Citation : 2021 Latest Caselaw 7400 Bom
Judgement Date : 7 May, 2021
1 809 & 918 wp 6346-21+.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
909 WRIT PETITION NO. 6346 OF 2021
WITH
CIVIL APPLICATION NO. 4820 OF 2021
GIRISH BALWANTRAO PAKALWAD
VERSUS
THE STATE OF MAHARASHTRA AND OTHERS
...
Advocate for Applicant : Mr. M.A. Golegaonkar
AGP for Respondents-State: Mr. S. B. Yawalkar
Advocate for Respondent no.3 : Mr. K. C. Sant
AND
918 WRIT PETITION NO.6351 OF 2021
SHRAWANI VITTHAL GONEWAD
VERSUS
THE STATE OF MAHARASHTRA AND OTHERS
...
Advocate for Applicant : Mr. M.A. Golegaonkar
AGP for Respondents-State: Mr. S. P. Tiwari
Advocate for Respondent no.3 : Mr. K. C. Sant
...
CORAM : S. V. GANGAPURWALA &
SHRIKANT D. KULKARNI, JJ.
DATED : 7th APRIL , 2021.
...
PER COURT :
1. The grievance of the petitioners is that the tribe validation
proceedings are pending with the scrutiny committee. The
result of the fnal year MBBS examination is withheld only on the
ground that the validation proceedings are pending. The
::: Uploaded on - 07/05/2021 ::: Downloaded on - 10/09/2021 18:38:15 :::
2 809 & 918 wp 6346-21+.odt
petitioners require to complete their internship also.
2. It is trite that unless the internship is completed, no right
would be created in favour of the petitioners. The validation
proceedings are pending.
3. In view of above, we pass following order :
ORDER
I) The respondent no.2 committee shall decide the validation
proceedings in respect of tribe claim of the petitioners
expeditiously, preferably within a period of 6 months from the
date of appearance of the petitioners.
II) The petitioners shall appear before the committee on 17 th
June, 2021.
III) Respondent nos. 3 & 4 shall not withhold the result of the
petitioners fnal year MBBS examination only on the ground that
validation proceedings are pending. In case the petitioners are
otherwise eligible, then the petitioners may not be refrained
from prosecuting their internship.
IV) The respondents may take further course of action
depending upon judgment that would be delivered by the
3 809 & 918 wp 6346-21+.odt
committee in the validation proceedings.
V) Writ Petitions are disposed of. VI) In view of disposal of writ petitions, civil application also stands disposed of. (SHRIKANT D. KULKARNI, J.) (S. V. GANGAPURWALA, J.) vsm/-
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!