Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sharvan Kumar vs State Of Rajasthan (2025:Rj-Jd:2090)
2025 Latest Caselaw 4429 Raj

Citation : 2025 Latest Caselaw 4429 Raj
Judgement Date : 13 January, 2025

Rajasthan High Court - Jodhpur

Sharvan Kumar vs State Of Rajasthan (2025:Rj-Jd:2090) on 13 January, 2025

[2025:RJ-JD:2090]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                  S.B. Civil Writ Petition No. 16560/2023

Sharvan Kumar S/o Sh. Pelad Ram, Aged About 28 Years,
Resident Of Village Deora, Tehsil Chitalwana, District Sanchore.
                                                                       ----Petitioner
                                       Versus
1.       State Of Rajasthan, Through Its Secretary, Department Of
         Home, Government Of Rajasthan, Jaipur.
2.       Director General Of Police, Rajasthan, Jaipur.
3.       Superintendent Of Police, District Jalore.
4.       Director, Secondary Education, Rajasthan, Bikaner.
5.       Joint      Director       (School     Education),          Department    Of
         Secondary Education, Pali.
                                                                    ----Respondents


For Petitioner(s)              :    Mr. Hapu Ram.
For Respondent(s)              :    Mr. Raj Singh Bhati on behalf of
                                    Mr. Ritu Raj Singh Bhati, Govt.
                                    Counsel.
                                    Mr. Sandeep Soni on behalf of
                                    Mr. B.L. Bhati, AAG.



                 HON'BLE MR. JUSTICE ARUN MONGA

Order (Oral)

13/01/2025

1. The petitioner herein seeks a direction to the respondents to

relieve him from the post of Constable to join on the post of

Lecturer School Education in Political Science Subject pursuant to

his appointment letter dated 07.10.2023 (Annex.3) without

insisting for payment of training expenses/salary.

2. Brief facts first. On 28.09.2018, the petitioner came to be

appointed on the post of Constable by the Superintendent of

Police, Jalore.

[2025:RJ-JD:2090] (2 of 4) [CW-16560/2023]

2.1. It is relevant to mention that after completion of two years'

mandatory probation period, the respondent Department had

regularized the services of the petitioner.

2.2. On 28.04.2022, the Rajasthan Public Service Commission,

Ajmer had issued an advertisement No. 02/2022-23 whereby the

applications were invited on the post of Lecturer School Education

in various different subject from the eligible candidates. The

petitioner applied for the said post and appeared in the written

examination.

2.3. The RPSC had announced the result of the written

examination, and thereafter, the petitioner was called for

document verification. Ultimately, the Director had issued an

appointment order dated 07.10.2023, the petitioner was

appointed as Lecturer School Education and posted at the

Government Senior Secondary School, Sevdi.

2.3. As the petitioner was working as a Constable in Rajasthan

Police, the petitioner submitted an application on 09.10.2023

before the respondent SP, Jalore, requesting to be relieved from

the present post so that he could join the newly appointed post.

However, the respondent authorities did not accept the petitioner's

application and did not relieve him.

2.4. The petitioner is already working as a Constable in Jalore and

has submitted am application before the respondent authorities,

requesting to be relieved from the present post so that he can join

the newly appointed post. However, the respondent authorities are

not relieving the petitioner and are pressuring and compelling him

to resign from the post and deposit training expenses. Hence this

petition.

[2025:RJ-JD:2090] (3 of 4) [CW-16560/2023]

3. In the aforesaid backdrop, I have learned counsel for the

petitioner as well as learned counsel for the respondents and have

gone through the case file.

4. At the very outset, learned counsel for the respondents

submits that the petitioner was relieved from the police

department.

5. Learned counsel for the petitioner submits that although the

petitioner was relieved, the respondents recovered training

expenses and his salary for the period he worked in the

department. Therefore, he is confining his prayer solely to the

request that the respondents refund the salary recovered from

him upon his resignation from the post of Constable.

6. First and foremost, my attention has been drawn to a

judgment rendered in Arun Choudhary Vs. State of Rajasthan

& Ors. (S.B. Civil Writ Petition No.5255/2013) decided on

19.02.2016 passed by a Coordinate Bench of this Court. Relevant

of the same is reproduced hereinbelow:

"Having regard to the facts aforesaid especially the latest judgment of the coordinate bench rendered at Principal Seat in Bhanwar Lal vs. State of Rajasthan & Ors.,S.B. Civil Writ Petition No. 8934/2013 decided on 28.1.2014, the present petitions deserve to be disposed of with direction that if the petitioners have already deposited the amount of training expenses as per the circular of the Director General of Police dated 30.9.2008, the respondent‐ Education Department shall release their salary. The fact about the deposit of the training expenses shall be verified by the concerned Superintendent of Police on the petitioners' approaching him along with copy of this order, who shall have the training expenses computed as per the aforesaid circular dated 30.9.2008.

On NOC being issued by him, the Education Department shall release the salary of the petitioners. It is further directed that if any amount in excess is found to have been deposited by the petitioners or recovered from them

[2025:RJ-JD:2090] (4 of 4) [CW-16560/2023]

under the head of training expenses, the same is liable to be refunded to the petitioners within two months. If the salary for the earlier period has been with held by the respondents, it shall be released within two months too."

7. Apropos, on a Court query posed to learned counsel for the

petitioner that if the petitioner is willing to forego his claim qua

the amount of training expenses incurred by him, learned counsel

for the petitioner states that he has instructions from the

petitioner that he shall not stake his claim on the training

expenses if the rest of the salary is refunded to him.

8. In the premise, I see no reason as to why the benefit of

judgment / order in Arun Choudhary, ibid, be also not accorded

to the petitioner.

9. Accordingly, the petition is allowed. The respondents are

directed to refund the excess amount recovered from his

salary/allowances and/or refund rest of his salary after retaining

training expenses incurred by petitioner, within a period of eight

weeks from the date the petitioner approaches the respondents

with a web-print of the instant order.

10. Pending application(s), if any, stand disposed of.

(ARUN MONGA),J 40-Mohan/-

                                    Whether Fit for Reporting -     Yes / No









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