Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajendra vs State And Ors
2023 Latest Caselaw 1542 Raj

Citation : 2023 Latest Caselaw 1542 Raj
Judgement Date : 9 February, 2023

Rajasthan High Court - Jodhpur
Rajendra vs State And Ors on 9 February, 2023
Bench: Pushpendra Singh Bhati

[2023/RJJD/001954]

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 7320/2019

Giriraj Prasad Sharma S/o Shri Kalyan Sahai Sharma, Aged About 38 Years, Resident Of Village And Post- Ghevar, Tehsil- Rajgarh, District- Alwar (Raj.).

----Petitioner Versus

1. State Of Rajasthan, Through The Secretary, Rural Development And Panchayati Raj Department, Secretariat, Rajasthan, Jaipur.

2. The Zila Parishad- Banswara, Through Its Chief Executive Officer.

3. The University Grants Commission, through its Secretary, Bahadur Shah Zaffar Marg, New Delhi.

----Respondents Connected With S.B. Civil Writ Petition No. 13458/2013 Vikram Singh Devra And Ors.

----Petitioner Versus State And Ors

----Respondent S.B. Civil Writ Petition No. 10057/2017 Bheru Lal Sonwal S/o Shri Jagdish Chander, By Caste Harijan Sc, R/o Near Kailash Takij, Ward No. 2, Post Kapasan, District Chittorgarh Raj.

----Petitioner Versus

1. The State Of Rajasthan Through The Secretary, Department Of Rural Development And Panchayati Raj, Govt. Of Rajasthan, Jaipur.

2. The Additional Commissioner Cum Joint Secretary, Rural Development And Panchayati Raj Department, Govt. Of Rajasthan, Jaipur.

3. The Chief Executive Officer, Zila Parishad, Chittorgarh.

[2023/RJJD/001954] (2 of 33) [CW-7320/2019]

----Respondents S.B. Civil Writ Petition No. 10127/2017 Kishan Singh S/o Shri Bhanwar Singh, R/o 133, Dungroto Ka Vas, Vpo Chelawas, Marwar Junction, District Pali Raj.

----Petitioner Versus

1. The State Of Rajasthan Through The Secretary, Department Of Rural Development And Panchayati Raj, Govt. Of Rajasthan, Jaipur.

2. The Additional Commissioner Cum Joint Secretary, Rural Development And Panchayati Raj Department, Govt. Of Rajasthan, Jaipur.

3. The Chief Executive Officer, Zila Parishad, Udaipur.

----Respondents S.B. Civil Writ Petition No. 10283/2017 Nandkishor Kumhar S/o Shri Jamna Lal, By Caste Kumhar, R/o Tamboli Chowk, Begun, District Chittorgarh, Raj.

----Petitioner Versus

1. The State Of Rajasthan Through The Secretary, Department Of Rural Development And Panchayati Raj, Govt. Of Rajasthan, Jaipur.

2. The Additional Commissioner Cum Joint Secretary, Rural Development And Panchayati Raj Department, Govt. Of Rajasthan, Jaipur.

3. The Chief Executive Officer, Zila Parishad, Chittorgarh.

----Respondents S.B. Civil Writ Petition No. 10297/2017 Jabbar Singh Charan S/o Shri Dan Singh Charan, R/o Near Karani Mata Temple, Amet, District Rajsamand, Raj.

----Petitioner Versus

1. The State Of Rajasthan Through The Secretary, Department Of Rural Development And Panchayati Raj, Govt. Of Rajasthan, Jaipur.

2. The Additional Commissioner Cum Joint Secretary, Rural Development And Panchayati Raj Department,

[2023/RJJD/001954] (3 of 33) [CW-7320/2019]

Government Of Rajasthan, Jaipur

3. The Chief Executive Officer, Zila Parishad, Rajsamand.

----Respondents S.B. Civil Writ Petition No. 10299/2017 Dilip Singh S/o Shri Kishore Singh, R/o Behind Shiv Temple, Chandpole, Jodhpur

----Petitioner Versus

1. The State Of Rajasthan Through The Secretary, Department Of Rural Development And Panchayati Raj, Govt. Of Rajasthan, Jaipur.

2. The Additional Commissioner Cum Joint Secretary, Rural Development And Panchayati Raj Department, Government Of Rajasthan, Jaipur

3. The Chief Executive Officer, Zila Parishad, Jodhpur.

----Respondents S.B. Civil Writ Petition No. 10339/2017 Balveer Singh Badgujar S/o Shri Ummed Singh Badgujar, By Caste Badgujar, R/o Kanwar Pado Ka Mohalla, Masuda, Ajmer, District Ajmer Raj..

----Petitioner Versus

1. The State Of Rajasthan Through The Secretary, Department Of Rural Development And Panchayati Raj, Govt. Of Rajasthan, Jaipur.

2. The Additional Commissioner Cum Joint Secretary, Rural Development And Panchayati Raj Department, Govt. Of Rajasthan, Jaipur.

3. The Chief Executive Officer, Zila Parishad, Bhilwara.

----Respondents S.B. Civil Writ Petition No. 10355/2017 Rawal Ram Suthar S/o Shri Padma Ram Suthar, R/o Vp Sukhmandla, Post Natharu, Th. Balesar District Jodhpur Raj.

----Petitioner Versus

1. The State Of Rajasthan Through The Secretary,

[2023/RJJD/001954] (4 of 33) [CW-7320/2019]

Department Of Rural Development And Panchayati Raj, Govt. Of Rajasthan, Jaipur.

2. The Additional Commissioner Cum Joint Secretary, Rural Development And Panchayati Raj Department, Government Of Rajasthan, Jaipur

3. The Chief Executive Officer, Zila Parishad, Jodhpur.

----Respondents S.B. Civil Writ Petition No. 10370/2017 Ishwar Lal Purohit S/o Shri Bhanwar Lal Purohit, By Caste Purohit, R/o Dev Nagari Colony, Tankariya Gali No. 1, Sirohi, District Sirohi Raj..

----Petitioner Versus

1. The State Of Rajasthan Through The Secretary, Department Of Rural Development And Panchayati Raj, Govt. Of Rajasthan, Jaipur.

2. The Additional Commissioner Cum Joint Secretary, Rural Development And Panchayati Raj Department, Govt. Of Rajasthan, Jaipur.

3. The Chief Executive Officer, Zila Parishad, Sirohi.

----Respondents S.B. Civil Writ Petition No. 10371/2017 Harish Kumar Nyati S/o Shri Shankar Lal Nyati, By Caste Nyati, R/o Vp Dindoli, Tehsil Rashmi, District Chittorgarh Raj.

----Petitioner Versus

1. The State Of Rajasthan Through The Secretary, Department Of Rural Development And Panchayati Raj, Govt. Of Rajasthan, Jaipur.

2. The Additional Commissioner Cum Joint Secretary, Rural Development And Panchayati Raj Department, Govt. Of Rajasthan, Jaipur.

3. The Chief Executive Officer, Zila Parishad, Chittorgarh

----Respondents S.B. Civil Writ Petition No. 10397/2017 Uttam Kumar S/o Shri Kishan Chand, By Caste Soni, R/o Ramdeo Colony, In Front Of Hanuman Mandir, By Pass Road

[2023/RJJD/001954] (5 of 33) [CW-7320/2019]

Jalore, Bhinmal, District Jalore Raj.

----Petitioner Versus

1. The State Of Rajasthan Through The Secretary, Department Of Rural Development And Panchayati Raj, Govt. Of Rajasthan, Jaipur.

2. The Additional Commissioner Cum Joint Secretary, Rural Development And Panchayati Raj Department, Govt Of Rajasthan, Jaipur.

3. The Chief Executive Officer, Zila Parishad, Jalore.

----Respondents S.B. Civil Writ Petition No. 10453/2017 Aatma Ram S/o Shri Sahab Ram, By Caste Jat, R/o Village Chanderi Bari, Post Purabsar, Tehsil Rawatsar, District Hanumangarh Raj..

----Petitioner Versus

1. The State Of Rajasthan Through The Secretary, Department Of Rural Development And Panchayati Raj, Govt/ Of Rajasthan, Jaipur.

2. The Additional Commissioner- Cum- Joint Secretary, Rural Development And Panchayati Raj Department, Government Of Rajasthan, Jaipur.

3. The Chief Executive Officer, Zila Parishad, Nagaur.

----Respondents S.B. Civil Writ Petition No. 10493/2017 Jai Singh Chauhan S/o Shri Kesar Singh Chouhan, R/o Village Gada Mahiyala, Vp Lilawas, Tehsil Aspur, Dungarpur, Rajasthan.

----Petitioner Versus

1. The State Of Rajasthan Through The Secretary, Department Of Rural Development And Panchayati Raj, Government Of Rajasthan, Jaipur.

2. The Additional Commissioner-Cum-Joint Secretary, Rural Development And Panchayati Raj Department, Government Of Rajasthan, Jaipur.

3. The Chief Executive Officer, Zila Parishad, Dungarpur.

[2023/RJJD/001954] (6 of 33) [CW-7320/2019]

4. The Chief Executive Officer, Zila Parishad, Udaipur.

5. The Chief Executive Officer, Zila Parishad, Pratapgarh.

6. The Chief Executive Officer, Zila Parishad, Chittorgarh.

----Respondents S.B. Civil Writ Petition No. 10494/2017 Babu Lal Sharma S/o Shri Narayan Lal Sharma, R/o Ganesh Chouk, Antri, Tehsil And District Dungarpur, Rajasthan.

----Petitioner Versus

1. The State Of Rajasthan Through The Secretary, Department Of Rural Development And Panchayati Raj, Government Of Rajasthan, Jaipur.

2. The Additional Commissioner- Cum- Joint Secretary, Rural Development And Panchayati Raj Department, Government Of Rajasthan, Jaipur.

3. The Chief Executive Officer, Zila Parishad, Dungarpur.

----Respondents S.B. Civil Writ Petition No. 10495/2017 Bhupendra Singh Chouhan S/o Shri Bhawan Singh Chouhan, R/o House No. 158-B, Subhash Nagar, Dungarpur, Rajasthan.

----Petitioner Versus

1. The State Of Rajasthan Through The Secretary, Department Of Rural Development And Panchayati Raj, Government Of Rajasthan, Jaipur.

2. The Additional Commissioner-Cum-Joint Secretary, Rural Development And Panchayati Raj Department, Government Of Rajasthan, Jaipur.

3. The Chief Executive Officer, Zila Parishad, Dungarpur.

4. The Chief Executive Officer, Zila Parishad, Udaipur.

----Respondents S.B. Civil Writ Petition No. 10496/2017 Bhaskar Kumar S/o Shri Goverdhan Lal Trivedi, R/o Village And Post Dhambola, Tehsil Simalwara Dhambola, Dungarpur, Rajasthan.

----Petitioner

[2023/RJJD/001954] (7 of 33) [CW-7320/2019]

Versus

1. The State Of Rajasthan Through The Secretary, Department Of Rural Development And Panchayati Raj, Government Of Rajasthan, Jaipur.

2. The Additional Commissioner-Cum-Joint Secretary, Rural Development And Panchayati Raj Department, Government Of Rajasthan, Jaipur.

3. The Chief Executive Officer, Zila Parishad, Dungarpur.

----Respondents S.B. Civil Writ Petition No. 10569/2017

1. Lekharam S/o Shri Mangatram Shakya, By Caste Shakya, R/o Ward No. 5, Manaksar, Tehsil Suratgarh, District Sri Ganganagar.

2. Sumit Pal Singh S/o Shri Sardul Singh, By Caste Jat Sikh, R/o Baringan, Tehsil Sri Karanpur, District Sri Ganganagar Raj..

----Petitioners Versus

1. The State Of Rajasthan Through The Secretary, Department Of Rural Development And Panchayati Raj, Government Of Rajasthan, Jaipur.

2. The Additional Commissioner-Cum-Joint Secretary, Rural Development And Panchayati Raj Department, Government Of Rajasthan, Jaipur.

3. The Chief Executive Officer, Zila Parishad, Sri Ganganagar.

----Respondents S.B. Civil Writ Petition No. 11138/2017 Rajendra Son Of Shri Bheru Ram, By Caste Jat, R/o Village And Post Padu Kallan, Tehsil Rinya Badi, Distirct Nagaur. Raj..

----Petitioner Versus

1. The State Of Rajasthan Through The Secretary, Department Of Rural Development And Panchayati Raj, Govt. Of Rajasthan, Jaipur.

2. The Additional Commissioner-Cum-Joint Secretary, Rural Development And Panchayati Raj Department, Govt. Of Rajasthan, Jaipur.

[2023/RJJD/001954] (8 of 33) [CW-7320/2019]

3. The Chief Executive Officer, Zila Parishad, Nagaur.

4. The Chief Executive Officer, Zila Parishad, Pali.

5. The Chief Executive Officer Zila Parishad, Jodhpur.

----Respondents S.B. Civil Writ Petition No. 11454/2017 Ayub S/o Shri Bundu Kha, R/o 32, Sindhiyo Ka Bas, Mandiya Road, Pali, District- Pali.

----Petitioner Versus

1. The State Of Rajasthan Through The Secretary, Rural Development And Panchayati Raj Department, Secretariat, Jaipur.

2. Deputy Secretary, Administrative Reforms Group-3 Department, Government Of Rajasthan, Jaipur.

3. Commissioner, Rural Development And Panchayati Raj Department, Jaipur.

4. Chief Executive Officer, Zila Parishad- Pali, District- Pali.

----Respondents S.B. Civil Writ Petition No. 11616/2017

1. Banwari Lal Gaur Son Of Shri Ram Niwasji, Resident Of Village Bugarda, Tehsil Jayal, District Nagaur.

2. Sunil Kumar Son Of Sh Babulal, R/o Of Village And Post Suwadia Bas, Jayal, Tehsil Jayal, Dist. Nagaur.

3. Vinod Nariya Son Of Shri Satya Narayan Ji, Resident Of Village And Post Deh, Tehsil Jayal, Dist Nagaur.

----Petitioners Versus

1. The State Of Rajasthan Through The Secretary, Department Of Rural Development And Panchayati Raj, Govt. Of Rajasthan, Jaipur.

2. The Chief Executive Officer, Zila Parishad, Rajsamand

3. The Additional Commissioner-Cum-Joint Secretary, Rural Development And Panchayati Raj Department, Govt. Of Rajasthan, Jaipur.

4. The Chief Executive Officer, Zila Parishad, Nagaur.

5. The Chief Executive Officer, Zila Parishad, Barmer.

[2023/RJJD/001954] (9 of 33) [CW-7320/2019]

6. The Chief Executive Officer, Zila Parishad, Udaipur.

7. The Chief Executive Officer, Zila Parishad, Jalore.

8. The Chief Executive Officer, Zila Parishad Jodhpur.

9. The Chief Executive Officer, Zila Parishad Jaisalmer

10. The Chief Executive Officer, Zila Parishad, Alwar

----Respondents S.B. Civil Writ Petition No. 13238/2017 Doonga Ram S/o Sooja Ram, R/o Village- Doongarli, Post Lairai, District Pali Raj.

----Petitioner Versus

1. The State Of Rajasthan Through The Secretary, Department Of Rural Development And Panchayati Raj, Govt. Of Rajasthan, Jaipur.

2. The Additional Commissioner Cum Joint Secretary, Rural Development And Panchayati Raj Department, Govt. Of Rajasthan, Jaipur.

3. The Chief Executive Officer, Zila Parishad, Pali.

----Respondents S.B. Civil Writ Petition No. 14472/2017

1. Gemra Ram Son Of Shri Kharta Ramji, Resident Of Village Gudisar, Post Bhadres, Tehsil And District Barmer.

2. Ghamanda Ram Son Of Sh Daula Ram, R/o Of Village And Post Chhawa, Via Rawatsar, Dist. Barmer.

3. Nutan Goyal D/o Shri Dinesh Kumar, Resident Of Village And Post Nangawali, Tehsil Dungla, Dist Chittorgarh.

----Petitioners Versus

1. The State Of Rajasthan Through The Secretary, Department Of Rural Development And Panchayati Raj, Govt. Of Rajasthan, Jaipur.

2. The Additional Commissioner-Cum-Joint Secretary, Rural Development And Panchayati Raj, Govt. Of Rajasthan, Jaipur.

3. The Chief Executive Officer, Zila Parishad, Barmer.

4. The Chief Executive Officer., Zila Parishad, Chittorgarh.

[2023/RJJD/001954] (10 of 33) [CW-7320/2019]

----Respondents S.B. Civil Writ Petition No. 6375/2019 Bheru Lal Jat S/o Shri Ladulal Jat, Aged About 36 Years, Resident Of Near Ramdeoji Temple, Village- Pander, Tehsil- Jahajpur, District- Bhilwara (Raj.).

----Petitioner Versus

1. State Of Rajasthan, Through The Secretary, Rural Development And Panchayati Raj Department, Secretariat, Rajasthan, Jaipur.

2. The Zila Parishad Bhilwara, Through Its Chief Executive Officer.

----Respondents S.B. Civil Writ Petition No. 7163/2019 Smt. Meeta Bhatt W/o Shri Hemank Bhatt, Aged About 36 Years, Resident Of Gayatri Colony, Tehsil And Village- Bagidora, District Banswara.

----Petitioner Versus

1. The State Of Rajasthan, Through The Secretary, Rural Development And Panchayati Raj Department, Secretariat, Rajasthan, Jaipur.

2. The Zila Parishad-Banswara Its, Chief Executive Officer.

----Respondents S.B. Civil Writ Petition No. 14067/2022 Rajendra Jajra S/o Ramdev, Aged About 42 Years, Village And Post Jayal, Suwadia Was, Tehsil Jayal, Dist. Nagaur.

----Petitioner Versus

1. The State Of Rajasthan, Through The Secretary, Department Of Rural Development And Panchayati Raj, Govt. Of Rajasthan, Jaipur.

2. The Additional Commissioner-Cum-Joint Secretary, Rural Development And Panchayati Raj Department, Govt. Of Rajasthan, Jaipur.

3. The Chief Executive Officer, Zila Parishad, Nagauar.

4. The Chief Executive Officer, Zila Parishad, Jodhpur.

[2023/RJJD/001954] (11 of 33) [CW-7320/2019]

5. The Chief Executive Officer, Zila Parishad, Jaisalmer.

6. The Chief Executive Officer, Zila Parishad, Chittorgarh.

----Respondents S.B. Civil Writ Petition No. 15730/2022 Mukul Sharma S/o Om Prakash Sharma, Aged About 41 Years, R/o 354, Master Colony, Ambamata Scheme, Tehsil Girwa, District Udaipur (Raj.).

----Petitioner Versus

1. State Of Rajasthan, Through The Principal Secretary, Department Of Rural Development And Panchayati Raj (Panchayati Raj), Government Of Rajasthan, Jaipur, Rajasthan.

2. Additional Commissioner, Rural Development And Panchayati Raj Department, Government Of Rajasthan, Jaipur.

3. Chief Executive Officer, Zila Parishad Udaipur, Rajasthan.

----Respondents S.B. Civil Writ Petition No. 16346/2022 Nand Kishor Kumhar S/o Shri Jamna Lal, Aged About 39 Years, R/o Tamboli Chowk, Tehsil Begun, District Chittorgarh, Rajasthan.

----Petitioner Versus

1. State Of Rajasthan, Through The Principal Secretary, Rural Development And Panchayati Raj Department, Government Of Rajasthan, Secretariat, Jaipur (Raj.).

2. Chief Executive Officer, Zila Parishad Chittorgarh, District Chittorgarh, Rajasthan.

----Respondents S.B. Civil Writ Petition No. 16381/2022 Dhirendra Kumar Solanki S/o Shri Prakash Chandra Solanki, Aged About 39 Years, R/o Near Bada Mandir, Mandawari, Tehsil Begun, District Chittorgarh, Rajasthan.

----Petitioner Versus

1. State Of Rajasthan, Through The Principal Secretary,

[2023/RJJD/001954] (12 of 33) [CW-7320/2019]

Rural Development And Panchayati Raj Department, Government Of Rajasthan, Secretariat, Jaipur (Raj.).

2. Chief Executive Officer, Zila Parishad Chittorgarh, District Chittorgarh, Rajasthan.

----Respondents S.B. Civil Writ Petition No. 17319/2022 Shyam Lal Lohar S/o Onkar Lal Lohar, Aged About 43 Years, R/o Azad Mohalla, Salumber, Tehsil Salumber, District Udaipur (Raj.).

----Petitioner Versus

1. State Of Rajasthan, Through The Principal Secretary, Department Of Rural Development And Panchayati Raj (Panchayati Raj), Government Of Rajasthan, Jaipur, Rajasthan.

2. Additional Commissioner, Rural Development And Panchayati Raj Department, Government Of Rajasthan, Jaipur.

3. Chief Executive Officer, Zila Parishad Chittorgarh, Rajasthan.

----Respondents S.B. Civil Writ Petition No. 17742/2022 Anil Kumar S/o Shri Birbal Ram, Aged About 44 Years, R/o V.p.o. Satjanda, Tehsil Raisinghnagar, District Sri Ganganagar (Raj.).

----Petitioner Versus

1. The State Of Rajasthan, Through The Secretary, Department Of Rural Development And Panchayati Raj, Government Of Rajasthan, Secretariat, Jaipur.

2. The Chief Executive Officer, Zila Parishad Bikaner, District Bikaner (Raj.).

----Respondents S.B. Civil Writ Petition No. 17748/2022 Man Singh S/o Shri Ranjeet Singh, Aged About 45 Years, R/o Mohakamwala 6/8 Lpm, Chak 2 Spsm, Tehsil Raisinghnagar District Sri Ganganagar (Raj.).

----Petitioner Versus

[2023/RJJD/001954] (13 of 33) [CW-7320/2019]

1. The State Of Rajasthan, Through The Secretary, Department Of Rural Development And Panchayati Raj, Government Of Rajasthan, Secretariat, Jaipur.

2. The Chief Executive Officer, Zila Parishad Bikaner, District Bikaner (Raj.).

                                                                    ----Respondents


For Petitioner(s)            :     Mr. Vineet Dave
                                   Mr. JS Bhaleria
                                   Mr. Khet Singh
                                   Mr. Deepak Pareek
                                   Mr. DS Sodha
                                   Mr. Ramesh Kumar Prajapat
                                   Mr. Kuldeep Solanki
                                   Mr. Pawan Singh
                                   Mr. Tanwar Singh
                                   Mr. Shreyash Ramdev

For Respondent(s)            :     Mr. Sunil Beniwal, AAG a/w
                                   Mr. Kunal Upadhaya
                                   Mr. Girish Joshi



HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

Judgment

Reserved on 24/01/2023 Pronounced on 09/02/2023

1. Since all the instant petitions involve a common controversy,

though with marginal variation in the contextual facts, therefore,

for the purposes of the present analogous adjudication, the facts

and the prayer clauses are being taken from the above-numbered

S.B. Civil Writ Petition No.7320/2019, while treating the same as a

lead case.

2. The prayer clauses read as under:

"i) by an appropriate writ, order or direction, the respondents may kindly be directed to grant a place of posting to the petitioner and to permit him to join at such place of posting so as to service as Lower Division Clerk in substantive / regular capacity. Further the respondents

[2023/RJJD/001954] (14 of 33) [CW-7320/2019]

may kindly be directed to treat the petitioner to have been appointed against the vacancies of the year 2013, with all consequential benefits;

ii) The respondents may kindly be directed to not to treat the petitioner as ineligible for the purpose of serving on the post of Lower Division Clerk;

iii) any other appropriate writ, order or direction which this Hon'ble Court consider just and proper in the facts and circumstances of the present case, may kindly be passed in favour of the petitioner;

iv) costs of the writ petition may kindly be awarded to the petitioner."

3. Brief facts of the case, as placed before this Court by learned

counsel for the petitioner, are that vide advertisement dated

14.02.2013, applications were invited by Zila Parishads in 33

districts of the State of Rajasthan for direct recruitment on the

post of Lower Division Clerk in accordance with the Rajasthan

Panchayati Raj Act, 1994 and the Rajasthan Panchayati Raj Rules,

1996; vide the said advertisements total number of posts

advertised were 19515, out of which 651 posts were pertaining to

District Banswara.

3.1 As per the said advertisement, in order to be eligible for

participating in the selection process (as reproduced in the writ

petition), a candidate seeking recruitment on the post in question,

was required to possess -

"Senior Secondary or equivalent examination passed from a recognized board;

and 'O' or higher level Certificate Course conducted by the DOEACC as under the control of Electronics Department, Government of India, or Computer Operator or Programming Assistant (COPA)/ Data Preparation or Computer Software Certificate as

[2023/RJJD/001954] (15 of 33) [CW-7320/2019]

organized under National / State Commercial Training Scheme;

or Diploma in Computer Science / Computer Application from a university established under the laws of India of from any institution recognized by the Government;

or Diploma in Computer Science or Engineering from a Polytechnic Institution recognized by the Government;

or Certificate Course in Information Technology (RSCIT) as organized by Vadhman Mahaveer Open University, Kota under the control of Rajasthan Knowledge Corporation Limited."

3.2 As per the petitioner, being eligible the petitioner submitting

his application in the prescribed format for District Banswara as

well as District Alwar in the category of Unreserved (Male);

subsequently, the merit list for the District Banswara came to be

published by the respondents, and the cut off marks for the

category of Unreserved (Male) was fixed as 65.970, and the

petitioner having secured 66.40 marks was placed at Serial

No.190 in the said merit list.

3.3 Accordingly, the petitioner, vide order dated 01.07.2013, the

petitioner was appointed on the post of Lower Division Clerk under

the Panchayat Samiti Kushalgarh, District Banswara; since the

petitioner was not in good health at the relevant time and

suffering from an ailment, he moved an application with a request

to permit him to join his duty after recovery from the ailment.

3.4 However, after the first lot of selection, the recruitment

initiated in the year 2013 got entangled in the litigation with

[2023/RJJD/001954] (16 of 33) [CW-7320/2019]

respect to bonus marks for the experience gained by the

candidates in various Schemes. Thus, the weightage as required

to be granted in view of Rule 273 of the Rules of 1996 came to be

examined and the Hon'ble Supreme Court vide its judgment dated

29.11.2016 concluded the litigation in that regard. Apart

therefrom, litigations were also pending before the Division Bench

of this Hon'ble Court with the same set of facts i.e. with regard to

the weightage to be granted to the concerned candidates, who

have gained experience in various other programmes, namely,

Integrated Watershed Programme / National Watershed

Development Programme / Nirmal Bharat Abhiyan etc.;

3.4.1. The said litigating pursuits were set at rest vide the

judgment dated 30.07.2013 passed by the Division Bench of this

Hon'ble Court; the said judgment was challenged by the State

Government before the Hon'ble Supreme Court, and vide its

judgment dated 17.02.2017, the Hon'ble Supreme Court upheld

the judgment of the Hon'ble Division Bench.

3.5 As a consequence of the above, the State Government vide

its communication dated 24.03.2017 issued to the Chief Executive

Officers of all the concerned Zila Parishads, issued guidelines to

undertake and complete the recruitment process initiated in the

year 2013; as per the said guidelines, the candidates who had

already applied by way of offline/online mode by 18.04.2013 were

required to to be conferred the benefit arising out of the

aforementioned judgments.; detailed guidelines with respect to

preparation of the amended merit was to be issued after receiving

the necessary approval from the Finance Department of the State.

[2023/RJJD/001954] (17 of 33) [CW-7320/2019]

3.6 So far as the issue in relation to consideration of the

candidature of the candidature who had acquired eligibility

condition with respect of the Computer Diploma is concerned, the

order dated 04.08.2017 came to be issued by the State

Government, as per which, the observations made by the Hon'ble

Supreme in the case of Prof. Yashpal & Anr. Vs. State of

Chhattisgarh & Ors., (2005) 5 SCC 420, were required to be

adhered to and therefore, it was decided in principle to cancel the

selection and appointment of all the candidates who had not

acquired the requisite qualification from a deemed or private

university by way of regular studies in campus. So far as the State

Universities are concerned, it was decided that only such

candidates would be approved for selection who have acquired the

requisite qualification by campus or off campus centres of such

State Universities within the territories of the respect State(s) as

approved by the University Grants Commission

3.7. In the meanwhile, the State Government, after seeking and

obtaining an opinion by the Additional Advocate General of the

State of Rajasthan, in the matter of considering the candidature of

the candidates who have already been appointed as well as who

are now to be considered for appointment on the vacant posts as

available, issued a communication dated 01.11.2017, whereby

further guidelines were given to the Chief Executive Officers of all

the Zila Parishads in the State of Rajasthan, to the effect that the

concerned officials were required to proceed in the matter by

treating those applications as not eligible for consideration

wherein the candidates have acquired the Computer Diploma

[2023/RJJD/001954] (18 of 33) [CW-7320/2019]

eligibility from off campus study centres from Makhanlal

Chaturvedi Rashtriya Patrakarita Vishvavidhyalaya, Bhopal from

outside the territories of the State.

3.7.1 Consequently, the petitioner came to know that he has been

treated to be ineligible on the ground that his Diploma in

Computer Application has been acquired from the Makhanlal

Chaturvedi Rashtriya Patrakarita Vishvavidhyalaya, Bhopal, though

he has not been served with any communication/order in that

regard.

4. Learned counsel for the petitioners submitted that the

qualification of PGDCA/DCA/BCA was required to be acquired from

a recognized university and the institute recognized under the law,

and therefore the respondents impugned action in rejecting the

candidature of the petitioners on the basis that their qualification

of PGDCA/DCA/BCA has not been acquired from the

University/Institution recognized under the law.

5. Learned counsel for the petitioners further submitted that the

judgments rendered by the Hon'ble Apex Court in the case of

Prof. Yashpal & Anr. (supra), does not apply in the present

case, because the said judgment, so far as the present factual

matrix is concerned, is an obiter dicta, and thus, would not apply

herein.

5.1 In support of such submissions, learned counsel placed

reliance on the judgment of rendered by the Division Bench of

Hon'ble Madhya Pradesh High Court in the case of Iaan School of

Mass Communication & Ors. Vs. Makhanlal Chaturvedi

Rashitriya Patrakarita Vishwavidyalaya & Ors (Writ Petition

[2023/RJJD/001954] (19 of 33) [CW-7320/2019]

No. 6740 of 2006 and other connected matters) decided on

07.09.2022.

Relevant portion of which reads as under:

"7.(b) The same is part of the judgment of the Hon'ble Supreme Court reported in the case of Prof. Yashpal (supra). Paragraph-60 of the said judgment reads as follows:-

"60. Dr. Dhawan has also drawn the attention of the Court to certain other provisions of the Act which have effect outside the State of Chhattisgarh and thereby give the State enactment an extra territorial operation. Section 2(f) of the amended Act defines 'off-campus centre' which means a centre of the University established by it outside the main campus (within or outside the State) operated and maintained as its constituent unit having the university's complement of facilities, faculty and staff. Section 2(g) defines "off-shore campus" and it means a campus of the university established by it outside the country, operated and maintained as its constituent unit, having the university's complement of facilities, faculty and staff. Section 3(7) says that the object of the University shall be to establish the main campus in Chhattisgarh and to have study centres at different places in India and other countries. In view of Article 245 (1) of the Constitution, Parliament alone is competent to make laws for the whole or any part of the territory of India and the legislature of a State may make laws for the whole or any part of the State. The impugned Act which specifically makes a provision enabling a University to have an off-campus centre outside the State is clearly beyond the legislative competence of the Chhattisgarh legislature."

[2023/RJJD/001954] (20 of 33) [CW-7320/2019]

8. What is stated in the impugned communication is an extract of a part of paragraph-60 of the aforesaid judgment. The said extracted portion is only a contention urged by the learned counsel therein. It is not the decision or the finding of the Court in that particular paragraph. Therefore, we are of the view that so far as the extracted portion of the paragraph is concerned, the same is not the pronouncement of the Court.

10. In terms of the said enactment various Universities were created in the State of Chhattisgarh. In a short span of about one year as many as 112 Universities were established. Many of them did not even have any building or campus and were running from one-room tenements. In paragraph-3 of the judgment the address of the Universities have also been shown which are functioning in rooms as narrated therein. That the created Universities were offering courses and degrees on their own. That most of the Universities did not have basic infrastructure for imparting any kind of education. That the creation of such Universities would result in complete chaos in the system of higher education in the country. It is under these circumstances that the Hon'ble Supreme Court were concerned with the power of the State to establish Universities which do not even have infrastructures etc. Therefore, one of the findings of the Hon'ble Supreme Court was pertaining to establishment of Universities under a State enactment without any sanction or approval by the UGC. That it was the UGC that had to maintain the standards of education and it is they who were to monitor Universities etc. However, in the instant case, the question is not one of establishment of any University. The petitioners are only institutes which function under the respondent Makhan Lal Chaturvedi

[2023/RJJD/001954] (21 of 33) [CW-7320/2019]

Rashtriya Patrakarita Vishwadidyalaya. The said University is governed by the Central Statutes including the UGC. The petitioners are not Universities. They are only institutes under the Universities. Therefore, the subject matter involved in the aforesaid judgment of the Hon'ble Supreme Court in our considered view, may not have a nexus with the instant case. The instant case is only with regard to institutes under the Universities in the State of Madhya Pradesh, which are functioning outside the State of Madhya Pradesh.

11. Therefore when the impugned communication was made, the reference was to a part of paragraph-60 as narrated hereinabove. That part of the paragraph-60 as quoted in the impugned communication is only an extract of an argument and not the finding of the Court. Therefore, we are of the view that the reliance placed by the respondents on the extracted portion of paragraph-60 may not have a direct bearing on the instant case.

12. Therefore, on this limited ground the reliance placed on the contention of the counsel before the Hon'ble Supreme Court cannot be applied. We are of the considered view that the impugned communication requires to be set aside on this ground alone.

13. Therefore, for all these aforesaid reasons, the impugned communication passed by the University becomes unsustainable in view of the fact that reliance is placed on a contention urged and not on a finding or a declaration of law by the Hon'ble Supreme Court.

14. Consequently, the Writ Petition Nos.6740 of 2006, 7210 of 2006 and 7673 of 2006 are allowed. The impugned communication dated 26.04.2006 is quashed.

[2023/RJJD/001954] (22 of 33) [CW-7320/2019]

15. The respondent-University is at liberty to reconsider the matter afresh and pass appropriate orders, in accordance with law."

In this regard, he also relied upon the judgment rendered by

the Hon'ble Supreme Court in the case of Periyar & Pareekanni

Rubbers Ltd. Vs. State of Kerala, (2016) 1 SCC 294.

6. Learned counsel for the petitioners also submitted that the

qualification acquired from Makhanlal Chaturvedi Rashtriya

Patrakarita Vishvavidhyalaya, Bhopal has been considered with

approval by the State Government in the recruitment process of

the other departments of the State.

6.1 So far as the Post Grade Diploma in Computer Application

from Makhanlal Chaturvedi Rashtriya Patrakarita Vishvavidhyalaya,

Bhopal is concerned, it was submitted that the same has been

approved for the purpose of appointment of various candidates in

the recruitment process pertaining to the Department of

Information and Technology of the State of Rajasthan for the post

of Information Assistant. The appointments granted by the

Department of Information and Technology were never disputed

by the State Government on count of acquisition of qualification

from Makhanlal Chaturvedi Rashtriya Patrakarita Vishvavidhyalaya,

Bhopal.

7. Learned counsel for the petitioner also submitted while the

respondents have rejected the candidature for the post in question

on count of the degree awarded to the petitioner by Makhanlal

Chaturvedi Rashtriya Patrakarita Vishvavidhyalaya, Bhopal cannot

be considered for the purpose of appointment on the post of LDC,

the respondents themselves have granted appointment to a

[2023/RJJD/001954] (23 of 33) [CW-7320/2019]

number of similarly situated candidates in various districts of the

State in the present selection process.

7.1 Learned counsel further submitted that the NIELIT is

established at various places across India; NIELIT, Chandigarh is

offering 'O' Level, 'A' Level and PGDCA Course of Makhanlal

Chaturvedi Rashtriya Patrakarita Vishvavidhyalaya, Bhopal by way

of its extension centres in Shimla.

8. Learned counsel for the petitioners, in support of their

submissions, relied upon the following judgments also:

(a) Chhoga Lal Kharol Vs. State of Rajasthan & Ors. (S.B. Civil

Writ Petition No.14761/2013, decided by this Hon'ble Court on

03.03.2017).

(b) Tulsi Ram Vs. State of Rajasthan & Ors. (S.B. Civil Writ

Petition No.15221/2017, decided by this Hon'ble Court at Jaipur

Bench on 10.01.2023).

(c) Ved Prakash Sharma & Ors. Vs. State of MP & Ors. (WP

No.810/2010(S), decided by the Hon'ble High Court of MP on

21.01.2011).

9. On the other hand, Mr. Sunil Beniwal, Additional Advocate

General assisted by Mr. Kunal Upadhyay, and Mr. Girishi Joshi,

learned counsel appearing on behalf of the respondents, while

opposing the aforesaid submissions made on behalf of the

petitioners, submitted that in the case of Prof. Yashpal (supra),

the Hon'ble Apex Court has observed and ruled that the

Parliament alone is competent to make laws for any or part of the

territory of India and the State Legislature may make law for any

or part of the State and in such circumstances, any State

[2023/RJJD/001954] (24 of 33) [CW-7320/2019]

Legislature cannot pass any act and permit a university registered

in a particular state to run off campus study centres beyond the

boundaries of a particular State; it has also been observed that

the UGC Guidelines also do not permit setting up of such centres

beyond the boundaries outside the State.

Relevant portion of the said judgment, as relied by the learned

counsel, reads as under:

"4. Writ Petition (Civil) No. 565 of 2003 has been filed by Gopalji Agarwal with the same prayer, namely, that the Chhattisgarh Niji Kshetra Vishwavidhyalaya (Sthapana Aur Viniyaman) Adhiniyam, 2002 be declared as ultra vires being violative of the Constitution, and also contrary to the provisions of the University Grants Commission Act, 1956, the Indian Medical Council Act, 1956, the All India Council for Technical Education Act, 1987 and the Bar Council of India Act, 1956. A further prayer has been made that a writ of prohibition may be issued restraining the private universities incorporated under the aforesaid Act from imparting any education and conferring any degrees or diplomas. The averments made in the writ petition are substantially the same as made in the writ petition filed by Prof. Yashpal, that a large number of universities have been incorporated by merely issuing gazette notifications though they do not have any kind of infrastructure or teaching facility and are functioning from a one-room tenement in a second or third floor in a residential or commercial building and without any teaching staff. The universities have been established merely to confer degrees and they have on their own created a large number of degrees and diplomas which are totally unheard of. The universities had issued advertisements for opening up study centres in different parts of the country for award of any number of degrees and diplomas. By way of illustration, copies of advertisements issued by some of the universities have been filed. One of such universities, namely, Indian

[2023/RJJD/001954] (25 of 33) [CW-7320/2019]

University, issued an advertisement inviting applications for Nodal Service Centres/University Centres for awarding the following kind of degrees and diplomas. . .

28. Though incorporation of a university as a legislative head is a State subject (Entry 32 List II) but basically a university is an institution for higher education and research. Entry 66 of List I is coordination and determination of standards in institutions for higher education or research and scientific and technical institutions. There can thus be a clash between the powers of the State and that of the Union. The interplay of various entries in this regard in the three lists of the Seventh Schedule and the real import of Entry 66 of List I have been examined in several decisions of this Court. In Gujarat University v. Krishna Ranganath Mudholkar [1963 Supp (1) SCR 112 : AIR 1963 SC 703] a decision by a Constitution Bench rendered prior to the Forty-second Amendment when Entry 11 of List II was in existence, it was held that Items 63 to 66 of List I are carved out of the subject of education and in respect of these items the power to legislate is vested exclusively in Parliament. The use of the expression "subject to" in Item 11 of List II [Ed.: Prior to its omission -- now in List III Entry 25.] of the Seventh Schedule clearly indicates that the legislation in respect of excluded matters cannot be undertaken by the State Legislatures. In AIR para 23, the Court held as under: (SCR pp. 137-38)

"Power of the State to legislate in respect of education including universities must to the extent to which it is entrusted to the Union Parliament, whether such power is exercised or not, be deemed to be restricted. If a subject of legislation is covered by Items 63 to 66 even if it otherwise falls within the larger field of 'education including universities' power to legislate on that subject must lie with Parliament. ... Item 11 of List II and Item 66 of List I must be harmoniously construed. The two entries undoubtedly overlap: but to the extent of overlapping, the power conferred by Item 66 List I must prevail over the power of the State under Item 11 of List II. It is manifest

[2023/RJJD/001954] (26 of 33) [CW-7320/2019]

that the excluded heads deal primarily with education in institutions of national or special importance and institutions of higher education including research, sciences, technology and vocational training of labour."

33. The consistent and settled view of this Court, therefore, is that in spite of incorporation of universities as a legislative head being in the State List, the whole gamut of the university which will include teaching, quality of education being imparted, curriculum, standard of examination and evaluation and also research activity being carried on will not come within the purview of the State Legislature on account of a specific entry on coordination and determination of standards in institutions for higher education or research and scientific and technical education being in the Union List for which Parliament alone is competent. It is the responsibility of Parliament to ensure that proper standards are maintained in institutions for higher education or research throughout the country and also uniformity in standards is maintained.

54. In exercise of power conferred by Section 26 of the UGC Act, the University Grants Commission has made the UGC (Establishment of and Maintenance of Standards in Private Universities) Regulations, 2003. The Regulations have been made with the object of providing for a regulatory mechanism for establishment and operation of private universities and for safeguarding the interests of the student community with adequate emphasis on the quality of education and to avoid commercialisation of higher education and also to maintain standards of teaching, research and examination. Regulation 1.2 provides that the same shall apply to every private university established by or incorporated under a State Act, before or after the commencement of these Regulations. Regulation 1.5 provides that any private university which has started functioning before the commencement of these Regulations shall ensure adherence to these Regulations within a period of three months from the notification thereof and failure to comply

[2023/RJJD/001954] (27 of 33) [CW-7320/2019]

with this requirement shall render any degree/diploma awarded by a private university as unspecified in terms of Section 22(3) of the UGC Act and shall invite penalty under Section 24 of the said Act. Regulations 3.1, 3.2, 3.6 and 3.7 are important and they are being reproduced below:

"3.1. Each private university shall be established by a separate State Act and shall conform to the relevant provisions of the UGC Act, 1956, as amended from time to time.

3.2. A private university shall be a unitary university having adequate facilities for teaching, research, examination and extension services.

3.6. The programmes of study leading to a degree and/or a postgraduate degree/diploma offered by a private university shall conform to the relevant regulations/norms of UGC or the statutory body concerned as amended from time to time.

3.7. A private university shall provide all the relevant information relating to the first degree and postgraduate degree/diploma programme(s) including the curriculum structure, contents, teaching and learning process, examination and evaluation system and the eligibility criteria for admission of students, to UGC on a pro forma prescribed by UGC prior to starting of these programmes."

55. Regulation 3.3 puts restriction on establishment of a university outside the State. Regulation 5 provides consequences of violation and lays down that if the Commission is satisfied that a private university has, even after getting an opportunity to do so, failed to comply with the provisions of any of the Regulations, the Commission may pass orders prohibiting the private university from offering any course for award of the degree or diploma. Similarly, UGC is empowered to take action against a private university awarding first degree and/or a postgraduate degree/diploma, which is not specified by UGC and any private university continuing such

[2023/RJJD/001954] (28 of 33) [CW-7320/2019]

programme and awarding unspecified degree shall be liable for penalty under Section 24 of the UGC Act.

60. Dr. Dhavan has also drawn the attention of the Court to certain other provisions of the Act which have effect outside the State of Chhattisgarh and thereby give the State enactment an extraterritorial operation. Section 2(f) of the amended Act defines "off-campus centre" which means a centre of the university established by it outside the main campus (within or outside the State) operated and maintained as its constituent unit having the university's complement of facilities, faculty and staff. Section 2(g) defines "off-shore campus" and it means a campus of the university established by it outside the country, operated and maintained as its constituent unit, having the university's complement of facilities, faculty and staff. Section 3(7) says that the object of the university shall be to establish the main campus in Chhattisgarh and to have study centres at different places in India and other countries. In view of Article 245(1) of the Constitution, Parliament alone is competent to make laws for the whole or any part of the territory of India and the legislature of a State may make laws for the whole or any part of the State. The impugned Act which specifically makes a provision enabling a university to have an off-campus centre outside the State is clearly beyond the legislative competence of the Chhattisgarh Legislature."

10. Mr. Girish Joshi, learned counsel for the respondent-UGC

submitted that the UGC had framed and implemented guidelines

in the year 2003. In the said guidelines, the UGC has made a

provision that a Private University shall operate within the

boundaries of a State, however, in exceptional circumstances, it

can be permitted to open off campus study centres but with prior

approval of the UGC and that of the State Government. Thus,

learned counsel submitted that the prior approval of the UGC as

[2023/RJJD/001954] (29 of 33) [CW-7320/2019]

well as the State Government is necessary before opening any

such study centre. The relevant portion of the guidelines, as

referred to by the learned counsel reads as under:

"3.3 A private university established under a State Act shall operate ordinarily within the boundaries of the State concerned. However, after the development of main campus, in exceptional circumstances, the university may be permitted to open off campus centres, off shore campuses and study centres after five years of its coming into existence, subject to the following condition: 3.3.1 The off-campus centre(s) and / or the study centre(s) shall be set up with the prior approval of the UGC and that of the State Government(s) where the centre(s) is/are proposed to be opened."

11. Learned counsel for the respondent-UGC also submitted that

a bare perusal of the relevant portion of the aforementioned

judgment makes it amply clear that the UGC Guidelines, 2003,

were considered, while rendering the said judgment.

12. Learned counsel for the respondent-UGC further submitted

that the present petitioners have failed to place on record any

document so as to establish that the off-campus study centre,

from which they had obtained the Diploma, has been granted

permission by the UGC and the State Government to establish the

off-campus study centre; moreover, the petitioners have obtained

their diploma after the implementation of the guidelines of the

year 2003; thus, such diploma cannot be granted for grant of the

appointment on the post in question.

[2023/RJJD/001954] (30 of 33) [CW-7320/2019]

13. Learned Additional Advocate General thereafter, submitted

that the similar petitions came up for consideration before this

Hon'ble Court, wherein the answering respondents were directed

to make submissions as to how in certain matters, appointments

are being granted on the basis of Computer Diploma obtained

from the Makhanlal Chaturvedi University, whereas in certain

matters different yardstick has been adopted and appointment has

been granted to other similarly situated persons who have

obtained degree from the said University; accordingly, the Hon'ble

Court had sought the stand of the State with respect to such

appointments being made on the basis of the Degree obtained

from the said University and had also directed the State to make

appropriate submissions with respect to the said issue.

13.1 Learned Additional Advocate General further submitted that

the respondent-State vide order dated 02.12.2022 has already

directed all the Zila Parishads to take appropriate action against

the candidates who have been granted appointment on the post of

LDC in pursuance of the subject advertisement of recruitment of

LDC-2013.

13.2 In compliance of the order dated 02.12.2022, Zila Parishad,

Jodhpur, vide order dated 14.12.2022, had initiated proceedings

against the candidates who were granted appointment on the

basis of the Degree obtained from MLC University.

14. While referring to the judgment rendered by this Hon'ble

Court in Dave Nandini Ben @ Nandini Ben Avasthi Vs. State

of Rajasthan & Ors. (S.B. Civil Writ Petition

No.11480/2019, decided on 15.01.2020), learned Additional

[2023/RJJD/001954] (31 of 33) [CW-7320/2019]

Advocate General submitted that a bare perusal of the said

judgment makes it clear that the aspect of candidate(s) obtaining

diploma from an off-campus study centre had come up before this

Hon'ble Court and the same was examined after considering the

judgment rendered in the case of Prof. Yashpal (supra); this

Hon'ble Court, after considering the said aspect had dismissed the

writ petition, wherein, the similarly situated candidate was having

a computer diploma from an off-campus study centre situated at

Balotra and affiliated to Mahatma Gandhi University situated in

Meghlaya.

15. Heard learned counsel for the parties as well as perused the

record of the case, alongwith the judgments cited at the Bar.

16. At the outset, this Court observes that after the judgment

rendered by the Hon'ble Supreme Court in the matter of Prof.

Yashpal (supra), it is deemed unnecessary to much delve in the

controversy in question, which is res intergra, in light of the said

judgment, more particularly, when the said judgment has already

been followed in catena of judgments.

17. However, as regards the controversy herein is concerned,

this Court observes that the Guidelines of the UGC were issued so

as to enhance the standard and quality of education, and when

the said guidelines are given a conjoint consideration with the

judgment rendered in Prof. Yashpal (supra), it is apparent that

the respondents herein have complied with the same, in the larger

academic interest, and the institutional requirements, coupled

with employment prospects in the State.

[2023/RJJD/001954] (32 of 33) [CW-7320/2019]

18. That apart, a bare perusal of the relevant portion of the UGC

guidelines, as quoted hereinabove, clearly reveals that setting up

of the off-campus study centres require prior approval of the UGC

as well as the State Government, and such approval is clearly

absent in the present case, as revealed from the record.

19. This Court also finds that the present petitioners clearly

failed to prove the validity or otherwise of the diploma/degree

acquired by them, by placing any document on record, so as to

establish that the said qualification was acquired by them in the

manner, as laid down by the UGC Guidelines (Regulating Body for

the Universities in the country) from time to time.

20. Before parting with this judgment, this Court finds that the

appointments which were made contrary to the UGC Guidelines

and the order(s) passed by the State Government from time to

time, have already been ordered to be cancelled by the

respondents, as informed by the learned Additional Advocate

General, and the necessary proceedings, as informed have also

been initiated by the respondents.

21. In view of the above, this Court finds that the judgment cited

on behalf of the petitioners, do not render any assistance to them,

in the present factual matrix.

22. Thus, in view of the above, and in light of the judgment

rendered in Prof. Yashpal (supra) [as followed, amongst others

in the judgment rendered in Dave Nandini (supra)] and the

UGC Guidelines, referred to above, and the necessary orders

passed by the State Government, in consonance therewith, this

[2023/RJJD/001954] (33 of 33) [CW-7320/2019]

Court does not find any case to be made out so as to warrant any

interference by this Court.

23. Consequently, the present petitions are dismissed. All

pending applications stand disposed of.

(DR.PUSHPENDRA SINGH BHATI), J.

SKant/-

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