Saturday, 13, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mukeshji Shambhuji Thakor vs State Of Gujarat
2026 Latest Caselaw 3381 Guj

Citation : 2026 Latest Caselaw 3381 Guj
Judgement Date : 11 May, 2026

[Cites 0, Cited by 0]

Gujarat High Court

Mukeshji Shambhuji Thakor vs State Of Gujarat on 11 May, 2026

                                                                                                          NEUTRAL CITATION




                              C/SCA/6014/2026                               ORDER DATED: 11/05/2026

                                                                                                           undefined




                                    IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                                      R/SPECIAL CIVIL APPLICATION NO. 6014 of 2026

                       ==========================================================
                                                 MUKESHJI SHAMBHUJI THAKOR
                                                           Versus
                                                  STATE OF GUJARAT & ANR.
                       ==========================================================
                       Appearance:
                       MS.AKSHITABA SOLANKI(6782) for the Petitioner(s) No. 1
                       MR. JAY TRIVEDI, AGP for the Respondent(s) No. 1,2
                       ==========================================================
                         CORAM:HONOURABLE MR.JUSTICE MOOL CHAND TYAGI

                                                       Date : 11/05/2026

                                                        ORAL ORDER

1. The Petitioner herein has preferred the instant Special Civil Application with the following prayers :-

A) This Hon'ble Court may be pleased to direct the respondents to re-examine the height of the petitioner in the on-going recruitment for the post of Lokrakshak Cadre in the interest of justice; and further be pleased to quash and set aside the decision of the respondents declaring the petitioner as failed in the physical test;

B) Pending hearing and final disposal of the petition, this Hon'ble Court may be pleased to direct the respondents to stay the further process of recruitment (at annexure C) in the interest of justice;

C) This Hon'ble Court be pleased to pass such other and further relief as may be deemed just and proper in the facts and circumstances of the case.

NEUTRAL CITATION

C/SCA/6014/2026 ORDER DATED: 11/05/2026

undefined

2. The Coordinate Bench of this Court, on 07.05.2026, had passed the following order :-

1. At the outset, learned Advocate Ms. Akshitaba Solanki appearing for the petitioner, under the instructions, submitted that the petitioner confines this petition only qua the post of 'LRD Constable', as the written examination for recruitment to the post of PSI is already over.

2. 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 in the last recruitment, the height of the petitioner was found in accordance with the prescribed limit and was declared qualified for further examination.

3. In view of the above, the petitioner seeks re-examination of measurement of 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 refunded only in case, if, the petitioner succeeds in this petition.

4. In that view of the matter, issue Notice returnable on 11.5.2026, on condition that the petitioner shall deposit a sum of Rs.10,000/- with the Registry of this Court on, or before, 8.5.2026. Learned Assistant Government Pleader waives service of notice on behalf of the respondents.

NEUTRAL CITATION

C/SCA/6014/2026 ORDER DATED: 11/05/2026

undefined

5. The petitioner is directed to remain present before the Medical Officer, GMERS Civil Hospital, Sola, Ahmedabad on 9.5.2026 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 the Court on the returnable date, i.e. on 11.5.2026.

6. In case, if, the petitioner fails to produce the receipt on the date fixed for re-measurement of height, the respondents shall be in no way under an obligation to re-measure the height of the petitioner.

3. Pursuant to the above order, learned AGP has placed the medical report dated 09.05.2026 issued by GMERS Medical College & Hospital Sola, Ahmedabad along with the letter dated 09.05.2026 issued by Deputy Inspector General of Police & Member, Gujarat Police Recruitment Board on record. The same are taken on record. The said report as well as the letter certifies that upon re-measurement, the Petitioner's height was found to be 165.5cm. It has been informed by the Deputy Inspector General of Police & Member, Gujarat Police Recruitment Board that the Petitioner has now been declared qualified in the physical examination and is therefore, permitted to appear in the next round of selection for recruitment to the post of Lok Rakshak.

4. Thus, in view of the medical report filed by GMERS Medical College & Hospital Sola, Ahmedabad and subsequent letter dated 09.05.2026 issued by Deputy Inspector General of Police & Member, Gujarat Police Recruitment Board, the Petitioner is permitted to

NEUTRAL CITATION

C/SCA/6014/2026 ORDER DATED: 11/05/2026

undefined

participate in the next round of selection for recruitment to the post of Lok Rakshak Cadre.

5. The amount of Rs.10,000/- deposited by the Petitioner pursuant to the order dated 07.05.2026 is directed to be refunded to the Petitioner.

6. With the above observations, and without expressing anything further, the present Petition stands disposed of.

(MOOL CHAND TYAGI, J) ARUN

 
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 : MAIMS

 
 
Latestlaws Newsletter