Citation : 2026 Latest Caselaw 5011 Bom
Judgement Date : 13 May, 2026
1 wp4112.2026.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH AT NAGPUR
WRIT PETITION NO. 4112 OF 2026
Ms Shital d/o Narayan Sawarkar, now Sou. Shital w/o Girish Khamankar
Vs
The District Caste Certificate Verification Committee, Wardha and another.
Office Notes, Office Memoranda of Court's or Judge's orders
Coram, Appearances, Court's
orders or directions and Registrar's
orders
Mr. R.M. Pande, counsel for petitioner.
Ms. Kolhe, AGP for respondent/State.
CORAM: RAJNISH R. VYAS, J.
DATED : 13/05/2026
1. Heard.
2. Challenging the findings given by the Scrutiny Committee i.e. respondent No.1, counsel for petitioner has argued that document mentioned at Sr. No. 5 and 6 was ignored by the Committee on the ground that same was in a torn condition. He submits that had these document been considered by the Committee, the result would have been different.
3. Per contra, learned AGP submits that the documents filed on record, more particularly at Page No. 47, Sr. No. 3, 4 and 10, show that the father of the petitioner has mentioned his caste as Sutar and not as Khati.
4. Since the documents at Sr. Nos. 5 and 6 were not looked into by the committee, I find prima-facie substance in the argument advanced by the counsel for the 2 wp4112.2026.odt
petitioner. Hence, the following order.
a] Issue notice, returnable after Vacation.
b] Ms. S.V. Kolhe, learned AGP waives service of notice on behalf of respondent /State and seeks time to file reply.
c] In the meanwhile, there shall be status-quo as regard the services of the petitioner.
(RAJNISH R. VYAS, J.)
rkn
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!