Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Reetika Jain vs Rajasthan Public Service Commission ...
2025 Latest Caselaw 10623 Raj

Citation : 2025 Latest Caselaw 10623 Raj
Judgement Date : 16 June, 2025

Rajasthan High Court - Jodhpur

Smt. Reetika Jain vs Rajasthan Public Service Commission ... on 16 June, 2025

[2025:RJ-JD:27265]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Civil Writ Petition No. 11966/2025
Smt. Reetika Jain D/o Shri Sohan Lal Jain, Aged About 34 Years,
R/o Jain Mandir Road, Salumbar, Tehsil-Sarada, Deopura,
District- Udaipur (Raj.) -313001.
                                                                   ----Petitioner
                                    Versus
Rajasthan Public Service Commission (RPSC), Through Its
Secretary, Having Its Office At Ghoghara Ghati, Jaipur Road,
Ajmer (Raj.) -305001.
                                                                 ----Respondent


For Petitioner(s)         :     Mr. N.S. Acharya
For Respondent(s)         :     Mr. Khet Singh Rajpurohit


     HON'BLE MR. JUSTICE CHANDRA PRAKASH SHRIMALI

(VACATION JUDGE) Order 16/06/2025

1. By way of the instant writ petition filed under Articles 226 of

the Constitution of India, the petitioner essentially implores this

Court to direct the respondent-RPSC to accommodate her centre

of Rajasthan State and Sub. Services Combined Competitive

(Mains) Examination 2024 (for short 'RAS Mains Examination

2024') from Ajmer to Udaipur.

2. The chronological facts of the case are that on 10.06.2025,

the respondent-RPSC issued a press note announcing respective

districts of RAS Mains Examination 2024 to be held on 17th and

18th of June, 2025 and that the admit cards for the same shall be

available from 14.06.2025. Upon receiving admit card for RAS

Mains Examination 2024, wherein the petitioner was allotted the

examination centre in the city of Ajmer, she submitted a detailed

representation to respondent-RPSC via its online grievance portal

and also via email to its Secretary. In her representation, she

[2025:RJ-JD:27265] (2 of 4) [CW-11966/2025]

stated that she is in her 34 th week of pregnancy along with a copy

of medical certificate attesting to her condition and the advice

against travel and requested for change in her allotted centre from

Ajmer to Udaipur. A reply from the respondent-RPSC to the

grievance was received on 15.06.2025 rejecting her request by

stating "DISPOSED- EXAM IS CONDUCT ONLY TWO DISTRICT SO

EXAM DISTRICT IS NOT CHANGE".

3. Besides the above facts, learned counsel for the petitioner

has submitted that the present petitioner is currently in her 3 rd

trimester of her pregnancy and as per the medical report dated

14.06.2025, she had been medically advised against undertaking

any travel long distance or short, via any means due to the

potential and severe risk and complication involved. The learned

counsel for the petitioner further submitted that fundamental right

under Article 21 includes the right to safe motherhood and

medical care, the petitioner is under strict medical guidance to

avoid at this stage.

4. Learned counsel for the petitioner places reliance on the

decision dated 30.05.2017 rendered by the Division Bench of this

Court at Bench Jaipur in bunch of writ petitions led by Laxmi

Devi & Ors. Vs. State of Rajasthan & Ors. (D.B. Civil Writ

Petition Nos.18808, 11990, 18802 of 2015) as well as the

decision dated 04.04.2025 rendered by the Karnataka High Court

in Mahalaxmi Vs. The Karnataka Public Service Commission

(KPSC) & Anr. (Writ Petition No.201012/2025).

5. Per contra, learned counsel appearing for the respondent-

RPSC submits that the centers of examination were notified on

[2025:RJ-JD:27265] (3 of 4) [CW-11966/2025]

official website/SSO Portal on 10.06.2025, however, the petitioner

approached the respondent-RPSC on 14.06.2025 and the

respondent-RPSC replied on 15.06.2025, thus, the petitioner failed

to provide a satisfactory explanation for the delay. It is further

submitted that the sealed envelope of the question papers of the

examination have already been sent to the respective examination

centers as per the norms and that papers opens on the day of the

examination. It is submitted that as there is no examination

center at Udaipur, it is practically impossible to arrange for an

examination center, question paper and other requisite facilities at

Udaipur a day prior to the date of examination.

6. Heard learned counsel for the parties and perused the

material as made available to this Court.

7. Looking to the short span of time, it is practically not

possible for the respondent-RPSC to arrange new centre, question

paper, answer sheets and other requisite facilities at Udaipur only

for one candidate.

8. It is observed that the petitioner has approached the

respondent-RPSC and this Court at belated stage, whereby it is

not feasible to arrange the necessary facilities to conduct the

examination.

9. So far as the judgment rendered by Karnataka High Court in

Mahalaxmi (supra), on which the learned counsel for the

petitioner has placed reliance, is concerned, the same is of no help

to the petitioner because in that case there was ample amount of

time for the authorities to arrange the requisite facilities for

conducting examination.

[2025:RJ-JD:27265] (4 of 4) [CW-11966/2025]

10. As far as the judgment rendered by the Division Bench of

this Court in Laxmi Devi (supra), on which the learned counsel

has placed reliance, is concerned, the same is not applicable in the

present case as it was a case of physical examination and no

female candidate is expected to appear for physical examination

at any stage of pregnancy.

11. This Court is of the opinion that if the relief as prayed by the

petitioner is granted, the same shall set a bad precedent for

approaching the Court one day prior to the date of examination

even though she had sufficient time to approach the

respondent-RPSC and this Court.

12. In view of the above, no interference in this writ petition is

required. However, this Court deems it appropriate to direct the

respondent-RPSC to make available the requisite medical facilities

and a gynecologist for any contingency, if so occurs.

13. Accordingly, the writ petition is dismissed and the

respondent-RPSC is directed to make available the requisite

medical facilities and a gynecologist for any contingency, if so

occurs.

14. No order as to cost.

15. Stay petition also stands dismissed.

(CHANDRA PRAKASH SHRIMALI),V.J.

Abhishek Kumar S.Sr.No.2

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 : MAIMS

 
 
Latestlaws Newsletter