Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shivnath Sharma vs The State Of Madhya Pradesh
2025 Latest Caselaw 2949 MP

Citation : 2025 Latest Caselaw 2949 MP
Judgement Date : 16 January, 2025

Madhya Pradesh High Court

Shivnath Sharma vs The State Of Madhya Pradesh on 16 January, 2025

Author: Sushrut Arvind Dharmadhikari
Bench: Sushrut Arvind Dharmadhikari, Avanindra Kumar Singh
         NEUTRAL CITATION NO. 2025:MPHC-JBP:1914




                                                          1                             WP-1431-2019
                              IN   THE     HIGH COURT OF MADHYA PRADESH
                                                 AT JABALPUR
                                                    BEFORE
                             HON'BLE SHRI JUSTICE SUSHRUT ARVIND DHARMADHIKARI
                                                      &
                                HON'BLE SHRI JUSTICE AVANINDRA KUMAR SINGH
                                              ON THE 16th OF JANUARY, 2025
                                              WRIT PETITION No. 1431 of 2019
                                          SHIVNATH SHARMA AND OTHERS
                                                     Versus
                                    THE STATE OF MADHYA PRADESH AND OTHERS
                           Appearance:
                              Ms. Sudha Gautam - Learned counsel for the petitioners.
                              Shri Abhijeet Awasthi - Deputy Advocate General           for   the
                           respondents/State.
                                                              WITH
                                              WRIT PETITION No. 6808 of 2018
                                              KAPIL KUMAR SHARMA
                                                      Versus
                                    THE STATE OF MADHYA PRADESH AND OTHERS
                           Appearance:
                              Ms. Sudha Gautam - Learned counsel for the petitioner.
                              Shri Abhijeet Awasthi - Deputy Advocate General for the
                           respondents/State.

                                              WRIT PETITION No. 8220 of 2018
                                               SHRINIWAS SHARMA
                                                     Versus
                                    THE STATE OF MADHYA PRADESH AND OTHERS
                           Appearance:
                              Ms. Sudha Gautam - Learned counsel for the petitioner.
                              Shri Abhijeet Awasthi - Deputy Advocate General for the
                           respondents/State.

Signature Not Verified
Signed by: HEMANT SARAF
Signing time: 20-01-2025
17:17:32
          NEUTRAL CITATION NO. 2025:MPHC-JBP:1914




                                                       2                         WP-1431-2019
                                            WRIT PETITION No. 11381 of 2018
                                               GAJRAJ SINGH LODHI
                                                      Versus
                                    THE STATE OF MADHYA PRADESH AND OTHERS
                           Appearance:
                              Ms. Sudha Gautam - Learned counsel for the petitioner.
                              Shri Abhijeet Awasthi - Deputy Advocate General for the
                           respondents/State.

                                            WRIT PETITION No. 13539 of 2018
                                         BANE SINGH RATHORE AND OTHERS
                                                      Versus
                                    THE STATE OF MADHYA PRADESH AND OTHERS
                           Appearance:
                              Ms. Sudha Gautam - Learned counsel for the petitioners.
                              Shri Abhijeet Awasthi - Deputy Advocate General for the
                           respondents/State.

                                            WRIT PETITION No. 23893 of 2018
                                              BANWARILAL KUSHWAH
                                                     Versus
                                    THE STATE OF MADHYA PRADESH AND OTHERS
                           Appearance:
                              Ms. Sudha Gautam - Learned counsel for the petitioner.
                              Shri Abhijeet Awasthi - Deputy Advocate General for the
                           respondents/State.

                                            WRIT PETITION No. 1443 of 2019
                                        RAJESH KUMAR OJHA AND OTHERS
                                                   Versus
                                 THE STATE OF MADHYA PRADESH THR AND OTHERS
                           Appearance:
                              Ms. Sudha Gautam - Learned counsel for the petitioners.
                              Shri Abhijeet Awasthi - Deputy Advocate General for the

Signature Not Verified
Signed by: HEMANT SARAF
Signing time: 20-01-2025
17:17:32
          NEUTRAL CITATION NO. 2025:MPHC-JBP:1914




                                                          3                      WP-1431-2019
                           respondents/State.

                                                WRIT PETITION No. 1446 of 2019
                                        KAPTAN JAYPAL SINGH KUSHWAH
                                                   Versus
                                 THE STATE OF MADHYA PRADESH THR AND OTHERS
                           Appearance:
                              Ms. Sudha Gautam - Learned counsel for the petitioner.
                              Shri Abhijeet Awasthi - Deputy Advocate General for the
                           respondents/State.

