Citation : 2022 Latest Caselaw 395 Raj
Judgement Date : 7 January, 2022
HIGH COURT of JUDICATURE FOR RAJASTHAN
AT JODHPUR
S.B. Civil Writ Petition No. 182/2022
1. Anada Ram Mali S/o Khema Ram Mali, aged about 44 Years, Resident of Kishan Kunj, Nagaur Road, Phalodi, District Jodhpur, Rajasthan.
2. Surendra Bishnoi S/o Sunda Ram, aged about 42 Years, Resident of Village Mandore, Post Malam Singh Ki Sid, Tehsil Bap, District Jodhpur, Rajasthan.
3. Punjraj Sain S/o Pema Ram, aged about 44 Years, Resident of Village Hopardi, Block Phalodi, District Jodhpur, Rajasthan.
4. Indra Bishnoi D/o Mangal Singh Bishnoi, aged about 44 Years, Resident of 188, Chanakya Nagar, Lal Sagar, Jodhpur, Rajasthan.
5. Rayazuddeen S/o Mohammad Ismail, aged about 42 Years, Resident of Near Dak Bangla, Village Ramsar, District Ajmer, Rajasthan.
6. Anda Ram S/o Ratan Lal, aged about 43 Years, Resident of Village And Post Bhavi, Block Bilara, Jodhpur, Rajasthan.
7. Aidan Ram Choudhary S/o Sanwtaram, aged about 44 Years, Resident of Village Mandla Kalan, Tehsil Dechu, District Jodhpur, Rajasthan.
8. Shyam Sundar S/o Pema Ram, aged about 45 Years, Resident of C-113, Kirti Nagar, Jodhpur, Rajasthan.
9. Anand Ram S/o Bhanwar Lal, aged about 45 Years, Resident of Aglecho Ka Bas, Bhavi, Tehsil Bilara, District Jodhpur, Rajasthan.
10. Arjun Ram Choudhary S/o Kirta Ram, aged about 44 Years, Resident of Village Khejarla, Tehsil Bilara, Jodhpur, Rajasthan.
11. Shakuntala Purohit D/o Vallabh Purohit, aged about 43 Years, Resident of 181, Bhartendu Nagar, Khatipura, Jaipur, Rajasthan.
(2 of 5) [CW-182/2022]
12. Ramesh Kumar Dadhich S/o Shivraj Dadhich, aged about 43 Years, Resident of Village Borunda, Tehsil Pipar City, Jodhpur, Rajasthan.
13. Suman Vyas W/o Prakash Vyas, aged about 44 Years, Resident of Shri Vallabh Kunj, Near Jasiram Bhawan, Phalodi, District Jodhpur, Rajasthan.
14. Om Prakash Dishantri S/o Kanti Lal, aged about 45 Years, Resident of Village Chakshu, Tehsil Bap, District Jodhpur, Rajasthan.
15. Mukesh Acharya S/o Kewal Chand, aged about 44 Years, Resident of Near Khatriyon Ki Pol, Bilara, Jodhpur, Rajasthan.
16. Pinka Patel W/o Chetan Prakash Patel, aged about 43 Years, Resident of Sangro Ki Pol, Moti Chowk, Bilara, Jodhpur, Rajasthan.
17. Ratan Lal Mochi S/o Bansi Lal, aged about 43 Years, Resident of Village Khichan, Tehsil Phalodi, District Jodhpur, Rajasthan.
18. Khimesh Panwar S/o Mishri Lal, aged about 44 Years, Resident of Village Bhavi, Tehsil Bilara, District Jodhpur, Rajasthan.
19. Rekhu Ram Meghwal S/o Gokal Das, aged about 45 Years, Resident of VPO Bhopoji Ki Dhani, Hopardi, Phalodi, Jodhpur, Rajasthan.
20. Babu Lal Gander S/o Chetan Ram, aged about 46 Years, Resident of Meghwalo Ka Bas, Malar Road, Phalodi, Jodhpur, Rajasthan.
21. Chhagana Ram Meghwal S/o Dungar Ram, aged about 44 Years, Resident of Village Hopardi, Tehsil Phalodi, District Jodhpur, Rajasthan.
22. Arjun Ram Bobarsa S/o Harji Ram Mobarsa, aged about 44 Years,Resident of Meghwalon Ka Bas, Malar Road, Phalodi, District Jodhpur, Rajasthan.
23. Bhabhoot Ram S/o Shiv Ram, aged about 45 Years, Resident of Village Jaitiwas, Tehsil Bilara, District Jodhpur, Rajasthan.
24. Suresh Megwal S/o Khemu Ram Panwar, aged about 46 Years, Resident of Village Chheela, Tehsil Lohawat, District Jodhpur, Rajasthan.
(3 of 5) [CW-182/2022]
25. Manohar Lal Singhadiya S/o Kana Ram, aged about 50 Years, Resident of Nagaur Gate, Jodhpur, Rajasthan.
26. Prem Lata Bohra D/o Panna Lal Bohra, aged about 43 Years, Resident of Behind Old STC School, Ummedpura, Phalodi, District Jodhpur, Rajasthan.
----Petitioners Versus
1. State of Rajasthan through the Principal Education Secretary, Government Secretariat, Rajasthan, Jaipur.
2. The Director (Primary Education), Rajasthan, Bikaner.
3. The Director (Secondary Education), Rajasthan, Bikaner.
4. The Joint Director, School Education, Jodhpur Division, Jodhpur.
5. The Joint Director, School Education, Ajmer Division, Ajmer.
6. The District Education Officer (Elementary), Jodhpur.
7. The District Education Officer (Secondary), Jodhpur.
8. The District Education Officer (Elementary), Ajmer.
9. The District Education Officer (Secondary), Ajmer.
----Respondents
For Petitioner(s) : Mr. Hansraj Nimbar.
Through video conferencing.
HON'BLE MR. JUSTICE ARUN BHANSALI
Order
07/01/2022
This writ petition has been filed by petitioners seeking reliefs
as indicated in the writ petition.
It is submitted by learned counsel for the petitioners that the
issue raised in the present writ petition is squarely covered by
judgment of this Court in Manoj Khandelwal & Ors. v. State of
Rajasthan & Ors. : S.B.C.W.P. No. 7283/2014, decided on
(4 of 5) [CW-182/2022]
16.07.2014 at Jaipur Bench and the said judgment has been
followed in Krishan Lal & Ors. v. The State of Rajasthan & Ors. :
S.B.C.W.P. No. 19179/2017, decided on 30.10.2017 at Jaipur
Bench, and therefore, the petitioners is also entitled to the same
relief as granted in the case of Manoj Khandelwal (supra) and
Krishan Lal (supra).
In view of the submissions made, the writ petition filed by
the petitioners is disposed of with the similar directions as given in
the case of Manoj Khandelwal (supra), which read as under:-
"This Court in Suman Bai and Another Vs. State and Others - 2009 (1) WLC (Raj.) 381, held that candidates in lower order of merit cannot become entitled merely because they had approached court earlier. Petitioners had a fresh cause of action for approaching in such situation and their writ petition not barred either as res judicata or as being him in properly constituted. This directed the respondents to treat petitioners senior to respondents, who were in lower order of merit.
It is further contended in the writ petition that in the matter of School Lecturers (English) in the same Department, where appointments were delayed because of the fault of the State authorities, the candidates were accorded appointment from the date the candidates stood lower in merit were appointed and they have been granted all consequential benefits of services.
The petitioners approached the respondents by way of representations for extending them same benefits of service which have been granted to the candidates who stood lower in merit than the petitioners, but till date nothing has been done. Hence, this writ petition on behalf of the petitioners for a direction to the respondents to treat their appointment from the date the candidates lower in merit, were given, with all consequential benefits of service, such as seniority, continuity of service, pay fixation, grant of annual grade increments.
Having regard to the facts of the case, writ petition is disposed of requiring the petitioners to make a representation to respondent no.2 - Director, Secondary Education, Bikaner, alongwith a copy of this order, who shall, after verifying the facts stated above, consider and decide the same by a speaking order within a period of three months from the date of its making, addressing the grievance of the petitioners for extending them the relief as prayed for, as the
(5 of 5) [CW-182/2022]
candidates, who stood lower in merit, are getting benefit of higher pay, seniority, annual grade increments and other service benefits including the selection scales. If the respondent no.2 decides to place the petitioners above in seniority than the candidates who stood lower in merit, then the petitioners would be entitled to all benefits of seniority but they would be entitled only to notional benefits."
(ARUN BHANSALI),J 59-DJ/-
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!