Citation : 2022 Latest Caselaw 3837 Raj
Judgement Date : 11 March, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 3743/2022
1. Neelam Nagda D/o Shri Amreshwar Lal Nagda, W/o Shri Upendra Vyas, Aged About 43 Years, Resident Of Bujra, Tehsil Girwa, District Udaipur, Rajasthan.
2. Lajwanti Sharma D/o Shri Shyam Lal, W/o Kamlesh Sharma, Aged About 26 Years, R/o 691, Sevak Mohalla, Gingla, Tehsil Salumber, District Udaipur, Rajasthan.
3. Tara Sharma D/o Shri Sunder Lal Sharma, W/o Jai Shankar Sharma, Aged About 40 Years, R/o Mela Mangra, Bedwas, Tehsil Girwa, District Udaipur (Raj.).
4. Taruna Vaishnav D/o Om Prakash Vaishnav, W/o Kaushal Kumar Vaishnav, Aged About 29 Years, R/o 145 Ward No. 08, Azad Mohalla Salumber District Udaipur (Raj.)
5. Neetu Kumari Vairagi D/o Ramesh Chandra Vairagi, W/o Paras Ram Vaishnav, Aged About 25 Years, R/o Village Karget Post Bhallo Ka Guda, Tehsil Girwa District Udaipur (Raj.).
6. Shweta Kunwar Shaktawat D/o Mahendra Pal Singh Shaktawat, W/o Surya Raj Singh Baghela, Aged About 28 Years, R/o Village Khakhri Post Obra, Tehsil Gogunda District Udaipur (Raj.).
7. Meetu Joshi D/o Lalit Joshi, W/o Dipesh Sharma, Aged About 29 Years, R/o Somawat Mohalla, Utharda Tehsil Salumber District Udaipur (Raj.).
8. Rekha Lohar D/o Lalu Ram Lohar, W/o Ganesh Lal Lohar, Aged About 40 Years, R/o Village And Post Madar, Tehsil Badgaon District Udaipur (Raj.).
9. Sapna Kumrawat D/o Manohar Lal Kumrawat, W/o Shri Dinesh Mehta, Aged About 44 Years, R/o Ward No. 12, Hira Bagh Colony, Adityal Public School, Banswara (Rural) District Banswara, Rajasthan.
10. Ritu Goyal D/o Ramesh Chandra Goyal, W/o Bhagwati Lal Tailor, Aged About 42 Years, R/o Darjiyo Ka Mohalla, Near Sonar Mata Temple, Salumber District Udaipur (Raj.).
11. Shikha Purbiya D/o Himmat Lal Purbiya, W/o Suresh Karanpuriya, Aged About 44 Years, R/o Lohar Basti Opposite Gandhi Chowk School, Salumber District Udaipur (Raj.).
(2 of 5) [CW-3743/2022]
12. Deepika Trivedi W/o Kamlesh Sharma, Aged About 35 Years, R/o Jhamar Kotda Road,eklingpura Kaladwas Tehsil Girwa District Udaipur (Raj.).
13. Meenakshi Amarawat D/o Bhanwar Singh Rao, W/o Sardar Singh Rao, Aged About 37 Years, R/o Village Bhatwara Post Baroda Tehsil Aspur District Dungarpur (Raj.).
14. Swati D/o Kishan Lal Paneri, W/o Nandkishor Pandya, Aged About 39 Years, R/o Bamanvada Kalyanpur Post Rajol Tehsil Rishbhdeo District Udaipur (Raj.).
15. Kiran Kunwar Shaktawat D/o Manohar Singh Shaktawat, W/o Shivraj Singh Jhala, Aged About 32 Years, R/o Vpo Dewas Tehsil Jhadol District Udaipur (Raj.).
16. Preeti Vyas D/o Kishan Chandra Vyas, W/o Hemant Vyas, Aged About 30 Years, R/o Sayra Tehsil Gogunda District Udaipur (Raj.).
17. Anjali Bhanawat D/o Sohan Lal Bhanawat, W/o Deepak Kumar Pitliya, Aged About 36 Years, R/o Pratap Chok, Bambora, Tehsil Girwa District Udaipur (Raj.).
18. Priyanka Kumari Rao D/o Sajjan Singh, W/o Devendra Singh Rao, Aged About 34 Years, R/o Raomadra, Tehsilgogunda District Udaipur (Raj.).
----Petitioners Versus
1. State Of Rajasthan, Through Its Principal Education Secretary, Government Of Rajasthan, Government Secretariat, Jaipur (Raj.)
2. The Secretary Cum Commissioner, Panchayati Raj Department, Government Of Rajasthan, Governmpent Secretariat, Jaipur (Rajasthan)
3. The Director, Elementary Education, Bikaner (Raj.)
4. The District Elementary Education Officer, Udaipur (Raj.)
5. The Chief Executive Officer, Zila Parishad, Udaipur (Raj.)
6. The District Elementary Education Officer, Banswara (Raj.)
7. The Chief Executive Officer, Zila Parishad, Banswara (Raj.)
8. Development Officer, Panchyat Samiti Jhadol, Udaipur, (Raj.)
9. Development Officer, Panchyat Samiti Lasadiya, Udaipur,
(3 of 5) [CW-3743/2022]
(Raj.)
10. Development Officer, Panchyat Samiti Sarada, Udaipur, (Raj.)
11. Development Officer, Panchyat Samiti Semari, Udaipur, (Raj.)
12. Development Officer, Panchyat Samiti Salumber, Udaipur, (Raj.)
13. Development Officer, Panchyat Samiti Kherwada, Udaipur, (Raj.)
14. Development Officer, Panchyat Samiti Kotda, Udaipur, (Raj.).
15. Development Officer, Panchyat Samiti Rishabdev, Udaipur, (Raj.)
16. Development Officer, Panchyat Samiti Gadi, Banswara, (Raj.).
----Respondents
For Petitioner(s) : Mr. Vikram Singh Bhati
For Respondent(s) :
HON'BLE MR. JUSTICE ARUN BHANSALI
Order
11/03/2022
It is submitted by learned counsel for the petitioners that for
the same recruitment, similarly situated petitioners had
approached Jaipur Bench of this Court in Om Prakash & Ors. v.
State of Rajasthan & Ors. : S.B. Civil Writ Petition No.21214/2017,
which writ petition has been decided on 21.11.2017 granting relief
to the petitioners in light of judgment in the case of Hemlata
Shrimali & Ors. v. State of Rajasthan & Ors. : S.B. Civil Writ
Petition No.3247/2015, decided on 1.4.2015 and relying upon the
adjudication in the case of Suman Bai & Anr. v. State of Rajasthan
& Ors. : 2009 (1) WLC (Raj.) 381 and, therefore, the present writ
(4 of 5) [CW-3743/2022]
petition may also be decided in light of judgment in the case of
Om Prakash (supra).
In the case of Om Prakash (supra), the Bench at Jaipur after
noticing orders in the case of Hemlata Shrimali (supra) and
Suman Bai (supra) observed as under:-
"Learned counsel for the petitioners, at the very outset, submits that the controversy raised in the instant writ application stands resolved in view of the adjudication made by a Coordinate Bench of this Court in a batch of writ applications lead case being S.B. Civil Writ Petition Number 3247/2015: Hemlata Shrimali & Ors. Versus State of Rajasthan & Ors., decided on 1st Apri., 2015, relying upon the adjudication in the case of Suman Bai & Anr. Versus State of Rajasthan & Ors.: 2009 (1) WLC (Raj.) 381, observing thus:
"5. Upon consideration of the arguments aforesaid and the judgment of the Division Bench in Hari Ram and the subsequent order dated 21.7.2001 whereby clarification application of the State Government was dismissed, I find that the entitlement of the petitioner for appointment on the basis of originally prepared merit list cannot be denied. If admittedly the candidates, who are lower in merit, have been granted appointment, those who are above them in the merit cannot be denied such right of appointment. Seniority as per the rules in the case of direct recruitment on the post in question is required to be assigned on the basis of placement of candidates in the select list and when the selection is common and the merit list on the basis of which appointments were made is also common, right to secure appointment to both the set of employees thus flows from their selection which in turn is based on merit. Regard being had to all these facts, merely because one batch of employee approached this Court later and another earlier, and both of them having been appointed, the candidates who appeared 6 lower in merit cannot certainly be placed at a higher place in seniority. It was on this legal analogy that Division Bench of this Court in Niyaz Mohd.Khan (supra) held that the petitioner therein entitled to be placed in seniority in order of merit of common selection amongst persons appointed in pursuance of the same selection with effect from the date person lower in order of merit than the petitioner was appointed with consequential benefits.
6. I am not inclined to accept the argument of the learned counsel for the respondents No.4 to 8 that the judgment of the learned Single Judge should be so read so as to infer therefrom that though the petitioners would be entitled to claim appointment but not seniority above the candidates who are already appointed even though they admittedly are above them in the merit list. Infact, the judgment of the learned Single Judge merely reiterated the direction of the Division Bench in Hari Ram (supra) in
(5 of 5) [CW-3743/2022]
favour of the petitioners. But construction of that judgment in the manner in which the respondents want this Court to do, would negat the mandate of the Rules 20 and 21 of the Rajasthan Education Subordinate Service Rules, 1971, which requires seniority to be assigned as per the inter-se merit of 7 the candidates in the merit list based on common selection. Even otherwise, no such intention of the Court is discernible from reading of that judgment. Mere appointment of the petitioner was a sufficient compliance of the judgment and not total compliance was the view taken by this Court also when contempt petition filed by the petitioners was dismissed. Question with regard to correct and wrong assignment of seniority having arisen subsequent to appointment of the petitioners would obviously give rise to a fresh cause of action. The writ petition filed by the petitioners, therefore, cannot be thrown either barred by resjudicata or otherwise improperly constituted.
7. In the result, this writ petition is allowed and the respondents are directed to treat the petitioners senior to respondents No.4 to 8 as per their placement in the merit list."
Learned counsel for the petitioners further submits that instant writ application be also disposed off in terms of the order dated 24th May, 2017, as extracted herein above.
Ordered accordingly."
In view of the submissions made, the present writ petition
filed by the petitioners is also disposed of in light of order passed
in the case of Om Prakash (supra).
The order has been passed based on the submissions made
in the petition, the respondents would be free to examine the
veracity of the submissions made in the petition and only in case,
the averments made therein are found to be correct, the
petitioners would be entitled to the relief.
(ARUN BHANSALI),J 79-Rmathur/-
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!