Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jaiprakash Ramchandra Borade vs The State Of Maharashtra Through ...
2025 Latest Caselaw 4044 Bom

Citation : 2025 Latest Caselaw 4044 Bom
Judgement Date : 18 June, 2025

Bombay High Court

Jaiprakash Ramchandra Borade vs The State Of Maharashtra Through ... on 18 June, 2025

Author: Ravindra V. Ghuge
Bench: Ravindra V. Ghuge
2025:BHC-AUG:15668-DB



                                              (1)                  939 wp 2166.25

                         IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                   BENCH AT AURANGABAD

                                WRIT PETITION NO. 2166 OF 2025

                 Bhimrao Jadhavrao Patil,
                 Age 59 Years, Occupation:Pensioner,
                 resident of Auditor's Housing society
                 Plot no. 44-B, Harsool "T" point,
                 Jalgaon road Chatrapati Sambhajinagar,
                 Aurangabad. M. No. 9764997036.              ...   PETITIONER

                        V/s.

           1)    The State of Maharashtra,
                 Through Secretary Nagar Vikas Department,
                 Mantralaya Mumbai-400 032.

           2)    The Commissioner,
                 Municipal Corporation,
                 Chatrapati Sambhajinagar. Aurangabad.

           3)    The Medical Health Officer,
                 Municipal Corporation,
                 Chatrapati Sambhajinagar, Aurangabad.       ...   RESPONDENTS


                                            AND
                                WRIT PETITION NO. 2169 OF 2025

                 Vilas Punjaram Baghdane,
                 Age 59 Years, Occupation:Pensioner,
                 resident of H.No.C/2/40, Lane No.10,
                 Near Chatrapati Primary School,
                 Gajanannagar, Garkheda,
                 Chatrapati Sambhajinagar, Aurangabad.
                 M. No. 9527179225.                          ...   PETITIONER

                        V/s.

           1)    The State of Maharashtra,
                                    (2)                 939 wp 2166.25

     Through Secretary Nagar Vikas Department,
     Mantralaya Mumbai-400 032.

2)   The Commissioner,
     Municipal Corporation,
     Chatrapati Sambhajinagar. Aurangabad.

3)   The Medical Health Officer,
     Municipal Corporation,
     Chatrapati Sambhajinagar, Aurangabad.       ...   RESPONDENTS


                                AND
                    WRIT PETITION NO. 2175 OF 2025

     Jaiprakash Ramchandra Borade,
     Age 65 Year, Occupation: Pensioner,
     resident of Vinit Apartment,
     Khivansara Park, Ulkanagri,
     Chatrapati Sambhajinagar,
     Aurangabad. M. No. 9372301194               ...   PETITIONER

           V/s.

1)   The State of Maharashtra,
     Through Secretary Nagar Vikas Department,
     Mantralaya Mumbai-400 032.

2)   The Commissioner,
     Municipal Corporation,
     Chatrapati Sambhajinagar. Aurangabad.

3)   The Medical Health Officer,
     Municipal Corporation,
     Chatrapati Sambhajinagar, Aurangabad.       ...   RESPONDENTS



                                AND
                    WRIT PETITION NO. 2179 OF 2025
                                    (3)                     939 wp 2166.25

     Atul Madhukarrao Suradkar,
     Age 58 Years, Occupation: Pensioner,
     resident of Block no. 7, Municipal colony,
     Opposite Collector's Bungalow,
     Kile Ark, Chatrapati Sambhajinagar Aurangabad. ...    PETITIONER

           V/s.

1)   The State of Maharashtra,
     Through Secretary Nagar Vikas Department,
     Mantralaya Mumbai-400 032.

2)   The Commissioner,
     Municipal Corporation,
     Chatrapati Sambhajinagar. Aurangabad.

3)   The Medical Health Officer,
     Municipal Corporation,
     Chatrapati Sambhajinagar, Aurangabad.           ...   RESPONDENTS


                                AND
                    WRIT PETITION NO. 1871 OF 2025

     Milind Shankbarao Suranglikar,
     Age 61 Years, Occupation: Pensioner,
     resident of Row house no. 2, Sarwarth,
     Saphalya nagar, Masoba Nagar,
     Harsool Tea Point Parisar, Aurangabad.
     M. No. 9970516688.                              ...   PETITIONER

           V/s.

1)   The State of Maharashtra,
     Through Secretary Nagar Vikas Department,
     Mantralaya Mumbai-400 032.

2)   The Commissioner,
     Municipal Corporation,
     Chatrapati Sambhajinagar. Aurangabad.
                                      (4)                    939 wp 2166.25

3)    The Medical Health Officer,
      Municipal Corporation,
      Chatrapati Sambhajinagar, Aurangabad.           ...   RESPONDENTS

                                      ...
            Mrs. Ansari Asfia Nuzhat, Advocate for the Petitioners
            Mr. M.M. Nerlikar, Addl. GP for the Respondent/State
           Mr. S.P. Urgunde, Advocate for the Respondent Nos.2 & 3
                                      ...

                              CORAM :      RAVINDRA V. GHUGE &
                                           Y.G. KHOBRAGADE, JJ.
                              DATE     :   18th June, 2025

ORAL JUDGMENT (Per: Ravindra V. Ghuge, J.):-

1. Rule. Rule made returnable forthwith and heard finally with the

consent of the parties.

2. In all these matters, recoveries have been ordered against these

Petitioners who are identically placed, after their superannuation, on the

ground that they have not passed MS-CIT examination and they were granted

increments by oversight in between 2009 and 2016. They have all

superannuated and it was after more than one year after superannuation that

the recoveries have been ordered.

3. In similar circumstances, this Court has delivered a judgment on

09.02.2024 in Writ Petition No.6763/2023 (Khan Almas Zohara d/o Gulam

Ahmed Khan V/s. The State of Maharashtra & Ors.). It was recorded in the

said judgment that such incremental benefits were granted to the similarly (5) 939 wp 2166.25

situated employees for having acquired MS-CIT qualification. It was also

recorded in the said case that since the Petitioner had factually acquired the

qualification and the recovery was initiated after superannuation, the law laid

down in Syed Abdul Qadir V/s. State of Bihar; 2009 (3) Supreme Court Cases

475 and State of Punjab and others V/s. Rafiq Masih (White Washer) and

others; 2014 (4) Supreme Court Cases 334, would apply.

4. It was also recorded in the said judgment that the employer has

not made any allegation that the Petitioner had played a fraud or had

manipulated the records to get the increments.

5. Having considered the strenuous submissions of the learned

advocate for the Corporation who has vehemently opposed these Petitions and

has prayed for its dismissal by imposing costs of Rupees One Lakh in each

matter, we find that none of these Petitioners have faced any allegation from

the Corporation that they have manipulated the records or they were involved

in the process of approving increments to themselves. It is also undisputed that

they have passed the MS-CIT.

6. The issue of Hindi - Marathi language does not arise in these

petitions.

                                      (6)                    939 wp 2166.25

7.           In view of the above, all these Petitions are allowed.          The

impugned orders directing recovery stand quashed and set aside. If amounts

have been recovered from these Petitioners, they shall be refunded along with

interest @ 6% p.a. within a period of 90 days. Similarly, all consequential

retirement benefits shall be paid to the Petitioners along with interest @ 6%

per annum for the delayed payment, save and except the gratuity amount

which shall carry the statutory interest component @ 10% p.a..

8. Rule is made absolute in above terms.

      [Y.G. KHOBRAGADE, J.]                      [RAVINDRA V. GHUGE, J.]




mub
 

 
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