Citation : 2025 Latest Caselaw 6341 MP
Judgement Date : 21 August, 2025
NEUTRAL CITATION NO. 2025:MPHC-IND:22994
1 WP-30934-2025
IN THE HIGH COURT OF MADHYA PRADESH
AT INDORE
BEFORE
HON'BLE SHRI JUSTICE VIJAY KUMAR SHUKLA
ON THE 21st OF AUGUST, 2025
WRIT PETITION No. 30934 of 2025
DIPESH BHABOR AND OTHERS
Versus
THE STATE OF MADHYA PRADESH AND OTHERS
Appearance:
Shri Dinesh Singh Chauhan (through V.C.) with Shri Chima
Brahmne, learned counsel for the petitioners.
Shri Romil Verma, learned Government Advocate for respondent No.1
/ State.
Shri Manu Maheshwari, learned counsel for respondent No.4.
ORDER
The petitioners have filed the present petition under Article 226 of the Constitution of India seeking direction to the respondent to allow them to fill up the form of M.P. Primary Teacher Selection Test, 2025.
02. It is argued that the respondents have prescribed the age for
eligibility from 01.01.2025 instead of 01.01.2026. The said prescription of date for the age for eligibility is contrary to Clause 8.1 of the Madhya Pradesh School Services Education Cadre, 2018. The aforesaid Clause - 8.1 reads as under:-
''8.1(a). the candidates must have attained the age as specified in column (3) of schedule - III but must not have attain the age as specified in column (4) of the said schedule, on the first day of
NEUTRAL CITATION NO. 2025:MPHC-IND:22994
2 WP-30934-2025 January that comes after the date of commencement of the selection process.''
03. It is further argued that the petitioners have already qualified the Eligibility Test and in the Eligibility, the date was mentioned 01.01.2025, therefore, not allowing them to fill up the form for appointment is illegal and arbitrary. He relied on a judgment passed by the Division Bench in the case of Sushil Singh & Others v/s The State of Madhya Pradesh & Others (Writ Petition No.25805 of 2022) and other connected matters decided on 01.08.2024.
04. Learned counsel for respondent No.4, on instruction, submitted that Rules of 2018 have been amended by Gazette Notification dated 27.12.2024. Rule 8(ii) is reproduced as under:-
''8(ii) in sub-rule (1), for clause (a), the following clause shall be substituted, namely:-
(a) The candidate must have attained the age as specified in column (3) of Schedule - III but must not have attained the age as specified in column (4) of the said Schedule, on January 1 of the year of the advertisement issued for the selection test.''
05. The amendment in the aforesaid Rules was made prior to the issuance of advertisement for Selection Test. The amended Rules unequivocally engrafts that the candidate must have attained the age as specified in column (3) of the Schedule - III, but must not have attained the age as specified in column (4) of the said schedule on January 1 of the year of the advertisement issued for the Selection Test. Thus, from the plain language of the amended provision, it is clear that the date for the age has to be prescribed on January 1 of the year of the advertisement issued for the Selection Test.
NEUTRAL CITATION NO. 2025:MPHC-IND:22994
3 WP-30934-2025
06. Admittedly, the Selection Test Advertisement has been issued after the amendment in the rules i.e. 27.12.2024. Thus, there is no illegality in the advertisement prescribing the date for consideration of age as on
1 st day of January, 2025 as the advertisement was issued in the year 2025. The rule which has been relied by the petitioner has already been amended.
07. Further the contention of counsel for the petitioner is that since the petitioner has passed the Eligibility Test, therefore, he could not have been restrained to fill up the form on the ground of age has no merit. The Eligibility Test and the selection for appointment both are different test. By passing Eligibility Test, a candidate does not get right to appointment automatically. The selection for appointment is to be governed by the recruitment rules and the age for selection for appointment has been prescribed as amended Recruitment Rules.
08. In view of the aforesaid, this Court does not find any merit in the petition. The petition is dismissed.
(VIJAY KUMAR SHUKLA) JUDGE
Ravi
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!