Citation : 2023 Latest Caselaw 5553 Bom
Judgement Date : 13 June, 2023
1 WP / 6245 /2023 +
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
962 WRIT PETITION NO.6245 OF 2023
GANESH JANARDAN NIKAM
VERSUS
THE STATE OF MAHARASHTRA THROUGH
ITS SECRETARY AND OTHERS
AND
979 WRIT PETITION NO.6263 OF 2023
AKASH RAMESH JADHAV
VERSUS
STATE OF MAHARASHTRA THROUGH THE SECRETARY AND OTHERS
...
Advocate for Petitioner in both WPs : Patil Bipinchandra K
AGP for the respondent - State : Mr. P.K. Lakhotiya and Mr. A.S. Shinde
...
CORAM : MANGESH S. PATIL &
S.G. CHAPALGAONKAR, JJ.
DATE : 13 JUNE 2023
PC :
Heard.
2. Both these petitions raise a common issue in respect of
denial of petitioners' claim seeking approval to their appointment on
compassionate ground on the ground that they were recruited against
the posts which have been created from the self-generated funds /
income of the zilla parishad.
3. This Court in the matter of Amol S/o Sahebrao
Suryawanshi Vs. The State of Maharashtra and others (Writ Petition
2 WP / 6245 /2023 +
no. 9119 of 2021 with connected matter) vide judgment dated
20-08-2022 has already considered and decided the issue.
4. Issue notice returnable on 11 July 2023. Learned AGP
waives service for respondent no. 1 in both petitions.
[ S. G. CHAPALGAONKAR ] [ MANGESH S. PATIL ]
JUDGE JUDGE
arp/
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!