                                                WRIT PETITION No. 1452 of 2019
                                              DEVI PRASAD KUSHWAH
                                                      Versus
                                    THE STATE OF MADHYA PRADESH AND OTHERS
                           Appearance:
                              Ms. Sudha Gautam - Learned counsel for the petitioner.
                              Shri Abhijeet Awasthi - Deputy Advocate General for the
                           respondents/State.

                                                WRIT PETITION No. 2448 of 2019
                                                JAI SINGH RATHORE
                                                       Versus
                                    THE STATE OF MADHYA PRADESH AND OTHERS
                           Appearance:
                              Ms. Sudha Gautam - Learned counsel for the petitioner.
                              Shri Abhijeet Awasthi - Deputy Advocate General for the
                           respondents/State.

                                                WRIT PETITION No. 3216 of 2019
                                         SHIVRAJ SINGH MEENA AND OTHERS
                                                      Versus
                                    THE STATE OF MADHYA PRADESH AND OTHERS
                           Appearance:


Signature Not Verified
Signed by: HEMANT SARAF
Signing time: 20-01-2025
17:17:32
          NEUTRAL CITATION NO. 2025:MPHC-JBP:1914




                                                       4                         WP-1431-2019
                              Ms. Sudha Gautam - Learned counsel for the petitioners.
                              Shri Abhijeet Awasthi - Deputy Advocate General for the
                           respondents/State.

                                           WRIT PETITION No. 3221 of 2019
                                          DEVENDRA KUMAR CHATURVEDI
                                                     Versus
                                    THE STATE OF MADHYA PRADESH AND OTHERS
                           Appearance:
                              Ms. Sudha Gautam - Learned counsel for the petitioner.
                              Shri Abhijeet Awasthi - Deputy Advocate General for the
                           respondents/State.

                                           WRIT PETITION No. 12665 of 2019
                                                   MANOJ JAIN
                                                     Versus
                                    THE STATE OF MADHYA PRADESH AND OTHERS
                           Appearance:
                              Ms. Sudha Gautam - Learned counsel for the petitioner.
                              Shri Abhijeet Awasthi - Deputy Advocate General for the
                           respondents/State.

                                           WRIT PETITION No. 6909 of 2022
                                                  VIJAY SHARMA
                                                      Versus
                                    THE STATE OF MADHYA PRADESH AND OTHERS
                           Appearance:
                              Ms. Sudha Gautam - Learned counsel for the petitioner.
                              Shri Abhijeet Awasthi - Deputy Advocate General for the
                           respondents/State.

                                           WRIT PETITION No. 21243 of 2023
                                      VIRENDRA SINGH KUSHWAH AND OTHERS
                                                     Versus
                                    THE STATE OF MADHYA PRADESH AND OTHERS

Signature Not Verified
Signed by: HEMANT SARAF
Signing time: 20-01-2025
17:17:32
          NEUTRAL CITATION NO. 2025:MPHC-JBP:1914




                                                              5                              WP-1431-2019
                           Appearance:
                              Ms. Sudha Gautam - Learned counsel for the petitioners.
                              Shri Abhijeet Awasthi - Deputy Advocate General for the
                           respondents/State.

                                                                  ORDER

Per: Justice Sushrut Arvind Dharmadhikari Heard finally with the consent of parties.

2. As the identical controversy is involved in all these cases, with the consent of learned counsel for the parties, they are being heard and decided by this common order. However, for the sake of convenience, the facts of W.P. No.1413/2019 are taken into consideration.

3. This petition under Article 226 of the Constitution of India has been filed seeking the following reliefs:

"(i) That, respondents be directed to grant the appointment to the petitioners on the post of Shala Samvida Teacher Verg-3 in light of the decision of Hon'ble Division Bench and extend same benefit as given to the similarly situated persons with all consequential benefits from due date including arrears with interest.

(ii) That, the other relief doing justice including cost be awarded."

4. The brief facts of the case are that the petitioners have challenged the inaction of the respondents in not appointing the petitioners to the post of Samvida Shala Shikshak Grade-III even though they have duly qualified the Eligibility Examination, 2008 conducted by Madhya Pradesh Professional Examination Board, Bhopal.

5. Learned counsel for the petitioners submitted that the issue involved in these cases is squarely covered by the judgment passed by Gwalior Bench of

NEUTRAL CITATION NO. 2025:MPHC-JBP:1914

6 WP-1431-2019 this Court in the case of Manmohan Mathur and others Vs. State of M.P. decided on 30.07.2012 in W.P. No.1102/2010 and other connected writ petitions. While allowing the said writ petitions, the learned Single Judge at Gwalior Bench had passed the following order:

"12. Consequently, applying the ratio of judgment of Principal Seat, these petitions are also allowed. The impugned order Annexure P-2 dated 05.10.2009 is set aside. The principal Seat in the operative portion held as under:-

"11.The amendment made in the Rules which was published in the gazette, dated 4.1.2010. It is well settled in law that prima facie every amendment is prospective unless there is clear indication in statute or rule that it would apply with retrospective effect. It is not discernible from the amendment that it is retrospective in nature. Therefore, the amended rule would not apply retrospectively to the proceedings for selection which were already completed. For this additional reason also, the action of the respondents in excluding the names of the petitioners from consideration cannot be sustained in the eyes of law.

12. In the result, the Circular (Annexure P/6) is quashed. The respondents are directed to consider the case of the petitioners for appointment on the post of contract teacher grade-3 in view of the unamended criteria and in the light of Annexure P-5, and if the petitioners are found otherwise eligible for appointment; to issue order of appointment"."

6. The said order passed by learned Single Judge was challenged before the Division Bench in Writ Appeal No.185/2013, which was also dismissed vide order dated 06.05.2013. Thereafter, an SLP was filed by the State Government which was also dismissed. Thus, the order passed by the learned Single Judge in a Writ Petition has attained the finality.

7. Learned counsel for the petitioners submits that the

NEUTRAL CITATION NO. 2025:MPHC-JBP:1914

7 WP-1431-2019 petitioners being similarly situated person, the same benefit should also be extended to them.

8. In view of the aforesaid submissions made by the learned counsel for the petitioners, the said writ petitions are allowed in similar terms which has been passed in the case of Manmohan Mathur (supra) and respondents are directed to consider the case of the petitioners in light of Manmohan Mathur's case within a period of three months from the date of receipt of certified copy of the order passed today and if the petitioners are found fit, then the appointment orders should be issued in their favour immediately thereafter.

6. Learned counsel for the petitioners contended that the petitioners being similarly situated persons with the petitioners in W.P.No.5203/2018 and other connected petitions, similar benefit may also be extended to them.

7. Per contra, learned counsel for the State vehemently opposed the prayer and contended that the procedure adpoted for conduct of Eligibility Examination 2008 was not in consonance with the then existing M.P. Samvida Shala Shikshak Recruitment Rules, 2005 and as such Rule 7-A in aforesaid rules was inserted by Notification dated 4.1.2010 to accommodate those candidates who qualify eligibility examination 2008. But petitioners did not fulfill criteria of sub rule (2) of Rule 7-A of Amended Rules, 2010 and as such could not be appointed on the post of Samvida Shala Shikshak Varg 3 and as such prays for dismissal of these petitions.

8. Heard the learned counsel for the parties and perused the record.

9. From perusal of the record it is evident that the order passed by this Court in W.P.No.5203/2018 (Gwalior Bench) was challenged by the State before the Division Bench of this Court by filing W.A. No.1818/2018 and other connected Writ Appeals. A Division Bench of this Court vide order dated 09.09.2022 dismissed the said Writ Appeals by affirming the order dated

NEUTRAL CITATION NO. 2025:MPHC-JBP:1914

8 WP-1431-2019 02.05.2018 passed by the learned Single Judge in W.P. No.5203/2018 (Rajkumar Dandotiya and others Vs. State of M.P. and others) and other connected Writ Petitions.

10. The State Government had also preferred SLP bearing SLP (Civil) Diary No.36560/2024 against the order passed by the Division Bench of this Court in W.A. No.1611/2018 and other connected Writ Appeals before the Hon'ble Apex Court. Even the said SLP preferred by the State Government has also been dismissed vide order dated 06.01.2025.

11. Since the controversy involved in the present set of writ petitions is similar to the issue involved in W.P.No.5203/2018 and other connected petitions and is squarely covered by the order passed in the said bunch of writ petitions, therefore, in the considered opinion of this court, these writ petitions are also allowed and disposed of in similar terms of the order which has been passed in the case of Manmohan Mathur (supra) and the respondents are directed to consider the case of the petitioners in the light of Manmohan Mathur's case within a period of three months from the date of receipt of certified copy of the order passed today and if the petitioners are found fit, then the appointment orders shall be issued in their favour immediately thereafter.

12. With the aforesaid observation, the writ petitions are finally disposed of.





                           (SUSHRUT ARVIND DHARMADHIKARI)                  (AVANINDRA KUMAR SINGH)
                                     JUDGE                                          JUDGE






NEUTRAL CITATION NO. 2025:MPHC-JBP:1914

9 WP-1431-2019 HS

 
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