioner

                   Versus

 1.       The State of Maharashtra,
          Through its Principal Secretary,
          Home Department, Mantralaya,
          Mumbai-32

 2.       The Commandant,
          State Reserve Police Force,
          Group-10, Soregaon Camp, Solapur,
          Tq. and Dist. Solapur. Pin-413008

 3.   The Joint Director and Member Secretary,
      Scheduled Tribe Certificate Verification
      Committee,
      Near Saint Lawrence High School,
      Town Centre, CIDCO, Aurangabad,
      Dist. Aurangabad                .. Respondents
                           ...
  Advocate for Petitioner: Mr. Thorat Chandrakant R.
         AGP for Respondents: Mr. P. S. Patil
                           ...

                50 WRIT PETITION NO.3274 OF 2021

          Vishwanath s/o Vilas Sunkawar,
          Age: 26 years, Occu.: Service (Police
          Constable),
          R/o. Madnapur, Tq. Mahur,
          Dist. Nanded               ..Petitioner

                   Versus




::: Uploaded on - 25/02/2021         ::: Downloaded on - 29/08/2021 11:23:16 :::
                                 2                          wp 3249&3274.2021

 1.       The State of Maharashtra,
          Through its Principal Secretary,
          Home Department, Mantralaya,
          Mumbai-32

 2.       The Commandant,
          State Reserve Police Force,
          Group-10, Soregaon Camp, Solapur,
          Tq. and Dist. Solapur. Pin-413008

 3.   The Joint Director and Member Secretary,
      Scheduled Tribe Certificate Verification
      Committee,
      Near Saint Lawrence High School,
      Town Centre, CIDCO, Aurangabad,
      Dist. Aurangabad                .. Respondents
                           ...
  Advocate for Petitioner: Mr. Thorat Chandrakant R.
         AGP for Respondents: Mr. P. S. Patil
                           ...

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

DATE: 22nd FEBRUARY, 2021

ORAL JUDGMENT (Per S. V. Gangapurwala, J.):

1. Rule. Rule returnable forthwith. With the

consent of learned Counsel for respective parties

matter is heard finally.

2. At the request of learned Counsel for the

petitioners, leave to add Scrutiny Committee as a

party.

                                3                                 wp 3249&3274.2021

 3.       The      learned          A.G.P.    accepts        notice         for      the

 respondents.


 4.       The       petitioners            tribe      claims        are       pending

 validation              with        the     scrutiny        committee.              The

petitioners had earlier filed Writ Petition Stamp

No. 10042 of 2020 and Writ Petition Stamp

No. 10757 of 2020 against placing the petitioners

on supernumerary posts. This Court under judgment

and order dated 19.06.2020 allowed the said writ

petitions; setting aside the orders placing the

petitioners on supernumerary posts. This Court

also directed the committee to decide the

validation proceedings of the petitioners

expeditiously. The respondent / employer has again

passed the same orders which were set aside by

this Court in the earlier writ petitions placing

the petitioners on supernumerary posts. The

wordings also appear to be the same.

5. The respondent was bound by the orders passed

by this Court. In fact, by passing the impugned

orders, the respondents are committing contempt of

4 wp 3249&3274.2021

the orders of this Court. It does not appear from

the orders that the petitioners were issued with

the notices as was directed in the earlier orders

passed by this Court.

6. The learned A.G.P. shall communicate to the

respondents that, in case, they flout the orders

of this Court passed earlier, this court would

take serious view of the same.

7. The petitioners shall appear before the

Scrutiny Committee on 08.03.2021. The Scrutiny

Committee, shall, thereafter, endeavour to decide

the proceedings expeditiously and preferably

within a period of six (06) months. The

petitioners shall cooperate in expeditious

disposal of the proceedings.

8. As the validation proceedings are pending,

the impugned orders are quashed and set aside on

the same terms as the earlier orders dated

19.06.2020 passed in Writ Petition Stamp No.10042

of 2020 and Writ Petition Stamp No. 10757 of 2020.

5 wp 3249&3274.2021

9. Rule accordingly made absolute.

10. Writ Petitions are accordingly disposed of.

No costs.

[SHRIKANT D. KULKARNI, J.] [S. V. GANGAPURWALA, J.]

marathe

 
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