Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajashri Ramesh Gavale And Anr vs The State Of Maharashtra Thr The ...
2025 Latest Caselaw 7380 Bom

Citation : 2025 Latest Caselaw 7380 Bom
Judgement Date : 11 November, 2025

Bombay High Court

Rajashri Ramesh Gavale And Anr vs The State Of Maharashtra Thr The ... on 11 November, 2025

Author: Ravindra V. Ghuge
Bench: Ravindra V. Ghuge
2025:BHC-AS:48476-DB

                                                                                    (6-To-12)-WP-229-2025-(C).odt




SUNNY
             Digitally signed
          by SUNNY
          ANKUSHRAO
ANKUSHRAO THOTE
                                        IN THE HIGH COURT OF JUDICATURE AT BOMBAY
THOTE     Date: 2025.11.13
             10:20:13 +0530

                                                     CIVIL APPELLATE JURISDICTION

                                                    (6) WRIT PETITION NO. 229 OF 2025

                                 Sanjay Vishnu Bhagat & Anr.                        ...Petitioners
                                       Versus
                                 The State of Maharashtra & Ors.                    ...Respondents

                                                                  AND
                                                    (7) WRIT PETITION NO. 230 OF 2025

                                 Kumudinee Raghu Dode & Anr.                        ...Petitioners
                                       Versus
                                 The State of Maharashtra & Ors.                    ...Respondents

                                                                  AND
                                                    (8) WRIT PETITION NO. 447 OF 2025

                                 Prema Nathu Rawate & Anr.                          ...Petitioners
                                       Versus
                                 The State of Maharashtra & Ors.                    ...Respondents

                                                                  AND
                                                    (9) WRIT PETITION NO. 448 OF 2025

                                 Bhavana Raghunath Padvale & Anr.                   ...Petitioners
                                       Versus
                                 The State of Maharashtra & Ors.                    ...Respondents

                                                                  AND
                                                   (10) WRIT PETITION NO. 449 OF 2025

                                 Rajashri Ramesh Gavale & Anr.                      ...Petitioners
                                       Versus
                                 The State of Maharashtra & Ors.                    ...Respondents




                                 SUNNY THOTE                       1 of 5




                                ::: Uploaded on - 13/11/2025                ::: Downloaded on - 13/11/2025 20:32:15 :::
                                                         (6-To-12)-WP-229-2025-(C).odt




                                  AND
                   (11) WRIT PETITION NO. 451 OF 2025

 Jayshri Mohan Araj & Anr.                              ...Petitioners
       Versus
 The State of Maharashtra & Ors.                        ...Respondents

                                  AND
                   (12) WRIT PETITION NO. 469 OF 2025

 Hemant Shantaram Pawar & Anr.                          ...Petitioners
       Versus
 The State of Maharashtra & Ors.                        ...Respondents


 Mr. Vinayak Kumbhar a/w Mr. Rajendra Khaire, Mr. Aniket Phapale
 i/by Ms. Ashwini N. Bandiwadekar, Advocate for the Petitioners.
 Mr. P.P. Kakade, Addl. G.P. a/w Ms. P.N. Diwan, AGP for the
 Respondent/State in WP/229/2025.
 Ms. P.M.J. Deshpande, AGP for the Respondent/State in
 WP/230/2025.
 Ms. Priyanka Chavan, AGP for the Respondent/State in WP/447/25.
 Mr. S.H. Kankal, AGP for the Respondent/State in WP/448/2025.
 Mr. Vaibhav Charalwar, 'B' Panel Counsel for the Respondent/State
 in WP/449/2025.
 Ms. Kavita N. Kolunke, Addl. G.P. a/w Ms. Nisha Mehra, AGP for
 the Respondent/State in WP/451/2025.
 Mr. A.K. Naik, AGP for the Respondent/State in WP/469/2025.


                               CORAM : RAVINDRA V. GHUGE
                                             &
                                       ASHWIN D. BHOBE, JJ.
                               DATE         : 11th NOVEMBER, 2025



 SUNNY THOTE                       2 of 5





                                                        (6-To-12)-WP-229-2025-(C).odt




 P.C. :-

1. In these matters, the Education Officer (Secondary),

Zilla Parishad, Palghar, has passed identical orders concluding on a

solitary point that, because the Petitioners were not recruited

through the Pavitra Portal, approvals to their appointments cannot

be granted. The learned AGPs point out that recently this Court has

delivered a Judgment on 16th October, 2025 in Writ Petition

Nos.6949 of 2025, 6950 of 2025 and 10116 of 2025 (Kum. Ratna

Ramesh Salunke & Ors. V/s. The State of Maharashtra & Ors.),

concluding that Pavitra Portal is the only legal process through

which recruitment can be made. If the Pavitra Portal is activated for

any Institution and the Login-ID is also furnished to the

Management, appointments cannot be made de-hors the Pavitra

Portal.

2. In the impugned order, we do not find that the

Education Officer has taken the efforts to verify as to whether the

Pavitra Portal was activated and whether the Login-ID was

furnished to the Management, namely Kudus Vibhag Shikshan

Sevak Sangh Chinchghar, Post Kudus, Taluka Wada, District

Palghar, which appointed these Petitioners.

SUNNY THOTE 3 of 5

(6-To-12)-WP-229-2025-(C).odt

3. In the absence of a specific scrutiny on this count,

merely rejecting the proposal on the ground that the recruitment was

not made through the Pavitra Portal, would result in miscarriage of

justice. We, therefore, deem it appropriate to remit these matters to

Respondent No.2/Education Officer (Secondary) to carry out an

inquiry as regards whether the Pavitra Portal was activated and

whether the Login-ID was allocated to the Management.

4. In view of the above, these Writ Petitions are partly

allowed, only for the aforestated reason. The impugned orders are

quashed and set aside. The proposals of these Petitioners are

remitted to the office of Respondent No.2/Education Officer

(Secondary).

5. The Management, which is before us as Petitioner No.2

in these matters, would file an affidavit sworn on oath before

Respondent No.2/Education Officer (Secondary), within a period of

30 days from today, declaring whether the Pavitra Portal was

activated with reference to its Institutions and whether the Login-ID

was allocated to the Management. Based on the contents of the

affidavit, Respondent No.2/Education Officer (Secondary) would

SUNNY THOTE 4 of 5

(6-To-12)-WP-229-2025-(C).odt

carry out a verification exercise. Needless to state, if the Pavitra

Portal was activated and the Login-ID was made available to the

Management at the time when the Petitioners were appointed, the

Education Officer would be at liberty to follow the law laid down in

Kum. Ratna Ramesh Salunke (Supra). If the Pavtira Portal was

inactive and no Login-ID was allocated to the Management, the

Education Officer will consider each case on its own merits and pass

a reasoned order.




 (ASHWIN D. BHOBE, J.)                (RAVINDRA V. GHUGE, J.)




 SUNNY THOTE                     5 of 5





 

 
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