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

Siddharth Sharma vs Rajasthan High Court, Jodhpur ...
2023 Latest Caselaw 8734 Raj

Citation : 2023 Latest Caselaw 8734 Raj
Judgement Date : 19 October, 2023

Rajasthan High Court - Jodhpur
Siddharth Sharma vs Rajasthan High Court, Jodhpur ... on 19 October, 2023
Bench: Vijay Bishnoi, Madan Gopal Vyas

[2023:RJ-JD:36122-DB]

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR D.B. Civil Writ Petition No. 7796/2023

Siddharth Sharma S/o Mukesh Sharma, Aged About 28 Years, Near Punyadi Jalra, Outside Chandpole, Jodhpur (Raj)

----Petitioner Versus

1. Rajasthan High Court, Jodhpur, through Registrar General.

2. The Registrar (Examination), Rajasthan High Court, Jodhpur.

                                                                    ----Respondents


For Petitioner(s)             :     Mr. Pran Joshi
For Respondent(s)             :     Mr. Samyak Dalal
                                    for Dr. Sachin Acharya, Sr. Advocate



               HON'BLE MR. JUSTICE VIJAY BISHNOI
           HON'BLE MR. JUSTICE MADAN GOPAL VYAS

                                        Order

19/10/2023


1. It is informed by learned counsel for the petitioner that the

Court Fees has already been paid.

2. The other defects pointed out by the office are ignored.

3. Learned counsels for the parties are in agreement that the

controversy involved in this writ petition is squarely covered by

the decision of Division Bench of this Court at Jaipur Bench passed

in D.B. Civil Writ Petition No.7564/2023 (Rajat Yadav &

Ors. Vs. Rajasthan High Court & Anr.) and other connected

writ petitions decided on 18.09.2023. The Division Bench of this

Court at Jaipur Bench has disposed of above-referred writ petition

along with other connected matters with the following directions :-

[2023:RJ-JD:36122-DB] (2 of 3) [CW-7796/2023]

"9.29 Consequently, all these petitions are disposed off with following directions:

(A) Respondents shall undertake an exercise of revision of category wise list by including in the Open/General category list, those candidates of reserve category, who have secured more marks in the written examination provided they have not taken or availed of any special benefit which may dis- entitle them from being considered against Open/General category post.

(B) After drawing the Open/General category list, the list of respective reserve category shall be drawn up. (C) If, as a result of aforesaid exercise, it is found that the petitioners herein have been accommodated either in the Open/General category list or there respective reserve category list then:

(i) If they have already been allowed to provisionally appear in the Typewriting Test on Computer, subject to they having secured minimum qualifying marks in Typewriting Test, their aggregate marks obtained in the written examination and Typewriting Test shall be drawn up.

(ii) Those, who have not been allowed to provisionally appear in the Typewriting Test, they will be entitled to appear in the Typewriting Test and for this purpose, the respondents shall hold Typewriting Test on Computer for such candidates, subject to they having obtained minimum qualifying marks in the Typewriting Test, their aggregate marks obtained in written examination and Typewriting Test shall also be drawn up.

(D) The merit list in the Open/General category and the respective reserve category shall be re-worked. If the petitioners herein are included either in the Open/General category list on the basis of their merit, they shall be offered appointment against posts in General/Open category, subject to the condition that they are fulfilling all other requirements. Similarly, those petitioners, who have been able to secure a place in the merit list of their respective reserve category would be offered appointment against posts in their respective reserved category, subject to fulfilling all other conditions.

[2023:RJ-JD:36122-DB] (3 of 3) [CW-7796/2023]

(E) It goes without saying that while undertaking revision of the list, provisions contained in (i) to (v) under Section B of Clause 15 of the advertisement shall have to be followed. (F) If no vacant posts are available, less meritorious candidates, who have been appointed in Open category or reserve category, as the case may be, are required to be terminated.

9.30 Aforesaid directions are being issued as the appointments were not made till the date of conclusion of hearing."

4. In view of the submissions made by the learned counsels for

the parties, this writ petition is disposed of in terms of the

judgment passed by the Division bench of this Court at Jaipur

Bench in D.B. Civil Writ Petition No.7564/2023 (Rajat Yadav

& Ors. Vs. Rajasthan High Court & Anr.) and other connected

writ petitions decided on 18.09.2023.

5. The stay petition also stands disposed of accordingly.

(MADAN GOPAL VYAS),J (VIJAY BISHNOI),J

Abhishek Kumar S.No.136

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