Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ghamnda Ram vs The State Of Rajasthan ...
2025 Latest Caselaw 12070 Raj

Citation : 2025 Latest Caselaw 12070 Raj
Judgement Date : 23 April, 2025

Rajasthan High Court - Jodhpur

Ghamnda Ram vs The State Of Rajasthan ... on 23 April, 2025

Author: Vinit Kumar Mathur
Bench: Vinit Kumar Mathur
[2025:RJ-JD:19679]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                   S.B. Civil Writ Petition No. 8274/2025

1.       Ghamnda Ram S/o Malla Ram, Aged About 52 Years, R/o
         Vpo Isranavra, Tehsil Khimsar, District Nagaur, Rajasthan
         (Blis).
2.       Om Prakash S/o Bhanwar Lal, Aged About 48 Years, R/o
         Tadawas, Tehsil Khimsar, District Nagaur, Rajasthan (Clis)
3.       Prahlad Ram S/o Dharu Ram, Aged About 40 Years, R/o
         Khurkhura Kalan Jhoojhanda, Panchayat Samiti Marwar
         Mundwa, District Nagaur, Rajasthan (Clis).
4.       Ramswaroop Meena S/o Shyam Lal, Aged About 49 Years,
         R/o Noorpura @ Nayagav, Post Pachpada, District Baran,
         Rajasthan (Blis).
5.       Manohar Singh Tanwar S/o Bapu Lal Tanwar, Aged About
         44    Years,     R/o     Tanwaro         Ka     Mohalla    Neem   Khera,
         Kusalpura, District Jhalawar, Rajasthan (Blis).
6.       Anaram S/o Bhura Ram, Aged About 49 Years, R/o Vpo
         Odawara, Tehsil Ahore, District Jalore, Rajasthan (Clis).
7.       Maya Gotam D/o Ram Narayan Sharma, Aged About 49
         Years, R/o Vpo Ram Chandra Ji Ka Khera, Hindole, District
         Bundi, Rajasthan (Blis).
8.       Jitendra Kumar Sharma S/o Ghanshyam Sharma, Aged
         About 39 Years, R/o Mukhya Dakghar Ke Pass Choudhary
         Ki Bagichi, District Karauli, Rajasthan (Dlis).
9.       Ram Khiladi Mali S/o Mukandi Lal, Aged About 53 Years,
         R/o Khohra Ka Bag, Bichpuri Harnagar, District Karauli,
         Rajasthan (Clis).
10.      Vishnu Chand Sharma S/o Siyaram Sharma, Aged About
         43 Years, R/o Bhankri, District Karauli, Rajasthan (Clis).
11.      Kamlesh Meena S/o Ghamsu Meena, Aged About 43
         Years, R/o Soutpura Jakher, District Karauli, Rajasthan
         (Clis).
12.      Ashutosh Sharma S/o Suresh Sharma, Aged About 30
         Years, R/o Kota Mamchari, District Karauli, Rajasthan
         (Clis).
13.      Radheshyam Meena S/o Ramji Lal Meena, Aged About 54
         Years, R/o Lakhruki Marmada, District Karauli, Rajasthan
         (Clis).


                        (Downloaded on 23/04/2025 at 10:10:47 PM)
 [2025:RJ-JD:19679]                     (2 of 4)                         [CW-8274/2025]


14.      Virendra Kumar Dave S/o Daulal Dave, Aged About 59
         Years, R/o Village Satlana, Tehsil Luni, District Jodhpur,
         Rajasthan (Clis)
15.      Sirmohar Singh Meena S/o Sugan Lal, Aged About 49
         Years, R/o Roondhura, Tehsil Masalpura, District Karauli,
         Rajasthan (Clis).
16.      Dharmendra Kumar S/o Puroshottam Lal, Aged About 48
         Years,      R/o    Village    Richdiya,        Block      Richdiya,   Tehsil
         Kherabad, District Kota, Rajasthan (Bpe).
17.      Parvti Sharma D/o Kanhaiya Lal Sharma W/o Prithvi Raj
         Sharma, Aged About 31 Years, R/o 16 Mandir Ke Pass
         Syawata Kanwara, Tehsil Deoli, District Tonk, Rajasthan
         (Blis).
                                                                     ----Petitioners
                                      Versus
1.       The State Of Rajasthan, Through Its Principal Secretary,
         School Education, Government Of Rajasthan, Secretariat,
         Jaipur (Raj.).
2.       The       Deputy    Secretary,        Department          Of   Elementary
         Education, Government Of Rajasthan, Secretariat, Jaipur
         (Raj.).
3.       The Director, Elementary Education, Rajasthan, Bikaner
         (Raj.).
4.       The District Education Officer, Headquarters, Elementary
         Education, Nagaur (Raj.).
5.       The District Education Officer, Headquarters, Elementary
         Education, Baran (Raj.).
6.       The District Education Officer, Headquarters, Elementary
         Education, Jhalawar (Raj.).
7.       The District Education Officer, Headquarters, Elementary
         Education, Jalore (Raj.).
8.       The District Education Officer, Headquarters, Elementary
         Education, Bundi (Raj.).
9.       The District Education Officer, Headquarters, Elementary
         Education, Karauli (Raj.).
10.      The District Education Officer, Headquarters, Elementary
         Education, Jodhpur (Raj.).
11.      The District Education Officer, Headquarters, Elementary

                       (Downloaded on 23/04/2025 at 10:10:47 PM)
 [2025:RJ-JD:19679]                    (3 of 4)                        [CW-8274/2025]


         Education, Tonk (Raj.).
                                                                  ----Respondents


For Petitioner(s)          :     Mr. Vikram Singh Bhawla.



         HON'BLE MR. JUSTICE VINIT KUMAR MATHUR

Order

23/04/2025

1. Grievance of the petitioners herein, arises out of the

inaction/non-consideration on the part of the respondents to

consider their claim of re-fixation of their monthly pay at the rate

of Rs.16,900/- as against Rs.10,400/- which is being currently

paid, notwithstanding that the Director, Elementary Education,

Rajasthan vide a letter dated 24.04.2023 recommended their case

favourably to Deputy Secretary (Admn.), Department of

Elementary Education, Government of Rajasthan.

2. They also rely a judgment rendered by this Court in case of

Jassa Ram Choudhary and Ors. vs. State of Rajasthan and

Ors. (S.B. Civil Writ Petition No.17901/2023) decided on

09.11.2023 pursuant whereto, similarly situated counterparts

have been accorded benefit. They claim that despite their passing

the requisite qualification of B.L.I.S., C.L.I.S, D.L.I.S., A.D.L.M.

and B.C.A, they are not being considered eligible for appointment

as Panchayat Teachers in the Elementary Education Department in

the higher pay bracket as aforesaid.

3. Learned counsel for the petitioners at the outset submits that

qua the aforesaid grievance, the petitioners also submitted

representations (Annexure-7) before the competent authority for

redressal thereof, which have remained pending till date without

[2025:RJ-JD:19679] (4 of 4) [CW-8274/2025]

being taken up for passing any orders either way, therefore, the

competent authority be directed to decide the same by passing

appropriate administrative orders expeditiously.

4. Request seems to be fair.

5. Given the nature of order which is being passed, no

prejudice would be caused to the respondents and, therefore, the

requirement of issuance of notice is dispensed with as no return is

required to be filed by them.

6. In the aforesaid premise, the writ petition is disposed of. The

respondent competent authority is directed to decide the pending

representations of the petitioners (Annexure-7) by passing an

appropriate administrative order, in accordance with law.

7. Needful be done as expeditiously as possible.

(VINIT KUMAR MATHUR),J 275-Shahenshah/-

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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter