Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Oraganasation For Rights Of ... vs The State Of Maharashtra And ...
2022 Latest Caselaw 1605 Bom

Citation : 2022 Latest Caselaw 1605 Bom
Judgement Date : 16 February, 2022

Bombay High Court
Oraganasation For Rights Of ... vs The State Of Maharashtra And ... on 16 February, 2022
Bench: S.V. Gangapurwala, S. G. Dige
                                       (1)                           1048-wp-1197-2022



          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                      BENCH AT AURANGABAD
                        WRIT PETITION NO.1197 OF 2022

 UNMESH YOGANAND GANDHALE AND ANOTHER                          ..PETITIONERS

                  VERSUS

 THE STATE OF MAHARASHTRA AND OTHERS                           ..RESPONDENTS
                        ...
 Mr. S. M. Vibhute, Advocate for the Petitioners.
 Mr. S. K. Tambe, AGP for Respondents-State.
 Mr. M. D. Narwadkar, Advocate for Respondent No.3.
                                   ...
                                    WITH
                     CIVIL APPLICATION NO.971 OF 2022
                              IN WP/1197/2022

 ORGANIZATION FOR RIGHTS OF TRIBLE THROUGH ITS PRESENT
 MAROTI PUNDLIK DHANVE                  ..APPLICANT

                  VERSUS

 THE STATE OF MAHARASHTRA AND OTHERS                           ..RESPONDENTS
                           ...
 Mr. Joslyn Menzes h/f Mr. S. N. Lale Yelwatkar,
 Advocate for the Applicant.
 Mr. S. M. Vibhute, Advocate for Petitioner in WP.
 Mr. S. K. Tambe, AGP for Respondents-State.
 Mr. M. D. Narwadkar, Advocate for Respondent No.3
 in WP.
                        ...
                   CORAM : S. V. GANGAPURWALA &
                           S. G. DIGE, JJ.
                  DATED : 16th FEBRUARY, 2022.
 PER COURT:-
 1.               The          tribe         claim   of      petitioners                 as
 belonging           to        'Koli    Mahadev',       Scheduled          Tribe         is
 invalidated.

 2.               The          learned        counsel      for        petitioners
 submits that, father of petitioners is issued with
 the        validity            certificate          of    'Koli          Mahadev',
 Scheduled Tribe after conducting vigilance.                                         The


::: Uploaded on - 17/02/2022                          ::: Downloaded on - 18/02/2022 05:56:11 :::
                                       (2)                            1048-wp-1197-2022



 oldest         record         in     the    name     of     paternal           cousin
 grandfather namely Uddhav Ganpat Gandhale of the
 year 1959 was verified by the Committee and the
 vigilance while issuing validity to the father of
 the petitioner.                    The vigilance did not find any
 interpolation in the same.                           Now in the present
 case, the vigilance takes a contradictory stand.
 According to the learned counsel, the uncle and the
 three paternal cousins of petitioners are issued
 with the validity certificates of 'Koli Mahadev',
 Scheduled Tribe.                   In the revenue record Kachari is
 not recorded as caste.                      The same appears in front
 of name of petitioners.                     The learned counsel relies
 on the judgment of the Division Bench of this Court
 in a case of Apoorva Nichale Vs. Divisional Caste
 Scrutiny          Committee          reported       in    (2010)        6    Mh.L.J.
 401.

 3.               The learned A.G.P. submits that, in the
 present          case         vigilance      minutely        considered             the
 documents of the Uddhav Ganpat Gandhale and came to
 the       conclusion            that,      the     same      appears          to        be
 interpolated.                      The     revenue        record        of       great
 grandfather and cousin grandfathers of petitioners
 record caste as Kachari.                         The contra entries are
 writ large.               The show cause notices are issued to
 the validity holders relied by petitioners.

 4.               It appears that, entry of the year 1959 in
 the      school         record       of    Uddhav    Ganpat         Gandhale            is
 oldest entry.                 While issuing validity to the father
 of petitioners vigilance was conducted.                                     The said


::: Uploaded on - 17/02/2022                          ::: Downloaded on - 18/02/2022 05:56:11 :::
                                    (3)                               1048-wp-1197-2022



 entry         was       subject       matter     of       scrutiny.                 The
 vigilance submitted the report and did not find any
 interpolation.                In the present case, the report of
 the vigilance is that, the said entry appears to be
 interpolated.                 There     are    two    contrary           vigilance
 report         in     respect     of     the    same       entry.            As     per
 petitioners, in the revenue record Kachari is not
 recorded as caste, but it is just recorded in the
 place of surname.

 5.               Considering          the     oldest      entry        of      Uddhav
 Ganpat Gandhale of the year 1959, so also the other
 entries in the school record, we pass the following
 order:
                                         ORDER

A. The Committee shall issue validity certificate to petitioners of 'Koli Mahadev', Scheduled Tribe.

B. The said validity certificate shall be subject to the decision that may be taken by the Committee in the proceedings reopened of the validity holders relied by petitioners.

6. Writ Petition is disposed of. No costs.

7. In view of disposal of Writ Petition, the present Civil Application is also disposed of.



   (S. G. DIGE)                                  (S. V. GANGAPURWALA)
          JUDGE                                          JUDGE


 Devendra/February-2022




 

 
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