Bombay High Court High Court

Ajaykumar Yadaorao Nikhar vs State Of Maharashtra on 11 November, 2011

Bombay High Court
Ajaykumar Yadaorao Nikhar vs State Of Maharashtra on 11 November, 2011
Bench: B. P. Dharmadhikari, A.P. Bhangale
                                    1
           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                         NAGPUR BENCH




                                                                    
              WRIT PETITION NO.  5377   OF  2004




                                            
     Ajaykumar Yadaorao Nikhar,
     aged about 38 years,




                                           
     occupation - Social Service,
     r/o Ram Mandir Ward,
     Bhandara, Tah. & Dist. Bhandara.         ...   PETITIONER




                                  
                Versus
                   
     1. State of Maharashtra,
        through its Secretary,
        Tribal Development Department,
                  
        Mantralaya, Mumbai 400 032.

     2. Scheduled Tribe Caste Certificate
        Scrutiny Committee, Adiwasi Vikas
      


        Bhawan, Giripeth, Nagpur.
   



     3. The Collector, Bhandara.

     4. Smt. Leena Kowe,





        aged about Adult, occupation -
        Not known, r/o Jai Gondwana 
        Mahila Bahuuddeshiya Vikas
        Mandal, Baliramji Maikam's
        House, Baba Mastanshah Ward,





        Bhandara.

     5. Smt. Anita Tekam,
        aged about - Adult, occupation -
        Not known, r/o Ward No. 4-A,
        Municipal Council, Bhandara.




                                            ::: Downloaded on - 09/06/2013 17:54:47 :::
                                           2

     6. Bharat Tulosiram Kumbhare,




                                                                          
        aged about 39 years, r/o
        Ram Mandir Ward, Bhandara,




                                                  
        Taluka & District - Bhandara.                ...   RESPONDENTS




                                                 
     Shri S.R. Narnaware, Advocate for the petitioner.
     Shri D.M. Kale, AGP for respondents No. 1 & 3.
     Shri P.B. Patil, Advocate for respondent No. 2.
     Shri C.S. Kaptan, Advocate for respondent No. 6.




                                     
                  .....


                  
                       
                          
                       CORAM :   B.P. DHARMADHIKARI
                                 &   A. P. BHANGALE, JJ.

DATE OF RESERVING JUDGMENT : OCTOBER 10, 2011.

DATE OF PROUNCING JUDGMENT : NOVEMBER 11, 2011.

JUDGMENT : (Per B.P. DHARMADHIKARI, J.)

1. Order dated 16/10/2004 passed by Caste Scrutiny

Committee invalidating caste claim of petitioner as belonging to

Halba scheduled tribe forms subject matter of challenge in this

matter. Impugned order is under 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

::: Downloaded on – 09/06/2013 17:54:47 :::
3
Act,2000–referred to as Act no.23 of 2001 hereafter. Petitioner

has sought that caste certificate on 9/3/1983 & contested

election as councilor of Municipal Council, Bhandara on

22/1/2002 against a reserved seat. Because of this invalidation,

Collector had declared him disqualified on 6/11/2004 and it was

recalled on 22/11/2004 as this Court on 11/11/2004 stayed the

order of Scrutiny Committee. Thereafter, during pendency of

this petition & because of orders dated 29/11/2004 in it, he has

been elected again in January,2007 as scheduled tribe candidate

on the strength of same caste certificate & current tenure is due

to expire on 2012.

2 In this background, we have heard Adv. Narnaware

for petitioner, Adv. Patil for respondent 2 Scrutiny Committee,

Adv. Kaptan for respondent 6 & Shri Kale, learned AGP for

respondents No. 1 & 3

3 Advocate Narnaware has basically raised 4 issues.

::: Downloaded on – 09/06/2013 17:54:47 :::
4

The constitution of Committee according to him is not legal as it

is in breach of mandatory directions issued by the Hon. Apex

Court in case of Madhuri Patil v. Addl. Commissioner, Tribal

Development,-AIR 1995 SC 94 as modified in 1997 at AIR 1997

SC 2581- “Madhuri Patil v. Addl. Commissioner, Tribal

Development, Thane“. Strong support is being taken from

direction 4 in 1995 verdict & para 5 of later. Second contention

is about no association of Research Officer with vigilance cell

and his not accompanying the police officer for spot inquiry &

verification. Third ground raised is about not applying affinity

test legally & ignoring material provided by petitioner on

28/7/2003. Lastly, it is urged that allegations of malafides

leveled are not denied by filing an affidavit of competent officer

and plea about perversity of findings is not traversed.

4 In order to substantiate the first contention, Shri

Narnaware, learned counsel relied upon assertions in para 16 of

writ petition to point out Constitution of Scrutiny Committee

which has adjudicated the caste claim of the petitioner. The

::: Downloaded on – 09/06/2013 17:54:47 :::
5
reliance is being placed on direction No. 4 of the Hon’ble Apex

Court in the case of Madhuri Patil vs. Additional Commissioner,

Tribal Development, (supra), and view expressed in the case of

GM, Indian Bank vs. R. Rani & Anr., reported at (2007) 12 SCC

796. He states that the Additional Secretary or Joint Secretary is

not the Chairman of said Committee and Director of Tribal

Development was also not associated with it. He also invites

attention to the judgment in the case of Director of Tribal

Welfare, Government of A.P. vs. Laveti Giri, reported at (1995) 4

SCC 32 and Baswant vs. State of Maharashtra, reported at (2007)

14 SCC 800, to urge that said direction in Madhuri Patil-(supra)

is binding and mandatory. To demonstrate that there was no

Research Officer involved in Vigilance investigation, he points

out that Police Inspector has made enquiry as part of Vigilance

Cell on 28.07.2003 and Research Officer has countersigned it on

29.07.2003. The attention is also invited to reply given by the

petitioner to vigilance report to show that Research Officer had

not accompanied said Police Inspector for field enquiries. The

case of Madhuri Patil vs. Additional Commissioner, Tribal

::: Downloaded on – 09/06/2013 17:54:47 :::
6
Development, Thane, (supra), particularly para 5 therein is cited

to buttress this contention. The learned counsel states that

because of these lacunae, two documents relied upon by the

petitioner which supported his case have not been looked into by

the Vigilance Cell and the Committee. The first document

according to him is caste certificate of his father issued on

05.10.1977 while the later document is dated 05.01.1927 and of

cousin grand father. The attention is being drawn to para 5 of

writ petition.

5 Affinity test has also not been rightly applied and

material supplied on behalf of the petitioner to vigilance

authorities on 28.07.2003 has not been properly evaluated. The

only consideration is the remark of Research Officer dated

29.07.2003 where he records that traits do not match. Para 12

of writ petition and judgment of the Hon’ble Apex Court in the

case of Gayatrilaxmi B. Nagpure vs. State of Maharashtra,

reported at AIR 1996 SC 1338 are relied upon. It is further

contended that the allegations of malafides are not rebutted and

::: Downloaded on – 09/06/2013 17:54:47 :::
7
even the contention in writ petition that finding recorded by the

Scrutiny Committee are perverse, has not been denied.

According to him, the approach of Scrutiny Committee in the

matter has been too casual. The judgment in the case of(wrong

citation ?) reported at 2009 ALL MR (SC Reporter) 193, para

115 is stated to be relied upon for said purpose.

6

In reply, Shri Patil, learned counsel for respondent

No. 2 – Committee has invited attention to Government

Resolution dated 14.07.1997 to urge that constitution of

Committee is in accordance with the observations of the Hon’ble

Apex Court in Madhuri Patil’s case (supra) and Committee is

valid. He further states that here the impugned order is passed

on 16.04.2004 and Act No. 23 of 2001 has come into force on

28.10.2001. The Notification constituting Scrutiny Committee

under Section 6 of said Act is dated 04.06.2003 and it has been

slightly modified on 12.07.2006. The reliance upon 1999

Government Resolution in this respect by the petitioner is

misconceived and there is no challenge to these later

::: Downloaded on – 09/06/2013 17:54:47 :::
8
notifications. Affidavit dated 03.10.2011 filed by Respondent

No. 2 – Committee is pressed into service to urge that

Constitution of Committee is as per judgment of the Hon’ble

Apex Court in the case of Madhuri Patil’s case. The learned

counsel has further stated that the petitioner never challenged

constitution of Committee and submitted to its jurisdiction and,

therefore, doctrine of de facto has to apply. The unreported

judgment of Division Bench of this Court at Aurangabad

delivered on 12.08.2011 in Writ Petition 107 of 2010 is relied

upon for this purpose. He has also relied upon AIR 2005 S.C.

3446 “State Bank’s Staff Union (Madras Circle) v. Union of

India” to show how validity of an Enactment subsequent to

court verdict needs to be examined.

7 The first judgment in the case of Madhuri Patil vs.

Additional Commissioner, Tribal Development, Thane, (supra) is

relied upon along with later Madhuri Patil vs. Additional

Commissioner, Tribal Development, (supra) to urge that as

required by said judgments of the Hon’ble Apex Court, Research

::: Downloaded on – 09/06/2013 17:54:48 :::
9
Officer has participated in vigilance enquiry. Reply filed,

particularly para 14 onwards are relied upon for this purpose.

