Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pawan Kumar vs The State Of Rajasthan ...
2026 Latest Caselaw 1287 Raj

Citation : 2026 Latest Caselaw 1287 Raj
Judgement Date : 30 January, 2026

[Cites 0, Cited by 0]

Rajasthan High Court - Jodhpur

Pawan Kumar vs The State Of Rajasthan ... on 30 January, 2026

[2026:RJ-JD:5589]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                    S.B. Civil Writ Petition No. 2344/2026

Pawan Kumar S/o Shri Prem Shankar Meena, Aged About 33
Years, R/o 208, Ganesh Ganj Ka Rasta, Ranodiya, Tehsil Pipalda,
District Kota At Present Working As Lab Assistant (Teacher)
Government Senior Secondary School, Banar, District Jodhpur.
                                                                        ----Petitioner
                                        Versus
1.       The State Of Rajasthan, Through Its Chief Electoral
         Officer, Department Of Election, Secretariat, Jaipur.
2.       The Director, Secondary Education Rajasthan,bikaner.
3.       The District Education Officer, (Secondary Education),
         District Jodhpur.
4.       The Election Officer (Collector), District Jodhpur.
5.       The        Election       Registration        Officer       S.d.m.,   (126),
         Bhopalgarh, District Jodhpur, Raj.
                                                                     ----Respondents


For Petitioner(s)              :    Mr. Surendra Singh
                                    Mr. Mahesh Chandra



            HON'BLE MR. JUSTICE MUNNURI LAXMAN

Order

30/01/2026

1. The present writ petition has been filed challenging the

impugned orders dated 17.12.2025 (Annex.2) whereby the

petitioner has been appointed as 'Booth Level Officer' (BLO) for

polling booth Government Sr. Secondary School, Khohkhariya Left

Division, District Jodhpur, Bhag Sankhya 324, whereas the

petitioner is elector/voter of Ranodiya, District Kota. He further

submits that as per the instructions of the Election Commission of

India issued vide order dated 09.06.2025, a 'Booth Level Officer'

(Uploaded on 30/01/2026 at 04:46:54 PM)

[2026:RJ-JD:5589] (2 of 4) [CW-2344/2026]

(BLO) should be a voter in the polling station where, he is deputed

as 'Block Level Officer' (BLO).

2. In this regard, certain guidelines have been issued by the

Election Commission of India which reads as follows:

"1.1 ERO to appoint a BLO for each part of an electoral roll, under Section 13B(2) of the Representation of the People At, 1950, amongst any Group C and above regular serving employees of state/local government enrolled as elector in that part. 1.2 In the absence of regular state/local government employees, ERO may appoint BLO amongst Anganwadi workers, Contract Teachers, or central government employees. However, in such cases, CEO shall obtain a non-availability certificate (Annexure-I) singed by ERO and countersigned by DEO.

1.3 In the absence of any employee of categories mentioned above enrolled as an elector in that part of electoral roll, ERO with the prior approval of CEO, may appoint BLO amongst such categories of employee working in the area covered by that part of electoral roll."

3. A reading of the above clause makes out that the employees

who are falling under Group-C category are required to be

appointed as Booth Level Officer in the booth in which such

employee is registered as an elector. If the officers of Group - C

are not available in the booth then they have to resort to any

other Anganwadi workers, contract teachers or Central

Government employees who are registered as voters in that

particular booth. If the above two category employees are not

found registered as elector in the booth, then any other person

(Uploaded on 30/01/2026 at 04:46:54 PM)

[2026:RJ-JD:5589] (3 of 4) [CW-2344/2026]

from any other areas can be appointed in that booth, even though

they are not registered as voters in that booth.

4. The petitioner's claim is that there are employees who are

registered voters in the respective booth for which the petitioner

was appointed. In spite of availability of such employees, the

petitioner was appointed in the said booth and the appointment

order does not indicate that the categories of employees as

detailed in Clause 1.1 and 1.2 were not available so that the

petitioner could be appointed to the said booth though she is not a

registered voter in that booth.

5. The learned counsel appearing for the petitioner submits that

the petitioner's case may be reconsidered in case any of the

employees referred in Clause 1.1 and 1.2 of the amended

Guidelines dated 05.06.2025 are available, they shall be appointed

as BLO instead of the petitioner who is not a registered elector in

the said booth.

6. The request made by the petitioner appears to be in tune

with the guidelines issued by the Election Commission of India. On

a clear reading of the impugned order of appointment it can be

seen that there is no indication in the appointment order that the

appointment of the petitioner as an Booth Level Officer where she

was not a registered voter was resorted to on account of non-

availability of employees categorized in Clause 1.1 and 1.2 in the

amended guidelines dated 05.06.2025. Therefore, this Court is

inclined to dispose of this writ petition.

7. Accordingly, the writ petition is disposed of with liberty to

the petitioner to make a representation indicating the names of

the employees who are available in the booth for which the

(Uploaded on 30/01/2026 at 04:46:54 PM)

[2026:RJ-JD:5589] (4 of 4) [CW-2344/2026]

petitioner was appointed as BLO within a period of one week. If

any such representation is made, the respondent authority shall

reconsider the order of appointing the petitioner as BLO and pass

appropriate orders within a period of 15 days from the date of

receipt of this order.

8. Till such representation is disposed of, no coercive steps

shall be taken against the petitioner for not joining in consequence

of the appointment order. However, the respondents are given

liberty to continue the order if the authorities found that the

officer of category 1 and 2 are not available, they can resort to

clause 1.3 of the guidelines.

9. All pending applications, if any, shall also stand disposed of.

(MUNNURI LAXMAN),J 126-BhumikaP/-

(Uploaded on 30/01/2026 at 04:46:54 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter