Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gurunath Chandrakant Kashivale vs The State Of Maharashtra Through The ...
2025 Latest Caselaw 4626 Bom

Citation : 2025 Latest Caselaw 4626 Bom
Judgement Date : 9 April, 2025

Bombay High Court

Gurunath Chandrakant Kashivale vs The State Of Maharashtra Through The ... on 9 April, 2025

Author: Mangesh S. Patil
Bench: Mangesh S. Patil
2025:BHC-AUG:10784-DB


                                              *1*                WP SELECT PROCESS


                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                 BENCH AT AURANGABAD

                               WRIT PETITION NO.886 OF 2024

                1.      Dr. Dagadu Sakharam Talule,
                        Age: 42 years, Occu: Service.,
                        R/o. Plot No. 19, Suyog Park,
                        Adarshnagar, Nagar-Kalyan Road,
                        Ahmednagar.

                2.      Avinash Vijaykumar Karande.
                        Age: 34 years, Occu: Service.,
                        R/o. Dehare, Tq. and Dist: Ahmednagar.

                3.      Dr. Anand Arun Surse.
                        Age: 36 years, Occu:
                        R/o. Anand Niwas,
                        Behind Karandikar Hospital,
                        Wagh Mala, Ahmednagar.

                4.      Ganesh Gorakshnath Wakchaure.
                        Age: 30 years, Occu: Service,
                        R/o. Burhannagar,
                        Tq. and Dist: Ahmednagar.

                5.      Atul Vijay Adsure.
                        Age: 38 years, Occu:
                        R/o. Vilad, Tq. and Dist: Ahmednagar.

                6.      Sachin Vijay Kale.
                        Age: -- years, Occu:
                        R/o. Bramhangaon Bhand, Tq. Rahuri,
                        Dist: Ahmednagar.

                7.      Kishor Ashok Kshirsagar.
                        Age: 37 years, Occu: Service,
                        R/o. Shreyash Park, Madhavbagh,
                        Bhingar, Tq. and Dist: Ahmednagar.

                8.      Parshuram Vasant Kale.
                              *2*                WP SELECT PROCESS


      Age: 30 years, Occu: service
      R/o. Plot No. 87, Swagat Colony,
      Datta Chowk, Bhushannagar,
      Kedgaon, Ahmednagar.
                                    ....PETITIONERS

      VERSUS

1.    The State of Maharashtra
      Through its Principal Secretary,
      Higher and Technical Education
      Department Mantralaya, Mumbai.

2.    Director of Higher Education,
      Maharashtra State, Pune.

3.    The Joint Director of Higher Education,
      Pune Region, Pune.

4.    Savitribai Phule Pune University,
      Ganeshkhind, Pune 411 007.
      Through its Registrar.

5.    Ahmednagar Zilla Maratha
      Vidya Prasarak Samaj, Ahmednagar,
      Laltaki Road, Ahmednagar.
      Through its President/ Secretary.
                                      ....RESPONDENTS
                               ....

                        AND
             WRIT PETITION NO.864 OF 2024

Dipak S/o Shivaji Shelar,
Age-39 Yrs, Occu- Nil,
R/o. Tambhere, Tal. Rahuri
Dist, Ahmednagar.
                                      ....PETITIONER

      VERSUS
                            *3*                 WP SELECT PROCESS


1.   The State of Maharashtra
     Through Secretary, Higher and
     Technical Education Department
     Mantrayala, Mumbai.

2.   The Director of Higher Education,
     Pune.

3.   The Joint Director of Higher Education,
     Pune.

4.   The Vice Chancellor,
     Savitribai Phule Pune University, Pune.

5.   The Registrar,
     Savitribai Phule Pune University, Pune.

6.   The President, Ahmednagar Jilla Maratha
     Vidya Prasarak Samaj, Lal Taki Road,
     Ahmednagar.

7.   The Secretary, Ahmednagar Jilla Maratha
     Vidya Prasarak Samaj, Lal Taki Road,
     Ahmednagar.
                                   ....RESPONDENTS

                       AND
            WRIT PETITION NO.853 OF 2024

Aparna D/o Damodhar Wagh,
Age-37 Yrs, Occu- Nil,
R/o. Vidya Nagar, Near Vitthal Temple,
Shevgaon Tal. Shevgaon,
Dist. Ahmednagar
                                    ....PETITIONER

     VERSUS

1.   The State of Maharashtra
     Through Secretary, Higher and
     Technical Education Department
                               *4*              WP SELECT PROCESS


     Mantrayala, Mumbai.

2.   The Director of Higher Education,
     Pune.

3.   The Joint Director of Higher Education,
     Pune.

4.   The Vice Chancellor,
     Savitribai Phule Pune University, Pune.

5.   The Registrar
     Savitribai Phule Pune University, Pune.

6.   The President, Ahmednagar Jilla Maratha
     Vidya Prasarak Samaj, Lal Taki Road,
     Ahmednagar.

7.   The Secretary, Ahmednagar Jilla Maratha
     Vidya Prasarak Samaj, Lal Taki Road,
     Ahmednagar.
                                   ....RESPONDENTS


                       AND
            WRIT PETITION NO.856 OF 2024

Mudassar S/o Akthar Shaikh,
Age-34 Yrs, Occu- Nil,
R/o. 19-Vidya Sagar Colony,
Behind Market Yard,
Sarasnagar, Ahmednagar
Tal. & Dist, Ahmednagar.
                                    ....PETITIONER

     VERSUS

1.   The State of Maharashtra
     Through Secretary, Higher and
     Technical Education Department
     Mantrayala, Mumbai.
                             *5*                 WP SELECT PROCESS




2.    The Director of Higher Education,
      Pune.

3.    The Joint Director of Higher Education,
      Pune.

4.    The Vice Chancellor,
      Savitribai Phule Pune University, Pune.

5.    The Registrar
      Savitribai Phule Pune University, Pune.

6.    The President, Ahmednagar Jilla Maratha
      Vidya Prasarak Samaj, Lal Taki Road,
      Ahmednagar.

7.    The Secretary, Ahmednagar Jilla Maratha
      Vidya Prasarak Samaj, Lal Taki Road,
      Ahmednagar.
                                    ....RESPONDENTS


                        AND
             WRIT PETITION NO.885 OF 2024

Navnath S/o Bhausaheb Chede,
Age- 33 Yrs, Occu- Service,
R/o. At Post Punewadi, Tal. Parner
Dist, Ahmednagar.
                                           ....PETITIONER

      VERSUS

1.    The State of Maharashtra
      Through Secretary, Higher and
      Technical Education Department
      Mantrayala, Mumbai.

2.    The Director of Higher Education,
      Pune.
                            *6*                 WP SELECT PROCESS




3.   The Joint Director of Higher Education,
     Pune.

4.   The Vice Chancellor,
     Savitribai Phule Pune University, Pune.
     Ganeshkhind, Pune-411007

5.   The Registrar
     Savitribai Phule Pune University, Pune.
     Ganeshkhind, Pune-411007

6.   The President, Ahmednagar Jilla Maratha
     Vidya Prasarak Samaj, Lal Taki Road,
     Ahmednagar.

7.   The Secretary, Ahmednagar Jilla Maratha
     Vidya Prasarak Samaj, Lal Taki Road,
     Ahmednagar.
                                   ....RESPONDENTS

                        AND
            WRIT PETITION NO.8370 OF 2024

Yogesh S/o Gulabrao Kadam,
Age- 37 Yrs, Occu- Service,
R/o At Post Bhatodi Pargaon,
Tal. & Dist, Ahmednagar.
                                          ....PETITIONERS


     VERSUS

1.   The State of Maharashtra
     Through Secretary, Higher and
     Technical Education Department
     Mantrayala, Mumbai.

2.   The Director of Higher Education,
     Pune.
                            *7*                 WP SELECT PROCESS


3.   The Joint Director of Higher Education,
     Pune.

4.   The Vice Chancellor,
     Savitribai Phule Pune University, Pune.

5.   The Registrar
     Savitribai Phule Pune University, Pune.

6.   The President, Ahmednagar Jilla Maratha
     Vidya Prasarak Samaj, Lal Taki Road,
     Ahmednagar.

7.   The Secretary, Ahmednagar Jilla Maratha
     Vidya Prasarak Samaj, Lal Taki Road,
     Ahmednagar.
                                   ....RESPONDENTS

                       AND
           WRIT PETITION NO.8371 OF 2024

Vaibhav S/o Wamanrao Godse,
Age- 40 Yrs, Occu- Nil,
R/o Flat No.207, Vasant Vihar Apartment,
Bagade Mala, Balikashram Road,
Ahmednagar Tal. & Dist, Ahmednagar.
                                    ....PETITIONERS

     VERSUS

1.   The State of Maharashtra
     Through Secretary, Higher and
     Technical Education Department
     Mantrayala, Mumbai.

2.   The Director of Higher Education,
     Pune.

3.   The Joint Director of Higher Education,
     Pune.
                            *8*                 WP SELECT PROCESS


4.   The Vice Chancellor,
     Savitribai Phule Pune University, Pune.

5.   The Registrar
     Savitribai Phule Pune University, Pune.

6.   The President, Ahmednagar Jilla Maratha
     Vidya Prasarak Samaj, Lal Taki Road,
     Ahmednagar.

7.   The Secretary, Ahmednagar Jilla Maratha
     Vidya Prasarak Samaj, Lal Taki Road,
     Ahmednagar.
                                   ....RESPONDENTS

                        AND
            WRIT PETITION NO.8372 OF 2024

Archana D/o Murlidhar Rohokale,
Age- 48 Yrs, Occu- Nil,
R/o. 11/1, Aai Benglow,
Behind Jadhav Lawn, Shivaji Nagar,
Kalyan Road, Ahmednagar,
Tal. Dist, Ahmednagar.
                                     ....PETITIONERS

     VERSUS

1.   The State of Maharashtra
     Through Secretary, Higher and
     Technical Education Department
     Mantrayala, Mumbai.

2.   The Director of Higher Education,
     Pune.

3.   The Joint Director of Higher Education,
     Pune.

4.   The Vice Chancellor,
     Savitribai Phule Pune University, Pune.
                            *9*                 WP SELECT PROCESS




5.   The Registrar
     Savitribai Phule Pune University, Pune.

6.   The President,
     Ahmednagar Jilla Maratha
     Vidya Prasarak Samaj, Lal Taki Road,
     Ahmednagar.

7.   The Secretary, Ahmednagar Jilla Maratha
     Vidya Prasarak Samaj, Lal Taki Road,
     Ahmednagar.
                                   ....RESPONDENTS

                        AND
            WRIT PETITION NO.8379 OF 2024

Archana D/o Kantilal Adhav,
Age- 40 Yrs, Occu- Nil,
R/o. Arunoday Banglow,
Vaibhav Housing Society,
Behind Renavikar High School,
Savedi, Ahmednagar
Tal. Dist, Ahmednagar.
                                          ....PETITIONERS

     VERSUS

1.   The State of Maharashtra
     Through Secretary, Higher and
     Technical Education Department
     Mantrayala, Mumbai.

2.   The Director of Higher Education,
     Pune.

3.   The Joint Director of Higher Education,
     Pune.

4.   The Vice Chancellor,
     Savitribai Phule Pune University, Pune.
                            *10*                WP SELECT PROCESS




5.   The Registrar
     Savitribai Phule Pune University, Pune.

6.   The President, Ahmednagar Jilla Maratha
     Vidya Prasarak Samaj, Lal Taki Road,
     Ahmednagar.

7.   The Secretary, Ahmednagar Jilla Maratha
     Vidya Prasarak Samaj, Lal Taki Road,
     Ahmednagar.
                                   ....RESPONDENTS

                        AND
            WRIT PETITION NO.8380 OF 2024

Kavita D/o Baban Mane,
Age- 33 Yrs, Occu- Nil,
R/o. At Post Baburdi Ghumat,
Tal. Dist, Ahmednagar.
                                          ....PETITIONER

     VERSUS

1.   The State of Maharashtra
     Through Secretary, Higher and
     Technical Education Department
     Mantrayala, Mumbai.

2.   The Director of Higher Education,
     Pune.

3.   The Joint Director of Higher Education,
     Pune.

4.   The Vice Chancellor,
     Savitribai Phule Pune University, Pune.

5.   The Registrar
     Savitribai Phule Pune University, Pune.
                            *11*                WP SELECT PROCESS


6.   The President, Ahmednagar Jilla Maratha
     Vidya Prasarak Samaj, Lal Taki Road,
     Ahmednagar.

7.   The Secretary, Ahmednagar Jilla Maratha
     Vidya Prasarak Samaj, Lal Taki Road,
     Ahmednagar.
                                   ....RESPONDENTS

                        AND
            WRIT PETITION NO.8373 OF 2024

Nilima D/o Laxman Vikhe,
Age-40 Yrs, Occu- Nil,
R/o 6106, Wable building, Bhakre Lane,
Sarjepura, Ahmednagar Pin-414001,
Tal. Dist, Ahmednagar.
                                          ....PETITIONER

     VERSUS

1.   The State of Maharashtra
     Through Secretary, Higher and
     Technical Education Department
     Mantrayala, Mumbai.

2.   The Director of Higher Education,
     Pune.

3.   The Joint Director of Higher Education,
     Pune.

4.   The Vice Chancellor,
     Savitribai Phule Pune University, Pune.

5.   The Registrar
     Savitribai Phule Pune University, Pune.

6.   The President, Ahmednagar Jilla Maratha
     Vidya Prasarak Samaj, Lal Taki Road,
     Ahmednagar.
                            *12*                WP SELECT PROCESS




7.   The Secretary, Ahmednagar Jilla Maratha
     Vidya Prasarak Samaj, Lal Taki Road,
     Ahmednagar.
                                   ....RESPONDENTS

                       AND
           WRIT PETITION NO.8375 OF 2024

Babasaheb S/o Kundlik Thorve,
Age- 35 Yrs, Occu- Nil,
R/o Plot No. 336, Maratha Nagar,
Nepti Road, Kedgaon, Ahmednagar
Tal. And Dist: Ahmednagar.
                                          ....PETITIONER

     VERSUS

1.   The State of Maharashtra
     Through Secretary, Higher and
     Technical Education Department
     Mantrayala, Mumbai.

2.   The Director of Higher Education,
     Pune.

3.   The Joint Director of Higher Education,
     Pune.

4.   The Vice Chancellor,
     Savitribai Phule Pune University, Pune.

5.   The Registrar
     Savitribai Phule Pune University, Pune.

6.   The President, Ahmednagar Jilla Maratha
     Vidya Prasarak Samaj, Lal Taki Road,
     Ahmednagar.

7.   The Secretary, Ahmednagar Jilla Maratha
     Vidya Prasarak Samaj, Lal Taki Road,
                            *13*                WP SELECT PROCESS


     Ahmednagar.
                                    ....RESPONDENTS

                        AND
            WRIT PETITION NO.8374 OF 2024

Aparna D/o Arun Kulkarni,
Age- 49 Yrs, Occu- Service,
R/o A-1, Amrutwale Building,
Savedi Road, Ahmednagar
Tal. And Dist: Ahmednagar.
                                    ....PETITIONER

     VERSUS

1.   The State of Maharashtra
     Through Secretary, Higher and
     Technical Education Department
     Mantrayala, Mumbai.

2.   The Director of Higher Education,
     Pune.

3.   The Joint Director of Higher Education,
     Pune.

4.   The Vice Chancellor,
     Savitribai Phule Pune University, Pune.

5.   The Registrar
     Savitribai Phule Pune University, Pune.

6.   The President, Ahmednagar Jilla Maratha
     Vidya Prasarak Samaj, Lal Taki Road,
     Ahmednagar.

7.   The Secretary, Ahmednagar Jilla Maratha
     Vidya Prasarak Samaj, Lal Taki Road,
     Ahmednagar.
                                   ....RESPONDENTS
                            *14*                WP SELECT PROCESS


                       AND
           WRIT PETITION NO.15379 OF 2023

Sanjay S/o Sukhdev Aher,
Age- 37 Yrs, Occu- Nil,
R/o. At Kanher Post Pokhari, Tal. Parner
Dist, Ahmednagar.
                                     ....PETITIONER

     VERSUS

1.   The State of Maharashtra
     Through Secretary, Higher and
     Technical Education Department
     Mantrayala, Mumbai.

2.   The Director of Higher Education,
     Pune.

3.   The Joint Director of Higher Education,
     Pune.

4.   The Vice Chancellor,
     Savitribai Phule Pune University, Pune.

5.   The Registrar
     Savitribai Phule Pune University, Pune.

6.   The President, Ahmednagar Jilla Maratha
     Vidya Prasarak Samaj, Lal Taki Road,
     Ahmednagar.

7.   The Secretary, Ahmednagar Jilla Maratha
     Vidya Prasarak Samaj, Lal Taki Road,
     Ahmednagar.
                                   ....RESPONDENTS

                       AND
           WRIT PETITION NO.15274 OF 2023

Gangaram S/o Ganpat Langhi,
                             *15*                WP SELECT PROCESS


Age-31 Yrs, Occu- Nil,
R/o. At Post-Ratanwadi, Tq. Akole,
Dist, Ahmednagar.
                                     ....PETITIONER

      VERSUS

1.    The State of Maharashtra
      Through Secretary, Higher and
      Technical Education Department
      Mantrayala, Mumbai.

2.    The Director of Higher Education,
      Pune.

3.    The Joint Director of Higher Education,
      Pune.

4.    The Vice Chancellor,
      Savitribai Phule Pune University, Pune.

5.    The Registrar
      Savitribai Phule Pune University, Pune.

6.    The President, Ahmednagar Jilla Maratha
      Vidya Prasarak Samaj, Lal Taki Road,
      Ahmednagar.

7.    The Secretary, Ahmednagar Jilla Maratha
      Vidya Prasarak Samaj, Lal Taki Road,
      Ahmednagar.
                                    ....RESPONDENTS

                        AND
            WRIT PETITION NO.15246 OF 2023

Suraj S/o Prabhakar Gaikwad,
Age- 35 Yrs, Occu- Nil,
R/o. Ashvi Khurd, Tal. Sangamner
Dist, Ahmednagar.
                                     ....PETITIONER
                            *16*                WP SELECT PROCESS




     VERSUS

1.   The State of Maharashtra
     Through Secretary, Higher and
     Technical Education Department
     Mantrayala, Mumbai.

2.   The Director of Higher Education,
     Pune.

3.   The Joint Director of Higher Education,
     Pune.

4.   The Vice Chancellor,
     Savitribai Phule Pune University, Pune.

5.   The Registrar
     Savitribai Phule Pune University, Pune.

6.   The President, Ahmednagar Jilla Maratha
     Vidya Prasarak Samaj, Lal Taki Road,
     Ahmednagar.

7.   The Secretary, Ahmednagar Jilla Maratha
     Vidya Prasarak Samaj, Lal Taki Road,
     Ahmednagar.
                                   ....RESPONDENTS


                       AND
           WRIT PETITION NO.15230 OF 2023

Nishikant S/o Subhash Palaskar,
Age-36 Yrs, Occu- Nil,
R/o. Adarsh Nagar,
Near Sai Sharadha Building, Supa,
Tal. Parner Dist, Ahmednagar.
                                    ....PETITIONER
                            *17*                WP SELECT PROCESS


     VERSUS

1.   The State of Maharashtra
     Through Secretary, Higher and
     Technical Education Department
     Mantrayala, Mumbai.

