Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gatu Lal Ninama vs The State Of Rajasthan
2022 Latest Caselaw 2994 Raj

Citation : 2022 Latest Caselaw 2994 Raj
Judgement Date : 24 February, 2022

Rajasthan High Court - Jodhpur
Gatu Lal Ninama vs The State Of Rajasthan on 24 February, 2022
Bench: Dinesh Mehta, Rameshwar Vyas

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR D.B. Review Petition (Writ) No. 13/2020 Gatu Lal Ninama S/o Hirjee, Aged About 29 Years, Village- Borpikhata, Tehsil Ghatol, District Banswara, Rajasthan.

----Petitioner Versus

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

2. Secretary, Department Of Rural And Panchayati Raj, Jaipur, Rajasthan.

3. Director, Elementary Education Department, Bikaner, District Bikaner, Rajasthan.

----Respondents

For Petitioner(s) : Mr. Avinash Acharya Mr. OP Sangwa For Respondent(s) : Mr. Pankaj Sharma, AAG Mr. Rishi Soni

HON'BLE MR. JUSTICE DINESH MEHTA HON'BLE MR. JUSTICE RAMESHWAR VYAS

Order

24/02/2022

1. The present petition seeks to review the order dated

11.07.2019 passed by the Division Bench of which one of us

(Dinesh Mehta, J) was a member.

2. Learned counsel for the petitioner submitted that the Central

Government (NCTE) has issued a notification dated 13.11.2019 as

directed by Hon'ble the Supreme Court in case of Neeraj Kumar

Rai & Ors. Vs. State of Uttar Pradesh & Ors. (2017) 14 SCC 608

and argued that in light of the notification so issued, the petitioner

(2 of 3) [WRW-13/2020]

is entitled to be appointed pursuant to the recruitment notification

dated 31.07.2018.

3. Learned counsel further argued that in view of the following

proviso appended with the notification dated 13.11.2019, the

petitioner having got admission in the B.Ed./B.E.Ed. prior to

29.07.2011 is to be treated eligible.

"Provided that minimum percentage of marks in graduation shall not be applicable to those incumbents who had already taken admission to the Bachelor of Education or Bachelor of Elementary Education or equivalent course prior to the 29th July, 2011."

4. Mr. Pankaj Sharma, learned AAG appearing on behalf of the

State submitted that the notification in question has been issued

on 13.11.2019, admittedly after the Division Bench had passed

the judgment in petitioner's case holding the petitioner to be

ineligible.

5. In other words his argument has been that the order passed

by this Court cannot be said to be suffering from any apparent

error on the face of record because the notification being relied

upon by the petitioner has been issued much after the Division

Bench has decided petitioner's case.

6. It was also argued that the entire recruitment has taken

place as per the law prevailing on the date of advertisement dated

31.07.2018 and there might be many other candidates who would

be held eligible if the subject proviso to the notification dated

13.11.2019 is taken into account and if the relief as claimed by

the petitioner is granted to him, it would be inequitous to similarly

situated candidates.

(3 of 3) [WRW-13/2020]

7. Having heard learned counsel for the parties, this Court is of

the view that the judgment in petitioner's case was passed in light

of Division Bench judgment in Sushil Sompura & Ors. Vs. State

(Education) & Ors. (D.B. Civil Writ Petition No.3964/2011) and

Anil Kumar Trivedi Vs. State of Rajasthan & Ors. (D.B.S.A.W.

No.514/2019). The notification which is being heavily relied upon

by the petitioner has been issued much after the Division Bench

rejected petitioner's appeals.

8. It is a settled proposition of law that review jurisdiction can

be exercised if there is an apparent error on the face of record.

9. Needless to state that the notification dated 13.11.2019 was

never brought to the notice of the Court. Rather, the petitioner

has preferred the present review petition only after coming to

know of the notification dated 13.11.2019 (with a delay of 203

days).

10. The order under consideration does not suffer from any error

much less an error apparent on the face of record.

11. Hence, application seeking condonation of delay so also

review petition is dismissed.

(RAMESHWAR VYAS),J (DINESH MEHTA),J

10-Amar/-

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