Bombay High Court High Court

Sunil Vithalrao Kumbhre vs The State Of Maharashtra on 21 January, 2010

Bombay High Court
Sunil Vithalrao Kumbhre vs The State Of Maharashtra on 21 January, 2010
Bench: S.A. Bobde, V. A. Naik
                                   1

       IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
                 NAGPUR BENCH, NAGPUR.




                                                                       
                  Writ Petition No. 180 of 2010




                                               
    1) Sunil Vithalrao Kumbhre,
       Major, Occupation - Service,
       R/o 8th Mail, Ramji Ambedkar Nagar,
       Dawalameti, Amravati Road,




                                              
       Amravati.

    2) Sudhakar Tulshiram Kodape,
       Major, Occupation - Service,
       R/o Patur, Nandapur,




                                      
       Taluq and District Akola.
                       
    3) Damodar Kunjaram Kokate,
       Major, Occupation - Service,
       R/o Bhawna Apartment,
                      
       Flat No.207, Kamgar Nagar,
       Police Line Takli, Nagpur.

    4) Vijay Vithalrao Parteki,
       Major, Occupation - Service,
      

       R/o Tirumala Apartment,
       Flat No.201, Godhani Railway
   



       Road, Nagpur.

    5) Mahesh Devchand Masram,
       Major, Occupation - Service,





       R/o Sadak Arjuni, Tq.Goregaon,
       District Gondia.                      .. PETITIONERS

               .. Versus ..

    1) The State of Maharashtra,





       through its Secretary,
       Home Department, Mantralaya,
       Mumbai.

    2) The Director General of Police,
       Maharashtra State, Mumbai.




                                               ::: Downloaded on - 09/06/2013 15:32:27 :::
                                    2

    3) The Additional Director General
       of Police, Wireless Division,




                                                                          
       Maharashtra State, Pune.

    4) Shri Dattatraya Atmaram Baviskar,




                                                  
       Police Inspector, (Wireless),
       C/o Dy. Superintendent of Police,
       Wireless, Kokan Region, Kokan,
       District-Thane.




                                                 
    5) Shri Mahadeo Sambhaji Nikhare,
       Police Inspector, (Wireless),
       Main Controlling Station,
       Wireless Division, Commissionorate




                                      
       of Police, Greater Bombay.
                       
    6) Shri Dattatraya Patwaru Nandanwar,
       Police Sub-Inspector, (Wireless),
       Superintendent of Police, Wireless,
                      
       East Zone Office at Katol Road,
       Nagpur.

    7) Shri Rambhau Krushnaji Nimje,
       Police Inspector, (Wireless),
      

       R/o C/o Commissioner of Police
       (City), Pune.
   



    8) Shri Deepak Pandurang Parate,
       Head Wireless Operator,
       C/o GRP-Railway Police Station,





       Bhusawal, District - Jalgaon.

    9) Shri Raju Motiramji Khadge,
       Head Wireless Operator,
       C/o Office of Deputy Superintendent
       of Police, Wireless, Malabar Hill,





       Bombay.

    10) Shri Mukund Ganpatrao Bokade,
        Head Wireless Operator,
        C/o Office of Deputy Superintendent
        of Police, Wireless, Amravati Range,
        Office at Near T.B. Hospital, Amravati.




                                                  ::: Downloaded on - 09/06/2013 15:32:27 :::
                                    3

    11)Shri Vinayak Pandurang Sonkusale,
       Wireless Operator, C/o Office of




                                                                      
       Superintendent of Police, Bhandara.

    12)Subhash Gopalrao Rabbewar,




                                              
       Police Wireless, Inspector, State
       Reserve Police Force, Group No.4,
       Nagpur, Hingna Road, Nagpur.




                                             
    13)Shri Ram Sumant Pawnikar,
       Police Wireless, Sub-Inspector,
       C/o Police Inspector, Police Control
       Room, Amravati Rural, Amravati.




                                      
    14)Shri Chandrashekhar Vithobaji
       Nandankar, Police Wireless,
                       
       Sub-Inspector, C/o Main Control
       Room, Commissionerate of Police,
       Greater Bombay.
                      
    15)Shri Kishor Manoharrao Sonkusare,
       Police Wireless, Sub-Inspector,
       C/o Office of Suptd. of Police,
       Wireless, Katol Road, Nagpur.
      


    16)Shri Ganesh Rohidas Khapekar,
   



       Wireless Operator, C/o Assistant
       Commissioner of Police, Wireless,
       Nagpur City, Civil Lines, Nagpur.





    17)Shri Pravin Baburao Nikhare,
       Wireless Operator,
       C/o Assistant Commissioner of
       Police, Wireless, Nagpur City,
       Civil Lines, Nagpur.





    18)Shri Yashwant Mahadeoravo
       Umredkar, Wireless Operator,
       C/o Police Inspector, Wireless,
       State Reserve Police Force Group
       No.4, Nagpur, Hingna Road,
       Nagpur.




                                              ::: Downloaded on - 09/06/2013 15:32:27 :::
                                               4

    19)Shri Arun Pandharinath Sorte,
       Wireless Operator, C/o Police




                                                                                       
       Inspector, Wireless, State Reserve
       Police Force Group No.4, Nagpur,
       Hingna Road, Nagpur.




                                                               
    20)Shri Vilas Rustamrao Sangle,
       Police Sub-Inspector, Wireless,
       C/o Office of Deputy Superintendent




                                                              
       of Police, Wireless, Malabar Hill,
       Bombay.

    21)Shri Dilip Vasantrao Lavhale,
       Police Sub-Inspector, Wireless,




                                                 
       C/o Police Inspector, Wireless,
       Chandrapur, District Chandrapur.
                              
    22)Shri Chandrapal Samersingh Thakur,
       Head Wireless Operator,
                             
       C/o Police Inspector, Wireless,
       Nagpur Rural, Nagpur.

    23)Shri Bharat Eknath Salgaonkar,
       Police Wireless, Sub-Inspector,
      

       C/o Office of Deputy Superintendent
       of Police, Wireless, Malabar Hill,
   



       Bombay.

    24)Shri Sambhaji Eknath Salgaonkar,
       Police Wireless, Sub-Inspector,





       C/o Police Inspector, Wireless,
       State Reserve Police Force
       Group No.5, Daund, District Pune.

    25)Shri Ramesh Murlidhar Shirsat,
        Police Inspector, Wireless Control





        Station, C/o Office of Deputy
        Superintendent of Police, Wireless,
        Malabar Hill, Bombay                                .. RESPONDENTS
    -------------------------------------------------------------------------------------
    Mr. V.M. Kulsange, Advocate for petitioners,
    Mr. N.S. Khubalkar, Advocate for respondents 1 to 3.
    -------------------------------------------------------------------------------------




                                                               ::: Downloaded on - 09/06/2013 15:32:27 :::
                                     5

                      CORAM:-S.A.BOBDE AND
                              SMT. VASANTI A. NAIK, JJ.

DATED :-21-01-2010.

ORAL JUDGMENT (Per S.A. Bobde, J)

1. Rule, returnable forthwith. Heard by consent of the

parties.

2. The petitioners have approached this Court with a prayer

to direct the State of Maharashtra to enquire into the caste

claim made by the respondents 4 to 25 in respect of their entry

in the Department and with a further prayer that the caste

claim if found to be false, to remove them from service.

3. The petitioners are working in the same Department and

according to them, they are adversely affected because of the

posts occupied by the respondents 4 to 25.

4. Mr. Khubalkar, learned A.G.P. for respondents 1 to 3

submits that the jurisdiction to decide this dispute lies with the

Maharashtra Administrative Tribunal under the Administrative

Tribunals Act, 1985. The learned A.G.P. has referred to Section

3(q) of the Act which defines service matters as follows :-

::: Downloaded on – 09/06/2013 15:32:27 :::
6

“service matters”, in relation to a person, means all
matters relating to the conditions of his service in connection

with the affairs of the Union or of any State or of any local or

other authority within the territory of India or under the control
of the Government of India, or, as the case may be, of any
corporation (or society) owned or controlled by the
government, as respects-

(I) remuneration (including allowances), pension and
other retirement benefits;

(II) tenure including confirmation, seniority, promotion,

reversion,
superannuation;

premature retirement and

(iii)leave of any kind;

(iv)disciplinary matters; or

(v)any other matter whatsoever;

There is no doubt that the dispute is a service matter

since it relates to the conditions of service of the respondents 4

to 25 as well as the petitioners. Further Section 15 of the Act

confers the jurisdiction, power and authority exercisable by all

Courts including this Court on the State Administrative

Tribunals.

5. It is not possible to accept the contention of the learned

Advocate for the petitioners that merely because the

petitioners have prayed for a direction that the caste claim be

::: Downloaded on – 09/06/2013 15:32:27 :::
7

decided, the matter should be entertained by this Court. In the

present case, the issue whether the respondents 4 to 25 belong

to a particular caste has been raised by the petitioners with

reference to the conditions of service of the respondents 4 to

25. Therefore, having regard to the provisions of Section 15 of

the Administrative Tribunals Act, 1985, it must be held that the

Maharashtra Administrative Tribunal has jurisdiction, power and

authority to refer the caste claim of the respondents 4 to 25, if

found necessary to
ig the Caste Scrutiny Committee in

accordance with law. There is no dispute that this Court had

the power to do so before the enactment of the Administrative

Tribunals Act, 1985. After the enactment, that power vests in

the Maharashtra Administrative Tribunals since that power is

involved in a service matter. Accordingly, this petition is

dismissed with liberty to the petitioners to approach the

Maharashtra Administrative Tribunal for appropriate reliefs in

accordance with law.

Rule discharged.

                 JUDGE                           JUDGE



    adgokar




                                                   ::: Downloaded on - 09/06/2013 15:32:27 :::