Citation : 2021 Latest Caselaw 761 Raj
Judgement Date : 12 January, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 13611/2020
Anjana Kumari D/o Shri Mahaveer Prasad, Aged About 30 Years, R/o Mukam Post Narsinghpuri, Tehsil Neemkathana, District Sikar, Rajasthan. Presently Working On The Post Of Lower Division Clerk In Gram Panchayat Khadgada, Panchayat Samiti Sagwada, District Dungarpur, Rajasthan.
----Petitioner Versus
1. State Of Rajasthan, Through The Principal Secretary, Department Of Rural Development And Panchayati Raj (Panchayati Raj), Government Of Rajasthan, Jaipur, Rajasthan.
2. Additional Commissioner, Rural Development And Panchayati Raj Department, Government Of Rajasthan, Jaipur.
3. District Programme Coordinator And District Collector, Dungarpur, Rajasthan.
4. Chief Executive Officer, Zila Parishad Dungarpur, Rajasthan.
5. Development Officer, Panchayat Samiti Sagwada, District Dungarpur, Rajasthan.
----Respondents
For Petitioner(s) : Mr. Pawan Singh
For Respondent(s) : Mr. Piyush Bhandari for
Mr. Sunil Beniwal
JUSTICE DINESH MEHTA
Order
12/01/2021
1. Learned counsel for the petitioner submits that in a matter
involving identical issue i.e. Satdev Vs. Sate of Rajasthan & Ors.
(SB Civil Writ Petition No.9899/2019), a Co-ordinate Bench of this
Court on 25.07.2020 passed following order :-
(2 of 7) [CW-13611/2020]
"This writ petition has been filed by the petitioner
seeking a direction to the respondents to accord notional benefits from
the date appointment was given to similarly situated persons in the
year 2013.
It is inter alia indicated in the writ petition that pursuant
to the LDC recruitment 2013 (Annex.1), the petitioner participated in
the recruitment and was selected, however, appointment was not
accorded on account of pendency of litigation before this
Court,wherein, the petitioners who were contractual employees, had
questioned termination of their services as contractual employees.
After the litigation was over, by order dated 4.9.2017 (Annex.2),the
petitioners were accorded appointment pursuant to the selections held
in the year 2013.
It is inter alia indicated that petitioner was eligible in the
year 2013, was duly selected pursuant to the selection process held by
the respondents and was not accorded appointment only on account of
pendency of litigation, which has apparently nothing to do with the
eligibility of the petitioner and, therefore, according the appointment
in the year 2017 and not providing the petitioner notional benefits,
fixation etc. w.e.f. the date similarly situated persons were accorded
appointment, are not justified. Reliance was placed on judgment in the
case of Om Prakash & Ors. v. State of Rajasthan & Ors. : S.B. Civil
Writ Petition No.21214/2017, decided on 21.11.2017.
Learned counsel for the respondents resisted the
submissions made by learned counsel for the petitioner. It was
submitted that as the petitioner has been accorded appointment in the
year 2017, he is not entitled to any relief and, therefore, the writ
petition filed by the petitioner deserves to be dismissed.
(3 of 7) [CW-13611/2020]
I have considered the submissions made by learned
counsel for the parties and have perused the material available on
record.
It is not in dispute that the petitioner was eligible in the
year 2013 and his name found place in the list of selected candidates
in the year 2013 itself, however, on account of pending litigation
which apparently had no relation with the eligibility of the petitioner,
the appointment was not accorded to the petitioner and ultimately in
the year 2017, the same was accorded to the petitioner, for which act
of respondents, the petitioner cannot be penalized.
In case of Om Prakash (supra), in somewhat similar
circumstances, relief was granted to the petitioners therein in light of
judgment in the case of Hemlata Shrimali & Ors. v. State of Rajasthan
& Ors. : S.B. Civil Writ Petition No.3247/2015, decided on 1.4.2015
and relying upon the adjudication in the case of Suman Bai & Anr. v.
State of Rajasthan & Ors. : 2009 (1) WLC (Raj.) 381.
In the case of Om Prakash (supra), the Bench at Jaipur
after noticing orders in the case of Hemlata Shrimali (supra) and
Suman Bai (supra) observed and ordered as under:-
"Learned counsel for the petitioners, at the very outset,
submits that the controversy raised in the instant writ
application stands resolved in view of the adjudication made
by a Coordinate Bench of this Court in a batch of writ
applications lead case being S.B. Civil Writ Petition Number
3247/2015: Hemlata Shrimali & Ors. Versus State of
Rajasthan & Ors., decided on 1st Apri., 2015, relying upon the
adjudication in the case of Suman Bai & Anr. Versus State of
Rajasthan & Ors.: 2009 (1) WLC (Raj.) 381,observing thus:
(4 of 7) [CW-13611/2020]
"5. Upon consideration of the arguments aforesaid
and the judgment of the Division Bench in Hari Ram and
the subsequent order dated 21.7.2001 where by
clarification application of the State Government was
dismissed, I find that the entitlement of the petitioner for
appointment on the basis of originally prepared merit list
cannot be denied. If admittedly the candidates, who are
lower in merit, have been granted appointment, those who
are above them in the merit cannot be denied such right of
appointment. Seniority as per the rules in the case of direct
recruitment on the post in question is required to be
assigned on the basis of placement of candidates in the
select list and when the selection is common and the merit
list on the basis of which appointments were made is also
common, right to secure appointment to both the set of
employees thus flows from their selection which in turn is
based on merit. Regard being had to all these facts, merely
because one batch of employee approached this Court later
and another earlier, and both of them having been
appointed, the candidates who appeared 6 lower in merit
cannot certainly be placed at a higher place in seniority. It
was on this legal analogy that Division Bench of this Court
in Niyaz Mohd. Khan(supra) held that the petitioner
therein entitled to be placed in seniority in order of merit
of common selection amongst persons appointed in
pursuance of the same selection with effect from the date
person lower in order of merit than the petitioner was
appointed with consequential benefits.
(5 of 7) [CW-13611/2020]
6. I am not inclined to accept the argument of the
learned counsel for the respondents No.4 to 8 that the
judgment of the learned Single Judge should be so read
so as to infer therefrom that though the petitioners
would be entitled to claim appointment but not seniority
above the candidates who are already appointed even
though they admittedly are above them in the merit list.
In fact, the judgment of the learned Single Judge merely
reiterated the direction of the Division Bench in Hari
Ram (supra) in favour of the petitioners. But
construction of that judgment in the manner in which
the respondents want this Court to do, would negat the
mandate of the Rules 20 and 21 of the Rajasthan
Education Subordinate Service Rules, 1971, which
requires seniority to be assigned as per the inter-se merit
of 7 the candidates in the merit list based on common
selection. Even otherwise, no such intention of the
Court is discernible from reading of that judgment.
Mere appointment of the petitioner was a sufficient
compliance of the judgment and not total compliance
was the view taken by this Court also when contempt
petition filed by the petitioners was dismissed. Question
with regard to correct and wrong assignment of
seniority having arisen subsequent to appointment of the
petitioners would obviously give rise to a afresh cause
of action. The writ petition filed by the petitioners,
therefore, cannot be thrown either barred by res judicata
or otherwise improperly constituted.
(6 of 7) [CW-13611/2020]
7. In the result, this writ petition is allowed and the
respondents are directed to treat the petitioners senior to
respondents No.4 to 8 as per their placement in the merit
list."
Learned counsel for the petitioners further submits that
instant writ application be also disposed off in terms of the
order dated 24th May, 2017, as extracted herein above.
Ordered accordingly."
The fact situation in the present case is not different from the
case of Om Prakash (supra), wherein relief was granted on account of
delayed appointment qua persons, who were lower in merit to the
petitioners therein, while in the present case, similarly situated persons
were accorded appointments. In view thereof, the writ petition filed by
the petitioner is allowed in light of judgment in the case of Om Prakash
(supra).The petitioner may make a representation to the respondents
pointing out the requisite dates etc., based on which, the respondents
would deal with the representation while according notional benefits to
the petitioner from the date persons similarly situated to the petitioner,
were accorded appointment by the respondents. Needful may be done
by the respondents within a period of four weeks from the date such
representation alongwith a copy of this order is placed by the petitioner
before the respondents."
3. Thus, the present writ petition is disposed of with the
direction to the respondents to decide representation of the
petitioner within 30 days from the date such representation along
with copy of this order is placed before the respondents in the
same terms as in the matter of Satdev (Supra).
(7 of 7) [CW-13611/2020]
4. For the purpose aforesaid, the petitioner shall file
representation before the competent authority giving out the
requisite details along with certified copy of the order instant
within a period of four weeks from today. On receipt of the
representation, the concerned respondent shall decide the same,
in accordance with law within a period of eight weeks from the
date of receipt of the representation and accord notional benefits
to the petitioners from the date persons similarly situated to them
and lower in merit were given appointment.
5. Upon consideration of the representation so filed, if
respondents find the case of the petitioner to be covered by the
judgment(s) aforesaid, before giving actual benefits, an
undertaking shall be procured from the concerned petitioner to the
effect that her rights/entitlements shall be subservient to the fate
of the judgment(s) aforesaid and in case the same is reversed or
modified in any manner, she shall also be liable for restitution of
any benefits/emoluments so received.
6. The stay application is also disposed of.
(DINESH MEHTA),J 30-Rahul/-
Powered by TCPDF (www.tcpdf.org)
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!