Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Maharashtra Employees Union vs The Conservator Of Forest And Anr
2025 Latest Caselaw 9360 Bom

Citation : 2025 Latest Caselaw 9360 Bom
Judgement Date : 31 December, 2025

[Cites 0, Cited by 0]

Bombay High Court

Maharashtra Employees Union vs The Conservator Of Forest And Anr on 31 December, 2025

                                 NOB-1-38835-2025 IN WP-7792-2025.doc


       IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                CIVIL APPELLATE JURISDICTION

               INTERIM APPLICATION NO. 38835 OF 2025
                                IN
                  WRIT PETITION NO. 7792 OF 2025

Maharashtra Employees Union                      ... Applicant/ Petitioner
          Versus
The Conservator of Forest, Borivali Circle,
Forest Department and Anr.                       ... Respondents

                              WITH
               INTERIM APPLICATION NO. 38836 OF 2025
                                IN
                  WRIT PETITION NO. 3142 OF 2025

Maharashtra Employees Union                      ... Applicant/ Petitioner
          Versus
The Conservator of Forest, Borivali Circle,
Forest Department and Anr.                       ... Respondents

                              WITH
               INTERIM APPLICATION NO. 38837 OF 2025
                                IN
                  WRIT PETITION NO. 2914 OF 2025

Maharashtra Employees Union                      ... Applicant/ Petitioner
          Versus
The Conservator of Forest, Borivali Circle,
Forest Department and Anr.                       ... Respondents




Manisha                                                                            1/5




 ::: Uploaded on - 01/01/2026                 ::: Downloaded on - 01/01/2026 20:31:26 :::
                                         NOB-1-38835-2025 IN WP-7792-2025.doc


                              WITH
               INTERIM APPLICATION NO. 38838 OF 2025
                                IN
                  WRIT PETITION NO. 4288 OF 2025

Maharashtra Employees Union                         ... Applicant/ Petitioner
          Versus
The Conservator of Forest, Borivali Circle,
Forest Department and Anr.                          ... Respondents

                              WITH
               INTERIM APPLICATION NO. 38839 OF 2025
                                IN
                  WRIT PETITION NO. 4289 OF 2025

Maharashtra Employees Union                         ... Applicant/ Petitioner
          Versus
The Conservator of Forest, Borivali Circle,
Forest Department and Anr.                          ... Respondents

                           --------------------
Mr. Shailesh Pathak, for the Applicant/ Petitioner.

Ms. Kavita N. Salunke, Addl. G. P. for the Respondent in
WP/7792/2025, WP/3142/2025, WP/2914/2025, WP/4288/2025.

Mr. A. I. Patel, Addl. G. P. for the Respondent-State in WP/4289/2025
                              --------------------

                                CORAM   :   SANDESH D. PATIL, J.

DATE : 31st DECEMBER, 2025.

(VACATION COURT)

NOB-1-38835-2025 IN WP-7792-2025.doc

P.C.:

1. Not on Board. On mentioning, taken on Board.

2. By this Interim Applications, the Applicants are seeking relief of

stay to the effect, execution and implementation of the notice dated

18/12/2025 issued by the Respondents.

3. The present Writ Petitions were filed by the Petitioners

somewhere on January, 2025. On 02/04/2025, this Court had issued

notice to the Respondents. The issue that arises for consideration in

the Petition was whether temporary forest workers (van mazoor) can

be absorbed in service permanently. This issue is pending before this

Court since January, 2025. On 06/05/2025, learned AGP sought time

for filing affidavit-in-reply.

4. Mr. Shailesh Pathak, learned Counsel for the Applicant/

Petitioner states that 22 employees who are in similar situation had

filed Writ Petition bearing No.2683 of 2023 and the said Writ Petition

NOB-1-38835-2025 IN WP-7792-2025.doc

was allowed by this Court vide judgment and order dated 03/09/2025.

He states that since the notice was issued on 18/12/2025, he has

preferred the present Application. He states that by the impugned

Notice the services of the members of Petitioner will be terminated.

5. Taking into consideration the fact that the matter is pending for

adjudication before this Court and that this Court has issued notice.

Taking into consideration the judgment and order passed in Writ

Petition No.2683 of 2023 by this Court in case of similarly situated

workers, and further taking into consideration that the members of

the Applicants are working (as stated by the learned Counsel Mr.

Shailesh Pathak, appearing for the Applicant/ Petitioner) since last

more than 10 years, I am inclined to grant interim relief in terms of

prayer Clause 'b' which reads as below:

"b) Pending the hearing and final disposal of this Civil Application this Hon'ble Court may be pleased to stay the implementation/ execution of the Notice dtd.

18/12/2025 issued by Respondents and to protect the fundamental rights of the concerned employees of permanency."

NOB-1-38835-2025 IN WP-7792-2025.doc

6. Ms. Kavita M. Salunke, learned Addl. G.P. seeks time to file

affidavit-in-reply before the next date. Time granted.

7. Stand over to 8th January, 2026 for further consideration.

(SANDESH D. PATIL, J.)

 
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 : MAIMS

 
 
Latestlaws Newsletter