Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajesh Devi W/O Shri Pawan Kumar ... vs State Of Rajasthan
2021 Latest Caselaw 3222 Raj/2

Citation : 2021 Latest Caselaw 3222 Raj/2
Judgement Date : 28 July, 2021

Rajasthan High Court
Rajesh Devi W/O Shri Pawan Kumar ... vs State Of Rajasthan on 28 July, 2021
Bench: Ashok Kumar Gaur
      HIGH COURT OF JUDICATURE FOR RAJASTHAN
                  BENCH AT JAIPUR

         (1.) S.B. Civil Writ Petition No. 6363/2021

Rajesh Devi W/o Shri Pawan Kumar Yadav, D/o Shri Karan Singh,
Aged About 27 Years, Resident Of Ulaheri, Tehsil - Mundawar,
Chandpur, Distt - Alwar, Rajasthan - 301407.
                                                                   ----Petitioner
                                   Versus
1.     State Of Rajasthan, Through Chief Secretary, Government
       Secretariat, Jaipur, Rajasthan.
2.     District Collector, District Alwar, Rajasthan.
3.     Sub-Divisional      Magistrate,         Mundawar,        District   Alwar,
       Rajasthan.
4.     Tehsildar Mundawar, Tehsil Mundawar, District Alwar,
       Rajasthan.
                                                                ----Respondents

Connected With S.B. Civil Writ Petition No. 6368/2021 Maneesha W/o Shri Jitendra Kumar D/o Shri Ramesh Chand, Resident Of Ulaheri, Tehsil - Mundawar, Chandpur, Distt. - Alwar, Rajasthan - 301407.

----Petitioner Versus

1. State Of Rajasthan, Through Chief Secretary, Government Secretariat, Jaipur, Rajasthan.

2. District Collector, District Alwar, Rajasthan.

3. Sub-Divisional Magistrate, Mundawar, District Alwar, Rajasthan.

4. Tehsildar Mundawar, Tehsil Mundawar, District Alwar, Rajasthan.

----Respondents

(2.) S.B. Civil Writ Petition No. 7320/2021

Preeti Yadav D/o Dharmbir, W/o Shri Vikash Yadav, Aged About 24 Years, Resident Of Village Hadahedi, Tehsil Mundawar, District Alwar, Rajasthan.

                                           (2 of 4)                   [CW-6363/2021]


                                                                    ----Petitioner
                                    Versus

1. State Of Rajasthan, Through Secretary, Department Of Personnel, Secretariat, Jaipur.

2. Principal Secretary, Social Justice And Empowerment Department, State Of Rajasthan, Secretariat, Jaipur, Rajasthan.

3. District Collector Alwar, District Alwar, Rajasthan.

4. S.d.o. Mundawar, District Alwar, Rajasthan.

5. Tehsildar, Mundawar, District Alwar, Rajasthan.

6. District Collector Rewari, District Rewari, Haryana.

7. Tehsildar, Dharuheda, District Rewari, Harayana

----Respondents

For Petitioner(s) : Ms.Mahi Yadav, Adv.

Mr.Sanjay Yadav, Adv. (SBCWP No.7320/2021).

For Respondent(s) : Mr.Anil Mehta, AAG with Mr.Yashodhar Pandey, Adv.

HON'BLE MR. JUSTICE ASHOK KUMAR GAUR

Order

28/07/2021

The issue involved in these writ petitions is identical in

nature, hence, these are decided by a common order.

The present writ petitions have been filed by the

petitioners for seeking a direction to issue OBC Certificate in their

favour as they have migrated to Rajasthan after their marriage

and they were of OBC category in their parent State & they are

also OBC in Rajasthan.

Learned counsel for the parties informed this Court that

the issue relating to caste certificate has elaborately been decided

(3 of 4) [CW-6363/2021]

by the judgment dated 18.09.2018 passed by the Division Bench

of this Court in D.B. SAW No.1116/2018 (State of Rajasthan

& Ors. Vs. Smt.Manju Yadav & Ors.).

Learned counsel for the parties further informed this

Court that a Coordinate Bench of this Court, in S.B. Civil Writ

Petition No.11093/2020 (Prem Devi Vs. State of Rajasthan

& Ors.) vide order dated 24.09.2020, has also decided the issue

of grant of caste certificate in favour of SC/ST & OBC candidates

to consider them for the purpose of Panchayat Election by giving

the benefit of reservation.

This Court finds that the Division Bench of this Court in

the case of Manju Yadav (supra) has clearly held that females

outside the State of Rajasthan on migrating to the State of

Rajasthan after marriage may not be entitled to the benefit of

reservation in public employment in the State of Rajasthan on

account of being member of SC/ST or OBC in another State,

however, these ladies can be entitled for issuance of SC/ST/OBC

caste certificate.

This Court finds that in the case of Prem Devi (supra),

following direction has been given by the Court for issuance of

caste certificate, which read as under:-

"15. In view of the above discussion, all these petitions are disposed of in following manner:-

(i) The prayer of the petitioners for claiming the benefit of reservation in ongoing Panchayat Elections is hereby declined.

(ii) For issuance of caste certificate, the petitioners are at liberty to apply before the competent authority (concerned Sub- Divisional Magistrate) who shall expeditiously dispose of their application(s) after following due procedure and in case of rejection of the

(4 of 4) [CW-6363/2021]

application, the petitioners may take available legal recourse.

(iii) In order to avoid any sort of confusion, to prevent misuse of caste certificates and to ensure clarity in issuing the certificates in favour of the persons who have migrated from other States to the State of Rajasthan, a note shall be prominently appended to such caste certificates as under:-

(a) On the basis of this certificate, the migrated person shall not be entitled to claim benefit of reservation in public employment and elections including Panchayat Elections.

(b) This certificate has been issued only for the limited purpose of claiming benefits specifically made available for such migrant persons in Government Schemes.

(c) Some other clarification may also be appended as deemed necessary.

(iv) Interim orders are vacated and stay applications stand disposed of."

This Court finds that the issue involved in the present

writ petitions is no more res-integra.

Accordingly, the present writ petitions stand disposed of

in terms of the judgment passed in the case of Prem Devi (supra).

The observations/directions therein will be followed by the

respondents while considering the case of the petitioners for grant

of caste certificate.

A copy of this order be placed in each connected

petition.

(ASHOK KUMAR GAUR), J

Himanshu Soni/Parul/4-5 & 17

Powered by TCPDF (www.tcpdf.org)

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter