Citation : 2025 Latest Caselaw 3744 Raj
Judgement Date : 6 January, 2025
[2025:RJ-JD:667]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 102/2025
Rina Kunwar Rajput D/o Shri Jagdish Singh Rajput, Wife Of Shri Yogendra Singh, Aged About 28 Years, Resident Of Village / Post Gordhanpura, Asnawar, District Jhalawar, Presently Residing At C/o Shri Swaroop Singh, Village / Post Ransi Gaon, Tehsil Bilara, District Jodhpur (Raj.).
----Petitioner Versus
1. State Of Rajasthan, Through Its Principal Secretary, Medical And Health Services, Government Secretariat, Jaipur.
2. Director (Non-Gazetted), Medical, Health And Family Welfare Department, Health Bhawan, Rajasthan, Jaipur.
3. The Director, State Institute Of Health And Family Welfare (Sihfw), Jhalana Doongri, Ghat Ki Guni, Jaipur-302004.
----Respondents
For Petitioner(s) : Mr. Yash Pal Khileree For Respondent(s) : Mr. Tanuj Jain for Mr. Mukesh Dave
JUSTICE DINESH MEHTA
Order
06/01/2025
1. The petitioner has been denied appointment under Economic
Weaker Section (hereinafter referred to as 'EWS') category on the
ground that she is an original resident of Madhya Pradesh.
2. While arguing that EWS reservation is not a caste based
reservation, learned counsel submitted that the judgment of
Hon'ble the Supreme Court in the case of Ranjana Kumari vs.
State of Uttarakhand, reported in (2019) 15 SCC 664 will not
be applicable in the present case.
[2025:RJ-JD:667] (2 of 2) [CW-102/2025]
3. Learned counsel for the petitioner relied upon the judgment
dated 21.09.2022 passed by this Court in the case of Aman
Kumari vs. State of Rajasthan & Ors. (S.B. Civil Writ Petition
No. 7512/2022), and prayed that petitioner's petition be allowed.
4. Mr. Jain, learned counsel appearing for the respondents could
not dispute the aforesaid position of facts and law and submitted
that the State has preferred an appeal in similar case being D.B.
Special Appeal (Writ) No.1248/2024.
5. Be that as it may.
6. Since, the order passed in case of Aman Kumari (supra) has
attained finality, sans any challenge thereto, the present writ
petition is allowed.
7. Consequently, the decision of the Committee taken in its
meeting dated 15.11.2024 qua the petitioner is hereby quashed.
8. The respondents are directed to accord appointment to the
petitioner, if she is otherwise eligible and meritorious, obviously
while considering her to be a candidate of EWS category.
9. Needful be done within a period of three months from today.
10. Stay application stands disposed of, accordingly.
(DINESH MEHTA),J 148-Mak/-
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!