Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mukesh Chomiya vs State Of Rajasthan
2021 Latest Caselaw 9405 Raj

Citation : 2021 Latest Caselaw 9405 Raj
Judgement Date : 11 May, 2021

Rajasthan High Court - Jodhpur
Mukesh Chomiya vs State Of Rajasthan on 11 May, 2021
Bench: Dinesh Mehta

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR (1) S.B. Civil Writ Petition No. 4693/2021 Manish Kumar Sharma S/o Rameshwar Kumar Sharma, Aged About 36 Years, Vpo Badi, Via Vijaynagar, District Ajmer, Rajasthan.

----Petitioner Versus

1. State Of Rajasthan, Through The Secretary, Department Of Education, Government Of Rajasthan, Jaipur, Rajasthan.

2. The Director, Secondary Education, Bikaner, District Bikaner, Rajasthan.

3. The Additional State Project Director-First, Rajasthan State Education Council, Dr. Radhakrishnan Shiksha Sankul, Eklavya Bhawan, Jawahar Lal Nehru Marg, Opp. Ots Bridge, Jaipur, District Jaipur, Rajasthan.

4. The District Education Officer (Headquarter), Secondary Education, Ajmer, District Ajmer, Rajasthan.

5. The Principal, Swami Vivekanand Government Model School, Hurda, District Bhilwara, Rajasthan.

6. The Principal, Government Senior Secondary School, Hanutiya, District Ajmer, Rajasthan.

----Respondents Connected With (2) S.B. Civil Writ Petition No. 3389/2021 Mukesh Chomiya S/o Shri Chena Ram, Aged About 31 Years, R/o 263, Jatiyon Ka Bas, Birai, Tehsil Bawari, District Jodhpur, Rajasthan.

----Petitioner Versus

1. State Of Rajasthan, Through The Secretary, Department Of Education, Government Of Rajasthan, Jaipur, Rajasthan.

2. The Director, Secondary Education, Bikaner, District Bikaner, Rajasthan.

3. The Additional State Project Director-First, Rajasthan State Education Council, Dr. Radhakrishnan Shiksha Sankul, Eklavya Bhawan, Jawahar Lal Nehru Marg, Opp.

(2 of 3) [CW-4693/2021]

Ots Bridge, Jaipur, District Jaipur, Rajasthan.

4. The District Education Officer (Headquarter ), Secondary Education, Jodhpur, District Jodhpur, Rajasthan.

5. The Principal, Swami Vivekanand Government Model School, Reodar, District Sirohi, Rajasthan.

6. The Principal, Smt. Sugani Devi Pukhraj Munot, Government Senior Secondary School No. 2, Pipar City, District Jodhpur, Rajasthan.

----Respondents

For Petitioner(s) : Mr. Kailash Jangid through Cisco Webex App For Respondent(s) : Mr. P.R. Singh through Cisco Webex App

JUSTICE DINESH MEHTA Judgment

11/05/2021

1. By way of present writ petitions, petitioners have challenged

the action of the respondent No.3, who has not relieved the

petitioners to join at the places where they have been transferred

by way of order dated 04.01.2021.

2. Mr. Singh, learned counsel appearing for the respondent

No.3 submits that the petitioners herein have not been relieved, in

view of the order No.45002 of even date, as the Director

Secondary Education had ordered that the principals and lecturers

working in Swami Vivekanand Government Model School and

Mahatma Gandhi School will not be relieved.

3. Mr. Jangid, learned counsel for the petitioners argued that

petitioners' term in such schools is over and as per the scheme,

the respondents cannot compel the petitioners to carry on with

these assignments particularly when their term has come to an

end. He argues that posting in Swami Vivekanand Government

Model School or Mahatma Gandhi School is on the basis of

(3 of 3) [CW-4693/2021]

deputation and unless the concerned teacher wishes to continue

on such deputation, the respondents cannot compel them to

continue. Respondents' action of not relieving the petitioners is

illegal and violative of their fundamental rights, argues Mr. Jangid.

4. Mr. Singh, learned counsel appearing for respondent No.3 on

instructions submits that the petitioners in these petitions will be

relieved immediately upon re-opening of the schools after the

summer vacations.

5. Having regard to facts and circumstances of the case and

considering spread of pandemic COVID-19 and scarcity of the

teacher in schools, this Court at this juncture, does not wish to

pronounce upon petitioners' rights and respondents' corresponding

duty to relieve them. The issue is therefore kept open.

6. However, considering the submissions made by Mr. Singh,

the present writ petitions are being disposed of with a direction to

the respondent No.3 to relieve the petitioners as early as possible,

immediately on re-opening of schools, however not later than

30.06.2021.

7. It will be incumbent upon the respondent No.2-Director

Secondary Education, Bikaner to provide joining to the petitioners

in furtherance of their respective transfer order dated 04.01.2021

immediately when they are relieved by respondent No.3.

8. In case on any difficulty, petitioners/respondents will be free

to move appropriate application for modification of the present

order.

9. Stay applications also stand disposed of.

(DINESH MEHTA),J 1 & 3-Rahul/-

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 : MAIMS

 
 
Latestlaws Newsletter