Citation : 2022 Latest Caselaw 7183 Bom
Judgement Date : 26 July, 2022
53.5263.21-wp.docx
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
WRIT PETITION NO.5263 OF 2021
Kakasaheb s/o Pandharinath Chavan and Ors. ..... Petitioners
Vs.
The State of Maharashtra and Ors. ..... Respondents
WITH
WRIT PETITION NO.6811 OF 2021
Prakash s/o Babulal Bagul and Ors. ..... Petitioners
Vs.
The State of Maharashtra and Ors. ..... Respondents
Mr. S.B.Talekar a/w Ms.Madhavi Ayyapan i/b M/s.Talekar and
Associates for the Petitioner
Mrs.P.J.Gavhane, A.G.P. for the State
CORAM: S.V. GANGAPURWALA &
MADHAV J. JAMDAR, JJ.
DATED : JULY 26, 2022
P.C.
1 We have heard the learned Counsel for the Petitioner and the
learned A.G.P.
2 It is not disputed by the Respondents that the Petitioners are
Mohite 1/3
::: Uploaded on - 29/07/2022 ::: Downloaded on - 30/07/2022 03:40:46 :::
53.5263.21-wp.docx
similarly situated as the Petitioner in Writ Petition No.5867 of 2015
and connected Writ Petitions decided at Aurangabad Bench and
reported in 2019 (2) Mh.L.J.119. SLP filed by the State against the
said judgment is dismissed. We are informed that the State had filed
Review Petition seeking review of the order passed in SLP. The
Review Petition is also dismissed on 08.07.2021. The Petitioners
herein are part of the teaching and non teaching staff. It is not
disputed that these persons have worked for more than 10 years
continuously on their posts.
3 In light of that and for the reasons recorded in the judgment in
the case of Madhukar s/o Bhavranrao Sadgir vs. State of
Maharashtrate reported in 2019 Mh.L.J. 119 , we follow the same
course and pass the following order:
ORDER
(i) The respondents shall regularize the services of the petitioners who have completed ten years of service with effect from the date they have completed ten years or the date of filing of writ petition whichever is later.
(ii) Those petitioners who are terminated after
Mohite 2/3
53.5263.21-wp.docx
completion of ten years of service during
the pendency of the writ petition shall be reinstated and shall be granted regularization from the date they have filed the petition or after completion of ten years of service whichever is later.
(iii) For all practical purposes the services of the petitioners shall be considered regular from the date as observed above. However, we may not grant them actual financial benefit for the period prior to the present order. They will be entitled for the regular pay scale from 01.011.2018.
(iv) The respondents shall count the services of the petitioners from their date of appointment continuously for counting ten years of their service.
v) The teachers should obtain TET within four years from today.
4 Both the Writ Petitions are disposed of.
(MADHAV J. JAMDAR, J.) (S.V. GANGAPURWALA, J.) Mohite 3/3
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!