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

Jodhpur Municipal Corporation vs Sharda (2025:Rj-Jd:53068-Db)
2025 Latest Caselaw 16398 Raj

Citation : 2025 Latest Caselaw 16398 Raj
Judgement Date : 8 December, 2025

[Cites 2, Cited by 0]

Rajasthan High Court - Jodhpur

Jodhpur Municipal Corporation vs Sharda (2025:Rj-Jd:53068-Db) on 8 December, 2025

[2025:RJ-JD:53068-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                   D.B. Spl. Appl. Writ No. 428/2020

Jodhpur      Municipal         Corporation,            Jodhpur,      Through     Its
Commissioner.
                                                                       ----Appellant
                                       Versus
1.       Tulchhi Ram S/o Shri Hari Ram, Aged About 27 Years,
         Resident Of Nokha Chandawata, Nagaur.
2.       State Of Rajasthan, Through The Principal Secretary,
         Department Of Local Self Government, Government Of
         Rajasthan, Secretariat, Jaipur.
                                                                    ----Respondents
                                 Connected With
                   D.B. Spl. Appl. Writ No. 371/2020
Jodhpur      Municipal         Corporation,            Jodhpur,      Through     Its
Commissioner.
                                                                       ----Appellant
                                       Versus
1.       Madan Lal S/o Shri Bansi Lal, Aged About 44 Years,
         Resident Of 91, Sarvodaya Nagar, Pali, Rajasthan.
2.       State Of Rajsthan, Through The Secretary Department,
         Local Self Government Of Secretariat, Jaipur.
                                                                    ----Respondents
                   D.B. Spl. Appl. Writ No. 407/2020
Jodhpur      Municipal         Corporation,            Jodhpur       Through     Its
Commissioner.
                                                                       ----Appellant
                                       Versus
1.       Sunil S/o Shri Kishan Lal, R/o Opposite Dca Gate, Rawat
         Nagar, Digadi Kallan, Jodhpur.
2.       State Of Rajasthan, Through The Secretary, Department
         Of Local Self Government, Government Of Rajasthan,
         Secretariat, Jaipur.
                                                                    ----Respondents




                         (Uploaded on 10/12/2025 at 02:59:19 PM)
                        (Downloaded on 10/12/2025 at 08:50:57 PM)
 [2025:RJ-JD:53068-DB]                   (2 of 8)                        [SAW-428/2020]


                    D.B. Spl. Appl. Writ No. 408/2020
Jodhpur      Municipal         Corporation,            Jodhpur       Through      Its
Commissioner.
                                                                       ----Appellant
                                       Versus
1.       Sanjay S/o Shri Babu Lal, B/c Mahtar (Sc), R/o Rai-Ka-
         Bagh, Harijan Basti, Jodhpur.
2.       State Of Rajasthan, Through The Principal Secretary,
         Department Of Local Self Government, Secretariat, Jaipur.
                                                                    ----Respondents
                    D.B. Spl. Appl. Writ No. 416/2020
Jodhpur Municipal Corporation, Through Its Commissioner.
                                                                       ----Appellant
                                       Versus
1.       Nirmala W/o Late Shri Dhanrmesh, Aged About 39 Years,
         Resident Of Harijan Basti, Rai Ka Bagh, Jodhpur.
2.       Madhu W/o Shri Vinod Kumar, R/o Ram Bagh Kaga,
         Harijan Coloney, Mahamandir, Jodhpur.
3.       Dinesh     Kumar        S/o      Shri     Ramswaroop,         R/o   Village
         Thanwala, Tehsil Riabadi, District Nagaur.
4.       Aarti W/o Shri Dinesh Kumar, R/o Village Thanwala, Tehsil
         Riabadi, District Nagaur.
5.       Indra W/o Shri Sagar Ram, R/o Harijano Ka Baas, Near
         Tanki, Jasnagar, District Nagaur.
6.       Neetu W/o Shri Rakesh, R/o Prithvipura, Rasala Road,
         Jodhpur.
7.       Sangeeta W/o Shri Dinesh, R/o Mahamandir, Shivpuri,
         Jodhpur.
8.       Meena W/o Late Shri Pradeep Kumar Teji, R/o Nawal
         Nagar, Near Geeta Bhawan, Sardarpura, Jodhpur.
9.       Baby W/o Shri Ganpat Java, R/o Rajeev Gandhi Colony,
         Pal Road, Jodhpur.
10.      Neni Bai W/o Late Shri Anand, R/o Shanti Nagar, Harijan
         Basti, Masuriya, Jodhpur.
11.      Rakesh S/o Shri Rameshwar Lal, Harijan Basti, Ward No.
         14, Merta Road, District Nagaur.


                         (Uploaded on 10/12/2025 at 02:59:19 PM)
                        (Downloaded on 10/12/2025 at 08:50:57 PM)
 [2025:RJ-JD:53068-DB]                   (3 of 8)                              [SAW-428/2020]


12.      Asha W/o Shri Setharam, R/o Village Bhawad, District
         Jodhpur.
13.      Sharda W/o Late Shri Ramesh, R/o Behind Youth Hostel,
         Ratanada, Jodhpur.
14.      Shyamlal W/o Shri Banshilal, R/o Harijano Ka Baas,
         Nandadi, Jodhpur.
15.      Manju      W/o     Shri      Bagadram,           R/o       Harisingh,       Tehsil
         Bhopalgarh, District Jodhpur.
16.      Somati W/o Shri Madhuram, R/o Village Balesar Satta,
         District Jodhpur.
17.      Archana Arya W/o Shri Vikash Arya, R/o 5/185, Sanjay C
         Coloney, Pratap Nagar, Jodhpur.
18.      Asha W/o Late Shri Nageshwar,, R/o Behind Mahesh
         Hostel, Pancholiya Nadi, Jodhpur.
19.      State    Of      Rajasthan,         Through          Principal        Secretary,
         Department Of Local Self Government, Government Of
         Rajasthan, Secretariat, Jaipur.
                                                                      ----Respondents
                    D.B. Spl. Appl. Writ No. 424/2020
1.       Jodhpur Municipal            Corporation, Jodhpur Through Its
         Commissioner.
2.       The     Commissioner,           Jodhpur         Municipal           Corporation,
         Jodhpur.
                                                                            ----Appellants
                                       Versus
1.       Ashok S/o Shri Madan Lal, B/c Mehtar, R/o Narayanpura
         Colony,gotan, Tehsil Merta, District Nagaur (Raj.).
2.       State Of Rajasthan Through The Director Cum Joint
         Secretary,       Department           Of     Local         Self,     Secretariat,
         Rajasthan, Jaipur.
                                                                      ----Respondents
                    D.B. Spl. Appl. Writ No. 438/2020
Jodhpur        Municipal        Corporation,           Jodhpur,             Though      Its
Commissioner.
                                                                             ----Appellant
                                       Versus


                         (Uploaded on 10/12/2025 at 02:59:19 PM)
                        (Downloaded on 10/12/2025 at 08:50:57 PM)
 [2025:RJ-JD:53068-DB]                    (4 of 8)                         [SAW-428/2020]


1.       Smt. Neeta W/o Om Prakash, Resident Of Chhoti Bheel
         Basti, Chandpole, Jodhpur.
2.       State Of Rajasthan, Through The Principal Secretary,
         Department Of Local Self Government, Government Of
         Rajasthan, Jaipur.
                                                                     ----Respondents
                    D.B. Spl. Appl. Writ No. 442/2020
Jodhpur      Municipal          Corporation,            Jodhpur        Through      Its
Commissioner.
                                                                         ----Appellant
                                        Versus
1.       Kalawati       Kanojiya       W/o      Shri      Rakesh       Kanojiya,   R/o
         Panchbatti, Nehru Colony, Jodhpur.
2.       State Of Rajasthan, Through The Principal Secretary,
         Department Of Local Self Government.
                                                                     ----Respondents
                    D.B. Spl. Appl. Writ No. 443/2020
Jodhpur      Municipal          Corporation,            Jodhpur,       Through      Its
Commissioner. (Appellant).
                                                                         ----Appellant
                                        Versus
1.       Smt.    Ghevanri         W/o      Shri      Jetha      Ram,    Resident    Of
         103,harijanon Ka Bas, Artiya Kalan, Jodhpur.
2.       State Of Rajasthan, Through The Secretary, Department
         Of Local Self Government, Government Of Rajasthan,
         Secretariat, Jaipur.
                                                                     ----Respondents
                    D.B. Spl. Appl. Writ No. 445/2020
Jodhpur      Municipal          Corporation,            Jodhpur        Through      Its
Commissioner.
                                                                         ----Appellant
                                        Versus
1.       Meenakshi Kanwar W/o Dalpat Singh, By Caste Ravna
         Rajput, R/o Mohan Niwas, Lodhon Ka Chowk, First B
         Road, Jodhpur, Rajasthan.
2.       State Of Rajasthan, Through The Principal Secretary,


                          (Uploaded on 10/12/2025 at 02:59:19 PM)
                         (Downloaded on 10/12/2025 at 08:50:58 PM)
 [2025:RJ-JD:53068-DB]                   (5 of 8)                        [SAW-428/2020]


         Department Of Local Self Government, Government Of
         Rajasthan, Secretariat, Jaipur.
                                                                    ----Respondents
                   D.B. Spl. Appl. Writ No. 467/2020
Jodhpur      Municipal         Corporation,            Jodhpur,      Through      Its
Commissioner.
                                                                       ----Appellant
                                       Versus
1.       Smt. Rekha Devi W/o Kishore, By Caste Harijan (Mehtar),
         R/o Rajendra Prasad Colony, Jaisalmer (Raj.).
2.       State Of Rajasthan, Through The Secretary, Department
         Of Local Self Government, Government Of Rajasthan,
         Secretariat, Jaipur.
                                                                    ----Respondents
                   D.B. Spl. Appl. Writ No. 469/2020
Jodhpur Municipal Corp., Jodhpur Through Its Commissioner.
                                                                       ----Appellant
                                       Versus
1.       Smt. Manjusha W/o Shri Rajendra, R/o Sanjay Gandhi
         Colony, Pratap Nagar, Jodhpur.
2.       State Of Rajasthan, Through The Principal Secretary,
         Department Of Local Self Government, Secretariat, Jaipur.
                                                                    ----Respondents
                   D.B. Spl. Appl. Writ No. 490/2020
Jodhpur      Municipal         Corporation,            Jodhpur       Through      Its
Commissioner.
                                                                       ----Appellant
                                       Versus
1.       Sharda W/o Shri Manoj, By Caste Mehtar (Valmiki),
         Resident Of Shiv Nagar, Bhadwasiya, Plot No. 73, Jodhpur,
         Rajasthan.
2.       State Of Rajasthan, Through The Secretary, Department
         Of Local Self Government, Government Of Rajasthan,
         Secretariat, Jaipur.
                                                                    ----Respondents



                         (Uploaded on 10/12/2025 at 02:59:19 PM)
                        (Downloaded on 10/12/2025 at 08:50:58 PM)
 [2025:RJ-JD:53068-DB]                   (6 of 8)                        [SAW-428/2020]


                   D.B. Spl. Appl. Writ No. 42/2021
Jodhpur Municipal Corp. Jodhpur, Through Its Commissioner.
                                                                       ----Appellant
                                       Versus
1.       Leela Devi W/o Shri Laala Ram, R/o Bheelo Ka Bas,
         Chamu, District Jodhpur.
2.       Smt. Baby W/o Shri Badri Lal, R/o Rai Ka Bagh, Harijan
         Basti, Jodhpur.
3.       Smt. Dhapu Devi W/o Shri Jagdish, R/o Bheel Basti,
         Sojati Gate, Jodhpur.
4.       Smt. Suman W/o Shri Moolchand, R/o Rai Ka Bagh,
         Harijan Basti, Jodhpur.
5.       Smt. Lata W/o Shri Rakesh, R/o Harijan Basti, Nagori
         Bera, Mandore, Jodhpur.
6.       Smt. Anita W/o Shri Sumer, R/o Barni Khurd, Tehsil
         Bhopalgarh, District Jodhpur.
7.       Smt Rajbala W/o Shri Prithikrishnan, R/o Tilak Nagar,
         Udai Mandir, Harijan Basti, Jodhpur.
8.       Smt. Sau W/o Late Shri Bhera Ram, R/o Vyapariyo Ka
         Mohalla, Rohat, District Pali.
9.       Smt. Sunita W/o Shri Sunil Pandit, R/o Ramdev Ji Gali,
         Umed Chowk, Jodhpur
10.      State Of Rajasthan, Through The Principal Secretary,
         Department Of Local Self Government, Government Of
         Rajasthan, Secretariat, Jaipur.
                                                                    ----Respondents
                   D.B. Spl. Appl. Writ No. 43/2021
Jodhpur      Municipal         Corporation,            Jodhpur       Through      Its
Commissioner.
                                                                       ----Appellant
                                       Versus
1.       Smt. Ganga W/o Shri Mukesh, Resident Of Street No. 6,
         Rajeev Gandhi Colony, Chandna Bhakar, Jodhpur.
2.       State Of Rajasthan, Through The Secretary, Department
         Of Local Self Government, Government Of Rajasthan,
         Secretariat, Jaipur.


                         (Uploaded on 10/12/2025 at 02:59:19 PM)
                        (Downloaded on 10/12/2025 at 08:50:58 PM)
 [2025:RJ-JD:53068-DB]                   (7 of 8)                          [SAW-428/2020]


                                                                    ----Respondents


For Appellant(s)             :     Mr. Sunniel Purohit.
For Respondent(s)            :     Mr. Lokesh Mathur, Mr. S.R. Pandit,
                                   Mr. Rishabh Tayal, Mr. Akshay Nagori,
                                   Mr. Awardan.



HON'BLE THE ACTING CHIEF JUSTICE MR. SANJEEV PRAKASH SHARMA
            HON'BLE MR. JUSTICE BALJINDER SINGH SANDHU

Order

08/12/2025

1. The issue raised in the present appeals is challenge to the

orders passed by the learned Single Judge on 08.07.2020,

19.08.2020, 26.08.2020, whereby the learned Single Judge has

set aside the termination orders of the respondents-writ

petitioners, passed by the appellants on the ground that they have

submitted false information with regard to number of their

children. It is stated that while the children born to the

respondents were more than two in number on the date of

advertisement and the rule required that one must not have more

than two children, the appointments would therefore have to be

set aside and the orders passed by the learned Single Judge,

therefore, ought to be interfered with by this Court.

2. During the course of arguments, it has been pointed out that

a Division Bench of this Court in the case of D.B. Civil Writ

Petition No.16572/2018 (Anita & Ors. Vs. State of

Rajasthan & Ors.) has set aside the rule requiring not more than

two children for appointment vide judgment and order dated 2nd

April, 2019. Once the Rule 9A of the Rajasthan Municipalities

(Safai Employees Service) Rules, 2012 has been declared ultra

(Uploaded on 10/12/2025 at 02:59:19 PM)

[2025:RJ-JD:53068-DB] (8 of 8) [SAW-428/2020]

vires, the concerned stipulation in the advertisement would also

be deemed to have been deleted. Any affidavit filed with regard

to the said stipulation, therefore, will have to be treated as having

become redundant.

3. A person, who has been appointed otherwise on merits,

would therefore not be treated to have committed misconduct for

the purpose of seeking appointment as the rule itself has been

held to be declared bad in law. Accordingly, the learned Single

Judge has proceeded to pass the orders setting aside the

termination orders.

4. We also notice that the learned Single Judge has relied on

the order passed by the Hon'ble Supreme Court in the case of

Avtar Singh Vs. Union of India & Ors. Reported in AIR 2016

SC 3598, which has also been later on reiterated in the case of

Ravindra Kumar Vs. State of U.P. reported in [(2024) 5 SCC

264].

5. Thus, any trivial information would not be a sufficient ground

for terminating the services of an employee. We also notice that

no departmental inquiry was conducted before terminating the

services of the respondents.

6. In these circumstances, we do not find any reason to

entertain these appeals and the orders passed by the learned

Single Judge are upheld.

7. The appeals are, accordingly, dismissed.

(BALJINDER SINGH SANDHU),J (SANJEEV PRAKASH SHARMA),ACJ

154-a.asopa/-

(Uploaded on 10/12/2025 at 02:59:19 PM)

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