Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mohit Rajoria S/O Suresh Kumar ... vs The State Of Rajasthan
2021 Latest Caselaw 3231 Raj/2

Citation : 2021 Latest Caselaw 3231 Raj/2
Judgement Date : 28 July, 2021

Rajasthan High Court
Mohit Rajoria S/O Suresh Kumar ... vs The State Of Rajasthan on 28 July, 2021
Bench: Indrajit Mahanty, Satish Kumar Sharma
       HIGH COURT OF JUDICATURE FOR RAJASTHAN
                   BENCH AT JAIPUR

              D.B. Special Appeal Writ No. 642/2021

Mohit Rajoria S/o Suresh Kumar Rajoria
                                                                  ----Appellant
                                   Versus
The State Of Rajasthan
                                                                ----Respondent

For Appellant(s) : Mr. Dheeraj Kumar Palia For Respondent(s) :

HON'BLE THE CHIEF JUSTICE HON'BLE MR. JUSTICE SATISH KUMAR SHARMA

Order

28/07/2021

Heard learned counsel for the appellant.

Issue notice to the respondents.

Learned counsel for the appellant placed reliance on the

judgment of this Court in S.B. CWP No.7215/2015 and other

connected matters disposed of vide judgment dated 28.01.2016 in

which it was claimed by the appellant that a person similarly

situated with the appellant who obtained M.Sc in Biotechnology

had come before this Court praying for being considered as

equivalent to M.Sc Biology having necessary requisite qualification

for being considered.

Learned counsel asserts that after this Court disposed of this

writ application, he gave a finding to the following effect:-

"........... if it is ultimately found that candidates similarly placed have been given appointment, respondents are directed to consider case of the petitioners without causing discrimination."

(2 of 2) [SAW-642/2021]

He further asserts that petitioners in the said application

were considered to be equivalent and offered employment, but no

such documentary evidence is brought on record.

Accordingly, while issuing notice respondents are called upon

to file affidavit indicating the status of the petitioners in the case

noted hereinabove and as to whether the assertion made by the

present appellant is correct or not.

Further, the appellant brought to our notice a Press Notice

issued by the Department of Education in which it is claimed that

the Government has now accepted M.Sc in Biotechnology

equivalent to M.Sc Biology.

Additionally, a copy of the memo of the appeal be provided

to Mr. C.L. Saini, AAG.

Copy be served on Mr. Amit Lubhaya, learned counsel for the

RPSC also.

As an interim measure, appointment if any, shall be subject

to the outcome of the present appeal.

List on 09.08.2021. Name of Mr. C.L. Sani, AAG and Mr. Amit

Lubhaya be shown in the cause list as counsel for the

respondents.

(SATISH KUMAR SHARMA),J (INDRAJIT MAHANTY),CJ

N.Gandhi/Rajat-86

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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter