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

Khan Mahjabeen Begum Yahiya Khan vs The State Of Maharashtra And ...
2021 Latest Caselaw 3391 Bom

Citation : 2021 Latest Caselaw 3391 Bom
Judgement Date : 23 February, 2021

Bombay High Court
Khan Mahjabeen Begum Yahiya Khan vs The State Of Maharashtra And ... on 23 February, 2021
Bench: S.V. Gangapurwala, Shrikant Dattatray Kulkarni
                                       1                      947-WP-3330-2021.odt



             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                               BENCH AT AURANGABAD


                      947 WRIT PETITION NO.3330 OF 2021

                 KHAN MAHJABEEN BEGUM YAHIYA KHAN
                                  VERSUS
                THE STATE OF MAHARASHTRA AND OTHERS
                                      ...
                   Advocate for Petitioner : Mr. D. S. Mali
                AGP for Respondents/State: Mr. P. K. Lakhotiya
                                        ...

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

DATE : 23.02.2021

P.C. :

. The proposal seeking approval to the transfer of the petitioner

from unaided post to aided post is rejected on two counts;

(i) Circular dated 28.06.2016.

(ii) Government Resolution dated 4.5.2020 prohibiting transfers because of Covid-19 pandemic.

2. We have heard the learned counsel for the petitioner and

learned A.G.P. for respondent Nos.1, 2 and 3.

3. As far as the Circular dated 28.06.2016 is concerned, this Court

in its judgment dated 04.07.2019 delivered in Writ Petition No.1493

of 2018 with connected writ petitions, has held that some of the

clauses of Circular dated 28.06.2016 do not apply.

2 947-WP-3330-2021.odt

4. The Government Resolution prohibiting transfers was

issued on 4.05.2020 and the petitioners are transferred from unaided

post to aided post prior to the issuance of the said Government

Resolution.

5. In light of the above, both the grounds for rejecting the

proposal are not tenable.

6. The impugned order is quashed and set aside. The

Education Officer shall decide the proposal seeking approval to the

transfer of the petitioner from unaided post to aided post afresh in

tune with the judgment dated 04.07.2019 in writ petition No.1493 of

2018 with connected writ petitions. The same shall be decided

expeditiously and preferably within a period of six months. Writ

petition is disposed of. No costs.

(SHRIKANT D. KULKARNI, J.) (S. V. GANGAPURWALA, J.)

Sameer

 
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