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

Santosh vs The State Of Rajasthan
2022 Latest Caselaw 1625 Raj

Citation : 2022 Latest Caselaw 1625 Raj
Judgement Date : 2 February, 2022

Rajasthan High Court - Jodhpur
Santosh vs The State Of Rajasthan on 2 February, 2022
Bench: Akil Kureshi, Madan Gopal Vyas

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR D.B. Spl. Appl. Writ No. 1859/2018

1. Santosh D/o Harphool Singh, W/o Dalip Singh Jakhar, aged about 38 years, resident of Taranagar, District Churu (Rajasthan).

2. Santosh D/o Ram Chander Khichar, W/o Suresh Kumar, Aged About 25 Years, Ward No. 2, Taranagar, District Churu (Rajasthan).

3. Gomi D/o Harkha Ram, W/o Danaram,, Aged About 27 Years, Phulasar Chokhla Baytu (Barmer).

----Appellants Versus

1. The State of Rajasthan through the Secretary, Medical and Health Department, Secretariat, Jaipur (Rajasthan)

2. The Director, Directorate Medical And Health Services, Tilak Marg, Swasthya Bhawan, Jaipur.

3. The Additional Director (Administration), Medical And Health Services, Tilak Marg, Swasthya Bhawan, Jaipur.

4. Board Of Secondary Education, Ajmer, Through Its Secretary

----Respondents

For Appellant(s) : Mr. K.R. Saharan through V.C. For Respondent(s) : Mr. Manish Vyas, AAG through V.C.

HON'BLE THE CHIEF JUSTICE MR. AKIL KURESHI HON'BLE MR. JUSTICE MADAN GOPAL VYAS

Order

02/02/2022

This appeal is filed by the original petitioners to challenge the

judgment dated 19.12.2017 passed by the learned Single Judge in

S.B. Civil Writ Petition No.12335/2015. The petitioners had

applied for the post of ANM claiming that their qualification of

(2 of 3) [SAW-1859/2018]

Adeeb obtained from Jamia Urdu, Aligarh which was equivalent to

secondary was a recognized course.

This controversy has been resolved by a Division Bench in

case of State of Rajasthan and Others Vs. Firdos Tarannum

(D.B. Civil Special Appeal (W) No.534/2005 - decided on

12.01.2022) in which Following observations have been made:

"Under the circumstances, we do not find that the learned Single Judge committed any error. We may record that in view of the conflict between the two decisions of the Division Benches of this Court in the cases of Altaf Bano (supra) and Firdos Tarannum (supra), a reference was made to the larger bench. In Firdos Tarannum (supra) Supreme Court has remanded the proceedings before this Court and which are now being decided by this judgment which in any case is not in conflict with the view expressed in the case of Altaf Bano(supra). The reference to the larger bench would therefore become one of no consequence.

The learned Single Judge while disposing of the writ petition had directed the State authorities to consider the case of the petitioner for appointment on the post of Teacher Grade-III Urdu (minority language) pursuant to the said advertisement dated 07.11.2000 and if appointed she would be granted all consequential benefits. Several years have passed and the litigation remained pending at one stage or the other. We do not think that the State exchequer should be burdened with the payment of idle wages for the past period to the petitioner even if she were to be appointed. Under the circumstances, while disposing of this appeal, the judgment of the learned Single Judge is modified by holding that the State authorities shall consider the petitioner for appointment to the post in question according to her merit position and if appointed, she shall be granted all consequential benefits except back wages for the past period. In other words, the petitioner would have the benefit of seniority for the past period from the date the person below the petitioner in merit list was appointed.

The appeal is disposed of accordingly."

Under the circumstances, this appeal is also disposed of

along the same line as in the case of Firdos Tarannum (supra).

(3 of 3) [SAW-1859/2018]

The petitioners would be offered appointment and their past

period would be regulated as provided in the said judgment dated

12.01.2022.

(MADAN GOPAL VYAS),J (AKIL KURESHI),CJ 146-a.asopa/-

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