1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY:
NAGPUR BENCH: NAGPUR
WRIT PETITON NO.3672 OF 2009
PETITIONER:
Amar s/o Rajendra Sharma, aged about 34 years, occupation : service, resident
of Laxminagar, Borgadi Road, Tahsil Pusad, District : Yavatmal.
VERSUS
RESPONDENTS:
1] Chief Executive Officer, Zilla Parishad, Yavatmal.
2] Education Officer, (Primary) Zilla Parishad, Yavatmal.
3] Joint Commissioner & Vice Chairman, Scheduled Tribe Certificate Caste
Scrutiny Committee, Irvin Chowk, Amravati.
============================================================
Shri S.R. Narnaware, Advocate for petitioner
Shri V.V. Naik, Advocate for respondent no.1 & 2
Shri N.S. Sambre, Advocate for respondent no.3
============================================================
CORAM: S.A. BOBDE & SMT. VASANTI A. NAIK, JJ.
DATE : 7TH JANUARY, 2010.
ORAL JUDGMENT [PER: S.A. BOBDE, J.]
Rule. Heard forthwith by consent of parties.
2] After hearing the matter for some time, following order is passed by consent
of learned counsel for the parties.
::: Downloaded on – 09/06/2013 15:29:58 :::
2
3] According to respondents, petitioner’s caste claim has not been decided
because the petitioner has not filed the complete claim and the claim has therefore
been returned to the petitioner.
4] Petitioner shall file a claim which is complete in all respect within a period of
15 days from today. Upon receipt of the claim the committee shall decide the claim
within a period of 6 months thereafter. In the meanwhile, services of the petitioner
shall be protected. Petition stands disposed of.
JUDGE JUDGE
smp.
::: Downloaded on - 09/06/2013 15:29:58 :::