Citation : 2022 Latest Caselaw 9307 Bom
Judgement Date : 15 September, 2022
WP 7921-2019 1 Judgment
IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
NAGPUR BENCH, NAGPUR.
WRIT PETITION NO. 7921 OF 2019
Mamta Madhukarrao Hedaoo,
aged about 46 years, Occ. Service,
R/o Swagat Colony, Beside Siddhvinayak Mandir,
Karla Road, Wardha, District Wardha.
PETITIONER
.....VERSUS.....
Zilla Parishad, Wardha,
Through its Chief Executive Officer.
RESPONDENT
Shri S.R. Narnaware, Advocate for the petitioner.
Shri D.R. Bhoyar, Advocate for the respondent.
CORAM : A. S. CHANDURKAR AND URMILA JOSHI - PHALKE, JJ.
DATE : SEPTEMBER 15, 2022 ORAL JUDGMENT (PER : A.S. CHANDURKAR, J.)
RULE. Rule made returnable forthwith and heard the learned
Counsel for the parties.
2. The petitioner was appointed on the post of 'Senior Assistant'
at the Zilla Parishad, Wardha on a vacancy that was reserved for the
candidates belonging to the Scheduled Tribe category. Her order of
appointment is dated 23/2/1999. The tribe claim of the petitioner was
referred to the Scrutiny Committee for verification. By the order dated
13/3/2007, that claim was invalidated. The petitioner challenged the said
adjudication in Writ Petition No. 5734/2012. This Court on 19/8/2013 WP 7921-2019 2 Judgment
upheld the order passed by the Scrutiny Committee but at the same time
protected the petitioner's services by clarifying that the petitioner would
not be entitled to any further benefit on the basis of her tribe claim. The
Zilla Parishad subsequently on 20/11/2019 issued a notice to the
petitioner calling upon her to explain as to why her services should not be
terminated in the light of the judgment of the Hon'ble Supreme Court in
Chairman And Managing Director, Food Corporation Of India And Others
Vs. Jagdish Balaram Bahira And Others [(2017) 8 SCC 670]. Being
aggrieved by the issuance of the show cause notice, the petitioner has
filed the present Writ Petition.
3. The learned Counsel for the petitioner submits that the
petitioner's services having been protected by this Court in Writ Petition
No. 5734/2012, it was not permissible for the Chief Executive Officer to
have issued the aforesaid notice. According to him, the decision of the
Hon'ble Supreme Court in Food Corporation Of India (supra) was
rendered subsequent to the order granting protection to the petitioner's
services. He has placed reliance on the decision of the Aurangabad Bench
in Raja Tukaram Shinde Vs. The State of Maharashtra and another [Writ
Petition No. 903/2020 decided on 4/5/2021] with other connected
matters. He has also invited attention to the decision in Chief Regional
Officer the Oriental Insurance Co Ltd. Vs. Pradip and another [AIR 2020 WP 7921-2019 3 Judgment
SC 4858] to urge that orders that have attained finality inter parties could
not be re-opened on the basis of the decision in Food Corporation Of
India (supra). According to the learned Counsel, the observations in the
show cause notice seek to take away the benefit of protection granted to
the petitioner in Writ Petition No. 5734/2012.
4. The learned Counsel for the respondent relied upon the
affidavit-in-reply filed on behalf of the respondent as well as the decision
in Food Corporation Of India (supra). He has also referred to the
Government Resolution dated 21/12/2019 in that regard.
5. It is not in dispute that the services of the petitioner have
been protected by the order dated 19/8/2013 passed in the earlier Writ
Petition. That adjudication has attained finality. Admittedly, the order of
protection is passed prior to 6/7/2017 when the decision in Food
Corporation Of India (supra) was rendered. This position has been
considered in paragraph 16 of the decision in Chief Regional Officer the
Oriental Insurance Co Ltd. (supra). The Aurangabad Bench in Raja
Tukaram Shinde (supra) has held that protection granted earlier and that
has attained finality cannot be re-opened. We find that the petitioner
would be entitled to the benefit of protection of her services in these facts.
6. Though it is urged by the learned Counsel for the respondent WP 7921-2019 4 Judgment
that the judgment of the Aurangabad Bench is the subject matter of
challenge before the Hon'ble Supreme Court and the same is pending, we
find that there are no interim orders passed in those proceedings. In that
view of the matter, it would be for the Zilla Parishad to consider the effect
of final adjudication of those proceedings.
7. For the aforesaid reasons, the show cause notice dated
20/11/2019 is set aside. The petitioner is entitled to continue in service
in terms of the earlier order of protection.
8. Rule is made absolute in the aforesaid terms. No costs.
(URMILA JOSHI - PHALKE, J.) (A.S. CHANDURKAR, J.)
Sumit
Digitally signed bySUMIT CHETAN AGRAWAL Signing Date:15.09.2022 17:53
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!