Citation : 2026 Latest Caselaw 1783 Guj
Judgement Date : 30 March, 2026
NEUTRAL CITATION
C/SCA/3815/2026 ORDER DATED: 30/03/2026
undefined
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CIVIL APPLICATION NO. 3815 of 2026
==========================================================
ASHVINDAN SAVERDAN GADHAVI
Versus
THE STATE OF GUJARAT & ANR.
==========================================================
Appearance:
MR VIJAY H NANGESH(3981) for the Petitioner(s) No. 1
PARTH PATEL AGP for the Respondent(s) No. 1,2
==========================================================
CORAM:HONOURABLE MR. JUSTICE NIRZAR S. DESAI
Date : 30/03/2026
ORAL ORDER
1. This Court, on 20.03.2026, passed the following order:
"1. Learned advocate for the petitioner states that in pursuance to the advertisement issued by the respondents for various posts, the petitioner appeared in the Physical Efficiency Test and his height was wrongly measured which was found not to be in accordance with the prescribed limit. It was also submitted by learned advocate for the petitioner that on the last recruitment, the height of the petitioner was found in accordance with the prescribed limit and was declared qualified for further examination.
2. In view of that, the petitioner seeks re-examination of measurement of his height. Learned advocate for the petitioner states that the petitioner is ready and willing to deposit a sum of Rs.10,000/- with the Registry of this Court towards the cost of this petition, which may be
NEUTRAL CITATION
C/SCA/3815/2026 ORDER DATED: 30/03/2026
undefined
refunded only in case if the petitioner succeeds in this petition.
3. In view of that issue notice returnable on 30.03.2026 on condition that the petitioner shall deposit a sum of Rs.10,000/- with the Registry of this Court on or before 25.03.2026. Learned Assistant Government Pleader waives service of notice on behalf of the respondents.
4. The petitioner is directed to remain present before the Medical Officer, GMERS Civil Hospital, Sola, Ahmedabad on 27.03.2026 at 11.00 a.m. with the receipt of the amount of Rs.10,000/- deposited by him and only upon showing the receipt of the deposit of the said amount, the respondents are directed to make necessary arrangement for re-measurement of the height of the petitioner by the concerned Medical Officer and the entire exercise be videographed and a Report be produced before this Court on the returnable date i.e. 30.03.2026.
5. In case if the petitioner fails to produce the receipt on the date fixed for re-measurement of height, the respondents are in any way not under an obligation to re-measure the height of the petitioner."
2. Pursuant to the above order, a report has been submitted today by the Chairman, Police Recruitment Board, Gujarat State, Gandhinagar, indicating that upon re-measurement, the
NEUTRAL CITATION
C/SCA/3815/2026 ORDER DATED: 30/03/2026
undefined
petitioner's height was found to be 165.5 cm and that he has therefore been declared qualified in the physical examination and is permitted to appear in the next round of selection for recruitment to the posts of Police Sub Inspector and Lok Rakshak. A photocopy of the report dated 28.03.2026 submitted by the Chairman, Police Recruitment Board, Gujarat State, Gandhinagar, is taken on record.
3. The amount of 10,000/- deposited by the petitioner pursuant to the order dated 20.03.2026 is directed to be refunded to the petitioner.
4. With the above observations, and without expressing anything further, the present petition stands disposed of.
(NIRZAR S. DESAI,J) BHAVIN MEHTA
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!