Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ritu Naval vs State Of Rajasthan (2025:Rj-Jd:51334)
2025 Latest Caselaw 16137 Raj

Citation : 2025 Latest Caselaw 16137 Raj
Judgement Date : 26 November, 2025

Rajasthan High Court - Jodhpur

Ritu Naval vs State Of Rajasthan (2025:Rj-Jd:51334) on 26 November, 2025

Author: Rekha Borana
Bench: Rekha Borana
[2025:RJ-JD:51334]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                 S.B. Civil Writ Petition No. 1338/2021

Ritu Naval D/o Janwar Lal, Aged About 30 Years, 184, Parihar
Nagar, Bhadwasiya, Jodhpur, District Jodhpur, Rajasthan.
                                                                     ----Petitioner
                                     Versus
1.       State Of Rajasthan, Through The Secretary, Department
         Of Home, Government Of Rajasthan, Secretariat, Jaipur,
         Rajasthan.
2.       The Director General Of Police, Jaipur, District Jaipur,
         Rajasthan.
3.       The Inspector General Of Police, Jaipur, District Jaipur,
         Rajasthan.
4.       The Superintendent Of Police, Barmer, District Barmer,
         Rajasthan.
                                                                  ----Respondents


For Petitioner(s)          :     Ms. Abha Dadhich for Mr. Kailash
                                 Jangid
For Respondent(s)          :     Mr. Shailendra Kumar for Mr. Ritu Raj
                                 Singh Bhati



              HON'BLE MS. JUSTICE REKHA BORANA

Order

26/11/2025

1. The present petition was listed before this Court yesterday

and in view of judgment cited by counsel for the petitioner in

Bheiru Dan Vs. State of Rajasthan & Ors., S.B. Civil Writ

Petition No.12216/2022 (decided on 25.08.2022), the Court

proceeded on to partly allow the writ petition. However, while

dictating the complete order in chamber, the Court was of the view

that the petition could not even be partly allowed and hence the

(Uploaded on 27/11/2025 at 05:39:47 PM)

[2025:RJ-JD:51334] (2 of 4) [CW-1338/2021]

matter was directed to be listed in "To be Mentioned" category

today.

2. Today, counsel for the petitioner was posed with a query as

to how the petition would be covered by the ratio in the earlier

judgments of this Court in Arun Choudhary & Ors. Vs. State of

Rajasthan & Ors. S.B. Civil Writ Petition No.5255/2013,

(decided on 11.08.2014 at Jaipur Bench) and Nirmala Kumari

Vs. State of Rajasthan & Ors., S.B. Civil Writ Petition

No.14864/2021 (decided on 25.10.2021) upon in Bheiru Dan

(supra).

3. Counsel for the petitioner could not satisfy this Court on the

said issue.

4. The facts are that the petitioner, after been selected for the

post of Police Constable, was afforded appointment with a

probation period of two years. The petitioner, though joined, did

not attend the training sessions despite several notices been

served on her. Subsequently, she submitted in writing that she

does not want to continue with the training session. In the said

event, she was called upon to deposit the training expenses

amount as well as the salary amount as paid to her, in terms of

the Bond as submitted by her while joining the services.

5. In pursuance of the above, the petitioner deposited an

amount of Rs.1,33,789/- and after deposition of the same, she

was issued a 'No Objection Certificate' by the respondent-

Department. Admittedly, the amount was deposited by the

petitioner on 20.06.2013 and the present petition has been filed in

(Uploaded on 27/11/2025 at 05:39:47 PM)

[2025:RJ-JD:51334] (3 of 4) [CW-1338/2021]

the year 2021 with a prayer to direct for refund of the said

amount.

6. The present petition has been filed after a period of

almost ten years on the count that in one identical petition, being

S.B. Civil Writ Petition No.7823/2015; Jagdish Vs. State &

Ors. (decided on 11.04.2016), it was directed that the amount

recovered from the incumbent qua training expenses be refunded

to him.

7. After hearing learned counsels and perusing the judgments

as relied upon by counsel for the petitioner, this Court is of the

clear opinion that the present petition could not be covered by the

ratio laid down in the said judgments.

8. In all the earlier judgments including Jagdish (supra), the

incumbents were those employees who having been selected as

Police Constables and after having undertaken the training, were

selected for some other Government job. In that event, the Court

held that a person moving from one Government job to another

Government job, that too with the State of Rajasthan only, would

not be liable for paying the training expenses as the said training

would definitely benefit them in the next job.

9. Herein, it is not the case of petitioner that she declined to

continue with the training session because of having been selected

in some other Government job. She specifically, of her own wish,

gave in writing that she did not intend to continue with the

training. In that event, the petitioner was definitely bound to

comply with the condition of Bond as submitted by her while

joining the services. As per the condition of the Bond, a candidate

(Uploaded on 27/11/2025 at 05:39:47 PM)

[2025:RJ-JD:51334] (4 of 4) [CW-1338/2021]

who does not continue with the services for the complete

probation period, would be liable to pay the training expenses as

well as the complete amount paid qua emoluments during the

training period.

10. In view of the above specific condition of the Bond as

submitted by the petitioner, she cannot be held entitled to claim

refund of the amount as deposited by her and that too, by way of

a writ petition filed after almost ten years.

11. No case for interference thus is made out. The writ petition is

hence, dismissed.

12. Stay petition and applications, if any, stand disposed of.

(REKHA BORANA),J 149-Sanjay/-

(Uploaded on 27/11/2025 at 05:39:47 PM)

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