Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shiv Kumar Kalla vs State Of Rajasthan
2022 Latest Caselaw 5515 Raj

Citation : 2022 Latest Caselaw 5515 Raj
Judgement Date : 13 April, 2022

Rajasthan High Court - Jodhpur
Shiv Kumar Kalla vs State Of Rajasthan on 13 April, 2022
Bench: Arun Bhansali

(1 of 3) [CW-4571/2022]

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 4571/2022

1. Shiv Kumar Kalla S/o Shri Ram Kumar Kalla, Aged About 54 Years, Baniya Bara, Hakimo Ki Pole, Jodhpur, Rajasthan.

2. Akhilesh Vyas S/o Shri Madhav Lal Vyas, Aged About 58 Years, 589, Nathawaton Ki Bari, Navchokiya, Jodhpur, Rajasthan.

3. Arun Kumar Aboti S/o Shri Satya Narayan Aboti, Aged About 59 Years, Ganesh Parvat, Ratanada, Jodhpur, Rajasthan.

4. Karan Kishan Sharma S/o Shri Mohan Kishan Sharma, Aged About 59 Years, Inside Ashop Ki Pole, Jodhpur, Rajasthan.

5. Narayan Das Phophaliya S/o Shri Amarchand, Aged About 55 Years, Aada Bazar, Bubo Ki Gali, Jodhpur, Rajasthan.

6. Rajender Bissa S/o Shri Devi Lal Bissa, Aged About 55 Years, Gita Gali, Gundi Mohalla, Jodhpur, Rajasthan.

7. Anita W/o Shri Arun Joshi, Aged About 57 Years, Joshiyo Ki Katkal, Jodhpur, Rajasthan.

8. Jagdish Soni S/o Shri Manchand Soni, Aged About 56 Years, Near Lohiyo Ki Pole, Pungal Pada, Jodhpur, Rajasthan.

9. Yogesh Kumar S/o Shri Hari Singh, Aged About 54 Years, Gali Bahadur Singh, Mori Char Bagh, Bharatpur, Rajasthan.

10. Bhanwar Singh Inda S/o Shri Roop Singh, Aged About 60 Years, Bastawa Mataji, Shergarh, District Jodhpur, Rajasthan.

----Petitioners Versus

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

2. State Of Rajasthan, Through Principle Secretary, Department Of Personnel And Training, Government Of Rajasthan, Jaipur.

3. The Director, Secondary Education, Bikaner, Rajasthan.

                                                                     ----Respondents


                                              (2 of 3)                      [CW-4571/2022]




For Petitioner(s)            :     Mr. Surendra Singh Choudhary.
For Respondent(s)            :     Mr. Hemant Choudhary, G.C.
                                   Mr. Vishal Jangid, Dy.G.C.



HON'BLE MR. JUSTICE ARUN BHANSALI

Order

13/04/2022

Counsel for the petitioners submits that in similar

circumstances and similar matters, the Division Bench of this

Court in The Director, Secondary Education, Rajasthan, Bikaner

Vs. Narendra Kumar Boolchandani & Ors.; D.B. Special Appeal

Writ No.362/2020 along with connected matters, while considering

the aspect that the issue in question has arisen in large number of

cases and the Government has accepted the stand and granted

the benefits, disposed of the appeals with the following

directions:-

"Learned counsel for the petitioners, however, submitted that the issue is arising in large number of cases and in several departments, the Government has accepted the stand and granted the benefits. If the petitioners are not granted similar benefits, it would amount to discriminatory treatment. Whatever be the grievance of the petitioners they can be resolved at the level of the administration or by the Court through bipartite hearing.

In view of the peculiar circumstances, these appeals are disposed of by permitting the Government to take into account the representations already made or to be filed by any of the petitioners within one month. In the process, the authorities will bear in mind the stand taken by the department in similar cases. Such representations would be decided in accordance with law unmindful of the observations and directions issued by the learned Single Judge in the impugned orders. Eventually, if the grievances of

(3 of 3) [CW-4571/2022]

the petitioner still survive after the Government decision, it is open for the petitioners to seeks redressal thereafter in accordance with law."

Counsel for the petitioners submits that the present writ

petition of the petitioners may also be disposed of in light of the

abovementioned judgment.

Counsel for the respondents also agrees to the said

submission.

In view of the submissions made, the present writ petition is

disposed of with the same directions as issued by the Division

Bench of this Court in the case of Narendra Kumar Boolchandani

(supra).

All pending applications stand disposed of.

(ARUN BHANSALI),J 22-Sumit/-

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter