Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhaurao S/O Kaleshwarrao Atram vs S. T. Caste Certificate Scrutiny ...
2023 Latest Caselaw 2928 Bom

Citation : 2023 Latest Caselaw 2928 Bom
Judgement Date : 24 March, 2023

Bombay High Court
Bhaurao S/O Kaleshwarrao Atram vs S. T. Caste Certificate Scrutiny ... on 24 March, 2023
Bench: A.S. Chandurkar, M. W. Chandwani
                                                    1                                      915-wp-1875-23.odt

                            IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
                                      NAGPUR BENCH, NAGPUR.

                                      WRIT PETITION NO. 1875 OF 2023
                                       Bhaurao S/o. Kaleshwarrao Atram
                                                             Vs.
               The Schedule Tribe Caste Certificate Scrutiny Committee and another
              ------------------------------------------------------------------------------------------------
              Office Notes, Office Memoranda of                                Court's or Judge's Order
              Coram, appearances, Court's Orders
              or directions and Registrar's order
              ----------------------------------------------------------------------------------------------------
                       Shri Ashwin Deshpande, Advocate for petitioner.
                       Shri A. A. Madiwale, AGP for respondent no.1/State.



                       CORAM :-         A. S. CHANDURKAR & M. W. CHANDWANI, JJ.

DATED :- 24.03.2023.

It is submitted by the learned counsel for the petitioner that in terms of paragraph no. 92 of the judgment of the Hon'ble Supreme Court in the case of The State of Maharashtra Vs. Keshao Vishwanath Sonone [2021 (4) ALL MR 784 (S.C.)], the Scrutiny Committee ought to have considered the petitioner's affinity with "Gond" tribe. However, the Committee has examined the aspect of affinity with "Gond Gowari".

2. Issue notice to the respondents, returnable in four weeks.

3. The learned Assistant Government Pleader waives notice for respondent no. 1.

4. The record of the Scrutiny Committee be obtained for perusal.



RR Jaiswal



                                                       2                               915-wp-1875-23.odt

5. The services of the petitioner shall not be disturbed on account of order of invalidation.

6. The petitioner to replace illegible pages in the Writ Petition before the returnable date.

7. To be heard alongwith Writ Petition No. 1851/2023.

(M. W. CHANDWANI, J.) (A. S. CHANDURKAR, J.)

RR Jaiswal

 
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