Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Deepak Nanasaheb Pandit vs The State Of Maharashtra And ...
2021 Latest Caselaw 12510 Bom

Citation : 2021 Latest Caselaw 12510 Bom
Judgement Date : 2 September, 2021

Bombay High Court
Deepak Nanasaheb Pandit vs The State Of Maharashtra And ... on 2 September, 2021
Bench: Ravindra V. Ghuge, S. G. Mehare
                                           -1-

             IN THE HIGH COURT OF JUDICATURE OF BOMBAY
                         BENCH AT AURANGABAD

                          WRIT PETITION NO.7984 OF 2020

                        DEEPAK NANASAHEB PANDIT
                                 VERSUS
                  THE STATE OF MAHARASHTRA AND OTHERS

Mr.V.H.Dighe, Advocate for the petitioner.
Mr.S.B.Yawalkar, AGP for respondent Nos. 1 and 2.

Mr.S.S.Wagh, Advocate for respondent No.3.

( CORAM : RAVINDRA V. GHUGE & S.G. MEHARE, JJ)

DATE : SEPTEMBER 2, 2021

PER COURT :

1. We have briefly heard the learned Advocates for the respective sides.

2. This is yet another case of refusal to grant approval to the appointment

of the petitioner who has already been appointed on compassionate basis.

The 2 grounds raised for refusal of approval are that there was a ban on

recruitment and that the staffing pattern for the Non Teaching Category was

not formalized.

3. We have extensively dealt with the above 2 grounds vide our judgment

dated 11/08/2021 in WP No.4219/2018 filed by Smt.Yogital Nikam Vs. State

of Maharashtra and others and WP No.163/2020 filed by Sachin Suryawanshi

khs/Sept. 2021/7984

Vs. The State of Maharashtra and others.

4. In view of the above, this petition is partly allowed. The impugned

order dated 30/05/2019 passed by respondent No.2 refusing approval to the

appointment of the petitioner, is quashed and set aside. The proposal

tendered by the Management, seeking approval to the petitioner's

appointment, shall stand restored to the file of respondent No.2.

5. We direct the said Education Officer to study the judgment dated

11/08/2021 and since we have held that such ban or pendency of staffing

pattern would not apply to compassionate appointment, he shall proceed to

pass an order on the proposal for approval, on or before 30/09/2021.

     ( S.G. MEHARE, J. )                 ( RAVINDRA V. GHUGE, J. )




khs/Sept. 2021/7984





 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter