Citation : 2023 Latest Caselaw 1269 Raj
Judgement Date : 3 February, 2023
[2023/RJJD/003856]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR (1) S.B. Civil Writ Petition No. 17893/2022
Ghama Ram Meghwal S/o Rugh Ram Meghwal, Aged About 41 Years, R/o Vpo Chaba, Tehsil Shergarh, District Jodhpur, Rajasthan.
----Petitioner Versus
1. State Of Rajasthan, Through Principal Secretary, Rural Development And Panchayati Raj Department Government Secretariat, Jaipur.
2. The State Of Rajasthan, Through Its Principal Education Secretary, Government Secretariat, Rajasthan, Jaipur.
3. The Director, Primary Education, Rajasthan, Bikaner.
4. Rehabilitation Council Of India, B-22, Qutub Institutional Area, New Delhi 110016 Through Secretary.
----Respondents Connected With (2) S.B. Civil Writ Petition No. 15333/2022 Narendra Puri Goswami S/o Ganesh Puri Goswami, Aged About 34 Years, R/o Village Khatu Kalan, Tehsil Jayal, Dist. Nagaur, Rajasthan.
----Petitioner Versus
1. State Of Rajasthan, Through Principal Secretary, Education Department, Government Of Rajasthan, Government Secretariat, Jaipur, Rajasthan.
2. State Of Rajasthan, Through Principle Secretary, Panchayati Raj Department, Government Of Rajasthan, Government Secretariat, Jaipur, Rajasthan.
3. Director, Primary Education And Panchayati Raj (Primary Education), Government Of Rajasthan, Jaipur.
4. National Council For Teacher Education (Ncte), Through Is Members Secretary, G-7, Sector-10, Dwarka Near Metro Station, New Delhi 110075.
5. Rehabilitation Council Of India (Rci), Through Its Member Secretary, B-22, Qutab Institutional Area, New Delhi - 110016.
----Respondents (3) S.B. Civil Writ Petition No. 1143/2023 Rita Chouhan W/o Shri Pratap Singh, Aged About 39 Years, R/o House No. Mb-18, Man Sarowar Colony, Ganganagar, Rajasthan.
----Petitioner Versus
1. State Of Rajasthan, Through Principal Secretary, Education Department, Government Of Rajasthan,
[2023/RJJD/003856] (2 of 4) [CW-17893/2022]
Government Secretariat, Jaipur, Rajasthan.
2. State Of Rajasthan, Through Principal Secretary, Panchayati Raj Department, Government Of Rajasthan, Government Secretariat, Jaipur, Rajasthan.
3. Director, Primary Education And Panchayati Raj (Primary Education), Government Of Rajasthan, Jaipur.
4. National Council For Teacher Education (Ncte), Through Its Member Secretary, G-7, Sector-10, Dwarka Near Metro Station, New Delhi 110075.
5. Rehabilitation Council Of India (Rci), Through Its Member Secretary, B-22, Qutab Institutional Area, New Delhi 110016.
----Respondents
For Petitioner(s) : Mr. Himanshu Jain with Mr. Hansraj Nimbar For Respondent(s) : Mr. Pankaj Sharma, AAG
JUSTICE DINESH MEHTA
Order
03/02/2023
1. The present writ petitions have been preferred with the
following relief:-
"i. Issue writ, order or direction in the nature thereof the respondents may kindly be directed to allow the petitioner to participate in the process of counseling in his respective District and give him appointment on the post of Teachers Grade-III Level-II (special Education) with all consequential benefits by considering the qualification of one year Post Graduate Diploma in Special Education equivalent to Diploma of two years duration.
ii. Issue an appropriate writ order or direction in the nature thereof thereby,
[2023/RJJD/003856] (3 of 4) [CW-17893/2022]
the action of the respondents be declared illegal by which they are not giving appointment to the petitioner on the post of Special Teacher Grade III Level II despite the fact that the petitioner is in merit.
iii. Pass any other appropriate order which
this Hon'ble Court may deem fir, just
and proper in the facts and
circumstances of the case in favour of the petitioner.
iv. Cost of the writ petition be also awarded in favour of the petitioner."
2. Mr. Jain, learned counsel for the petitioners fairly submitted
that the issue involved in the present cases is covered against
them by a Division Bench judgment dated 14.12.2022 rendered in
the case of Usha Kumar & Ors. Vs. State of Rajasthan & Ors.
(D.B. Special Appeal Writ No.149/2022 and other connected
matters).
3. Learned counsel for the petitioner submitted that the present
writ petitions be kept pending as the candidates whose fate has
been decided by the Division Bench vide judgment dated
14.12.2022, are in a process of filing a Special Leave Petition
(SLP) against the judgment dated 14.12.2022.
4. Having regard to the facts and circumstances of the case, Mr.
Pankaj Sharma, learned Additional Advocate General was directed
to appear in these matter.
5. In the opinion of this Court, keeping these petitions pending
at this stage would be of no avail. However, if these petitions are
dismissed in light of the Division Bench judgment dated
[2023/RJJD/003856] (4 of 4) [CW-17893/2022]
14.12.2022, the petitioners will also be required to approach
Hon'ble the Supreme Court.
6. Having regard to the facts and circumstances of the case,
this Court deems it expedient to decide present petitions in terms
of the judgment dated 14.12.2022 rendered in the case of Usha
Kumari (supra). However, with a stipulation that if the Division
Bench judgment dated 14.12.2022 is set aside or otherwise
modified, the petitioners' fate shall be governed by such
adjudication to be made by Hon'ble the Supreme Court.
7. Such approach will avoid unnecessary/unwarranted litigation
and ensure that the petitioners are not required to take up the
remedy before Hon'ble the Supreme Court. The same would
obviously, save both the parties from huge cost of litigation before
Hon'ble Supreme Court.
8. The writ petitions are, therefore, disposed of in terms of the
Division Bench Judgment dated 14.12.2022 with a clarification
that reversal or modification of said judgment dated 14.12.2022
will mutatis mutandis apply to the petitioners' case as well.
9. Stay application also stands disposed of.
(DINESH MEHTA),J 51-Arvind/-
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!