Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Amit Murari Kumbhare vs State Of Maharashtra, Through ...
2021 Latest Caselaw 13715 Bom

Citation : 2021 Latest Caselaw 13715 Bom
Judgement Date : 23 September, 2021

Bombay High Court
Amit Murari Kumbhare vs State Of Maharashtra, Through ... on 23 September, 2021
Bench: S.B. Shukre, Anil S. Kilor
                                                        10, 11WP3673, 3675.2021.(JUD)odt
                                       1/5



              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                        NAGPUR BENCH, NAGPUR.

                          WRIT PETITION NO.3675 OF 2021
                                      WITH
                          WRIT PETITION NO.3673 OF 2021

  WRIT PETITION NO.3675 OF 2021

  Milind Govindrao Kachare,
  Aged about 55 years, Occupation -
  Assistant Architect, Maharashtra
  Housing and Area Development
  Authority, Resident of 39-B,
  'Govind' Yogiraj Colony, inside
  Tapovan Gate, Amravati - 444602.                                 .... PETITIONER

                   // VERSUS //

  1) State of Maharashtra,
  through Secretary, Housing Department,
  Mantralaya, Madam Cama Road, Mumbai 440 032.

  2) Maharashtra Housing and Area
  Development Authority, through its
  Secretary, Gruha Nirman Bhawan,
  Bandra (East) Mumbai.

  3) Amravati Housing and Area
  Development Board, through its
  Chief Officer, Tope Nagar, Amravati.                              .... RESPONDENTS

  -----------------------------------------------------------------------------------------------
  Mr. A.A. Choube, Advocate for petitioner
  Mr. A.S. Fulzele, Addl. G.P. for respondent No.1/State
  Mr. Mohta, Advocate for respondent Nos.2 and 3
  -----------------------------------------------------------------------------------------------
                    WITH
  WRIT PETITION NO.3673 OF 2021
  Amit Murari Kumbhare,
  Aged about 39 years, Occupation -
  Assistant Architect, Maharashra Housing
  and Area Development Authority,




::: Uploaded on - 23/09/2021                                    ::: Downloaded on - 25/09/2021 04:08:54 :::
                                             10, 11WP3673, 3675.2021.(JUD)odt
                               2/5



  Resident of Plot No.31, Manewada, Nagpur - 440024.            .... PETITIONER

                 // VERSUS //
  1) State of Maharashtra,
  through Secretary, Housing Department,
  Mantralaya, Madam Cama Road, Mumbai 440 032.

  2) Maharashtra Housing and Area
  Development Authority, through its
  Secretary, Gruha Nirman Bhawan,
  Bandra (East) Mumbai.

  3) Amravati Housing and Area
  Development Board, through its
  Chief Officer, Tope Nagar, Amravati.                  .... RESPONDENTS


  Mr. A.S. Manohar, Advocate for petitioner
  Ms. N.P. Mehta, A.G.P. for respondent No.1/State
  Mr. Mohta, Advocate for respondent Nos.2 and 3
  ________________________________________________________________

                               CORAM         : SUNIL B. SHUKRE AND
                                               ANIL S. KILOR, JJ.

DATE : 23rd SEPTEMBER, 2021.

COMMON JUDGMENT: [PER:SUNIL B. SHUKRE, J.]

Heard learned counsel in both the petitions and learned

Addl.GP and AGP appearing for respondent No.1/State in respective

petitions and Mr. Mohta, learned counsel for respondent Nos.2 and

3 in both the petitions, by waiving notice.

10, 11WP3673, 3675.2021.(JUD)odt

2. Rule. Rule made returnable forthwith. The matter is heard

finally with the consent of the learned counsel for the parties in

both the petitions.

3. A submission has been made on behalf the petitioners that the

State Government has considered the request for change of posting

on transfer in some cases of Deputy Engineers and has still not

decided a similar request made by these petitioners.

4. It is submitted by Mr. Choube, learned counsel for the

petitioner in Writ Petition No.3675 of 2021 that the representation

of the petitioner has also been forwarded by his superior officer to

Urban Development Department. But, so far it has not been

decided.

5. Mr. Manohar, learned counsel for petitioner in Writ Petition

No.3673 of 2021 submits that although the petitioner has made his

representation for change of his posting on transfer on

humanitarian grounds, his representation has not been forwarded

by his superior officer to Urban Development Department and

unless his representation is forwarded, the request of the other

petitioner may not be considered.

6. Learned counsel for both the petitioners have relied upon the

directions issued by this Court in Writ Petition No.3455 of 2021,

10, 11WP3673, 3675.2021.(JUD)odt

decided on 09.09.2021 in respect of an officer, almost similarly

situated.

7. In Writ Petition No.3455 of 2021, this Court had directed the

respondent No.1-State of Maharashtra, through Secretary, Housing

Department, Mantralaya, Mumbai to treat the petition as fresh

representation of the petitioner and decide the same in accordance

with law, on the basis of equality and without any discrimination, as

early as possible and in any case, within four weeks from the date of

the order.

8. Considering the facts of both the petitions, and also the facts

involved in Writ Petition No.3455 of 2021, we are of the view that

similar directions deserve to be issued, in both these petitions, on

the ground of parity.

9. We, therefore, partly allow both the petitions.

10. We direct respondent No.1-State Government, through

Secretary, Housing Department, Mantralaya, Mumbai to decide the

representation of Milind Govindrao Kachare, dated 10.08.2021

forwarded to the department, vide communication dated

20.08.2021 issued by Secretary of Maharashtra Housing and

Development Authority, on the basis of equality and without any

10, 11WP3673, 3675.2021.(JUD)odt

discrimination, as early as possible, and in any case, within a period

of four weeks from the date of the order.

11. We further direct respondent No.3-Amravati Housing and

Area Development Board to forward the representation of Amit

Murari Kumbhare, dated 11.08.2021 to respondent No.1 within a

period of two weeks from the date of the order and we further

direct respondent No.1 to decide the same, in accordance with law,

on the basis of equality and without any discrimination, as early as

possible, and in any case, within a period of two weeks from the

date of receipt of the representation.

12. Rule accordingly. No costs.

                           JUDGE                               JUDGE




nd.thawre





 

 
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