Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Regional Provident Fund ... vs Snehal Ravindra Thakur And Others
2022 Latest Caselaw 2303 Bom

Citation : 2022 Latest Caselaw 2303 Bom
Judgement Date : 8 March, 2022

Bombay High Court
The Regional Provident Fund ... vs Snehal Ravindra Thakur And Others on 8 March, 2022
Bench: R.D. Dhanuka, S. G. Mehare
                                       1                            903ca9474.21



         IN THE HIGH COURT OF JUDICATURE OF BOMBAY
                     BENCH AT AURANGABAD

                     903 CIVIL APPLICATION NO.9474 OF 2021
                                IN WP/11948/2019
                                      WITH
                                 WP/11948/2019
                                      WITH
                        CA/3792/2021 IN WP/11948/2019

             THE REGIONAL PROVIDENT FUND COMMISSIONER I
                                     VERSUS
                  SNEHAL RAVINDRA THAKUR AND OTHERS
                                         ...
                Advocate for Applicant : Mr.Chaudhari Nitin K.
                   AGP for Respondents-State : Mr.P.S.Patil
              Advocate for Petitioner in W.P. : Mr.M.A. Golegaonkar
                                           ...

                                       COsRAM : R.D.DHANUKA, &
                                               S.G. MEHARE, JJ.

DATE : 08th MARCH, 2022.

PER COURT :

1. By this Civil application the applicant (original

respondent No. 5) seeks modification and applies for vacating of the

status-quo order passed by this Court, on the ground that on the

date of filing of this application for the post of Social Security

Assistant on 30.06.2019, the original petitioner did not have the

caste validity certificate.

2. It is the case of the applicant that the caste claim of the

petitioner/applicant was already invalidated by respondent No. 3

Committee on 25.06.2019 itself and thus, the original petitioner was

not eligible to apply for the post of Social Security Assistant on the

date of advertisement dated 27.06.2019 or even on 30.06.2019. The

2 903ca9474.21

petitioner has filed this petition only on 04 th September, 2019

impugning the order passed by respondent No. 3 Committee on

25.06.2019. It is the case of the petitioner that a copy of the said

order dated 25.06.2019 was issued to the petitioner only after

30.06.2019. The petitioner was not aware of the said order dated

25.06.2019, when the petitioner applied for the said post on

30.06.2019.

3. Learned counsel for the petitioner invited our attention

to the undertaking filed by the petitioner on 23 rd February, 2021

stating that the petitioner had filed a Civil Application in the pending

Writ Petition and the undertook to produce the caste validity

certificate, as early as possible after the decision of this Court in the

Writ Petition. It is submitted that only after the said undertaking

dated 23rd February, 2021 filed by the petitioner, the respondent No.

3 has issued conditional appointment order dated 23.02.2021 in

favour of the petitioner.

4. Per contra, learned counsel for the applicant (Original

respondent No. 5) states that there was no caste validity certificate in

favour of the petitioner on the date of filing of her application in

response to the advertisement dated 27th June, 2019 and thus, the

petitioner has secured the employment by suppressing the material

facts.

3 903ca9474.21

5. In view of the fact that the petitioner has received copy of

the order dated 25th June, 2019, after the date of the petitioner

having applied for said job on 30th June, 2019, prima-facie there is no

suppression of any material facts by the petitioner in her application

filed on 30th June, 2019.

6. Be that as it may be, in this interim application filed by

the respondent No. 5, there is no ad-interim-order passed by this

Court till date.

7. For the facts pointed out, we deem it appropriate that the

writ petition be heard finally.

8. Civil Application No. 9474 of 2021 is accordingly

dismissed.

9. Place the Writ Petition, for final disposal on 13th April,

2022.

10. Parties are at liberty to file brief written proposition of law

along with copies of judgments on which they propose to rely upon in

support of their rival contentions and serve a copy on the other side

in advance.

 ( S.G. MEHARE, J. )                         ( R.D.DHANUKA, J. )

mahajansb/





 

 
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