Citation : 2022 Latest Caselaw 7394 Raj
Judgement Date : 18 May, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 4349/2019 Koushalaya D/o Shri Chhela Ram, Aged About 42 Years, Caste- Kumhar, R/o House Behind Ram Bharose Sweet Home, Bhagat Ki Kothi, Jodhpur.
----Petitioner Versus
1. The State Of Rajasthan, through the Dy. Secretary, Rural Development And Panchayatiraj Department, Government Of Rajasthan, Jaipur (Rajasthan).
2. The Zila Parishad, Barmer, through its Chief Executive Officer.
3. The Chief Executive Officer, Zila Parishad Barmer, Rajasthan.
----Respondents
For Petitioner(s) : Mr. S.P. Sharma
Ms. Sapna Vaishnav
For Respondent(s) : Mr. Kunal Upadhyay for
Mr. Sunil Beniwal, AAG
HON'BLE MS. JUSTICE REKHA BORANA
Order
18/05/2022
The present writ petition has been filed with the prayer for
appointment to the post of Lower Division Clerk (LDC) qua the
widow category against the recruitment of 2013 pertaining to the
vacancies of Zila Parishad, Barmer.
The case of the petitioner is that she applied in pursuance to
the advertisement dated 12.02.2013. After the select list being
declared, the petitioner did not find her name therein. When
inquired upon, it was informed that the qualification of RS-CIT
acquired by her was post 23.06.2013, that is, the last date
prescribed for verification of documents.
(2 of 4) [CW-4349/2019]
It has been submitted by the petitioner that although the
mark list has been issued by the respective authority in
September 2013, she had taken admission and completed the
course prior to June 2013. It has further been submitted that
Clause-11 of the corrigendum issued by the Department provides
as under:
"11- "kS{kf.kd rFkk dEI;wVj ;ksX;rk /kkjh ugha gksus ij vkosnu fujLr fd;k tkoasA dEI;wVj ;ksX;rk laca/kh U;wure vkj-,l-lh-vkbZ-Vh- izek.k] vko";d dEI;wVj laca/kh mPp ;ksX;rk gksus ij vkosnu Lohdkj djsa] ijUrq ,sls vH;FkhZ ftUgksaus vkosnu dj fn;k gS o vkj-,l-lh-vkbZ-Vh- esa vHkh ijh{kk nh gS mudks Hkh laHkkfor p;u izfØ;k esa "kkfey fd;k tkuk gSA p;u gsrq vfUre lwph tkjh gksus ls iwoZ mDr vH;FkhZ dks dEI;wVj ;ksX;rk laca/kh izek.k i= izLrqr djuk vko";d gksxkA "
In terms of the said clause, the certificate of qualification
pertaining to the computer application could have been produced
before the issuance of the final select list and in the present
matter, the final select list has been issued even till the year 2016
and 2018 because of the revision of the result in pursuance to
certain judgments passed by the Court from time to time.
An additional affidavit has been filed on behalf of the
petitioner submitting that even if the qualification of RS-CIT is not
to be considered, the petitioner had completed one year course in
computer application during her graduation which ought to have
been considered. The mark list of the B.A. Ist year examination of
the petitioner has been placed on record which shows that the
petitioner had completed one year of computer application as the
compulsory subject in the graduation.
Today, counsel for the respondents has placed on record the
circular dated 26.09.2018 issued by the Department wherein
keeping in consideration the directions as issued in the case of
(3 of 4) [CW-4349/2019]
Ruparam Meghwal and Ors. vs. State of Rajasthan and Ors.
(S.B. Civil Writ Petition No.10050/2018), the Department has
specifically directed for consideration of the computer qualification
acquired by the candidate in his Graduation/B.Ed/Post Graduation
examination for the purposes of selection/appointment qua the
LDC recruitment, 2013. The circular dated 26.09.2018 reads as
under:
"dfu'B fyfid lh/kh HkrhZ 2013 ds vUrxZr ,l-ch-flfoy fjV ;kfpdk la[;k [email protected] :ikjke es?koky o vU; cuke jktLFkku jkT; o vU; esa ekuuh; jktLFkku mPp U;k;ky; tks/kiqj }kjk ikfjr fu.kZ; fnukad 25-07-2018 esa ;kfpdkfFkZ;ksa ds [email protected],[email protected] ijh{kk esa dEI;wVj ,Iyhds"ku fo'k; mRrh.kZ ;ksX;rk dks dfu'B fyfid HkrhZ 2013 esa dalhMj fd;k tkdj vU;Fkk ik= gksus ,oa ofj;rk esa gksus ij fu;qfDr ds funsZ"k fn;s gSA
ekuuh; jktLFkku mPp U;k;ky; tks/kiqj }kjk ,lch flfoy fjV ;kfpdk la[;k [email protected] :ikjke es?koky o vU; cuke jkt0 jkT; o vU; esa ikfjr fu.kZ; fnukad 25-07-2018 esa fuEukuqlkj funsZ"k fn;s gS %& "With these observations, the writ petition is allowed. The respondents are directed to consider candidature of the petitioners for appointment on the post of LDC in pursuance of advertisement dated 14.02.2013 while treating them to be having a valid qualification of Computer Application obtained in Graduation/B.Ed and provide them appointment on the post of LDC if they are otherwise eligible and meritorious within a period of 60 days from today."
mDr izdj.kksa esa foHkkxh; LFkkbZ lfefr dh cSBd fnukad 17-09-2018 esa ekuuh; mPp U;k;ky; ds fu.kZ; fnukad 25-07-2018 ds fo:) vihy nk;j ugha djus dk fu.kZ; fy;k x;k gSA
vr% foHkkxh; LFkkbZ lfefr }kjk ekuuh; mPp U;k;ky; }kjk ikfjr fu.kZ; fnukad 25-07-2018 dh ikyuk dk fu.kZ; fy;k tkus ds n`f'Vxr fu.kZ; fy;k x;k gS fd mDr fo'k;d leku izd`fr ds leLr izdj.kksa ftuesa vH;fFkZ;ksa dh [email protected],[email protected] ijh{kk esa dEI;wVj ,Iyhds"ku fo'k; mRrh.kZ ;ksX;rk gS] dks dfu'B fyfid lh/kh HkrhZ 2013 ds vUrxZr dalhMj fd;k tkuk gS rFkk vH;fFkZ;ksa ds vU;Fkk ik= gksus ,oa ojh;rk esa LFkku j[kus ij p;[email protected];qfDr ds laca/k esa fopkj fd;k tkuk gSA"
(4 of 4) [CW-4349/2019]
In view of the above mentioned circular, without adverting
into the question whether the qualification of RS-CIT certificate
obtained by the petitioner is liable to be considered or not, it is
clear that the Department itself has now decided to consider the
computer qualification obtained by the candidate in his/her
graduation examination too. Therefore, the petitioner being
qualified for the same would now definitely fall in the zone of
consideration in terms of the circular dated 26.09.2018.
As the circular itself has been issued on 26.09.2018, it is
quite natural that the candidate could not have filled the
particulars of the said qualification in the application form filled-up
in the year 2013. Therefore, even if the petitioner had not
mentioned the said qualification in her application form, she
deserves to be considered in view of the circular dated
26.09.2018.
Resultantly, in terms of circular dated 26.09.2018, the
respondents are directed to consider the candidature of the
petitioner considering her qualification of computer application as
obtained in the B.A. examination. The respondents are further
directed to afford appointment to the petitioner, if otherwise found
eligible and in merit. The said exercise would be completed within
two months from the date of the receipt of the certified copy of
the present order.
With these observations, the writ petition stands disposed of.
All pending applications also stand disposed of.
(REKHA BORANA),J
Ashutosh-96(S)
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!