Citation : 2023 Latest Caselaw 2791 Raj
Judgement Date : 6 April, 2023
[2023/RJJD/009193]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 4311/2023
1. Jitendra Singh S/o Narayan Singh, Aged About 34 Years, R/o Near Samaj Kalyan Hostel Khodo Ka Mohalla Nagaur, Rajasthan. At Present Posting Gups Lunwa Charnan, Block Gudamalani, Dist. Barmer.
2. Manoj Vaishnav S/o Sharwan Lal, Aged About 29 Years, R/o 180 Jayal Road Sado Ka Bas Chhajoli Dist. Nagaur, Rajasthan. At Present Posting Gups Panawali Berigav, Block Gudamalani, Dist. Barmer.
3. Hansraj Pareek S/o Ramswaroop Pareek, Aged About 38 Years, R/o Rampura Khandela, Dist. Sikar, Rajasthan. At Present Posting Gups Bandhniya Ka Tala Gangasara, Block Fagliya, Dist. Barmer.
4. Bijendra Birda S/o Durga Ram Birda, Aged About 29 Years, R/o Kasumbi, Dist. Nagaur, Rajasthan. At Present Posting Gups Sarno V Sarupe Ka Tala Bamnor Bhawar Shah, Block Dhanau, Dist. Barmer.
5. Rakesh Ghitala S/o Chaina Ram Ghitala, Aged About 28 Years, R/o Jasmagar Safer Bari, Dist. Nagaur, Rajasthan. At Present Posting Gups Hukmoni Khotho Ki Dhani Malpur, Block Adel, Dist. Barmer.
6. Omprakash Garg S/o Gorkha Ram, Aged About 33 Years, R/o Garg Mohalla Shiv, Dist. Barmer, Rajasthan. At Present Posting Gups Jalela Kotda, Block Shiv, Dist. Barmer.
7. Arvind S/o Ramswroop, Aged About 30 Years, R/o Chak 70 Gb, Anoopgarh, Dist. Sriganganagar, Rajasthan. At Present Posting Ggsss Bisukalla, Block Shiv, Dist. Barmer.
8. Ashok Kumar S/o Ganesha Ram, Aged About 32 Years, R/o Kalri Dist. Nagaur, Rajasthan. At Present Posting Ggups Dhidhas, Block Samdari, Dist. Barmer.
9. Saitan Ram S/o Bhika Ram, Aged About 28 Years, R/o Chhapri Khurd, Dist. Nagaur, Rajasthan. At Present Posting Gups Kharantiya Kotadi, Block Samdari, Dist. Barmer.
10. Mukesh Kumar Phoolwariya S/o Mohan Lal Phoolwariya, Aged About 32 Years, R/o Raigar Ka Mohalla Sheeshyoo, Dist. Sikar, Rajasthan. At Present Posting Gsss Jalia, Block
[2023/RJJD/009193] (2 of 5) [CW-4311/2023]
Dhanau, Dist. Barmer.
11. Jaiprakash Verma S/o Bhanwar Lal Verma, Aged About 28 Years, R/o Charanwas Tuli Ka Roopgarh, Dist. Sikar, Rajasthan. At Present Posting Gups Bhilo Ka Talla Bisasar, Block Dhanau, Dist. Barmer.
12. Vijendra Kumar S/o Jay Ram Dhaka, Aged About 28 Years, R/o Dhaka Ki Dhani Bhojnagar, Nawalgarh, Dist. Jhunjhunun, Rajasthan. At Present Posting Gups Tarani Meghwal Ki Dhani, Block Dhanau, Dist. Barmer.
13. Surendra Kumar S/o Moti Ram Prajapat, Aged About 29 Years, R/o Chawandiya Kallan Riya Badi, Dist. Nagaur, Rajasthan. At Present Posting Gups Kaluji Ka Bera Pau, Block Siwana, Dist. Barmer.
14. Suman Bajroliya D/o Hemraj Bajroliya, Aged About 29 Years, R/o Bajroliya Ki Dhani Ward No. 22 Palsana, Dist. Sikar, Rajasthan. At Present Posting Gups Mithiya Tala Baitu Panji, Block Baitu, Dist. Barmer.
15. Ankit Tripathi S/o Rishi Rajan Tripathi, Aged About 30 Years, R/o Tripathi Sadan Panchayat Samiti Ke Pichhe, Tehsil Parbatsar, Dist. Nagaur, At Present Posting Gups Dabali, Block Gudamalani, Dist. Barmer.
----Petitioners Versus
1. State Of Rajasthan, Through The Secretary, Department Of Rural And Panchayati Raj, Government Of Rajasthan, Jaipur, Rajasthan.
2. The Secretary, Department Of Education, Government Of Rajasthan, Jaipur, Rajasthan.
3. The Director, Elementary Education, Bikaner, District Bikaner, Rajasthan.
4. The Chief Executive Officer, Zila Parishad Barmer, District Barmer, Rajasthan.
5. The District Education Officer, Elementary Education, District Barmer, Rajasthan.
----Respondents
For Petitioner(s) : Mr. Tanwar Singh Rathore
[2023/RJJD/009193] (3 of 5) [CW-4311/2023]
HON'BLE MR. JUSTICE VINIT KUMAR MATHUR
Order
06/04/2023
Heard learned counsel for the petitioners.
It is submitted by the 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
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
[2023/RJJD/009193] (4 of 5) [CW-4311/2023]
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 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."
[2023/RJJD/009193] (5 of 5) [CW-4311/2023]
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.
(VINIT KUMAR MATHUR),J 146-SanjayS/-
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!