Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gunratan Niwartirao Sadavrte And Anr vs The Additional Chief Secretary And Ors
2025 Latest Caselaw 5168 Bom

Citation : 2025 Latest Caselaw 5168 Bom
Judgement Date : 2 September, 2025

Bombay High Court

Gunratan Niwartirao Sadavrte And Anr vs The Additional Chief Secretary And Ors on 2 September, 2025

Author: Ravindra V. Ghuge
Bench: Ravindra V. Ghuge
2025:BHC-AS:36995-DB


                                                                       502 to 505-IA-3254-25 & ORS.odt


 JYOTI                              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
 RAJESH
 MANE
Digitally signed by
                                             CRIMINAL APPELLATE JURISDICTION
JYOTI RAJESH
MANE
Date: 2025.09.03
18:41:02 +0530


                                           INTERIM APPLICATION NO. 3254 OF 2025
                                                           IN
                                          CRIMINAL WRIT PETITION NO. 188 OF 2024

                      Gunratan Niwartirao Sadavarte And Anr           .. Petitioners

                              Versus

                      The Additional Chief Secretary And Ors          .. Respondents

                                                            WITH

                                            INTERIM APPLICATION NO. 4579 OF 2024
                                                            IN
                                                WRIT PETITION NO. 187 OF 2024

                                                            AND

                                          502. WRIT PETITION(ST) NO. 29518 OF 2025

                      Dipak Rajaram Dhumal And Ors                    ...Petitioners
                            Versus
                      The State Of Maharashtra Thr
                      The Secretary And Ors                           ..Respondents

                                                            AND

                                          503. WRIT PETITION(ST) NO. 29520 OF 2025

                      Ganesh Chhaganrao Diwate And Ors                ...Petitioners
                            Versus
                      The State Of Maharashtra Thr
                      The Secretary And Ors                           ...Respondents


                                                            AND
                      Mane                                                                            1/6




                             ::: Uploaded on - 03/09/2025             ::: Downloaded on - 03/09/2025 21:31:10 :::
                                                           502 to 505-IA-3254-25 & ORS.odt


                    504. WRIT PETITION(ST) NO. 29521 OF 2025

Vinod Dattatray Narute                                   ...Petitioner
      Versus
The State Of Maharashtra Thr
The Secretary And Ors                                    ...Respondents

                                               AND

                    505. WRIT PETITION(ST) NO. 29522 OF 2025

Surekha Sopan Bankar                                     ...Petitioner
      Versus
The State Of Maharashtra Thr
The Secretary And Ors                                    ...Respondents


  Mr. Suresh Pakale a/w. Mr. Saurabh Pakale i/b. Padmaja Malgaonkar,
  for the Petitioner.

  Mr. Ashwin R. Kapadnis, for the Respondent- ZP Pune.

  Mr. S.H.Kankal, AGP for Respondent-State in WPST/29518/25.

  Ms. Priyanka Chavan, AGP for Respondent State in WPST/29520/25.

  Mr. P.N. Diwan, AGP for Respondent - State in WPST/29521/25.

  Mr. P. P. Kakade a/w. Mr. A.K.Naik, AGP for Respondent -State in
  WPST/29522/25.



                                      CORAM:   RAVINDRA V. GHUGE
                                                     &
                                               GAUTAM A. ANKHAD, JJ.
                                      DATE:    2nd SEPTEMBER, 2025









                                                        502 to 505-IA-3254-25 & ORS.odt


P. C.

1. We have heard Mr. Pakale, learned Senior Advocate along with

Mr. Saurabh Pakale for the Petitioners, the learned Advocate for Zilha Parishad

and the learned AGP on behalf of the State Authorities.

2. Respondent No.11 is a formal party since it is a private Company,

which operates the Teacher Transfer Management System for the Government

of Maharashtra Rural Development Department.

3. The learned AGP submits that the process of granting

appointments to candidates on the principle of couple convenience is still

underway. If the Petitioners make an application to the CEO of the Zilla

Parishad, as per the prescribed procedure, such applications can be considered

at the level of the Zilla Parishad. The Petitioners have directly rushed to this

Court.

4. The learned AGP submits that if any one of the spouses (couple)

makes an application to the Zilla Parishad, since one of the spouse is permitted

to make an application and not both spouses, the Zilla Parishad would consider

502 to 505-IA-3254-25 & ORS.odt

the application and make an effort to post the couples, as far as possible and

practicable, within a radius of 30 kilometers.

5. In view of the above, we permit the Petitioners to make their

applications to the CEO of the concerned Zilla Parishad for couple

convenience, within 7 days from today. We clarify that one member of the

couple i.e. either the husband or the wife, with mutual agreement, would be

filing such an application and both would not file such application. After the

Zilla Parishad receives such applications, the CEO Zilla Parishad would

consider the procedure and the Government Resolution applicable and

accordingly ensure that the couple convenience policy is given effect to, as

expeditiously as possible.

6. Needless to state, until such a decision, the Petitioners would not

be relieved since the learned Advocate for the Zilla Parishad submits that they

are yet to be relieved.

7. In the event any of these Petitioners are not liable to be

transferred, they may say so in their individual application addressed to the

502 to 505-IA-3254-25 & ORS.odt

CEO Zilla Parishad and the said authority would apply its mind to such a

statement.

8. While parting with these matters, having perused a

communication by a Minister of the School Department, State of Maharashtra

dated 15th April 2025, virtually informing the Secretary Rural Development

and Panchayat Raj Ministry to grant appropriate transfer Order, we find that

such communication runs contrary to the dictum laid down by this Court in the

Judgment dated 12th December, 2018 [Coram: Shri. Abhay S. Oka (as His

Lordship then was) and Hon'ble Shri. Sandeep K. Shinde, JJ.] delivered in

Writ Petition No.8987 of 2018 (Balasaheb Vitthalrao Tidke V/s. The State of

Maharashtra and Anr.). The observations of the Court in two paragraphs (both

paragraphs are numbered 2), read as under :

"2. In the order dated 3rd December, 2018, we have recorded the assurance of the State that it will be ensured that the process of transfers will not be influenced by the recommendations made by elected representatives of people and the Hon'ble Ministers who are not concerned with the process of transfers. In terms of the said statement, Mr. Dinesh Kumar Jain, the Chief Secretary of the Government of Maharashtra has filed an Affidavit. The Affidavit dated 12th December, 2018 is taken on record and marked 'A' for identification. Paras-1 and 2 of the said Affidavit reads thus :

502 to 505-IA-3254-25 & ORS.odt

"1. I submit that I am filing the present Affidavit for the limited purpose of stating that the process of transfer at the level of the Government will not be influenced by any recommendations made by any political leaders, members of political parties or any Hon'ble Ministers who are not part of the process of transfers.

2. I submit that all authorities who are competent to effect the transfers will be advised to strictly follow provisions of the Maharashtra Government Servants Regulation the of Transfers and Prevention of Delay in Discharge of Official Duties Act, 2005 while issuing transfer order."

2. We accept the statements made in paragraphs-1 and 2 of the said affidavit quoted above as the Undertakings given on behalf of the State of Maharashtra. Now there is a clear assurance that all transfers will be effected strictly in accordance with the provisions of the said Act of 2005 and none of the transfers will now be influenced by the recommendations of the political leaders including the Hon'ble Ministers (who are not a part of the process of transfers). We direct that the statements made in para-1 of the said Affidavit are brought to the notice of all the concerned who have to exercise powers of transfer under the said Act of 2015 so that there will not be any attempt to make any recommendations thereby influencing the process of transfers of the Government Servants."

9. With the above directions, all these Petitions are disposed off.

[GAUTAM A. ANKHAD, J.]                             [RAVINDRA V. GHUGE, 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 : MAIMS

 
 
Latestlaws Newsletter