Citation : 2021 Latest Caselaw 9550 Bom
Judgement Date : 20 July, 2021
*1* 945wp7438a7615o20
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
WRIT PETITION NO.7438 OF 2020
UMAKANT RAMRAO KHALANE
VERSUS
THE STATE OF MAHARASHTRA AND OTHERS
AND
WRIT PETITION NO.7615 OF 2020
SHRIKANT VIJAY PANDIT AND ANOTHER
VERSUS
THE STATE OF MAHARASHTRA AND OTHERS
...
Advocate for the Petitioners : Shri Panpatte V.S.
AGP for Respondents 1 and 2 in WP 7438/20 and for Respondent 1
in WP 7615/20 : Shri S.G. Sangle
Advocate for Respondents 3 and 4 in WP 7438/20 and for
Respondents 3, 4 and 5 in WP 7615/20: Shri B.P. Gonare
Advocate for Respondent 2 in WP 7615/20 : Shri R.S. Pawar
...
CORAM : RAVINDRA V. GHUGE
&
S.G. MEHARE, JJ.
DATE :- 20th July, 2021
Per Court :-
1. Service on all respondents is complete.
2. Shri B.P.Gonare, learned advocate representing
respondent Nos.3 and 4 in the first petition and respondent Nos.3 to
5 in the second petition, submits that the cause of these petitioners
for seeking 100% grant in aid salary, is squarely covered by the
judgment delivered by this Court on 06.07.2021 in Writ Petition
No.7614/2020 filed by Prakash Dattatray Bagul vs. State of
Maharashtra and others.
*2* 945wp7438a7615o20
3. The learned advocate for the petitioners submits that he
has placed the said judgment dated 06.07.2021 on record.
4. The learned AGP confirms that these petitioners would
be covered by the said judgment.
5. In view of the above, these Writ Petitions are allowed.
The impugned orders dated 11.12.2018, 06.03.2019 and 27.11.2019,
shall stand modified to the extent of the denial of 100% aided
division salary to the petitioners, by the Education Officer. These
petitioners would be entitled for transfer from the unaided post to
the aided post in 100% grant in aid divisions. The corrected approval
orders shall be issued by the concerned respondents as expeditiously
as possible and in any case, on or before 31.08.2021.
6. Needless to state, with this correction, the petitioners
would be entitled for such approval from the dates on which they
stood transferred to grant in aid divisions and the arrears of their
unpaid difference in salary shall be paid as expeditiously as possible
and in any case, on or before 30.09.2021.
kps (S.G. MEHARE, J.) (RAVINDRA V. GHUGE, J.)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!