Citation : 2023 Latest Caselaw 5914 Raj
Judgement Date : 16 August, 2023
[2023:RJ-JD:25793]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 11373/2023
Panna Lal Joshi S/o Sh. Bhavar Lal Joshi, Aged About 42 Years, Resident Of Vpo Ogna, Tehsil Jhadol (Palasiya), District Udaipur
----Petitioner Versus
1. The State Of Rajasthan, Through The Secretary, Department Of Education, Government Of Rajasthan, Jaipur.
2. The Director, Secondary Education, Bikaner.
----Respondents
For Petitioner(s) : Mr. Surendra Bagmalani
For Respondent(s) :
HON'BLE MR. JUSTICE VINIT KUMAR MATHUR
Order
16/08/2023
1. Learned counsel for the petitioner submits that the issue raised
in the present writ petition is squarely covered by judgment of this
Court in Manoj Khandelwal & Ors. v. State of Rajasthan & Ors. :
S.B.C.W.P. No. 7283/2014, decided on 16.07.2014 at Jaipur Bench
and the said judgment has been followed in Krishan Lal & Ors. v.
The State of Rajasthan & Ors. : S.B.C.W.P. No. 19179/2017,
decided on 30.10.2017 at Jaipur Bench. The petitioners are also
entitled to the same relief as granted in the case of Manoj
Khandelwal (supra) and Krishan Lal (supra) claims learned
counsel.
2. In view of the submissions made, the writ petition filed by the
petitioner is disposed of with the similar directions as given in the
case of Manoj Khandelwal (supra), which read as under:-
[2023:RJ-JD:25793] (2 of 3) [CW-11373/2023]
"This Court in Suman Bai and Another Vs. State and Others - 2009 (1) WLC (Raj.) 381, held that candidates in lower order of merit cannot become entitled merely because they had approached court earlier. Petitioners had a fresh cause of action for approaching in such situation and their writ petition not barred either as res judicata or as being him in properly constituted. This directed the respondents to treat petitioners senior to respondents, who were in lower order of merit.
It is further contended in the writ petition that in the matter of School Lecturers (English) in the same Department, where appointments were delayed because of the fault of the State authorities, the candidates were accorded appointment from the date the candidates stood lower in merit were appointed and they have been granted all consequential benefits of services.
The petitioners approached the respondents by way of representations for extending them same benefits of service which have been granted to the candidates who stood lower in merit than the petitioners, but till date nothing has been done. Hence, this writ petition on behalf of the petitioners for a direction to the respondents to treat their appointment from the date the candidates lower in merit, were given, with all consequential benefits of service, such as seniority, continuity of service, pay fixation, grant of annual grade increments.
Having regard to the facts of the case, writ petition is disposed of requiring the petitioners to make a representation to respondent no.2 - Director, Secondary Education, Bikaner, alongwith a copy of this order, who shall, after verifying the facts stated above, consider and decide the same by a speaking order within a period of three months from the date of its making, addressing the grievance of the petitioners for extending them the relief as prayed for, as the candidates, who stood lower in merit, are getting benefit of higher pay, seniority, annual grade increments and other service benefits including the selection scales. If the respondent no.2 decides to place the petitioners above in seniority than the candidates who stood lower in merit, then the petitioners would be entitled to all benefits of seniority but they would be entitled only to notional benefits."
3. For the purpose aforesaid, the petitioner shall file
representation before the competent authority giving out the
requisite details along with certified copy of the order instant
[2023:RJ-JD:25793] (3 of 3) [CW-11373/2023]
within a period of four weeks from today. On receipt of the
representation, the concerned respondent shall decide the same,
in accordance with law within a period of eight weeks from the
date of receipt of the representation and accord notional benefits
to the petitioner from the date persons similarly situated to him
and lower in merit were given appointment.
4. Upon consideration of the representation so filed, if respondents
find the case of the petitioners to be covered by the judgment(s)
aforesaid, before giving actual benefits, an undertaking shall be
procured from the petitioner to the effect that his
rights/entitlements shall be subservient to the fate of the
judgment(s) aforesaid and in case the same is reversed or
modified in any manner, they shall also be liable for restitution of
any benefits/emoluments so received.
5. The stay petition also stands disposed of accordingly.
6. 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 petitioner
would be entitled to the relief.
(VINIT KUMAR MATHUR),J 98-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!