Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Qadiroddin Quazi Nasiruddin Quazi vs Zilla Parishad, Washim Thr. Its Chief ...
2024 Latest Caselaw 3326 Bom

Citation : 2024 Latest Caselaw 3326 Bom
Judgement Date : 5 February, 2024

Bombay High Court

Qadiroddin Quazi Nasiruddin Quazi vs Zilla Parishad, Washim Thr. Its Chief ... on 5 February, 2024

Author: M.S. Jawalkar

Bench: Avinash G. Gharote, M.S. Jawalkar

2024:BHC-NAG:1402-DB



                 Judgment                          1              38Awp2800.23+2.odt




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


                                  WRIT PETITION NO. 2800/2023
                                            WITH
                                  WRIT PETITION NO. 2801/2023
                                            AND
                                  WRIT PETITION NO. 4805/2023


                 WRIT PETITION NO. 2800/2023

                        Qadiroddin Quazi Nasiruddin Quazi,
                        Aged about 66 years, Occ. Retired,
                        R/o. Subhash Chowk, Behind Police Chowky,
                        Mangrul Pir, District Washim

                                                              .... PETITIONER(S)

                                            // VERSUS //

                        Zilla Parishad, Washim
                        Through its Chief Executive Officer
                                                              .... RESPONDENT(S)

                                               WITH

                 WRIT PETITION NO. 2801/2023

                 (1)    Uddavrao Murlidhar Bathe,
                        Aged about 73 years, Occ. Retired,
                        R/o. Sudguru Nagar, Babawadi,
                        Malkapur Road, Tah. Nandura,
                        District Buldhana




..ANSARI..
              Judgment                         2              38Awp2800.23+2.odt




             (2)   Ganesh Ganpatrao Bondre,
                   Aged about 75 years, Occ. Retired,
                   R/o. Appaswami Colony,
                   Near New Police Station, Akot,
                   District Akola
                                                         .... PETITIONER(S)

                                       // VERSUS //

                   Zilla Parishad, Washim
                   Through its Chief Executive Officer
                                                         .... RESPONDENT(S)

                                           AND

             WRIT PETITION NO. 4805/2023

                   Bhaskar Tulshiram Waghmare,
                   Aged about 60 years, Occ. Retired,
                   R/o. Shahapur, Mangrulpir,
                   Dist. Washim
                                                         .... PETITIONER(S)

                                       // VERSUS //

                   Zilla Parishad, Washim
                   Through its Chief Executive Officer
                                                         .... RESPONDENT(S)

             ∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞
              Mr. N.R. Saboo, Advocate for the Petitioner(s) in all Petitions
             Mr. M.L. Vairagade, Advocate for the Respondent in all Petitions
             ∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞

             CORAM : AVINASH G. GHAROTE &
                     SMT. M.S. JAWALKAR, JJ.



..ANSARI..
              Judgment                           3               38Awp2800.23+2.odt




             CLOSED FOR JUDGMENT ON :- JANUARY 31, 2024
             JUDGMENT PRONOUNCED ON :- FEBRUARY 05, 2024


             JUDGMENT :

- (PER: SMT. M.S. JAWALKAR, J.)

. RULE. Rule made returnable forthwith. Heard finally by

consent of the learned Counsel for the respective parties at the

stage of admission.

(2) Since common issue is involved in all the Petitions, they are

being disposed of by this common judgment.

(3) The Petitioners are seeking direction to the Respondent -

Zilla Parishad, Washim to fix the scale of the Petitioners on the

post of Junior Engineer in the pay-scale of Rs. 5500-9000 from the

date on which the Petitioners completed 12 years of service on

the post of Muster Clerk/Tracer/Mistry Grade and also by grant

of 2nd Pay Revision, accordingly revise pay of the Petitioner after

completion of 24 years of service. It is further prayed for

directions to the Respondent to release the difference of salary

arising out of grant of Prayer Clause (i) along with interest on the

..ANSARI..

