Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sakshi Maroti Dhanve vs Niklesh Shivram Zinjurde And Anr
2024 Latest Caselaw 532 Bom

Citation : 2024 Latest Caselaw 532 Bom
Judgement Date : 10 January, 2024

Bombay High Court

Sakshi Maroti Dhanve vs Niklesh Shivram Zinjurde And Anr on 10 January, 2024

Author: Vibha Kankanwadi

Bench: Vibha Kankanwadi

2024:BHC-AUG:764-DB


                                                         wp-4368-2020, 4369-2020, 5988-2020 with ca's.odt




                      IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                 BENCH AT AURANGABAD


                              WRIT PETITION NO.4368 OF 2020
                                           WITH
                            CIVIL APPLICATION NO.12309 OF 2023
                                     IN WP/4368/2020

                 Niklesh s/o Shivram Zinjurde
                 Age: 23 years, Occu.: Education
                 R/o. Ambelohal, Tq. Gangapur,
                 Dist. Aurangabad.                                      .. Petitioner

                       Versus

            1.   The State of Maharashtra,
                 Through Secretary,
                 Tribal Development Department,
                 Mantralaya, Mumbai.

            2.   The Scheduled Tribe Caste Certificate
                 Verification Committee Aurangabad,
                 Through its Dy. Director (R),
                 Aurangabad, Dist. Aurangabad.

            3.   The Principal,
                 Raje Shahaji Junior College,
                 (Art, Science and Commerce),
                 Ambelohal, Tq. Gangapur,
                 Dist. Aurangabad.                                      .. Respondents

                                             ...
                                            AND
                              WRIT PETITION NO.4369 OF 2020
                                           WITH
                            CIVIL APPLICATION NO.12308 OF 2023
                                     IN WP/4369/2020

                 Yogesh s/o Sanjay Zinjurde
                 Age: 21 years, Occu.: Education,
                 R/o. Toki, Tq. Gangapur,
                 Dist. Aurangabad                                       .. Petitioner


                                                [1]
                                              wp-4368-2020, 4369-2020, 5988-2020 with ca's.odt




           Versus

1.   The State of Maharashtra,
     Through Secretary,
     Tribal Development Department,
     Mantralaya, Mumbai.

2.   The Scheduled Tribe Caste Certificate
     Verification Committee Aurangabad,
     Through its Dy. Director (R),
     Aurangabad, Dist. Aurangabad.

3.   The Principal,
     Raje Shahaji Junior College,
     (Art, Science and Commerce),
     Ambelohal, Tq. Gangapur,
     Dist. Aurangabad.                                      .. Respondents

                                 ...
                                AND
                  WRIT PETITION NO.5988 OF 2020
                               WITH
                CIVIL APPLICATION NO.12310 OF 2023
                         IN WP/5988/2020

     Ritik s/o Shivram Zinjurde
     Age: 19 years, Occu.: Education,
     R/o. Ambelohal, Tq. Gangapur,
     Dist. Aurangabad                                       .. Petitioner

           Versus

1.   The State of Maharashtra,
     Through Secretary,
     Tribal Development Department,
     Mantralaya, Mumbai.

2.   The Scheduled Tribe Caste Certificate
     Verification Committee Aurangabad,
     Through its Dy. Director (R),
     Aurangabad, Dist. Aurangabad.


                                    [2]
                                                       wp-4368-2020, 4369-2020, 5988-2020 with ca's.odt




3.    The Principal,
      Raje Shahaji Junior College,
      (Art, Science and Commerce),
      Ambelohal, Tq. Gangapur,
      Dist. Aurangabad.                                              .. Respondents

                                         ...
Mr. S. M. Vibhute, Advocate for petitioners in all the writ petitions.
Mr. P. S. Patil, AGP for respondents - State in all the writ petitions.
Mr. S. N. Lale Yelwatkar, Advocate for applicants in all the civil applications.
                                         ...


                           CORAM :             SMT. VIBHA KANKANWADI AND
                                               S. G. CHAPALGAONKAR, JJ.
                           DATE      :         JANUARY 10, 2024.

JUDGMENT (Per Smt. Vibha Kankanwadi, J.) :

-

. Rule. Rule made returnable forthwith. Heard learned Advocates for

the appearing parties finally by consent.

2. By these petitions, the petitioners, who are the relatives i.e. two of

them are real brothers and another is cousin, are seeking quashment of the

impugned judgment and order invalidating their caste claim.

3. The petitioners claim that they belong to 'Koli Mahadev', which a

Scheduled Tribe. After their proposals for validation were referred to

respondent No.2 Committee, the Vigilance Cell has conducted inquiry and

after the report was received, it is stated that respondent No.2 - Committee

had issued show cause notice to the petitioners on 05.08.2019 along with

wp-4368-2020, 4369-2020, 5988-2020 with ca's.odt

the copy of said report to file their say. The say was given. Thereafter, the

common judgment and order has been passed.

