Citation : 2023 Latest Caselaw 196 Raj
Judgement Date : 6 January, 2023
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 17426/2019
Subhash Sharma
----Petitioner Versus State Of Rajasthan
----Respondent Connected With
1. S.B. Civil Writ Petition No. 17427/2019
2. S.B. Civil Writ Petition No. 17428/2019
3. S.B. Civil Writ Petition No. 18406/2019
4. S.B. Civil Writ Petition No. 18421/2019
5. S.B. Civil Writ Petition No. 18809/2019
For Petitioner(s) : Dr. Sachin Acharya, Sr. Adv. with Mr. Manvendra Krishan Singh For Respondent(s) : Mr. Devam Jain for Mr. Rajesh Parihar, AGC Mr. Deelip Kawadia Ms. Nidhi Singhvi
HON'BLE MR. JUSTICE VINIT KUMAR MATHUR
Order
06/01/2023
The matter comes up on applications filed under Article 226
(3) of the Constitution of India preferred by the respondents for
vacating the interim order dated 22.11.2019.
Heard learned counsel for the parties.
Learned senior counsel for the petitioner submits that the
petitioners are working on different posts with the respondent-
department for almost 20 years. The work of the petitioners was
found satisfactory and no adverse remark or any departmental
inquiry have been initiated against any of the petitioners. He
further submits that it is a settled preposition of law that one set
(2 of 2) [CW-17426/2019]
of contractual employees cannot be replaced by another set of
contractual employees. He, therefore, prays that the interim order
granted by this court is in conformity of the provisions of law as
well as the judgment of the Hon'ble Supreme Court.
Per contra, learned counsel for the respondents submits that
the petitioners have no right to hold the post and the department
is well within their right to issue a fresh NIT, however, he admits
that no adverse action has been taken against the petitioners by
the department.
Considering the submissions made at the bar and taking note
of the fact that the petitioners are serving the department for
almost 20 years. The application for vacation of the interim order
does not merit acceptance and the same is, therefore, dismissed.
Connect with S.B. Civil Writ Petition No.18411/2019.
(VINIT KUMAR MATHUR),J 87-92-nitin/-
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!