Citation : 2021 Latest Caselaw 9873 Bom
Judgement Date : 28 July, 2021
919-wp-2371-2018 judg.odt
(1)
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
WRIT PETITION NO.2371 OF 2018
WITH CA/4694/2020 IN WP/2371/2018
Nageshwar Aba Thakur,
Age : 25 years, Occu: Service,
R/o. At Post Dondaincha, Tq. Sindkheda,
Dist. Dhule. ...Petitioner
Versus
1. The State of Maharashtra,
Through its Secretary,
General Administration Department,
Mantralaya Mumbai-32.
2. The Assistant General Manager,
Maharashtra State Electricity Distribution,
Company Ltd. Jalgaon Division Jalgaon,
Vidhyut Bhawan, Old Industrial Vasahat,
Ajantha Road, Jalgaon.
3. The Superintendent Engineer,
Maharashtra State Electricity Distribution,
Company Ltd. Mandal Karyalaya, Nandurbar,
Dist. Nandurbar.
4. The Executive Engineer,
Shahada Division, Shahada,
Maharashtra State Electricity Distribution,
Company Ltd, Shahada,
Dist. Nandurbar. ...Respondents
...
Mr. A.S. Golegaonkar, Advocate for the Petitioner. Mr. S.G. Sangle, AGP for Respondent No.1.
Mr. S.R. Salve, Advocate for Respondent Nos.2 & 4.
...
CORAM : RAVINDRA V. GHUGE & S.G. MEHARE, J.J.
DATED : 28th JULY, 2021
ORAL JUDGMENT (PER RAVINDRA V. GHUGE, J.):-
1. Rule. Rule made returnable forthwith and heard fnally by
the consent of the parties.
919-wp-2371-2018 judg.odt
2. A short issue has been raised in this petition. The petitioner
is aggrieved by the impugned notice dated 31.01.2018 issued by
respondent nos.2 to 4 directing the petitioner to tender his tribe certifcate
as he belongs to 'Thakur' Scheduled Tribe. The Government Resolution
dated 13.06.2003 prescribes that reservation will not apply to
compassionate appointments.
3. The learned advocate representing the employer i.e.
respondent nos.2 to 4, submits on instructions, that the petitioner has not
been appointed on a post which is reserved for any particular backward
category. His father was in employment with these respondents. His
father passed away while being in employment on 05.01.2015. The
petitioner was appointed on the post of Junior Assistant considering his
qualifcations vide appointment letter dated 30.03.2016.
4. This Court (Coram: Anoop V. Mohta and Ravindra V.
Ghuge, JJ.) have delivered a judgment dated 18/04/2017 in the matter of
Pramod Shivaji Shinde V/s. State of Maharashtra and Others, Writ
Petition No.4656 of 2014 (Mumbai) reported in 2017(3) Mh.L.J. 925.
By placing reliance upon an earlier judgment of this Court in
Vinodkumar Singh Rajkumar V/s. State of Maharashtra and Others,
reported in 2016 Mh.L.J. Online 10, it has been concluded that a
candidate appointed on compassionate ground in place of his parent,
would not be required to tender a validity certifcate. However, it goes
without saying that such candidate appointed on compassionate basis is
not eligible to seek service benefts on the ground that he belongs to a
reserved tribe category. Such a candidate after securing employment on
919-wp-2371-2018 judg.odt
compassionate basis, is not entitled to demand service benefts which are
reserved for a particular backward category.
5. The learned advocate for the petitioner makes a statement,
on instructions, that the petitioner would never make such claims towards
any service benefts merely because he belongs to 'Thakur' Scheduled
Tribe category.
6. Needless to state, in the event of any service beneft being
available to this petitioner as he belongs to the 'Thakur' reserved tribe
category, such benefts will not be accorded to him until he has produced
the tribe validity certifcate.
7. In view of the above, this petition is allowed. The impugned
notice dated 31.01.2018 is quashed and set aside. Needless to state, the
employer would not insist on a tribe validity certifcate to be tendered by
the petitioner unless he is eligible for any service beneft on account of he
belonging to the 'Thakur' tribe and only after he submits his tribe validity
certifcate, as a condition precedent, that such benefts, if any, based on
his eligibility, would thereafter be extended to him.
8. Rule is made absolute in the above terms.
9. Pending civil application does not survive and stands
disposed of.
(S.G. MEHARE. J) (RAVINDRA V. GHUGE, J) Mujaheed//
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!