Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pravina vs The State Of Rajasthan ...
2025 Latest Caselaw 6126 Raj

Citation : 2025 Latest Caselaw 6126 Raj
Judgement Date : 11 August, 2025

Rajasthan High Court - Jodhpur

Pravina vs The State Of Rajasthan ... on 11 August, 2025

Author: Rekha Borana
Bench: Rekha Borana
[2025:RJ-JD:35594]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Civil Writ Petition No. 15044/2025

Pravina D/o Rajkumar, Aged About 24 Years, R/o Bajawa Sooro
Ka, Chirawa, Jhunjhunu, At Present Working At Government
College Udaipurwati, Jhunjhunu (Raj). Assistant Professor -
English Literature.
                                                                       ----Petitioner
                                      Versus
1.       The State Of Rajasthan, Through The Principal Secretary,
         Department        Of      Higher        And       Technical        Education,
         Secretariat Jaipur, Rajasthan.
2.       The       Commissioner,          Commissionerate              Of      College
         Education, Block-4, Shiksha Sankul, Jln Marg, Jaipur,
         Rajasthan.
3.       Finance Department, Through The Principal Secretary, 1St
         Floor, Main Building, Government Secretariat, Jaipur,
         Rajasthan.
4.       Principal, Government College Udaipurwati, Jhunjhunu
         (Raj.).
5.       Principal,   Shri       Radheshyam          R.    Morarka     Government
         College, Jhunjhunu (Raj).
6.       Principal And Nodal Officer, Seth Sri Kedarnath Modi
         Government College Guda, Jhunjhunu (Raj.).
                                                                   ----Respondents


For Petitioner(s)            :    Mr. Sanwar Lal Manda for
                                  Mr. Ramniwas Choudhary
For Respondent(s)            :    Mr. Devesh Mehra for
                                  Mr. Praveen Khandelwal, AAG



               HON'BLE MS. JUSTICE REKHA BORANA

Order

11/08/2025

1. The present petition has been filed laying a challenge to

advertisement dated 01.07.2025 (Annexure-3) for the recruitment

of Guest Faculty.

[2025:RJ-JD:35594] (2 of 3) [CW-15044/2025]

2. At the very inception, counsel for the petitioner submits that

the issue rests covered by the judgment passed by a Co-ordinate

Bench of this Court at Jaipur in Ram Chaturvedi & Ors. Vs.

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

No.1474/2023 (decided on 28.08.2023).

3. The judgment of Ram Chaturvedi (supra) was further

assailed by the respondents before the Division Bench of this

Court at Jaipur by way of a special appeal being D.B. Special

Appeal Writ No.903/2023; State of Rajasthan Vs. Ram

Chaturvedi and other connected matters wherein vide order

dated 17.10.2024, following interim order was passed:

"After hearing learned counsel for the parties, we are inclined to stay the effect and operation of the direction contained in Para11 of the impugned order only to the extent that the benefit of re-engagement by preferential treatment will not be available to those who were earlier discontinued as Guest Faculty and were not working as Guest Faculty when the occasion arise for re-engagement and that this preferential treatment would be available only in the matter of engagement of Guest Faculty in the Institution wherein they have been engaged and actually working and not in any other Institution. Rest of directions will remain operative."

4. Learned counsel appearing for the respondents is not in a

position to refute the above submissions.

5. In view of the above ratio, the present writ petition is

disposed of with a permission to the petitioner to file an

application to participate in the fresh recruitment process sought

to be initiated vide advertisement dated 01.07.2025

(Annexure-3).

[2025:RJ-JD:35594] (3 of 3) [CW-15044/2025]

6. On the said application being filed, the respondents shall be

under an obligation to consider the candidature of the petitioners,

keeping into consideration their appointment as Guest Faculty in

the previous session and further, the guidelines as issued in Ram

Chaturvedi (supra).

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

disposed of.

(REKHA BORANA),J 7-Devanshi/-

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter