Citation : 2023 Latest Caselaw 11358 Bom
Judgement Date : 4 November, 2023
IN THE HIGH COURT OF JUDICATURE OF BOMBAY
BENCH AT AURANGABAD
911 WRIT PETITION NO.9587 OF 2019
SANTOSH RAM LOLAPOD
VERSUS
THE STATE OF MAHARASHTRA AND OTHERS
...
AND
912 WRIT PETITION NO.9595 OF 2019
MAYURI RAM LOLAPOD
VERSUS
THE STATE OF MAHARASHTRA AND ANOTHER
...
Advocate for Petitioners in both the matters : Mr. Mahesh S.
Deshmukh i/by. Mr. Arun H. Koralkar
AGP for Respondent / State in both the matters : Mr. S. G. Sangle
Advocate for Respondent No.4 in Writ Petition No.9587 of 2019 :
Mr. S. G. Karlekar
...
CORAM : MANGESH S. PATIL
AND
NEERAJ P. DHOTE, JJ.
DATE : NOVEMBER 04, 2023
OPERATIVE ORDER :
. For the reasons to be recorded separately, the following
order is passed.
ORDER
(i) The Writ Petitions are allowed.
(ii) The impugned Judgment and Order dated 04.07.2019
passed by the Scrutiny Committee, is quashed and set aside.
(iii) The Scrutiny Committee shall immediately issue
certificates of tribe validity to the petitioners of "Mannervarlu"
Scheduled Tribe.
(iv) Rule is made absolute in above terms.
[ NEERAJ P. DHOTE, J. ] [ MANGESH S. PATIL, J. ]
GGP
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!