Bombay High Court High Court

Tq. Dharangaon vs The State Of Maharashtra on 14 December, 2009

Bombay High Court
Tq. Dharangaon vs The State Of Maharashtra on 14 December, 2009
Bench: Naresh H. Patil, K.U. Chandiwal
                                1


          IN THE HIGH COURT OF JUDICATURE OF BOMBAY




                                                             
                     BENCH AT AURANGABAD




                                     
               WRIT PETITION NO.7813 OF 2009

     Dattu s/o Namdev Thakur
     Age: Yrs., occu. Service at 




                                    
     Present working as Kendra Pramukh
     Kendriya Primary School, 
     R/o At post Pimpri (kh) 




                              
     Tq. Dharangaon, Dist.Jalgaon.             - PETITIONER


           VERSUS
                    
                   
     1)   The State of Maharashtra
          Through its Secretary
      

          Department of Tribal
          Development, Mantralaya,
   



          Mumbai.





     2)   Scheduled Tribe Certificate
          Scrutiny Committee,
          Nandurbar, Through
          Member Secretary.





     3)   The Chief Executive Officer
          Zilla Parishad, Jalgaon.


     4)   The Education Officer(Primary)
          Zilla Parishad, Jalgaon.




                                     ::: Downloaded on - 09/06/2013 15:24:46 :::
                                 2




                                                               
     5)   The Executive Magistrate
          Yawal, Tq. Yawal,




                                       
          District Jalgaon.                  - RESPONDENTS


                               ___




                                      
                    WRIT PETITION NO.8048 OF 2009




                              
     Amol s/o Dattu Thakur
                    
     Age: 20 Yrs., occu. Student,
     R/o At Post Pimpri (Kh)
                   
     Tq. Dharangaon, Dist.Jalgaon.      - PETITIONER


              VERSUS
      


     1)   The State of Maharashtra
   



          Through its Secretary
          Department of Tribal





          Development, Mantralaya,
          Mumbai.


     2)   Scheduled Tribe Certificate





          Scrutiny Committee,
          Nandurbar, Through
          Member Secretary.


     3)   The Chairman
          Pravesh Niyamak Committee,




                                       ::: Downloaded on - 09/06/2013 15:24:46 :::
                                 3

          Aliyawar Jung Marg,




                                                               
          Polytechnic Building,
          Bandra (E), Mumbai-51.




                                       
     4)   The Principal,
          Seth Govind Raghunath




                                      
          Sable College of Pharmacy,
          Saswad, Tq. Purandar,
          District Pune.




                           
     5)
                 
          The Registrar,
          Poona University, Pune.
                
     6)   The Sub Divisional Officer,
          Sub-Division office,
      

          Bhusawal, Dist. Jalgaon.               - RESPONDENTS
   



                            ___





                   WRIT PETITION NO. 7289 OF 2009.


     Kum.Pratibha d/o Dattu Thakur
     Age: 24 Yrs., occu. nil,





     R/o At Post Pimpri (Kh)
     Tq. Dharangaon, Dist.Jalgaon.      - PETITIONER


              VERSUS


     1)   The State of Maharashtra




                                       ::: Downloaded on - 09/06/2013 15:24:46 :::
                                 4

          Through its Secretary




                                                              
          Department of Tribal
          Development, Mantralaya,




                                      
          Mumbai.


     2)   Scheduled Tribe Certificate




                                     
          Scrutiny Committee,
          Nandurbar, Through
          Member Secretary.




                              
     3)
                    
          Under Secretary,
          Maharashtra Public Service 
                   
          Commission, Bank of India
          Bldg., 3rd floor,
          Mahatma Gandhi Road,
      

          Hutatma Chowk, 
          Mumbai - 4000 001.
   



     4)   The Principal,





          Sane Guruji Vidya Probodhini
          Sarva Samaveshak Shikshan
          Shastra Mahavidyalaya, Khiroda,
          Tq. Raver, Dist. Jalgaon.





     5)   The Registrar,
          North Maharashtra University,
          Jalgaon.


     6)   The Sub Divisional Officer,




                                      ::: Downloaded on - 09/06/2013 15:24:46 :::
                                      5

          Sub-Division office,




                                                                     
          Bhusawal, Dist. Jalgaon.                     - RESPONDENTS




                                             
                                     
                                 *****
     Mr.MK Deshpande,Advocate for Petitioners;




                                            
     Mr.SK Tambe,AGP for State;
     Mr.US Malte, Advocate for Resp.No.2-Committee
     Mr.MS Sonawane, Advocate for Respondent Nos. 3 & 




                                
     4 (in WP7813/09)
                     ig      -----
                   
                             CORAM : NARESH H. PATIL &
                                      K.U.CHANDIWAL, JJ.
                          
                             DATE  :  14th December, 2009.
      


                                              
     JUDGMENT (PER: K.U.CHANDIWAL,J.) 

1) Rule. Rule made returnable forthwith. By

consent of parties heard finally.

2) Since the issue involved in these writ

petition is identical, therefore, these petitions

are being heard and disposed of by this common

judgment.

3) The petitioners claim to be

::: Downloaded on – 09/06/2013 15:24:46 :::
6

`Thakur’ (scheduled tribe). Their caste

certificates issued by the competent authorities

on 7.6.2001 were invalidated by the Caste

Scrutiny Committee by order dated 4.9.2009 and

dated 24.9.2009 respectively and the same is

assailed in writ jurisdiction under Articles 226

and 227 of the Constitution of India.

4)

The petitioner – Dattu has studied

initially up to Xth Std. and during the course of

his employment, he has completed B.A.B.Ed.

course. He joined as primary teacher on

15.3.1994 and was promoted time to time. The

petitioner had a certificate dated 1.7.1981

issued by the Executive Magistrate, Yawal,

certifying that the petitioner is scheduled tribe

`Thakur’. The said certificate was subjected by

the Block Development Officer for its validation

on 22nd October, 2003. However, since the Caste

Scrutiny Committee did not decide it in time, the

petitioner with his son and daughter had

approached this Court in Writ Petition No.

::: Downloaded on – 09/06/2013 15:24:46 :::
7

1270/2006 and the Division Bench of this Court

disposed of the same with directions to decide

the caste claim of the petitioner within four

months from 17.4.2006 in accordance with law.

5) The petitioners – Amol s/o Dattu Thakur

and Kum.Pratibha d/o Dattu Thakur, while they

were studying in XIth Std., their caste

certificates were forwarded to the Caste Scrutiny

Committee for validation purpose.

6) Petitioner – Amol and Kum.Pratibha were

born on 10.01.1989 and 23.4.1986 respectively and

they received the Caste Certificates from the

Competent Authority on 7.6.2001.

7) Vigilance Cell report was called, which

was verified by the petitioner – Dattu. Since

simultaneously the scrutiny and inquiry in

respect of the petitioners – Amol and

Kum.Prathibha was conducted on 23rd January, 2009,

the Vigilance Officer had submitted the report on

::: Downloaded on – 09/06/2013 15:24:46 :::
8

3rd of April, 2008.

8) Mr.Deshpande, learned Counsel appearing

for the petitioners contended that the Caste

Scrutiny Committee failed to appreciate the

documents in proper perspective. The Order of

the Committee is against the law, justice and

equity. The Committee has erred in appreciating

the School Leaving Certificate of Namdeo Bandu

Thakur of 1928, who, is father of the petitioner

– Dattu and grand-father of petitioners – Amol

and Kum.Pratibha, which disclose that he belonged

to Thakur caste.

9) The learned Counsel for the petitioners

relied upon the Judgment in the matter of Shilpa

Vishnu Thakur Vs. State of Maharashtra and Ors. –

2009 (3) Mh.L.J. 995 (Full Bench) and also to the

Judgment in the matter of Pandurang Rangnath

Chavan Vs. State of Maharashtra and Ors. – 1998

(2) Mh.L.J. 806.

::: Downloaded on – 09/06/2013 15:24:46 :::
9

10) We have verified the original record in

respect of the petitioners produced by Shri

Malte, learned Counsel appearing for the Scrutiny

Committee.

11) We have perused the Judgments cited

(supra). In the Full Bench Judgment, it is

observed as under :

“The nature of the inquiry in regard
to the claim of a candidate to

belong to a Scheduled Tribe is not
merely to be confined to an
examination of the birth and the

school records and of documentary

evidence but would involve an
investigation of the affinity of the
candidate with a tribe, or as the

case may be, tribal community. Thus,
the process of verification of caste
claims which came to be governed by

the Judgment of the Supreme Court in
Madhuri Patil involved an inquiry
not merely into the documentary
materials on the basis of which the
caste claim is founded but equally a
verification of the claim with
reference to the affinity of the

::: Downloaded on – 09/06/2013 15:24:46 :::
10

candidate with a designated

Scheduled Tribe. The inquiry would
comprehend within its purview

anthropological and ethnological
traits. The Committee would be
entitled to inquire into the

question as to whether the applicant
has established an affinity with the
tribe. The yardstick for determining

such affinity includes the rituals

of the tribe and its customs,
worships, ceremonies associated with

birth, marriage and death and the
conventions followed for the
disposal of dead bodies. Right

through the ages, int he evolution
of the human race, birth, marriage

and death have been considered to be
milestones around which customs and

rituals of communities have grown.

Worship is an integral aspect of the
life of a community and tribal
communities are identifiable with

reference to specific modes of
worship. The affinity test which
comprehends all these aspects is,
therefore, not extraneous to the
process of identifying whether the
applicant is a genuine member of a

::: Downloaded on – 09/06/2013 15:24:46 :::
11

tribe or is an imposter fraudulently

claiming the benefits of a
reservation to which he is not

entitled.”

It is also observed in para 35 as

under :

“35. We have adverted to the

judgments of the Division Benches of

this Court in order to emphasize that
the line of reasoning that has been

followed is that before an applicant
can be validly regarded as being
eligible to receive the benefits

attached to being a member of a
Scheduled Tribe, the burden lies on

the applicant to establish membership
of the tribe. An inquiry into

whether the applicant belongs to a
Scheduled Tribe is not precluded by
the Presidential Order or by the
Judgments of the Supreme Court in

Palghat Jilla Thandan and Milind
Katware. For the purposes of
determining as to whether an
applicant belongs to a Scheduled
Tribe, the Scrutiny Committee has to
be satisfied on the basis of all the

::: Downloaded on – 09/06/2013 15:24:46 :::
12

available material on the record that

such is the position. The material on
the record would include documentary

evidence and oral evidence and
comprehend the application of the
affinity test.”

12) In para 40(ii)(a) and (c), the Full
Bench observed thus:

“40.(i)……………………….

(ii)(a)The mere fact that the
documents produced by a person

reflect his surname as being
synonymous with the name of a
designated tribe, is not sufficient

to establish that the applicant
belongs to a Scheduled Tribe.

Before a person can be regarded as
belonging to a Scheduled Tribe, that

person must demonstrably be a member
of the tribe. Allowing claims
merely on the basis of an overlap
between the surname of the person as

reflected in the documents produced
and the name of a designated tribe
may result in a grave miscarriage of
justice and lead to the grant of
benefits to persons who are not
genuinely members of a designated

::: Downloaded on – 09/06/2013 15:24:46 :::
13

tribe. In Order to determine,

whether a person genuinely belongs
to a designated Scheduled Tribe, the

Scrutiny Committee must have regard
to the entire body of evidence
including on the question as to

whether the applicant has satisfied
the affinity test.

(b)……………………………

(c) Where a person has some

document, in his or her favour
and/or partially satisfies the

crucial affinity test, the question
as to whether certification should
be granted would depend upon the

overall view which is formed by the
Competent Authority in the first

instance and by the Scrutiny
Committee subsequently on the

preponderating weight of the e
evidence. The nature of the
documents that have been produced,
the genuineness and authenticity of

the documentary evidence and the
weight to be ascribed to the
documents produced, are matters
which must be decided by the
authority concerned. If a candidate
has satisfied the crucial affinity

::: Downloaded on – 09/06/2013 15:24:46 :::
14

test in part, it is for the

Competent Authority and the Scrutiny
Committee to determine in each case

as to whether, on considering the
entire material on the record, the
caste claim is correct and genuine.

An answer in the abstract cannot be
furnished. it is for the quasi-

judicial authority in each case to

arrive at its finding on the basis

of the material on the record.”

13) Before adverting to the petitioners’

claim to be belonging to Thakur tribe, a

Scheduled Tribe having entry at Serial No. 44 in

the List of Scheduled Tribe, we shall have to

consider that term `Thakur’ has reference even at

Serial No.22 in the List of Nomadic Tribe as

Thakur/Thakar. These persons lead nomadic way of

life, move from village to village. Even Thakur

is seen in Kshatriya, Rajput and various other

communities in the region.

14) In the light of this situation and as

the Full Bench has observed, merely stating that

::: Downloaded on – 09/06/2013 15:24:46 :::
15

in the School record caste is written as `Thakur’

by itself will not be sufficient to accept the

same, to be in the category of scheduled tribes.

For this purpose, the candidate has to satisfy

the various rigid tests of traits,

characteristics and customs for indicating his

association to Thakur, Scheduled Tribes.

15)

The Thakur community, belonging to

Scheduled Tribe, indeed was restricted to 25

tehsils of five districts, i.e. Ahmednagar,

Kolaba, Nasik, Pune and Thane of State of

Maharashtra. However, the said area restriction,

which was in operation from 1.11.1956 to

26.7.1977 is no more in force. The consequence

flowing from such removal of area restriction by

itself would not allow a person to stake claim to

be belonging to Thakur, Scheduled Tribe, unless

such person established that his forefathers have

migrated from hilly area/tribal area or that they

form group of triblals in the particular area.

This requirement has been necessitated as Thakur

::: Downloaded on – 09/06/2013 15:24:46 :::
16

is referred universally for recognition of

various castes, and need not be restricted to

Thakur, as scheduled tribe. In the light of this

situation, needless to add, mere reference of

caste as Thakur in the caste column in any school

record by itself should not be a sole criterion

to define a person to be belonging to Thakur,

scheduled tribe.

16) The petitioner – Dattu has tendered

School record of his father Namdeo Bandu Thakur

of the year 1928, which showed that he belongs to

Thakur caste. The contention that it has the

presumptive value by itself is difficult to

adhere upon. The Committee find that father’s

record did not elaborate that Thakur reference

is of scheduled tribe. The Committee has

referred, the Government of Bombay, vide

Government Resolution in General Department No.

9330 dated 29th May, 1933, classified the Backward

Classes and list of Backward Classes was

scheduled to the said Government Resolution. So

::: Downloaded on – 09/06/2013 15:24:46 :::
17

far as Tribal Communities are concerned, the list

was scheduled in Schedule-II under the head

`Aboriginal and Hill Tribes’ and at Sr.No. 26,

Thakur Tribe was scheduled. The Committee

observed ” Had the petitioner – Dattu’s father

originally belongs to Thakur Tribe, his caste as

Thakur tribe would have been mentioned in his

school record. In the school record, there is no

reference whatsoever which indicates that the

father of the petitioner – Dattu belonged to

Thakur Tribe community.” We subscribe to the

observations of the Committee on this score. It

is pertinent, that the School Leaving Certificate

of petitioner – Dattu’s father Namdeo was issued

by Head Master, Zilla Parishad Marathi Mulanchi

Shala, Bamnod, Tq. Yawal, District Jalgaon

bearing Registration No. 164 Book No. 12, dated

16.3.1998, where the caste is mentioned as

Thakur.

17) The petitioner – Dattu also tendered a

School Leaving Certificate of his younger brother

::: Downloaded on – 09/06/2013 15:24:46 :::
18

– Gajanan Namdeo Thakur, in which the caste

Hindu (____) (OBC) is mentioned. This document

indeed could not have been coined by the

petitioner – Dattu or for his son petitioner –

Amol or daughter petitioner – Kum.Pratibha, to be

decisive document to accept Thakur as scheduled

tribe.

18)

In the School record of petitioner –

Dattu and his younger brother Gajanan, the

Vigilance Cell found, no specific caste is

mentioned, but their category is mentioned as

Hindu _____ (OBC). In the School record of

petitioner – Dattu’s elder sister Janabai, he

caste is found to have been recorded as Hindu

Thakur. The views taken by the Committee,

negativing the caste claim, based on the

documentation, being a fact finding aspect, do

not appear to be arbitrary, erroneous or

activated with any influence of error of record.

19) The Committee had also verified the

::: Downloaded on – 09/06/2013 15:24:46 :::
19

caste certificates of Dattu’s elder brother,

cousin uncle and son Amol and daughter

Kum.Pratibha respectively.

20) One should not be oblivious, the caste

claim of petitioner – Amol and his sister,

petitioner – Kum.Pratibha, are subject to

scrutiny and are negatived, which is subject of

the present writ petitions, cannot be branded to

be a best document.

