Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mahendra Kumar Khandelwal vs State Of Rajasthan (2025:Rj-Jd:23139)
2025 Latest Caselaw 1094 Raj

Citation : 2025 Latest Caselaw 1094 Raj
Judgement Date : 13 May, 2025

Rajasthan High Court - Jodhpur

Mahendra Kumar Khandelwal vs State Of Rajasthan (2025:Rj-Jd:23139) on 13 May, 2025

Author: Rekha Borana
Bench: Rekha Borana
[2025:RJ-JD:23139]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                  S.B. Civil Writ Petition No. 8550/2025

Mahendra Kumar Khandelwal S/o Ratan Lal Khandelwal, Aged
About 46 Years, R/o A-14 Ricco Housingh Colony, Mandar,
District-Sirohi      (Rajasthan)         Present        Working       As   Village
Development Officer, Dhawali, Panchayat Samiti, Reodar, Sirohi
(Raj)
                                                                     ----Petitioner
                                     Versus
1.       State Of Rajasthan, Through Its Secretary, Panchayati Raj
         Department, Jaipur, Rajasthan.
2.       The Dy. Director Cum Dy. Secretary (Ii), Department Of
         Panchayati Raj. Government Of Rajasthan, Secretariat,
         Jaipur, Rajasthan.
3.       Chief Executive Officer, Zila Parishad, Sirohi, Rajasthan.
4.       Development Officer, Panchayat Samiti, Reodar, Sirohi,
         Rajasthan.
                                                                  ----Respondents


For Petitioner(s)          :     Kunwar Parikshit Raj Deora
For Respondent(s)          :     Mr. Kuldeep Vaishnav, Dy.G. C. with
                                 Mr. Nilesh Choudhary and
                                 Mr. Deepak Vaishnav



              HON'BLE MS. JUSTICE REKHA BORANA

Order

13/05/2025

1. The present writ petition has been filed against order dated

16.04.2025 (Annexure-2) whereby the petitioner has been kept

APO in contemplation of an enquiry.

2. Learned counsel for the petitioner submits that the order

impugned is in contravention to Rule 25A of the Rajasthan Service

Rules, 1951 (hereinafter referred to as the 'Rules of 1951') which

[2025:RJ-JD:23139] (2 of 4) [CW-8550/2025]

provides that an employee can be kept APO only on the conditions

as provided therein.

3. He submits that none of the conditions apply to the order

impugned and hence, the same being an order punitive in nature,

deserves to be quashed.

4. Learned counsel for the petitioner while relying upon the

Co-ordinate Bench judgment of this Court in Ramkumar Jat Vs.

The State of Rajasthan & Ors.; S.B. Civil Writ Petition

No.16882/2021 and Ganraj Bishnoi & State of Rajasthan &

Ors.; S.B. Civil Writ Petition No. 115366/2024 submitted that

an employee cannot be kept APO as a punitive measure as the

same would amount to exercise of the power as contemplated in

Rule 13 (1) of the CCA Rules.

5. Learned counsel further submits that despite interim order

dated 28.04.2025 been passed in his favour, the petitioner has not

been permitted to join the office.

6. On 12.05.2025, learned counsel for the respondents was

orally directed to keep resolution dated 15.04.2025 ready for the

perusal of the Court vide which an enquiry was recommended to

be initiated against the petitioner.

7. Today, office order dated 21.04.2025 has been shown

whereby a Committee has been constituted for the purpose of a

preliminary enquiry into the matter.

8. Learned counsel further placed on record a factual report to

the effect that despite the petitioner having been directed vide

order impugned dated 21.04.2025 to handover the charge to the

person posted in his place, he has not handed over the charge.

[2025:RJ-JD:23139] (3 of 4) [CW-8550/2025]

9. So far as interim order dated 28.04.2025 is concerned,

learned counsel for the respondents submits that infact the

petitioner had been relieved prior to order dated 25.04.2025

having been passed and hence, he was not permitted to rejoin.

10. Learned counsel relied upon the Division Bench judgment of

this Court in Pushkar Lal Mali Vs. State of Rajasthan & Ors.;

D.B. Civil Writ Petition No.733/2022 (decided on 24.11.2022)

whereby the Court specifically observed that the Government

decision referred in Rule 25 A of the Rules of 1951 is not

exhaustive rather it is the instances wherein usually a Government

servant can be kept APO under the awaiting posting orders.

11. Heard learned counsel for the parties and perused the

material available on record.

12. After perusing order impugned dated 16.04.2025 and office

order dated 21.04.2025 placed on record today, this Court is of

the clear opinion that order impugned does not deserve any

interference as the same has been passed in contemplation of an

enquiry to be initiated against the petitioner qua some financial

irregularities.

13. As held in Pushkar Lal Mali's case (supra) Rule 25 A of the

Rules of 1951 is not exhaustive and reflects only the instances

wherein usually a Government servant can be kept under awaiting

posting orders. Meaning thereby if there is any allegation against

an employee pertaining to a financial irregularity, and he has been

kept APO in contemplation of a preliminary enquiry, the same

cannot be faulted with.

14. Further, it is evident that a Committee has already been

constituted to initiate preliminary enquiry in the matter.

[2025:RJ-JD:23139] (4 of 4) [CW-8550/2025]

15. Furthermore, even otherwise, the order of APO cannot

survive for a period of more than 30 days and hence order dated

16.04.2025 would itself loose its efficacy after a period of 30 days

and appropriate consequential orders would be required to be

passed by the respondent-Authorities after lapse of the said

period.

16. So far as interim order dated 28.04.2025 is concerned, a

bare perusal of the same reflects that vide the said order it was

clearly observed that the petitioner would not be relieved from his

present place of posting, if he had not been relieved till the said

date. A perusal of order impugned dated 21.04.2024 reflects that

the petitioner on the said date, vide a written order, was directed

to handover the charge to the new incumbent which clearly means

relieving him of his official duties. Therefore, the action of the

respondents in not permitting the petitioner to rejoin cannot be

faulted with.

17. No case for interference at this stage is made out and the

writ petition is hence, dismissed.

18. Stay petition and pending applications, if any, stand

disposed of.

(REKHA BORANA),J 325-Devanshi/-

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter