Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Garvit Vyas vs State Of Rajasthan ...
2025 Latest Caselaw 3599 Raj

Citation : 2025 Latest Caselaw 3599 Raj
Judgement Date : 1 August, 2025

Rajasthan High Court - Jodhpur

Garvit Vyas vs State Of Rajasthan ... on 1 August, 2025

Author: Kuldeep Mathur
Bench: Kuldeep Mathur
[2025:RJ-JD:34054-DB]                  (1 of 12)                              [SAW-111/2025]


      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                D.B. Spl. Appl. Writ No. 111/2025
                                            in
              S.B. Civil Writ Petition No.1954/2022

Garvit Vyas S/o Sh. Shashank Vyas, Aged About 24 Years, R/o
Chabili Ghati, Bikaner District Bikaner, Rajasthan.
                                                                             ----Appellant
                                       Versus
1.       State Of Rajasthan, Through The Secretary,                                 Home
         Department, Govt. Of Rajasthan, Jaipur.
2.       The Director General Of Police, Rajasthan, Jaipur.
3.       Mukesh Choudhary S/o Rameshwar Lal Choudhary, R/o
         C/o Office Of Director General Of Police, Rajasthan,
         Jaipur.

                                                                      ----Respondents


For Appellant(s)              :     Mr. Kamal Kishore Dave.
For Respondent(s)             :     Mr. B.L. Bhati, AAG.
                                    Mr. Manoj Bhandari, Sr. Advocate with
                                    Mr. Nes Gupta.



           HON'BLE MR. JUSTICE KULDEEP MATHUR
      HON'BLE MR. JUSTICE BALJINDER SINGH SANDHU

                                  JUDGMENT
01/08/2025


BY THE COURT : (PER HON'BLE SANDHU, J.)

1. The present Special Appeal (Writ) has been directed against

the order dated 10.10.2024 passed by the learned Single Judge,

whereby the writ petition filed by the appellant-petitioner was

dismissed.

2. Brief facts giving rise to the present appeal are that the

Director General of Police, Rajasthan, Jaipur issued an

advertisement dated 28.12.2019 under Rule 17(2)(a) of the

[2025:RJ-JD:34054-DB] (2 of 12) [SAW-111/2025]

Rajasthan Police Subordinate Service Rules, 1989 (hereinafter

referred to as 'the Rules of 1989) for direct recruitment to the

post of Sub-Inspector/Platoon Commander under the sports

quota. Under Rule 17(2)(a) of the Rules of 1989, there is a

provision for filling up the posts upto 10% of the total vacancies

by giving preference to the Sportspersons. Total 68 posts were

advertised out of which, one post for the sport Body Building was

advertised. The appellant-petitioner, being eligible, applied for one

post for the sport Body Building under the EWS category. The

respondent No.3- Mukesh Choudhary also applied for the same,

however, in the provisional assessment of the application forms,

his form was rejected with the remark "invalid certificate".

However, during the course of provisional assessment of

application forms, the respondents issued an amended

advertisement dated 29.06.2021 in furtherance of the earlier

advertisement dated 28.12.2019, in view of the notification dated

16.074.2021 and increase in posts. The total posts were increased

to 81 and the fresh online application forms for all the posts were

invited, including the 13 additional posts and, fresh dates were

mentioned for submission of the application forms. The online

application forms were invited from 30.06.2021 to 14.07.2021.

The respondent No.3, in pursuance to the amended

advertisement, submitted a fresh application along with a fresh

sport certificate and his candidature was considered. Since, he

was given the higher marks for his sport certificate, he stood

higher in merit than the appellant-petitioner and he was selected

for the post of Sub-Inspector/Platoon Commander. Since the

respondent No.3 was selected, the appellant-petitioner could not

[2025:RJ-JD:34054-DB] (3 of 12) [SAW-111/2025]

find place in the select list and therefore, being aggrieved against

the selection of the respondent No.3, he preferred the above-

numbered writ petition before the learned Single Bench, laying

challenge to the select list dated 25.01.2022, praying that the

same may be corrected and he may be given appointment on the

post of Sub-Inspector/Platoon Commander with all consequential

benefits.

3. Learned Single Judge, after hearing the arguments advanced

by the learned counsel for the parties and, considering the

material available on record, dismissed the writ petition vide order

dated 10.10.2024 while holding that there is no illegality in the

selection of the respondent No.3 and his candidature was rightly

considered in light of the conditions of the advertisement.

