Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sharad S/O Dagu Patil And Ors vs The State Of Maharashtra Thru ...
2024 Latest Caselaw 3218 Bom

Citation : 2024 Latest Caselaw 3218 Bom
Judgement Date : 2 February, 2024

Bombay High Court

Sharad S/O Dagu Patil And Ors vs The State Of Maharashtra Thru ... on 2 February, 2024

Author: M.M. Sathaye

Bench: Nitin Jamdar, M.M. Sathaye

2024:BHC-AS:6528-DB



               Husen                                   1                 55 WP-11213-2023.doc


                       IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                      CIVIL APPELLATE JURISDICTION

                                    WRIT PETITION NO. 11213 OF 2023

                   Sharad S/o Dagu Patil And Ors.                          ...Petitioners
                          Versus
                   The State Of Maharashtra And Ors.                       ...Respondents
                                                 .......
                   Mr. C.K. Bhangoji a/w. E.S. Murge, for Petitioners
                   Ms. S.B. Kalel, AGP for Respondent/State.
                                                 .......

                                                        CORAM : NITIN JAMDAR &
                                                                M.M. SATHAYE, JJ.
                                                        DATE      : 2 FEBRUARY 2024

               P.C.:
               .         The Petitioners 282 in number, working with Zilla Parishad,

Nashik have sought a writ of Mandamus to Respondent - Zilla Parishad to grant additional increments as per their Confidential Reports relying on Government Resolution dated 31 October 1989 There is neither an application made by the Petitioners for this relief nor any rejection by the Respondents. The Petitioners are relying on a decision of this Court in Writ Petition No. 14240 of 2019 with other connected matters dated 6 October 2022.

2. We dispose of this Petition granting liberty to the Petitioners to apply to the Respondent - Zilla Parishad for the reliefs as prayed in this Petition annexing copy of the judgment of this Court to their

Husen 2 55 WP-11213-2023.doc

representations. The Respondent - Zilla Parishad will take decision thereupon, and in case, the Petitioners' case is covered by this judgment proceed, to pass necessary order. If the Respondent - Zilla Parishad is proposing to pass any adverse order then it should be reasoned one after dealing with the judgment which will be annexed by the Petitioners to their representations. If the Respondent Authority decides the applications without dealing with the order of this Court in its order, if they are placed on record, the Court would take a serious view of the matter. After the applications are so made the Respondent - Zilla Parishad will pass necessary orders as above within a period of 8 weeks thereafter subject to pressing public duties.

3. Writ petition is disposed of in the above terms.

( M.M. SATHAYE, J.)                             ( NITIN JAMDAR, J.)





 

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter