Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dalip Kumar Agarwal S/O Shri Shiv Charan ... vs State Of Rajasthan (2024:Rj-Jp:1975)
2024 Latest Caselaw 166 Raj/2

Citation : 2024 Latest Caselaw 166 Raj/2
Judgement Date : 11 January, 2024

Rajasthan High Court

Dalip Kumar Agarwal S/O Shri Shiv Charan ... vs State Of Rajasthan (2024:Rj-Jp:1975) on 11 January, 2024

Author: Ganesh Ram Meena

Bench: Ganesh Ram Meena

[2024:RJ-JP:1975]

        HIGH COURT OF JUDICATURE FOR RAJASTHAN
                    BENCH AT JAIPUR

               S.B. Civil Writ Petition No. 474/2023

Hoshiyar Singh S/o Shri Ramji Lal Yadav, Aged About 49 Years,
Presently Residing At Ward No. 19, Patel Nagar, Chandra Sinema
Ke Pass, Behror, Alwar, Rajasthan-301701. (Presently Posted On
The Post Of Senior Teacher( Varishth Adhyapak) At Government
Senior Secondary School, Thikariya, Pawta, District Jaipur.)
                                                                     ----Petitioner
                                     Versus
1.       State Of Rajasthan, Through Secretary, Department Of
         Education,     Government            Of     Rajasthan,       Government
         Secretariat, Jaipur.
2.       The District Education Officer, Elementary Education,
         Jaipur.
                                                                  ----Respondents

Connected With S.B. Civil Writ Petition No. 508/2023 Shailendra S/o Shri Sube Singh, Aged About 49 Years, Presently Residing At Kaliyahoda, Kaliya Hoda, Alwar, Rajasthan - 301709. (Presently Posted On The Post Of Senior Teacher

----Petitioner Versus

1. State Of Rajasthan, Through Secretary, Department Of Education, Government Of Rajasthan, Government Secretariat, Jaipur.

2. The District Education Officer, Primary Education, Alwar.

----Respondents S.B. Civil Writ Petition No. 509/2023 Mahesh Kumar Sharma S/o Shri Rohitakh Sharma, Aged About 52 Years, Presently Residing At Machal, Manchal, Alwar, Rajasthan - 301701.

----Petitioner Versus

1. State Of Rajasthan, Through Secretary, Department Of Education, Government Of Rajasthan, Government Secretariat, Jaipur.

[2024:RJ-JP:1975] (2 of 5) [CW-474/2023]

2. The District Education Officer, Primary Education, Alwar.

----Respondents S.B. Civil Writ Petition No. 510/2023 Vijay Yadav W/o Shri Jasveer Singh Yadav, Aged About 48 Years, Presently Residing At Majri Kalan, Alwar, Majari Rajasthan - 301703.

----Petitioner Versus

1. State Of Rajasthan, Through Secretary, Department Of Education, Government Of Rajasthan, Government Secretariat, Jaipur.

2. The District Education Officer, Primary Education, Alwar.

----Respondents S.B. Civil Writ Petition No. 548/2023 Shashikant Arya S/o Shri Bhag Chand, Aged About 48 Years, Presently Residing At Jakhrana Kalan, Alwar, Rajasthan- 301713. (Presently Posted On The Post Of Senior Teacher (Varishta Adhyapak) At Government Senior Secondary School, Jatgowd, Behror, District Alwar.

----Petitioner Versus

1. State Of Rajasthan, Through Secretary, Department Of Education, Government Of Rajasthan, Government Secretariat, Jaipur.

2. The District Education Officer, Primary Education, Alwar.

----Respondents S.B. Civil Writ Petition No. 586/2023 Monika Yadav W/o Shri Vijender Singh, Aged About 46 Years, Presently Residing At House No. 613, Rewari Sector 3 Part 1, Rewari, Haryana - 123401.

----Petitioner Versus

1. State Of Rajasthan, Through Secretary, Department Of Education, Government Of Rajasthan, Government Secretariat, Jaipur.

2. The District Education Officer, Primary Education, Alwar.

[2024:RJ-JP:1975] (3 of 5) [CW-474/2023]

----Respondents S.B. Civil Writ Petition No. 920/2023 Dalip Kumar Agarwal S/o Shri Shiv Charan Agarwal, Aged About 52 Years, Presently Residing At Nagal Khodiya, Alwar, Rajasthan- 301701.

----Petitioner Versus

1. State Of Rajasthan, Through Secretary, Department Of Education, Government Of Rajasthan, Government Secretariat, Jaipur.

2. The District Education Officer, Primary Education, Alwar.

----Respondents S.B. Civil Writ Petition No. 12180/2023 Ramvilas Yadav, S/o Shri Shivtas Singh, Aged About 50 Years, R/o Village Nihalpura, Tehsil Neemrana, District Alwar, Rajasthan-301703

----Petitioner Versus

1. State Of Rajasthan, Through Secretary, Department Of Education, Government Of Rajasthan, Government Secretariat, Jaipur.

2. District Education Officer, Elementary Education, Alwar Ph No.- 144-2347851

----Respondents S.B. Civil Writ Petition No. 17728/2023

1. Arjun Ram Son Of Girdhari Ram Bidasar, Permanent Resident Of Ratau, District Nagaur, Rajasthan 341317 Presently Resident Of 3/506, Royal Greens, Sirsi Road, Jaipur-302012.

2. Harchanda Ram Saran S/o Sohanram, Aged About 51 Years, Resident Of Khokkhari, Nimbijodhan, Nagaur (Raj.)

3. Chimnaram S/o Shrirama, Aged About 49 Years, Resident Of Seenwa Nagaur, District Nagaur (Raj.)

4. Chunilal S/o Shri Durgaram, Resident Of Titri Khamiyad, Ladnu, District Nagaur (Raj.)

5. Nanuram S/o Bhiyaram, Aged About 49 Years, Resident Of Ratau, District Nagaur (Raj.)

[2024:RJ-JP:1975] (4 of 5) [CW-474/2023]

----Petitioners Versus

1. State Of Rajasthan, Through Secretary, Department Of Education , Government Of Rajasthan, Government Secretariat, Jaipur.

2. The District Education Officer, Elementary Education, 6P59 49, Near Hawai Patti, Bikaner Road, Nagaur (Raj). 341001.

----Respondents

For Petitioner(s) : Ms. Mahi Yadav For Respondent(s) : Mr. C.L. Saini, AAG with Ms. Srijana Shrestha

HON'BLE MR. JUSTICE GANESH RAM MEENA

Judgment / Order

11/01/2024

1. Mr.C.L. Saini, AAG puts in appearance on behalf of all the

respondents. Hence, service upon all the respondents is complete.

2. Counsel for the petitioners submits that the issue raised in

the present writ petitions is squarely covered by the order passed

by the Co-ordinate Bench of this Court in case of Jorawar Singh

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

No.555/2005), decided on 07.11.2006.

3. Counsel for the respondent-State admits that yes, the issue

raised in the present writ petitions is squarely covered by the

order passed in case of Jorawar Singh (supra) and these

petitions may also be disposed in same terms and directions as

given in case of Jorawar Singh (supra).

4. Accordingly, the present writ petitions are disposed off with

the directions to the respondents to allow the service benefits to

[2024:RJ-JP:1975] (5 of 5) [CW-474/2023]

the petitioners by considering their date of initial appointment in

the Government service and the petitioners would be entitled for

consequential benefits, including the selection scale etc.

5. Since the main petitions have been disposed of, all pending

application/s, if any, also stand disposed.

6. Registry is directed to place a copy of this order in each

connected files.

(GANESH RAM MEENA),J

ARTI SHARMA /258-266

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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter