Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vijay S/O Ramdas Mhasal And Others vs State Of Maha. Thr. Secretary, ...
2022 Latest Caselaw 274 Bom

Citation : 2022 Latest Caselaw 274 Bom
Judgement Date : 7 January, 2022

Bombay High Court
Vijay S/O Ramdas Mhasal And Others vs State Of Maha. Thr. Secretary, ... on 7 January, 2022
Bench: A.S. Chandurkar, Pushpa V. Ganediwala
33.WP1679.21.odt                                                     1



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

                                    WRIT PETITION NO.1679/2021
                         Vijay Ramdas Mhasal and 19 others.
                                          vs.
  State of Maharashtra through its Secretary, Ministry of School Education and Sports,
                          Mantralaya, Mumbai and another.
------------------------------------------------------------------------------------------------

Office Notes, Office Memoranda of Court's or Judge's Order Coram, appearances, Court's Orders or directions and Registrar's order

------------------------------------------------------------------------------------------------------------------------------ Shri Ram D.Karode, Advocate for petitioners. Shri A.A.Madiwale, Assistant Government Pleader for respondent no. 1. Shri B. N. Jaipurkar, Advocate for respondent no.2.

CORAM :-              A.S.CHANDURKAR AND PUSHPA V. GANEDIWALA, JJ
DATED :-              JANUARY 07, 2022.


P. C.

Rule. Rule made returnable forthwith. Heard the learned counsel for the parties.

The petitioners herein seek to grant additional increment in terms of the Government Resolution dated 12.12.2000 which recognizes such right to increment if a certificate in that regard is issued prior to 04.09.2018. It is the case of the petitioners that each petitioner has been granted such certificate prior to 04.09.2018 and hence they are entitled for additional increment.

The learned counsel for the petitioners submits that the issue raised in this writ petition has been considered in various writ petitions, one of which is Writ Petition No.5670/2019 ( Narendra Onkarrao Bhandarkar and ors. Vs. State of Maharashtra through its Secretary, Rural Development and Water Conservation Department, Mumbai and ors.) decided on 02.12.2021. According to him, since it is not in dispute that each petitioner has been granted such certificate as District Awardee Teacher before 04.09.2018, the relief prayed for in this writ petition ought to be granted.

The learned counsel for the respondent no.2 seeks time to verify whether each petitioner has been awarded such certificate prior to 04.09.2018 and thereafter grant necessary increment within a stipulated period.

Paragraph 4 of the order dated 02.12.2021 in Writ Petition No.5670/2019 reads as under :

"4. The respondent - Zilla Parishad after satisfying themselves about the petitioners being District Awardee Teachers having been awarded certificates prior to 4th September, 2018 shall individually consider the case of the petitioners for additional increment as is laid down under the Government Resolution dated 12 th December, 2020. The same shall be considered on merits of each individual case by considering the judgments rendered in all the applicable cases as expeditiously as possible and preferably within a period of six months."

Accordingly this writ petition is allowed in terms of the aforesaid paragraph. The Zilla Parishad shall act accordingly.

Rule is made absolute in aforesaid terms. No costs.

(PUSHPA V. GANEDIWALA J.) (A.S.CHANDURKAR, J.)

Andurkar..

Digitally Signed byJAYANT S ANDURKAR Personal Assistant Signing Date:

10.01.2022 11:10

 
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