Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vishwanath Kerba Kamlawar vs The State Of Maharashtra Through Its ...
2025 Latest Caselaw 2547 Bom

Citation : 2025 Latest Caselaw 2547 Bom
Judgement Date : 13 February, 2025

Bombay High Court

Vishwanath Kerba Kamlawar vs The State Of Maharashtra Through Its ... on 13 February, 2025

Author: Mangesh S. Patil
Bench: Mangesh S. Patil
2025:BHC-AUG:6161-DB


                                                                   13445.23wp etc
                                                  (1)

                       IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                  BENCH AT AURANGABAD

                               WRIT PETITION NO. 13445 OF 2023

                Asha d/o Ramlu Kamlawar,
                Age: 33 years, Occu: Service (Asst. Store Keeper),
                R/o. Natkar Galli,
                Behind Panchayat Samiti, Degloor,
                Tq. Degloor, Dist. Nanded,
                At present : Balaji Nagar, Taroda Bk.,
                Nanded, Tq. and Dist. Nanded               ....PETITIONER

                        VERSUS

                1.      The State of Maharashtra,
                        Through its Secretary,
                        Water Conservation Department,
                        Mantralaya, Mumbai-32

                2.      The Commissioner,
                        Water Conservation Department,
                        Aurangabad
                        Paithan Road (WALMI), Aurangabad

                3.      Deputy Director (Research)
                        and Member Secretary,
                        Scheduled Tribe Certificate
                        Verification Committee, Kinwat,
                        Headquarter Aurangabad,
                        Near CIDCO Bus Stand, Aurangabad,
                        Dist. Aurangabad                    ....RESPONDENTS

                                           AND
                               WRIT PETITION NO. 13165 OF 2023

                1.      Krishna s/o Ramlu Kamlawar,
                        Age: 24 years, Occu: Student,
                        R/o. Natkar Galli,
                        Behind Panchayat Samiti, Degloor,
                        Tq. Degloor, Dist. Nanded,
                                               13445.23wp etc
                               (2)

2.   Bajrang s/o Vishwanath Kamlawar,
     Age: 28 years, Occu: Student,
     R/o. Natkar Galli,
     Behind Panchayat Samiti, Degloor,
     Tq. Degloor, Dist. Nanded,           ....PETITIONER

     VERSUS

1.   The State of Maharashtra,
     Through its Secretary,
     Tribal Development Department,
     Mantralaya, Mumbai-32

2.   Deputy Director (Research)
     and Member Secretary,
     Scheduled Tribe Certificate
     Verification Committee, Kinwat,
     Headquarter Aurangabad,
     Near CIDCO Bus Stand, Aurangabad,
     Dist. Aurangabad                    ....RESPONDENTS

                        AND
            WRIT PETITION NO. 13461 OF 2023

1.   Vishwanath s/o Kerba Kamlawar,
     Age: 57 years, Occu: Service,
     R/o. Natkar Galli,
     Behind Panchayat Samiti, Degloor,
     Tq. Degloor, Dist. Nanded,           ....PETITIONER

          VERSUS

1.   The State of Maharashtra,
     Through its Secretary,
     Rural Development Department,
     Mantralaya, Mumbai-32

2.   Deputy Director (Research)
     and Member Secretary,
     Scheduled Tribe Certificate
     Verification Committee, Kinwat,
                                                           13445.23wp etc
                                  (3)

      Headquarter Aurangabad,
      Near CIDCO Bus Stand, Aurangabad,
      Dist. Aurangabad

3.    Chief Executive Officer,
      Zilla Parishad, Nanded,
      Tq. and Dist. Nanded

4.    The Block Development Officer,
      Panchayat Samiti, Degloor,
      Tq. Degloor, Dist. Nanded                  ....RESPONDENTS
                                    ....
Mr Chandrakant R. Thorat, Advocate for petitioners in all petitions
Mr S. R. Wakale, A.G.P. for respective respondents/State in all
petitions
Ms Y. S. Thorat, Advocate for respondent Nos.3 & 4 in WP No.
13461/2023

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

                          DATE : 13th February, 2025


JUDGMENT (PER : PRAFULLA S. KHUBALKAR, J.)

1. Rule. Rule made returnable forthwith. Heard finally by

consent of the parties.

