Monday, 08, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kamal Kant Gangwal vs State Of Rajasthan (2024:Rj-Jd:9725)
2024 Latest Caselaw 1885 Raj

Citation : 2024 Latest Caselaw 1885 Raj
Judgement Date : 26 February, 2024

Rajasthan High Court - Jodhpur

Kamal Kant Gangwal vs State Of Rajasthan (2024:Rj-Jd:9725) on 26 February, 2024

Author: Rekha Borana

Bench: Rekha Borana

[2024:RJ-JD:9725]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                    S.B. Civil Writ Petition No. 2629/2024

Kamal Kant Gangwal S/o Kranti Kumar Gangwal, Aged About 58
Years, A-84 (919) Siddarth Nagar, Near Jain Mandir, Jawahar
Circle, Jaipur.
                                                                       ----Petitioner
                                       Versus
1.       State Of Rajasthan, Through Chief Secretary, Govt. Of
         Rajasthan, Secretariat, Jaipur.
2.       State Of Rajasthan, Through Principal Secretary
         Department Of Personnel And Training Government
         Secretariat, Jaipur.
3.       The Deputy Secretary, Department Of Administrative
         Reforms (Group-3), Secretariat, Jaipur.
4.       The Registrar, Board Of Revenue, Ajmer.
5.       The District Collector, Jhalawar.
6.       The District Collector, Jaipur.
                                                                    ----Respondents


For Petitioner(s)            :     Mr. Surendra Choudhary



              HON'BLE MS. JUSTICE REKHA BORANA

Order

26/02/2024

1. Learned counsel for the petitioner submits that in similar

circumstances and similar matters, the Division Bench of this

Court in The Director, Secondary Education, Rajasthan,

Bikaner Vs. Narendra Kumar Boolchandani & Ors.; D.B.

Special Appeal Writ No.362/2020 (decided on 04.02.2022),

while considering the aspect that the issue in question has arisen

in large number of cases and the Government has accepted the

stand and granted the benefits, disposed of the appeals with the

following directions:-

"Learned counsel for the petitioners, however, submitted that the issue is arising in large number of cases and in several departments, the Government has accepted the

[2024:RJ-JD:9725] (2 of 2) [CW-2629/2024]

stand and granted the benefits. If the petitioners are not granted similar benefits, it would amount to discriminatory treatment. Whatever be the grievance of the petitioners they can be resolved at the level of the administration or by the Court through bipartite hearing. In view of the peculiar circumstances, these appeals are disposed of by permitting the Government to take into account the representations already made or to be filed by any of the petitioners within one month. In the process, the authorities will bear in mind the stand taken by the department in similar cases. Such representations would be decided in accordance with law unmindful of the observations and directions issued by the learned Single Judge in the impugned orders. Eventually, if the grievances of the petitioner still survive after the Government decision, it is open for the petitioners to seeks redressal thereafter in accordance with law."

2. Learned counsel for the petitioner submits that the present

writ petition of the petitioner may also be disposed of in light of

the abovementioned judgment.

3. In view of the submission made, the present writ petition is

disposed of with the same directions as issued by the Division

Bench of this Court in the case of Narendra Kumar

Boolchandani (supra).

4. The order has been passed based on the submissions made

in the petition and by learned counsel for the petitioner before this

Court. 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, appropriate

orders would be passed in favour of the petitioner.

(REKHA BORANA),J 9-T.Singh/Chhavi/-

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 : MAIMS

 
 
Latestlaws Newsletter