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

Shah Zarin Naaz Tanveer Thr Guardian ... vs The State Of Maharashtra And Another
2025 Latest Caselaw 5173 Bom

Citation : 2025 Latest Caselaw 5173 Bom
Judgement Date : 2 September, 2025

Bombay High Court

Shah Zarin Naaz Tanveer Thr Guardian ... vs The State Of Maharashtra And Another on 2 September, 2025

Author: Manish Pitale
Bench: Manish Pitale
2025:BHC-AUG:23512-DB
                                                                    wpwp9406&9488-
                                                                                25



                        IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                   BENCH AT AURANGABAD
                               WRIT PETITION NO. 9460 OF 2025

                    Shah Mohammed Tauqeer Tanveer Ahmed       ...    Petitioner
                    Age : 19 years, Occu: Student
                    R/o Plot No.4/B, Old Master Colony,
                    Mehroon, Jalgaon

                    VERSUS

               1.   The State of Maharashtra,
                    Social Justice and Special Assistance
                    Department, Mantralaya, Mumbai 32

               2.   The District Caste Certificate Scrutiny   ...    Respondents
                    Committee, Jalgaon
                    PWD Quarters, Building-
                    Adarshanagar, Mahabal Road, Jalgaon
                    Through its Chairman
                                            AND
                               WRIT PETITION NO. 9488 OF 2025
                    Shah Zarin Naaz Tanveer                 ...      Petitioner
                    Age : 17 years, Occu: Student
                    Through Guardian- Tanveer Ahmed Khaleel
                    Shah, Age 44 years, Occu: Labur
                    R/o Plot No.4/B, Old Master Colony,
                    Mehroon, Jalgaon

                    VERSUS

               1.   The State of Maharashtra,
                    Social Justice and Special Assistance
                    Department, Mantralaya, Mumbai 32




                                                                           Page 1 of 8
                                                           wpwp9406&9488-
                                                                      25

 2.   The District Caste Certificate Scrutiny       ...    Respondents
      Committee, Jalgaon
      PWD Quarters, Building-
      Adarshanagar,Mahabal Road, Jalgaon
      Through its Chairman

Mr. R. K. Mendadkar & Mr. Vijay G. Gangalwad, Advocates for the
petitioners,
Mr. Sachin V. Kuptekar, Advocate for Respondent No.3
Ms. Neha B. Kamble, AGP for the Respondents State

           CORAM                :   MANISH PITALE &
                                    Y. G. KHOBRAGADE, JJ.

           DATE                 : 2nd September, 2025

ORDER (Per: Y. G. Khobragade, J.)

1. By the present petition under Article 226 of the Constitution

of India, the Petitioners, who are real brother and sister, take exception

to the orders dated 18.06.2025 passed by Respondent No.2 Scrutiny

Committee, thereby invalidating their Chhapparband- Vimukta Jati (A)

Certificates.

2. The petitioners are the students and they are intending to

secure admission to the professional courses from the seat reserved for

the Vimukta Jati -A Category. Their claim has been rejected by the

Committee by orders dated 18.06.2025. Therefore, considering the

urgency shown, the petitions are taken up together for disposal at the

stage of admission.

wpwp9406&9488-

3. The petitioners claim that they belong to Chhapparband-

Vimukta Jati (A). Their individual proposals were forwarded to

Respondent No.2 Scrutiny Committee for validation of caste certificates.

The petitioners have submitted various documents, including validity

certificates of blood relatives, school entries etc. in support of their

claims. However, by orders dated 18.06.2025, the claims of the

petitioners of belonging to Chhapparband- Vimukta Jati (A) are rejected

by the Committee.

4. Having regard to the submissions canvassed on behalf of both

the sides, we have gone through the record.

5. As per the genealogical tree, Rahiman Shah Saheb Shah,

forefather of the petitioners, had two sons namely Ismail Shah Fakir

and Vajir Rahiman Shah Fakir. Khalil Ahmad Ismail Shah is the son

of Ismail Shah Fakir. Tanveer Ahmed Khalil Shah (Father of the

petitioners), Mubin Khalal Ahmad Shah (validity holder), Matin

Ahmad Khalil Shah (validity holders and real uncles of the

petitioners), are the sons of Khalil Ahmad Ismail Shah. In another

branch of genealogy, Anis Shah Vajir Shah is the son of Vajir

Rahiman Shah Fakir. Fatemohamad Anas Shah is the son of Anis

Shah Vajir Shah. Zubiyabi Fateh Mohammed and Shah Arbaz Fateh

wpwp9406&9488-

Mohammad ( validity holders and cousins of the petitioner) are the

children of Fate Mohammad Anas Shah.

6. On face of record, it appears that on 17.09.2013, the

Scrutiny Committee had granted validity certificate of belonging to

Chhapparband- Vimukta Jati (A) in favour of Mubin Ahamad Khalil

Shah, real uncle of the petitioners. On 24.09.2007, the Scrutiny

Committee had granted validity certificate of belonging to

Chhapparband- Vimukta Jati (A) in favour of Matin Ahamad Khalil

Shah, real uncle of the petitioners. Further, on 15.11.2018 and

21.10.2020, Respondent No.2 Scrutiny Committee had granted

validity certificates of belonging to Chhapparband- Vimukta Jati (A)

in favour of Shah Arbaz Fateh Mohammad and Zubiyabi Fateh

Mohammed, cousin brother and sister of the petitioners.

7. In support of the claim of the petitioners of belonging to

Chhapparband- Vimukta Jati (A), the learned counsel for the

petitioners relied on the judgment and order of this Court in Writ

Petition No. 9037 of 2024 (Iram Fatema Seed Ahmad Vs. State) and

connected matters, wherein, this Court (Coram: Mangesh S. Patil

& Shailesh P. Brahme, JJ.) has observed as follows:

wpwp9406&9488-

"The committee in the impugned orders itself has referred to the validities of the blood relatives in each of these matters. The only ground on which the committee has refused to extend its benefit is that those were issued pursuant to the circulars issued by the state government which were subsequently quashed and set aside by the orders of this Court. Conspicuously, none of these impugned orders expressly demonstrates about the committee having even gone through the original orders passed by the then committees in the matters of all these validity holders. It is evident that even without actually examining the reasons assigned by the then committees, the impugned orders were passed on the premise that all the validities were granted only on the ground of those circulars of 2006 and 2011 and there was no other document or evidence before the then committees."

8. The learned counsel for the petitioner further relied on the

case of Anil s/o Shivram Bandawar Vs. District Caste Certificate

Verification Committee, Gadchiroli), reported in 2021 (5) Mh. L. J.

345, wherein, in this Court has observed as under:

"We may note that neither in the show cause notice nor in the impugned order cancelling the Caste Validity Certificate issued to the petitioner is there any reference made to "fraud" being practiced by the petitioner while obtaining the Caste Validity Certificate. It is however sought to be urged by the Scrutiny Committee that it

wpwp9406&9488-

exercised such power on the premise that the petitioner while seeking verification of his caste-claim had not referred to the old revenue records of 1920-24 and hence the same amounted to playing fraud. It may be stated that it was the Scrutiny Committee which was satisfied with the documents relied upon by the petitioner when he had sought verification of his caste-claim. The Scrutiny Committee did not deem it fit to obtain a report of the Vigilance Cell and instead proceeded to issue a Caste Validity Certificate to the petitioner. Such power of dispensing with an inquiry by the Vigilance Cell is vested with the Scrutiny Committee by virtue of Rule 17(6) of the Rules of 2012. The premise on which the Caste Validity Certificate issued to the petitioner has been cancelled is that the petitioner failed to bring before the Scrutiny Committee the old revenue records of 1920-24. In our view such alleged act of the petitioner failing to bring before the Scrutiny Committee the old revenue records can hardly amount to playing fraud while seeking the Caste Validity Certificate. In this regard useful reference may be made to the observations in Shri Krishnan vs. Kurukshetra University, Kurukshetra, AIR 1976 SC 376 wherein the Honourable Supreme Court observed that it is well settled that where a person on whom fraud is committed is in a position to discover the truth by due diligence, fraud is not proved. It would neither be a case of suggestio falsi or suppressio veri. In other words, it was open for the Scrutiny Committee while verifying the Caste Certificate of the petitioner to have conducted an inquiry by the Vigilance Cell. The Scrutiny Committee however did not deem it necessary to have such inquiry conducted by the Vigilance Cell. The Scrutiny Committee was thus in a position to discover the old revenue records of 1920-24 by exercise of due diligence which could have been done by holding an inquiry by the Vigilance Cell. It however did not choose to do so and thus it would not be legally permissible now for the Scrutiny Committee to urge that by not referring to old revenue records of 1920-24 the petitioner was guilty of practicing fraud. As stated above though the aspect of fraud was neither mentioned by the Scrutiny

wpwp9406&9488-

Committee in its show cause notice nor referred to in the impugned order we have dealt with said aspect as the impugned order was sought to be supported on that count before this Court."

9. Respondent No.2 passed the impugned order and

invalidated the caste claim of the petitioners on the ground that

paternal blood relatives of the petitioners obtained validity

certificates on the basis of false document and concealment of

original record. It appears that the Committee has not taken any action

for cancellation of validity certificates issued in favour of the blood

relatives of the petitioners. As on today, the validity certificates of

Chhapparband- Vimukta Jati (A) issued in favour of blood relatives of

the petitioners, including their father, real uncles, cousins are still in

operation. Admittedly, the validity holders are the blood relatives of

the petitioner and the committee has not denied the same.

10. In cases of Mah. Adiwasi Thakur Jamat Swarakshan Samiti

Vs. State of Maharashtra & Ors.; AIR 2023 S.C. 1657, Shweta Balaji

Isankar V/s. State of Maharashtra & Ors., 2018 SCC Online Bom.

10341, Apoorva Vinay Nichale-Vs- Divisional Caste Certificate Scrutiny

Committee No. 1 and Ors., [2010 (6) Mh. L. J. 401, it has been

concluded that when the biological father, biological siblings, biological

uncle etc., are granted validity certificates, a candidate so related to

wpwp9406&9488-

them, cannot be deprived of a validity certificate. Therefore,

considering parity with the blood relatives, the petitioners are entitled

to have validity certificate of belonging to Chhapparband- Vimukta

Jati (A).

11. In view of above discussion, the present Petitions deserve

to be allowed and the impugned orders dated 18.06.2025 passed by

Respondent No.2 Scrutiny Committee need to be quashed and set

aside. Accordingly, we proceed to pass the following order:-

ORDER

i) The Writ Petitions are allowed.

ii) The impugned orders dated 18.06.2025, passed by Respondent No.2 Scrutiny Committee are hereby quashed and set aside.

iii) Respondent No.2 Scrutiny Committee shall immediately issue validity certificates of Chhapparband- Vimukta Jati (A) in favour of the Petitioners.

      ( Y. G. KHOBRAGADE, J. )                      ( MANISH PITALE, J. )

JPChavan





 

 
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