2. By these petitions under Article 226 of the Constitution of

India, the petitioners have challenged the common order dated

05/10/2023, passed by respondent/Scheduled Tribe Certificate

Verification Committee, invalidating their claim for 'Koli Mahadev' 13445.23wp etc

Scheduled Tribe in a proceeding under Section 7 of the Maharashtra

Scheduled Castes, Scheduled Tribes, De-Notified Tribes (Vimukta

Jatis), Nomadic Tribes, Other Backward Classes and Special

Backward Category (Regulation of Issuance and Verification of) Caste

Certificate Act, 2000/Maharashtra Act No.XXIII of 2001.

3. The scrutiny committee has concluded that the petitioners

have failed to establish their claim on the basis of documentary

evidence and also on account of failure to prove affinity with 'Koli

Mahadev' Scheduled Tribe.

4. Learned advocate Mr C. R. Thorat appearing for the

petitioners in all these petitions has submitted that the scrutiny

committee has adopted perverse approach in discarding validity

certificates in favour of close blood relatives of the petitioners. It is

submitted that reasons stated to discard the validity certificates are

erroneous, and on the strength of documentary evidence, the caste

claim of the petitioners ought to have been validated.

5. Advocate Mr S. R. Wakale, learned A.G.P. for

respondents/State and learned advocate Ms Yogita Thorat for

respondent Nos.3 and 4 in Writ Petition No.13461/2023 have opposed 13445.23wp etc

the petitions and justified the impugned order. They have submitted

that no reliance can be placed on the validity of Sangita Ramlu

Kamlawar, dated 06/04/2011, which was granted without considering

other documents of the petitioners' family and which was granted by

the committee comprising of Mr V. S. Patil, who had indulged in

serious irregularities in deciding the cases of caste claims. They have

submitted that the petitioners are bound to establish their claims

independently and cannot solely rely on validities of blood relatives.

6. We have considered the rival submissions and perused the

papers.

7. It has to be noted that the petitioners have relied upon

validity dated 06/04/2011 of Sangita Ramlu Kamlawar and have filed

the copy of vigilance cell enquiry report in her matter. Relationship of

Sangita Ramlu Kamlawar with petitioners being real sister of Asha and

Krishna, cousin sister of Bajrang and niece of Vishwanath is not

disputed. Even the affidavit of genealogy filed by Bajrang Vishwanath

Kamlawar, dated 22/09/2014 depicts the relations. The objection

about validity of Sangita only on account of Mr V. S. Patil being

member of the committee cannot sustain since validity of Sangita

was granted on the basis of vigilance cell enquiry report and 13445.23wp etc

other documents referred in the report. It may be seen that validity of

Sangita is not challenged and the same is in force.

8. In view of the settled position of law laid down in the

matters of Maharashtra Adiwasi Thakur Jamat Swarakshan

Samiti Vs. State of Maharashtra and others, [AIR 2023 Supreme

Court 1657] and Apoorva Vinay Nichale Vs. Divisional Caste

Certificate Scrutiny Committee No.1 and others, [2010 (6) Mh.

L.J. 401], considering the validity in favour of their blood relatives,

petitioners are entitled to derive its benefits.

9. Although, respondents have raised objection to

validity of Sangita, in view of the judgment of the Principal Seat

dated 27/07/2018 in the matter of Shweta Balaji Isankar vs. The

State of Maharashtra and others, [2018 SCC OnLine Bom 10363]

(Writ Petition No.5611/2018), the petitioners are entitled for grant of

validity certificate, which has to be co-terminus with valiidity of

Sangita Ramlu Kamlawar. Hence, we pass the following order :-

      (a)    The writ petitions are partly allowed.

      (b)    The impugned order dated 05/10/2023, passed by

respondent/scrutiny committee, is quashed and set aside to the

extent of the petitioners.

13445.23wp etc

(c) Respondent/scrutiny committee is directed to issue

validity certificates to the petitioners of belonging to the 'Koli

Mahadev' Scheduled Tribe in the prescribed format, which shall

be subject to outcome of validity of Sangita Ramlu Kamlawar,

which the respondent/committee has decided to reopen.

(d) The petitioners shall not claim any equities.

10. Rule is made partly absolute in above terms.

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

 
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