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

State Of Rajasthan vs Raj Kumar Regar
2022 Latest Caselaw 8062 Raj

Citation : 2022 Latest Caselaw 8062 Raj
Judgement Date : 27 May, 2022

Rajasthan High Court - Jodhpur
State Of Rajasthan vs Raj Kumar Regar on 27 May, 2022
Bench: Sandeep Mehta, Vinod Kumar Bharwani

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR

(1) D.B. Civil Special Appeal (Writ) No.180/2020

1. State of Rajasthan through the Secretary, Department of Rural Development and Panchayati Raj, Government of Rajasthan, Secretariat, Rajasthan, Jaipur.

2. The Zila Parishad, Bhilwara through its Chief Executive Officer.

3. The Vikas Adhikari Panchayat Samiti, Suvana, District Bhilwara.

----Appellants Versus Ashok Kumar Bishnoi S/o Late Shri Bansi Lal Bishnoi, B/c Bishnoi, R/o Village Post Dariba, Via Pur, District Bhilwara, Rajasthan.

----Respondent

(2) D.B. Civil Special Appeal (Writ) No.182/2020

1. State of Rajasthan through the Secretary, Department of Rural Development and Panchayati Raj, Government of Rajasthan, Secretariat, Rajasthan, Jaipur.

2. The Zila Parishad, Bhilwara through its Chief Executive Officer.

3. The Vikas Adhikari Panchayat Samiti, Suvana, District Bhilwara.

----Appellants Versus Rajkumar Regar S/o Shri Ratan Lal Regar, B/c Regar, R/o New Abadi, Mataji Ka Khera, Mukam Post Suvana, District Bhilwara.

----Respondent

(3) D.B. Civil Special Appeal (Writ) No.183/2020

1. State of Rajasthan through the Secretary, Department of Rural Development and Panchayati Raj, Government of Rajasthan, Secretariat, Rajasthan, Jaipur.

2. The Zila Parishad, Bhilwara through its Chief Executive Officer.

(2 of 4) [SAW-180/2020]

3. The Vikas Adhikari Panchayat Samiti, Raipur, District Bhilwara.

----Appellants Versus Shanshah Pathan S/o Late Shri Hazi Jabbar Khan, B/c Musalman, R/o Near Hostel Raipur, District Bhilwara, Rajasthan.

----Respondent

(4) D.B. Civil Special Appeal (Writ) No.224/2020

1. State of Rajasthan through the Secretary, Department of Rural Development and Panchayati Raj, Government of Rajasthan, Secretariat, Rajasthan, Jaipur.

2. The Zila Parishad, Bhilwara through its Chief Executive Officer.

3. The Vikas Adhikari Panchayat Samiti, Kotri, District Bhilwara.

----Appellants Versus Mukesh Kumar Bairwa S/o Mooduram Bairwa, B/c Bairwa, R/o Mukam Post Kakaraliya Ghati Via Bigod, Tehsil Kotri, District Bhilwara.

----Respondent

(5) D.B. Civil Special Appeal (Writ) No.292/2020

1. State of Rajasthan through the Secretary, Department of Rural Development and Panchayati Raj, Government of Rajasthan, Secretariat, Rajasthan, Jaipur.

2. The Zila Parishad, Bhilwara through its Chief Executive Officer.

3. The Vikas Adhikari Panchayat Samiti, Mundwa, District Nagour.

----Appellants Versus Harish S/o Late Shri Om Prakash, Aged 29 Year, R/o Village Post Inanna, Via Mundwa, District Nagour.

                                                               ----Respondent



                                             (3 of 4)                 [SAW-180/2020]




For Petitioner(s)             :    Mr. Sunil Beniwal, AAG



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

Judgment

27/05/2022

These five intra court appeals are directed against the

identical orders (details whereof are provided hereinbelow in

tabular form), whereby the learned Single Bench accepted the writ

petitions preferred by the respondents-writ petitioners and

quashed the action of the appellants herein in denying Annual

Grade Increments to the respondent-petitioners and/or not

considering them for promotion, if otherwise eligible. It was

further directed that the writ petitioners would be entitled to grant

of Annual Grade Increment from the date they were entitled to the

same and arrears in this regard would be paid to them. Further in

case the petitioners are/were eligible for promotion, their cases

would be considered in this regard.

S.No. SAW No. WP No. Date of impugned order

1. 180/2020 10337/2017 01.07.2019

2. 182/2020 10210/2017 15.05.2019

3. 183/2020 10195/2017 15.05.2019

4. 224/2020 10304/2017 15.05.2019

5. 292/2020 14714/2019 01.10.2019

All the appeals are barred by limitation. Applications

under Section 5 of the Limitation Act have been moved to condone

the delay.

(4 of 4) [SAW-180/2020]

Learned Additional Advocate General Mr. Sunil Beniwal

frankly concedes that the order dated 04.04.2019 passed in S.B.

Civil Writ Petition No.10333/2017 (Mohhamad Umer Rangrej Vs.

State of Rajasthan & Ors.), relying upon which the learned Single

Bench has passed the impugned orders, was assailed by the State

by filing Special Appeal (Writ) No.1410/2019, which has been

dismissed by the co-ordinate Division Bench vide judgment dated

22.11.2021.

In view of the fact that the co-ordinate Division Bench

has already concluded that the controversy involved in these

matters lacks merit, no useful purpose would be served by

condoning the delay in filing the appeals. Thus, these appeals are

dismissed as being time barred so also on merits.

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

Pramod

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