2.   The Director of Higher Education,
     Pune.

3.   The Joint Director of Higher Education,
     Pune.

4.   The Vice Chancellor,
     Savitribai Phule Pune University, Pune.

5.   The Registrar
     Savitribai Phule Pune University, Pune.

6.   The President, Ahmednagar Jilla Maratha
     Vidya Prasarak Samaj, Lal Taki Road,
     Ahmednagar.

7.   The Secretary, Ahmednagar Jilla Maratha
     Vidya Prasarak Samaj, Lal Taki Road,
     Ahmednagar.
                                   ....RESPONDENTS


                       AND
           WRIT PETITION NO.15245 OF 2023

Govind Shivajirao Deshmukh,
Age : 39 years, Occu. Nil,
R/o At Kadmoli, Post. Mohnal,
Tal. Chakur, Dist. Latur.
                                          ....PETITIONER

     VERSUS

1.   The State of Maharashtra
                             *18*                WP SELECT PROCESS


      Through Secretary Higher and
      Technical Education Department
      Mantrayala, Mumbai.

2.    The Director of Higher Education,
      Pune.

3.    The Joint Director of Higher Education,
      Pune.

4.    The Vice Chancellor,
      Savitribai Phule Pune University, Pune.

5.    The Registrar
      Savitribai Phule Pune University, Pune.

6.    The President, Ahmednagar Jilla Maratha
      Vidya Prasarak Samaj, Lal Taki Road,
      Ahmednagar.

7.    The Secretary, Ahmednagar Jilla Maratha
      Vidya Prasarak Samaj, Lal Taki Road,
      Ahmednagar.
                                    ....RESPONDENTS

                        AND
            WRIT PETITION NO.15232 OF 2023

Vishal S/o Gulabrao Salve,
Age-37 Yrs, Occu- Nil,
R/o. At Post Hanga, Tal. Parner
Dist, Ahmednagar.
                                     ....PETITIONER

      VERSUS

1.    The State of Maharashtra
      Through Secretary, Higher and
      Technical Education Department
      Mantrayala, Mumbai.
                            *19*                WP SELECT PROCESS


2.   The Director of Higher Education,
     Pune.

3.   The Joint Director of Higher Education,
     Pune.

4.   The Vice Chancellor,
     Savitribai Phule Pune University, Pune.

5.   The Registrar
     Savitribai Phule Pune University, Pune.

6.   The President, Ahmednagar Jilla Maratha
     Vidya Prasarak Samaj, Lal Taki Road,
     Ahmednagar.

7.   The Secretary, Ahmednagar Jilla Maratha
     Vidya Prasarak Samaj, Lal Taki Road,
     Ahmednagar.
                                   ....RESPONDENTS

                       AND
           WRIT PETITION NO.15262 OF 2023

Balasaheb S/o Bajirao Pawar,
Age- 49 Yrs, Occu- Service,
R/o. 13 Apurva Complex, Jamkhed Road,
Darewadi, Ahmednagar.
                                 ....PETITIONER

     VERSUS

1.   The State of Maharashtra
     Through Secretary, Higher and
     Technical Education Department
     Mantrayala, Mumbai.

2.   The Director of Higher Education,
     Pune.

3.   The Joint Director of Higher Education,
                             *20*                WP SELECT PROCESS


      Pune.

4.    The Vice Chancellor,
      Savitribai Phule Pune University, Pune.

5.    The Registrar
      Savitribai Phule Pune University, Pune.

6.    The President, Ahmednagar Jilla Maratha
      Vidya Prasarak Samaj, Lal Taki Road,
      Ahmednagar.

7.    The Secretary, Ahmednagar Jilla Maratha
      Vidya Prasarak Samaj, Lal Taki Road,
      Ahmednagar.
                                    ....RESPONDENTS
                             ....

                          AND
              WRIT PETITION NO.14822 OF 2023

Dr Vishal Vitthal Gaikwad
Age. 42 yrs, Occu. Service
as Asst Professor on CHB basis,
R/o Venture City, Flat No.107,
Alandi Moshi road, Dudulgaon,
Tq. Haveli, Dist. Pune.
                                           ....PETITIONER

      VERSUS

1.    The State of Maharashtra,
      Department of Higher and
      Technical Education, Mantralaya
      Mumbai.
      [Through: The Secretary]

2.    The Director of Higher Education,
      Directorate of Higher Education,
      412, E, Bahirat Patil Chowk,
      Model Colony, Shivaji Nagar,
                            *21*                WP SELECT PROCESS


     Pune 411016

3.   The Joint Director,
     Higher Education - Pune region,
     Directorate of Higher Education,
     412, E, Bahirat Patil Chowk,
     Model Colony, Shivaji Nagar,
     Pune 411016

4.   Savitribai Phule Pune University,
     [Through: The Registrar ]
     Ganesh khind, Pune-411007.

5.   Ahmednagar Zilha Maratha
     Vidya Prasarak Samaj Ahmednagar,
     Tq. Dist. Ahmednagar,
     [Through: The Secretary],
     Lal Taki, Opp. Police Headquarters.
     Nalegaon, Ahmednagar- 414001
                                   ....RESPONDENTS

                       AND
           WRIT PETITION NO.14798 OF 2023

Ashish Dnyaneshwar Waghmare,
Age. 32 yrs, Occu. Nil,
R/o Flat No. 101, 60/1,
Balaji Sasneh building,
Siddhivinayak society, Jambhulwadi road,
Ambedgaon Kd,
Pune 411 046
                                           ....PETITIONER

     VERSUS

1.   The State of Maharashtra,
     Department of Higher and
     Technical Education, Mantralaya
     Mumbai.
     [Through: The Secretary]
                            *22*              WP SELECT PROCESS


2.   The Director of Higher Education,
     Directorate of Higher Education,
     412, E, Bahirat Patil Chowk,
     Model Colony, Shivaji Nagar,
     Pune 411016

3.   The Joint Director,
     Higher Education - Pune region,
     Directorate of Higher Education,
     412, E, Bahirat Patil Chowk,
     Model Colony, Shivaji Nagar,
     Pune 411016

4.   Savitribai Phule Pune University,
     [Through: The Registrar ]
     Ganesh khind, Pune-411001.

5.   Ahmednagar Zilha Maratha
     Vidya Prasarak Samaj Ahmednagar,
     Tq. Dist. Ahmednagar,
     [Through: The Secretary],
     Lal Taki, Opp. Police Headquarters.
     Nalegaon, Ahmednagar- 414001
                                   ....RESPONDENTS

                       AND
           WRIT PETITION NO.14796 OF 2023

Dr Vitthal Vaman Bhosale,
Age. 32 yrs, Occu. Service
as Asst Professor on CHB basis,
R/o A/p Vajrachounde, Tq. Tasgaon,
Dist. Sangli, Pin 416 408
                                         ....PETITIONER
     VERSUS

1.   The State of Maharashtra,
     Department of Higher and
     Technical Education, Mantralaya
     Mumbai.
     [Through: The Secretary]
                              *23*             WP SELECT PROCESS




2.    The Director of Higher Education,
      Directorate of Higher Education,
      412, E, Bahirat Patil Chowk,
      Model Colony, Shivaji Nagar,
      Pune 411016

3.    The Joint Director,
      Higher Education - Pune region,
      Directorate of Higher Education,
      412, E, Bahirat Patil Chowk,
      Model Colony, Shivaji Nagar,
      Pune 411016

4.    Savitribai Phule Pune University,
      [Through: The Registrar ]
      Ganesh khind, Pune-411001.

5.    Ahmednagar Zilha Maratha
      Vidya Prasarak Samaj Ahmednagar,
      Tq. Dist. Ahmednagar,
      [Through: The Secretary],
      Lal Taki, Opp. Police Headquarters.
      Nalegaon, Ahmednagar- 414001
                                    ....RESPONDENTS

                        AND
            WRIT PETITION NO.14833 OF 2023

Pranil Sharad Jagdale,
Age. 31 yrs, Occu. Service
as Asst Professor on CHB basis,
R/o Savitri Sadan, Champanagri,
Canal road, Jail road, Nasik road,
Nashik - 422 101
                                     ....PETITIONER

      VERSUS

1.    The State of Maharashtra,
      Department of Higher and
                            *24*                WP SELECT PROCESS


     Technical Education, Mantralaya
     Mumbai.
     [Through: The Secretary]

2.   The Director of Higher Education,
     Directorate of Higher Education,
     412, E, Bahirat Patil Chowk,
     Model Colony, Shivaji Nagar,
     Pune 411016

3.   The Joint Director,
     Higher Education - Pune region,
     Directorate of Higher Education,
     412, E, Bahirat Patil Chowk,
     Model Colony, Shivaji Nagar,
     Pune 411016

4.   Savitribai Phule Pune University,
     [Through: The Registrar ]
     Ganesh khind, Pune-411001.

5.   Ahmednagar Zilha Maratha
     Vidya Prasarak Samaj Ahmednagar,
     Tq. Dist. Ahmednagar,
     [Through: The Secretary],
     Lal Taki, Opp. Police Headquarters.
     Nalegaon, Ahmednagar- 414001
                                           ....RESPONDENTS

                       AND
          WRIT PETITION NO.14788 OF 2023
                      WITH
         CIVIL APPLICATION NO.1022 OF 2024

Gurunath Chandrakant Kashivale,
Age. 37 yrs, Occu. Service
as Asst Professor [temporary],
R/o At Kashivale pada, Lenad Bk.
Post Gokulgaon, Tq. Shahpur,
Dist. Thane - 421 601
                                           ....PETITIONER
                              *25*                  WP SELECT PROCESS


      VERSUS

1.    The State of Maharashtra,
      Department of Higher and
      Technical Education, Mantralaya
      Mumbai.
      [Through: The Secretary]

2.    The Director of Higher Education,
      Directorate of Higher Education,
      412, E, Bahirat Patil Chowk,
      Model Colony, Shivaji Nagar,
      Pune 411016

3.    The Joint Director,
      Higher Education - Pune region,
      Directorate of Higher Education,
      412, E, Bahirat Patil Chowk,
      Model Colony, Shivaji Nagar,
      Pune 411016

4.    Savitribai Phule Pune University,
      [Through: The Registrar ]
      Ganesh khind, Pune-411001.

5.    Ahmednagar Zilha Maratha
      Vidya Prasarak Samaj Ahmednagar,
      Tq. Dist. Ahmednagar,
      [Through: The Secretary],
      Lal Taki, Opp. Police Headquarters.
      Nalegaon, Ahmednagar- 414001
                                    ....RESPONDENTS
                                ...

            Appearances of the learned advocates:

              (1) WRIT PETITION NO. 886/2024
Shri R.N.Dhorde senior Adv a/w Shri P.S. Dighe, Adv i/by
Shri Saurabh P. Nimbalkar, Adv for Petitioners.
Shri A.B.Girase, G.P. for R/1 to 3. in all W.P.
Shri V.P. Golewar, Adv, h/for Shri A.R. Joshi, Adv for R/4
                              *26*                  WP SELECT PROCESS


Shri V.D. Hon Senior Adv i/by Shri A.V.Hon, Adv for R/5
                             WITH
               2) WRIT PETITION NO. 864/2024
Shri P. R. Katneshwarkar, Senior Adv i/by Shri Mahesh S.
Bhosale, Adv for Petitioner.
Shri V.P. Golewar, Adv, h/for Shri A.R. Joshi, Adv for R/4 and 5
Shri V.D. Hon Senior Adv i/by Shri A.V.Hon, Adv for R/7
Shri S.S.Thombre, Adv for R/6.
                             WITH
               3) WRIT PETITION NO. 853/2024
Shri P. R. Katneshwarkar, Senior Adv i/by Shri Mahesh S.
Bhosale, Adv for Petitioner.
Shri V.P. Golewar, Adv, h/for Shri A.R. Joshi, Adv for R/4 and 5
Shri V.D. Hon Senior Adv i/by Shri A.V.Hon, Adv for R/7
Shri S.S.Thombre, Adv for R/6.
                             WITH
               4) WRIT PETITION NO. 856/2024
Shri P. R. Katneshwarkar, Senior Adv i/by Shri Mahesh S.
Bhosale, Adv for Petitioner.
Shri V.P. Golewar, Adv, h/for Shri A.R. Joshi, Adv for R/4 and 5
Shri V.D. Hon Senior Adv i/by Shri A.V.Hon, Adv for R/7
Shri S.S.Thombre, Adv for R/6.
                             WITH
               5) WRIT PETITION NO. 885/2024
Shri P. R. Katneshwarkar, Senior Adv i/by Shri Mahesh S.
Bhosale, Adv for Petitioner.
Shri V.P. Golewar, Adv, h/for Shri A.R. Joshi, Adv for R/4 and 5
Shri V.D. Hon Senior Adv i/by Shri A.V.Hon, Adv for R/7
Shri S.S.Thombre, Adv for R/6.
                             WITH
              6) WRIT PETITION NO. 8370/2024
Shri P. R. Katneshwarkar, Senior Adv i/by Shri Mahesh S.
Bhosale, Adv for Petitioner.
Shri V.P. Golewar, Adv, h/for Shri A.R. Joshi, Adv for R/4 and 5
Shri S.S.Thombre, Adv for R/6.
                             WITH
              7) WRIT PETITION NO. 8371/2024
Shri P. R. Katneshwarkar, Senior Adv i/by Shri Mahesh S.
Bhosale, Adv for Petitioner.
Shri S.S.Thombre, Adv for R/6.
                             WITH
                              *27*                  WP SELECT PROCESS


              8) WRIT PETITION NO. 8372/2024
Shri P. R. Katneshwarkar, Senior Adv i/by Shri Mahesh S.
Bhosale, Adv for Petitioner.
Shri V.P. Golewar, Adv, h/for Shri A.R. Joshi, Adv for R/4 and 5
Shri S.S.Thombre, Adv for R/6.
                             WITH
              9) WRIT PETITION NO. 8379/2024
Shri P. R. Katneshwarkar, Senior Adv i/by Shri Mahesh S.
Bhosale, Adv for Petitioner.
Shri V.P. Golewar, Adv, h/for Shri A.R. Joshi, Adv for R/4 and 5
Shri S.S.Thombre, Adv for R/6.


                             WITH
             10) WRIT PETITION NO. 8380/2024
Shri P. R. Katneshwarkar, Senior Adv i/by Shri Mahesh S.
Bhosale, Adv for Petitioner.
Shri S.S.Thombre, Adv for R/6.
                             WITH
             11) WRIT PETITION NO. 8373/2024
Shri P. R. Katneshwarkar, Senior Adv i/by Shri Mahesh S.
Bhosale, Adv for Petitioner.
Shri V.P. Golewar, Adv, h/for Shri A.R. Joshi, Adv for R/4 and 5
Shri S.S.Thombre, Adv for R/6.
                             WITH
             12) WRIT PETITION NO. 8375/2024
Shri P. R. Katneshwarkar, Senior Adv i/by Shri Mahesh S.
Bhosale, Adv for Petitioner.
Shri V.P. Golewar, Adv, h/for Shri A.R. Joshi, Adv for R/4
Shri S.S.Thombre, Adv for R/6.
                             WITH
             13) WRIT PETITION NO. 8374/2024
Shri P. R. Katneshwarkar, Senior Adv i/by Shri Mahesh S.
Bhosale, Adv for Petitioner.
Shri V.P. Golewar, Adv, h/for Shri A.R. Joshi, Adv for R/4 and 5
Shri S.S.Thombre, Adv for R/6.
                             WITH
             14) WRIT PETITION NO.14822/2023
Shri Chaitanya V. Dharurkar, Adv for Petitioner.
Shri V.P. Golewar, Adv, h/for Shri A.R. Joshi, Adv for R/4.
Shri V.D. Hon Senior Adv i/by Shri A.V.Hon, Adv for R/5
                              *28*                  WP SELECT PROCESS


                             WITH
            15) WRIT PETITION NO. 14798/2023
Shri Chaitanya V. Dharurkar, Adv for Petitioner.
Shri V.P. Golewar, Adv, h/for Shri A.R. Joshi, Adv for R/4
Shri V.D. Hon Senior Adv i/by Shri A.V.Hon, Adv for R/5
                             WITH
            16) WRIT PETITION NO. 14796/2023
Shri Chaitanya V. Dharurkar, Adv for Petitioner.
Shri V.P. Golewar, Adv, h/for Shri A.R. Joshi, Adv for R/4
Shri V.D. Hon Senior Adv i/by Shri A.V.Hon, Adv for R/5
                             WITH
            17) WRIT PETITION NO. 14833/2023
Shri Chaitanya V. Dharurkar, Adv for Petitioner.
Shri V.P. Golewar, Adv, h/for Shri A.R. Joshi, Adv for R/4
Shri V.D. Hon Senior Adv i/by Shri A.V.Hon, Adv for R/5
                             WITH
          18) WRIT PETITION NO. 14788/2023 with
                       C.A.NO.1022/2024
Shri Chaitanya V. Dharurkar, Adv for Petitioner.
Shri V.P. Golewar, Adv, h/for Shri A.R. Joshi, Adv for R/4
Shri V.D. Hon Senior Adv i/by Shri A.V.Hon, Adv for R/5
                             WITH
            19) WRIT PETITION NO. 15379/2023
Shri P. R. Katneshwarkar, Senior Adv i/by Shri Mahesh S.
Bhosale, Adv for Petitioner.
Shri V.P. Golewar, Adv, h/for Shri A.R. Joshi, Adv for R/4 and 5
Shri V.D. Hon Senior Adv i/by Shri A.V.Hon, Adv for R/7
Shri S.S.Thombre, Adv for R/6.
                             WITH
            20) WRIT PETITION NO. 15274/2023
Shri P. R. Katneshwarkar, Senior Adv i/by Shri Mahesh S.
Bhosale, Adv for Petitioner.
Shri V.P. Golewar, Adv, h/for Shri A.R. Joshi, Adv for R/4 and 5
Shri V.D. Hon Senior Adv i/by Shri A.V.Hon, Adv for R/7
Shri S.S.Thombre, Adv for R/6.
                             WITH
            21) WRIT PETITION NO. 15246/2023
Shri P. R. Katneshwarkar, Senior Adv i/by Shri Mahesh S.
Bhosale, Adv for Petitioner.
Shri V.P. Golewar, Adv, h/for Shri A.R. Joshi, Adv for R/4 and 5
Shri V.D. Hon Senior Adv i/by Shri A.V.Hon, Adv for R/7
                             *29*                  WP SELECT PROCESS


Shri S.S.Thombre, Adv for R/6.
                               WITH
            22) WRIT PETITION NO. 15230/2023
Shri P. R. Katneshwarkar, Senior Adv i/by Shri Mahesh S.
Bhosale, Adv for Petitioner.
Shri V.P. Golewar, Adv, h/for Shri A.R. Joshi, Adv for R/4 and 5
Shri V.D. Hon Senior Adv i/by Shri A.V.Hon, Adv for R/7
Shri S.S.Thombre, Adv for R/6.
                               WITH
            23) WRIT PETITION NO. 15245/2023
Shri P. R. Katneshwarkar, Senior Adv i/by Shri Mahesh S.
Bhosale, Adv for Petitioner.
Shri V.P. Golewar, Adv, h/for Shri A.R. Joshi, Adv for R/4 and 5
Shri V.D. Hon Senior Adv i/by Shri A.V.Hon, Adv for R/7
Shri S.S.Thombre, Adv for R/6.
                               WITH
            24) WRIT PETITION NO. 15232/2023
Shri P. R. Katneshwarkar, Senior Adv i/by Shri Mahesh S.
Bhosale, Adv for Petitioner.
Shri V.P. Golewar, Adv, h/for Shri A.R. Joshi, Adv for R/4 and 5
Shri V.D. Hon Senior Adv i/by Shri A.V.Hon, Adv for R/7
Shri S.S.Thombre, Adv for R/6.
                               WITH
            25) WRIT PETITION NO. 15262/2023
Shri P. R. Katneshwarkar, Senior Adv i/by Shri Mahesh S.
Bhosale, Adv for Petitioner.
Shri V.P. Golewar, Adv, h/for Shri A.R. Joshi, Adv for R/4 and 5
Shri V.D. Hon Senior Adv i/by Shri A.V.Hon, Adv for R/7
Shri S.S.Thombre, Adv for R/6.
                                  ...
Shri A.B. Girase, Government Pleader, for the Respondents/
State Authorities in all these petitions.
                                  ...

