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

Abhay Kumar Sharma vs State Of Rajasthan (2025:Rj-Jd:35615)
2025 Latest Caselaw 6102 Raj

Citation : 2025 Latest Caselaw 6102 Raj
Judgement Date : 11 August, 2025

Rajasthan High Court - Jodhpur

Abhay Kumar Sharma vs State Of Rajasthan (2025:Rj-Jd:35615) on 11 August, 2025

[2025:RJ-JD:35615]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Civil Writ Petition No. 14977/2025

Abhay Kumar Sharma S/o Mahesh Chandra Sharma, Aged About
57 Years, R/o M. No 2, Madhav Nagar, Chitrakoot Nagar, Behind
Mahila Ashram College, Bhilwara, Rajasthan.
                                                                    ----Petitioner
                                    Versus
1.       State Of Rajasthan, Through Principal Secretary, School
         Education Department, Govt. Of Rajasthan, Secretariat,
         Jaipur.
2.       The Director, Secondary Education, Rajasthan, Bikaner.
3.       The Principle, Shri Tejsingh Government Senior Secondary
         School, Peepli Block, Suvana, Bhilwara, Rajasthan.
                                                                 ----Respondents


For Petitioner(s)         :     Mr. Shivatma Kumar Tank (through
                                VC)
For Respondent(s)         :     Mr. N.K. Mehta, Dy.GC


            HON'BLE MR. JUSTICE MUNNURI LAXMAN

Order

11/08/2025

1. Learned counsel for the petitioner submits that although the

posting/transfer order dated 12.04.2025 (Annex.2) has been

challenged in the present petition vide which the petitioner was

transferred after being promoted from Senior Teacher to Lecturer,

but he is now ready to forego his promotion.

2. Counsel submits that the petitioner may be permitted to

forego his promotion in light of the judgment delivered by this

Court in a bunch of writ petitions led by Smt. Verma Lata

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

No.8761/2025 (decided on 26.05.2025) & other connected

matters.

[2025:RJ-JD:35615] (2 of 4) [CW-14977/2025]

3. Learned counsel Mr. N.K. Mehta, Dy.G.C. appearing for

respondent Department raises an objection to the above

submission and submits that the petitioner had never opted to

forego his promotion and the present writ petition has also been

filed challenging the transfer order only. Hence, he cannot be

permitted at this stage to forego his promotion.

4. After hearing the counsels, this Court is of the opinion that

as this Court has already taken a view in Smt. Verma Lata

(supra) to the effect that any incumbent who after having been

provided the place of posting, joined in pursuance to the same,

would also be entitled to move an application in writing in terms of

Direction No. (i) and the consequences shall follow, the present

petitioner too deserve the same treatment.

5. In Smt. Verma Lata (supra), this Court while disposing of

the writ petitions directed as under:

"44. The writ petitions are therefore, disposed of with

the following directions:

(i) The petitioners shall be at liberty to file an application

in writing, exercising their option to forego the

promotion, within a period of 15 days from now.

(ii) The application shall be filed in writing clearly

indicating the option to forego the promotion. The

consequences of the said exercise of option, in terms of

Rule 33 of the Rules of 2021, would follow.

(iii) The petitioners shall, along with their application,

be under an obligation to file a specific undertaking to

the effect that they would be governed by Rule 33 of the

[2025:RJ-JD:35615] (3 of 4) [CW-14977/2025]

Rules of 2021 and would not raise any grievance qua the

same, in future.

(iv) The petitioners shall also be under an obligation to

file a specific undertaking to the effect that they will not

claim any monetary or other benefit of the promotional

post on which they had joined in pursuance to order

dated 17.12.2024.

(v) The petitioners shall further undertake that any

benefit, if any, availed by them because of their joining

on the promotional post, shall be refunded back by them

whenever called upon to do so by the respondents-

Authorities.

(vi) The decision on the applications as filed by the

petitioners would be taken by the competent Authority

positively within a period of four weeks of filing of the

applications.

(vii) Till the applications as filed by the petitioners are

decided, the petitioners shall continue on their present

place of posting deeming them to be working on the post

of 'Sr. Teacher', as they were working before being

promoted.

(viii) Those petitioners who have been relieved after the

orders of posting been passed, would also be entitled to

file an application in writing to forego their promotion

and the said applications shall also be decided in terms

of the above directions. The said petitioners shall, till the

date their application is decided, be entitled to be

reverted back to their original place of posting i.e. on the

[2025:RJ-JD:35615] (4 of 4) [CW-14977/2025]

post which they were working before being promoted.

Needless to observe that they would be reverted only if

the said seat is vacant as of date.

ix) Those petitioners who, after having been provided

the place of posting, joined in pursuance to the same,

would also be entitled to move an application in writing

in terms of direction No.1 and the consequences shall

follow."

6. In view of the above, the present writ petition is disposed

of in the same terms and directions as passed in the case of Smt.

Verma Lata (supra).

7. Stay petition and pending applications, if any, stand disposed

of.

(MUNNURI LAXMAN),J 155-Dharmendra Rakhecha/-

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