The judgment in the case of Prajakta vs. State of Maharashtra,

2007 (2) Mh. L.J. 760 (paras 14/ 19) are read out to contend

that Research Officer need not go with Vigilance Cell Officer for

field enquiry. The observations in para 14 in this judgment are

relied upon to urge that directions issued by the Hon’ble Apex

Court are only “workable principles”. Rule 10 of Rules framed

under Act No. 23 of 2001 along with Rule 12(2) is also relied

upon for this purpose. Judgment in the case of Bharat vs. State

of Maharashtra, reported at 2010 (4) Mh. L.J. 458, para 18 is

relied on for same purpose along with above referred unreported

judgment in Writ Petition No. 107 of 2010 at Aurangabad ( para

21). The judgment in Sangeeta Balayya Bhurewar vs. State of

Maharashtra, reported at 2003(5) Mh. L.J. 645 is pressed into

service to show that constitution of committee need not be

strictly as per directions in the judgment of the Hon’ble Apex

Court.

::: Downloaded on – 09/06/2013 17:54:48 :::
10

8 About old document of 1914, the learned counsel

states that person named therein viz. Ganpat Desaru does not

figure in family tree disclosed by the petitioner and it was also

not made available to Vigilance Cell authorities or Committee.

The learned counsel states that that document is misleading and

has been produced before this Court with malafide intention.

According to him, as demonstrated in reply affidavit in paras 11

& 12, principles of affinity have been correctly applied. The

judgments in the case of Ramatai Madhukarrao Tapre vs. State of

Maharashtra & Ors., reported at 2002 (Supp. 2) Bom. C.R. 268,

(para 10) by learned Single Judge of this Court and of Hon. Apex

Court in L. Ushadevi vs. Union of India, reported at 2007(14) SCC

491 are pressed into service to urge that Act No. 23 of 2001 is

complete code. The judgment in the case of Vijaya Deorao

Nandanwar vs. State of Maharashtra, reported 2010 (6) Mh. L.J.

445 is relied upon to urge that only when constitution of

committee is contrary to law or then “working principles” in

Madhuri Patil-(supra), interference is warranted and not

otherwise. The material on record is pressed into service to

::: Downloaded on – 09/06/2013 17:54:48 :::
11
show that appropriate opportunity has been given to petitioner

and principles of natural justice have been followed. There is no

procedural illegality or jurisdictional error. There is no prayer in

writ petition to set aside notification constituting Scrutiny

Committee and by producing wrong documents, effort has been

made to mislead this Court. Wrong statements have been made

in writ petition and on its basis, the petitioner has completed

first five years of elected tenure. The scope of judicial review

being limited, petition should be dismissed but then serious

cognizance of malafides on the part of the petitioner should be

taken.

9 Shri Kaptan, learned counsel for respondent No. 6

has relied upon reply affidavit filed by the Scrutiny Committee to

show that the Commissioner appointed as Chairman of said

Committee is of level of Joint Secretary and hence composition

of that Committee is proper. In Writ Petition, challenge is to non

existent resolution or notification & in absence of proper prayer,

it must fail. He contends that direction No. 4 in the judgment in

::: Downloaded on – 09/06/2013 17:54:48 :::
12
the case of Madhuri Patil (supra) is fully complied with here.

The judgment of Division Bench of this Court in the case of Rohit

Rathod (supra) is pending in Special Leave Petition before the

Hon’ble Apex Court and has been stayed. The judgment in the

case of Sudhakar Vithal Kumbhare vs. State of Maharashtra,

reported at 2004 (9) SCC 481, is sought to be distinguished by

pointing out that there caste claim was held invalid without

referring the matter to Caste Scrutiny Committee and thus

Article 141 was violated. Here, the invalidation is after due

opportunity to petitioner & in full compliance with law on the

point. In the alternative and without prejudice, he states that 3

members out of total 5 members constitute quorum and as in

present proceedings, quorum always existed, all meetings and

adjudication by the Scrutiny Committee is valid. Hence, even if

the Commissioner is not held to be competent as Chairman

Member, still the proceedings therein are not vitiated. Support is

being taken from the judgment in the case of The Punjab

University, Chandigarh vs. Vijay Singh Lamba & Ors, reported at

1976 (3) SCC 344.

::: Downloaded on – 09/06/2013 17:54:48 :::
13

10 The learned counsel further states that when the

Hon’ble Apex Court considered the controversy either in 1994 or

then in 1997, there was no Enactment framed by competent

Legislature occupying the field. The judgment of the Hon’ble

Apex Court in the case of Rajeswar Prasad Misra vs. The State of

West Bengal & Anr., reported at AIR 1965 SC 1887 is relied upon

to show that the Hon’ble Apex Court or then no Court enacts a

law. To point out that even adjudication by the Court of Law can

be nullified by Legislature by enacting a competent law, he relies

Saksena vs. State of
upon the judgment in the case of I.N.

Madhya Pradesh, reported at AIR 1976 SC 2250 (1). He

contends that though direction No. 4 in the case of Madhuri Patil

(supra) is not completely diluted by Act No. 23 of 2001, the

Notification issued under Section 6 of said Act is consistent and

in consonance with direction No. 4. Lastly, Division Bench

judgment in the case of Deorao G. Umredkar vs. State of

Maharashtra, reported at 2007 (5) BCR 629 (para 30) is relied

upon to show that role of Research Officer starts after vigilance

investigation and hence he is not supposed to visit the spot

::: Downloaded on – 09/06/2013 17:54:48 :::
14
during field enquiry.

11 Shri Narnaware, learned counsel, in reply argument

has contended that there is no answer by any of the respondents

as to why officer higher in rank than Director could not be

appointed as the Chairman. He repeats that directions No. 4 in

first and 5 in later Madhuri Patil case are mandatory and the

same are never modified nor diluted. The judgments in the case

of AIR 1997 S.C. 2046 “Director of Tribal Welfare v. Laveti Giri“D/-

10 -3 -1997 & GM, Indian Bank vs. R. Rani & Anr . , (supra) are

relied upon to contend that the State Legislature had not

obtained any permission from the Hon’ble Apex Court before

enacting Act No. 23 of 2001. The Government Resolution dated

14.07.1997 after second judgment in the case of Madhuri Patil,

law stated in the case of Rohit Rathod vs. State of Maharashtra,

reported at 2010 (2) Mah. L.J. 384, and judgment of the Hon’ble

Apex Court in the case of Sudhakar Vithal Kumbhare vs. State of

Maharashtra & Ors., reported at (2004) 9 SCC 481 are pressed

into service for this purpose. The judgment in the case of

::: Downloaded on – 09/06/2013 17:54:48 :::
15
Central Inland Water Transport Corporation Ltd. v. Brojo Nath

Ganguly” reported at AIR 1986 SC 1571 is pressed into service to

urge that Section 6 confers upon the State Government a wide

and un-canalized power. Therefore, challenge to notification

issued thereunder is not necessary. The judgment in the case of

Vijay Kisan Karanjkar vs. State of Maharashtra, reported at 2004

(3) Mh. L.J. 49 and unreported judgments in Writ Petition No.

8413 of 2008 (paras 6 & 7), Writ Petition No. 2136 of 2011

(paras 6 & 8) are relied upon for this purpose. State of Haryana

vs. State of Haryana, reported at (1993) 3 SCC 114 (paras 10 &

12) is pressed into service to show how principles of law need to

be applied & consistent approach is of paramount importance.

12 Unreported judgment in Writ Petition No. 107 of 2010

(para 21) and judgment in the case of Ashwini Anil Chavan vs.

State of Maharashtra, reported at 2006 (4) Mh. L.J. 415 (para 3)

are cited to point out how the Research Officer is expected to

accompany vigilance cell authorities. The judgment delivered at

Nagpur in the case of Bharat vs. State of Maharashtra, reported

::: Downloaded on – 09/06/2013 17:54:48 :::
16
at 2010 (4) Mh. L.J. 458 (para 18) is relied upon for said

purpose. The Government policy on this in Circular dated

06.09.2000 , particularly clause 5, thereof is relied upon to point

out the role to be played by a Research Officer in field enquiry.

Learned Counsel has further urged that here, the affidavit of

Research Officer filed on 03.10.2011 is not by that Officer who

was associated with present vigilance enquiry and hence that

affidavit cannot be accepted. The judgment in the case of “C. S.

Rowjee v. State of A.P.” reported at AIR 1964 SC 962 (para 22) is

cited to show how the allegations of malafides need to be dealt

with by respondent & by Courts. The learned counsel has

concluded his reply by contending that non-inclusion of

Additional or Joint Secretary from Committee is in fact Contempt

of Court.

13 It will be appropriate to first deal with the issue of

composition of Scrutiny Committee. The challenge is based

upon directions of the Hon’ble Apex Court in the case of Madhuri

Patil vs. Additional Commissioner, Tribal Development, (supra),

::: Downloaded on – 09/06/2013 17:54:48 :::
17
and its later judgment also in the case of Madhuri Patil vs.

Additional Commissioner, Tribal Development, Thane, reported at

AIR 1997 SC 2581 (supra). Direction No. 4 as contained in para

12 in first judgment requires State Governments to constitute a

Committee of three officers and first one amongst them is

Additional or Joint Secretary or any officer higher in rank of the

Director of concerned departments. The second one is Director,

Social Welfare, Tribal Welfare, Backward class welfare etc.

Therefore, first member has to be of a rank above Director. In

later judgment, the Hon’ble Apex Court has not touched this

direction and it is retained as it is. The later judgment is on

application moved by State Government for some modifications

in earlier directions. On 14.07.1997 mentioning both these

judgments, State Government has issued a resolution and for

Nagpur Area, officer of the rank of the Additional Secretary or

Joint Secretary/ Director, Tribal Development and Research

Institute, Pune, is nominated as Member. The Assistant Director,

Tribal Development, Pune and Assistant Director, Tribal

Development, Amravati are its two members. The Deputy

::: Downloaded on – 09/06/2013 17:54:48 :::
18
Director (Research) is its Member Secretary. Two Research

Officers are also its members. After coming into force of Act No.

23 of 2001 vide Notification dated 04.06.2003, the Committee

has been constituted in exercise of powers under S.6 thereof and

this notification does not refer to earlier resolution mentioned

above, issued in pursuance of directions of the Hon’ble Apex

Court. This resolution with its modification is already mentioned

by us above. The officer of the rank of Additional Secretary or

Joint Secretary expressly does not figure in it. The Chairman of

the Committee is Commissioner/ Director for Tribal Research

and Training Institute, Pune. The resolution has undergone

slight change on 12.07.2006. The petitioner has not challenged

any of these resolutions or notifications.

14 Shri Kaptan, learned counsel, had therefore,

contended that in the absence of challenge to any particular

notification issued under Section 6, the arguments of the

petitioner are only of academic importance. However, in the

case of Vijay Kisan Karanjkar vs. State of Maharashtra, (supra),

::: Downloaded on – 09/06/2013 17:54:48 :::
19
Division Bench of this Court has considered the judgment of the

Hon’ble Apex Court in the case of Madhuri Patil-(supra) and in

para 15 observed that it was not open to State Government to

contend that the constitution of committee as directed by the

Hon’ble Apex Court was not compulsory. This judgment of

Division Bench of this Court is delivered on 27.06.2003 i.e. after

notification dated 04.06.2003. However, it does not appear that

this notification dated 04.06.2003 was being considered there, as

challenge was to adjudication by the Scrutiny Committee dated

12.05.2003. Thus, that Committee was not constituted under

Act No. 23 of 2011. This Court also found that Government

itself had prescribed quorum of two members and hearing was

also accorded only by two members but the order was passed by

three members and signed by the committee consisting of three

members. The Government had then contend that third member

was necessary only in case of verification of caste claims of

Scheduled Castes or Scheduled Tribes candidate. This Court did

not accept that stand. The Division Bench in the process has

noted contention that Act No. 23 of 2001 did not provide

::: Downloaded on – 09/06/2013 17:54:48 :::
20
minimum number of members on committee and the petitioner

had not challenged the resolution which prescribed quorum or

constitution of committee. The Division Bench has, however,

nowhere specifically stated that it was not necessary for the

petitioner to challenge said resolution. However, in view of this

judgment, we have proceeded further to consider the challenge

even on merits. We are required to look at it again in the course

of discussion.

15 The Scrutiny Committee has filed an affidavit of reply

on 03.10.2011 during hearing and in it, it is stated that the

Commissioner/ Director of Tribal Research and Training, Pune, is

Chairman of the Committee. The said officer is I.A.S. and of the

rank of Joint Secretary. Similarly, the Additional Commissioner

was the person of the rank of the Director of Tribal Welfare. It is

also pointed out that status of the Commissioner/ Director for

Tribal Research and Training, Pune and of Additional

Commissioner has nowhere been questioned in the petition.

These assertions on oath have not been traversed by the

::: Downloaded on – 09/06/2013 17:54:48 :::
21
petitioner thereafter though hearing continued till 10th October

2011. In GM, Indian Bank vs. R. Rani & Anr. (supra), the

Hon’ble Apex Court has found that directions in Madhuri Patil

judgment would have binding force of law. The observations are

made while considering the challenge to judgment of the Madras

High Court where it appears that there was no Enactment like

Act No. 23 of 2001. In this judgment, the Hon’ble Apex Court

has pointed out that its directions have binding force of law after

noticing earlier precedents. Consideration in para 7 shows that

reiteration of principles laid down in Madhuri Patil (supra) in

subsequent judgment in the case of Director of Tribal Welfare,

Government of Andhra Pradesh vs. Laveti Giri, (supra), requiring

Government of India to examine the issue in greater details and

to bring up uniform legislation are taken note. Thereafter

judgment of the Hon’ble Apex Court itself in the case of Baswant

vs. State of Maharashtra & Ors., (supra), arising out of State of

Maharashtra is also noted and the Hon’ble Apex Court has found

that Constitution of Committee there, was not in accordance

with decision rendered by it in Madhuri Patil-(supra). The

::: Downloaded on – 09/06/2013 17:54:48 :::
22
judgment of larger Bench of the Hon’ble Apex Court in the case

of Sudhakar Vithal Kumbhare vs. State of Maharashtra, reported

at (2004) 9 SCC 481, is then looked into with mention that there

caste claim was invalidated without referring the matter to

appropriate committee. The Hon’ble Apex Court, therefore,

noted that the directions given in Madhuri Patil (supra) cannot

be viewed simply as guidelines and said law reiterated on

number of occasions was found approved even by three judge

bench of the Hon’ble Apex Court. It is to be noted that Baswant

vs. State of Maharashtra & Ors., (supra), is the matter which

arises out of SLP(C) filed in the year 1998 and hence it is prior to

coming into force of Act No. 23 of 2001. The other judgment in

the case of Sudhakar Vithal Kumbhare vs. State of Maharashtra,

(supra) which goes to the Hon’ble Apex Court from State of

Maharashtra only, also shows that there claim was not referred

to Scrutiny Committee at all. The later judgment of the Hon’ble

Apex Court in Director of Tribal Welfare vs. Laveti Giri, (supra)

finds mention in para 8 of this judgment. The Hon’ble Apex

Court in this later judgment has approved draft rules submitted

::: Downloaded on – 09/06/2013 17:54:48 :::
23
to it by State of Andhra Pradesh. The draft rules were prepared

in pursuance of a State Act already in force in that State prior to

Madhuri Patil-(supra). We have to make reference to this 1997

judgment in Laveti Giri , little later. The Hon’ble Apex Court

approved those draft rules and constitution of the State Level

Committee and District Level Committees thereunder. In said

para 8, the Hon’ble Apex Court has pointed out that directions

issued in Madhuri Patil-(supra), have not been modified. All this

holds good where the field of caste claim verification is not

occupied by a competent legislation.

16 In the case of Sangeeta Balayya Bhurewar vs. State of

Maharashtra, reported at 2003 (5) Mh. L.J. 645, Division Bench

of this Court has considered the law on the point and has

observed at the end of para 16 that the learned Single Judge

who found non compliance with paragraph No. 5 in the case of

Madhuri Patil-(supra) not sufficient to vitiate the findings

recorded by Committee, correct. In the said judgment, learned

Judge follows view of another learned Single Judge in the case

::: Downloaded on – 09/06/2013 17:54:48 :::
24
of Kum. Chhaya Namdeorao Binekar vs. State of Maharashtra,

reported at 2003(3) Mh.L.J. 339. In the said judgment in para

26, the learned Single Judge has held that manner of

investigation need not be strictly in accordance with the words of

the Hon’ble Supreme Court. In the case of Vijaya Deorao

Nandanwar vs. State of Maharashtra, reported at 2010 (6)

Mh.L.J. 445, Division Bench of this Court has considered the

question of Constitution of Scrutiny Committee and found that

when Constitution of Scrutiny Committee is on the basis of first

judgment of the Hon’ble Apex Court in Madhuri Patil,

qualification and experience of personnel in the rank and cadre

as on date of said judgment have to be construed as adequate as

saved by necessary implication. In para 28, said Division Bench

has observed that it is open to State Government to legislate as

regards qualifications of members of Scrutiny Committee in

conformity with Madhuri Patil’s case. The Division Bench also

noted that said process was going on. If the Committee is found

constituted in accordance with law, Division Bench found that it

was not open to anybody to challenge its constitution on the

::: Downloaded on – 09/06/2013 17:54:48 :::
25
ground of lack of qualification so long as its constitution

conforms to the dictum in the Madhuri Patil’s case.

17 This brings us to consideration of Division Bench

judgment in the case of Rohit Rathod vs. State of Maharashtra,

reported at 2010 (2) Mh. L.J. 384. There the order of Scrutiny

Committee dated 30.04.2009 invalidating his caste claim as

belonging to Vimukta Jati was assailed. The Scrutiny Committee

as constituted under Act No. 23 of 2001 as per Notification dated

12.02.2009 had considered that issue of invalidity. The said

Committee consisted of Additional Collector, Nagpur, who acted

as Chairman, Research Officer and Member Secretary and

Member of Divisional Social Welfare Officer. The invalidation

was questioned on the ground that constitution of Committee

was not in accordance with the judgment of the Hon’ble Apex

Court in the case of Madhuri Patil (supra). The Division Bench

has noticed that constitution of committee which adjudicated

caste claim was not as per notification dated 12.2.2009 issued

under S. 6 of Act no. 23 of 2001. As per this 12.2.2009

::: Downloaded on – 09/06/2013 17:54:48 :::
26
notification, the Committee for Social Welfare, Cultural Affairs

and Sports Department, was to comprise of Additional

Commissioner (Revenue) as Chairman, Divisional Social Welfare

Officer as Member and Research Officer as Welfare Officer

Member. The Research Officer was to function as Member

Secretary. The learned Assistant Government Pleader had tried

to justify the Constitution of Committee by placing reliance upon

Section 6(1) of Act No. 23 of 2001. He contended that

enactment did not require Government to constitute a

Committee of Officers of particular status or rank. Rule 9 of

2003 Rules framed under the Act no. 23 of 2001 were also

pressed into service to support the contention that Additional

Commissioner (Revenue) was not required as a Chairman. The

Division Bench of this Court has found that neither said Section

6 nor Rule 9 stipulated who should be appointed on Committee.

In para 9 of the judgment, it has been mentioned that said

provisions confer un-canalized discretionary powers on State

Government and it would, therefore, be unconstitutional. Said

Division Bench has drawn support for this from the judgment of

::: Downloaded on – 09/06/2013 17:54:48 :::
27
the Hon’ble Apex Court in the case of Central Inland Water

Transport Corporation Limited & Anr. vs. Brajo Nath Ganguly &

Anr., reported at AIR 1986 SC 1571. But as there was no prayer

for declaring said Enactment (23 of 2001) unconstitutional,

Division Bench has left that issue open. Because of Division

Bench judgment in the case of Vijay Kisan vs. State of

Maharashtra, (supra), it found that Direction No. 4 is clearly

mandatory and the Additional Collector could not have

functioned as Chairman. It, therefore, has set aside that

adjudication of caste claim and directed fresh consideration by a

duly constituted Scrutiny Committee. The respective counsel

have also pointed out to us that this judgment is stayed by the

Hon’ble Apex Court presently. We also note that earlier view of

Division Bench of this Court in Dattatraya Rambhau Thorat vs.

State of Maharashtra -2002(4) All.M.R. 807 negating challenge

to constitutional validity of Act no. 23 of 2001 has observed:-

“40. Under section 6 of the Act provision has been
made for constituting, by notification in the official gazette,

::: Downloaded on – 09/06/2013 17:54:48 :::
28
one or more scrutiny committee(s) for verification of caste
certificates and it is further provided that the said committee

shall follow such procedure for verification of the caste

certificate and adhere to the time limit for verification and
grant of validity certificate, as prescribed. The composition of
the committee viz. the number of members etc., has not been

spelt out and, therefore, the natural presumption that is
required to be drawn is that the composition of the

committee shall be as per the directives laid down by the
Apex Court in Kumari Madhuri Patil’s case (supra). The

provisions of section 6 of the Act are clear on the composition

of the committee and the contentions that they are contrary
to the directives issued by the Supreme Court are without any
substance.” This judgment is looked into by Full Bench of

this Court in Sujit V. Patil vs. State Of Maharashtra–(2004)3

Mah. L.J. 1109. Hon. Apex Court has while considering
overriding effect of Act no. 23 of 2001 on government
resolution dated 15.6.1995 in case of State of Maharashtra

vs. Sanjay Nimje, noted that a different Scrutiny Committee
constituted under S. 6 of said Act has started functioning in
Maharashtra when it observes:– “11. The Caste Scrutiny

Committee was initially constituted in terms of the decision
of this Court in Kumari Madhuri Patil & Anr. Vs. Additional
Commissioner, Tribal Development & Ors. 1994 (6) SCC

241). The Committee which was now constituted in terms of

::: Downloaded on – 09/06/2013 17:54:48 :::
29
the 2000 Act issued a notice upon the respondent. He was
given an opportunity of hearing. The principles of natural

justice had, thus, been complied with. The Caste Scrutiny

Committee opined that the respondent failed to prove — …

—.” This shows that this Court in Rohit Rathod vs. State of
Maharashtra
(supra) was not required to & has not laid

down any law on the aspect raised before us.

18 The judgment of Division Bench of this Court in the

case of Vijay Kisan vs. State of Maharashtra, (supra) reveals that

there the order of Scrutiny Committee was dated 12.05.2003

and the Committee consisted of three members but then hearing

was afforded by two members only and the impugned order was

signed by three members. The petitioner, therefore, had

contended that such order was unsustainable. The learned AGP

supported that order and pointed out that on two days when

hearing took place, it was before two members of Scrutiny

Committee while the impugned order was issued by all three

members. The stand was, the proceedings could not have been

held as vitiated because of Government Resolution dated

::: Downloaded on – 09/06/2013 17:54:48 :::
30
25.01.2000. The said Government Resolution dealt with quorum

and prescribed that at each hearing, there should be quorum of

two members but then the validity certificate should be issued

under the signatures of all three members and needed seal of

office of the Committee. This controversy is examined and in

para 15, the Division Bench has found that State Government

could not have contended that it was not obliged to constitute a

Committee as per judgment of the Hon’ble Apex Court in the

case of Madhuri Patil-(supra). It also noted that validity of

Government Resolution prescribing quorum of two members was

not assailed before it and hearing extended by two members,

therefore, could not have been objected to. In para 18, the

contention that in facts of the matter, participation by third

member was not necessary as caste claim was of OBC candidate,

has been taken note of. The conclusion reached in para 19

shows that there were no separate and independent committees

and hence this contention was held only academic. It is held

that the Hon’ble Apex Court had directed constitution of

Committee of three members and that direction needed to be

::: Downloaded on – 09/06/2013 17:54:48 :::
31
complied with. All three members, therefore, ought to have

accorded hearing to the petitioner. Because of this reason,

challenge to Government Resolution prescribing quorum was

found immaterial and the impugned order was set aside. It is,

therefore, obvious that the issue of Constitution of Committee

under Act No. 23 of 2001 or then statutory rules dealing with

quorum during such proceedings of Scrutiny Committee did not

fall for consideration before the said Division Bench.

19 Thus Rohit Rathod vs. State of Maharashtra,(supra)

does not hold that S. 6 of the Act no. 23 of 2001 is bad or the

committee constituted thereunder is illegal. It only finds

functioning of Additional Collector as chairman contrary to

notification dated 12.2.2009 issued by State Government by

using its powers under said S. 6. Before us, the issue is of conflict

between the statutory notification and committee as envisaged

by Hon. Apex Court in absence of any statute. The need to have

uniform law on the subject is already noted by Hon. Apex Court.

At this stage, we only wish to indicate that the nature of

::: Downloaded on – 09/06/2013 17:54:48 :::
32
directions issued as “workable principles” or “guidelines” and

two judgments of Hon. Apex Court with reference to State

Enactments were not pointed out to this Court in Rohit Rathod

vs. State of Maharashtra,(supra). As the contention was not

specifically raised there, the relevant arguments having bearing

on the matter were also not advanced. We will like to revert back

to this aspect little later when we consider judgments of Hon.

Apex Court in matter Laveti Giri (1997) & L. Ushadevi vs. Union

of India, (supra).

20 This brings us to consideration of the other argument

about not applying affinity test properly or then non

consideration of two documents submitted by the petitioner. The

service of vigilance cell report upon the petitioner is not in

dispute. The petitioner has also replied to said reports. The

pleadings before us show contention that said enquiry cannot be

said to be proper enquiry as it did not go into requisite details

and no person related to the petitioner was examined. The

recording of statement of the petitioner is not sufficient and his

::: Downloaded on – 09/06/2013 17:54:48 :::
33
father and uncle were not examined. The Research Officer was

not associated as required by paragraph No. 5 in later judgment

in the matter of Madhuri Patil-(supra). The documents and reply

submitted by the petitioner have not been properly considered.

21 The first document is issued by the Executive

Magistrate, Bhandara on 05.10.1977 to the father of the

petitioner, showing that he belongs to Halba community which is

recognized as Scheduled Tribe. It also mentions that father and

his family ordinarily resided in Bhandara district. The reply of

the petitioner to Police Vigilance Cell is dated 28.05.2004 and

this reply does not make any reference to said document. It is

also important to note that the order of Scrutiny Committee

nowhere mentions this document & it states on oath about its

non-supply on record. In para 3 of writ petition, after

mentioning the fact of his election, the petitioner has stated that

he has placed on record caste certificate of his father dated

05.10.1977. There is thus no specific averment that this

document was supplied to Scrutiny Committee. The documents

::: Downloaded on – 09/06/2013 17:54:48 :::
34
supplied to Scrutiny Committee show photostat copy of birth

certificate of a male child born to Yadavrao Somaji (father of the

petitioner) on 26.02.1961, photostat copy of caste certificate of

the petitioner’s brother issued by the Executive Magistrate,

Bhandara, on 16.07.1974 and also birth certificate of male child

born to grand father Soma Jagat on 22.11.1937. The other four

documents are also mentioned. In this situation, it is apparent

that non consideration of this document dated 05.10.1977 by

itself is not sufficient to invalidate the consideration by the

Scrutiny Committee. Moreover, this document does not

anywhere show that the Executive Magistrate had verified any

other document or material before issuing said certificate on

05.10.1977 to Yadavrao. It appears that said document was

never supplied by petitioner. The other document not looked into

by the Scrutiny Committee is a School Leaving Certificate which

has been annexed with writ petition as Annexure 5. It is

undated and name of student mentioned therein is Ganpat

Dasru. His caste is shown as Halba with date of birth as

30.05.1914. In June 1927, said Ganpat had taken admission in

::: Downloaded on – 09/06/2013 17:54:48 :::
35
III Standard and left School on 11.04.1929 after passing IV

Standard examination. The Scrutiny Committee has in reply

affidavit stated that said document was not supplied to Scrutiny

Committee at any point of time. Though during oral arguments,

the learned counsel has stated that Ganpat Dasru is cousin grand

father, in para 5 of the petition, he has been mentioned as grand

father and pleading is “petitioner has submitted”. This plea of

submission is thus too vague as it does not clarify whether said

document is being annexed with writ petition for first time or

then was also filed before the Scrutiny committee. The family

tree is provided by the petitioner’s father himself during vigilance

enquiry and not in dispute, does not mention name of said

Ganpat Dasru as relative any where. The perusal of statement of

father of the petitioner recorded by Vigilance Cell authorities on

16.7.2003 shows that family of the petitioner shifted to

Bhandara sometimes in the year 1930. Looking to the age of

father of the petitioner and name Soma disclosed as grand

father, we find it impossible to connect this document with the

petitioner. Moreover, looking to the date of birth of said Ganpat

::: Downloaded on – 09/06/2013 17:54:48 :::
36
and passing of IV Standard by him in 1929, again it is not

possible to hold that he had son Soma who could have given

birth to Yadavrao(father of petitioner), 65 years old as on

16.7.2003. Thus this document can not be accepted as relevant

even to examine any link in the light of pleadings in para 5 of

writ petition. The learned counsel for the petitioner has relied

upon the judgment of the Hon’ble Apex Court in the case of

Gayatrilaxmi B. Nagpure vs. State of Maharashtra, reported at

AIR 1996 SC 1338, to urge that as important documents are not

looked into, the consideration by the Scrutiny Committee is

vitiated. The relevant observations noted by the Hon’ble Apex

Court there show that about 17 documents were produced by the

petitioner Gayatrilaxmi and the Hon’ble Apex Court was not

satisfied with the approach of Committee towards certificate at

Sr. Nos. 5, 7, 10, 13 & 14. In the absence of any attempt on the

part of Government to suspect the correctness or genuineness of

documents produced, the observations made in first judgment in

Kum. Madhuri Patil, in para 14 are then noted in this judgment.

The Court has to see whether Committee has considered all

::: Downloaded on – 09/06/2013 17:54:48 :::
37
relevant material placed before it and applied to its mind to

relevant facts. Here, we are not in a position to find any fault

with the application of mind by the Scrutiny Committee. The

production of these two documents before the Scrutiny

Committee or their relevance and possible impact has not been

established & sufficiently demonstrated so as to enable us to take

a view as in Gayatrilaxmi-(supra). In any case, the Scrutiny

Committee has looked into old documents and how that

consideration is or gets vitiated because of these two documents

has not been demonstrated. Thus, mere non consideration

itself, even if it is to be presumed that such documents were

produced, in present facts, is not sufficient to help the petitioner.

22 The Vigilance Cell has, in fact, while conducting field

enquiry, recorded the statement of father on the very first date

i.e. on 16.07.2003. He has stated that his father i.e. grand father

of present petitioner was illiterate. The native place (Takli) was

required to be left in 1930 because of flood. He has also given

the family tree. Yadavrao has given name of his grand father as

::: Downloaded on – 09/06/2013 17:54:48 :::
38
Jagan. When undated document showing name of Ganpat Dasru

is viewed in this background, the case of the petitioner appears

to be doubtful. In fact, Scrutiny Committee has alleged

deliberate attempt to mislead. We find substance in this

contention because in para 12 of the petition, the claim has been

made that father was not examined by vigilance cell and it is

found to be incorrect by us. The grievance about non

examination of uncle is also made but then the petitioner has not

given any reasons why he could not examine uncle as his

witness. In para 12 of the petition, he has stated that he was

appointed as workshop attendant in the year 1997 and Act No.

23 of 2001 being prospective in nature, the Scrutiny Committee

has no jurisdiction to verify caste claim. In para 21 at page 14

again, it is contended that if services of the petitioner are not

protected, he would suffer irreparable loss. In para 19, he has

mentioned that he has completed 16 years of service and the

principle to protect services in such circumstances is settled by

various judgments of the Hon’ble Supreme Court and High Court

as also by Government Resolutions dated 15.06.1995,

::: Downloaded on – 09/06/2013 17:54:48 :::
39
24.07.1998 and 04.09.2000. It thus appears that by producing a

document not connected with him and by making such irrelevant

& irresponsible allegations, the petitioner has attempted to

mislead this Court. The petitioner was aware of the remark of

the research officer and had full opportunity to prove traits &

establish affinity. Without taking these steps to discharge burden

on him, petitioner has only raised roving pleas of too technical

nature in an attempt to continue to usurp the status by

misleading this Court.

23 The judgment of the Hon’ble Apex Court in the case

of Madhuri Patil vs. Additional Director, Tribal Development,

(supra) contemplates a Committee of three officers and in case

of Scheduled Caste, another officer who has intimate knowledge

in the verification and issuance of the social status certificates, is

prescribed. In the case of Scheduled Tribes candidate like the

petitioner, the Research Officer who has intimate knowledge in

identifying the tribes i.e. Tribal communities, parts of or groups

of tribes or Tribal communities, is directed to be associated. In

::: Downloaded on – 09/06/2013 17:54:48 :::
40
later judgment in the case of Madhuri Patil vs. Additional

Commissioner, Tribal Development, Thane, (supra) in para 5, the

Hon’ble Apex Court has directed that along with Vigilance Cell,

one Research Officer/ Tribal Development or Social Welfare

Officer would be associated in finding the social status of

eligibility of the officers. After this later judgment of the Hon’ble

Apex Court, the State Government has added two Research

Officers as members of Scrutiny Committee and as per judgment

in the case of Bharat vs. State of Maharashtra (supra), it is settled

by Division Bench of this Court that Research Officer associated

with Vigilance Cell and one functioning as Member of Scrutiny

Committee are distinct persons. In this connection, Rule 10 of

2003 Rules framed under Act No. 23 of 2001 show Research

Officer as part and parcel of vigilance cell. In Prajakta vs. State

of Maharashtra, (supra), Division Bench of this Court has after

considering this position, concluded that it is not necessary for

this Research Officer to accompany Police Officer to conduct

Police enquiry. This view is reached after considering the view

reached by the learned Single Judge of this Court. The learned

::: Downloaded on – 09/06/2013 17:54:48 :::
41
Single Judge in the case of Chhaya Namdeorao Binekar vs. State

of Maharashtra, (supra) held that Vigilance Cell enquiry need not

be strictly in accordance with exact words contained in Direction

No. 5 in Madhuri Patil’s judgment. The direction of the Hon’ble

Apex Court is held by the Division Bench in para 14 to be

fulfilled when the Research Officer functions as one of the

Members of the Committee.

24 In Prajakta vs. State of Maharashtra, (supra),

Division Bench that as per subsequent judgment in the case of

Kumari Madhuri Patil Vs. Additional Commissioner, Tribal

Development, Thane and others (Second), along with the

Vigilance Cell, one Research Officer/Tribal Development or

Social Welfare Officer would be associated in finding the social

status of eligibility of the officers. It then notices important

observations of Hon. Apex Court in the case of Director of Tribal

Welfare, Government of A.P. Vs. Laveti Giri and another, reported

in 1995 (4) SCC 32 where while reiterating the guidelines in

Madhuri Patil’s case, Hon. Court has observed in paragraph 8 :

::: Downloaded on – 09/06/2013 17:54:48 :::
42

“While reiterating the above guidelines to be workable

principles, it is high time that the Government of India should have

the matter examined in greater detail and bring about a uniform

legislation with necessary guidelines and rules prescribing penal

consequences ——……….—– ——plain/spurious persons could be

prevented.”

This Division Bench finds that the guidelines issued

by the Apex Court are in the nature of “workable principles”.

Government Resolutions dated 07.03.1996, 15.03.1996 and

14.07.1997 by State Government are found issued in the light

of modifications suggested by the Apex Court in the case of

Kumari Madhuri Patil. It then notes the observations made by

the learned Single Judge in paragraphs no.25 to 29 in the case of

Chhaya Namdeorao Binekar Vs. State of Maharashtra & others,

(supra) after noticing the relevant words in paragraph No.5 as

given by the Apex Court, & reproduces following observations of

learned Single Judge as under:

“In my view, since the State of Maharashtra has
not specifically given effect to this part of direction No.5 of

::: Downloaded on – 09/06/2013 17:54:48 :::
43
the Supreme Court in its Government Resolutions, as
reproduced hereinabove and in its wisdom, it has left the

manner of its investigation to be carried out by the vigilance

cell to be an open question. The manner of investigation need
not be strictly in accordance with the exact words of the
Supreme Court as reproduced hereinabove and that merely

because the investigation is not carried out strictly in
accordance with the wordings of the Supreme Court referred

to hereinabove, that by itself would not vitiate the final order
of the Caste Scrutiny Committee, which would be

subsequently passed after giving full opportunity to a

claimant the petitioner to put forward his case regarding his
caste, to receive the copy of the vigilance cell report with all
annexures and even to point out the lacuna, if any, in the

vigilance cell report and its enclosures, before the Scrutiny

Committee. This, however, would not mean that the vigilance
cell has a licence to carry out an investigation which is
slipshod, negligent or unfair.”

It also finds that the Learned Single Judge has held

that the aggrieved caste certificate holder has sufficient

safeguards after vigilance inquiry. The Division Bench has then

reproduced the situations in which learned Single Judge has held

::: Downloaded on – 09/06/2013 17:54:48 :::
44
that the ultimate order of the Scrutiny Committee would not be

vitiated. Those are:–(a) If the Research Officer did not

accompany the Police Officer to the actual field of investigation.

(b) That the investigation of the vigilance cell need not be

strictly in accordance with the relevant words as contained in

direction No.5 and as reproduced above.(c) There can be

flexibility in the manner in which the investigation should be

carried out as long as the investigation is not slipshod, negligent

or unfair. These observations of the learned Single Judge have

been approval in a case decided by the Division Bench of this

Court in the matter of Sangeeta Balayya Bhurewar Vs. State of

Maharashtra & others, reported in 2003 (5) Mh.L.J. 645,

wherein said Division Bench has observed:-

“Though the learned Single Judge was dealing
with the situation regarding non compliance of direction
No.5, whereby the investigation in the social status of the

candidate was not done, the learned Single Judge found that
such non compliance cannot vitiate the finding recorded by
the Committee. We respectfully concur with the view taken by
both the Single Judges in the judgments referred to above.”

::: Downloaded on – 09/06/2013 17:54:48 :::
45

It also takes note of the fact that the same view of

reiterated by the Division Bench of this Court in Writ Petition

No.1930/2003, decided on 08.07.2003. In 2002(supp-2) Bom.

C.R. 268–Ramatai Madhukarrao Tapre vs. State Of Maharashtra,

learned Single Judge of this Court followed view in Chhaya

Namdeorao Binekar vs. State of Maharashtra, (supra) & also held

that research officer is not required to conduct field investigation

along with vigilance cell police officer.

25 Division Bench judgment in the case of Deorao G.

Umredkar vs. State of Maharashtra, reported at 2007 (5) BCR

629 relied upon by Adv. Kaptan, holds in paragraph 30 after

referring to judgment in Madhuri Patil that Research Officer is to

be associated as an expert and he is not bestowed with any

exploratory or investigative role. He has only consultative

character and entire report of vigilance cell is only an opinion

which does not bind the scrutiny committee. This Division Bench

holds him an “aide” who steps in after completion of exploration

& investigation by vigilance cell. His role is found not that of an

::: Downloaded on – 09/06/2013 17:54:48 :::
46
adjudicator. Thus it is already held by this Court that research

officer is not required to record his opinion through a reasoned

order with objective analysis. Bharat vs. State of Maharashtra

(supra) also does not lay down any such law.

Three unreported judgments relied upon by Adv.

Narnaware now need brief consideration. W.P. 2136 of 2011,

5340 of 2010 and other connected petitions decided by the

Division Bench at Aurangabad on 25/8/2011 consider validity of

a condition no.7 which denied appointment or promotion to

candidate whose caste claim was under consideration of scrutiny

committee. Petitioners assailed it as contrary to S.6(3) of Act 23

of 2001 & also directions in Madhuri Patil. State Government

attempted to justify it in public interest. Condition was held

unreasonable & set aside after noticing impossibility of

verification of caste within reasonable time due to large

pendency and S. 10 of said Act. Unreported judgment in W.P.

8413 of 2008, 260 of 2009 with other matters decided on

1/9/2009 at Bombay considered the issue whether one A.V.

Hankare, member & research officer was competent to act on

::: Downloaded on – 09/06/2013 17:54:48 :::
47
committee. This person was nominated to complete quorum due

to promotion of research officer Shri Shaikh. Division Bench has

noted that the committee was formed due to directions of Hon.

Apex Court in Madhuri Patil and it was not pointed out how Shri

Hankare was found eligible . The challenge was thus upheld.

Unreported judgment dated 20/7/2011 in W.P. 5332 of 2004

delivered by Division Bench at Nagpur (to which one of us viz. J.

B.P. Dharmadhikari is party) considers a case where the vigilance

cell report was in favour of petitioner and though claim of a

scheduled tribe candidate was being looked into, research officer

was found not associated with vigilance inquiry. There, on facts,

inconsistent position about such association appearing on record

after comparing original report with its copy supplied to

petitioner is noted by this Court. Apart from this other lacunae

having bearing on compliance with principles of natural justice

are also found. This case nowhere speaks of field inquiry by the

research officer. Thus these three unreported judgments have no

relevance in present matter. The Circular dated 06.09.2000

relied upon by petitioner also does not spell out any field

::: Downloaded on – 09/06/2013 17:54:48 :::
48
enquiry by a Research Officer.

26 The Scrutiny Committee has heavily relied upon the

unreported judgment dated 12/08/2011 of Division Bench of

. 107/2010 . There the contention
this Court at Aurangabad in W.P

that Scrutiny committee was not constituted as per notification

dated 23/6/2003 issued under S. 6 of Act no. 23/2001 has been

examined & thus question of violating the principles laid down in

Madhuri Patil did not arise. Said notification appointed the

Commissioner/Director for Tribal Research & Training Institute,

Pune as Chairman and he was not present to decide. The quorum

prescribed was 3 & there was no grievance of its breach. The

qualification for appointment to the post of Senior Research

Officer are prescribed by Rule 3 of notification dated 16/5/2006

and challenge was to appointments of one D.P. Jagtap as senior

research officer and M.G. Navghare as research officer. Both of

them were the members of scrutiny committee. The Division

Bench has found that both these persons were not possessing

requisite qualification. In this background, defence of De facto

::: Downloaded on – 09/06/2013 17:54:48 :::
49
doctrine by Scrutiny Committee & judgment in The State of

Haryana vs. The Haryana Cooperative Transport Ltd. & Others

AIR 1997 SC 237 has been considered. Division Bench notices

that said doctrine requires an intruder who attempts to to

perform the duties of an office without authority of law &

without support of public acquiescence. His acts are not allowed

to be questioned except by some direct proceedings instituted for

the purpose by the State or by somebody claiming the office de-

jure or except when the person himself attempts to build up

some right or claim some privilege or employment by reason of

being the officer which he claims to be. The finding by Hon.

Apex Court that merely because writ of quo-warranto is not

sought in writ petition, it can not be urged that appointment

was challenged collaterally in a proceeding to challenge the

award is also noted. In this light, though the Division Bench

found appointments of Jagtap & Navghare illegal, it also found

that these two persons were not usurpers of the post and they

were issued appointment orders, albeit without authority of law.

The Division Bench therefore in paragraph 20 of its order has

::: Downloaded on – 09/06/2013 17:54:48 :::
50
remarked that decision of committee needed acceptance unless it

was found bad on some other ground. On merits, said Bench at

Aurangabad has found the decision vitiated as vigilance inquiry

there was conducted only by police officer and questions put to

find out affinity regarding sociological traits & characteristics

were not recorded by vigilance cell. Earlier Division Bench in

Ashwini Anil Chavan vs. State of Maharashtra reported at

2006(4) Mah. L.J. 415 which holds such record essential to

ascertain proper use of affinity test has been relied upon. This

Division Bench considers the order of Scrutiny Committee dated

15.10.2005 & observes that said committee has to apply its mind

to the report of research officer. In writ petition before us,

petitioner Ajaykumar has not led any evidence before the

Scrutiny Committee to establish affinity though he was aware of

the adverse opinion of Research Officer. Moreover, before this

Court also, there is no effort to demonstrate how said opinion of

Research Officer is incorrect. Moreover, the Scrutiny Committee

has independently considered the data collected by vigilance cell

and concluded that the knowledge of traits & characteristics

::: Downloaded on – 09/06/2013 17:54:49 :::
51
were mentioned due to knowledge gathered from literature. His

contention that caste recorded as “Koshti” in documents was not

really caste but profession is also rejected. This application of

mind by Scrutiny Committee is not shown to be perverse.

27 Consideration by the Hon. Apex Court of scheme of

Kerla (Scheduled Castes and Scheduled Tribes) Regulation of

Issue of Community Certificates Act, 1996 in L. Ushadevi vs.

Union of India, (supra) fully supports the contention that Act No.

23 of 2001 enacted by State of Maharashtra is a complete code.

The Hon. Apex Court has also held that Kerla Act is applicable to

employees of central government.

In another important judgment AIR 1997 S.CO. 2046

Director of Tribal Welfare v. Laveti Giri” D/- 10 -3 -1997; Hon.

Apex Court considers A.P. Scheduled Castes, Scheduled Tribes

and Backward Classes Rules for Issue of Community Certificates

Rules (1997) (Draft Rules) under A.P. (Scheduled Castes,

Scheduled Tribes and Backward Classes) Regulation of Issue of

Community Certificate Act (16 of 1993), and finds that said

::: Downloaded on – 09/06/2013 17:54:49 :::
52
Rules are substantially in conformity with directions issued by it

in that behalf. As we are concerned with composition of Scrutiny

Committee in this writ petition, it is important to note how Hon.

Apex Court has considered the said aspect as far as Andhra

Pradesh Rules are concerned.

“4. Rule 7 provides for constitution of Scrutiny and Review

Committee at the State Level and Rule 8 deals with Scrutiny

Committee at the District Level. They are as under :

“Rule 7. Scrutiny and Review Committee (State level):

A Scrutiny and Review Committee shall be constituted at the State
Level with the following officers :

a)

1) Principal Secretary to Government Social Welfare Department.