4. The petitioners contend that at the time of filing verification

proposals by Yogesh and Ritik, inadvertently they have not given detailed

genealogy, but the detailed genealogy of the family of the petitioners was

given in the vigilance inquiry. It is the contention of the petitioners that

they could not get a proper opportunity to explain the contra entries and,

in fact, there was no interpolations in the documents, which they relied.

Learned Advocate for the petitioners contend that the oldest document was

the Khasra Pahani Patrak of the year 1954-1955 and in the judgment,

respondent No.2 Committee has unnecessarily concluded that 'Koli

Mahadev' word has been inserted later on. He prayed for remand, though

it has not been specifically prayed in the petitions so that the petitioners

can get a proper opportunity to explain the alleged contra entries.

5. Learned AGP has strongly opposed and submitted that a detailed

inquiry has been conducted. Proper opportunity was given to the

petitioners by issuing show cause notice to file reply in respect of the report

submitted by the Vigilance Cell and after hearing the learned Advocate for

the petitioners, the order has been passed. Reasons have been given.

Under the said circumstance, there is no question of giving any more

opportunity.

wp-4368-2020, 4369-2020, 5988-2020 with ca's.odt

6. We had considered the record and proceedings, which was made

available by the respondents. The photocopy of the Khasra Pahani Patrak

in fact does not appear to be in different ink or handwriting. The entry at

Serial No.26 relied by the present petitioners is in respect of Rangulal

Shankar. If the committee was of the opinion that it is in different

handwriting, then the original ought to have been called. Mere reliance on

the Vigilance Cell report in that respect will not be proper. Further, it

appears that the Vigilance Cell Officer has not recorded the statement of

the revenue officer/clerk, who is the custodian of said Khasra Pahani

Patrak. In order to arrive at a conclusion that a particular entry is in

different handwriting and ink, only that page need not be considered. Few

pages from the said Khasra Pahani Patrak should have been perused.

7. It appears that the Vigilance Officer has collected school record of

various relatives of the petitioners. What was disturbing is that the

documents themselves were not collected, but certificate or opinion of the

headmaster on a chart has been taken. One of the old entry in respect of

admission to the school of paternal aunt of the petitioners is dated

19.07.1976 and that of uncle is dated 27.07.1978. The headmaster himself

is certifying that the entry in respect of caste is in different handwriting and

ink. When he is supposed to be the custodian of the document, such remark

was not sufficient. He will have to explain as to when that change or

wp-4368-2020, 4369-2020, 5988-2020 with ca's.odt

insertion would have been made. The document itself was not before the

committee. Same is the case as regards school record of relative Zinjurde

Ankush Baburao, Zinjurde Sanjay Bandu and Zinjurde Raju Laxman.

Therefore, we are of the opinion that unless the record itself is not before

the committee or clear photocopy as if it was the original (in which the

clear distinction between the change in the handwriting and the ink is

visible), is before the committee or it was so perused personally by the

Vigilance Cell Officer, these documents could not have been discarded by

the committee, when those documents were in favour of the petitioner.

8. As regards the show cause notice is concerned, it appears that the

copy of the report is given and it is vaguely stated that there are contra

entries. Further, in respect of genealogy is concerned, we agree to the

submissions that people generally give a limited genealogy on which they

want to rely. They may not give the complete genealogy. A person unless

has knowledge about the names of the ancestors will not give the

genealogy, but when he has the knowledge, then he ought to have given it,

but for some mistaken fact he has not given the complete genealogy and

that does not mean that there was no relationship. Therefore, an

opportunity ought to have been given by the committee to the petitioners

to explain the genealogy, which was drawn by the Vigilance Cell.

9. We are of the opinion that the matters need remand as proper

wp-4368-2020, 4369-2020, 5988-2020 with ca's.odt

opportunity was not given. All the writ petitions deserves to be partly

allowed. Hence, the following order :-

ORDER

I) All the Writ Petitions stand partly allowed.

II) The impugned judgment and order dated 08.08.2019 passed

by respondent No.2 Committee, invalidating the Tribe Claim of

petitioners of 'Koli Mahadev', stands quashed and set aside. Their

matters are remanded before respondent No.2 Committee.

III) Respondent No.2 Committee to give an opportunity to the

petitioners to explain the contra entries and also to call the

photocopies of the registers in respect of which it is observed by the

Committee that there is insertion of caste under different ink and

handwriting. Even in that report, opportunity of being heard should

be given to the petitioners.

IV) Liberty is given to the petitioners to place on record any other

documents on which they want to rely, which may also be got

verified by the Committee.

V) Thereafter respondent No.2 Committee to proceed to decide

the matter as per the law.

wp-4368-2020, 4369-2020, 5988-2020 with ca's.odt

VI) In view of the fact that the matter pertains to students, we

expedite the inquiry. The inquiry should be completed within two

months from today and the decision be given by the Committee

within one month upon the conclusion of inquiry.

VII) Pending civil applications, if any, stand disposed of.

VIII) Rule is made absolute in the above terms.

[ S. G. CHAPALGAONKAR ]                      [ SMT. VIBHA KANKANWADI ]
         JUDGE                                         JUDGE

scm





 

 
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