Citation : 2025 Latest Caselaw 16378 Raj
Judgement Date : 8 December, 2025
[2025:RJ-JD:53124]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 23752/2025
Hukma Ram S/o Sh. Ishwar Ram, Aged About 58 Years,
Constable No.1303, Resident Of Village And Post Ankholyan,
District Churu. (Raj.)
----Petitioner
Versus
1. 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, Bikaner, District -Bikaner (Raj.).
----Respondents
For Petitioner(s) : Mr. Bheru Lal Jat
For Respondent(s) : Mr. Ritu Raj Singh Bhati, Govt.
Counsel
HON'BLE MR. JUSTICE MUNNURI LAXMAN
Order 08/12/2025
1. Learned counsel appearing on behalf of the parties jointly
submit that the subject matter in the present writ petition is
squarely covered by the order passed by the Division Bench of this
Court dated 15.01.2025 in S.B. Civil Writ Petition
No.557/2025 titled as 'Arjun Singh & Ors. Vs. State of
Rajasthan & Ors.'.
2. The aforesaid order dated 15.01.2025 reads as follows:
"1. Learned counsel for the petitioners submits that the controversy involved in the present case is squarely covered by a judgment dated 20.12.2023 rendered by a Coordinate Bench of this Court in S.B. Civil Writ Petition No.3873/2019 (Amar Singh & Ors. Vs. State of Rajasthan & Ors.) in the following terms:-
"10. This Court further observes that the judgment rendered by a Division Bench of
(Uploaded on 08/12/2025 at 05:01:34 PM)
[2025:RJ-JD:53124] (2 of 3) [CW-23752/2025]
this Hon'ble Court in the case of State of Rajasthan & Ors. V/s Banney Khan (D.B. Civil Special Appeal(W)No. 763/2011) was challenged before the Hon'ble Apex Court in Civil Appeal No.1766/2015 and the same was affirmed by the Hon'ble Apex Court on 12.05.2015.
11. This Court also observes that the petitioners were appointed on the post in question as M.T. Cadre and thereafter, their next promotional post was Head Constable and then Sub-Inspector as per the M.T. Cadre, and therefore it is clear that the petitioners are eligible for pay scale of the next promotional post, but the said benefit was denied by the respondents, which is not justified in law.
12. This Court further observes that the petitioners at the completion of 9 years of regular services, were granted the pay scale of the next promotional post, but thereafter, on completion of 18 years of the services, the respondents did notgrant them the benefits of the next promotional post, which impugned action is not sustainable in the eye of law, because the respondents at the first instance i.e. completion of 9 years of services considered the petitioners for next promotional pay scale as per the M.T. Cadre, but at the same time, denied them the same benefit on completion of 18 years of service.
13. This Court also observes that the impugned action of denial of grant of the pay scale of the next promotional post to the petitioners by the respondents and granting the petitioners the pay scale of different Cadre i.e. Assistant Subinspector is not permissible in the eye of the law.
14. Thus, in light of the above observations and aforequoted precedent laws as well as looking into the factual matrix of the present case, the present petition is allowed and the impugned order dated 10.12.2018 is quashed and
(Uploaded on 08/12/2025 at 05:01:34 PM)
[2025:RJ-JD:53124] (3 of 3) [CW-23752/2025]
set-aside, while directing the respondents to grant to the petitioners the pay scale benefits of the next promotional post as per the M.T. Cadre i.e Sub-Inspector from the date the petitioners became eligible therefor. All pending applications stand disposed of."
2. Learned counsel, therefore, seeks liberty to approach the respondents by way of filing an appropriate representation for redressal of petitioners' grievances in light of the judgment rendered by this Court in the case of Amar Singh (supra). He further prays that the respondents may be directed to consider and decide the representation at the earliest.
3. Considering the limited prayer made by learned counsel for the petitioners, the writ petition is disposed of with a direction to the petitioners to approach the respondents by way of filing are presentation for redressal of their grievances in light of the judgment rendered by this Court in the case of Amar Singh(supra).
4. In the event of filing such representation by the petitioners, the respondents shall consider and decide the same in accordance with law within a period of six weeks from the date of receipt of such representation.
5. Without going into the merits of the case, the present writ petition has been disposed of considering the submissions made by learned counsel for the petitioners. The respondent authorities will be free to examine the representation to be filed by the petitioners in accordance with law after taking into consideration the facts and circumstances of his case.6.Stay application also stands disposed of, accordingly."
3. Accordingly, the present writ petition is disposed of in the
same terms as passed in the case of Arjun Singh & Ors. (supra).
4. All the pending applications, if any, shall stand disposed of.
(MUNNURI LAXMAN),J 209-BhumikaP/-
(Uploaded on 08/12/2025 at 05:01:34 PM)
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!