Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Miss Devi Punwani vs State Of Maharashtra And Others
2024 Latest Caselaw 25305 Bom

Citation : 2024 Latest Caselaw 25305 Bom
Judgement Date : 3 September, 2024

Bombay High Court

Miss Devi Punwani vs State Of Maharashtra And Others on 3 September, 2024

Bench: Avinash G. Gharote, Mukulika Shrikant Jawalkar

             31caw1382.24                                                          1
                       IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                 NAGPUR BENCH : NAGPUR


                               CIVIL APPLICATION (W) NO. 1382/2024
                                               IN
                                   WRIT PETITION NO. 3416/1999
                                                 Devi Punwani
                                                  ...VERSUS...
                                         State of Maharashtra & others
             ∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞
             Office Notes, Office Memoranda of Coram,  Court's or Judge's orders
             appearances, Court's orders or directions
             and Registrar's orders
             ∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞
             Mr. A.M. Ghare, Advocate for the Applicant/Petitioner(s)
             Mr. N.R. Patil, AGP for the Respondent/State
             Mr. R.B. Deo, Advocate for the Respondent No. 4

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

SEPTEMBER 03, 2024

(1) The present Application is filed for condonation of delay in

filing the Application for restoration and recalling of the order

dismissing the Petition in default. The Petitioner/Applicant filed

Petition for grant of revised pay-scale equal to the Class Room

Teachers and similar other Petitions were also filed i.e. Writ Petition

Nos. 1757/1995 and 2607/1999. The present Petition was tagged with

those Petitions. The challenge was to the Government Resolution

dated 04/07/1994 and the order dated 26/09/1997.

(2) It is the contention of the Applicant that Mr. Moti Punwani,

brother of the Applicant used to coordinate with the learned Counsel

..ANSARI..

for the Applicant. However, Mr. Moti passed away on 23/02/2008.

Thereafter, there was no contact between the Applicant and the

Counsel. In view of the interim order passed by this Court, she was

under the bonafide impression that present Writ Petition would be

taken for final hearing along with Writ Petition Nos. 1757/1995 and

2607/1999. On 22/08/2014, the Applicant got knowledge that the

matter came to be dismissed in default. Subsequently, the impugned

Circular stood withdrawn by the State Government by the

Government Resolution dated 31/10/2002 which restored the position

of the Circular of 06/01/1990 on granting benefit of pay-scale of

Rs. 3000-5000 in terms of the regular service rendered by person from

the date of initial appointment. The said GR was upheld by this Court

in a bunch of Writ Petitions. In spite of the fact that there was no

order of de-tagging, the present Petition was not heard along with the other Petitions. Hence, the Applicant is also entitled for same benefit.

(3) As such, delay in filing the Application is justified and

reasonable. There is no serious objection by the learned AGP to

condone the delay and restore the Petition as the issue is covered by

the judgment passed in Writ Petition No. 2607/1999 (Prakash

Daulatrao Deshmukh & others vs. The State of Maharashtra &

others) dated 31/08/2004.

..ANSARI..

(4) For the reasons stated in the Application, the Application is

allowed. Delay is hereby condoned. The order passed by this Court

on 22/08/2014 is hereby recalled. Registry is directed to restore the

Writ Petition on its original number.

(5) The Application stands disposed of.

(6) The issue involved in the present Writ Petition is covered by the

judgment passed in Writ Petition No. 2607/1999 (Prakash

Daulatrao Deshmukh & others vs. The State of Maharashtra &

others) dated 31/08/2004.

(7) There is no dispute by the learned AGP on this count. However,

as far as the delay from 2014 to 2024 is concerned, the Petitioner will

not be entitled for any interest on payment for the said delayed

period.

(8) In this view of the matter, the Writ Petition is allowed in terms

of the judgment passed in Writ Petition No. 2607/1999. We quash and

set aside the impugned letter dated 04/07/1994 and declare that the

Petitioner is entitled to claim the benefit made available under the

..ANSARI..

Circular dated 06/01/1990. This exercise of release of payment shall be

completed within a period of six weeks from today.

(9) The Petitioner shall co-operate with the concerned Department,

if any assistance is required.

(10) The Writ Petition stands disposed of in the above terms.

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

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

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

ANSARI Designation: PS To Honourable Judge Date: 04/09/2024 18:00:35

 
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