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

Babu Lal vs State Of Rajasthan (2026:Rj-Jd:1323)
2026 Latest Caselaw 327 Raj

Citation : 2026 Latest Caselaw 327 Raj
Judgement Date : 12 January, 2026

[Cites 1, Cited by 0]

Rajasthan High Court - Jodhpur

Babu Lal vs State Of Rajasthan (2026:Rj-Jd:1323) on 12 January, 2026

[2026:RJ-JD:1323]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                           JODHPUR
            S.B. Civil Writ Petition No. 10461/2024

Babu Lal S/o Shri Dunga Ram, Aged About 32 Years, Resident Of
Village Jabdi Nagar, Tehsil Nawa City, District Deedwana-
Kuchaman (Raj.).
                                                       ----Petitioner
                               Versus
1.     State Of Rajasthan, Medical And Health Department,
       Through Its Principal Secretary, Jaipur Rajasthan.
2.     The Secretary, Rajasthan Public Service Commission,
       Ajmer, Rajasthan.
                                                   ----Respondents
                          Connected With
              S.B. Civil Writ Petition No. 10403/2024
Prem Chand Sharma S/o Suraj Mal Sharma, Aged About 48
Years, A-9A, Sahkar Nagar, Jhotwara, Sirsi, Jaipur (Raj.)
Presently Posted As Food Safety Officer, Bhilwara.
                                                       ----Petitioner
                               Versus
1.     The State Of Rajasthan, Through Principal Secretary,
       Medical And Health Department, Government Secretariat,
       Jaipur (Raj.).
2.     Commissioner, Food Safety And Drug Control At Swasthya
       Bhawan, Tilak Marg, C-Scheme, Jaipur. (Raj.).
3.     Secretary, Rajasthan Public Service Commissioner, Ajmer
       (Raj.).
4.     Sakshi Jain D/o Pramod Kumar Jain, Aged About 27
       Years, 62/110, Heera Path, Mansarovar, Jaipur, Rajasthan.
5.     Raj Singh Chauhan S/o Hanuman Singh, Aged About 33
       Years, Vrindavan Colony, Behror, Alwar, Rajasthan
                                                   ----Respondents


For Petitioner(s)        :     Mr. Madhav Vyas
                               Mr. Devi Singh Rathore
                               Mr. Lokesh Mathur
For Respondent(s)        :     Mr. N.S. Rajpurohit, AAG
                               Mr. Rajat Arora


            HON'BLE MR. JUSTICE MUNNURI LAXMAN

Order 12/01/2026

1. Learned counsel for both the parties submitted that the issue

involved in the present writ petitions has been answered by the

Hon'ble Division Bench of this Court vide order dated 20.11.2025

(Uploaded on 12/01/2026 at 05:14:58 PM)

[2026:RJ-JD:1323] (2 of 3) [CW-10461/2024]

passed in the case of Kuldeep Singh Choudhary & Ors. Vs.

Rajasthan Public; Service Commission & Ors. (D.B. Spl.

Appl. Writ No. 790/2024) and batch of appeals.

2. The operative portion of the order dated 20.11.2025 reads

as follows:

"CONCLUSION :

15.Thus, considering the :

(i) specific provisions of Section 37 of the Act of 2006, which specifically requires the Commissioner to notify the appointment of FSO ;

(ii) Rule 2.1.3 of the Rules of 2011 which requires for possessing the requisite qualification on the date on which he is so appointed ;

(iii) the Training Manual, which refers to Section 37 of the Act of2006 and Rule 2.1.3 of the Rules of 2011 and provides for an induction training to the FSOs who are newly recruited ; and

(iv) clarification issued by the FSSAI dated

03.10.2018 ; we are of the considered opinion that as per the literal reading of the provisions, the requisite qualification for FSO has to be evaluated on the date on which the notification for appointment as FSO is issued and if the training is successfully completed at anytime prior to it, the same would be very much in compliance of the provisions of Section 37 of the Act of 2006 and Rule 2.1.3 of Rules of 2011.

16. Consequently, both the D.B. Civil Special Appeal (Writ)Nos.790/2024 and 1048/2023 stands allowed and the impugned judgment dated 06.11.2023 passed in S.B. Civil Writ Petition No.7650/2023 is set aside. Further, D.B. Civil Special Appeal(Writ) No.1061/2025 stands dismissed and the impugned order dated 24.07.2025 passed in S.B. Civil Writ Petition No.13770/2025is upheld.

All the pending applications, if any, stand disposed of. "

(Uploaded on 12/01/2026 at 05:14:58 PM)

[2026:RJ-JD:1323] (3 of 3) [CW-10461/2024]

3. Consequently, in view of the above order of the Hon'ble

Division Bench of this Court dated 20.11.2025 passed in the case

of Kuldeep Singh Choudhary (supra), the present writ petitions

are dismissed.

4. All pending applications, if any, stand disposed of.

(MUNNURI LAXMAN),J 503 & 504-BhumikaP/-

(Uploaded on 12/01/2026 at 05:14:58 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