Citation : 2024 Latest Caselaw 6968 Bom
Judgement Date : 4 March, 2024
40, 41, 46, 57.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
WRIT PETITION NO. 2413 OF 2024
Saraswati Chinanna Almod
VERSUS
The State Of Maharashtra Through Its
Principal Secretary And Others
AND
WRIT PETITION NO. 2414 OF 2024
Balaji Chinanna Almod
VERSUS
The State Of Maharashtra Through Its
Principal Secretary And Others
AND
WRIT PETITION NO. 2433 OF 2024
Maroti Chinanna Almod
VERSUS
The State Of Maharashtra Through Its
Principal Secretary And Others
AND
WRIT PETITION NO. 2448 OF 2024
Sunita Vitthal Almod
VERSUS
The State Of Maharashtra Through
Its Principal Secretary And Others
...
Mr. C. R. Thorat, Advocate for the Petitioner Mr. S. K. Tambe, Mr. P. K. Lakhotiya, Mr. S. B. Narwade, AGPs for Respondents - State ...
CORAM : RAVINDRA V. GHUGE &
R. M. JOSHI, JJ
DATE : MARCH 04, 2024
40, 41, 46, 57.odt
PER COURT :
1. The first three Petitioners namely, Saraswati,
Balaji and Maruti are siblings. The fourth Petitioner
Sunita claims to be a cousin relative. All four have
suffered a common impugned judgment dated 13.02.2024,
by which it has been concluded that they did not belong
to the Mannerwarlu Scheduled Tribe category.
2. All the Petitioners are in Government
services. All make a statement that they would tender
affidavits/undertakings declaring that they would not
seek increments, pay revision, pay fixation, promotion,
service benefits etc., until their claims are
validated. On the basis of such affidavits/undertaking,
they pray for protection of their services.
3. Issue notice to the Respondents, returnable on
02nd April, 2024. The learned AGP waives service of
notice on behalf of all the Respondents.
4. On the condition that each of the Petitioners
would tender an affidavit/undertaking, as noted above,
within 15 days with their respective employers and in
this Court as well, we direct their respective
40, 41, 46, 57.odt
employers not to terminate their services only for the
reason that their claims have been invalidated.
5. All office objections to be removed on or
before 26.03.2024, failing which, the Petition shall be
dismissed without further reference to the Court on
27.03.2024.
(R. M. JOSHI, J) (RAVINDRA V. GHUGE, J) Malani
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!