21) The Committee found that petitioner –

Dattu or for that purpose petitioner – Amol or

Kum.Pratibha, could not prove socio cultural

affinity and ethnic linkage towards Thakur,

scheduled tribe, appeared at Serial No. 44 in the

list of Scheduled Tribes of Maharashtra.

22) The Maharashtra Scheduled Castes,

Scheduled Tribes, De-Notified Tribes, (Vimukta

Jatis), Nomadic Tribes, Other Backward Classes

::: Downloaded on – 09/06/2013 15:24:46 :::
20

and Special Backward Category (Regulation of

Issuance and Verification of) Caste Certificate

Act, 2000, contemplate burden to prove, that the

person belongs to such caste, tribe or class,

shall be on such claimant/applicant. In this

scenario of the matter, it is difficult to only

criticize the approach of the Caste Scrutiny

Committee and allow the petitioners herein to sit

with folded hands and criticize the action. The

action desires that the petitioners have to

discharge their burden to establish their

particular caste.

23) Rule 4 of The Maharashtra Scheduled

Tribes (Regulation of Issuance and Verification

of) Certificate Rules, 2003, illustrate the

procedure to be followed by the Competent

Authority while grant of certificate or rejection

of application for scheduled tribe certificate.

This empowers the Competent Authority to hold an

inquiry and to gather the material for

ascertaining the foundation of the claim.

::: Downloaded on – 09/06/2013 15:24:46 :::
21

24) Mr.Malte, learned Counsel appearing for

the Caste Scrutiny Committee has referred to the

orders in Writ Petition No.1953/2007 ( Deepika

Subhash More Vs. State of Maharashtra); reported

judgment of the Apex Court in the matter of

Lillykutty Vs. Scrutiny Committee, SC & ST and

Ors. – (2005) 8 SCC 283; order in Writ Petition

No. 2175/2008 ( Kum.Seema S. Bhadekar Vs. State

of Maharashtra); order in Writ Petition No. 2320

of 2006 ( Babarao s/o Manikrao Padalwar Vs. The

State of Mah. and Ors.); Judgment of the Apex

Court in the matter of Raju Ramsingh Vasave Vs.

Mahesh Deorao Bhivapurkar and Ors. -2009 (1)

Mh.L.1; Judgment in Writ Petition No. 657/1997

(Pandurang Hanmantrao Yesardekar Vs. State of

Maharashtra and Ors.)

25) So far as the caste claim of petitioner

Amol is concerned, the documents tendered before

the Committee for scrutiny are more or less

identical to those of his father – Dattu (i.e.

petitioner in WP No.7813/2009). In addition, we

::: Downloaded on – 09/06/2013 15:24:46 :::
22

also find that the School Leaving Certificate of

Chhabi Namdeo Thakur and Janabai Namdeo Thakur

(i.e. aunts of petitioner – Amol), were tendered,

which showed that Aunts of petitioner – Amol

belonged to Hindu Thakur as per their school

record. The Certificate of Validity of Vinod

Vasantrao Suryawanshi issued by the Scrutiny

Committee dated 24.3.2000 will not be a criterion

to be acted upon in respect of caste claim of

petitioner – Amol and the same is on different

pedestal.

26) The Committee has found that the

documents tendered by the petitioners do not

conform to the claim and correctness of the

scheduled tribe. A mere fact that documents

produced by the petitioners or petitioner –

Dattu’s father Namdeo, referred as Thakur or

surname is referred as Thakur synonymous to the

caste Thakur, is not sufficient to establish that

petitioners belong to a scheduled tribe. It was

requirement for the petitioners to demonstrate to

::: Downloaded on – 09/06/2013 15:24:46 :::
23

be a member of the tribe. The Committee

evaluated the documents and traits and

characteristics, the answers given by the

petitioners and the Committee did not approve

that they meet requirement to satisfy, to be

belonging to Thakur (scheduled tribe).

27) Taking survey of all the facts and

considering the documents placed on record, we do

not find any infirmity, irregularity in the

orders passed by the Caste Scrutiny Committee in

rejecting the caste claims of the petitioners.

Writ Petition dismissed. Rule discharged.

                sd/-                     sd/-      
           (K.U.CHANDIWAL)          (NARESH H. PATIL)
               JUDGE                     JUDGE

                





     bdv/wp7813.09
     fldr.11.12.09

     Authentic copy

     (BD VADNERE,PS)




                                        ::: Downloaded on - 09/06/2013 15:24:46 :::