Citation : 2025 Latest Caselaw 4940 Raj
Judgement Date : 20 January, 2025
[2025:RJ-JD:3525]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 1014/2025
1. Shyodayal S/o Jethu Ram, Aged About 48 Years,
Constable Belt No 413/99, R/o Tejaji Chowk, Gahlota,
District Jaipur, (Raj.)
2. Shakti Singh S/o Mohan Singh, Aged About 46 Years,
Constable Belt No. 241/10, R/o C-209, Khushi Marble
City, Ramner Road, Kishangarh, District Ajmer (Raj.)
----Petitioners
Versus
1. The State Of Rajasthan, Department Of Home, Through
Its Secretary, Govt. Secretariat, Jaipur (Raj.).
2. The Principal Secretary, Department Of Finance (Rules),
Government Of Rajasthan, Government Secretariat,
Jaipur (Raj.).
3. The Adgp (Armed Battalion), Police Head Quarter,
Lalkothi, Jaipur (Raj.).
4. The Commandant, Police Training School, Kishangarh,
Ajmer (Rajasthan).
5. The Commandant, 9Th Battalion Rajasthan Armed
Constabulary (Rac), Headquarter Tonk (Rajasthan).
6. The Commandant, 10Th Battalion Rajasthan Armed
Constabulary (Rac), Headquarter Bikaner (Rajasthan).
----Respondents
For Petitioner(s) : Mr. O.P. Sangwa.
For Respondent(s) :
HON'BLE MR. JUSTICE ARUN MONGA
Order (Oral)
20/01/2025
1. Petitioners herein seek a direction to the respondents to
grant them notional benefits, pay fixation, and seniority from the
date of their appointment to the post of Constable, as has been
granted to their counterparts.
[2025:RJ-JD:3525] (2 of 2) [CW-1014/2025]
2. At the outset, it is submitted by learned counsel for the
petitioners that the issue raised in the present writ petition is
covered by an order dated 17.12.2012 passed by a Co-ordinate
Bench of this Court in S.B. Civil Writ Petition
No.11973/2012 : Dara Singh Vs. State of Rajasthan & Ors.
He submits that the petitioners are sanguine that, in case they are
allowed to file a representation individually qua the grievance
raised in the present writ petition and the same is considered in
light of the aforesaid judgment, they will be meted out with
favorable treatment.
3. In view of the aforesaid, without commenting on the merits
of the case, the petition filed by the petitioners is disposed of with
a direction to the competent authority to decide the
representation (may file fresh, if not already filed) of the
petitioners, in accordance with law, keeping in view the
observations made in the case of Dara Singh (supra), as
expeditiously as possible.
4. Pending application(s), if any, stand disposed of.
(ARUN MONGA),J 34-DhananjayS/Rmathur/-
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!