Supreme Court of India

Shantidevi Kamaleshkumar Yadav vs State Of Maharashtra & Ors on 26 August, 2008

Supreme Court of India
Shantidevi Kamaleshkumar Yadav vs State Of Maharashtra & Ors on 26 August, 2008
Author: D Bhandari
Bench: Dalveer Bhandari, Harjit Singh Bedi
                                                          REPORTABLE



            IN THE SUPREME COURT OF INDIA

             CIVIL APPELLATE JURISDICTION

        CIVIL APPEAL NO. 5243               OF 2008

          [Arising out of SLP (C) No. 24662 of 2005]


Shantidevi Kamaleshkumar Yadav                .. Appellant

          Versus

State of Maharashtra & Others                 .. Respondents




                       JUDGMENT

Dalveer Bhandari, J.

1. Leave granted.

2

2. The appellant is aggrieved by the judgment of the High

Court of Judicature at Bombay dated 14.10.2005 delivered in

Civil Writ Petition No. 9231 of 2003.

3. The main grievance which has been highlighted by the

learned counsel for the appellant is regarding non-observance

of the principles of natural justice. The appellant submitted

that hearing of the case was closed for orders before the Caste

Scrutiny Committee on 29.9.2003. Thereafter, without notice

to the appellant, Caste Certificate Register was called on

28.10.2003 and representatives from the Office of the

Tehsildar were called on 7.11.2003. This approach of the

Caste Scrutiny Committee is clearly violative of the basic

principles of natural justice.

4. According to the appellant, this grievance was clearly

articulated before the Division Bench of the High Court, but it

did not deal with this aspect of the matter, therefore, in the

interest of justice the matter should be remanded to the Caste

Scrutiny Committee for deciding the matter afresh after

hearing the counsel for the parties.

3

5. This Court after hearing the learned counsel for the

appellant issued notice limited to the question as to whether

the matter be remanded or not.

6. We have heard learned counsel for the parties at length

and carefully perused the documents on record. In the

impugned judgment, there is no discussion regarding the

main grievance of the appellant why the Caste Certificate

Register was called for inspection on 28.10.2003 and the

statement of the representative from the Office of the

Tehsildar, Bombay City was recorded on 7.11.2003 after the

conclusion of the hearing.

7. We have heard learned counsel for the respondents at

length but he could not give any satisfactory reply why the

caste register was called for inspection and the statements of

the representatives of the Office of the Tehsildar, Bombay were

recorded after the conclusion of the hearing without any

notice to the appellant.

4

8. In consonance with the principles of natural justice,

equity, good conscience and fairness, we are compelled to set

aside the impugned judgments of the High Court and the

Caste Scrutiny Committee.

9. Consequently, we remit the matter to the Caste Scrutiny

Committee to decide the case afresh after hearing the learned

counsel for the parties. The Caste Scrutiny Committee must

ensure that no hearing or deliberation takes place after the

conclusion of hearing without notice to the appellant.

10. The matter has been pending for several years, therefore,

we request the Caste Scrutiny Committee to dispose of this

case as expeditiously as possible. No further directions are

necessary. This appeal is accordingly disposed of. No costs.

………………………………J.
(Dalveer Bhandari)

………………………………J.
(Harjit Singh Bedi)
5

New Delhi;

August 26, 2008.