Citation : 2023 Latest Caselaw 1985 Guj
Judgement Date : 1 March, 2023
C/SCA/1726/2023 JUDGMENT DATED: 01/03/2023
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CIVIL APPLICATION NO. 1726 of 2023
FOR APPROVAL AND SIGNATURE:
HONOURABLE MR. JUSTICE SANDEEP N. BHATT
==========================================================
1 Whether Reporters of Local Papers may be allowed
to see the judgment ?
2 To be referred to the Reporter or not ?
3 Whether their Lordships wish to see the fair copy
of the judgment ?
4 Whether this case involves a substantial question
of law as to the interpretation of the Constitution
of India or any order made thereunder ?
==========================================================
RAMBHIBEN VEERA MUCHHAR
Versus
STATE OF GUJARAT
==========================================================
Appearance:
NIYATI V VAISHNAV(6168) for the Petitioner(s) No. 1,2
MR JAY A MEHTA, AGP for the Respondent(s) No. 1
NOTICE SERVED BY DS for the Respondent(s) No. 1,2,3,4
==========================================================
CORAM:HONOURABLE MR. JUSTICE SANDEEP N. BHATT
Date : 01/03/2023
ORAL JUDGMENT
1. Rule returnable forthwith. Learned AGP waives service
of notice of rule for and on behalf of the respondent -
C/SCA/1726/2023 JUDGMENT DATED: 01/03/2023
State.
2. Heard learned advocate for the petitioner and learned
AGP for the respondent - State.
3. The petitioner belongs to the community which is
covered under the Scheduled Tribes category. The
advertisement for the post of Assistant Sub-Inspector
(unarmed) Class-3 was published, wherein the petitioner
applied, cleared her exam and her name was published
in the merit list of selected candidates. However, no
appointment order has been issued to the petitioner
because of her caste certificate controversy pending
consideration before the Scrutiny Committee.
4. Learned advocate appearing for the petitioner would
submit that the scrutiny for examining the petitioner's
caste certificate is pending since long and though the
petitioner has been selected for appointment to the said
post but for the exercise at the hands of the Scrutiny
Committee, which is pending, no appointment order is
being issued. He would rely on the order passed by this
Court in the Special Civil Application No.1858 of 2021.
C/SCA/1726/2023 JUDGMENT DATED: 01/03/2023
5. Learned AGP would rely on one affidavit-in-reply filed
in the SCA No.1171 of 2022. On perusing the same, it
would indicate that due to certain protests and
agitations, and by virtue of pendency of the issue, the
caste certificates have not been given to the 'Rabari',
'Bharvad' and 'Charan' communities living in the ness
areas in the forests of Alech, Gir and Barda of Gujarat.
Since the petitioner belongs to these areas and the issue
pertains to the veracity of the caste of the petitioner
who belongs to these areas, the caste certificate has not
been issued for the time being till the Committee takes
a decision.
6. Considering the order passed by a Co-ordinate Bench
of this Court dated 26.07.2021, the respondent authorities
are hereby directed to give provisional appointment to
the petitioner to the respective post, subject to the result
of the Scrutiny Committee. Such order shall be issued
within a period of two months from the date of receipt
of copy of writ of this order.
7. It is, however, clarified that the appointment of the
C/SCA/1726/2023 JUDGMENT DATED: 01/03/2023
petitioner would be provisional, and in case, it is found
by the Scrutiny Committee that the certificate of the
petitioner is not genuine, the petitioner will not be
entitled to any benefit of the provisional service. It is
also clarified that if the caste certificate of the petitioner
is found to be genuine, it will be open for the petitioner
to claim their actual appointment from the date of their
juniors and also continuity of service and other benefits.
8. As the appointment is being given provisionally
subject to the decision of the Scrutiny Committee
regarding the caste certificate, which is under scrutiny,
the provisional appointment shall stand automatically
terminated if the Scrutiny Committee comes to the conclusion that the certificate is not a genuine certificate.
It will not be open then for the department to extend
such provisional appointment under the guise that the
decision of the Scrutiny Committee is open for challenge
before the appropriate forum or this Court.
9. Since the respondent-Corporation had independently
challenged the order passed in Special Civil Application
No.15404 of 2022 & allied matters against which the
C/SCA/1726/2023 JUDGMENT DATED: 01/03/2023
Corporation had preferred LPA No.1748 of 2022 and
allied matters, however, today it is reported that the
aforesaid LPA filed by the respondent-Corporation is also
rejected.
10. The petition is allowed to the aforesaid extent. Rule
made absolute accordingly. Direct service is permitted.
(SANDEEP N. BHATT,J) SRILATHA
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!