                  CORAM : MANGESH S. PATIL
                               &
                          PRAFULLA S. KHUBALKAR, JJ.

                  Reserved on : 06th January, 2025

                  Pronounced on : 09th April, 2025
                                   *30*             WP SELECT PROCESS




JUDGMENT (Per Prafulla S. Khubalkar, J.) :

-

1. Heard. Rule. Rule made returnable forthwith and

heard finally by the consent of the parties.

2. Heard learned senior advocate Shri R.N. Dhorde i/b

advocate Shri Pravin S. Dighe, learned senior advocate Shri P.R.

Katneshwarkar i/b advocate Shri Mahesh S. Bhosle and advocate

Shri C.V. Dharurkar for respective petitioners, and learned senior

advocate Shri V.D. Hon i/b advocate Shri A.V. Hon, advocate

Shri S.S. Thombre for the respondent Management in respective

petitions , advocate Shri V.P. Golewar alongwith advocate Shri A.

R. Joshi for the University in all the matters; and the learned

Government Pleader Shri A. B. Girase for the respondents/ State

Authorities in all the matters.

3. This bunch of petitions under Article 226 of the

Constitution, concerns the recruitment process conducted by the

Ahmednagar Zilla Maratha Vidya Prasarak Samaj (referred to as

"the Management") for the post of Assistant Professors across 14

subjects in its senior colleges. Various petitioners have

challenged the recruitment process, raising distinct claims based *31* WP SELECT PROCESS

on their individual grievances. The controversy primarily

revolves around alleged irregularities and illegalities that

occurred during the recruitment process, with some petitioners

seeking the cancellation of the entire process, while others, who

were selected, are demanding appointment orders.

4. Dealing with common challenges related to the

fairness and legality of the recruitment process, the petitions

have been consolidated and have been heard and are being

decided together. Writ Petition no.886/2024 is filed by the

unselected candidates, who have alleged gross irregularities and

illegalities in the recruitment process, and seek cancellation of

the entire selection process. Other 24 petitions, Writ Petition

No.14245/2023 with connected matters and Writ Petition no.

14788/2023 with connected matters, are by the selected

candidates, who claim fairness and transparency in the selection

process and pray for issuance of appointment orders.

Factual Matrix:

5. For the sake of convenience and brevity, the facts as

pleaded in Writ Petition no. 886 / 2024 narrating the sequence of

events, treating it as a lead petition for narrating facts, are briefly *32* WP SELECT PROCESS

stated below :

(i) Respondent No.5 is a granted educational institution, operating various colleges within the jurisdiction of Ahmednagar District and its surrounding areas.

(ii) On 9th March 2023, Respondent No. 5 published an advertisement in the daily newspapers Indian Express and Loksatta, calling for applications to fill 47 posts of Assistant Professors' across 14 subjects in its senior colleges.

(iii) The petitioners, along with other candidates, applied for the posts. A list of eligible candidates was published which included the names of the petitioners.

(iv) The eligible candidates, including the petitioners, received call letters for interviews scheduled on July 7, 8, and 9, 2023.

(v) Total 2,978 candidates were found eligible for the interview. The petitioners, along with other candidates, appeared for their interviews on the designated dates.

(vi) On July 10, 2023, the petitioners submitted a complaint to the Secretary of Respondent No.5, alleging multiple illegalities and requesting the cancellation of the selection process. The specific *33* WP SELECT PROCESS

allegations inter alia include:

1. The selection committees conducted interviews without quorum and that common committee members were not present for all interviews, as required.

2. The interviews lasted only for one to two minutes, and irrelevant questions were reportedly asked.

3. Interview scores were recorded using pencils instead of pens, compromising the integrity of the process.

4. Illegal demands for money were made in exchange by promising appointments.

(vii) On 10/07/2023, by a separate letter signed by the Vice President, Joint Secretary, Treasurer and other trustees and members of Managing Committee of the Management, a compliant was submitted to respondent No.3/ Director of Education, Pune and respondent No.4/ Vice Chancellor of Pune University, alleging several illegalities in the recruitment process. This complaint also raised an issue that the reports of selection committees were belatedly forwarded although there was a mandatory requirement of forwarding the reports on the same day. By these letters, the above mentioned trustees *34* WP SELECT PROCESS

also made a request for conduct of an enquiry into whole affairs.

(viii) On 13/07/2023, the above mentioned trustees submitted a letter to the Secretary of the Management calling upon it not to issue any appointment order in view of the gross illegalities in the entire recruitment process.

(ix) On 13/07/2023, these trustees (14 persons including Vice President, Joint Secretary, Trustees and other members) moved a requisition of 'no confidence motion' against the President of the Trust, viz. Mr. Nandkumar G. Zaware.

(x) With respect to the illegalities in the recruitment process, many other persons submitted separate complaints addressed to the Secretary of the Management of which copies were forwarded to other Government officials, pointing out various illegalities in the recruitment process including demands of huge amounts of money for assured appointments. The petitioners have filed on record complaint dated 15/07/2023 submitted by one Santosh Bhaskar Kokate alleging demand of Rs.55,00,0000/- by Shri Rahul Zaware the son of the earlier President Shri Nandkumar Zaware.


(xi)     Another complaint dated 17/07/2023, submitted by
                            *35*                 WP SELECT PROCESS


26 candidates also alleged gross illegalities and demands of huge amount of money. Similarly, a complaint dated 19/07/2023 was submitted by Shri. Namdeo Walhekar and a complaint dated 21/08/2023 was submitted by Jijabhau Sitaram Ghule, all alleging illegal demands of money for assured appointments.

(xii) Despite receipt of so many complaints, the University sent e-mails to the Management, through the Deputy Registrar of the University dated 03-08-2023 during 1.01 p.m. to 1.18 p.m., informing thereby that the documents of selection committee which were uploaded online by the Management, have been approved.

(xiii) On 24/08/2023, respondent No.4/University issued a letter (Exhibit 'M') through the Deputy Registrar of University conveying its opinion and informing the Management that the decision to cancel the recruitment process is in the domain of the Management.

(xiv) On 28/08/2023, the officials of University submitted a 'Noting' to the Vice Chancellor of the University for grant of provisional approval to the appointments pursuant to the recruitment process conducted by Management. Pertinent to note that this 'noting' mentioned the subject as 'for grant of approval to the *36* WP SELECT PROCESS

appointments as Assistant Professors in the year 2023'. This noting also referred to a meeting of the Executive Committee of respondent No.5 Management dated 04/08/2023 which had resolved to cancel the entire recruitment process and appoint fresh selection committee. It is also stated that in the wake of alleged illegalities, a letter dated 24/08/2023 was issued by the University (referred above) and accordingly, report of selection committee as submitted by respondent No.5/ Management by online mode was approved by the Vice Chancellor w.e.f. 03/08/2023, which was intimated to the Management by online mode.

6. The petitioners have filed on record the documents

of mark sheets of the interviews, as received by them from the

Management. These mention the marks of the candidates for

various subjects, which show blank spaces and overwritings of

marks at several places. The petitioners have stated that these

documents were supplied to them after a lot of correspondence

and persuasion with the Management. The original set of

documents received by the petitioners bearing original stamps of

the Management are also filed on record by the respondent/ *37* WP SELECT PROCESS

Management.

7. The petitioners have alleged that in view of the gross

illegalities and malpractices committed by respondent No.5 in the

entire recruitment process, the selections made pursuant to this

recruitment are all illegal and liable to be quashed and set aside.

The petitioners have, therefore, prayed that the entire selection

process be declared as illegal, arbitrary and violative of Articles

14 and 19(1)(g) of the Constitution of India. The petitioners also

challenge the letters (emails) dated 03/08/2023 and 28/08/2023

issued by the respondent University allegedly granting approval

to the documents of selection process and have prayed for

issuance of a fresh advertisement and for conducting a fresh

recruitment process.

8. In response to the petitions, respondent

No.4/University filed its affidavit-in-reply sworn by the Deputy

Registrar, Academic Section (Approval Unit) of the University.

By this short reply, the University has opposed the petition and

has simply stated that there were no irregularities in the entire

selection process conducted on 07.07.2023 to 09.07.2023, as

reported by the nominees of the Vice-Chancellor. By referring to *38* WP SELECT PROCESS

Statute No.411(2), it is stated that the Management of the college

is the competent authority to take decision about cancellation of

the selection process or otherwise. By its additional affidavit, it is

stated that the reports of the selected candidates were received by

the University by both online and offline mode, which are placed

on record vide Exhibit R-1 collectively. It is stated that the

selection procedure was carried out on merits and the reports of

the selection committee have been correctly and appropriately

approved by the Vice Chancellor. On the basis of these

contentions, the petition was opposed.

