Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sushila Kumari vs State Of Rajasthan
2021 Latest Caselaw 16967 Raj

Citation : 2021 Latest Caselaw 16967 Raj
Judgement Date : 15 November, 2021

Rajasthan High Court - Jodhpur
Sushila Kumari vs State Of Rajasthan on 15 November, 2021
Bench: Pushpendra Singh Bhati
                                          (1 of 3)                  [CW-2605/2019]


     HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                      JODHPUR
                S.B. Civil Writ Petition No. 2605/2019

Sushila Kumari W/o Sandeep Kumar, Aged About 33 Years, D/o
Jagdish Kumar, By Caste Yadav (Ahir), Resident Of Vpo Bhojasar
Tehsil Bhadra District Hanumangarh (Rajasthan).
                                                                    ----Petitioner
                                    Versus
1.        State Of Rajasthan, Through Secretary, Department Of
          Social Justice, Government Of Rajasthan, Secretariat,
          Jaipur (Rajasthan).
2.        The District Collector, Hanumangarh (Rajasthan).
3.        Sub   Divisional      Magistrate,           District     Hanumangarh
          (Rajasthan).
4.        Tehsildar Bhadra, District Hanumangarh (Rajasthan).
                                                                 ----Respondents


For Petitioner(s)         :     Mr. Bhoop Singh Choudhary
For Respondent(s)         :     Mr. R.D. Bhadu



     HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

                                     Order

15/11/2021

     In wake of second surge in the COVID-19 cases, abundant

caution is being maintained, while hearing the matters in Court,

for the safety of all concerned.

     Learned counsel for the petitioner has laid down his case on

merits.

     This Court pointed out to the counsel that the question of

migrant of one state person of the same caste cannot be

recognized as migrant of same caste of Migrant State was a

settled principle of the Hon'ble Apex Court as decided in Ranjana




                     (Downloaded on 17/11/2021 at 08:41:45 PM)
                                                (2 of 3)                       [CW-2605/2019]



Kumari Vs. State of Uttarakhand & Ors. (Civil Appeal No(s). 8425

of 2013) on November 01, 2018.


     "1. We have heard the learned counsels for the parties
     and perused the relevant material.
     2. The appellant who belongs to Valmiki caste (Scheduled
     Caste) of the State of Punjab married a person belonging
     to the Valmiki caste of Uttarakhand and migrated to that
     State. In the State of Uttarakhand under the Presidential
     Order 'Valmiki' is also recognized as a notified Scheduled
     Caste. The State of Uttarakhand issued a certificate to
     the appellant.
     3. The appellant contended before the High Court that
     she was a Scheduled Caste of the State of Uttarakhand.
     The High Court having rejected the Signature Not
     Verified claim, the appellant is in appeal before us.
     Digitally signed by NEETU KHAJURIA Date: 2018.11.13
     18:14:43 IST Reason:
     4. Two Constitution Bench judgments of this Court in Marri
     Chandra Shekhar Rao vs. Dean, Seth G.S. Medical College & Ors .1 and
     Action Committee on Issue of Caste Certificate to
     Scheduled Castes & Scheduled Tribes in the State of
     Maharashtra & Anr. vs. Union of India & Anr.2 have taken the view
     that merely because in the migrant State the same caste
     is recognized as Scheduled Caste, the migrant cannot be
     recognized as Scheduled Caste of the migrant State. The
     issuance        of   a     caste     certificate       by        the    State   of
     Uttarakhand, as in the present case, cannot dilute the
     rigours of the Constitution Bench Judgments in Marri
     Chandra Shekhar Rao (supra) and Action Committee
     (supra).
     5. We, therefore, find no error in the order of the High
     Court      to    justify     any      interference.         The        appeal   is
     accordingly dismissed."




                          (Downloaded on 17/11/2021 at 08:41:45 PM)
                                                                                 (3 of 3)                   [CW-2605/2019]



                                        Learned      counsel      for     the     petitioner          though   trying    to

                                   distinguish his case on facts, but could not refute that the position

                                   of law is same.

                                        This     Court,    seeing       the      absolute        application     of     the

                                   aforementioned precedent law, is not inclined to make any

                                   interference in the writ petition and same is accordingly dismissed.

                                        Accordingly, the present writ petition is dismissed. Stay

                                   petition also stands dismissed.



                                                                    (DR.PUSHPENDRA SINGH BHATI),J.

25-Zeeshan

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