Bombay High Court High Court

Ku. Mayuri Daughter Of Manohar … vs State Of Maharashtra on 4 April, 2009

Bombay High Court
Ku. Mayuri Daughter Of Manohar … vs State Of Maharashtra on 4 April, 2009
Bench: A. H. Joshi, A. B. Chaudhari
                                  1




                                                                 
                                         
              IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                        
                        NAGPUR BENCH : NAGPUR
          Misc. Civil Application [review] No.317 of 2009
                                 IN
              Writ Petition No.4054 of 2008 [decided]




                               
                    
     Ku. Mayuri daughter of Manohar Bende,
     aged about 22 years,
     occupation   student,
     resident of Plot No. 35/RK-1,
                   
     Ramkrishna Housing Society,
     Narendra Nagar, Nagpur.            ....             Applicant
                                                         Petitioner.

                               Versus
      
   



     1.    State of Maharashtra,
           through the Secretary,
           Medical Education & Drugs
           Department,
           Mantralaya,





           Mumbai-32.

     2.    The Director of Medical Education
           & Research, Govt. Dental
           College & Hospital Building,





           St. George's Hospital
           Compound, Mumbai-1, through
           its Competent Authority,

     3.    Dean, Government Medical
           College, Nagpur.


                                *****




                                         ::: Downloaded on - 09/06/2013 14:29:55 :::
                                      2
     Mr. R.S. Parsodkar, Adv., for the Applicant.




                                                                         
     Mr. Anoop Parihar, Asstt. Govt. Pleader for respondent
     nos. 1 to 3.




                                                 
                              *****



                                    CORAM    :     A.H.JOSHI AND




                                                
                                                   A.B. CHAUDHARI,JJ.
                          Reserved on       :      03rd April, 2009.

                          Pronounced on :          04th April, 2009.




                                  
     J U D G M E N T [Per A.H. Joshi, J]:
                   
                  

1. Rule. Rule is made returnable forthwith and is

heard by consent.

2. Petitioner claimed that she belongs to

Scheduled Tribe Halba. Her Tribe Claim Certificate,

which was forwarded to Scrutiny Committee, has been

invalidated and confiscated under the Maharashtra

Scheduled Castes, Scheduled Tribes, De-notified Tribes

(Vimukta Jatis), Nomadic Tribes, Other Backward Classes

and Special Backward Category (Regulation of issuance

and verification of) Caste Certificate Act, 2000

[hereinafter referred to as the Act for brevity].

3. In view of the invalidation of petitioner’s

::: Downloaded on – 09/06/2013 14:29:55 :::
3
caste claim, petitioner’s admission to MBBS Course was

cancelled by communication dated 29th March, 2008.

Writ Petition No. 1958 of 2008

4. Petitioner filed Writ Petition No. 1958 of

2008 and challenged the order of invalidation, and made

an alternate submission that in the event the challenge

to the invalidation fails, her admission to MBBS Course

could be protected.

5. This Court dismissed said Writ Petition by

order dated 5th August, 2008, however, granted liberty

to the petitioner to submit a representation to the

respondent-Director of Medical Education & Research,

with a direction that such representation be decided

within eight weeks, and that petitioner’s admission to

MBBS course shall remain protected till the decision on

her representation.

6. Petitioner then submitted a representation

with a forwarding letter which is dated 22nd August,

2008.

::: Downloaded on – 09/06/2013 14:29:55 :::
4

7. Petitioner’s representation has been rejected

by the Director of Medical Education & Research by

order dated 6th September, 2008.

Writ Petition No.6056 of 2006

8. Petitioner had challenged the said order dated

6th September, 2008 by filing Writ Petition No. 4054 of

2008. The relief, which was sought in the petition,

reads as follows:-

A) That, by passing a suitable writ,
order or direction in the nature
of mandamus quash and set aside

the order / communication at
Annexure-A dated 6.9.2008 bearing

no. DMER / WP No. 1958 / 08 / Ku.
Mayuri M. Bende / 1-A passed by
the respondent no.2, Directorate
of Medical Education and
Research, through its Director,

Mumbai.

B) It be held and declared that in
view of the law laid down by the
Apex Court petitioner is entitled
for protection in her education

and further she be permitted to
complete her studies and to
appear for examination and she is
entitled for degree upon
successful completion of her MBBS
Course.

[Quoted from Page Nos. 12 and 13 of the paper-book of
decided Writ Petition No. 4054 of 2008].

::: Downloaded on – 09/06/2013 14:29:56 :::
5

9. Writ Petition No. 4054 of 2008 has been

rejected by this Court by its speaking order dated 7th

October, 2008.

10. Petitioner seeks exception to the said order

and has, therefore, filed present Review Application.

11. The points, as raised in the Writ Petition and

Review Application, are one and the same.

12. We have heard learned Advocate Mr. R.S.

Parsodkar for the petitioner and learned AGP Mr. Anup

Parihar for the respondents. We have called for the

records of [1] Writ Petition No. 2657 of 1993, [2] Writ

Petition No. 3401 of 2005, and [3] Writ Petition No.

1958 of 2008, for perusal.

Submissions

13. Crux of the matter can be grasped from the

petitioner s representation dated 22nd August, 2008

submitted to the respondent no.2, [copy whereof is at

Page 76 of the Writ Petition]. In this representation,

::: Downloaded on – 09/06/2013 14:29:56 :::
6
the petitioner has urged following points:-

[a] The petitioner was admitted to MBBS Course
furtherance to orders of this Court.

[b] The Scrutiny Committee did not observe in
its order that the Tribe Certificate

obtained by the candidate from the
Competent Authority is false, bogus, or
secured by playing fraud etc.

[c] In view of the Judgments of Hon’ble
Supreme
Subhash
ig Court
Parate
in
and
cases
[2]
of [1]
Raju
Sandeep
Ramsingh

Vasasve [citations referred later], the
petitioner is entitled to protection of
her education and secure the degree by re-
compensating the State on payment of such

costs as may be quantified.

[d] The petitioner is about to complete her
Final Year of MBBS Course.

14. Reliance is placed by learned Advocate for the

petitioner on contents of para 15 of the reported

Judgment of Hon’ble Supreme Court in case of Sandeep

Subhash Parate Vs. State of Maharashtra & ors. [(2006)

7 SCC 501] [cited supra], as referred and relied upon

in later judgment of Hon’ble Supreme Court, namely Raju

::: Downloaded on – 09/06/2013 14:29:56 :::
7
Ramsingh Vasave Vs. Mahesh Deorao Bhivapurkar & ors.

[2009 (1) Mh. L. J. 1].

15. After conclusion of hearing, however, learned

Advocate for the petitioner had tendered a compilation

of citations of following cases to support his

contention:-

[a] The State of Maharashtra & ors. Vs. Om Raj
[Civil Appeal No. 3102 of 1988 with Civil

Applications
12-12-2000 by
therein],
Hon’ble
decided
Supreme Court
on

[Coram : S. Rajendra Babau & S.N. Variava,
JJ.],
[b] State of Maharashtra Vs. Milind & ors.

[2001 (1) Mh. L.J., 2],

[c] Jyoti Pralhad Sangle Vs. State of Mah. &

ors. [2003 (3) Mh. L.J. 54],
[d] Sandeep Subhash Parate Vs. State of Mah. &
ors. [(2006) 7 SCC 501],

[e] Extract of SCC Digest pertaining to
Judgment in case of State of Maharashtra
Vs. Om Raj [(2007) 14 SCC 488.

[f] Yogesh Ramchandra Naikwadi Vs. State of

Mah. & ors. [2008 (3) ALL MR 835],
[g] Mohd. Azhar Khan Vs. Scheduled Tribe
Scrutiny Committee & another. [2008 (4) Mh.
L. J. 454],

::: Downloaded on – 09/06/2013 14:29:56 :::
8
Points involved

16. Merit of application for review depends on

questions involved, which, according to us, are as

follows:-

[1] Is this a case of invalidation of
petitioner’s tribe claim on account of any

technical folly, without any blame as to
fraud, ig misrepresentation or suppression
etc. on the petitioner?

[2] Is this a case of cancellation of Status
Certificate done much after completion of
petitioner’s education? And, whether

petitioner’s case falls within the bracket
of the judgments of Hon’ble Apex Court in

Sandeep Parate’s case and Raju Vasave’s
case [supra]?

Discussion & Reasons

Point No.1 : Is this a case of

invalidation of petitioner’s tribe claim

on account of any technical folly, without

any blame as to fraud, misrepresentation

or suppression etc. on the petitioner?

::: Downloaded on – 09/06/2013 14:29:56 :::
9

17. Petitioner has not produced copy of the

Judgment of the Caste Scrutiny Committee as an Annexure

to this Review Application. Its copy was even not

enclosed as an Annexure to the Writ Petition No. 4054

of 2008. Findings of the Scrutiny Committee

invalidating petitioner’s tribe claim are the primary

and relevant document. Therefore, while considering

this Review Application, it became necessary to once

again ascertain as to what was held by Scrutiny

Committee as a conclusion leading to invalidation.

18. We have, therefore, called for the papers of

decided Writ Petition No. 1958 of 2008, in which the

Judgment of Scrutiny Committee was challenged.

We have perused the decision of the Scrutiny

Committee.

19. The relevant finding of the Scrutiny Committee

is recorded in para 15 of its Judgment. Relevant

portion whereof reads as follows:-

15. ……………………………
……………………………………

Where an application is made to
the Competent Authority under Section 3
for the issuance of Caste Certificate in

::: Downloaded on – 09/06/2013 14:29:56 :::
10
respect of Scheduled Castes, Scheduled
Tribes, De-Notified Tribes (Vimukta

Jatis), Nomadic Tribes, Other Backward
Classes and Special Backward Category and

in any enquiry conducted by the Competent
Authority and Scrutiny Committee for the
appellate authority under this Act or
trial of offence under this Act, the
burden of proof that the person belonged

to such caste, tribe or class shall be on
such claimant applicant.

But in the present case the
applicant has suppressed the vital

evidence i.e. school record in respect of
her grandfathers and has also failed to
submit convincing
ig explanation on the
entries of the caste Koshti in respect of
her paternal grandfathers. As these caste
entries made prior to the promulgation of

the Scheduled Tribes Order, 1950, it has
more probative value of evidence.

[Quoted from page no. 41 of the paper-book of decided
Writ Petition No. 1958 of 2008].

20. The Scrutiny Committee has observed in its

Judgment that the record relating to grand-father of

the petitioner pertains to the years 1937 and 1941,

where the caste mentioned is Koshti and occupation as

weaving. The finding in relation to these documents

is recorded in para 8 of the judgment of the Scrutiny

Committee, which reads as follows:-

8] The applicant has filed the
school record in respect of Pralhad
Balkrushna Bende and Vishnu Natthuji
Bende, but has failed to produce any
documentary evidence to prove her

::: Downloaded on – 09/06/2013 14:29:56 :::
11
relationship with them. On the other hand
the applicant has denied the school record

in respect of her grandfathers, which has
been obtained by the Police Vigilance

Cell, without giving any proper reason
thereof. The perusal of the case file of
the applicant’s father in the office of
the Committee reveals that the applicant’s
father has suppressed the school record in

respect of his father and uncle, wherein
their caste is recorded as ‘Koshti’ and
occupation as ‘weaving’ in the year 1937
and 1941 respectively. It is now during
the course of verification of the tribe

claim of the applicant the said record is
placed before the Committee by way of
Vigilance enquiry, which reveals that the

applicant has also suppressed the said
record which is adverse to her claim.

[Quoted from page no. 36 of the paper-book of decided
Writ Petition No. 1958 of 2008].

21. In the Judgment delivered in Writ Petition No.

1958 of 2008, this Court [Coram : D.D. Sinha and A.P.

Bhangale, JJ.] held to the effect that:-

[a] Petitioner’s grand-father Mahadev and
Mahadev’s brother Shyamrao’s caste record
was Koshti.

[b] This record relating to father and uncle
of petitioner’s father was not brought by
the petitioner before the Authorities
issuing the Certificate, or Committee,
which was traced by Vigilance Cell.

::: Downloaded on – 09/06/2013 14:29:56 :::
12

[c] In the process of hearing before the

Scrutiny Committee, the petitioner had
simply denied the said record and

relationship with Mahadev and Shyamrao.

22. In the body of Writ Petition No. 1958 of 2008,

petitioner had given a family tree, where she admits

that Mahadev is father of Manohar [petitioner’s

father] and father of Mahadev is Maroti, while Shyamrao

genealogy

is the son of Maroti and father of Mahadeo.

is given in para 4 of the petition.

This

23. While petitioner had denied the relationship

with Mahadev and Shyamrao, said denial is seen to be

bald, and she does not say that Mahadev and Shyamrao,

who are respectively father and uncle of petitioner’s

father, are not the same persons whose records were

secured by Vigilance Cell. The evidence of Headmaster

secured by Vigilance Cell falsified petitioner’s claim

in addition.

24. Petitioner’s claim seems to be that

cancellation of her tribe Certificate is not done being

bogus and secured by way of forgery.

::: Downloaded on – 09/06/2013 14:29:56 :::
13

25. We are satisfied from revelation from record

that by no means, a Certificate secured by suppression

of antecedents could stand to the test of a Certificate

obtained genuinely and bona fide. It is a clear case of

suppressio vary and suggestio falsi.





                                 
     26.     We     see   from   these    facts      that       the        very

     foundation     of
                     ig   petitioner's     claim,         namely           that

     cancellation    of    her   certificate      and       confiscation
                   

thereof is on account of a finding of fact as to fraud

etc., is, thus, factually correct and very well based

on record.

27. In the Judgment, which is sought to be

reviewed, this Court had recorded a finding in para 15

as follows:-

15] In the instant case, the
petitioner had claimed to belong to Halba
Scheduled Tribe on the basis of a false
caste certificate which was directed to be

confiscated. The Scrutiny Committee has
also held the petitioner guilty of
suppressing of vital evidence i.e., the
school record in respect of her grand-
father. The petitioner is still studying
for the M.B.B.S. Course and it is not her
case that she was already obtained
M.B.B.S. Degree and is either doing her
internship or seeking admission to the

::: Downloaded on – 09/06/2013 14:29:56 :::
14
Post degree Course for medicine. …..

[Quoted from page no. 39 of the paper-book of Review
Petition].

28. Perusal of Review Petition does not disclose

that this finding is brought into question or issue as

erroneous on the face of record, or otherwise

erroneous. Moreover, this finding referred to above is

reiteration of what is found by the Scrutiny Committee

at the first stage and then found by this Court while

deciding Writ Petition No. 1958 of 2008.

Point No.2 : Is this a case of cancellation

of Status Certificate much after completion

of petitioner’s education? And, whether

petitioner’s case falls within the bracket of

the judgments of Hon’ble Apex Court in

Sandeep Parate’s case and Raju Vasave’s case

[supra]?

29. Petitioner has spent about three years in

medical education and has completed first as well the

second term. In order to mitigate the loss of three-

and-half-year, she is claiming that, may be on costs by

::: Downloaded on – 09/06/2013 14:29:56 :::
15
way of re-compensation of loss to the Government, her

period of education spent may be given some weightage,

and by protecting her admission, she may be permitted

to complete the MBBS Course.

30. Considering that basic question is relating to

career of a student, with peace and patience, we have

scrutinized the pleadings.