9. The petitioners in WP no.886/2024 controverted

the stand of the respondents by rejoinder affidavit dated

13/12/2024 and firmly stated that despite there being a Circular

No.102/2023 dated 06/06/2023 issued by the University, the

reports of the selection committee were not sent on the same day,

which paved way for manipulation.

10. Apart from respondent No.4 University, no other

respondents have filed any reply affidavits in this petition (WP

no. 886 /2024).

11. Another group of petitions bearing Writ Petition *39* WP SELECT PROCESS

No. 15245/2023 with connected matters, represented by

Senior Advocate P.R. Katneshwarkar, are filed by the selected

candidates seeking writ of mandamus to issue appointment

orders. The bone of contentions of these petitioners is that,

having been duly selected in the recruitment process, they are

entitled for issuance of appointment orders. They have contended

that a provisional approval was granted by Respondent No. 4

(University) on 28th August 2023 and accordingly, the

appointment orders need to be issued.

12. Respondent No.6/ Management, in its reply dated

21st February 2024 in WP no. 15245 / 2023, stated that the

petitioners were involved in corrupt practices and that the

selection process was not fair and transparent. Respondent No. 6

contended that the earlier President of the Management had

resigned amidst allegations of corruption, and the governing

council decided to cancel the entire recruitment process. The

Management asserted that the petitioner's claim is invalid due to

the alleged corrupt practices surrounding the process, including

the solicitation of money from candidates through a cooperative

society dominated by the former President's family. It is stated *40* WP SELECT PROCESS

that before the President's resignation on 10th August 2023, the

governing council decided to cancel the selection process entirely

by its decision dated 04.08.2023.

13. In the rejoinder affidavit dated 5th August 2024, the

petitioner from WP no.15245/2023 refuted the corruption

allegations and reiterated that the selection process was

conducted in accordance with Statute No. 415, with proper

approval from the competent authorities. The petitioner

contended that the decision to cancel the process is unlawful, and

he is entitled to an appointment order.

14. Respondent Nos.4 and 5 (the University) submitted

reply dated 25th September 2024, asserting that the selection

process was carried out according to statutory procedures and

approved by the Vice Chancellor. The University contends that

the Management retains the discretion to cancel the process, but

the decision must be in compliance with applicable statutes.

15. Respondent Nos.1 to 3 (State Government) filed

reply dated 15th July 2024, affirming that the Government had

issued a 'No Objection Certificate' for the recruitment process.

The Government's nominee participated in the interview process, *41* WP SELECT PROCESS

but it is emphasized that the decision to continue or cancel the

selection process is within the purview of the Management,

subject to the provisions of Statute No. 415.

16. A similar challenge is raised by the petitioners in

Writ Petition No.14788/2023 and other connected petitions,

represented by Adv. C.V. Dharurkar for the petitioners in all

the petitions. All these petitions are filed by the candidates, who

claim to have been selected as Assistant Professors for different

subjects in the same selection process.

17. The petitioner in Writ Petition No.14788/2023 has

averred that he was eligible for the post of Assistant Professor

(Botany) and pursuant to the advertisement, he applied and was

called for interview. He has stated that his name was included in

the list of selected candidates. However, appointment order was

not issued to him and, therefore, he has filed the instant petition

claiming identical reliefs of directions to the respondent

Management to issue appointment order as Assistant Professor

(Botany) by considering his probation period w.e.f. 03.08.2023.

He has relied upon statute No.415 to allege that the recruitment

process was conducted in compliance with the provisions of this *42* WP SELECT PROCESS

statute and, therefore, he was entitled for issuance of

appointment order. Similar pleas are raised by other petitioners

regarding their respective subjects.

18. Pertinently, in response to the petition, the

respondent Management filed the affidavit in reply dated

27.02.2024. This affidavit is sworn in by Genuji Dagdoji

Khandeshe. By narrating sequence of events in the reply, it is

stated that since the candidate does not have an indefeasible right

to claim appointment and it is prerogative of the employer, the

petitioner cannot claim right of issuance of appointment order.

By taking such stand, the respondent Management opposed the

petitions.

19. In response to the reply filed by the respondent

Management, the petitioner has filed the rejoinder affidavit dated

09.07.2024 thereby, pointing out that the selection process was

conducted in accordance with the UGC regulations and by

complying with the provisions of relevant government

resolutions, particularly Government Resolution dated

08.03.2019.

20. In this writ petition, Civil Application No.1022/2024 *43* WP SELECT PROCESS

for intervention was filed by Dr. Dagdu Sakharam Talule and

seven others, who are the petitioners in Writ Petition

No.886/2024. They have made allegations about severe

illegalities in the entire recruitment process and reiterated their

contentions which are raised in their writ petition.

Submissions of respective Counsels

21. The learned senior advocate Shri R.N. Dhorde

appearing for the petitioners in Writ Petition No.886/2024 made

vehement submissions by pointing out grave illegalities and

arbitrariness in the entire selection process. He would submit

that in the wake of gross illegalities in the entire selection

process, the conduct of the University in considering documents

for grant of provisional approval to the appointments itself is

grossly illegal. He would submit that entire selection process

carried out by the Management as well as emails dated

03.08.2023 issued by the University, are illegal. He would also

submit that mere selection does not create any vested right in

favour of the candidates to claim any kind of appointment. In

support of his submissions, he would rely upon the following

case laws:-

*44* WP SELECT PROCESS

(a) Vishal Nandkumar Dhadvad and ors Vs Central Bank of India, Mumbai and ors, 2015 SCC Online Bom 3844.

(b) Jitendra Kumar and ors Vs State of Haryana and anr, (2008) 2 SCC 161.

(c) Vijay Kumar Mishra and ors Vs High Court Judicature at Patna and ors, (2016) 9 SCC 313.

22. These arguments were mainly controverted by the

learned advocate Shri Joshi appearing for the University. By

relying on its affidavit in reply dated 30.07.2024, he submitted

that the University has not observed any kind of irregularity in

the selection process. By inviting our attention to the definition

of 'appointing authority' under statute No.411(2), he submitted

that the Management of the college is the appointing authority

and competent authority to take decision about selection process

and it was in the domain of the Management to take further

decision about cancellation or continuation of selection process.

23. The learned senior advocate Shri P.R.

Katneshwarkar for the petitioners in Writ Petition

No.15245/2023 and other connected petitions of selected *45* WP SELECT PROCESS

candidates, vehemently submitted that only on the basis of

allegations of irregularities by unselected candidates, the entire

selection process cannot be branded as illegal. He would submit

that the candidates have participated in selection process and the

selection process was carried out in a fair and transparent

manner. He would submit that the selected candidates cannot be

made scapegoat only because the unselected candidates were not

able to prove their merit. He would further submit that the

position of law is settled that if a candidate is not rejected at

threshold and is allowed to participate in selection process and

ultimately, his name figures in the merit list, then, he does have a

limited right of being accorded a fair and non discriminatory

treatment. He would submit that the selected candidates have a

reasonable expectation of being appointed having regard to their

position in merit list. In support of his submissions, he would

rely upon the following case laws:

(a) Smt. Shakuntalabai Premlal Bawane vs. State of Maharashtra and others, WP/253/2004, Nagpur Bench, judgment dated 01.03.2018.

(b) Union of India Vs Uzair Imran & Ors, SLP (Civil) Diary No. 21319/2022.

*46* WP SELECT PROCESS

(c) Union Of India and ors Vs Bikash Kumar, (2006)8 Supreme Court Cases 192.

(d)   Chandra      Prakash    Tiwari    and       ors     Vs
      Shankuntala Shukla and ors.,           (2002)         6
      Supreme Court Cases 127.

(e) Tajvir Singh Sodhi & ors Vs State of Jammu and Kashmir & ors, 2023 LiveLaw (SC) 253.

(f) Shaik Mahboob John Vs The High Court of Andhra Pradesh, WP No. 8648 of 2019 (Andhra Pradesh High Court).

(g) M.V. Thimmaiah & Ors Vs UPSC, Appeal (Civil) 5883/2007.

(h) B.C. Mylarappa Vs Chikkamylarappa & ors, Civil Appeal No. 6045/2008.

(i) Sadananda Halo and others Vs. Momtaz Ali Sheikh and others, (2008) 4 Supreme Court Cases 619.

(j) Chandra Prakash Tiwari and others Vs. Shakuntala Shukla and others, (2002) 6 Supreme Court Cases 127.

(k) Madan Lal and others Vs. State of J & K and others, (1995) 3 Supreme Court Cases 486.

                              *47*                  WP SELECT PROCESS


      (l)    Sachin Kumar and others Vs. Delhi Subordinate

Service Selection Board (DSSSB) and others, (2021) 4 Supreme Court Cases 631.

(m) Union of India Vs. Rajesh P.U., (2003) 7 Supreme Court Cases 285.

24. Arguing for the petitioners in another group of

petitions including Writ Petition No.1477/2023 and others, the

learned advocate Shri C.V. Dharurkar adopted the arguments of

the learned senior advocate Shri Katneshwarkar and has

additionally submitted that the selected candidates although does

not have indefeasible right to be appointed, but have a fair

expectation of due consideration for issuance of appointment

order. In support of his submissions, he relied upon the following

case laws:

(a) Dr Basavaiah Vs H.L.Ramesh & ors, AIR SCW 5907 2010.

(b) Dr Babasaheb Ambedkar Memorial Chandrapur Society, Nagpur Vs University and ors, 2005 (2) Mh LJ 731.


      (c)    Shankarshan Dash Vs Union of India, AIR 1991
                              *48*                   WP SELECT PROCESS


            SC 1612.

(d) Sajeesh Babu K Vs N.K.Santosh and ors, 2012 AIR SCW 6063.

(e) Dr Rajbir Singh Dalal Vs Chaudhari Devi Lal University, Sirsa and anr, 2008 AIR SCW 5817.

(f) Ratnagiri Gas and Power Pvt Ltd. Vs RDS Projects Ltd and ors, AIR 2013 SC 200.

25. Learned senior advocate Shri V.D. Hon, arguing on

behalf of the respondent Management in Writ Petition

No.14788/2023 and other connected petitions, submitted that the

Management has infact initiated the selection process by

obtaining prior approval from the University and in view of the

dire need to fill up vacancies, the process was carried further. He

vehemently submitted that the selected candidates cannot claim

to have any indefeasible right and in view of the decision of the

Management to cancel the entire recruitment process and to

conduct a fresh recruitment process, the writ petitions are liable

to be dismissed.

26. Advocate Shri S.S. Thombre, learned advocate for *49* WP SELECT PROCESS

the Management in Writ Petition No.15245/2023 and other

connected petitions, submitted that earlier President had indulged

in serious illegalities in the entire selection process making the

process unfair and grossly illegal. He has submitted that in view

of illegalities in the selection process, entire selection process is

cancelled by the Management and the candidates claiming to

have been selected cannot claim any kind of right for

appointment. By adverting our attention to various complaints

submitted by the candidates and members/ trustees of the

Management, he would submit that entire selection process was

unfair and it is rightly cancelled. He would also submit that mere

selection does not confer any right in favour of selected

candidates and the petitioners are not entitled for any reliefs. In

support of his submissions, he would rely upon the following

case laws:

(a) Sachin Kumar and ors Vs Delhi Subordinate Service Selection Board and ors, MANU/SC/ 0145/2021.


     (b)     Ajay and ors Vs High Court of Judicature of
             Bombay,      MANU/MH/1986/2010.

     (c)     Union of India and ors Vs Kali Das Batish and
                              *50*                  WP SELECT PROCESS


            ors, MANU/SC/0139/2006.

(d) Punjab State Electricity Board and ors Vs Malkiat Singh, MANU/SC/0878/2004.

(e) Pawan Uttam Marg and ors Vs The State of Maharashtra and anr, WP/6901/2021, Aurangabad Bench.

(f) Vinod Fakira Marathe and ors Vs The State of Maharashtra and ors, MANU/MH/1726/2024.

Area of Controversy:

27. In the light of the above mentioned factual

background, the crux of the controversy revolves around the

allegations of irregularities and illegalities in the recruitment

process. The petitioners--both selected and unselected-- are

divided in their stance, with one group seeking the annulment of

the entire process, while the other seeks the enforcement of the

results. The Unselected Candidates' Claims that the selection

process was marred by gross irregularities, including violations

of procedural fairness, lack of transparency, and possible

corruption. They seek the cancellation of the entire selection *51* WP SELECT PROCESS

process as it allegedly failed to comply with the established

norms and statutory requirements governing such procedures.

Whereas the selected candidates maintain that the recruitment

process was conducted with due diligence and fairness, adhering

to all requisite legal and procedural norms. They argue that the

allegations raised by the unselected candidates are unfounded,

and therefore, the court should direct the issuance of appointment

orders based on the merit-based selection process.

28. While considering the rival claims of the parties,

qua the reliefs claimed in respective petitions, we are not

required to enter into the arena of disputed questions of facts

related to the allegations of demands of money or the entry of

marks by pencil etc. In the wake of the decision of the

management to cancel the entire selection proess, the primary

issue which falls for our consideraiton is whether the selected

candidates can claim and assert a right for seeking appointment

orders.

Consideration of the issue and controversy

29. After referring to the contentions of the parties in

their respective petitions and replies, let us now deal with the *52* WP SELECT PROCESS

relevant facts and points on the basis of which the controversy

can be considered. Relevant undisputed facts necessary for

considering the issue in question are briefly stated thus:

The respondent Management published

advertisement dated 09.03.2023 after securing approval from the

University regarding publication of advertisement. This

advertisement was for filling up 47 posts of senior colleges in 14

subjects. Pursuant to the advertisement, interviews were

conducted on 07.07.2023, 08.07.2023 and 09.07.2023. With

respect to irregularities and illegalities in the selection process,

various complaints were submitted by candidates on 10.07.2023,

15.07.2023, 17.07.2023 and 19.07.2023. So also, even the

trustees of the Management including Vice President, Secretary,

Treasurer and other members made complaints dated 10.07.2023

and 13.07.2023 to the Deputy Director of Education and the

University. Despite these complaints being there on one side, the

University, on the other side, issued emails dated 03.08.2023

informing the Management that the documents of selection

committee uploaded online were approved. On 28.08.2023, the

letter was sent by the University to the Management which infact *53* WP SELECT PROCESS

is the 'noting' for approval of the Vice Chancellor by the Deputy

Registrar and it contained the subject of grant of provisional

approvals to the appointments.

30. In the wake of the above mentioned events, the

decision of the respondent Management with respect to the entire

selection process becomes crucial. It may be seen that on

04.08.2023 itself, the Governing Council of the respondent

Management took a decision to cancel the entire selection

process and start it afresh. This was preceded by resignation of

earlier President of the Management against whom serious

allegations of malpractices were levelled by other members. As

such, entire selection process was not proceeded further and the

Management which came in power, did not issue any

appointment order to selected candidates.

31. In the above mentioned scenario, the crucial issue

which falls for our consideration is as to whether in view of

cancellation of the entire recruitment process, can the selected

candidates claim and assert a right of seeking appointment orders

as prayed by them in the petitions.

Another issue is as to whether, the Management, *54* WP SELECT PROCESS

which has conducted the recruitment process upto the stage of

interview by indulging into serious malpractices including

demand of huge amount of money, can be allowed to simply do

away with the recruitment process after getting exposed.

32. In order to deal with the controversy, it is necessary

to have a look at the provisions of statute Nos.411(2) and (9) and

415(1) and (2) of the Statutes of the respondent University

formulated under Section 42 and/or Section 73 of the Poona

University Act, 1974, which are reproduced below:-

"Statute 411. The definitions given in the Act and in the Statutes shall be applicable to these Statutes, unless there is anything repugnant in the subjects or context...."

"(2) "Appointing Authority" means the authority competent to make appointments to the different posts specified therein. The Appointing Authority for the University/Colleges and Institutions conducted by the University shall be the Executive Council. The Appointing Authority for the Affiliated College/Recognized Institution, shall be the Management of the College/Recognized Institution or the authority constituted by the Management as per its constitution."

"(9) "Management" means a Body or a Society or an Institution which has applied for starting/running of a college or recognized institution and which has been duly started/recognized as such; and includes the *55* WP SELECT PROCESS

Governing Body or the Managing Committee or any other body by whatever name it is designated which actually conducts."

"Statute 415. Recruitment of Teachers of Constituent and Affiliated Colleges/Recognized Institutions.

1. There shall be Selection Committee for making recommendations to the Management for appointment of teachers.

Every Selection Committee shall consist of:

(a) Chairman, Governing Body of the College or/his Institution nominee from amongst members of the Governing Body.

(b) A nominee of the Vice-Chancellor.

(c) One Expert to be nominated by the Vice-Chancellor.

(d) One nominee of the Director of Higher Education, not below the rank of Deputy Director of Higher Education.

(e) Principal of the College/Head of the Recognized Institution.

(f) Head of the concerned Department of the College/Institution.

(g) If the post is reserved one, the Vice Chancellor shall nominate one additional member, belonging to Scheduled Caste or Scheduled Tribe or Denotified or Nomedic Tribe who should preferably an expert on the subject.

2. Procedure:

*56* WP SELECT PROCESS

(a) All posts of the teachers shall be widely advertised with particulars of minimum and other qualifications, if any, and emoluments. Reasonable time shall be allowed to applicants, to submit their applications.

(b) The date of the meeting of the Selection Committee shall be so fixed as to allow the notice of fifteen days to each member and to the candidates. The particulars of each candidate called for interview; in consultation with the Head of the Department/Principal of the College, Head of the Recognized Institution, shall be supplied to each member, so as to reach him seven days before the date of the meeting.

(c) The quorum to constitute a meeting of the Selection Committee shall be four members of whom, one being an expert nominated by the University.

(d) The Selection Committee shall interview and adjudge the merits of each candidate in accordance with the qualifications advertised, and report to the Competent Authority the names arranged in order of merits giving reasons for the order of preference. If no person is selected a report to that effect be made. The Committee may recommend only one name if others are not found suitable.

(e) The Competent Authority, with the approval of the Vice-Chancellor, shall appoint from amongst the persons so recommended the number of persons required to fill in the posts.

Provided that where the Appointing Authority proposes to make an appointment otherwise than in accordance with the order of merit arranged by the Selection Committee, it shall record its reasons in writing and refer back to the matter to the Selection Committee for *57* WP SELECT PROCESS

reconsideration within fifteen days from the date of report. Thereafter the decision of the Competent Authority, if approved by the Vice- Chancellor, shall be final."

33. It is also necessary to take note of circular

Nos.102/2023 dated 06.06.2023 and 182/2023 dated 11.08.2023

issued by the University, which deal with the requirement of

timely submission of reports of the selection committee. Circular

No.102/2023 provides that the entire record of the recruitment

process including the reports of the selection committee with

documents of educational qualifications and experience of the

candidates has to be submitted by Online mode on the same day

of the meeting of the selection committee and the print outs of

these documents to be submitted immediately. Circular no. 182 /

2023 dated 11/08/2023 provides modification to the circular

dated 102/2023 and requires the record to be submitted online

within 48 hours and by offline mode within 72 hours.

Analysis of Factual and Legal aspects

34. Considering the factual aspects emerging from the

record, for the purpose of deciding the entitlement of the *58* WP SELECT PROCESS

petitioners for the writs prayed for, following crucial aspects may

be noted:

34.1 The documents on record do not show compliance

of procedure as per Statute 415, in that the selection committee

although was constituted on paper, in view of the schedule of

interview being spread over only three days ( 7, 8 and 9 July

2023), for conducting interviews for 14 different subjects, it is

beyond comprehension that the members of the selection

committee, particularity the same nominees of the University and

the Government could attend each of the personal interviews.