4. Shri Kamal Kishore Dave, learned counsel representing the

appellant-petitioner, while laying down challenge to the order

passed by the learned Single Judge, has stated that earlier the

application of the respondent No.3 submitted in pursuance to the

advertisement dated 28.12.2019 stood rejected and therefore, the

subsequent application which was filed in pursuance to the

amended advertisement dated 29.06.2021 could not have been

entertained and hence, the selection of the respondent No.3 based

upon the second application, is illegal and unjustified being in

clear contravention to the condition No.2 of the amended

advertisement dated 29.06.2021.

5. Shri Dave further argued that the earlier application of the

respondent No.3 was rejected on the ground that his sport

certificate was not as per the norms and hence, now the certificate

filed along with the second application could not have been

[2025:RJ-JD:34054-DB] (4 of 12) [SAW-111/2025]

considered. It is further argued by the learned counsel that the

certificate filed by the respondent No.3 has been issued by the

Indian Body Builders Federation (hereinafter referred to as 'the

IBBF') and the same being not a body recognized by the Indian

Olympic Association (IOA) and not enumerated under condition

No.9 of the advertisement dated 28.12.2019, could not have been

taken into consideration. Learned counsel for the appellant-

petitioner has further argued that since the sports certificate of

the respondent No.3 itself could not have been considered,

therefore, the grant of weightage of marks upon the same is not

justified and his selection deserves to be cancelled. On the other

hand, the appellant-petitioner has the certificate issued by the

Maharaja Ganga Singh University, Bikaner which is a member of

the Association of Indian Universities (AIU) and hence, was a valid

certificate for which 25 marks have been awarded and therefore,

his candidature deserved to be considered and selected for the

advertised post. Learned counsel thus prayed that the selection of

the respondent No.3 may kindly be cancelled and the appointment

be offered to the appellant-petitioner on the post of Sub-

Inspector/Platoon Commander with all consequential benefits.

6. Per contra, Mr. Manoj Bhandari, Sr. Adv. assisted by Mr. Nes

Gupta, learned counsel appearing on behalf of the respondent

No.3 - Mukesh Choudhary vehemently opposed the submissions

advanced by the counsel for the appellant-petitioner. He urged

that the Director General of Police, Rajasthan, Jaipur had first

issued the advertisement on 28.12.2019 wherein, a total of 68

vacant posts for Sub-Inspector/ Platoon Commander were

advertised and in pursuance thereto, the respondent No.3 -

[2025:RJ-JD:34054-DB] (5 of 12) [SAW-111/2025]

Mukesh Choudhary filled an application along with the sport

certificates as he had at that relevant time, however, the same

was not found to be as per the norms and therefore, his

candidature was not considered. However, during the course of

provisional assessment of the applications, an amended

advertisement was issued on 29.06.2021, wherein the total

number of vacant posts were increased from 68 to 81 and the

entire vacancy was re-advertised and the applications were re-

invited. The online applications were called between 30.06.2021 to

14.07.2021. A condition No.2 was inserted only for the sake of

convenience for the already existing applicants so that they are

not hassled to again fill the application forms. It is argued that the

condition No.2 does not put a bar on filling of the fresh

applications and since, the respondent No.3 had acquired the

fresh sports certificate, he applied by way of submitting a fresh

application along with the new certificate which was pertaining to

the Body Building National Championship held on 3 rd to 4th April,

2021. Therefore, it is stated that the respondent No.3 was right in

submitting the second application form in light of the amended

advertisement dated 29.06.2021. Learned Senior Counsel Shri

Bhandari further submitted that the IBBF is a duly recognised

federation by the Ministry of Youth Affairs and Sports,

Government Of India and hence, the certificate issued by such a

recognised federation/association/body deserves to be considered

for grant of weightage of marks. The selection committee, only

upon verifying the same, has considered the sport certificate of

the respondent No.3 to be valid and only thereafter, has selected

[2025:RJ-JD:34054-DB] (6 of 12) [SAW-111/2025]

him, and there is no illegality in considering the candidature of the

respondent No.3.

7. Shri B.L. Bhati, learned AAG appearing on behalf of the

respondent-State has argued that the selection undertaken by the

authorities is in accordance with Rule 17(2)(a) of the Rules of

1989 and as per the same, the preference has been given to the

Outstanding Sportsperson in various sports. He further submits

that the information was sought from the Indian Olympic

Association as well as the Ministry of Youth Affairs and Sports,

Government Of India regarding the recognised National Sports

Federations and Associations and only upon receiving the list of

the same from the Government of India, the sport certificate

issued to the respondent No.3 by the IBBF was considered and the

marks were accorded for the same. The learned AAG further

submits that the selection process has been conducted in just and

fair manner and there is no illegality in the same.

