Citation : 2021 Latest Caselaw 6926 Raj
Judgement Date : 10 March, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 4369/2021
1. Ganga Ram Kumawat S/o Shri Kishan Lal, Aged About 55 Years, R/o Shyam Nagar, Kachroda, Phulera, District Jaipur, Rajasthan.
2. Rampraad Sharma S/o Shri Birdi Chand Sharma, Aged About 50 Years, R/o Rampura, Dausa District Dausa, Rajasthan.
3. Rama Kant Pareek S/o Shri Kanihya Lal Pareek, Aged About 53 Years, R/o Behind Kamla Nehru Nagar, Shiv Nagar, Ajmer Road, Jaipur Rajasthan.
4. Shiv Prasad Gupta S/o Shri Prem Prakash Gupta, Aged About 62 Years, R/o 1781 Govind Rav Ji Karasta, 2 Cross Chandpol Bazar, Mangal Ram Purohit Ki Gali, Jaipur District Jaipur, Rajasthan.
5. Durga Solanki W/o Shri Rajendra Singh Solanki, Aged About 60 Years, R/o D-4/131, Sector-4, Chitrakoot Yojna, Ajmer Road, Jaipur, Rajasthan.
6. Pratibha Arora W/o Shri Rajendra Kumar Arora, Aged About 53 Years, R/o House No. C-13, M.b.s. Nagar, Petrol Pump Ke Piche, Junction Kota, Rajasthan.
7. Vijaylata D/o Shri Yogeshwar Prasad Nautiyal, Aged About 52 Years, R/o 118, Deep Vihar, Sirsi Road, Pacnhyawala, Jaipur, Rajasthan.
8. Kailash Chand Meena S/o Shri Harphool Meena, Aged About 57 Years, R/o Vpo Kherla, Tehsil Sapotra, Karauli, District Karauli, Rajasthan.
9. Babu Lal Bari S/o Shri Chhutan Lal Bari, Aged About 53 Years, R/o 36, Gali No. 3, Kacchi Basti, 22 Godam, Jaipur, Rajasthan.
10. Atul Kumar Mathur S/o Late Shri Mohan Lal Mathur, Aged About 54 Years, R/o 121/123, Vijaypath, Manarovar, Jaipur Rajasthan.
11. Suni S/o Shri Hari Singh, Aged About 53 Years, R/o Dhani Ganga Baks Wali, Kalyanpura, Jairampura, Sikar, Jairampura, Rajasthan 332715.
12. Laxman Singh S/o Shri Gopi Ram, Aged About 52 Years, R/o Tiba Ki Dhani, Palsana, Sikar, Rajasthan 332402.
(2 of 4) [CW-4369/2021]
----Petitioners
Versus
1. State Of Rajasthan, Through The Secretary, Co-Operative Department, Government Of Rajasthan, Jaipur.
2. The Registrar, Co-Operative Societies, Jaipur, Rajasthan.
3. The State Of Rajasthan, Through Its Principal Secretary, Home Department, Government Of Rajasthan, Jaipur.
----Respondents
For Petitioner(s) : Mr. Hansraj Nimbar
For Respondent(s) :
JUSTICE DINESH MEHTA
Judgment
10/03/2021
Learned counsel for the petitioners submits that the issue
raised in the present writ petition is squarely covered by judgment
of this Court in Manoj Khandelwal & Ors. v. State of Rajasthan &
Ors. : S.B.C.W.P. No. 7283/2014, decided on 16.07.2014 at Jaipur
Bench and the said judgment has been followed in Krishan Lal &
Ors. v. The State of Rajasthan & Ors. : S.B.C.W.P. No.
19179/2017, decided on 30.10.2017 at Jaipur Bench. The
petitioners are also entitled to the same relief as granted in the
case of Manoj Khandelwal (supra) and Krishan Lal (supra) claims
learned counsel.
In view of the submissions made, the writ petition filed by
the petitioner is disposed of with the similar directions as given in
the case of Manoj Khandelwal (supra), which read as under:-
"This Court in Suman Bai and Another Vs. State and Others - 2009 (1) WLC (Raj.) 381, held that candidates in lower order of merit cannot become entitled merely because they had approached court earlier. Petitioners had a fresh cause of action for approaching in such situation and their writ petition
(3 of 4) [CW-4369/2021]
not barred either as res judicata or as being him in properly constituted. This directed the respondents to treat petitioners senior to respondents, who were in lower order of merit.
It is further contended in the writ petition that in the matter of School Lecturers (English) in the same Department, where appointments were delayed because of the fault of the State authorities, the candidates were accorded appointment from the date the candidates stood lower in merit were appointed and they have been granted all consequential benefits of services.
The petitioners approached the respondents by way of representations for extending them same benefits of service which have been granted to the candidates who stood lower in merit than the petitioners, but till date nothing has been done. Hence, this writ petition on behalf of the petitioners for a direction to the respondents to treat their appointment from the date the candidates lower in merit, were given, with all consequential benefits of service, such as seniority, continuity of service, pay fixation, grant of annual grade increments.
Having regard to the facts of the case, writ petition is disposed of requiring the petitioners to make a representation to respondent no.2 - Director, Secondary Education, Bikaner, alongwith a copy of this order, who shall, after verifying the facts stated above, consider and decide the same by a speaking order within a period of three months from the date of its making, addressing the grievance of the petitioners for extending them the relief as prayed for, as the candidates, who stood lower in merit, are getting benefit of higher pay, seniority, annual grade increments and other service benefits including the selection scales. If the respondent no.2 decides to place the petitioners above in seniority than the candidates who stood lower in merit, then the petitioners would be entitled to all benefits of seniority but they would be entitled only to notional benefits."
For the purpose aforesaid, the petitioners 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.
(4 of 4) [CW-4369/2021]
Upon consideration of the representation so filed, if
respondents find the case of the petitioners to be covered by the
judgment(s) aforesaid, before giving actual benefits, an
undertaking shall be procured from the petitioners to the effect
that their 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, they shall also be liable for restitution of
any benefits/emoluments so received.
The stay petition also stands disposed of accordingly.
(DINESH MEHTA),J
188-CPGoyal/-
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!