Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Satveer (Belt No. 462) vs State Of Rajasthan (2024:Rj-Jd:38938)
2024 Latest Caselaw 8254 Raj

Citation : 2024 Latest Caselaw 8254 Raj
Judgement Date : 20 September, 2024

Rajasthan High Court - Jodhpur

Satveer (Belt No. 462) vs State Of Rajasthan (2024:Rj-Jd:38938) on 20 September, 2024

Author: Vinit Kumar Mathur

Bench: Vinit Kumar Mathur

[2024:RJ-JD:38938]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                 S.B. Civil Writ Petition No. 15403/2024

Satveer (Belt No. 462) S/o Shri Krishan Kumar, Aged About 34
Years, R/o Ward No. 5 Sanghthiya, Post Lalaniya, Tehsil Nohar
Distt. Hanumangarh (Raj.)
                                                                          ----Petitioner
                                         Versus
1.       State       Of   Rajasthan,         Through         Its      Home   Secretary,
         Secretariat, Jaipur (Raj.).
2.       Director General Of Police, Rajasthan, Jaipur.
3.       Commandant, 3Rd Battalion R.a.c. Bikaner (Raj.).
                                                                       ----Respondents


For Petitioner(s)              :     Mr. Vinod Jhajharia, through VC



         HON'BLE MR. JUSTICE VINIT KUMAR MATHUR

Order

20/09/2024

1. It is submitted by the counsel for the petitioner that the

issue raised in the present writ petition is covered by the

judgment in Dara Singh vs. State of Rajasthan & Ors.: S.B.

Civil Writ Petition No.11973/2012, decided on 17.12.2012.

2. 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.

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

[2024:RJ-JD:38938] (2 of 2) [CW-15403/2024]

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."

3. Learned counsel, therefore, prays that the petitioner may be

permitted to file a detailed representation before the competent

authorities for redressal of his grievances.

4. In view of the above, the present writ petition is disposed of

with liberty to the petitioner to file a representation to the

competent authorities of the department and the competent

authorities of the department are directed to decide the same

within a period of four weeks from the date of receipt of such

representation, keeping in mind the law laid down by this Court in

the case of Dara Singh(supra).

5. 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 petitioner

would be entitled to the relief.

(VINIT KUMAR MATHUR),J 17-SunilS/-

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter