Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dipeeka Chandrasingh Thakur vs The State Of Mah And Ors
2025 Latest Caselaw 2512 Bom

Citation : 2025 Latest Caselaw 2512 Bom
Judgement Date : 12 February, 2025

Bombay High Court

Dipeeka Chandrasingh Thakur vs The State Of Mah And Ors on 12 February, 2025

2025:BHC-AUG:4204-DB

                                          1                        1053.WP-2240-2008.doc



                         IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                  BENCH AT AURANGABAD
                              WRIT PETITION NO. 2240 OF 2008
                                         WITH
               CIVIL APPLICATION NO. 6427 OF 2013 IN WP/2240/2008
                                              WITH
               CIVIL APPLICATION NO. 2464 OF 2024 IN WP/2240/2008
                                              WITH
               CIVIL APPLICATION NO. 11482 OF 2010 IN WP/2240/2008
                                              WITH
               CIVIL APPLICATION NO. 13740 OF 2011 IN WP/2240/2008
                                              WITH
              CIVIL APPLICATION NO. 13739 OF 2011 IN WP/2240/2008
                            Dipeeka Chandrasingh Thakur
                                       VERSUS
         1. The State Of Maharashtra, Tribal Development Department
         2. The Scheduled Tribe Caste Certificate Verification Committee
         3. The Sub Divisional Officer, Dhule
         4. Mahatma Phule Agriculture University, Rahuri, Dist. Ahmednagar
         5. Dr. Annasaheb Shinde College Of Engineering Rahuri, Dist. Ahmednagar
                                               ...
                          Advocate for Petitioner : Mr. A S Golegaonkar
                         Addl.GP for Respondents/State : Mr. P.S. Patil
                                               ...
                                              CORAM    :   S. G. MEHARE AND
                                                           SHAILESH P. BRAHME, JJ.
                                                DATE   :   12th FEBRUARY 2025

              ORAL JUDGMENT :

1. Rule. Rule is made returnable forthwith. Heard both the sides finally at the admission stage.

2 1053.WP-2240-2008.doc

2. The petitioner's tribe claim was rejected by the Scrutiny Committee vide order dated 27.11.2007 which is under challenge in this petition.

3. Learned Counsel for the petitioner tenders on record information in tabular form depicting old documentary evidence and the validities in the family to corroborate the claim. The same is taken on record and marked as Exhibit-X.

4. It reveals from the chart produced by the petitioner that there are three pre-constitutional documents of the paternal side blood relatives of the petitioner as well as three validities issued in the family. The genealogy which is also produced on record today shows the names of the validity holders as well as the persons having old school record.

5. The relationship of the petitioner with the validity holders and the persons having their names in the pre-constituional record has not been disputed. If this is the situation then by following the judgment of the Supreme Court in the matter of Anand Versus Committee for Scrutiny and Verification of Tribe Claims and Others, reported in (2012) 1 SCC 113, we have to rely pre-constitutional documents having greater probative value. Interestingly one of the validities has been issued by the intervention of this Court in the matter of Suvarna d/o Shamsing Thakur Vs. State of Maharashtra and Others in Writ Petition No.10814/2010. By a reasoned order, she was issued with validity certificate.

3 1053.WP-2240-2008.doc

6. Considering the material placed on record which is undisputed, we are of the considered view that the petitioner is also entitled to receive the validity certificate. We find that the findings recorded by the Committee on the basis of area restrictions and affinity are unsustainable. We, therefore, pass following order :

ORDER

(i) The impugned judgment and order dated 27.11.2007 is quashed and set aside.

(ii) Respondent/Scrutiny Committee shall issue tribe validity certificate of Thakur Scheduled Tribe to the petitioner forthwith.

(iii) Needless to mention that in view of quashing of impugned judgment and order, the petitioner is entitled to consequential benefit.

(iv)       The applications stand disposed of.


(v)        Rule is made absolute in above terms.



[ SHAILESH P. BRAHME, J.]                               [ S. G. MEHARE, J.]




NAJEEB..
 

 
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