Tuesday, 23, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Chanda vs State Of Rajasthan
2023 Latest Caselaw 255 Raj

Citation : 2023 Latest Caselaw 255 Raj
Judgement Date : 9 January, 2023

Rajasthan High Court - Jodhpur
Chanda vs State Of Rajasthan on 9 January, 2023
Bench: Dinesh Mehta

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 19509/2022

Chanda D/o Shri Lakma Ram W/o Shri Kishan Lal, Aged About 35 Years, Resident Of Meeno Ka Bas, Sadalwa, Sirohi, District Sirohi.

----Petitioner Versus

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

2. The Director, Elementary Education, Bikaner, Rajasthan.

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

4. The District Education Officer, Elementary Education, Sirohi, Rajasthan.

                                                                     ----Respondents


For Petitioner(s)            :     Mr. Hapu Ram
For Respondent(s)            :     Mr. Rishi Soni for Mr. Pankaj Sharma,
                                   AAG



                        JUSTICE DINESH MEHTA

                                        Order

09/01/2023

1. It was brought to the notice of this Court that against the

order dated 18.12.2019 passed by Co-ordinate Bench of this Court

in SB Civil Writ Petition No. 18208/2019, the State preferred an

Intra-Court appeal, which was registered as DB Special Appeal

Writ No.362/2020, wherein the Division Bench has passed the

following order:-

"Shri S.S. Choudhary, Advocate puts in appearance on behalf of the respondents.

Heard. Perused the material available on record. Shri Pankaj Sharma, AAG representing the appellant submits that ex-parte order disposing of the writ petition was passed by learned Single Bench by relying

(2 of 5) [CW-19509/2022]

on the order dated 21.11.2017 passed in the case of Om Prakash & Ors v. State of Rajasthan &Ors. : S.B. Civil Writ Petition No.21214/2017. Shri Pankaj Sharma, AAG points out that the controversy involved in the case of Om Prakash (supra) was pertaining to the recruitment of Teachers Grade-III for the year 2012 whereas the case at hand involves the recruitment of LDCs made in the year 1986. Thus, he urges that the order passed in the case of Om Prakash is in no manner applicable to the case of the respondents herein. We feel that the matter requires consideration. Thus, the appeal is admitted.

Admit.

Heard on the stay application. Having regard to the facts and circumstances of the case, if is hereby directed that the effect and operation of the order dated 18.12.2019 passed in S.B. Civil Writ Petition No.18208/2019 shall remain stayed till disposal of the appeal. The stay application is disposed of. Connect with DBSAW No.368/2020."

2. Mr. Rishi Soni associate of Mr. Pankaj Sharma, learned AAG

submitted that the petitioner has been selected in the recruitment

of the year 2012/2013/2016 and thus, the issue is covered by the

judgment of this Court rendered in case of Om Prakash (supra).

He, however, maintained that the same may not be construed to

be an admission of the proposition that the petitioner is entitled

for the benefits which she has claimed in light of the basic

judgment rendered in case of Hemlata Shrimali Vs. State of

Rajasthan.

3. Relevant portion whereof of the order in case of Om

Prakash(supra) reads thus :

"Learned counsel for the petitioners, at the very outset, submits that

the controversy raised in the instant writ application stands resolved in

view of the adjudication made by a Coordinate Bench of this Court in a

batch of writ applications lead case being S.B. Civil Writ Petition Number

3247/2015: Hemlata Shrimali & Ors. Versus State of Rajasthan & Ors.,

decided on 1st Apri., 2015, relying upon the adjudication in the case of

(3 of 5) [CW-19509/2022]

Suman Bai & Anr. Versus State of Rajasthan & Ors.: 2009 (1) WLC (Raj.)

381, observing thus:

"5. Upon consideration of the arguments aforesaid and the judgment of the Division Bench in Hari Ram and the subsequent order dated 21.7.2001 whereby clarification application of the State Government was dismissed, I find that the entitlement of the petitioner for appointment on the basis of originally prepared merit list cannot be denied. If admittedly the candidates, who are lower in merit, have been granted appointment, those who are above them in the merit cannot be denied such right of appointment. Seniority as per the rules in the case of direct recruitment on the post in question is required to be assigned on the basis of placement of candidates in the select list and when the selection is common and the merit list on the basis of which appointments were made is also common, right to secure appointment to both the set of employees thus flows from their selection which in turn is based on merit. Regard being had to all these facts, merely because one batch of employee approached this Court later and another earlier, and both of them having been appointed, the candidates who appeared 6 lower in merit cannot certainly be placed at a higher place in seniority. It was on this legal analogy that Division Bench of this Court in Niyaz Mohd.Khan (supra) held that the petitioner therein entitled to be placed in seniority in order of merit of common selection amongst persons appointed in pursuance of the same selection with effect from the date person lower in order of merit than the petitioner was appointed with consequential benefits.

6. I am not inclined to accept the argument of the learned counsel for the respondents No.4 to 8 that the judgment of the learned Single Judge should be so read so as to infer therefrom that though the petitioners would be entitled to claim appointment but not seniority above the candidates who are already appointed even though they admittedly are above them in the merit list. Infact, the judgment of the learned Single Judge merely reiterated the

(4 of 5) [CW-19509/2022]

direction of the Division Bench in Hari Ram (supra) in favour of the petitioners. But construction of that judgment in the manner in which the respondents want this Court to do, would negat the mandate of the Rules 20 and 21 of the Rajasthan Education Subordinate Service Rules, 1971, which requires seniority to be assigned as per the inter-se merit of 7 the candidates in the merit list based on common selection. Even otherwise, no such intention of the Court is discernible from reading of that judgment. Mere appointment of the petitioner was a sufficient compliance of the judgment and not total compliance was the view taken by this Court also when contempt petition filed by the petitioners was dismissed. Question with regard to correct and wrong assignment of seniority having arisen subsequent to appointment of the petitioners would obviously give rise to a afresh cause of action. The writ petition filed by the petitioners, therefore, cannot be thrown either barred by resjudicata or otherwise improperly constituted.

7. In the result, this writ petition is allowed and the respondents are directed to treat the petitioners senior to respondents No.4 to 8 as per their placement in the merit list."

Learned counsel for the petitioners further submits that instant writ application be also disposed off in terms of the order dated 24th May, 2017, as extracted herein above.

Ordered accordingly."

4. In view of the aforesaid, following the judgment in case of

Om Prakash (supra), the writ petition is disposed of in same

terms.

5. 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

within a period of four weeks from today. On receipt of the

representation, the concerned respondent shall decide the same,

(5 of 5) [CW-19509/2022]

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 her

and lower in merit were given appointment.

6. Upon consideration of the representation so filed, if

respondents find the case of the petitioner to be covered by the

judgment(s) aforesaid, before giving actual benefits, an

undertaking shall be procured from the concerned petitioner to the

effect that her 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, she shall also be liable for restitution of

any benefits/emoluments so received.

7. The stay application also stands disposed of accordingly.

(DINESH MEHTA),J 167-Arvind/-

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 : MAIMS

 

LatestLaws Partner Event : LL

 
 
 
Latestlaws Newsletter