Citation : 2023 Latest Caselaw 9905 Raj
Judgement Date : 20 November, 2023
[2023:RJ-JD:39691]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 18149/2023
Kavita Mechu D/o Sh. Indder Singh, Aged About 26 Years, Resident Of Village And Post Gorir, Tehsil Khetri, District Jhunjhunu (Raj.)
----Petitioner Versus
1. The State Of Rajasthan, Through Its Secretary, Department Of Home, Government Secretariat, Jaipur (Raj.)
2. The Principal Secretary, Department Of Finance (Rules), Government Of Rajasthan, Government Secretariat, Jaipur (Raj.).
3. Director General Of Police, Police Head Quarter, Lal Kothi, Jaipur (Raj.)
4. Superintendent Of Police, Ajmer, District Ajmer (Raj.)
----Respondents
For Petitioner(s) : Mr. O.P. Sanghwa For Respondent(s) : Mr. Manish Vyas, AAG
HON'BLE MR. JUSTICE KULDEEP MATHUR
Order
20/11/2023
It is submitted by the counsel for the petitioners that the
issue raised in the present writ petition is covered by the
judgment in Dara Singh v. State of Rajasthan & Ors.: S.B.Civil
Writ Petition No.11973/2012, decided on 17.12.2012.
In the case of Dara Singh (supra), a coordinate Bench of this
Court, inter alia, directed as under:
"Learned counsel for the petitioner submits that realizing the mistake, appointment has been given, thus, grievance of petitioner to the extent is redressed, but appointment should have been made effective from the date candidates lesser in merit were given appointment with notional benefits.
[2023:RJ-JD:39691] (2 of 2) [CW-18149/2023]
In view of the prayer made and taking note of the order dated 13.12.2012 whereby petitioner is given appointment realizing mistake by the respondents, I consider it proper to direct that aforesaid appointment should be treated from the date when lesser meritorious candidates were given. The petitioner would, accordingly, be entitled to the notional benefits and seniority from the date persons with less merit were given appointment. The actual benefits would be allowed from the date of joining pursuant to the order dated 13.12.2012. With the aforesaid, writ petition stands disposed of."
In view of the submissions made, the writ petition filed by
the petitioners is disposed of with similar directions to the
respondent Nos.3 & 4 as given in the case of Dara Singh (supra).
The order has been passed based on the submissions made
in the petition, the respondents would be free to examine the
veracity of the submissions made in the petition and only in case,
the averments made therein are found to be correct, the
petitioners would be entitled to the relief.
(KULDEEP MATHUR),J 74-divya/-
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!