Citation : 2021 Latest Caselaw 9829 Raj
Judgement Date : 28 June, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 7242/2021
Nitesh Kumar Sharma S/o Yatendra Kumar Sharma, Aged About 40 Years, A-15, Janta Colony, Jaipur (Raj.), Presently Posted As Assistant Professor (Zoology), Sbp. Govt. College, Dungarpur (Raj.), Mobile Number-9460037570.
----Petitioner Versus
1. State Of Rajasthan, Through The Principal Secretary, Higher Education, Secretariat, Jaipur.
2. The Commissioner, College Education, Govt. Of Rajasthan, Jaipur.
3. Director, Department Of College Education, Commissionerate, Block-Iv, Dr. S. Radhakrishnan Shiksha Sankul, Jawahar Lal Nehru Marg, Jaipur.
4. Rajasthan Public Service Commission, Ghooghra Ghati, Ajmer Through The Secretary.
5. Shri Bhogilal Pandiya Govt. College Dungarpur (Raj.), Through The Principal.
----Respondents
For Petitioner(s) : Mr. Yash Pal Khileree, through Cisco
Webex App
For Respondent(s) :
JUSTICE DINESH MEHTA
Order
28/06/2021
1. Learned counsel for the petitioners while submitting that
identical writ petition being SB Civil Writ Petition No.10538/2016 :
Kaptan Singh & Ors Vs. State of Rajasthan & Ors. has been
disposed of by Jaipur Bench of this Court, vide order dated
09.11.2017, prays that similar order be passed in the present case
also.
(2 of 3) [CW-7242/2021]
2. Hence, identical order is being passed in the present writ
petition.
3. Learned counsel for the petitioner, 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 the case of Ashok Kumar Baser v. State of
Rajasthan & Ors.: S.B. Civil Writ petition Number 6707/2007,
decided on 8th February, 2012, observing thus:
"After hearing of the matter at a considerable length, it is submitted by learned Additional Advocate General Shri R L Jangid that adequate number of Vacancies are available with the respondents to employee meritorious candidates, as a consequent of process of selection initiated under the Advertisement Annx-1. It is also pointed out that in a matter of similar nature i.e. SBCivil Writ Petition no- 3414/2009 this court directed to employ persons who approached court without making any disturbance with the appointments already given.
Having considered all the facts and circumstances of the case I deem it appropriate to accept the petition for writ with a direction to the respondents to consider the case of the petitioners for the post for which they applied under the advertisement Anx-1, if they are otherwise eligible and meritorious. The appointment to the petitioners may be given from the date appointments were to other persons as as a consequent to the process of selection in question. The seniority and all other benefits including fixation of pay on notional basis in the event of grant of appointment shall be reckoned from the date appointments were given to other persons selected through same process. However they shall not be entitled for actual payment of wages for the period concerned. Necessary orders for compliance of the directions given are required to be passed by the respondents on or before 31.3.2012."
4. Learned counsel further asserted that despite repeated
representations addressed by the petitioner, the respondents have
not responded to the claim of the petitioner.
(3 of 3) [CW-7242/2021]
5. It is further pointed out that for the present, the petitioner
would be satisfied, if the respondents are directed to consider and
decide his representation within a time frame, in the backdrop of
the adjudication in the case of Ashok Kumar Baser (supra).
6. In view of the limited prayer addressed; the petitioner is
directed to address a representation enclosing copies of the
judgments, which they intend to refer to and rely upon, within two
weeks hereinafter.
7. In case, a representation is so addressed within the aforesaid
period, the respondents are directed to consider and decide the
same by a reasoned and speaking order in the backdrop of the
opinion in the case of Ashok Kumar Baser (supra). This exercise
shall be undertaken by the respondents as expeditiously as
possible; preferably within two months from the date of receipt of
the representation along with a certified copy of this order.
8. With the observations and directions, as indicated above, the
writ application stands disposed of.
9. The stay application also stands disposed of.
(DINESH MEHTA),J
44-skm/-
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!