   



           -  Chairman
     2)    Commissioner, Social Welfare -             Member





     3)    Commissioner, Tribal Welfare -             Member
     4)    Commissioner, Welfare of Backward Classes. -                Member
     5)    Inspector General of Police, C.B.C.I.D. (P.C.R. and Vigilance  





           Cell). -       Member
     6)    Additional Secretary/Joint Secretary/Deputy Secretary to the  
           Government Social Welfare Department. -                     Member 
           (Convenor)




                                                    ::: Downloaded on - 09/06/2013 17:54:49 :::
                                            53
     b)    This Scrutiny and Review Committee shall meet one in three 

months or as often, depending on the necessity.

c) Presence of three members will form the required quorum for

the meeting of the Committee.

            d)     This   Committee   shall   review   and   monitor   the  
            functioning of       the   Scrutiny   Committees   at   the   District  




                                                    
            level (constituted         under   Rule   8),   it   shall   render  

necessary advice to the Government on various policy

decisions to be taken for streamlining the procedures or on
any other issues related to the issuing of Community

Certificates as per Act 16 of 1993.

e) The Committee may also render necessary guidance and
advice to the Government on cases referred to it, where
divergent and conflicting enquiry reports are received by the

Government, in respect of the community claims.

Rule 8. Scrutiny Committee (District Level) :

a) In every District, a Scrutiny Committee shall be constituted with
the following officers :-

1. Joint Collector – Chairman

2. District Revenue Officer – Member (Convenor)

3. Deputy Director (Social Welfare) – Member

Deputy Director (Tribal Welfare)/District Tribal Welfare Officer.) –
Member
Deputy Director (Backward Classes Welfare)/District Backward
Classes Welfare Officer – Member

::: Downloaded on – 09/06/2013 17:54:49 :::
54

4. Officer of the Research Organisation in the Commissionerate of
SW/TW nominated by the concerned Heads of the Department. –

Member

5. Officer representing the PCR/Vigilance Cell in the District.-
Member”

6. A reading of the Rules would indicate that except some

variation, in the matter of the constitution of Committees, in Rules
7 and 8 from the guidelines issued, all other provisions are in

conformity with the guidelines issued by this Court.”

This judgment needs to be viewed in background of

earlier judgment between parties reported at AIR 1995

S.C.1506– “Director of Tribunal Welfare, Government of Andhra

Pradesh v. Laveti Giri” D/- 18 -4 -1995, where the Hon. Apex

Court has observed:–

“It is, therefore, necessary that the certificates issued

are scrutinized at the earliest and with utmost expedition and

promptitude. For that purpose, it is necessary to streamline the

procedure for the issuance of social status certificates, their scrutiny

and their approval, which may be the following :-”

These 15 directions are not reproduced here as above

::: Downloaded on – 09/06/2013 17:54:49 :::
55
part itself is sufficient to demonstrate its nature as guidelines.

This also becomes clear from observations of Hon. Apex Court

which appear immediately after these guidelines. Hon’ble Apex

Court in this judgment then observes:–

“7. While reiterating the above guidelines to be

workable principles, it is high time that the Government of

India would have the matter examined in greater detail and

bring about a uniform legislation with necessary guidelines

and rules prescribing penal consequences on persons who

flout the Constitution and corner the benefits reserved for the

real tribals etc. etc. so that the menace of fabricating the false

records and to gain unconstitutional advantages by plain /

spurious persons could be prevented. Lest they would defeat

the Constitutional objective of rendering socio-economic

justice envisaged under Article 46 in the Preamble of the

Constitution under Articles 14, 15, 16, 38 and 39.”

28 The dispute whether directions in Madhuri Patil-

(supra) are mandatory or not is already settled by this Court

::: Downloaded on – 09/06/2013 17:54:49 :::
56
after noticing that Hon. Apex Court itself held it to be “working

principles” or “guide lines”. But then whether petitioner’s effort

to work out a legal injury by alleging inconsistency between the

statutory notification under S. 6 of Act 23 of 2001 & these

directions of Hon’ble issued when the field was unoccupied,

holds any water or not also needs to be gone into. Act no.23 of

2001 came into force with effect from 18/10/2001. State

Government constituted Committee as required by S. 6 thereof

for Nagpur area vide notification dated 4/6/2003. It consists of 5

members & the Commissioner/Director for Tribal Research &

Training Institute, Pune is the Chairman of this Committee while

Additional Commissioner, Tribal Development,Nagpur was its

Vice-Chairman. Deputy Director (Research) is its member-

secretary. Senior Research officer & Research Officer are its

members. On 12/7/2006, by another notification State has

effected slight change in this composition & substituted Joint

Commissioner, Nagpur as its Vice-Chairman. Committee

constituted on 9/9/1999 consisted of Director for Tribal

Research & Training Institute, Pune as Chairman, Additional

::: Downloaded on – 09/06/2013 17:54:49 :::
57
Commissioner, Tribal Development as its Vice-Chairman, Deputy

Director (Research) is its member-secretary & Two Research

officers also were its members. Notifications issued under S. 6 of

Act no. 23/2001 do not refer to this 1999 notification or to

judgments of Hon. Apex Court in Madhuri Patil’s cases. Said

Enactment also does not contain any such reference. It is

apparent that Act no. 23 of 2001 is therefore issued in exercise of

its legislative powers under Constitution of India by State

Legislature and its competence to do so or then validity of said

exercise is not in dispute before us. There are no such prayers or

arguments advanced by petitioner. S.2(k) of the Act defines

Scrutiny Committee as constituted under sub-section(1) of S.6.

Section 6 confers absolute powers upon State to constitute such

Committee and even that provision is not assailed before us. Adv.

Kaptan & Adv. Patil have advanced arguments before us to assail

attempt made by petitioner to co-relate & compare constitution

of S. 6 Committee with Committee functioning earlier as per

directions of Hon. Apex Court in Madhuri Patil’s matters.

Petitioner has not even attempted to meet their attack. Whether

::: Downloaded on – 09/06/2013 17:54:49 :::
58
an otherwise valid enactment which comes into force later on

can be scrutinized in the light of “workable principles” in

judgment delivered when that field was unoccupied is therefore

the issue that arises in this situation.

29 Precedents on validity of law enacted to get over the

judgments of a Court hold an answer to this issue. Hon. Apex

Court in AIR 1965 S.C. 1887 -“Rajeswar Prasad Misra v. State of

W.B.” , states that its observations can not be read as statutory

enactments. This judgment shows that no doubt, the law

declared by Apex Court binds Courts in India but it has directed

to remember that it does not enact. The Code of criminal

procedure contemplates that a retrial may be ordered after

setting aside the conviction or acquittal if the trial already held

is found to be unsatisfactory or leads to a failure of justice. The

Legislature has not chosen to indicate the limits of the power of a

Court in Cr.P.C. and this precedent shows that it (Hon. Apex

Court) must not be understood to have laid them down &

illustrations in its previous judgments are stated to be not

::: Downloaded on – 09/06/2013 17:54:49 :::
59
exhaustive. In AIR 1976 S.C. 2250 “I. N. Saksena v. State of M.P.”,

Hon. 4 Judges bench of Apex Court lays down that the validity of

a validating law is to be judged by applying three tests. Firstly,

whether the legislature possesses competence over the subject-

matter, and secondly, whether by validation the legislature has

removed the defect which the Courts had found in the previous

law and thirdly, whether it is consistent with the provisions of

Part III of the constitution. Applying these tests it held that the

provisions of Sections 2 and 5 of M. P. Shasakiya Sevak Anivarya

Sevanivritti Ka Vidhimanyata Karan Adhiniyan (5 of 1967) are

valid & not an encroachment on judicial power. Hon. Court has

pointed out that the distinction between a “legislative” act and an

“judicial” act is well known, though in some specific instances the

line which separates one category from the other may not be

easily discernible. Hon’ble Court states that an adjudication of

the rights of the parties according to law enacted by the

legislature is a judicial function. In the performance of this

function, the Court interprets and gives effect to the intent and

mandate of the legislature as embodied in the statute. On the

::: Downloaded on – 09/06/2013 17:54:49 :::
60
other hand, it is for the legislature to lay down the law,

prescribing norms of conduct which will govern parties and

transactions and to require the Court to give effect to that law. It

also clarifies that while, in view of this distinction between

legislative and judicial functions, the legislature cannot by a bare

declaration, without more, directly overrule, reverse or override

a judicial decision, it may, at any time in exercise of the plenary

powers conferred on it by Article 245 and 246 of the

Constitution render a judicial decision ineffective by enacting a

valid law on a topic within its legislative field fundamentally

altering or changing retrospective, curative or neutralizing effect

the conditions on which such decision is based. The rendering

ineffective of judgments or orders of competent Courts and

tribunals by changing their basis by legislative enactment is a

well known pattern of all validating Acts. Such validating

legislation which removes the causes for ineffectiveness or

invalidity of action or proceedings is not an encroachment on

judicial power. Shri Patil has relied upon AIR 2005 S.C. 3446

State Bank’s Staff Union (Madras Circle) v. Union of India” where

::: Downloaded on – 09/06/2013 17:54:49 :::
61
“I. N. Saksena v. State of M.P.”(supra) has been followed to state

that the Legislature cannot by a mere declaration, without

anything more, directly overrule, reverse or override a judicial

decision. However, it may, at any time in exercise of the plenary

powers conferred on it by the Constitution render a judicial

decision ineffective by enacting a valid law on a topic within its

legislative field, fundamentally altering or changing with

retrospective, curative or neutralizing effect the condition on

which such decision is based. Whenever any amendment is

brought in force retrospectively or any provision of the Act is

deleted retrospectively, in this process rights of some are bound

to be effective one way or the other. In every case the exercise by

legislature by introducing a new provision or deleting an existing

provision with retrospective effect per se does not amount to

violation of Art. 14 of the Constitution. The legislature can

change the basis on which a decision is given by the Court and

thus change the law in general, which will affect a class of

persons and events at large. As laid down by Hon. Apex Court,

such legislation cannot, however, set aside an individual decision

::: Downloaded on – 09/06/2013 17:54:49 :::
62
inter parties and affect their rights and liabilities alone. Such an

act on the part of the legislature amounts to exercising the

judicial power by the State and to function as an appellate Court

or Tribunal, which is against the concept of separation of powers.

Recently in AIR 2010 S.C. 3143 -“A. Manjula Bhashini v. M.D.,

A.P. Women’s Co-op. Finance Corpn. Ltd.“, Hon’ble Apex Court has

held that the language of first proviso to S. 7 of A.P. (Regulation

of Appointments to Public Services and Rationalisation of Staff

Pattern of Pay Structure) Act (2 of 1994), by which the policy of

regularization was engrafted in the 1994 Act revealed that the

amendments were made with the sole object of removing the

ambiguity in the policy contained in G. O. dated 22-4-1994 and

the same were not intended to nullify or override the judgment

in (1998) 2 Andh LT 5 (SC). It found that policy of

regularization as contained in first proviso to S.7 of Act No. 27 of

1998 is one time measure intended to benefit only those daily

wage employees, who completed 5 years continuous service on

or before 25-11 1993 & employees who completed 5 years

service after 25-11-1993 cannot claim regularization. S.7A

::: Downloaded on – 09/06/2013 17:54:49 :::
63
providing of abatement of claims arising under any Government

order, judgment, decree or order of any Court, Tribunal or other

authority was held not an encroachment on Court’s power of

judicial review.

30. These judgments of Hon’ble Apex Court, therefore,

show that an error or lacuna judicially noticed and resulting in

vitiation of a legislation can be cured by a proper legislation. It is

obvious that the legislature always intended to enact a valid law

within four corners of its powers and Hon’ble Apex Court has

found that such factors vitiating it can always be rectified by the

legislature even retrospectively. Thus when an adjudication can

be avoided by competent legislation, here where there was no

legislation at all, it can not be perceived that Hon. Apex Court

while issuing various directions in its judgments in Madhuri Patil

(supra) wanted State Legislature not to exercise its plenary

powers under schedule VII or then expected it to exercise the

same in particular manner. Its no doubt true that in view of

unique position of Hon’ble Apex Court in constitutional set-up of

::: Downloaded on – 09/06/2013 17:54:49 :::
64
this Country, such directions need to be given due importance &

consideration by State Legislature. The same are obviously

guidelines to control exercise of a power which otherwise may

appear un-canalized. However, merely because State Legislature

has in exercise of its constitutional powers enacted a law in

particular manner or even little differently than said “workable

principles”, it can not be labeled as unconstitutional or bad as it

does not cease to be law under schedule VII of the Constitution

of India or then it does not violate any constitutional safeguards.

Three tests laid down by the Hon’ble Apex Court & noted above,

when applied here, do not lead to any such finding of invalidity

of Act no. 23 of 2001. The Hon’ble. Apex Court has only

recognized need to have a uniform legislation but has not issued

any mandate to legislate and, normally, Courts may not issue

such a direction or a direction to adopt particular scheme in

proposed Statute. Hence, effort undertaken by petitioner to show

violation of the “workable principles” by a valid State Enactment

is itself misconceived. Said effort, however, was bound to

succeed had the field still remained unoccupied.

::: Downloaded on – 09/06/2013 17:54:49 :::
65

31. Though it is argued by learned Counsel for petitioner

that 2003 Rules framed by State of Maharashtra under Act no.

23 of 2001 have not been placed before Hon. Apex Court & its

approval has not been obtained as in AIR 1997 S.CO. 2046

Director of Tribal Welfare v. Laveti Giri” D/- 10 -3 -1997; no

direction of Hon. Apex Court or any other law obliging State to

do so has been pointed out. This 1997 judgment is in the

backdrop of its 1995 judgment at AIR 1995 S.C. 1506 “Director

of Tribunal Welfare, Government of Andhra Pradesh v. Laveti

Giri“(supra), where after considering the serious problem &

usurption by spurious candidates, (same Hon’ble. Judges who

decided Madhuri Patil) Hon’ble Court has observed– “After falsely

gaining entry, resort to dilatory tactics and create hurdles in

completion of the inquiries by the Scrutiny Committee. It is the

parent or the guardian who may play fraud claiming false status

certificate of his child. It is, therefore, necessary that the

certificates issued are scrutinized at the earliest and with utmost

expedition and promptitude. For that purpose, it is necessary to

streamline the procedure for the issuance of social status

::: Downloaded on – 09/06/2013 17:54:49 :::
66
certificates, their scrutiny and their approval, which may be the

following”. Nature of these guidelines is already narrated by us

above. In this situation, when there is no challenge to

constitutionality of Act no. 23 of 2001 and directions issued by

Hon. Court are only “workable principles” which do not in any

way eclipse the legislative powers of State, We do not find any

merit in the petitioner’s challenge to composition of Scrutiny

Committee.

32. Moreover, here affidavit filed on behalf of respondent

2 Scrutiny Committee denying the assertion of petitioner about

its composition. The scrutiny Committee has pointed out S. 6 of

Act no. 23 of 2001 as its source and hence, non-applicability of

guidelines in Madhuri Patil. It has also pointed out absence of

pleadings in writ petition to enable this Court to undertake

scrutiny into its composition. Without prejudice, it is pleaded on

affidavit that Commissioner/Director for Tribal Research &

Training ,Pune who is Chairman of the Committee is an IAS

officer in the rank of Joint Secretary. Second Member of the

::: Downloaded on – 09/06/2013 17:54:49 :::
67
Committee i.e. Additional Commissioner is disclosed to be the

person of the rank of Director of Tribal Welfare. Hence, in matter

before us, constitution of the committee can not be said to be

even contrary to direction number 4 in Madhuri Patil’s judgment

of Hon’ble Apex Court. We also note that petitioner has not

raised any objection to the composition of Scrutiny Committee at

the earliest before the Committee itself or then before the State

Government. On the contrary, he participated in its proceedings

effectively & took efforts to have an adjudication in his favour. It

is also not his case that during any of the hearings there was no

quorum. Quorum is explained in paragraph 7 of its judgment in

The Punjab University, Chandigarh vs. Vijay Singh Lamba & Ors,

(supra) by Hon’ble Apex Court to mean the number of persons

adequate to validly transact business of any body. Here, there is

no effort to even urge that the business transacted by the

Scrutiny Committee was vitiated on any count. We therefore find

that doctrine of de-facto is also attracted in present case. The

Chairman of the Scrutiny Committee,even if held to be not of

rank expected by Hon’ble Apex Court, it is not sufficient to vitiate

::: Downloaded on – 09/06/2013 17:54:49 :::
68
otherwise valid adjudication here. The Scrutiny Committee

which has passed impugned order consisted of an officer of the

rank of joint secretary, other two highly placed officers & two

research officers. Hence, in the absence of any arguments of

resulting prejudice, even if contention of petitioner is presumed

to be true, still the above doctrine dis-entitles him to any relief.

The State of Haryana vs. The Haryana Cooperative Transport Ltd.

& Others (supra) unreported judgment dated 12/08/2011 of

Division Bench of this Court at Aurangabad in W.P. 107/2010

apply with full vigour. Even otherwise, We have already noticed

that he has not approached this Court with clean hands & his

blameworthy conduct is itself sufficient to deny him the relief.

This is not the matter where by picking up some lacuna here &

there, and without pointing out its impact on consideration of

merits of controversy by a Scrutiny Committee, the petitioner

can hope to continue to enjoy that status to which he is not

legally entitled. Petitioner who failed to discharge the basic

burden to establish his caste claim by producing relevant

material has attempted to throw entire burden on State

::: Downloaded on – 09/06/2013 17:54:49 :::
69
Government and by abusing the process succeeded in securing

second term for himself. Since we are not taking a view different

than any binding precedent in the matter,there is no scope for

reference to larger bench. The necessary facts are pleaded are

placed by the Scrutiny Committee & hence, reference to other

judgments cited before us is not called for.

33.

We accordingly find no merit in the matter and writ

petition is dismissed. Rule is discharged. However, in the facts

and circumstances of the case, there shall be no orders as to

costs.

JUDGE JUDGE

At this stage, Shri Narnaware, learned counsel for the

petitioner seeks continuation of interim order, which is already

operating, for a period of six weeks. Shri Patil, learned counsel

for respondent No.2 points out that here the question is of

::: Downloaded on – 09/06/2013 17:54:49 :::
70
continuation on a post of Municipal Councillor.

In the interest of justice, we continue the interim

orders already operating for a period of six weeks from today.

The same shall cease to operate automatically after expiry of the

said period.

                JUDGE                                       JUDGE 
                   

                                     *******
      
   



     *GS./
     dragon






                                                  ::: Downloaded on - 09/06/2013 17:54:49 :::