Citation : 2024 Latest Caselaw 25500 Bom
Judgement Date : 5 September, 2024
2024:BHC-AUG:20687-DB
1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
904 WRIT PETITION NO. 9725 OF 2024
KALIDAS VITHALRAO KANDHARKAR
VERSUS
THE STATE OF MAHARASHTRA AND ANOTHER
...
Advocate for Petitioner : Mr. Jadhavar Pratap V.
AGP for Respondents : Mrs. P.J. Bharad
...
CORAM : MANGESH S. PATIL &
SHAILESH P. BRAHME, JJ.
DATE : 05 SEPTEMBER 2024
OPERATIVE ORDER :
For the reasons recorded separately, we pass the
following order :
ORDER
i. The writ petition is allowed partly.
ii. The impugned judgment and order dated 04.09.2024 passed by respondent no. 2 / Scrutiny Committee is quashed and set aside.
iii. Since the petitioner is required to submit the certificate of validity to secure the admission today itself and has been allotted a college at Pune, the respondent no. 2 - Scrutiny Committee shall immediately issue the certificate of validity to the petitioner as belonging to
'Koli Mahadev' scheduled tribe in the prescribed proforma.
iv. The validity shall be co-terminus with the validity of the earlier holders.
v. The petitioner shall not claim equity.
vi. Learned AGP and the Law Officer of the Committee who are present, shall ensure that the decision is immediately communicated to the Committee.
[ SHAILESH P. BRAHME, J. ] [ MANGESH S. PATIL, J. ]
Thakur-Chauhan/-
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!