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

Surendra Kumar Joshi vs The High Court Of Judicature For ...
2022 Latest Caselaw 7849 Raj

Citation : 2022 Latest Caselaw 7849 Raj
Judgement Date : 25 May, 2022

Rajasthan High Court - Jodhpur
Surendra Kumar Joshi vs The High Court Of Judicature For ... on 25 May, 2022
Bench: Sandeep Mehta, Vinod Kumar Bharwani
                                            (1 of 3)                   [SAW-364/2022]


     HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                      JODHPUR

                   D.B. Spl. Appl. Writ No. 364/2022

1.     State of Rajasthan, Through Secretary, Department Of
       Home, Government of Rajasthan, Jaipur.
2.     Director General of Police, Rajasthan Police Headquarters,
       Jaipur.
3.     Inspector General Of Police (Recruitment), Rajasthan
       Police Headquarters, Jaipur.
4.     Inspector General of Police, Bikaner Range, Bikaner
5.     Superintendent of Police, Churu.
                                                                      ----Appellants
                                      Versus
Raj Kumar, Aged About 41 Years, Resident of Biran, Tehsil
Rajgarh, District Churu.
                                                                     ----Respondent



For Appellant(s)            :     Mr.Manish Vyas, AAG.
For Respondent(s)           :     Mr.Vikas Bijarnia.



        HON'BLE MR. JUSTICE SANDEEP MEHTA
     HON'BLE MR. JUSTICE VINOD KUMAR BHARWANI

                                  JUDGMENT

25/05/2022

The instant intra-court appeal has been preferred by the

State of Rajasthan for assailing the judgment/final order dated

15.12.2021, whereby writ petition preferred by the respondent

writ petitioner Shri Raj Kumar was accepted and the order dated

9.7.2021 whereby, he was declared ineligible for appointment on

the post of Constable was quashed.

The respondent writ petitioner applied for the post of

Constable in the Ex-serviceman category pursuant to the

(2 of 3) [SAW-364/2022]

advertisement dated 4.12.2019. He cleared the written

examination and the physical efficiency test and was selected.

During character verification, the petitioner indicated that an F.I.R.

had been lodged against him at the GRP Police Station Hisar in the

year 2011 (under the Punjab Exscise Act), wherein he was visited

with fine of Rs.100/-. Based on this disclosure, the appellants

herein rejected the candidature of the writ petitioner vide order

dated 9.7.2021 based on amended Rule 13(2)(c) introduced vide

notification dated 2.3.2020.

Rule 13(2)(c) of the notification stipulates that a candidate

found indulged in human trafficking, trafficking of excisable

articles or narcotics substances, shall not be considered for

appointment.

A perusal of the documents placed on record, to be precise

the F.I.R. No.1/2011 registered against the petitioner, indicates

that the petitioner was apprehended while consuming liquor. Thus,

by no stretch of imagination, was he indulging in trafficking

excisable articles.

Learned Single Bench gave due consideration to the factual

and legal scenario and held that the notification dated 2.3.2020

did not have retrospective application and even if it was applied,

the respondent writ petitioner was not suffering any

disqualification from being appointed as a Constable in the subject

recruitment process.

We are thus of the firm view that the impugned order dated

15.12.2021 whereby the decision of the appellants herein

declaring the writ petitioner ineligible for appointment on the post

of Constable was quashed and set aside, does not suffer from any

(3 of 3) [SAW-364/2022]

infirmity, illegality or perversity whatsoever warranting

interference therein.

The intra-court appeal lacks merit and is dismissed as such.

No order as to costs.

(VINOD KUMAR BHARWANI),J (SANDEEP MEHTA),J

/tarun goyal/ 69

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