Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhanu Pratap Singh Nagar S/O Shri ... vs State Of Rajasthan
2022 Latest Caselaw 4636 Raj/2

Citation : 2022 Latest Caselaw 4636 Raj/2
Judgement Date : 8 July, 2022

Rajasthan High Court
Bhanu Pratap Singh Nagar S/O Shri ... vs State Of Rajasthan on 8 July, 2022
Bench: Inderjeet Singh
      HIGH COURT OF JUDICATURE FOR RAJASTHAN
                  BENCH AT JAIPUR

                 S.B. Civil Writ Petition No. 1559/2019

Bhanu Pratap Singh Nagar S/o Shri Prahlad Nagar, Aged About
31 Years, R/o Vill. And Post Mandola, Tehsil And District Baran.
                                                                     ----Petitioner
                                    Versus
1.     State Of Rajasthan, Through Secretary, School Education,
       Secretariat, Jaipur.
2.     Commissioner            Cum         Secretary,            Panchayati    Raj
       Department,       Government            Of     Rajasthan,      Secretariat,
       Jaipur.
3.     Director, Elementary Education, Bikaner.
4.     Chief Executive Officer Cum Additional District Education
       Officer, Elementary Education, Zila Parishad, Jhalawar.
5.     Development Officer, Panchayat Samiti Khanpur, District
       Jhalawar.
6.     Head Master, Government Upper Primary School, Bagod
       (Bishankheri), Tehsil Khanpur, District Jhalawar.
                                                                  ----Respondents

For Petitioner(s) : Mr. Ishwar Lal Jain For Respondent(s) : Mr. Bharat Saini

HON'BLE MR. JUSTICE INDERJEET SINGH

Order

08/07/2022

Counsel for the petitioner submits that the issue involved in

this writ petition has already been considered and decided by the

Co-ordinate Bench of this Court in the matter of Pradeep Kumar

Vs. State & Ors. (S.B. Civil Writ Petition No.2105/2013), where in

on 22.05.2013, it has been held as under:-

"With the consent of parties, the writ petition is heard finally.

(2 of 3) [CW-1559/2019]

It is a case where petitioner remained successful in selection for the post of Teacher Gr.II (Mathematics). The appointment order was issued followed by posting order. The petitioner was allowed to join but later on asked not to work due to the pendency of criminal case u/ss.498A & 406 IPC.

Learned counsel submits that matter has already been settled with the wife and the compromise has also been filed in the court. In any case, one cannot be debarred to work due to pending criminal case only. It is in view of the fact that even character certificate cannot be denied to a convict unless one is involved in the case of moral turpitude or violence. It is with an object to bring even a convict to mainstream. For ready reference, Rule 12 of Rajasthan Education Subordinate Service Rules, 1971 is quoted hereasunder: "12. Character-The character of a candidate for direct recruitment to the Service, must be such as will qualify him for employment in the Service. He must produce a certificate of good character from the Principal, academic officer of the University or College or School in which he was last educated and two such certificates written not more than six months prior to the date of application, from two responsible persons not connected with his College or University or School and not related to him. Note- (1) A conviction by a Court of Law need not in itself involve the refusal of a certificate of good character. The circumstances of the conviction should be taken into account and if they involve no moral turpitude or association with crimes of violence or with movement which has its object the overthrow by violent means of the Government as by law established, the mere conviction need not be regraded as disqualification.

(2) Ex- prisoner who by their disciplined life while in prison and by their subsequent good conduct, have proved to be completely reformed should not be discriminated against, on grounds of their previous conviction for purposes of employment in the Service. Those who are convicted of completely reformed on the production of a report to that effect from the Superintendent of police of that district.

(3) Those convicted of offences involving moral turpitude shall be required to produce a certificate from the Superintendent, After-Care-Home, endorsed by the Inspector General of prisons, to the effect that they are suitable for employment as they have proved to have been completely reformed by their disciplined life while in prison and by their subsequent good conduct in an After- Care-Home."

The perusal of rule makes it clear that even a conviction by Court of Law need not in itself involve refusal of a certificate of good character. In view of the above and if facts of this case are looked into, the petitioner is not even a convict but a criminal case is pending for offence u/s.498A & 406 IPC in that also a compromise has already been taken place between husband and wife followed by decree by the Family Court and even a compromise has been submitted in the court

(3 of 3) [CW-1559/2019]

hearing criminal case. Looking to the aforesaid and in view of judgment of this court in the case of Rajesh Kumar Vs. State of Rajasthan & Ors., reported in 2012 WLC (Raj.) UC-568, the petitioner is held entitled to continue on the post, though it may be subject to final outcome of the criminal case.

The writ petition is accordingly allowed. The respondents are directed to allow the petitioner to work at the place of his posting. The intervening period would be treated as working for all practical purposes other than actual wages."

Learned counsel appearing on behalf of the respondents has

not disputed the submissions made by the counsel for the

petitioner.

In that view of the matter, this writ petition is disposed of in

view of the judgment passed by the Co-ordinate Bench of this

Court in the matter of Pradeep Kumar (supra).

The impugned order dated 25.10.2018 (Annexure-8) passed

by the respondents is set aside. The respondents are directed to

make compliance of this order within a period of two months.

(INDERJEET SINGH),J

Upendra Pratap Singh /80

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 : MAIMS

 
 
Latestlaws Newsletter