Bombay High Court High Court

Dhana Mohan Talele vs Nabab Saraj Tadvi on 11 March, 2011

Bombay High Court
Dhana Mohan Talele vs Nabab Saraj Tadvi on 11 March, 2011
Bench: S. S. Shinde
                        1                wp2642.92

                                           
          IN  THE HIGH COURT OF JUDICATURE AT BOMBAY 
                     BENCH AT AURANGABAD




                                                               
                WRIT PETITION NO.2642 OF 1992




                                       
     1.   Dhana Mohan Talele,

     2.   Smt. Radhabai w/o Dhana Narkhede,




                                      
     3.   Pandurang s/o   Ramu   Waghudade,

     4.   Nimba Shrawan Ingale,




                              
          (Since deceased through his legal
           heirs : Chindhu Nimba Ingale),
                 
           All Residing at and Post Nhavi,
           Taluka Yawal, Dist. Jalgaon.   ...PETITIONERS 
                
            VERSUS             

     1.   Nabab Saraj Tadvi,
      

     2.   Sitru Bahadur Tadvi-since
          deceased through his legal
   



          heirs :

     a)   Navsabai Sitru Tadvi,
          Residing at and Post Humbardi,





          Taluka Yawal, Dist. Jalgaon.

     b)   Deobai w/o Usman Tadvi,
          Residing at and Post Borkhede,
          Taluka Yawal, Dist. Jalgaon.





     c)   Nurjabai w/o Nurkha Tadvi,
          since deceased no heirs.

     3.   Sherkha Dalpat Tadvi (deceased),

     4.   Vajirkha Rahimkha Tadvi,
          (Since deceased through his




                                       ::: Downloaded on - 09/06/2013 17:05:21 :::
                           2             wp2642.92

          legal heirs :

     i)   Najir Vajir Tadvi,




                                                              
          Residing at Marul, 
          Tal. Yawal, Dist.Jalgaon.




                                      
     ii) Bismilla Vajir Tadvi,
         Residing at Pal, Tal. Raver,
         District Jalgaon.




                                     
     5.   Supadu Sahadur Tadvi,

     6.   Dagadu Shahadu Tadvi,

     7.   Ughadu Sardar Tadvi (deceased).




                             
     8.   Alimat Imam Tadvi (Since deceased)
                 
          through his legal heirs :

          Bhikabai Alimat Tadvi,
                
          Nos.1,5,6  and 8 all residing at
          and post Humbardi, Taluka Yawal,
          District Jalgaon.
      


     9.   Fauskha Mithu Tadvi (since deceased)
   



          through his legal heirs :

     a)   Chandkha Maru Tadvi (deceased),
     b)   Kulsam w/o Ismail (deceased),





     c)   Mayaram w/o Nashirkha (deceased).

     10. The State of Maharashtra.

     11. The Scrutiny Committee,
         Director of Tribal Research





         and Training Institute, Pune.

     12. Tahasildar, Yawal,
         District Jalgaon.

     13. Circle Officer, Faijpur,
         Tal. Yawal, Dist. Jalgaon.      ...RESPONDENTS




                                      ::: Downloaded on - 09/06/2013 17:05:21 :::
                             3               wp2642.92


                          ...
     Mr. V.T. Choudhari, Advocate for  petitioner.




                                                                  
     Mr. D.R. Kale,  A.G.P. for respondents.       
                          ...




                                          
                           CORAM:  S.S. SHINDE, J.

                    RESERVED ON :  09-03-2011




                                         
                    PRONOUNCED ON: 11-03-2011 

     JUDGMENT :

This Writ Petition takes exception to the

judgment and order dated 05-06-1992 passed by the

Maharashtra Revenue Tribunal in Appeal No.

REV.TRB.82 of 1985 at Exhibit-B to the petition

and also to the judgment and order dated

13-04-1978 passed by the Assistant Collector,

Jalgaon, Division Jalgaon, in Adivasi Case No. 179

of 1975.

2. Learned Counsel appearing for the

petitioners submitted that, the Member of the

Maharashtra Revenue Tribunal has failed to

consider the ratio laid down by the Hon’ble High

Court, in many case, that if there is dispute

::: Downloaded on – 09/06/2013 17:05:21 :::
4 wp2642.92

about the status of the persons, who are claiming

themselves to be tribals then in that case, the

issue whether the persons claiming themselves to

be tribals or not, has to be decided by the

scrutiny authority. Learned Counsel further

submitted that the learned Member of the

Maharashtra Revenue Tribunal failed to see that,

the respondents belong to Muslim Pathan Tadvi

communities, which is not recognised as a Tribal

community under Section 38 of the Maharashtra Land

Revenue Code. Counsel further submitted that the

authorities below, failed to see that, the

respondents have embraced Islam Religion and that

being position, the advantage under this Act are

not available to them, as due to this conversion

to Muslim Religion. They can not claim themselves

as Tribals, and the said position is very clear by

a Government Resolution Adivasi Vikas Vibhag at

Survey No. 5(13).

Learned Counsel also submitted that the

Government Resolution No. CBC-1680/43669/D-V,

::: Downloaded on – 09/06/2013 17:05:21 :::
5 wp2642.92

dated 28-10-1980 then Circular No.

Vati/0/482/KA-4, dated 08-02-1988 and order

No.CBC-1684/309/No.11, dated 24th April, 1985 are

totally ignored, while issuing certificate and

hence, the caste certificates are illegal and bad

in law and should be ignored completely. Learned

Counsel also submitted that the respondents have

not given undertaking as required under

Section 3(3), that they will cultivate the suit

land personally and that they will pay the amount,

as will be decided under Section 3, sub section

(3), under these circumstances the suit land

cannot be restored to the respondents.

3. On the other hand, learned A.G.P. for the

respondents submitted that possible view has been

taken by the Maharashtra Revenue Tribunal and

therefore, this Court may not interfere in the

impugned judgment and order.

4. Upon hearing Counsel for the petitioner,

none of the argument advanced by the Counsel for

::: Downloaded on – 09/06/2013 17:05:21 :::
6 wp2642.92

the petitioner is convincing so as to interfere in

the impugned judgment and order. However, the

contention of the petitioner that caste/tribe

claim of respondent Nos.1 to 9 should have been

referred to the Caste Scrutiny Committee for

verification/scrutiny, is required to be accepted

in view of the various pronouncements of this

Court. The petitioners have specifically stated

that respondent Nos.1 to 9 are not Tadvis but they

are Muslims. They have further stated that caste

certificates produced by the respondents are

false. It is further contended that their

caste/tribe certificates should have been sent to

the appropriate and competent authority i.e. Caste

Scrutiny Committee for verification/validation and

thereafter only Maharashtra Revenue Tribunal or

Tahasildar should have proceeded further to decide

the controversy before them. Therefore, the

argument of the learned Counsel for the

petitioners that the caste/tribe claim of

respondent Nos. 1 to 9 should have been referred

to the Caste Scrutiny/Verification Committee,

::: Downloaded on – 09/06/2013 17:05:21 :::
7 wp2642.92

should have been accepted by the Tahsildar and

Maharashtra Revenue Tribunal and Tahasildar should

have referred caste/tribe claim of the

claimants/respondent Nos.1 to 9 to the Caste

Scrutiny Committee.

This Court in the cases of Raju s/o

Pundlikrao Burde vs. Esrtablishment Officer (III-

B) MSEB and another, reported in 2003(4) Mh.L.J.

780, Ulhas Bimba Choudhari and Anr, vs. Burhan

Samsa Tadvi (deceased heirs) Abbaskhan Burhan

Tadvi and others, reported in 2007 (1) Mh.L.J. 165

and Writ Petition No.1636 of 1994 on 17th June,

2010 (Aurangabad Bench), has taken a view that in

such cases, like the case in hand, the authority

i.e. Tahasildar should refer the caste claim of

the claimants/Adivashi to the Caste Scrutiny

Committee for verification/scrutiny. Therefore, in

my opinion, the caste claim of the respondent

Nos.1 to 9 should have been referred to the

Scrutiny Committee by the Tahasildar. This Court,

::: Downloaded on – 09/06/2013 17:05:21 :::
8 wp2642.92

while considering the various judgments on the

subject, has taken a view in Writ Petition

No. 1634 of 1994 that the findings recorded by the

authority i.e. Additional Commissioner, that the

respondents therein are belonging to Tadvi S.T.

category cannot be accepted since the said finding

was without jurisdiction. Therefore, this Court

in that matter has taken view to refer matter to

the Scrutiny Committee for verification and

scrutiny of tribe claim of the respondent therein.

Therefore, in my opinion, the facts of this case

are similar to the facts of this case referred

above and which are decided by this Court holding

that Tahasildar should have referred caste / tribe

claim of the claimants to the Caste Scrutiny

Committee.

In the result, the Tahasildar, Yawal,

District Jalgaon is directed to refer the

caste/tribe claim of respondent Nos. 1 to 9 to the

Caste Scrutiny Committee within one month from the

date of receipt of copy of this order.

::: Downloaded on – 09/06/2013 17:05:21 :::

9 wp2642.92

Thereafter, the Caste Scrutiny Committee to take

final decision within six months from the date of

receipt of the caste / tribe claim. If the

decision of the Caste Scrutiny Committee becomes

final in favour of the contesting respondents or

petitioners herein, the concerned authority shall

ensure that the possession of land should be with

the appropriate party under the Maharashtra

Agricultural Lands (Ceiling on Holdings) Act,

1961.

5. With the above observations, Writ

Petition stands disposed of. Rule made absolute

on the above terms.

[ S.S. SHINDE, J.]

sut/Mar11/wp2642.92

::: Downloaded on – 09/06/2013 17:05:21 :::