Citation : 2023 Latest Caselaw 1934 Bom
Judgement Date : 27 February, 2023
16-WP-2491-2023
Pdp
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
WRIT PETITION NO. 2491 OF 2023
Rohidas Yamaji Sonawane .. Petitioner
Versus
The State of Maharashtra & Ors. .. Respondents
WITH
WRIT PETITION NO. 2494 OF 2023
Shankar Lukhaji Sonawane .. Petitioner
Versus
The State of Maharashtra & Ors. .. Respondents
WITH
WRIT PETITION NO. 2493 OF 2023
Udaykumar Tulshiram Barde .. Petitioner
Versus
The State of Maharashtra & Ors. .. Respondents
Mr. Balaji Shinde for petitioners.
Mrs. R. A. Salunkhe, AGP for State.
Mr. Vivek B. Rane i/by Mr. Ashwin R. Kapadnis for
respondent nos.4 and 5.
CORAM: S. V. GANGAPURWALA, ACTING CJ. &
SANDEEP V. MARNE, J.
DATE: FEBRUARY 27, 2023
P.C.:
1. The petitioners claim to have been appointed in the
16-WP-2491-2023
year 1985. The petitioners are untrained teachers. The learned counsel for the petitioners submits that the petitioners were continued in service and on attaining the age of superannuation, retired from the service as Assistant Teachers of the Zilla Parishad. According to the learned counsel, the petitioners are entitled for pensionary benefits. The same relief is not accorded to the petitioners. The State Government also issued circular dated 15th July, 2022 to implement the order passed by this Court.
2. The learned counsel for the Zilla Parishad is present.
3. The learned counsel for the petitioners relies on the judgment of the Division Bench of this Court at Aurangabad dated 4th July, 2019 in Writ Petition No. 6143 of 2016 (Smt. Umabai W/o Ramkrishna Deshmukh vs. The State of Maharashtra & Ors.) and another judgment of the Division Bench of this Court dated 24th August, 2020 in Writ Petition No. 3912 of 2019 (Sonu P. Kapadne & Ors. vs. State of Maharashtra).
4. The petitioners shall file a comprehensive representation with the respondents. The respondents shall consider the representation filed by the petitioners and also the judgments delivered by this Court, referred to above and take decision with regard to the pensionary benefit of the petitioners expeditiously, preferably within four months from the date of receipt of the representation.
5. With these observations, writ petitions are disposed of. No costs.
(SANDEEP V. MARNE, J.) (ACTING CHIEF JUSTICE)
Digitally
signed by
PRAVIN
PRAVIN DASHARATH
DASHARATH PANDIT
PANDIT Date:
2023.02.27
19:29:43
+0530
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!