8. We have heard the submissions advanced at Bar by the

learned counsel for the respectively parties and perused the

material available on record so also the impugned order dated

10.10.2024 passed by the learned Single Judge.

9. The main arguments raised by learned counsel for the

appellant-petitioner in the writ petition as well as in the special

appeal laying challenge to the impugned order dated 10.10.2024

passed by the learned Single Judge, are that firstly, the second

application of the respondent No.3 could not have been considered

in light of the condition No.2 of the amended advertisement dated

29.06.2021 and secondly, the certificate submitted along with the

second application issued by the IBBF (Annexure-R/03/05), was

[2025:RJ-JD:34054-DB] (7 of 12) [SAW-111/2025]

not issued by a recognized association as enumerated in condition

No.9 of the advertisement dated 28.12.2019 and hence, the same

could not have been considered.

10. We will firstly examine the argument raised by the counsel

for the appellant-petitioner regarding the acceptance of the

second application form submitted by the respondent No.3. The

first advertisement was issued on 28.12.2019 by the Director

General of Police, Rajasthan, Jaipur, wherein 68 vacant posts

were advertised and the applications were called for the same.

During the provisional assessment of the application forms, the

amended advertisement was issued on 29.06.2021, whereby the

posts were increased to 81 and the applications were re-invited for

these posts. The first paragraph of the amended advertisement

dated 29.06.2021 reads as under:-

"bl dk;kZy; ds foKfIr Øekad u&5¼7½iq-Qks-@m-fu- @2019@6279 fnukad 28-12-2019 ds }kjk mi fujh{kd@IykVwu dek.Mj ¼[ksy dksVk½ lh/kh HkrhZ 2019 gsrq dqy 68 in foKkfIr fd, x, FksA vkxkeh o'kZ esa 13 vfrfjDr in miyC/k gksus ,oa dkfeZd ¼d&2½ dh foHkkx dh vf/klwpuk fnukad 16-04-2021 }kjk vkfFkZd :i ls detksj oxZ ds vH;fFkZ;ksa dks vk;q lhek esa NwV iznku fd, tkus ds QyLo:i dqy 81 inksa ¼ukWu Vh,lih&72] Vh,lih&9½ gsrq iqu% vkWuykbZu vkosnu i= vkeaf=r fd, tkrs gSA"

11. From a bare perusal of the first paragraph of the amended

advertisement dated 29.06.2021, it is clear that the earlier

advertisement has been amended, posts have been increased and

the applications have been re-invited for all the posts. The earlier

advertisement dated 28.12.2019 has for all purposes merged with

the amended advertisement dated 29.06.2021. New dates of

submission of application forms were also given and the last date

was fixed as 14.07.2021. Only for the purpose of convenience to

[2025:RJ-JD:34054-DB] (8 of 12) [SAW-111/2025]

the already existing applicants, the condition No.2 was inserted so

as to avoid unnecessary submission of the application forms. The

condition No.2 did not put a complete bar on submission of forms

by the candidates and if any candidate, who was eligible as per

the amended advertisement dated 29.06.2021, could fill the

application form.

12. The respondent No.3 participated in the Body Building

National Championship held by the Indian Body Builders

Federation (IBBF) from 3rd to 4th April, 2021, and he secured "3 rd

Place" in the Senior Men's Body Building above 100 kgs. category.

This certificate was a national level certificate which was certainly

acquired after the advertisement dated 28.12.2019, but before

the cut off date of submission of application form mentioned in the

amended advertisement dated 29.06.2021 i.e. 14.07.2021 and

hence, he being otherwise eligible under the conditions of the

advertisement dated 29.06.2021, submitted the fresh application

form.

13. Any person, who was eligible as per the cut off dates of the

amended advertisement dated 29.06.2021, could have applied

and so did the respondent No.3 and hence, there can be no

illegality in accepting the second application form of the

respondent No.3 by the respondent authorities even if his first

application was rejected before the conclusion of the selection

process on the ground of "certificate not as per norms". Now, since

the respondent No.3 had acquired a new sport certificate and was

within the cut off date specified in the amended advertisement

[2025:RJ-JD:34054-DB] (9 of 12) [SAW-111/2025]

dated 29.06.2021, he was in his right to fill the fresh application

and the same has been rightly considered.

14. Now, we consider the second argument raised by the counsel

for the appellant-petitioner regarding the validity of the sport

certificate that was submitted by the respondent No.3 issued by

the IBBF. While examining this ground, we see that as per the

condition No.9 of the advertisement dated 28.12.2019, the

certificate issued by the authorities mentioned therein were to be

considered and it is alleged by the appellant-petitioner that the

Indian Body Builders Federation (IBBF) is not recognized by any of

the authorities mentioned in the condition No.9 or the certificate

has not been issued by any of the authorities mentioned in the

condition No.9. In the advertisement dated 28.12.2019, as

amended on 29.06.2021, one post for Body Building sport was

reserved.

15. In the reply submitted by the State, specially the additional

affidavit filed on 04.05.2022, it is clearly stated that the Selection

Board sought information from the Indian Olympic Association

(IOA) regarding all approved/sanctioned

federations/associations/bodies and the approved tournaments

(games) organized by the federations/associations/bodies. Vide

letter dated 26.10.2021, the Indian Olympic Association (IOA)

replied that none of the federation/association/body is recognized

by the Indian Olympic Association for the Body Building sport.

Thereafter, the Selection Board sought information from the

Ministry of Youth Affairs and Sports, Government Of India

regarding the recognized federation/association/body which

[2025:RJ-JD:34054-DB] (10 of 12) [SAW-111/2025]

conducts tournaments of Body Building and as per the letter

issued by the Ministry of Youth Affairs and Sports, Government Of

India, the "Indian Body Builders Federation (IBBF)" is recognized

for conducting body building tournament and that the Indian Body

Builders Federation (IBBF) is also recognized by the All India

Police Sports Control Board. From a bare perusal of the letters

dated 26.10.2021, 01.02.2019 and 02.06.2020, it is clear that the

Indian Body Builders Federation (IBBF) is recognized by the

Ministry of Youth Affairs and Sports, Government of India and it

finds place along with the other federations and association of the

national level, which are also recognized by the Government of

India. From a bare perusal of these letters, it can safely be

concluded that the Indian Body Builders Federation (IBBF) is a

national level federation duly recognized by the Ministry of Youth

Affairs and Sports, Government of India and hence, the

certificates issued by it are certainly recognizable and deserve to

be considered for the purpose of recruitment and weightage of

marks.

16. The whole concept of recruitment under Rule 17(2)(a) of the

Rules of 1989, which is a proviso to the procedure for recruitment,

is selection of sportsperson having proficiency in games and

sports, by DG cum IG of Police. For the purpose of the same, the

certificate acquired by the sportsperson at State, National and

International levels are considered. The certificates are issued by

the different associations/federations/bodies which are recognised

at different levels. Such associations/federations/bodies should be

recognised so that there is authenticity of the tournaments held by

[2025:RJ-JD:34054-DB] (11 of 12) [SAW-111/2025]

such associations/federations/bodies and of the certificates issued

by them. When such associations/federations/bodies are duly

recognised, then the certificate issued by them deserves to be

considered and appropriate marks are required to be accorded, so

that the genuine sportsperson get recognition. Once the body is

recognized by the Ministry of Youth Affairs and Sports,

Government of India and its recognition is duly renewed, there is

no reason not to recognize the certificate issued by such a

body/federation. Hence, in the present case, once the IBBF is duly

recognised by the Government of India itself, there is no reason to

believe that it is not a recognised body or is not a competent body

to issue the sport certificate.

17. Moreover, the Selection Board has exercised due caution and

had sought the information from the Government of India and

only upon receiving the authentic information, they have acted

upon and have recognized the certificate issued by the Indian

Body Builders Federation (IBBF), specially in light of the fact that

there is no other body recognized at the national level or affiliated

with the Indian Olympic Association, and if that is taken to be so,

then there would be no national level body which is recognized

and whose certificate could be held to be valid. In view of the

same, the Selection Committee has not committed any error while

considering the certificate of the respondent No.3 issued by the

IBBF. There is no dispute about the marks that had been awarded

for the sports certificate held by the respondent No.3 and the

appellant-petitioner. The respondent No.3 was entitled for higher

[2025:RJ-JD:34054-DB] (12 of 12) [SAW-111/2025]

marks as per Clause No.3 of Condition No.10(A) of the

advertisement dated 28.12.2019 and he has rightly been awarded

so and, as the respondent No.3 was higher in merit, he has rightly

been selected and offered appointment and we find no illegality

therein.

18. The learned Single Judge, while considering the merits of the

case, has dealt with both the grounds extensively and we fully

agree with the findings recorded by the learned Single Judge in

the impugned order dated 10.10.2024 which does not call for any

interference by this Court, in exercise of its appellate jurisdiction.

19. As an upshot of the discussion made herein above, we find

no force in the instant Special Appeal and the same is thus

dismissed.

(BALJINDER SINGH SANDHU),J (KULDEEP MATHUR),J

60-Tikam/Mrityunjay Singh/-

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