Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Staff Selection Commission Through Its ... vs Naresh Kumar
2025 Latest Caselaw 2144 Del

Citation : 2025 Latest Caselaw 2144 Del
Judgement Date : 11 February, 2025

Delhi High Court

Staff Selection Commission Through Its ... vs Naresh Kumar on 11 February, 2025

Author: C. Hari Shankar
Bench: C. Hari Shankar
                  $~62
                  *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                  +      W.P.(C) 1660/2025
                         STAFF SELECTION COMMISSION THROUGH
                         ITS CHAIRMAN & ORS.                   .....Petitioners
                                       Through: Mr. Abhishek Khanna, SPC
                                       with Mr. Aryan Sharma and Mr. Parvesh
                                       Khanna, Advs.

                                            versus

                         NARESH KUMAR                       .....Respondent
                                      Through: Ms. Esha Mazumdar, Adv.
                         CORAM:
                         HON'BLE MR. JUSTICE C. HARI SHANKAR
                         HON'BLE MR. JUSTICE AJAY DIGPAUL
                                           O R D E R (ORAL)
                  %                           11.02.2025

                  C. HARI SHANKAR, J.


                  CM APPL. 8045/2025 (Exemption)

1. Exemption allowed subject to all just exceptions.

2. Application stands disposed of.

W.P.(C) 1660/2025 & CM APPL. 8044/2025

3. This is one of several matters in which the Central Administrative Tribunal has directed the candidate, who aspired to be recruited as Constable in the Delhi Police, to be examined by a Dermatologist to ascertain whether he has a tattoo on his forearm.

4. Given the innocuous nature of the direction, we have, in several similar cases1, declined to interfere, noting that the Tribunal has merely directed the respondent to be examined by a dermatologist, who would assess the respondent's functional fitness for appointment to the post of Constable in the Delhi Police in the light of Clause 13.2 of the advertisement for recruitment to the post of Constable (Executive) male and female in the Delhi Police Examination 2023. Clause 13.2 does not allow an aspirant to the post of Constable to possess any tattoo on her, or his, right forearm.

5. While, therefore, declining to interfere with the impugned order passed by the Tribunal, we deem it appropriate to direct the dermatologist, who would examine the respondent in terms of the impugned order of the learned Tribunal, to also keep in mind the observations contained in the judgment of this Court in Staff Selection Commission v Deepak Yadav2.

6. With the aforesaid observation, this petition is disposed of.

C. HARI SHANKAR, J.

AJAY DIGPAUL, J.

FEBRUARY 11, 2025 sk Click here to check corrigendum, if any

SSC v Priti Bhati (2024 SCC Online Del 6735), SCC v Viraaj Singh (2024 SCC Online Del 6763) and several other similar cases.

2024 SCC OnLine Del 5162

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter