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

Ashish Balaji Sawant vs Jalindar Tukaram Khaire And Ors
2025 Latest Caselaw 4107 Bom

Citation : 2025 Latest Caselaw 4107 Bom
Judgement Date : 20 June, 2025

Bombay High Court

Ashish Balaji Sawant vs Jalindar Tukaram Khaire And Ors on 20 June, 2025

Author: A. S. Gadkari
Bench: A. S. Gadkari
  2025:BHC-AS:24475-DB

                      sns                                                   41-aswp-13548-2024-J(1).doc

                                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                             CIVIL APPELLATE JURISDICTION

                                                WRIT PETITION NO.13548 OF 2024

                      Ashish Balaji Sawant,                             ]
                      Age : 44 Years, Occ.: Service,                    ]
                      R/o. Pali-Bhira Road, Nandgaon,                   ]
                      Tal-Sudhagad, Dist-Raigad.                        ]        ...Petitioner.

                                      V/s

                      1.     Jalindar Tukaram Khaire,                   ]
                             Age- 55 yrs, Occ- Agriculture,             ]
                             R/o. At and Post- Nandgaon,                ]
                             Tal-Sudhagad, Dist-Raigad.                 ]

                      2.     Sub-Divisional officer, Mangaon,           ]
                             Sub-Division Mangaon, District-Raigad.     ]

                      3.     District Collector,                        ]
                             Office of District Collector,              ]
                             Raigad.                                    ]

                      4.     District Caste Scrutiny Committee,         ]
                             Raigad, 1402, Flat no.9, Sury no.          ]
                             76/2B, Backside of Saint Merry Convent     ]
                             School, Chendre, Alibag,                   ]
                             District-Raigad.                           ]

                      5.     State of Maharashtra                       ]
                             Writ cell, High Court Mumbai.              ]        ...Respondents.



                      Mr. C. G. Gavnekar a/w. Adv. Rohit Parab i/by Adv. Prashant Raut for the
                      Petitioner.
                      Mr. Ramesh Dube Patil a/w. Adv. Swaraj Patil, Adv. Iraa Dube Patil, Adv.
                      Ankit Patil i/by Jay & Co. for Respondent No.1.
                      Ms. M. P. Thakur, A.G.P. for Respondent Nos.2 to 5-State.
SUMEDH
NAMDEO
SONAWANE
Digitally signed by
SUMEDH NAMDEO
SONAWANE
Date: 2025.06.20                                                                                 1/9
19:54:25 +0530




                            ::: Uploaded on - 21/06/2025                ::: Downloaded on - 22/06/2025 03:16:46 :::
 sns                                                       41-aswp-13548-2024-J(1).doc

                                  CORAM : A. S. GADKARI AND
                                           KAMAL KHATA, JJ.
                             RESERVED ON : 24th March, 2025.
                         PRONOUNCED ON : 20th June, 2025.

JUDGMENT (Per Kamal Khata, J.):

-

1) Rule. Rule made returnable forthwith and the Petition is heard

finally with the consent of all learned Advocates for the respective parties.

2) By this Petition under Article 226 of the Constitution of India,

the Petitioner seeks quashing and setting aside the Order dated 14 th May,

2024, passed by the Respondent No.4-District Caste Scrutiny Committee,

Raigad.

3) Mr. Gavnekar, learned Advocate for the Petitioner states that

the Petitioner had contested the election for the post of Sarpanch and

successfully defeated the Respondent No.1. Aggrieved by the election result,

the Respondent No.1 lodged a complaint with the District Caste Scrutiny

Committee. He submits that, without affording an opportunity of hearing

to the Petitioner, Respondent No.4 passed an Order on 14 th May 2024

("impugned order") invalidating the caste claim of the Petitioner.

3.1) Mr. Gavnekar, submits that Respondent No.5 failed to consider

the old records which clearly indicate that, the Petitioner's grandfather

belonged to the Kunbi caste. He asserts that, the documentary evidence

supporting Petitioner's caste certificate was not properly appreciated. He

sns 41-aswp-13548-2024-J(1).doc

further contends that, the Respondent No.5 has misconstrued the ratio laid

down by the Hon'ble Supreme Court in the case of Dayaram vs. Sudhir

Batham reported in 2012 1 SCC 333 and Kumari Madhuri Patil vs. Addl.

