Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kinjal Vilas Bastav vs State Of Maharashtra Thr Its Secretary ...
2024 Latest Caselaw 26588 Bom

Citation : 2024 Latest Caselaw 26588 Bom
Judgement Date : 23 October, 2024

Bombay High Court

Kinjal Vilas Bastav vs State Of Maharashtra Thr Its Secretary ... on 23 October, 2024

Author: Ravindra V. Ghuge

Bench: Ravindra V. Ghuge, M.M. Sathaye

2024:BHC-AS:43106-DB


                                                              .. 1 ..                  916-WP-14956-2024 AS


                                    IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                            CIVIL APPELLATE JURISDICTION

                                                 WRIT PETITION NO. 14956 OF 2024

                               Kinjal Vilas Bastav, Age 18 years
                               Occupation : Student,
                               Residing at B/8, Mulund Sagar
                               Prasad CHS Ltd. Gavanpada Village
                               Road, Mulund East, Mumbai 400 081                     ... Petitioner

                                       Versus

                               1.      State of Maharashtra
                                       Thr. Its Secretary, Tribal,
           Digitally signed
           by PALLAVI
                                       Development Department,
           MAHENDRA
PALLAVI
MAHENDRA
           WARGAONKAR                  Mantralaya, Mumbai 400 0332.
WARGAONKAR Date:
           2024.10.24
           14:46:22
           +0530
                               2.      Scheduled Tribe Certificate Scrutiny
                                       Committee Konkan Division, Thane
                                       Through its Member Secretary,
                                       Having its office at 6th floor, MTNL Bldg.,
                                       Charai, Thane (West),
                                       District Thane.

                               3.    Commissioner and Competent Authority,
                                     State Common Entrance Cell,
                                     Maharashtra having its office at
                                     New Excelsior Bldg., 8th floor,
                                     A.K. Nayak Marg, Fort, Mumbai - 1 ... Respondents
                                                               ...
                               Mr. Chaitanya Bhangoji a/w Mr. R.K. Mendadkar a/w Priyank
                               Shaw, Advocate for the Petitioner.

                               Ms. P.M.J. Deshpande, AGP, for the Respondent Nos.1 and 2 -
                               State.

                               Mr. Vikas Mali, Advocate for Respondent No.3 - CET CELL.
                                                             ...


                       Pallavi Wargaonkar, PS




                              ::: Uploaded on - 05/11/2024                   ::: Downloaded on - 09/11/2024 06:49:33 :::
                                             .. 2 ..                    916-WP-14956-2024 AS


                                 CORAM : RAVINDRA V. GHUGE
                                                  &
                                         M.M. SATHAYE, JJ.

                                 DATE :-       23rd OCTOBER, 2024


       ORAL JUDGMENT (Per Ravindra V. Ghuge, J.) :-

1. Rule. Rule made returnable forthwith and heard

finally by the consent of the parties.

2. The Petitioner has put forth prayer clauses (a) and

(b), as under:-

"a. That this Hon'ble Court be pleased to issue a writ of mandamus and or any other writ, order or direction in the nature of mandamus directing the Respondent No. 2 committee to decide the application dated 23.4.2024 filed by the petitioner for grant of Caste Validity Certificate in the light of Judgment and order dated 23.11.2017 passed by this Hon'ble Court in Writ Petition no.3134 of 2009 in the case of her father and real uncle as expeditiously as possible and in any event, before 31.10.2024.

b. Pending hearing and final disposal of this writ petition, the respondent no. 3 be directed by mandatory injunction to consider the case of the petitioner for admission in the first year of B. Pharmacy degree course under ST category and to grant admission if the Petitioner is in merit list of ST candidate and otherwise found eligible."

Pallavi Wargaonkar, PS

.. 3 .. 916-WP-14956-2024 AS

3. The Petitioner's father viz. Vilas Pandurang Bastav

was before this Court in Writ Petition No.3134 of 2009. By a

judgment dated 23rd November 2017, this Court scrutinized the

case of the Petitioner's father, thread-bare and after considering

the case from all permissible angles, the Petition was allowed.

The order refusing validity certificate was quashed and set aside

and the Committee was directed to issue 'Koli-Mahadev',

Scheduled Tribe Validity Certificate to the Petitioner's father.

4. Considering the law laid down in Maharashtra

Adiwasi Thakur Jamat Swarakshan Samiti vs. The State of

Maharashtra (AIR 2023 SC 1657: 2023 SCC OnLine SC 326),

the Petitioner's case appears to be covered. The Committee is yet

to decide the claim of the Petitioner which was lodged recently

on 23rd April, 2024. The Petitioner is a student and who aspires to

seek admission to the B. Pharmacy Degree Course. The learned

Advocate representing Respondent No.3 State Common Entrance

Cell, submits that in the first two rounds, the Petitioner has been

unsuccessful. The Third Cap round is likely to commence

shortly.



Pallavi Wargaonkar, PS





                                          .. 4 ..                  916-WP-14956-2024 AS




5. In the peculiar facts as recorded above, and

especially in view of the judgment of this Court dated 23 rd

November, 2017 delivered in the case of Vilas Pandurang Bastav

(supra), this Writ Petition is partly allowed with the following

directions:-

a) Respondent No.2, Committee shall expeditiously

decide the claim of the Petitioner, preferably on or

before 31st December, 2024.

b) If the Petitioner secures admission on the basis of her

reservation claim, her admission would be protected till

the decision of the Committee, keeping in view that her

biological father has been granted validity certificate by

this Court vide order dated 23rd November, 2017 in

Vilas Pandurang Bastav (supra).

6. Rule is made partly absolute in above terms.

(M.M. SATHAYE, J.) (RAVINDRA V. GHUGE, J.)

Pallavi Wargaonkar, PS

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter