Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Narendra Dana vs Rajasthan Marudhara Gramin Bank
2022 Latest Caselaw 12277 Raj

Citation : 2022 Latest Caselaw 12277 Raj
Judgement Date : 13 October, 2022

Rajasthan High Court - Jodhpur
Narendra Dana vs Rajasthan Marudhara Gramin Bank on 13 October, 2022
Bench: Rekha Borana

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 11941/2020

Laxman Kumar Sharma S/o Shri Ram Chandra Sharma, Aged About 41 Years, Resident Of Near Charbhuja Mandir Village Nandoli, Tehsil And District Rajsamand (Raj.).

----Petitioner Versus

1. Rajasthan Marudhara Gramin Bank, Through Its General Manager, Tulsi Tower 9Th B Road Sardarpura, Jodhpur.

2. Rajasthan Marudhara Gramin Bank, Through Its Branch Manager, Kankroli, Dist. Rajsamand.

----Respondents Connected With S.B. Civil Writ Petition No. 11735/2020 Narendra Dana S/o Sh. Ranjeet Dana, Aged About 33 Years, R/o Near Railway Fatak, Sirohi Road, Pindwara, District Sirohi (Raj.)

----Petitioner Versus Rajasthan Marudhara Gramin Bank, Through Its Chief Manager Department Of Financial Inclusion Tulsi Tower, 09Th B Road Sardarpura, Jodhpur (Raj.)

----Respondent

For Petitioner(s) : Mr. B.L. Jat Mr. Vivek Shrimali For Respondent(s) : Mr. Akshay Tiwari for Mr. B.L. Tiwari

HON'BLE MS. JUSTICE REKHA BORANA

Order

13/10/2022

The present matters come upon applications under Article

226(3) of the Constitution of India for vacation of the interim

orders dated 10.11.2020 and 05.11.2020 respectively whereby

the effect and operation of the order dated 07.10.2020 was stayed

and it was directed that the petitioners shall not be replaced by

another set of contractual employees.

(2 of 3) [CW-11941/2020]

The case of the respondents is that the petitioners have been

appointed on totally contractual basis for a specific period of one

year which was extendable to a maximum period of one year

further. The said period having come to an end, the petitioners do

not have any right to be continued on the said contractual post

but the respondent Bank is under an obligation to continue them

because of the interim orders dated 10.11.2020 and 05.11.2020

and the same therefore deserve to be vacated.

Learned counsel for the respondents relied upon the

judgment passed in the case of Dr. Manisha Jain & Ors. Vs. Jai

Narain Vyas University & Anr. {S.B. Civil Writ Petition

No.11386/2017} decided on 20.01.2021 and the Division Bench

judgment passed in the case of State of Raj. & Ors. Vs. Shale

Mohd. Khan {D.B. Civil Special Appeal (W) No.134/2001}

decided on 07.10.2004.

Per contra, learned counsel for the petitioners submitted that

there is no dispute regarding the contractual engagement of the

petitioners but the whole intention of the respondent Bank is to

replace them by another set of contractual employee which fact is

clear from the advertisement placed on record as Annexure-3 and

Annexure-6 respectively whereby the applications for contractual

engagements on the post of FCL Co-ordinator (the post on which

the petitioners are working) have been invited. Learned counsel

submitted that it is therefore evident that the work requirement

still exists and the whole approach of respondent Bank in

replacing the petitioners with some retired employee of the Bank

cannot be upheld in view of the judgment passed in the case of

Bajrang Lal Vs. State of Rajasthan {S.B. Civil Writ Petition

No.3873/2020} decided on 06.08.2020. Learned counsel

(3 of 3) [CW-11941/2020]

further relied upon the Division Bench judgment of this Court

passed in the case of Chairman (The), Army Public School &

Anr. Vs. Anamika Saxena reported in 2021 (1) RLW 227

(Raj.).

Heard learned counsel for the parties on the applications

under Article 226(3) of the Constitution of India.

As held in the case of Anamika Saxena (supra), it is a

settled proposition of law that one set of contractual employees

cannot be replaced by another. The only exception to the said

principle is that a regular recruitment process is undertaken by

the department or the authorities concerned.

Admittedly, in the present matter, fresh applications for the

post of FCL Co-ordinator have been invited by the respondent

Bank and no process for regular recruitment on the said post has

been sought to be initiated. Therefore, in view of the settled

proposition of law, the petitioners cannot be replaced by another

set of contractual employee and hence, this Court does not find

any ground to interfere with the interim orders dated 10.11.2020

and 05.11.2020.

The applications under Article 226(3) of the Constitution of

India are therefore rejected. Interim orders dated 10.11.2020 in

S.B.C.W.P. No.11941/2020 and 05.11.2020 in S.B.C.W.P.

No.11735/2020 are made absolute.

The stay petitions stand disposed of.

(REKHA BORANA),J

102-103/AnilKC/-

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter