Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mamta Bhardwaj vs State Of Rajasthan
2021 Latest Caselaw 17390 Raj

Citation : 2021 Latest Caselaw 17390 Raj
Judgement Date : 22 November, 2021

Rajasthan High Court - Jodhpur
Mamta Bhardwaj vs State Of Rajasthan on 22 November, 2021
Bench: Arun Bhansali

HIGH COURT OF JUDICATURE FOR RAJASTHAN

AT JODHPUR

S.B. Civil Writ Petition No. 13462/2021

Nemlata Sharma D/o Ashok Kumar Sharma, aged 47 Years, Resident of 20 Paneriyo Ki Madri, Udaipur (At present posted At P.E.T. Grade III, Govt. Senior Secondary School, Savina Gram Nela, Udaipur).

----Petitioner Versus

1. The State of Rajasthan through the Secretary to the Government, Establishment (K-2) Department, Jaipur.

2. The Secretary Education (Grade-III) Department, Secretariat, Jaipur.

3. The Director, Secondary Education, Bikaner.

4. The District Education Officer, Secondary-I, Udaipur.

5. The District Education Officer, Elementary, Udaipur.

----Respondents Connected With S.B. Civil Writ Petition No. 2747/2021

1. Kalpana Sharma W/o Anil Sharma, aged 40 Years, R/o Babelo Ki Seri, Udaipur.

2. Mukesh Chandra Khatik S/o Peeru Lal Khatik, aged 43 Years, R/o Village Kuraj, Tehsil Railmagra, District Rajsamand.

3. Jagdish Chandra Luhar S/o Chhagan Lal Luhar, aged 41 Years, R/o Village Punali, Tehsil Dungarpur, District Dungarpur.

4. Manohar Singh Bhati S/o Daan Singh Bhati, aged 44 Years, R/o Tehsil Pokran, District Jaisalmer.

5. Suman Choubisa W/o Shri Murari Sharma, aged 43 Years, R/o Dharti Dhan Road, Adarsh Nagar, South Sunderwas, Udaipur, Rajasthan.

----Petitioners Versus

1. The State of Rajasthan through the Secretary to the Government, Establishment (K-2) Department, Jaipur.

                                      (2 of 6)                    [CW-13462/2021]


2.   The   Secretary      Education         (Grade       -III)    Department,
     Secretariat, Jaipur.

3. The Director, Secondary Education, Bikaner.

4. The District Education Officer, Secondary - I, Udaipur.

5. The District Education Officer, Elementary, Udaipur.

----Respondents S.B. Civil Writ Petition No. 2769/2021

1. Mamta Bhardwaj D/o Devi Shankar Sharma, aged 43 Years, R/o Lal Bai Mataji Ka Chowk, Rangbari, Kota.

2. Badri Lal Meena S/o Manji Meena, aged 42 Years, R/o Village Amarpura Fala Patiya Post - Tidi via Parsad Tehsil Girwa, District Udaipur.

3. Devendra Singh Solanki S/o Himmat Singh Solanki, aged 42 Years, R/o Vpo Jhilwara, Tehsil Charbhuja, District Rajsamand.

4. Gopal Lal Mehta S/o Bhagwan Lal Mehta, aged 46 Years, R/o Vpo - Batharda Khurd Via Kheroda, District Udaipur.

5. Sanjeev Chaudhary S/o Mangi Lal Chaudhary, aged 43 Years, R/o 143 Indra Colony, Near Civil Airport, Ratanada, Jodhpur.

----Petitioners Versus

1. The State of Rajasthan through the Secretary to the Government, Establishment (K-2) Department, Jaipur.

2. The Secretary Education (Grade-III) Department, Secretariat, Jaipur.

3. The Director, Secondary Education, Bikaner.

4. The District Education Officer, Elementary, Udaipur.

----Respondents S.B. Civil Writ Petition No. 2822/2021

1. Ghanshyam Khatik S/o Kajodimal Khatik, aged 41 Years, R/o House No. 840, H.m. Sector No. 9, Savina, Udaipur.

2. Bhuri Lal Kumhar S/o Sawa Lal Kumhar, aged 43 Years, R/o Kumharo Ka Mohalla Village Molela, Tehsil-Khamnore, District- Rajsamand.

3. Karan Singh Chouhan S/o Govind Singh Chauhan, aged 43 Years, R/o Nagmarg, Outside Chandpole, Udaipur.

(3 of 6) [CW-13462/2021]

4. Bharat Singh Rathore S/o Samundra Singh, aged 46 Years, R/o Flat No. 101 and 102, Shamal Sidhi Heights, Plot No. 68, Dore Nagar, Hiran Magri, Sector-3, Udaipur.

----Petitioners Versus

1. The State of Rajasthan through the Secretary to the Government, Establishment (K-2) Department, Jaipur.

2. The Secretary Education (Grade-III), Department, Secretariat, Jaipur.

3. The Director, Secondary Education, Bikaner.

4. The District Education Officer, Elementary, Udaipur.

----Respondents S.B. Civil Writ Petition No. 3220/2021

1. Keshav Kumar Haldunia S/o Ramkaran Haldunia, aged 42 Years, R/o A-11, Namrita Awas Colony, Bajrang Nagar, District Kota.

2. Vishnu Prasad Vyas S/o Kanhaya Lal, aged 44 Years, R/o Lasani Vyas Devgarh, Madariya, Rajsamand.

3. Dharamveer Singh Ranawat S/o Mod Singh, aged 41 Years, R/o Karohi Ki Haveli, Outside Chandpole, Bheemparmeshwar Marg, Udaipur.

4. Suman Purohit W/o Praveen Paliwal, aged 46 Years, R/o House No. 28, Illa Ji Ka Neem, Ganesh Ghati, Udaipur, Rajasthan.

5. Mewa Meena D/o Gangaram Meena, aged 40 Years, R/o L-

366, Indranagar, Sector-14, Goverdhan Vilas, Udaipur.

----Petitioners Versus

1. The State of Rajasthan through the Secretary to the Government, Establishment (K-2) Department, Jaipur.

2. The Secretary, Education (Grade-III) Department, Secretariat, Jaipur.

3. The Director, Secondary Education, Bikaner.

4. The District Education Officer, Secondary-I, Udaipur.

5. The District Education Officer, Secondary-Ii, Udaipur.

6. The District Education Officer, Elementary, Udaipur.

                                                               ----Respondents



                                          (4 of 6)                   [CW-13462/2021]



For Petitioner(s)         :     Mr. Hinglaj Dan Charan.
For Respondent(s)         :     Mr. Vishal Jangid, Dy. Govt. Counsel.



            HON'BLE MR. JUSTICE ARUN BHANSALI

                                     Order

22/11/2021

Learned counsel for the petitioners submits that the issue

raised in the present writ petitions is squarely covered by the

judgment of this Court in Hanwant Singh Dewal vs. State of

Rajasthan & Ors. : SBCWP No.8593/2020 decided on 01.12.2020

(Annex.3 to CW No.13462/2021), wherein similarly placed

petitioners, who were accorded appointment vide order dated

01.12.2020 (Annex.2) alongwith the petitioners, have been

granted relief as claimed by the petitioners in the present writ

petitions and therefore, the petitioners are entitled to similar

relief.

Further submissions have been made that subsequent to the

said judgment in the case of Hanwant Singh Dewal (supra),

further orders qua similarly placed persons/petitioners have been

passed in the cases of Badami Lal Jain & Anr. vs. State of

Rajasthan & Ors. : SBCWP No.1436/2021 decided on 03.02.2021

and Sidharth Ojha & Ors. vs. The State of Rajasthan & Ors. :

SBCWP No.860/2021 decided on 15.01.2021 and therefore, the

petitioners are entitled to similar relief, as has been granted in the

case of Badami Lal Jain and Sidharth Ojha (supra).

It is further submitted that this Court while referring to the

judgment in Durga Ram Jat vs. State of Rajasthan : SBCWP

No.9695/2014, decided on 08.10.2015 granted the relief to the

petitioners therein. It is further submitted that the orders passed

(5 of 6) [CW-13462/2021]

in the case of Hanwant Singh Dewal, Badami Lal Jain and Sidharth

Ojha (supra) have already been implemented by the respondents.

Learned counsel for the respondents made submissions that

there is specific stipulation in the order of the appointment

(Annex.2) regarding applicability of the Rajasthan Civil Service

(Contributory Pension) Rules, 2005 (Rules of 2005) and as such

the petitioners are not entitled for the relief prayed.

I have considered the submissions made by the counsel for

the respondents.

In the case of Durga Ram Jat (supra), pursuant to Rules of

2005 and the fact that appointment was made after the Rules

came into force stipulation was made in the order, which it was

found by the Court was not justified and therefore, directions as

contained therein were issued, therefore, merely on account of

stipulation made in the order of appointment (Annex.2) wouldn't

be a distinguishing feature qua the judgment in the case of Durga

Ram Jat, as followed in the cases of Hanwant Singh Dwal, Badami

Lal Jain and Sidharth Ojha (supra).

Further, as submitted by the counsel for the petitioners with

reference to order (Annex.4), the respondents have already

implemented the orders passed in the case of Hanwant Singh

Dwal, Badami Lal Jain and Sidharth Ojha (supra) qua the persons

identically situated to the petitioners and, therefore, there is no

reason to deny the above relief to the petitioners.

In view of above discussion, following the orders in the case

of Hanwant Singh Dwal, Badami Lal Jain and Sidharth Ojha

(supra), the writ petitions filed by the petitioners are allowed. The

petitioners are held entitled for the benefit of old pension Scheme

and other benefits as being awarded to similarly situated

(6 of 6) [CW-13462/2021]

petitioners. Needful be done within a period of three months from

today.

(ARUN BHANSALI),J 27 to 31-DJ/-

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