Judgment 4 38Awp2800.23+2.odt

delayed payment. The Petitioner in Writ Petition No. 2800/2023

is also seeking order of recovery of Rs. 8,46,742/- issued by the

Respondent - Zilla Parishad to be quashed and set aside and for

direction to refund the amount of Rs. 2,76,705/- along with

interest.

(4) The Petitioners are appointed as Muster

Clerk/Tracer/Mistry Grade and were paid the revised pay on

time bound promotion after completion of 12 years of service in

the pay-scale of Rs. 1200-2040 w.e.f. 01/10/1994.

(5) Learned Counsel for the Petitioners submits that on

01/07/1998, due to division of Akola District, the services of the

Petitioners were transferred in the Respondent - Zilla Parishad,

Washim. The State of Maharashtra abolished the posts of Muster

Clerk/Tracer and other technical posts on 20/05/1999 and all

these posts were clubbed in one cadre namely the Civil Engineer

Assistant in view of the Government Resolution dated

20/05/1999. As per the Circular dated 22/06/2007 issued by the

State of Maharashtra, the Respondent - Zilla Parishad ought to

..ANSARI..

Judgment 5 38Awp2800.23+2.odt

have revised the pay of the Petitioners by giving pay-scale of

Junior Engineer after completion of 12 years of service by

counting the period of service from the date of the initial

appointment on the posts of Muster Clerk/Tracer/Mistry Grade.

(6) It appears that some of the Employees approached this

Court by filing Writ Petition No. 6676/2017 (Chandrashekhar

Amrutrao Khote & ors. vs. Zilla Parishad, Washim & another)

made identical grievance. This Court, vide judgment dated

06/02/2020, allowed the said Writ Petition and issued directions

to the Respondent - Zilla Parishad to pay the revised pay on the

post of Junior Engineer to the Petitioners in the said Writ

Petition. The said Petitioners also made various Representations

along with the other Muster Clerks and reiterated their

grievance. Though the Petitioners were given deemed date of

absorption, however, they were not paid the revised pay of

Junior Engineer.

(7) We have heard learned Counsel for the respective parties

and perused the judgment passed in Writ Petition No. 6676/2017.

..ANSARI..

Judgment 6 38Awp2800.23+2.odt

(8) This Court in the said judgment, by relying on the various

judgments of this Court, concluded that the decision of the

Government dated 22/06/2007 cannot be taken away by a

clarificatory Government Resolution dated 28/07/2014.

(9) The said Writ Petition was allowed and the Respondent -

Zilla Parishad was directed to settle the pay-scale of the

Petitioners on the post of Junior Engineer in the pay band of Rs.

5500-9000 from the date they have completed 12 years in service

after being posted on the post of Mistry Grade.

(10) The issue involved in the present Petitions is squarely

covered by the judgment passed in Writ Petition No. 6676/2017.

Hence, we find that the ends of justice would meet if the present

Writ Petitions are allowed in the similar terms.

(11) Hence, we proceed to pass following order:-

ORDER

(a) The Writ Petitions are partly allowed.

..ANSARI..

Judgment 7 38Awp2800.23+2.odt

(b) The Respondent - Zilla Parishad is directed to settle

the pay-scale of the Petitioners on the post of Junior

Engineer in the pay band of Rs. 5000-9000 from the date

they have completed 12 years in service, after being posted

on the posts of Muster Clerk/Tracer/Mistry Grade.

(c) In view of the above relief granted, the Respondent -

Zilla Parishad shall consider as to whether the Petitioners

would be entitled for any further relief as per their service

conditions.

Rule is made partly absolute in the above terms. No costs.

Pending Application(s), if any, stand(s) disposed of.

(SMT. M.S. JAWALKAR, J.) (AVINASH G. GHAROTE, J.)

Signed by: A.P. ANSARI ..ANSARI..

Designation: PS To Honourable Judge Date: 05/02/2024 17:50:27

 
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