Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ramlal Rawat vs State Of Rajasthan ...
2023 Latest Caselaw 2809 Raj

Citation : 2023 Latest Caselaw 2809 Raj
Judgement Date : 6 April, 2023

Rajasthan High Court - Jodhpur
Ramlal Rawat vs State Of Rajasthan ... on 6 April, 2023
Bench: Dinesh Mehta

[2023/RJJD/009156]

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 9040/2019

Ramlal Rawat S/o Bhera Ji, Aged About 47 Years, R/o Gopalpura Kanod, District Udaipur, Rajasthan.

----Petitioner Versus

1. State Of Rajasthan, Through The Secretary, Department Of Education, Secretariat, Jaipur.

2. Director, Secondary Education, Bikaner.

3. Director, Elementary Education, Bikaner.

4. District Education Officer, Secondary, Udaipur.

5. Chief Block Education Oficer, Lasadiya District Udaipur.

6. Zila Parishad, Udaipur Through Its Chief Executive Officer, Udaipur.

7. Panchayat Elementary Education Officer, Government Senior Secondary School Lakukaleva, District Udaipur.

----Respondents

For Petitioner(s) : Mr. Pritam Joshi for Mr. Shreekant Verma For Respondent(s) : Mr. Sarwan Kumar for Mr. Hemant Choudhary

JUSTICE DINESH MEHTA

Order

06/04/2023

1. The present writ petition has been filed with a prayer for

quashing of the Absorption/Transfer order dated 22.06.2019

whereby, the petitioner had been transferred.

2. Learned counsel for the respondents states that the

controversy involved in the present matters has been decided

in S.B. Civil Writ Petition No.9282/2019; Babu Lal Puniya v.

[2023/RJJD/009156] (2 of 3) [CW-9040/2019]

State of Rajasthan & Ors. In Babu Lal Puniya case (supra),

it had been held as under:

"From the above operational guidelines, it is apparent that it is only the DEO (Hqrs),Secondary Education, who has the jurisdiction to pass the orders for transfer of the petitioners from Primary Education to Secondary Education and accord postings being their appointing authority and, therefore, entire petition based on the submission regarding lack of jurisdiction, has no substance.

Consequently, the writ petitions filed by the petitioners are dismissed leaving it open for them to approach the Rajasthan Civil Services Appellate Tribunal, in case they have any grievance qua the issues other the authority of the DEO (Hqrs), Secondary Education."

3. Learned counsel for the petitioner does not refute the

above position but he make a specific submission that the

compliance of Rule 6D of the Rules of 1971 has not been made

in the present matter and the respondents be directed to

make the compliance of the same.

4. Learned counsel for the petitioner has relied upon the

judgment passed in S.B. Civil Writ Petition No.

16671/2015 : Surendra Kumar Bhatt & Ors. v. State of

Rajasthan & Ors.

5. In Surendra Kumar Bhatt's case (supra), the following

observation had been made by the Court:

"Accordingly, while not interfering in the impugned order for the reasons given above, the writ petitions are disposed of with the direction to the respondents to look into the seniority of all teachers, so transferred. If any senior teacher is left out and at the same time, junior teacher has been transferred, then they are directed to correct the order within a period of four weeks from the date of receipt of copy of this order.

It is made clear that compliance of the directions given by this Court would be made in

[2023/RJJD/009156] (3 of 3) [CW-9040/2019]

strict terms and while revising the list, if so required. It would be in strict adherence to the provisions of Rule 6D of the Rules of 1971 and in future also, similar exercise would not betaken in violation of the said rule, otherwise the Department is directed to fix the responsibility of the officer concerned so that litigation may not come on account of violation of Rule 6D of the Rules of 1971"

6. In view of the ratio as laid down in Babu Lal Puniya's

case(supra), while making the interim orders passed in the writ

petition absolute, the present writ petition is disposed of.

7. The respondents would be at liberty to pass fresh transfer

orders in light of the subsequent judgments. It is made clear

that the adherence to the provisions of Rule 6C of the

Rajasthan Education State and Subordinate Services Rules,

2021 (akin to Rule 6D of the Rules of 1971) would be strictly

made as laid down in the case of Surendra Kumar Bhatt.

8. All pending applications also stand disposed of.

(DINESH MEHTA),J

289-Ramesh/-

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