Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Devi Singh Chauhan vs State Of Rajasthan (2025:Rj-Jd:38001)
2025 Latest Caselaw 10795 Raj

Citation : 2025 Latest Caselaw 10795 Raj
Judgement Date : 26 August, 2025

Rajasthan High Court - Jodhpur

Devi Singh Chauhan vs State Of Rajasthan (2025:Rj-Jd:38001) on 26 August, 2025

Author: Nupur Bhati
Bench: Nupur Bhati
[2025:RJ-JD:38001]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                     S.B. Civil Writ Petition No. 828/2024
Devi Singh Chauhan S/o Shri Ray Singh Chauhan, Aged About
33 Years, Resident Of 94, Mankhand, Post Sanwar, Tehsil Mawli,
District Udaipur, Rajasthan.
                                                                        ----Petitioner
                                        Versus
1.       State Of Rajasthan, Through The Principal Secretary,
         Government Of Rajasthan, Administrative Reforms
         Department, Secretariat, Jaipur.
2.       The Principal Secretary, Department                          Of   Personnel,
         Government Of Rajasthan, Jaipur
3.       The Secretary, Finance Department, Government Of
         Rajasthan, Jaipur
4.       The Secretary, Revenue Department, Government Of
         Rajasthan, Secretariat, Jaipur
5.       The Joint Secretary, Revenue (Group-I) Department,
         Government Of Rajasthan, Jaipur
6.       The Registrar, Board Of Revenue, Ajmer.
7.       The District Collector, Udaipur
8.       Hamid Noor, Working As A Senior Assistant At The Office
         Of Revenue Board, Ajmer
                                                                     ----Respondents


For Petitioner(s)             :     Mr. Pramendra Bohra
For Respondent(s)             :     Mr. Sanjay Raj Paliwal



               HON'BLE DR. JUSTICE NUPUR BHATI

Order

26/08/2025

1. The present writ petition has been filed by petitioner claiming

following relief(s):-

"(I) The impugned Order dated 06.12.2023 (Annex.20) passed by the respondent department may kindly be quashed and set aside and it is further prayed that the respondents may kindly be directed to give all service benefits to the petitioner at par with

[2025:RJ-JD:38001] (2 of 3) [CW-828/2024]

the persons who were appointed prior to the petitioner in pursuance of the Advertisement dated 17.05.2011 as amended vide Corrigendum dated 14.09.2011 (Annex.02), with all consequential benefits.

(II) It is further prayed that the respondent may kindly be directed to grant all service benefits to the petitioner actually or notionally."

2. Learned counsel for the petitioner submits that vide

impugned order dated 06.12.2023 (Annexure-20) the petitioner

has been denied benefits of seniority and promotions and instead

of the year 2013, benefits have been given to the petitioner w.e.f.

05.04.2017 i.e. the date of joining of the petitioner. He further

submits that a similar controversy (SBCWP No.16922/2019 :

Mukesh Kumar Sharma & Ors. v. The State of Rajasthan & Ors.)

has been laid to rest by the Coordinate Bench of this Court at

Jaipur Bench, Jaipur vide Judgment dated 06.05.2022. Relevant

portion of the said judgment reads as infra:-

"xxxx

12. In view of the discussion made here-in-above, this writ petition filed by the petitioners deserves to be allowed for the reasons; firstly, the petitioners were given appointment in compliance of the judgment passed by the Division Bench of this Court in the matter of Saurabh Kumar Kothari (supra) in which liberty was granted to the respondents to terminate services of ineligible persons, which although has not been done by the respondents and such persons are still working in the Department, that too over & above to the petitioners who are higher in the merit; secondly, in view of Rule 37 of the Rules of 1999 interse seniority shall follow the order in the list prepared under Rule 28 & 29 of the Rules, 1999 respectively and admittedly, the respondents have prepared the fresh select list of the selected candidates in compliance of the judgment passed by the Division Bench of this court in the matter of Saurabh Kumar Kothari (supra); thirdly the judgment in the matter of Saurabh Kumar Kothari (supra) was passed by the Division Bench of this Court on 03.02.2016 and it is not the case of the respondents that the said judgment ever became subject matter of challenge before the Hon'ble Supreme Court, meaning thereby the said judgment has already attained finality, then respondents were duty bound to obey and comply the

[2025:RJ-JD:38001] (3 of 3) [CW-828/2024]

directions contained in the judgment passed in the matter of Saurabh Kumar Kothari (supra) in letter and spirit but on the contrary the respondents kept the matter pending for grant of seniority & notional benefits as per Rules for more than five years with them and; lastly, the petitioners have participated in the same selection process and their appointment got delayed due to negligence of the respondents, therefore, the petitioners are entitled for the benefits of notional fixation i.e. seniority, promotion & pay scale etc. from the date when persons were appointed in the same selection process.

13. In that view of the matter, this writ petition is allowed. The respondents are directed to give notional benefits like seniority and promotion to the petitioners from the date when the less meritorious persons were given appointment by the respondents in pursuance to the advertisement dated 17.05.2011. All the pending applications stand disposed of."

3. Learned counsel representing the respondent-State is not in

a position to refute that the controversy is identical to the case of

Mukesh Kumar Sharma (supra) and therefore, the matter may be

allowed in same terms.

4. Thus, in view of the above facts and circumstances and

taking into consideration the submissions made by learned

counsel for the parties, the instant writ petition is allowed in the

same terms as in the case of Mukesh Kumar Sharma (supra) while

also quashing the impugned order dated 06.12.2023 (Annexure-

20) with the direction to the respondents to give notional benefits

like seniority and promotion to the petitioner from the date when

the less meritorious persons were given appointment by the

respondents pursuant to the advertisement dated 17.05.2011

(Annexure-2).

5. Stay application as well as all pending application(s), if any,

stand disposed of accordingly.

(DR. NUPUR BHATI),J

190-/Devesh/-

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter