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

Porvendra Paliwal vs State Of Rajasthan (2025:Rj-Jd:23116)
2025 Latest Caselaw 1137 Raj

Citation : 2025 Latest Caselaw 1137 Raj
Judgement Date : 13 May, 2025

Rajasthan High Court - Jodhpur

Porvendra Paliwal vs State Of Rajasthan (2025:Rj-Jd:23116) on 13 May, 2025

Author: Rekha Borana
Bench: Rekha Borana
[2025:RJ-JD:23116]

        HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                         JODHPUR
                 S.B. Civil Writ Petition No. 9115/2021

Porvendra Paliwal Adopted Son of Late Shri Ganesh Lal Ji, Aged
About 26 Years, B/c Paliwal, R/o Village Dipti, Post Sundarcha,
Tehsil And District Rajsamand (Raj.)
                                                                       ----Petitioner
                                      Versus
1.       State Of Rajasthan, Through Secretary, School Education
         And Bhasha, Government Of Rajasthan, Jaipur.
2.       The Deputy Secretary, Education (Group-2), Government
         Of Rajasthan, Secretariat, Jaipur.
3.       The     Director,       Directorate      Of     Secondary       Education,
         Bikaner, Rajasthan.
4.       Joint   Director        (School     Education),           Udaipur   District,
         Udaipur, Rajasthan.
5.       District    Education        Officer      (Secondary),         Rajsamand,
         Rajasthan.
                                                                    ----Respondents


For Petitioner(s)            :     Mr. Akshay Nagori, through VC
                                   Mr. Devendra Khatri
For Respondent(s)            :     Mr. N.K. Mehta, Dy.G.C.



               HON'BLE MS. JUSTICE REKHA BORANA

Order

13/05/2025

1. The present writ petition has been filed aggrieved of letter

dated 14.10.2020 (Annex.12) whereby the application for

compassionate appointment as filed on behalf of the petitioner has

been rejected on the count that the adoption of the petitioner was

not in terms of the Hindu Adoptions and Maintenance Act, 1956

(hereinafter referred to as the 'Act of 1956').

[2025:RJ-JD:23116] (2 of 5) [CW-9115/2021]

2. The reason for the non acceptance of the adoption deed was

that the same was not in consonance with law as at the time of

adoption, the petitioner was above the age of 15 years.

3. The case of the petitioner is that he was adopted vide

adoption deed dated 28.10.2016 (Annex.1). The adoptive father of

the petitioner expired on 27.12.2017 and mother of the petitioner

then filed an application on 12.01.2018 (Annex.3) for

compassionate appointment to be afforded to the petitioner i.e.

her adopted son, in terms of the Rajasthan Compassionate

Appointment of Dependants of Deceased Government Servants

Rules, 1996 (hereinafter referred to as 'Rules of 1996').

4. In the above application, the mother of the petitioner stated

that the petitioner being the legally adopted son of deceased

Ganesh Lal, is entitled for compassionate appointment in terms of

Rules of 1996. However, the application was rejected on the

premise that on the alleged date of adoption, he was above 15

years of age and in terms of Section 4 of the Act of 1956, a

person above 15 years of age cannot be adopted unless and until,

the same is permitted by the custom or usage applicable to the

parties.

5. Learned counsel for the petitioner while relying upon the

judgment of this Court in Ronak Joshi Vs. The State of

Rajasthan; S.B. Civil Writ Petition No.8556/2020 (decided on

02.09.2022) submitted that the controversy in question is

squarely covered by the ratio as laid down in Motilal Jingar Vs.

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

No.2040/2018 (decided on 10.07.2018) relying upon which the

judgment in Ronak Joshi's case (supra) was passed.

[2025:RJ-JD:23116] (3 of 5) [CW-9115/2021]

6. Learned counsel for the respondent-Department does not

refute the above submission.

7. Heard the Counsels. Perused the record.

8. In Motilal Jingar's case (supra), the relevant Clause of the

adoption deed was almost akin to the Clause in the present

adoption deed. While deciding Motilal Jingar's case (supra), the

Court came to the conclusion that the said Clause of the adoption

deed was sufficient to prove that the customary adoption was in

existence in the respective custom of the concerned parties. The

Clause of the adoption deed in Motilal Jingar's case (supra) read

as under:

"1- ;g fd izFke i{kdkj y{eh dqekjh us vius oa'k dks vkxs pykus ds fy, viuk uke vkckn j[kus ds fy, r`rh; i{k tks fd f}rh; i{kdkj dk izkd`frd iq= gS tks vius tkfr fjrh fjokt vuqlkj o vius dqVqEc i{k dks bdVBk dj xksn fy;k gS rFkk xksn dh j'e esa izFke i{kdkj us r`rh; i{k dks vius xksn esa fcBkdj dqVqEc o ifjokj lekt okyksa esa xqM+ o feBkbZ vkfn ckaVdj leLr tkr fcjknjh ds le{k r`rh; i{k eksrhyky dks xksn fy;k gS] rFkk f}rh; i{kdkj us vius iq= eksrhyky dks jkth [kq'kh ls izFke i{kdkj dks xksn fn;k gSA "

9. While dealing with the above Clause, the Court held as

under:-

"16. After hearing learned counsel for the parties as well as perusing the record of the case, this Court finds that Section 10(iv) of the Act of 1956 would not bar the adoption, as has been made in the present case, completely, as the said provision itself contained a proviso in relation thereto, which is reflected from the aforequoted portion of the said provision, and thus, the customary adoption is also permissible under the law, even after the person taken in adoption has completed the age of fifteen years, if the respective custom so permits.

[2025:RJ-JD:23116] (4 of 5) [CW-9115/2021]

17. This Court further finds that Section 10(iv) of the Act of 1956 is not a bar or an absolute law of adoption, and once the adoption deed has been registered on 25.05.2015, which was well before the death of Smt.Laxmi Jingar, the mother of the petitioner, who expired on 31.01.2016, then it was not open for the respondents to have denied compassionate appointment to the petitioner."

10. In the present matter, the relevant Clause of the adoption

deed reads as under:

"5- ;g fd gekjs lekt ds ekSrchjku dks ,df=r dj nÙkdxzg.k ,oa nÙkd nsus dh çfØ;k dks iwoZ esa gh iw.kZ dj fy;k x;k gSA nÙkdnkrk us vius iq= Jh iksjosUæ ikyhoky dks nÙkdxzfgrk ds xksn esa fcBkdj iwjs lekt ,oa ekSrchjku esa xqM+ puk ckaVdj ,oa lekt dk çfrHkkst dj nÙkd nsus&ysus dh çfØ;k dks iw.kZ fd;k gSA"

11. A bare perusal of the above Clause shows that the same is

akin to the Clause in Motilal Jingar's case (supra) wherein the

Court held that the same was sufficient to prove the custom and

the usage of the adoption of a person above 15 years of age. The

ratio definitely would therefore apply to the present matter too.

12. So far as the non-registration of the adoption deed is

concerned, as observed by this Court in Keshar Singh Vs. State

of Rajasthan & Ors.; S.B. Civil Writ Petition No.7356/2012

(decided on 10.05.2013), no provision in the Act of 1956 provides

for the essential/mandatory registration of an adoption deed.

Further, herein the registration deed was even got executed and

registered by the mother of the petitioner on 17.01.2018

(Annex.5A).

13. In view of the overall facts and circumstances and the ratio

in Motilal Jingar (supra), the present writ petition is allowed.

[2025:RJ-JD:23116] (5 of 5) [CW-9115/2021]

14. The respondent Authorities are directed to provide

compassionate appointment to the petitioner on any suitable post

as per his educational qualifications, while treating him to be a

legally adopted son of the deceased Shri Ganesh Lal, within a

period of two months from today, strictly in accordance with law.

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

disposed of.

(REKHA BORANA),J 322-manila/-

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