1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
WRIT PETITION NO. 1207 OF 2007
Kum. Shweta Kesarinath Shivdikar )
Aged 22 years, Hut no.26, Near Hanuman )
Temple, Shivdi Koliwada, Mumbai 400 015. ).. Petitioner
Versus
1. State of Maharashtra )
through its Secretary, Tribal Development )
Department, Mantralaya, Mumbai 400 032. )
2. Scheduled Tribe Scrutiny Committee, )
through its Deputy Director & Member )
Secretary,Konkan Division, Thane. )
3. Competent Authority and Director )
of Medial Education, having its office at )
St. George's Hospital Compound, )
C.S.T., Mumbai. )
4. G.S.Medical College through its )
Dean, Parel, Mumbai 400 012. )
5. The Deputy Collector, Mumbai )
Old Custom House, S.B.S. Marg, )
fort, Mumbai. ).. Respondents
Mr. R.K.Mendadkar, Advocate, for the petitioner.
Mr. Niranjan Pandit, AGP, for the respondents.
::: Downloaded on - 09/06/2013 15:30:15 :::
2
CORAM: F.I.REBELLO AND
J.H.BHATIA, JJ.
DATE : 11th January, 2010.
JUDGMENT: (PER J.H.BHATIA,J.)
1. The petitioner claims to be a member of Mahadeo Koli, which is a
Scheduled Tribe, and accordingly, she obtained the Tribe Certificate which was
referred to the Scheduled Tribe Certificate Scrutiny Committee. The Scrutiny
Committee, by the impugned order dated 22.2.2007, rejected her clam. By this
petition, she seeks to set aside the said order and direction to issue validation
certificate to her. It may be noted that earlier this petition was dismissed by this
Court by the order dated 14.8.2007. That order was challenged by the petitioner
in the Supreme Court in Civil Appeal No. 6146 of 2008. The Hon’ble Supreme
Court remanded the matter back to this Court to hear the parties, particularly in
view of the two conflicting entries in the Birth Certificate and the school record of
her grandfather.
2. Heard the learned Counsel for the parties. Perused the record. On
perusal of the record, we find that in the school record, her uncles Suryakant and
Chandrakant, aunts Shashikala and Hemlata and her father Kesarinath were
::: Downloaded on – 09/06/2013 15:30:15 :::
3
shown to be Hindus. The School record does not show that they belong to
Mahadeo Koli Tribe. Krishnabai Shrawan Shivdikar, aunt of her father, was
shown as `Koli’. The school record shows that caste of her grandfather
Raghunath Shrawan was initially shown as “Koli” at the time of admission in
the Nursery School, but later on, at the time of admission in the Primary School,
his caste was shown as “Koli Mahadeo”. Thus, except one entry in respect of her
grandfather, all the records in respect of other relatives, reveal that they were
either Koli or Hindu. Koli is the other Backward Caste,but admittedly not a
Scheduled Tribe and it is not a part of “Koli Mahadeo” Tribe.
3. It may be noted that in the school record, the date of birth of her
grandfather Raghunath was shown as 2.10.1931. However, there is also a Birth
Certificate issued by the Public Health Department of Municipal Corporation of
Greater Mumbai, from the Births Register. It shows his date of birth to be
5.11.1931. Father’s name of child was shown as Shrawan Mangali and mother’s
name was Budibai. There is address as H-No.39, Sewree Koliwada, which is a
part of Mumbai. The occupation of the father was shown as fishing and the caste
was recorded as “Son Koli”.
4. It is contended on behalf of the petitioner that the said Birth
::: Downloaded on – 09/06/2013 15:30:15 :::
4
Certificate is not in respect of her grandfather. In the school record, name of
father of her grandfather Raghunath is shown to be Shrawan Mangal Shivadikar,
resident of Shivadi Koliwada. The petitioner has not produced any other birth
certificate of her grandfather nor she has produced any document to show that
there was some other person by the same name “Raghunath Shrawan Shivdikar”,
who was born on 5.11.1931, while her grandfather was born on 2.10.1931. The
Birth Register is required to be maintained as per the statutory provisions of the
Births, Deaths and Marriages Registration Act, 1986. Section 20 makes a
provision as to who can give notice of birth of a child. Section 27 provides for
punishment of imprisonment for a term which may extend to three years, or with
fine, or with both, for wilfully giving false information about birth or death to be
inserted in such a register. Thus, under the threat of punishment against any false
information, one has to furnish the information about the birth or death of a person
under Section 20. Under Section 9 of the said Act, a copy of an entry given from
the birth or death register is admissible in evidence for the purpose of proving
birth or death of a person without calling the original record before the Court. The
entries are taken by the officer entrusted with the responsibility of maintaining the
Birth Register. When such an entry is taken by a public servant in the ordinary
course of discharging his official functions, it can be presumed under Section
114 of the Evidence Act that the entry was correctly taken. Many a times date of
::: Downloaded on – 09/06/2013 15:30:15 :::
5
birth at the time of admission of a child in school is wrongly recorded, particularly
when parents are illiterate and birth certificate is not produced. Therefore, merely
because in the school register, the date of birth is shown as 2.10.1931, while in the
birth certificate it is 5.11.1931, it cannot be held that the entry in Birth Register
does not relate to her grandfather, particularly when all the other information
relates to her grandfather. As noted above, she has not produced any record to
show that there was any other person by same name nor she has produced any
birth certificate of her grandfather to establish that the certificate collected by the
Vigilance Cell of the Scrutiny Committee does not pertain to her grandfather.
Even the school record about the initial admission of her grandfather Raghunath
in the school shows that caste was recorded as “Koli” and not “Mahadeo Koli”.
Only at some later stage, when he was admitted in the Primary School, his caste
was recorded as “Mahadeo Koli” Therefore, much importance cannot be given to
the caste shown in his school record.
5. The birth certificate of her grandfather shows the occupation of her
great-grandfather as fishing and caste as “Son Koli”. Even her grandfather
Raghunath admitted in his statement that the occupation of his community is
fishing. This also provides corroboration to the entries in the Birth Certificate.
The Scrutiny Committee noted that the applicant has also failed in the affinity
::: Downloaded on – 09/06/2013 15:30:15 :::
6
test to prove she belongs to Mahadeo Koli, a Scheduled Tribe. It is well-settled
that the characteristics and traits of a particular tribe are very important in
deciding the affinity of a person to the particular tribe. In Kumari Madhuri
Patil and Anr. vs. Addl. Commissioner, Tribal Development and Ors. (1994) 6
SCC 241, the Supreme Court observed as follows in para 5 :-
“5. ….Despite the cultural advancement, the genetic traits pass
on from generation to generation and no one could escape or
forget or get them over. The tribal customs are peculiar to eachtribe or tribal communities and are still being maintained and
preserved. Their cultural advancement to some extent may have
modernised and progressed but they would not be oblivious to or
ignorant of their customary and cultural past to establish theiraffinity to the membership of a particular tribe. The Mahadeo
Koli, a Scheduled Tribe declared in the Presidential Notification,1950,itself is a tribe and is not a sub-caste. It is a hill tribe, may
be like `Koya’ in Andhra Pradesh. Kolis, a backward class, arefishermen by caste and profession and reside mostly in
Maharashtra coastal area. Kolis have different sub-castes.
Mahadeo Kolis reside in hill regions, agriculture, agriculturallabour and gathering of minor forest produce and sale thereof is
their avocation…”
6. In the present case, the Scrutiny Committee has considered the
::: Downloaded on – 09/06/2013 15:30:15 :::
7
statements of father and grandfather of the petitioner which clearly go to show
that they have no knowledge about the traits or the peculiar customs and
traditions of Mahadeo Koli Tribe. After minutely considering the material on
recored, the Scrutiny Committee came to conclusion that the petitioner had failed
to prove her claim to Mahadeo Koli Tribe. Taking into consideration all the
material on record, it is impossible to find fault with the findings of the Scrutiny
Committee.
7.
It has also been submitted that as per the order of this Court in Writ
Petition No.2085 of 1986, decided on 17.6.1992 in respect of the petitioner’s aunt
Hemlata Shivadikar, validation certificate was granted, but that has not been
considered by the Scrutiny Committee. We may note that the said order was
passed before the Scrutiny Committee was constituted to scrutinize the caste/tribe
claims referred to it. After the Scrutiny Committee has been constituted, it is
necessary for the Scrutiny Committee to examine the cases carefully and if while
granting a certificate to any member of the family or a close relative earlier certain
material was not before the competent authority or was not considered, the
Scrutiny Committee can certainly look into all such material to scrutinize the
claim. In Raju Ramsingh Vasave vs. Mahesh Deorao Bhivapurkar & Ors.
2009(1) Mh.L.J. 1, in para 20, Their Lordships observed as follows :-
::: Downloaded on – 09/06/2013 15:30:15 :::
8
“We do not mean to suggest that an opinion formed by the
Committee as regards the caste of the near relative of the applicant
would be wholly irrelevant, but, at the same time, it must be pointed
out that only because, by mistake or otherwise, a member of his
family had been declared to be belonging to a member of theScheduled Tribe, the same by itself would not be conclusive in nature
so as to bind another Committee while examining the case of other
members of the family at some details. If it is found that in grantinga certificate in favour of a member of a family, vital evidences had
been ignored, it would be open to the Committee to arrive at a
different finding.”
8. It is further submitted that the petitioner had secured admission
to Medical Course in 2003 against a reserved seat for the Scheduled Tribe
on the basis of a claim that she belonged to Mahadeo Koli a Scheduled
Tribe. It is contended that she has spent long time and also money on
pursuing the said Course of MBBS and it will become a waste if her degree
is not protected. The protection is sought on the basis of a direction given
by the Supreme Court in State of Maharashtra vs. Milind &Ors. 2001 (1)
Mh.L.J.(S.C.)1. However, we are unable to accede to this contention and
request. Again in Raju Ramsingh Vasave (supra), in para 21, Their
Lordships observed as follows :-
“21. We reiterate that to fulfill the constitutional norms, a
::: Downloaded on – 09/06/2013 15:30:15 :::
9person must belong to a tribe before he can stake his claim to be a
member of a notified Scheduled Tribe. When an advantage is obtainedby a person in violation of the constitutional scheme, a constitutional
fraud is committed.”
In Ganesh Rambhau Khalale vs. State of Maharashtra & Ors. 2009(2)
Mh.L.J.788, Full Bench of this Court it was held that the
observations/directions issued by the Supreme Court in para 36 of the
Judgment in the case of State vs. Milind is not the law declared by the
Supreme Court under Article 141 of the Constitution of India and that the
said observations/directions were issued in exercise of powers under Article
142 of the Constitution.
9. In Priyanka Omprakash Panwar vs. State of Maharashtra
& Ors.2008(1) Mh.L.J.715, a Division Bench of this Court considered the
provisions of Section 10(3) of the Maharashtra Scheduled Castes, Scheduled
Tribes, De-notified Tribes (Vimukta Jatis) Nomadic Tribes, Other Backward
Classes and Special Backward Category (Regulations of Issuance and
Verification of Caste Certificate) Act, 2000 which contains a mandatory
consequence that notwithstanding anything contained in any Act for the time
being in force, a degree,diploma or educational qualification acquired by a
person after securing admissin to an educatinal institution on the basis of a
Caste Certificate which is subsequently proved to be false shall also stand
cancelled, on cancellation of the Caste Certificate by the Scrutiny
Committee. Having considered the said provisions, the Division Bench
refused to accede to the prayer for protection of the degree or educational
qualification in view of the specific legal provisions applicable in the State
::: Downloaded on – 09/06/2013 15:30:15 :::
10
of Maharashtra. When the petitioner has secured admission to a Medical
Course on the basis of a caste claim which is found to be false, she cannot
be given protection against cancellation of such admission.
10. For the aforesaid reasons, the Petition stands dismissed. No
order as to costs.
(J.H.BHATIA,J.)
ig (F.I.REBELLO,J.)
::: Downloaded on - 09/06/2013 15:30:15 :::
11
::: Downloaded on - 09/06/2013 15:30:15 :::