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

The Principal Secretary vs Madan Lal Son Of Narayan Singh
2022 Latest Caselaw 7304 Raj/2

Citation : 2022 Latest Caselaw 7304 Raj/2
Judgement Date : 17 November, 2022

Rajasthan High Court
The Principal Secretary vs Madan Lal Son Of Narayan Singh on 17 November, 2022
Bench: Vijay Bishnoi, Vinod Kumar Bharwani
      HIGH COURT OF JUDICATURE FOR RAJASTHAN
                  BENCH AT JAIPUR



              D.B. Special Appeal Writ No. 840/2022

1.     The State Of Rajasthan, Through Its Principal Education
       Secretary, Government Secretariat, Rajasthan, Jaipur.
2.     Director, Secondary Education, Rajasthan, Bikaner.
                                                                 ----Appellants
                                  Versus
1.     Poonam Chaudhary D/o Shri Rambabu Singh, Aged About
       33 Years, R/o        Vpo      Kurka, Tehsil Roopwas, District
       Bharatpur, Rajasthan.
2.     Rajasthan       Public   Service       Commission,        Through    Its
       Secretary, Ajmer.
                                                               ----Respondents

Connected With D.B. Special Appeal Writ No. 841/2022

1. The State Of Rajasthan, Through Its Principal Secretary, Secondary Education, Department Of Education, Govt. Of Rajasthan, Secretariat, Jaipur.

2. The Principal Secretary, Department Of Personnel And Administrative Reforms, Govt. Of Rajasthan, Secretariat, Jaipur.

3. The Director, Secondary Education, Directorate, Bikaner.

----Appellants Versus

1. Mordhwaj Singh S/o Kedar Singh Father/o Kedar Singh, Aged About 35 Years, Village Shahpur, Post Pahrasar, Tehsil Nadbai, District Bharatpur.

2. The Rajasthan Public Service Commission, Ajmer Through Its Secretary.

----Respondents D.B. Special Appeal Writ No. 844/2022 The Principal Secretary, Department Of Education Rajasthan, Secretariat, Jaipur.

                                                                  ----Appellant


                                         (2 of 9)                  [SAW-840/2022]


                                  Versus

1. Mukesh Kumar Son Of Kalyan Singh, Aged About 47 Years, Resident Of Village Alwar, Tehsil Kumher, District Bharatpur (Raj. (Roll No. 204331)

2. Virendra Singh Son Of Hari Ram, Aged About 46 Years, Resident Of Village Dhonota, District Bharatpur (Raj.) (Roll No. 213192).

3. Abhayveer Singh Son Of Ram Karan Singh Jat, Aged About 47 Years, Resident Of Village Pali, Tehsil Weir, District Bharatpur (Raj.) (Roll No. 205141).

4. Gajendra Singh Son Of Jiya Lal, Aged About 46 Years, Resident Of Vpo Newara, Tehsil Bhusawar, District Bharatpur (Raj.) (Roll No. 205334).

5. Surendra Singh Son Of Atar Singh, Aged About 31 Years, Resident Of Village Barbara, Post Luhasha, Tehsil Nadbai, District Bharatpur (Raj. (Roll No. 202915).

6. Rohitash Singh Son Of Chandan Singh, Aged About 47 Years, Resident Of Village Ajan, Tehsil Kumher, District Bharatpur (Raj (Roll No. 210090).

7. Pratibha Arya Daughter Of Virendra Singh, Aged About 40 Years, Resident Of Salimpur, Baroli Chhar, Tehsil Nadbai, District Bharatpur (Raj.) (Roll No. 204948)

8. Phool Singh S/o Badri Singh, Aged About 47 Years, Resident Of Village Pura, Maloni Khurd, Tehsil Rupbas, District Bharatpur (Raj. (Roll No. 201405).

9. Gambheer Singh Son Of Badan Singh, Aged About 46 Years, Resident Of Village Nagla, Birharu, Tehsil Kumher, District Bharatpur (Raj. (Roll No. 202672).

10. Kaptan Singh Son Dharam Singh, Aged About 46 Years, Resident Of Suraj Bagh Colony, Tehsil Kaman, District Bharatpur (Raj.) (Roll No. 201221).

11. Pooja Daughter Of Vijay Singh, Aged About 28 Years, Resident Of Village Basua, Post Bansi Khurd, Tehsil Bharatpur, District Bharatpur (Roll No. 205070).

12. Rajasthan Public Service Commission, Ajmer Through Its Secretary.

----Respondents D.B. Special Appeal Writ No. 849/2022

1. The State Of Rajasthan, Through Its Principal Secretary,

(3 of 9) [SAW-840/2022]

Secondary Education, Department Of Education, Government Of Rajasthan, Secretariat, Jaipur.

2. The Principal Secretary, Department Of Personnel And Administrative Reforms, Government Of Rajasthan, Secretariat, Jaipur.

3. The Director, Secondary Education, Directorate, Bikaner.

----Appellants Versus

1. Sameer Pratap Singh S/o Shyam Singh, Aged About 32 Years, R/o Quarter No. 8, Telecom Colony, Bsnl, Rajendra Nagar, Bharatpur (Raj.).

2. The Rajasthan Public Service Commission, Ajmer Through Its Secretary.

----Respondents D.B. Special Appeal Writ No. 856/2022

1. The State Of Rajasthan, Through Its Principal Secretary, Secondary Education, Department Of Education, Govt. Of Rajasthan, Secretariat, Jaipur.

2. The Principal Secretary, Department Of Personnel And Administrative Reforms, Government Of Rajasthan, Secretariat, Jaipur.

3. The Director, Secondary Education, Directorate, Bikaner.

----Appellants Versus

1. Ravindra Kumar S/o Badri Singh, Aged About 40 Years, R/o V And P Jharkai, Tehsil Nadbai, District Bharatpur (Raj.)

2. The Rajasthan Public Service Commission, Ajmer Through Its Secretary.

----Respondents D.B. Special Appeal Writ No. 858/2022

1. The State Of Rajasthan, Through Its Principal Secretary, Secondary Education, Department Of Education, Govt. Of Rajasthan, Secretariat, Jaipur.

2. The Principal Secretary, Department Of Personnel And Administrative Reforms, Govt. Of Rajasthan, Secretariat, Jaipur.

3. Director, Education Secondary, Through Its Principal

(4 of 9) [SAW-840/2022]

Secretary, Secondary Education, Department Of Education, Govt. Of Rajasthan, Secretariat, Jaipur.

----Appellants Versus

1. Neha D/o Devendra Singh Kuntal, Aged About 30 Years, R/o Ward 43, Surajmal Nagar, Near Kendriya Vidhyalaya, Bharatpur (Raj.)

2. Jai Singh Kuntal S/o Girraj Singh Kuntal, Aged About 36 Years, R/o V And P Abhorra, Tehsil Kumher, District Bharatpur (Raj.)

3. Bhanwar Singh S/o Ratan Singh, Aged About 29 Years, R/o Village Khanpur, Post Jharoti, Tehsil Bhusawar Distt. Bharatpur (Raj.)

4. Lokendra Chaudhary S/o Kamal Singh, Aged About 32 Years, R/o V And P Januthar, Tehsil Deeg District Bharatpur (Raj.)

5. The Rajasthan Public Service Commission, Ajmer Thorugh Its Secretary.

----Respondents D.B. Special Appeal Writ No. 860/2022

1. The State Of Rajasthan, Through Its Principal Secretary, Secondary Education, Department Of Education, Govt. Of Rajasthan, Secretariat, Jaipur.

2. The Principal Secreatry, Department Of Personnel And Administrative Reforms, Govt. Of Rajasthan, Secretariat, Jaipur

3. The Director, Secondary Education, Directorate, Bikaner.

----Appellants Versus

1. Ashiwani Singh S/o Bhanwar Singh, Aged About 27 Years, R/o Village Dayawali, Post Kakhanpur, Tehsil Nadbai, District Bharatpur (Raj.)

2. The Rajasthan Public Service Commission, Ajmer Through Its Secretary.

----Respondents D.B. Special Appeal Writ No. 863/2022

1. The State Of Rajasthan, Through Its Principal Secretary, Secondary Education, Department Of Education,

(5 of 9) [SAW-840/2022]

Government Of Rajasthan, Secretariat, Jaipur

2. The Principal Secretary Department Of Personnel And Administrative Reforms, Govt. Of Rajasthan, Secretariat, Jaipur.

3. The Director, Secondary Education, Directorate, Bikaner.

----Appellants Versus

1. Dharmendra Singh Choudhary S/o Shyam Singh Choudhary, Aged About 40 Years, R/o Village And Post Katara, Tehsil Nadbai, District Bharatpur (Raj.).

2. The Rajasthan Public Service Commission, Ajmer Through Its Secretary.

----Respondents D.B. Special Appeal Writ No. 870/2022

1. The State Of Rajasthan, Through Its Principal Secretary, Secondary Education, Department Of Education, Govt. Of Rajasthan, Secretariat, Jaipur.

2. The Principal Secretary, Department Of Personnel And Administartive Reforms, Government Of Rajasthan, Secretariat, Jaipur.

3. The Director, Secondary Education, Directorate, Bikaner.

----Appellants Versus

1. Neeraj Kumari S/o Shyam Singh, Aged About 33 Years, R/o V And P Katara, Tehsil Nadbai, District Bharatpur (Raj.)

2. The Rajasthan Public Service Commission, Ajmer Through Its Secretary.

----Respondents D.B. Special Appeal Writ No. 873/2022 The Principal Secretary, Department Of Education Rajasthan, Secretariat, Jaipur.

----Appellant Versus

1. Chandresh Thanua Daughter Of Shri Kripal Singh Thanua, Aged About 45 Years, Resident Of Dhankar Bhawan, Basan Gate, Bharatpur District, District Bharatpur (Roll No.205858)

(6 of 9) [SAW-840/2022]

2. Ajay Foujdar Son Of Vijay Singh, Aged About 41 Years, Resident Of 59, Krishna Nagar, Bharatpur District Bharatpur (Roll No.210382)

3. Yashpal Singh Son Of Laxman Singh, Aged About 42 Years, Resident Of Village Shahpur, Post Bahatana, Tehsil Deeg, District Bharatpur (Roll No.21370).

4. The Rajasthan Public Service Commission, Ajmer Through Its Secretary.

----Respondents D.B. Special Appeal Writ No. 877/2022 The Principal Secretary, Department Of Education Rajasthan, Secretariat, Jaipur.

----Appellant Versus

1. Madan Lal Son Of Narayan Singh, Aged About 47 Years, Resident Of Village Bandha Chouth, Post Nigohi Tehsil Deeg, District Bharatpur (Raj.). (Roll No. 206044)

2. The Rajasthan Public Service Commission, Ajmer Through Its Secretary.

----Respondents D.B. Special Appeal Writ No. 878/2022 State Of Rajasthan, Through Joint Secretary, Department Of Personnel, Secretariat, Jaipur (Raj.)

----Appellant Versus

1. Arun Singh S/o Shri Niranjan Singh, Aged About 41 Years, R/o Nagla Hathipura, Post Pipla, Tehsil And District Bharatpur, Rajasthan.

2. Mohar Singh S/o Shri Maharaj Singh, Aged About 39 Years, R/o Bandha Chauth, Tehsil Deeg, District Bharatpur (Raj.)

3. Hushiyar Singh S/o Shri Barat Singh, Aged About 34 Years, R/o Mehrawar, Tehsil Kumher, District Bharatpur (Raj.)

4. Rajasthan Public Service Commission, Ajmer Through Secretary.

                                                                 ----Respondents




                                          (7 of 9)               [SAW-840/2022]



For Appellant(s)         :     Mr. M.S. Singhvi, Senior Advocate-

cum-Advocate General assisted by Mr. Mirza Faisal Baig For Respondent(s) : Mr. Vigyan Shah with Mr. Akshit Gupta

HON'BLE MR. JUSTICE VIJAY BISHNOI HON'BLE MR. JUSTICE VINOD KUMAR BHARWANI

Order

17/11/2022

By way of these intra court appeals, the State is challenging

the validity of the judgment dated 15.12.2021, whereby the

learned Single Judge while quashing the letter/clarification dated

17.05.2018 issued by the Department of Personnel has issued

directions to grant benefit of reservation in all the recruitment

process, wherein the result has been revised and complete

vacancies, as advertised, have not been filled-up till date

irrespective the date of result. It has further been directed that in

those cases, where the result has been revised and application for

change of category has been invited by the Department and

option thereof has been exercised by the candidates, the benefit

of reservation would be granted to those candidates.

Mr. M.S. Singhvi, learned Senior Advocate-cum-Advocate

General has submitted that though the State Government has

decided to grant benefit of reservation in the OBC category to the

Jat community of Bharatpur and Dholpur District, however, it was

decided that in the on-going recruitment process, particularly

where, some of the appointments have been made, the said

benefits of reservation cannot be granted to the above referred

community because it may lead to anomaly to the effect that the

(8 of 9) [SAW-840/2022]

appointments already granted to the candidates in the OBC

category likely to be disturbed. It is argued that the learned Single

Judge while issuing the directions, referred above, has not taken

into consideration this aspect of the matter and erred in directing

to extend the benefit of reservation to all those recruitment which

were not even questioned in the present matter.

It is further submitted by the learned Advocate General that

dealing with similar situation in the cases of Economically Weaker

Section, the Single Judge of this Court in Surendra Singh Rathore

Vs. State of Rajasthan, reported in 2021 WLC 354 has rejected

similar contention and upheld the action of the State Government,

wherein the benefit of reservation to the Economically Weaker

Section has been denied in on-going recruitment selection. It is

also submitted that the judgment cited above has been affirmed

by the Division Bench of Rajasthan High Court, Principal Seat at

Jodhpur vide judgment dated 20th of July, 2020.

Learned Advocate General has further submitted that the

urgency of mentioning these matters is occurred on account of the

fact that some of the respondents have filed contempt petitions

before this Court complaining that the directions given by the

learned Single Judge in the impugned order have not been

complied with and in those contempt petitions, notices have been

issued, therefore, it is prayed that while issuing notice to the

respondents, the effect and operation of the order passed by the

learned Single Judge may kindly be stayed.

Mr. Vigyan Shah, learned counsel appearing for some of the

respondents in some appeals has argued that the learned Single

Judge while taking into consideration the fact that granting benefit

of reservation in on-going recruitment process will not create any

(9 of 9) [SAW-840/2022]

anomaly and taking into consideration the fact that in the case of

Most Backward Class, the State Government has already extended

the benefit of reservation in the on-going process and, therefore,

directions given by the learned Single Judge are not liable to be

interfered with.

At this stage, learned A.G. has submitted that the contempt

petitions are filed on behalf of the candidates, who appeared in

the Physical Instructors Recruitment Process.

Issue notice.

Mr. Vigyan Shah is appearing as caveator on behalf of

respondent No.1 in SAW Nos.841/2022 and 849/2022 and

respondent No.4 in SAW No.858/2022 and for respondent Nos.1

and 3 in SAW No.878/2022.

Let notice be issued to the remaining respondents in all the

appeals, returnable on 19th of December, 2022.

In the meantime, the directions given by the learned Single

Judge in the impugned judgment to grant benefit of reservation in

all the recruitment process and in those recruitment process

where the result has been revised and application for change of

category has been invited, shall remain stayed.

The respondents are permitted to move application for

vacation of interim stay order by filing necessary response to the

appeals.

(VINOD KUMAR BHARWANI),J (VIJAY BISHNOI),J

Babulal/5-16

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