31.

Petitioner has shown in Paragraph 12 of the

Review Application that she has completed ‘three-and-

half-year’ course of MBBS. The duration of MBBS Course

of instructions is four-and-half-year, excluding the

internship. It is that the petitioner has just secured

admission to Final Year MBBS Course, and may have spent

a few months thereafter, and yet has to complete even

duration of full year, much less full term and tenure

of the course.

32. Contents of representation submitted by the

petitioner do not disclose:-

[a] The date on which the petitioner was
admitted to Final Year MBBS Course;

::: Downloaded on – 09/06/2013 14:29:56 :::
16

[b] The date of commencement of instructions,

practicals etc.;

[c] Exact duration for which the petitioner has
undergone the training, and

[d] Exact duration of remainder spell of course
instructions.

33. Petitioner’s claim that her education is

almost complete is again an incomplete and incorrect

statement. On her showing, she has completed terms of

MBBS Course, and was about to complete half year in the

third term.

34. The petitioner has not given the date when the

instructions and examination of the second term of MBBS

were complete, the date when the result was announced

and the date when she took admission to Final Year

MBBS. Petitioner barely states that she has completed

about three-and-half-year course. It is not even made

clear as to whether instructions and practicals have

commenced after she was admitted to Final Year MBBS

course. Had really some academic instructions been

already complete, she would not have hesitated making

her averments to that effect.

::: Downloaded on – 09/06/2013 14:29:56 :::
17

35. By leaving these aspects vague and suspicious,

the petitioner seems to be claiming to take the benefit

of ambiguity. Petitioner’s representation submitted to

the Director of Medical Education & Research is also

silent on this. On the other hand, even before the

Director of Medical Education & Research, reliance is

on the case of Sandeep Parate, to pay for the wrong

committed by her, and on said consideration, protect

her admission.

36. As we notice from the order passed by

respondent no.2 that he has applied mind to this aspect

and recorded a finding which reads as below:-

The issue raised in the case of
Yogesh Vs. State of Maharashtra is mainly
related to recalling the degree conferred
after 13 years after admission the said

course wherein admission was given through
ST category and he secured degree more
than four years back of the time of the
judgment, the claim which was subsequently
rejected. In the instant case the
admission authority has already acted as

per the rules of admission and decision of
Caste Scrutiny Committee based on relevant
statute.

[Quoted from page no.17 of the paper book of decided
Writ Petition No. 4054 of 2008]

::: Downloaded on – 09/06/2013 14:29:56 :::
18

37. We also see that Sandeep Parate’s case was

very well before the Bench while the order sought to be

reviewed was passed. May be that the aspect of re-

compensating the State on costs of petitioner for

protecting her admission was not given emphasis, yet

the primary condition thereof that cancellation of

Certificate to be an accidental fallout was not

sustained; lest the finding recorded by the Court in

Para 15 quoted in foregoing para was not to arrive.

38. On facts, therefore, the petitioner’s case

does not stand on par with students who have, years

before cancellation of Caste/Tribe Status Certificate,

completed the course, secured the passing and now what

remains is formal act of award of degree.

39. Since most of the judgments cited by learned

Advocate for the petitioner were already before the

Bench while deciding the Writ Petition, those do not

require any further and detailed discussion again.

40. It is, thus, seen that the petitioner stands

on extremely fragile footing, as she is not in a

position to dispute fact-finding which has reached

::: Downloaded on – 09/06/2013 14:29:56 :::
19
finality.

41. In these premises, the claim made by the

petitioner that her case falls within the bracket of

the class carved out by Sandeep Parate’s case is an

argument which does not have any factual foundation.

42. In these circumstances, we see no merit in the

Review Application and the same is dismissed.

                        ig                                            Rule is

     discharged.
                      
               JUDGE                                           JUDGE
      


                               -0-0-0-0-
   



     |hedau|






                                              ::: Downloaded on - 09/06/2013 14:29:56 :::