Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vasant S/O Kewaldas Kathane vs The Zilla Parishad, Nagpur ...
2023 Latest Caselaw 4779 Bom

Citation : 2023 Latest Caselaw 4779 Bom
Judgement Date : 4 May, 2023

Bombay High Court
Vasant S/O Kewaldas Kathane vs The Zilla Parishad, Nagpur ... on 4 May, 2023
Bench: A.S. Chandurkar, M. W. Chandwani
                                     1                             32-wp-438-17+6.odt



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

     WRIT PETITION NO. 438/2017, 436/2017, 439/2017, 441/2017,
                 442/2017, 447/2017 AND 829/2017

 WRIT PETITION NO. 438 OF 2017

  Rabbil S/o. Rustam Pathan (dead)
  Aged 63 yrs, Occu:- Retired Civil Engineer Asstt, Kuhi,
  Distt:- Nagpur, R/o. Pachkhedi Punarvasan, Jivanapur,
  Taluka- Kuhi, Distt:- Nagpur.
  (LR of petitioner taken on record as per order
  dt. 25.01.23 passed by this Hon'ble Court)
  Khattijabegum Wd/o. Rabbil Pathan,
  Aged 60 yrs, Occ. Household, R/o. Pachkhedi
  Punarvasan, Jivanapur, Taluka-Kuhi, Distt-Nagpur.
                                                                 . . . PETITIONER
                      // V E R S U S //

  1. The Zilla Parishad, Nagpur
     Through:- The Chief Executive Officer,
     Zilla Parishad, Nagpur.

  2. The State of Maharashtra
     Through :- The Secretary,
     Rural Development & Water Conservation
     Department, Mantralaya, Mumbai-32.

  3. The Additional Commissioner,
     Nagpur Division, Nagpur.
     (Amendment carried out as per Hon'ble
     Court's order dated 27.04.2018)                        . . . RESPONDENTS

                                         WITH

 WRIT PETITION NO. 436 OF 2017

 Vijay S/o. Viththalrao Vinchurkar,
 Aged-61 yrs, Occu:- Retired Civil Engineering Asstt,
 Kalmeshwar, Distt:- Nagpur,
 R/o. Plot No. 156, Arunodaya Apartment,
 Dattatrayanagar, Post- Ayodhyanagar,
 Nagpur- 440024.
                                                              . . . . . .PETITIONER


::: Uploaded on - 04/05/2023                       ::: Downloaded on - 05/05/2023 17:14:34 :::
                                    2                          32-wp-438-17+6.odt



                               // V E R S U S //

 1. The Zilla Parishad, Nagpur
    Through:- The Chief Executive Officer,
    Zilla Parishad, Nagpur.

 2. The State of Maharashtra
    Through :- The Secretary,
    Rural Development & Water Conservation
    Department, Mantralaya, Mumbai-32.

 3. The Additional Commissioner,
    Nagpur Division, Nagpur.
    (Amendment carried out as per Hon'ble
    Court's order dated 27.04.2018)
                                                        . . . . RESPONDENTS

                                       WITH

 WRIT PETITION NO. 439 OF 2017

 Rama S/o. Punjaramji Khapare,
 Aged-63 yrs, Occu:- Retired Civil Engineer Asstt,
 Hingna, Distt:- Nagpur
 R/o. Near Sai Mandir, Ward No. 10,
 Kalmeshwar, Distt:- Nagpur.
                                                         . . . . . .PETITIONER

                               // V E R S U S //

 1. The Zilla Parishad, Nagpur
    Through:- The Chief Executive Officer,
    Zilla Parishad, Nagpur.

 2. The State of Maharashtra
    Through :- The Secretary,
    Rural Development & Water Conservation
    Department, Mantralaya, Mumbai-32.

 3. The Additional Commissioner,
    Nagpur Division, Nagpur.
    (Amendment carried out as per Hon'ble
    Court's order dated 27.04.2018)
                                                        . . . . RESPONDENTS


::: Uploaded on - 04/05/2023                  ::: Downloaded on - 05/05/2023 17:14:34 :::
                                    3                          32-wp-438-17+6.odt



                                       WITH

 WRIT PETITION NO. 441 OF 2017

 Sahadeo S/o. Zingar Talmale,
 Aged-63 yrs, Occ:- Retired Civil Engineer Asstt,
 Kuhi, Distt:- Nagpur,
 R/o. Shanichara, Ward No. 4,
 Kuhi, Distt:- Nagpur.
                                                         . . . . . .PETITIONER

                               // V E R S U S //

 1. The Zilla Parishad, Nagpur
    Through:- The Chief Executive Officer,
    Zilla Parishad, Nagpur.

 2. The State of Maharashtra
    Through :- The Secretary,
    Rural Development & Water Conservation
    Department, Mantralaya, Mumbai-32.

 3. The Additional Commissioner,
    Nagpur Division, Nagpur.
    (Amendment carried out as per Hon'ble
    Court's order dated 27.04.2018)
                                                        . . . . RESPONDENTS
                                       WITH

 WRIT PETITION NO. 442 OF 2017

 Haridas S/o. Ganeshrao Ambade,
 Aged-63 yrs, Occu.:- Retired Civil Engineering Asstt,
 Kuhi, Distt:- Nagpur
 R/o. 114, Dipaknagar, Nari Road,
 Post-Uppalwadi, Nagpur-26.
                                                     . . . . . .PETITIONER

                               // V E R S U S //

 1. The Zilla Parishad, Nagpur
    Through:- The Chief Executive Officer,
    Zilla Parishad, Nagpur.



::: Uploaded on - 04/05/2023                  ::: Downloaded on - 05/05/2023 17:14:34 :::
                                    4                          32-wp-438-17+6.odt



 2. The State of Maharashtra
    Through :- The Secretary,
    Rural Development & Water Conservation
    Department, Mantralaya, Mumbai-32.

 3. The Additional Commissioner,
    Nagpur Division, Nagpur.
    (Amendment carried out as per Hon'ble
    Court's order dated 27.04.2018)
                                                        . . . . RESPONDENTS

                                       WITH

 WRIT PETITION NO. 447 OF 2017

 Vasant S/o. Kewaldas Kathane,
 Aged-63 yrs, Occu:- Retired Civil Engineering Asstt,
 Hingna Distt:- Nagpur
 R/o. Dhamanandnagar, Peelinadi,
 Kamptee Road, Nagpur-440016.
                                                         . . . . . .PETITIONER

                               // V E R S U S //

 1. The Zilla Parishad, Nagpur
    Through:- The Chief Executive Officer,
    Zilla Parishad, Nagpur.

 2. The State of Maharashtra
    Through :- The Secretary,
    Rural Development & Water Conservation
    Department, Mantralaya, Mumbai-32.

 3. The Additional Commissioner,
    Nagpur Division, Nagpur.
    (Amendment carried out as per Hon'ble
    Court's order dated 27.04.2018)
                                                        . . . . RESPONDENTS

                                       AND




::: Uploaded on - 04/05/2023                  ::: Downloaded on - 05/05/2023 17:14:34 :::
                                              5                               32-wp-438-17+6.odt



 WRIT PETITION NO. 829 OF 2017

 Kashiram S/o. Jangluji Lende,
 Aged-65 yrs, Occu:- Retired Civil Engineering Asstt,
 Ramtek, Distt:- Nagpur
 R/o. 23, Gadgenagar, Galli No. 1,
 Bypass Road, Post:- Dighori,
 Nagpur- 440024.
                                                                        . . . . . .PETITIONER

                                     // V E R S U S //

 1. The Zilla Parishad, Nagpur
    Through:- The Chief Executive Officer,
    Zilla Parishad, Nagpur.

 2. The State of Maharashtra
    Through :- The Secretary,
    Rural Development & Water Conservation
    Department, Mantralaya, Mumbai-32.

 3. The Additional Commissioner,
    Nagpur Division, Nagpur.
    (Amendment carried out as per Hon'ble
    Court's order dated 27.04.2018)
                                                                       . . . . RESPONDENTS

 ---------------------------------------------------------------------------------------------------
 Shri D. P. Shouche, Advocate for petitioner.
 Shri Shaikh Majid, Advocate for respondent no. 1.
 Smt. S. S. Jachak, AGP for respondent nos. 2 and 3/State.
 ---------------------------------------------------------------------------------------------------
          CORAM :-         A. S. CHANDURKAR & M. W. CHANDWANI, JJ.
 RESERVED ON                   :- 27.04.2023

 PRONOUNCED ON :- 04.05.2023


 JUDGMENT (PER: M. W. CHANDWANI, J.):-

                  Heard.




