Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dropati vs State Of Rajasthan
2021 Latest Caselaw 5837 Raj

Citation : 2021 Latest Caselaw 5837 Raj
Judgement Date : 1 March, 2021

Rajasthan High Court - Jodhpur
Dropati vs State Of Rajasthan on 1 March, 2021
Bench: Pushpendra Singh Bhati
     HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                      JODHPUR
             S.B. Civil Writ Petition No. 12832/2020

Manju Bala W/o Mukesh Mohan Singh, Aged About 25 Years,
B/c Meghwal, Resident Of Ward No. Village And Post Ber, Tehsil
Bhadra, District Hanumangarh.
                                                                 ----Petitioner
                                  Versus
1.    State Of Rajasthan, Through The Secretary, Department
      Of Social Justice, Government Of Rajasthan, Secretariat,
      Jaipur (Raj.).
2.    Sub Divisional Magistrate, Bhadra.
3.    Tehsildar, Bhadra, District Hanumangarh.
                                                              ----Respondents
                           Connected With
             S.B. Civil Writ Petition No. 9736/2019
Sangeeta Devi W/o Parthvi Dutt, Aged About 38 Years, B/c
Meghwal, Resident Of Village Vpo Mansari, Tehsil Bhadra,
District Hanumangarh.
                                                                 ----Petitioner
                                  Versus
1.    State Of Rajasthan, Through The Secretary, Department
      Of Social Justice, Government Of Rajasthan, Secretariat,
      Jaipur (Raj.).
2.    Sub Divisional Megistrate, Bhadra.
3.    Tehsildar, Bhadra, District Hanumangarh.
                                                              ----Respondents
             S.B. Civil Writ Petition No. 1295/2020
Dropati W/o Madan Lal D/o Ami Lal, Aged About 37 Years, By
Caste Meghwal R/o Villaged Ward No. 7, Gandhi Bari, Tehsil
Bhadra, Hanumangarh, Rajasthan.
                                                                 ----Petitioner
                                  Versus
1.    State Of Rajasthan, Through Secretary, Department Of
      Social Justice, Government Of Rajasthan, Jaipur.
2.    Sub Divisional Magistrate, Bhadra, District Hanumangarh.
3.    Tehsildar, Bhadra, District Hanumangarh.

                  (Downloaded on 02/03/2021 at 09:32:30 PM)
                                                                        (2 of 3)


                                                                          ----Respondents
                    S.B. Civil Writ Petition No. 1362/2021
 Pooja Rani W/o Charan Singh D/o Jay Singh, Aged About 35
 Years, B/c Meghwal, Resident Of Village Amarpura, ,tehsil
 Bhadra, District Hanumangarh.
                                                                              ----Petitioner
                                             Versus
 1.      State Of Rajasthan, Through The Secretary, Department
         Of Social Justice, Government Of Rajasthan, Secretariat,
         Jaipur (Raj.).
 2.      Sub Divisional Magistrate, Bhadra.
 3.      Tehsildar, Bhadra, District Hanumangarh.
                                                                          ----Respondents


 For Petitioner(s)                :       Mr. Jogendar Singh for Mr. Moti Singh
 For Respondent(s)                :       Mr. Ram Dayal Choudhary



       HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

                                            Order

01/03/2021

       In wake of onslaught of COVID-19, abundant caution is being

taken while hearing the matters in Court.

       Mr.    Ram     Dayal           Choudhary,        learned         counsel       for   the

respondents submits that the controversy involved in the present

writ petitions are no more res-integra as it is covered by the

judgment rendered by this Court in the case of Kavita Devi Vs.

State    of    Rajasthan              &    Ors.     (S.B.      Civil         Writ   Petition

No.3911/2020), decided on 12.01.2021, relevant portion reads

as under :-


      "So it is clear that the petitioner is not entitled for
      reservation     in     public        employment          in      the    State    of
      Rajasthan being the resident of State of Punjab, however,


                           (Downloaded on 02/03/2021 at 09:32:30 PM)
                                                                                                      (3 of 3)


                                       she can get the other benefits as being an SC on the
                                       strength of the certificate if the scheme envisages
                                       domicile or residence as entitlement.
                                              In view of the above discussion, the writ petition is
                                       allowed. The respondent No.2 Sub Divisional Magistrate,
                                       Bhadra, District Hanumangarh is directed to issue only a
                                       caste certificate to the petitioner with clarification that
                                       this   certificate   is   not     for    taking      benefit        in   public
                                       employment in the State of Rajasthan, within a period of
                                       one week from the date of submission of certified copy of
                                       this order. "

                                        In view of the aforequoted judgment, the present writ

                                   petitions are allowed in the same terms and the respondent no.2

                                   Sub-divisional      Magistrate      Bhadra,        District        Hanumangarh        is

                                   directed to issue only a caste certificate to the petitioner, with

                                   clarification that said certificate shall not be valid for the purpose

                                   of public employment in the State of Rajasthan, within a period of

                                   15 days from the date of submission of certified copy of this order.



                                                                   (DR.PUSHPENDRA SINGH BHATI),J.

14, 15, 17 & 18-Sudheer/-

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