Citation : 2021 Latest Caselaw 8655 Bom
Judgement Date : 30 June, 2021
1 963 wp.7132.21.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
BENCH AT AURANGABAD.
963 WRIT PETITION NO.7132 OF 2021
LAXMAN GUNAJI GUNDEWAD
VERSUS
THE STATE OF MAHARASHTRA
THROUGH ITS SECRETARY AND OTHERS
...
Advocate for Petitioner : Mr. Panditrao S. Anerao.
AGP for Respondents: Mr. S. P. Tiwari.
...
CORAM : S. V. GANGAPURWALA &
R. N. LADDHA, JJ.
DATE : 30th June, 2021. P.C.: . The learned counsel for petitioner submits that the petitioner is officiating as Police Patil even today. The validation proceeding is
pending. Show cause notice is issued to the petitioner to submit the
validity or else his services would be terminated.
2 Issue notice to the Respondents. 3 The learned AGP waives notice for Respondent/State. 4 It appears that the caste claim of the petitioner is referred
recently in March 2021. The petitioner shall appear before the
Committee on 15th July, 2021. The Committee shall endeavour to
decide the proceeding preferably within six months from the date of
appearance of the petitioner before it.
2 963 wp.7132.21.odt
5 The respondents shall not take adverse action against the
petitioner only on the ground that the validation proceeding is pending.
6 The respondents may take further course of action depending
upon the judgment that would be delivered by the Committee in
validation proceeding.
7 The writ petition is disposed of. No costs.
[ R. N. LADDHA, J. ] [ S. V. GANGAPURWALA, J. ] nga
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!