                                      6                          32-wp-438-17+6.odt



2. Rule. Rule made returnable forthwith and heard learned

counsel for the parties.

3. In this batch of petitions, the petitioners are challenging

the order passed by respondent no. 1 withdrawing pay-scale of Junior

Engineer granted to them.

4. The petitioners in all the petitions were appointed as

Muster Clerks and later on their posts were regularized. In the year

1999, the post of Muster Clerk and other cadres were amalgamated in

the cadre of Civil Engineer Assistant. Meanwhile, the Government has

introduced scheme of Time Bound Promotion of granting pay-scale of

next cadre for the employees, who cannot be promoted for continuous

period of 12 years, by way of Government Resolution dated

08.06.2015. The petitioners were granted the pay-scale of Junior

Engineer from the date when they completed 45 years of age and also

got exemption from the mandatory departmental examination for the

post of Junior Engineer. However, subsequently by the impugned

orders, the pay-scale of Junior Engineer assigned to the petitioners

were reduced on the premise that the petitioners are entitled to higher

pay-scale only from the date of absorption in the cadre of Civil

Engineer Assistant and not from the date of their posting as Muster

7 32-wp-438-17+6.odt

Clerks. Therefore, these petitioners approached this Court by way of

the present batch of petitions.

5. We have heard Shri D. P. Shouche, learned counsel for the

petitioner, Shri Shaikh Majid, learned counsel for the respondent no. 1

and Smt. S. S. Jachak, learned Assistant Government Pleader for

respondent nos. 2 and 3/State.

6. We need not to delve deeper into the argument and

counter argument advanced by learned counsels for the respective

parties. Suffice to say that since the post of Muster Clerk was

amalgamated with the post of Civil Engineer Assistant therefore, while

granting Time Bound Promotion, the date of amalgamation of post of

Muster Clerks with the post of Civil Engineer Assistants is immaterial.

Since, the petitioners have worked for more than 12 years on the post

of Muster Clerk as well as Civil Engineer Assistant, which is one and

the same cadre therefore, the period of working as Muster Clerk

cannot be excluded for granting benefit of Time Bound Promotion for

granting pay-scale of Junior Engineer.

7. The perusal of the communication dated 22.06.2007

addressed by State of Maharashtra to all Chief Executive Officers of

Zilla Parishads revels that the State of Maharashtra has approved

8 32-wp-438-17+6.odt

granting of pay-scale of Junior Engineer to the employees, who are

absorbed as Civil Engineer Assistant from the post of Mistri, Grade-I

and II, Road Clerk, Muster Clerk, Tracer etc. upon their completion of

12 years of service on the said cadre.

8. The issue involved in the present batch of petitions is

squarely covered and is no more res-integra since the Division Bench

of this Court has dealt with the issue raised in the present petition in

various judgments including in Writ Petition No. 4915/2012, decided

on 19.09.2013 (Coram: B. R. Gavai & Z. A. Haq, JJ), Writ Petition No.

1531/2019, decided on 06.08.2019 (Coram: R. K. Deshpande & Vinay

Joshi, JJ.), Writ Petition No. 2009/2018, decided on 30.09.2019

(Coram: Sunil B. Shukre & Milind N. Jadhav, JJ.) and Writ Petition No.

755/2014, decided on 21.03.2023 (Coram: Rohit B. Deo & Mrs.

Vrushali V. Joshi, JJ.).

9. In view of the aforesaid, we see no difficulty in allowing

the petitions by declaring that the petitioners were entitled for higher

pay-scale from the date on which they attained age of 45 years

whereby condition of examination for higher post was exempted.

Consequently, the impugned order withdrawing the higher pay scale

from the date of amalgamation/absorption to the post of Civil Engineer

Assistant is set aside.

9 32-wp-438-17+6.odt

10. The respondents are hereby directed to grant benefit of

pay-scale of Junior Engineer to the petitioners from the respective

dates on which they have completed age of 45 years within a period of

three months from date of receipt of copy of the judgment.

11. Rule is made absolute in the above term. No costs.

              (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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter