Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Milind Sopanrao Waghmare vs State Of Maharashtra And Ors
2023 Latest Caselaw 7115 Bom

Citation : 2023 Latest Caselaw 7115 Bom
Judgement Date : 18 July, 2023

Bombay High Court
Milind Sopanrao Waghmare vs State Of Maharashtra And Ors on 18 July, 2023
Bench: G.S. Patel, Dr. Neela Gokhale
                                                   905-ASWP-192-2022+.DOC




                                                                          Gitalaxmi



    IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                   CIVIL APPELLATE JURISDICTION
                    WRIT PETITION NO. 192 OF 2022


 Milind Sopanrao Waghmare                                        ...Petitioner
        Versus
 State of Maharashtra & Ors                                  ...Respondents

                                  WITH
                    WRIT PETITION NO. 4747 OF 2022
 Dhanashree Bharat Acharya                                        ...Petitioner
      Versus
 State of Maharashtra through                   General
 Administration Department & Ors                             ...Respondents

                                  WITH
                    WRIT PETITION NO. 4749 OF 2022
                                  WITH
        INTERIM APPLICATION (ST) NO. 18770 OF 2023
                                    IN
                    WRIT PETITION NO. 4749 OF 2022
                                  WITH
             INTERIM APPLICATION NO. 3600 OF 2022
                                    IN
                    WRIT PETITION NO. 4749 OF 2022
 Vinayak Hanmantrao Gurav                                         ...Petitioner
      Versus
 State of Maharashtra            through        General



                                Page 1 of 4
                               18th July 2023


::: Uploaded on - 19/07/2023                     ::: Downloaded on - 20/07/2023 02:54:51 :::
                                                   905-ASWP-192-2022+.DOC




 Administration Department & Ors                            ...Respondents

                                  WITH
                    WRIT PETITION NO. 4707 OF 2021
 Rajendra Bhanudas Andhale & Ors                                 ...Petitioner
        Versus
 State of Maharashtra & Ors                                 ...Respondents

                                  WITH
                    WRIT PETITION NO. 4549 OF 2021
 Vilas Parashram Pawar                                           ...Petitioner
        Versus
 State of Maharashtra through Chief Secretary,
 Government, Mantralaya Mumbai & Ors                        ...Respondents

                                  WITH
                    WRIT PETITION NO. 1343 OF 2023
 Sanjay Vinayakrao Upadhye                                       ...Petitioner
       Versus
 State of Maharashtra through Chief Secretary,
 Government, General Administrative Dept & Anr              ...Respondents

                                  WITH
                   WRIT PETITION NO. 11371 OF 2022
 Abhishek Goenka                                                 ...Petitioner
       Versus
 State of Maharashtra & Ors                                 ...Respondents

                                  WITH
                    WRIT PETITION NO. 230 OF 2023
 Dr Amit Gopaldas Diswal                                         ...Petitioner
       Versus
 State of Maharashtra through Chief Secretary,



                                Page 2 of 4
                               18th July 2023


::: Uploaded on - 19/07/2023                    ::: Downloaded on - 20/07/2023 02:54:51 :::
                                                       905-ASWP-192-2022+.DOC




 Government, General Administrative Dept & Ors                  ...Respondents


 Dr Uday Warunjikar, with Siddhesh Pilankar, for the Petitioners in
       WP/192/2022, WP/4747/2022, WP/4749/2022,
       WP/4549/2021, WP/1343/2023 and for the Applicant in
       IA(ST)/18770/2023.
 Mr Sugandh Deshmukh, for the Petitioner in WP/4707/2021.
 Mr Akshay Deshmukh, for the Petitioner in WP/11371/2022 &
       WP/230/2023.
 Dr Birendra Saraf, Advocate General, with PP Kakade,
       Government Pleader & VM Mali, AGP, for the Respondent-State
       in all WPs.
 Mr AY Sakhare, Senior Advocate, with Ashok Gade & Riya John,
       for Respondent No. 2 in WP/4747/2022 & WP/4749/2022.
 Dr Abhinav Chandrachud, with Saurish Shetye (Amicus Curiae).


                               CORAM      G. S. Patel &
                                          Neela Gokhale, JJ.
                               DATED:     18th July 2023
 PC:-


1. We have heard the parties for some time on the question of law. Dr Saraf seeks time to file an Affidavit in Reply. It is to be filed and served by 8th August 2023. We do not think response affidavits will be required.

2. We list the matters on 11th August 2023.

3. Dr Saraf is also requested to keep available a copy of all the Government Resolutions resorted to in the Petitions, along with

18th July 2023

905-ASWP-192-2022+.DOC

official translations for ease of quoting or extracting in the body of the judgment itself.

4. In Writ Petition No. 4749 of 2022, where the Petitioner is Mr Vinayak Hanmantrao Gurav, Dr Warunjikar informs us that an Interim Application (St) No. 18770 of 2023 has been filed for a direction that the 2nd Respondent, viz., Maharashtra State Electricity Transmission Company ("MahaTransco") be directed to promote the Petitioner to the post of Executive Engineer pursuant to a correction slip issued by the 1st Respondent on 23rd June 2023. The Petitioner, Mr Gurav is a person with multiple disabilities. In that category, he is the only candidate according to Dr Warunjikar. This will undoubtedly be examined by the 1st Respondent represented by Mr Sakhare and accordingly, we allow the Interim Application but with a modified prayer directing the 2nd Respondent, MahaTransco to consider the Petitioner's case for promotion as Executive Engineer, having regard to the nature of the multiple disabilities and the correction slip of 23rd June 2023. This decision will be independently taken on merits and in accordance with law.

5. The Interim Application is disposed of in these terms.

                                (Neela Gokhale, J)                                       (G. S. Patel, J)


            Digitally signed
            by GITALAXMI
GITALAXMI   KRISHNA
KRISHNA     KOTAWADEKAR
KOTAWADEKAR Date:
            2023.07.19
            18:29:53 +0530





                                                              18th July 2023



 

 
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