Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Aastha vs The State Of Madhya Pradesh
2025 Latest Caselaw 7366 MP

Citation : 2025 Latest Caselaw 7366 MP
Judgement Date : 26 August, 2025

Madhya Pradesh High Court

Aastha vs The State Of Madhya Pradesh on 26 August, 2025

Author: Vijay Kumar Shukla
Bench: Vijay Kumar Shukla
          NEUTRAL CITATION NO. 2025:MPHC-IND:23690




                                                              1                             WP-33577-2025
                              IN     THE      HIGH COURT OF MADHYA PRADESH
                                                     AT INDORE
                                                          BEFORE
                                         HON'BLE SHRI JUSTICE VIJAY KUMAR SHUKLA
                                                  ON THE 26th OF AUGUST, 2025
                                                WRIT PETITION No. 33577 of 2025
                                                    AASTHA AND OTHERS
                                                          Versus
                                         THE STATE OF MADHYA PRADESH AND OTHERS
                           Appearance:
                                   Shri Abhishek Parashar and Shri Sooraj Sharma, counsel for the

                           petitioners.
                                   Shri Romil Verma GA for State.
                                   Ms.Smriti Sharma, counsel for respondent No.3.

                                                                  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 January that comes after the date of commencement of the selection process.''

NEUTRAL CITATION NO. 2025:MPHC-IND:23690

2 WP-33577-2025

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.3, 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.

06. Admittedly, the Selection Test Advertisement has been issued

NEUTRAL CITATION NO. 2025:MPHC-IND:23690

3 WP-33577-2025 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 petitioners is that since the petitioners have passed the Eligibility Test, therefore, they 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

MK

 
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