Commissioner reported in 1994 SCC 241.

4) Per Contra Mr. Ramesh Patil, learned Advocate for Respondent

No.1, submits that the Petitioner has suppressed material facts and relied

upon forged documents to obtain his caste certificate. He asserts that, the

Petitioner belongs to the Maratha community, as evident from his school

leaving certificate dated 24th November, 2013, issued by the Zilla Parishad

School situated at Nandgaon, Taluka Sudhagad, District Raigad which

explicitly records the Petitioner's caste as "Hindu Maratha".

4.1) He further submits that, in the year 2021, the Petitioner's

father, Mr. Balaji Bandu Sawant, applied for registration of a Trust named

'Nandgaon Parishad Maratha Samaj Unnati Mandal' under the Bombay

Public Trust Act, 1950 and continues to serve as its President. He points out

that, the primary eligibility criteria to become a member of this Trust is that

the individual must belong to the Maratha community, be over 18 years of

age and reside in Nandgaon area. In support, he relies on the Trust

application of the Petitioner's father, annexed at Exhibit-A to the reply dated

29th January 2025 filed by Mr. Jalinder Tukaram Khaire-Respondent No.1.


4.2)             Mr. Patil further submits that, the Petitioner has relied upon a







 sns                                                        41-aswp-13548-2024-J(1).doc

fabricated school leaving certificate dated 26 th June, 1982, allegedly issued

in the name of his father, to support claim of Kunbi caste. However, a report

submitted by the Headmaster of the Raigad Zilla Parishad School,

Vitthalwadi, Taluka Roha , categorically states that the said certificate was

not issued by the school and that the name of Petitioner's father does not

appear in the school admission Register.

4.3) Mr. Patil contends that, the Petitioner deliberately withheld the

admission register and accompanying report dated 24 th November, 2023,

issued by the Raigad Zilla Parishad School, Nandgaon, Taluka Sudhagad,

which also records the Petitioner's caste as Hindu Maratha. These reports

dated 28th February, 2024 and 24 th November, 2023 are annexed at Exhibit-

E and F to the reply.

4.4) He further submits that, the Petitioner has relied upon the caste

validity certificate dated 19th April, 2018 issued in favour of his cousin

sister, Smt. Jyoti Ganpat Sawant. However, two of the three committee

members accepted her Kunbi caste claim based on the same forged school

leaving certificate of the Petitioner's father, while one member dissented.

The Order of the Caste Validity Committee, dated 19 th April, 2018, explicitly

records that the Petitioner's father's school leaving certificate was forged.

4.5) In light of the above facts, Mr. Patil contends that the Petitioner

has committed fraud on Respondent Nos.2 to 4 as well as with this Court.

sns 41-aswp-13548-2024-J(1).doc

He therefore submits that the Petition is devoid of merit and deserves to be

dismissed with costs.

5) Ms. Thakur, learned Advocate appearing for Respondent Nos.2

to 5, submitted that, the school leaving certificate of the Petitioner's father

was verified by the Police Vigilance Cell of Respondent No.4-Committee and

it was found that the school records did not reflect an entry of admission or

issuance of a leaving certificate in the name of Balaji Bandu Sawant.

Specifically, the records of the Raigad Zilla Parishad School, Vitthalwadi,

Taluka Roha, District Raigad were examined, including the original general

school admission register, and no entry corresponding to Balaji Bandu

Sawant was found. She submitted that, accordingly, the document was

unauthenticated and could not be relied upon.

5.1) She further endorsed the submission of Mr. Patil regarding the

caste validity certificate of the Petitioner's cousin sister, which was also

based on the same forged document and therefore cannot lend any support

to the Petitioner's case.

5.2) Addressing the Petitioner's contention that opportunity of

hearing was afforded, Ms. Thakur submitted that, such an allegation is

contrary to the record as well as the averments in the Petition itself. She

pointed out that, the Petitioner was in fact, granted an opportunity of

hearing on three occasions i.e. on 16th March 2024, 27th March, 2024 and

sns 41-aswp-13548-2024-J(1).doc

30th April 2024. The Petitioner was also permitted to submit additional

documents in support of his caste claim. However, he failed to remain

present before the Committee on the subsequent date and did not furnish

any further supporting evidence.

In light of the above, she submitted that, the Respondent No.4-

Committee rightly invalidated the caste claim by its Order dated 14 th May,

2024.

6) In rejoinder Mr. Gavnekar relied upon the judgment in the case

of Apoorva d/o Vinay Nichale v Divisional Caste Certificate Scrutiny

Committee No. 1 and Ors reported in 2010 SCC OnLine Bom 1053, to

submit that a different view on the same facts would not entitle the

committee dealing with the subsequent caste claim to reject it.

7) We have heard all the learned counsel for the respective parties

and perused entire record.

8) At the very outset, we find ex facie that, the Petitioner has not

approached this Court with clean hands. It is well settled that the party who

invokes the extraordinary jurisdiction of this Court is supposed to be

truthful, frank and must necessarily disclose all the material facts without

any reservation, even if they are against such party. It is not open to a Party

who seeks equity to play "hide and seek" or to "pick and choose" certain

facts and to suppress and/or conceal other facts. These principles are

sns 41-aswp-13548-2024-J(1).doc

categorically laid down by the Hon'ble Supreme Court in the case of K.D.

Sharma vs. Steel Authority of India Limited & Ors. reported in (2008) 12

SCC 481. In the present case the Petitioner's conduct indicates an attempt

to perpetrate a fraud on the Court. On that ground alone, the Petitioner is

disentitled to any relief.

9) In our view, the present Petition is nothing but a speculative

attempt and appears to be a clear instance of chance litigation. The

averments made are self-contradictory. On the one hand, in paragraph 12 of

the Petition, the Petitioner contends that Respondent No.4 passed the

impugned Order without affording him an opportunity of hearing; yet

contradictorily in paragraph No.8, he admits that, hearings were conducted

on multiple dates.

10) The reliance placed by learned Advocate Mr. Gavnekar in the

case of Apoorva's case (supra) is misplaced. While the judgement holds a

contrary view taken by a subsequent Committee, in itself may not invalidate

an earlier caste validity certificate, it also categorically lays down that if the

earlier certificate was obtained by fraud, the Committee dealing with the

subsequent claim is neither bound to follow the earlier caste validity

certificate nor precluded from rejecting the claim. In such circumstances,

the Committee is also empowered to initiate appropriate action against the

Applicant.

 sns                                                      41-aswp-13548-2024-J(1).doc

11)             The reliance placed by Mr. Patil on the decision in Raju

Ramsing Vasave vs. Mahesh Deorao Bhivapurkar & Ors. reported in (2008)

9 SCC 54 is squarely applicable to the facts of this case.

12) In our view, the Petitioner has attempted to take undue

advantage of a caste certificate procured through fraudulent means. Such

conduct is wholly and brazenly inconsistent with the constitutional ethos

and amounts to nothing short of a constitutional fraud. The Petitioner's

action strike at the very foundation of the affirmative action framework

envisaged under the Constitution.

13) In view of the above, we dismiss the Petition with exemplary

costs of Rs.5,00,000/- to be payable to the 'Armed Forces Battle Casualties

Welfare Fund' within a period of four weeks from the date of uploading of

the present Judgment on the official website of the High Court of Bombay.

13.1) Details of the bank account for payment of cost are as under:

                Account Name         :   Armed Forces Battle Casualties
                                         Welfare Fund.
                Account Number :         90552010165915.
                Bank Name            :   Canara Bank.
                Branch               :   South Block, Defence Headquarters,
                                         New Delhi - 110011.
                IFSC Code            :   CNRB0019055.
14)             The Learned AGP shall intimate about this Order imposing

costs by email, sms or WhatsApp to the Authorised Officer of the Armed

sns 41-aswp-13548-2024-J(1).doc

Forces Battle Casualties Welfare Fund and maintain record of it.

15) If the Petitioner fails to deposit the said cost within the

stipulated period as noted hereinabove, the Authorised Officer of the Armed

Forces Battle Casualties Welfare Fund shall intimate the learned AGP by

email or otherwise about the breach, who on such intimation, shall file an

Application before this Court for execution of the present Order and for

recovery of the said amount.

16)             Petition is dismissed in aforesaid terms.




       (KAMAL KHATA, J.)                              (A.S. GADKARI, 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 : IJJ

 

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

 
 
Latestlaws Newsletter