Citation : 2023 Latest Caselaw 2405 Raj
Judgement Date : 22 March, 2023
[2023/RJJD/007286]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR.
S.B. Civil Writ Petition No. 3449/2023
1. Ramawatar Regar S/o Mool Chand Regar, Aged About 45 Years, R/o Deorawas, District Tonk (Raj.).
2. Laxman Singh Meena S/o Giga Ram Meena, Aged About 39 Years, R/o Lakhaki Nangal, Nathakinangal, Sikar (Raj.).
3. Sohan Lal Balai S/o Hanumana Ram Balai, Aged About 47 Years, R/o Rulyeni, Sikar (Raj.).
4. Jaiprakash S/o Shankar Lal, Aged About 42 Years, R/o Sithal, Jhunjhunu (Raj.).
5. Ramraj Balai S/o Bhanwar Lal Balai, Aged About 50 Years, R/o Rooppura, District Tonk (Raj.).
6. Anand Kumar Sharma S/o Barij Kishore Sharma, Aged About 35 Years, R/o Bamanpura, Hindaun City, Karauli (Raj.).
7. Rajesh Choudhary S/o Shankar Lal Choudhary, Aged About 30 Years, R/o Deendayal Colony, Niwai, District Tonk (Raj.).
8. Umesh Kumar Sharma S/o Ramdayal Sharma, Aged About 34 Years, R/o Baragaon Ka Mohalla, Joshi House, Bassi, Jaipur (Raj.).
9. Lal Ram S/o Ramchandra Poshak, Aged About 36 Years, R/o Rulaniya Ki Dhani, Govindi, Nagaur, District Nagaur (Raj.).
10. Mahendra Singh Meena S/o Badri Lal Meena, Aged About 37 Years, R/o Jhonpra, District Sawai Madhopur, Rajasthan.
11. Prasad Singh Jat S/o Rajkaran, Aged About 50 Years, R/o Dhani Bhaloth, Jhunjhunu (Raj.).
----Petitioners Versus
1. State Of Rajasthan, Through The Principal Secretary, Department Of Education, Government Secretariat, Rajasthan, Jaipur.
2. The Secretary, Rural Development And Panchayati Raj Department, Government Secretariat, Rajasthan, Jaipur.
3. The Director, Elementary Education, Rajasthan, Bikaner.
[2023/RJJD/007286] (2 of 3) [CW-3449/2023]
4. The District Education Officer (Headquarter), Elementary Education, Udaipur.
5. The Chief Executive Officer, Zila Parishad, Udaipur.
----Respondents
For Petitioner(s) : Mr. Manjeet Godara.
HON'BLE MR. JUSTICE VINIT KUMAR MATHUR
Order
22/03/2023
Learned counsel for the petitioners submits that the
controversy involved in the present case is squarely covered by a
judgment of this court passed in a batch of writ petitions led by
S.B.Civil Writ Petition No.981/2022 (Chet Ram Meena V/s State of
Rajasthan & Ors.) on 02.02.2023 in the following terms:
"1. Petitioners in all these petitions have approached this court with a common grievance that in spite of the fact that the petitioners do not hail from TSP area, they have been posted at places which were either in a TSP area or have been included in TSP area by virtue of the notification issued from time to time by the President of India in this regard.
2. It is argued that petitioners have been retained in TSP area regardless of an earlier decision that was taken by the competent authority, to shuffle them out of TSP area in furtherance of concern expressed by the Department of Personnel.
3. Mr. Pankaj Sharma, learned Additional Advocate General places before the court Minutes of a Meeting dated 06.01.2023 drawn by a high level Committee constituted by the State Government and points out that in light of the such decision, all the petitioners would be moved to Non- TSP area in phased manner.
4. A photocopy of the Minutes of the Meeting which has been produced by Mr. Sharma, learned AAG, is taken on record.
5. All these petitions are disposed of in light of the above referred decision of the State Government in the meeting held on 06.01.2023.
[2023/RJJD/007286] (3 of 3) [CW-3449/2023]
6. State shall ensure that the decision taken qua these petitioners is given effect to as early as possible preferably within a period of six months from today.
7. Needless to observe that since the petitioners will be moved out of their respective districts on account of the decision of the State Government (and not at their own request) they shall not lose their seniority and they will not be placed in bottom of the seniority list, which is so done in case a candidate opts for to it on his own accord.
8. The stay application (s) also stands disposed of accordingly".
The counsel for the petitioners submits that the present writ
petition may also be disposed of in the same terms.
In view of the submission made, the present writ petition is
also disposed of in terms of the order dated 02.02.2023 passed in
the case of Chet Ram Meena (Supra).
(VINIT KUMAR MATHUR),J 67-AnilSingh/-
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!