34.2 Crucial to note, the Secretary of the Management

had issued a letter dated 11.07.2023 to the Deputy Registrar of

the University thereby, informing that the interviews for the post

of Assistant Professors were conducted on 07 th, 08th and 09th July,

2023, for which 934 candidates had appeared and although the

reports of the Selection Committee were required to be

forwarded by online mode to the University, the same could not

be forwarded within 24 hours from completion of the interviews,

since the Subject Experts had left the premises. This letter at

Exhibit M in Writ Petition No.15245/2023 filed by the *59* WP SELECT PROCESS

Management along with their reply affidavit clearly establishes

that the online reports were not at all submitted 'on the same day'

despite clear mandate of the circular No.102/ 2023. This conduct

of the Management of failure to forward the reports of the

selection committee to the University on the same day, on

unacceptable excuses, establishes lack of transparency and lack

of fairness.

34.3 In view of the record of selection committee as filed

in Writ petition no. 886/2024, it clearly shows that the conduct of

interviews was a farce. The interviews were conducted without

there being quorum. The records of the selection committees

show over-writings and manipulations including number of blank

spaces and writing of marks by pencils.

34.4 Apart from this, the allegations of demands of

money, evident from complaints dated 10th July 2023 (Exhibit F

in WP No.886/2024), although disputed questions of facts, are

not worth ignoring in view of the allegations being also levelled

by majority of the trustees of the Management (14 in number)

(Exhibit H in WP No.886/2024).



      34.5     Undisputedly, the record of the selection process
                              *60*                   WP SELECT PROCESS


was submitted by online mode after 11.07.2023. This can be seen

from email dated 11.07.2023 at 05:31 pm and email dated

14.07.2023 expressing inability to upload documents due to

technical glitches. The Deputy Registrar of the University has

approved the uploading of the documents by email dated

03.08.2023, which cannot constitute final approval to the reports

of the selection committee. Further, taking note of the decision of

the Management to cancel the entire recruitment process vide

resolution dated 04.08.2023, the Deputy Registrar of the

University had prepared a 'noting' dated 28.08.2023 (exhibit M-3

in W.P. No.886/2024) which was submitted to the Pro-Vice

Chancellor who had approved the remark of the Deputy

Registrar, thereby recognizing the authority of the Management

to take a decision about cancellation or continuation of the

selection process. The 'noting' refers to the earlier letter dated

24.08.2023 issued by the University to the Management

recognizing the domain of the Management to take decision

about continuation or cancellation of the selection process. This

'noting' is referred to as a document of provisional approval by

the selected candidates. By referring to statute No.411(2) of the

University, the University has confirmed their stand by reply *61* WP SELECT PROCESS

affidavit dated 30.07.2024 in Writ Petition No.886/2024, about

endorsing the decision of the Management to cancel the selection

process.

34.6 Thus, in view of the blatant illegalities in the

selection process the entire selection process is vitiated. Further,

in view of the cancellation of the selection process by the

Management no rights are created in favour of any of the

candidates.

35. The propositions of law emerging from the

judgments relied upon by the respective parties are not at all

disputed. The position of law is settled that mere selection does

not confer any vested right in favour of the candidates to claim

appointment. Further, the position of law is also fairly settled

that a selected candidate does have a limited right of being

accorded a fair and non discriminatory treatment. Further, the

selected candidates although do not have indefeasible right to be

appointed, but have a fair expectation of due consideration for

issuance of appointment order. However, the controversy

involved in the instant matters mainly revolves upon the factual

aspects related to the gross irregularities and illegalities stated *62* WP SELECT PROCESS

above. In view of our pertinent inferences about the selection

process being vitiated, the entitlement of the petitioners for

claiming writ of mandamus has to be considered in proper

perspective.

36. Our view is fortified by the latest pronouncement of

the Hon'ble Supreme Court in the matter of State of West

Bengal vs. Baishakhi Bhattacharyya (Chatterjee) and others,

Civil Appeal No.4800/2025 (arising out of Special Leave Petition

(Civil) No.9586/2024) decided on 03.04.2025. It is worth while

to note that the Supreme Court was dealing with the controversy

with respect to selection process conducted by the West Bengal

Central School Service Commission for recruitment of non

teaching staff in groups C and D and Assistant Teachers for

classes IX to XII. The appellants before the Supreme Court

included candidates who were selected and appointed for over a

period of five years prior thereto. The candidates included

selectees with purported evidence and material indicating wrong

doings and other selectees who claimed that they were validly

selected and were not involved in any wrong doings. This was an

appeal challenging the judgment of the Calcutta High Court *63* WP SELECT PROCESS

dated 22.04.2024 en bloc setting aside the 2016 selection

process. While deciding similar nature of controversy as

involved in the instant petitions, the Supreme Court has upheld

the judgment of the Calcutta High Court cancelling en bloc /

entire selection process. The relevant paragraph mentioning the

principles emerged, on consideration of all the landmark

judgments, is reproduced below:

"19. The following principles emerge from the aforesaid discussion:

When an in-depth factual inquiry reveals systemic irregularities, such as malaise or fraud, that undermine the integrity of the entire selection process, the result should be cancelled in its entirety. However, if and when possible, segregation of tainted and untainted candidates should be done in consonance with fairness and equity.

The decision to cancel the selection en masse must be based on the satisfaction derived from sufficient material collected through a fair and thorough investigation. It is not necessary for the material collected to conclusively prove malpractice beyond a reasonable doubt. The standard of evidence should be reasonable certainty of systemic malaise. The probability test is applicable.

Despite the inconvenience caused to untainted candidates, when broad and deep manipulation in the selection process is proved, due weightage has to be given to maintaining *64* WP SELECT PROCESS

the purity of the selection process.

Individual notice and hearing may not be necessary in all cases for pratical reasons when the facts establish that the entire selection process is vitiated with illegalities at a large scale."

37. Thus, considering the above mentioned factual and

legal aspects, we find that the entire recruitment process was

marred by gross illegalities and violation of procedural fairness.

In the wake of gross irregularities and illegalities of such

magnitude, it is impossible to segregate the tainted selections

from the untainted selections and thus the entire selection process

gets vitiated. We find that there is substance in the submissions

of the unselected candidates, however, in view of the decision of

the Management to cancel the selection process, no effective

relief is required to be granted in Writ Petition No.886/2024.

38. On the other hand, in the light of cancellation of the

entire recruitment process, the claims of the selected candidates

for issuance of appointment orders become absolutely untenable.

It is settled position of law that mere inclusion of name in select

list does not confer any vested right to the candidates for getting

appointed. Pertinently, by resolution dated 04-08-2023, the *65* WP SELECT PROCESS

management which is the appointing authority has itself

cancelled the recruitment process terming it to be grossly illegal

and, therefore, the selected candidates cannot assert any right for

appointment orders. True it is, the management has to be blamed

for the distressful plight of the candidates who were selected,

however, no writ can be issued directing the Management to

issue appointment orders. We are of the considered view that the

candidates claiming to be selected seeking appointments i.e. the

petitioners in Writ Petition no.15245 2023 with connected

matters and Writ Petition no.14788/2023 with connected matters,

are not entitled for any reliefs.

39. In the instant matter the entire conduct of the

Management in holding the recruitment process, indulging in

various kinds of irregularities and illegalities and ultimately

cancelling the selection process on its own, needs to be dealt

with stern hands. In view of the above mentioned inferences and

conclusions drawn by us, we are of the firm view that the

conduct of the Management has been riddled with lot of

aberrations. The entire conduct of the Management is absolutely

shorn of bonafides. We are of the firm view that the Management *66* WP SELECT PROCESS

of Ahmednagar Zila Maratha Vidya Prasarak Samaj,

Ahmednagar should be saddled with costs, which are quantified

at Rs.1,00,000/- (Rupees One lac).

40. Hence, on consideration of the above mentioned

factual and legal aspects, we pass the following order:

(a) Writ Petition Nos.15245/2023, 864/2024, 853/2024,

856/2024, 885/2024, 8370/2024, 8371/2024, 8372/2024,

8379/2024, 8380/2024, 8373/2024, 8375/2024, 8374/2024,

14822/2023, 14798/2023, 14796/2023, 14833/2023, 14788/2023,

15379/2023, 15274/2023, 15246/2023, 15230/2023, 15232/2023

and 15262/2023, are dismissed.

(b) Writ Petition No.886/2024 (Dr. Dagadu Sakharam

Talule and others vs. The State of Maharashtra and others) is

disposed of.

(c) The Ahmednagar Zila Maratha Vidya Prasarak

Samaj Ahmednagar (respondent no.5 in WP no. 886 / 2024) is

directed to deposit an amount of Rs.1,00,000/- (Rupees One lac)

towards costs, in the registry of this Court within a period of four

weeks from today, else the same shall be recovered as arrears of *67* WP SELECT PROCESS

the land revenue by the District Collector, Ahmednagar.

(d) Civil Application No.1022/2024 in Writ Petition

No.14788/2023 is disposed of.

(e) The original mark sheets placed on record by the

Management, which are re-sealed as per the order dated

03.01.2025, be returned to respondent No.5 Management.

41. Rule is discharged in the above terms.

42. After pronouncement, the learned advocates for the

petitioners from the writ petitions which are being dismissed,

seek extension of the ad interim relief to enable the petitioners to

approach the Supreme Court.

43. In the light of the fact that we have approved the

decision of the Management to cancel the recruitment process in

its entirety, there is no propriety in continuing the ad interim

relief.

44. The request is rejected.

(PRAFULLA S. KHUBALKAR, J.) (MANGESH S. PATIL, J.)

[Kalyan Sangvikar, 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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter