Citation : 2023 Latest Caselaw 1708 Raj/2
Judgement Date : 7 February, 2023
[2023/RJJP/001935]
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
D.B. Civil Special Appeal (Writ) No. 1260/2022
In
S.B. Civil Writ Petition No. 6070/2022
Babita Bishnoi D/o Bhagwana Ram Bishnoi, Aged About 25
Years, R/o Ward No. 3, Kakra, Bikaner, Rajasthan (Roll No.
353851)
----Appellant
Versus
1. The State Of Rajasthan, Through Its Home Secretary,
Secretariat, Rajasthan, Jaipur.
2. The Director General Of Police, Police Headquarter,
Rajasthan, Jaipur.
3. Rajasthan Public Service Commission, Through Its
Secretary, Ajmer.
4. Rekha Choudhary D/o Ramesh Choudhary, Aged About 27
Years, R/o VPO Chhan, Tehsil And District Tonk,
Rajasthan, (Roll No. 864983)
5. Surbhi Pathak D/o Satya Prakash Pathak, Aged About 29
Years, R/o 98, Green Nagar, Durgapura, Tonk Road,
Jaipur, Rajasthan. (Roll No. 710759).
----Respondents
For Appellant(s) : Mr. Ram Pratap Saini, Advocate with Mr. Aamir Khan, Advocate For Respondent(s) : Mr. Rajesh Maharishi, AAG with Ms. Kinjal Surana, Advocate Mr. Surendar Meel, Advocate for RPSC
HON'BLE THE ACTING CHIEF JUSTICE MR. MANINDRA MOHAN SHRIVASTAVA HON'BLE MR. JUSTICE ANIL KUMAR UPMAN
Judgment / Order
07/02/2023
[2023/RJJP/001935] (2 of 3) [SAW-1260/2022]
1. Application for condonation of delay in filing the appeal is
considered and the same is allowed. The delay in filing the appeal
is condoned.
2. Heard learned counsel for the appellant.
3. Learned counsel for the appellant submits that the
controversy involved in this appeal is squarely covered by a recent
judgment of Division Bench of this Court dated 19.01.2023 passed
in D.B. Special Appeal Writ No.1066/2022- Jugal Kishore
Gurjar Vs. The State of Rajasthan & Ors. and other connected
matters, wherein following order has been passed:-
1. Heard Mr. Vigyan Shah, learned counsel for the petitioners-appellants and Mr. Rajesh Maharshi, learned Additional Advocate General appearing for the respondents.
2. The petitioners-appellants have preferred these Special Appeals against the common judgment and order dated 16.08.2022 passed by the Writ Court, whereby several writ petitions have been dismissed.
3. The petitioners-appellants are candidates for the post of Sub-Inspector/Platoon Commander pursuant to the advertisement dated 03.02.2021. The petitioners- appellants qualified the written examination and were called for Physical Efficiency Test (PET), which consists of three events i.e. race, long jump and chin-ups. The petitioners-appellants were not declared successful in PET and as such could not qualify for the interview. Aggrieved the petitioner-appellants preferred writ petitions alleging that there was some discrepancy in the videography/chips recording the timings of the race etc., and that the petitioners-appellants have wrongly been ousted from qualifying the PET.
4. It is submitted that the petitioners-appellants raised their grievances by means of a representation to the Director General of Police, a copy of which has been enclosed in some of the writ petitions. The argument proceeds that though in some cases the representation was considered and some relief was granted to the candidates, but the representation of the petitioners-appellants was not considered.
[2023/RJJP/001935] (3 of 3) [SAW-1260/2022]
5. The learned Single Judge has brushed aside the argument on this score by simply stating that a Board was constituted of Higher Officers of the Department i.e. Inspector General of Police, Deputy Inspector General of Police and Superintendent of Police, to have a check and vigil over holding and completing of PET so as to take care of even each and every iota of problem or difficulty, which a candidate may face during the said process. However, the Writ Court falls short of recording any finding as to whether the grievance or representation of the petitioners with regard to PET was considered by such a High Powered Committee.
6. The judgment and order dated 11.10.2022 passed in D.B. Special Appeal Writ No.854/2022- Bhajan Lal Vishnoi Vs. State of Rajasthan & Ors., relied upon by Mr. Rajesh Maharshi, learned Additional Advocate General is of no avail as by the said decision, the Court has only considered that the question of summoning the videography and the chip, is beyond the jurisdiction of the Court.
7. However, in the present case the petitioners- appellants are not asking the Court to examine the videography or the chip, rather are insisting that the grievance with regard to videography/chip raised by them be considered by the authorities themselves or the High Powered Committee constituted by the respondents themselves.
8. In view of the above short point alone, we dispose of these appeals by modifying the impugned judgment and order by directing that the Director General of Police will ensure that the representation of the petitioners-appellants raising grievance with regard to PET may be placed before the High Powered Committee and be examined in accordance with the law, most expeditiously, preferably within a period of two weeks and if representation of any of the candidates is allowed, they would be granted the consequential benefits. Pending applications, if any, stand disposed of."
4. In the light of the above, present appeal is also disposed off
in the similar terms as in Jugal Kishore Gurjar (supra).
(ANIL KUMAR UPMAN),J (MANINDRA MOHAN SHRIVASTAVA),ACTING CJ
Mohita /44
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!