Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Zilla Parishad Thr Its ... vs The State Of Maharashtra Thr The ...
2022 Latest Caselaw 1590 Bom

Citation : 2022 Latest Caselaw 1590 Bom
Judgement Date : 16 February, 2022

Bombay High Court
The Zilla Parishad Thr Its ... vs The State Of Maharashtra Thr The ... on 16 February, 2022
Bench: Mangesh S. Patil
                                   .. 1 ..

             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                        BENCH AT AURANGABAD

             906 REVIEW APPLICATION (CIVIL) NO.67 OF 2021
                          IN WP/3114/2019

The Zilla Parishad, Beed
Thr Its Authorised Officer
Jaylal Hiralal Rajput                                 .. Applicant

         Versus

The State Of Maharashtra
Thr The Secretary and Others                          .. Respondents
                                      ...
            Advocate for Applicant : Mr. Prashant D. Suryawanshi
              AGP for the Respondents / State : Mr. B.V. Virdhe
                                     ...

                                  WITH
                   CIVIL APPLICATION NO.9029 OF 2021
                                   IN
                REVIEW APPLICATION (CIVIL) NO.67 OF 2021
                                  WITH
                   CIVIL APPLICATION NO.9028 OF 2021
                                   IN
                REVIEW APPLICATION (CIVIL) NO.67 OF 2021
                                   ....

                                  CORAM :     MANGESH S. PATIL, J.
                                  DATE :     16-02-2022

PER COURT :

.                 Heard learned advocate Mr. Suryawanshi for the

applicant.



2. The applicant is seeking review of the judgment and

order passed by this court in Writ Petition bearing No. 3114 of 2019

.. 2 ..

dated 16-12-2020 wherein the applicant was respondent no.3.

3. Respondent no.3 herein by name Bhalchandra Kamlakar

Kulkarni had filed that writ petition impugning the order passed by

the learned Additional Divisional Commissioner, Aurangabad i.e.

respondent no.2 dated 30-11-2018 dismissing his appeal preferred

under Rule - 14 of the Maharashtra Zilla Parishads District Services

(Discipline and Appeal) Rules 1964 (in short, "Rules").

4. As can be gathered, initially respondent no.3 -

Bhalchandra was appointed as a peon in group 'D' cadre on

compassionate ground in the employment of zilla parishad by the

order dated 06-12-2004. At that time, he was holding a bachelor's

degree. Subsequently, he acquired further qualification of B.Ed. in

the year 2008 and M.Ed. in the year 2010. He then made a request

to his superiors to accommodate him in group 'C' cadre. For that

purpose, he even filed Writ Petition bearing No.4810 of 2013. By the

order dated 29-08-2013, the then Chief Officer of the Zilla Parishad

who was respondent no.3 in that writ petition, was directed to

consider his request.

5. Pursuant to such a direction, the respondent -

.. 3 ..

Bhalchandra was appointed as a Cluster Head in group 'C' cadre by

the order dated 25-10-2013.

6. By a communication dated 21-09-2015, a show cause

notice was served to respondent - Bhalchandra calling upon him as to

why he be not reverted to the group 'D' cadre as his case was not

covered by the Government Resolution dated 23-08-1996 as he was

not holding the requisite qualification for group 'C' post on the date of

his initial appointment. After he replied to the notice, his

appointment to the group 'C' cadre was cancelled holding it to be

contrary to the Government Resolution dated 23-08-1996. Being

aggrieved and dissatisfied by his such reversion, he filed Writ Petition

bearing No.11917 of 2015. It was allowed to be withdrawn granting

him liberty to prefer an appeal under Rule 14 of the Rules. Pursuant

to such a liberty, he chose to file the appeal which was dismissed. He

then filed the writ petition on which the order sought to be reviewed

was passed.

7. Bearing in mind the fact that this is an application for

undertaking a review of the judgment and order passed by this court,

the powers of this court are indeed circumscribed by the limitations

put by the wording of section 114 of the Code of Civil Procedure. It

.. 4 ..

cannot be allowed to be argued as an appeal in disguise.

8. Bearing in mind such a limitations if one goes through

the judgment and order passed by this court, it is not that by holding

that the order of reversion was illegal that the writ petition was

allowed, but it was allowed on equitable grounds by taking into

consideration the fact that respondent - Bhalchandra had already

served and had gathered necessary expertise by working in group 'C'

cadre as a Cluster Head. In exercise of the writ jurisdiction, by

observing that once having acquired the necessary qualification to

work on that post and had even gathered experience, the applicant -

Zilla Parishad was directed to accommodate him on the post of

Cluster Head or on an equivalent post.

9. If such is the state-of-affairs, merely because, as is being

submitted by the learned advocate for the applicant, the direction of

this court could have a cascading effect inasmuch as the respondent -

Bhalchandra would now be superseding some of his seniors in group

'D' cadre, in my considered view, cannot be the reasonable and

appropriate ground to enable this court to exercise its writ

jurisdiction.

.. 5 ..

10. There is no merit in the review petition and it is liable to

be dismissed and is accordingly dismissed.

11. In view of disposal of the review petition, nothing

survives for consideration in the pending Civil Application Nos.9028

of 2021 and 9029 of 2021 and the same stand disposed of

accordingly.

( MANGESH S. PATIL ) JUDGE

Gajanan

 
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