Citation : 2025 Latest Caselaw 16952 Raj
Judgement Date : 16 December, 2025
[2025:RJ-JD:54263]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 23685/2025
Jagdish Prasad Jat S/o Hardev Jat, Aged About 57 Years,
Resident Of Rindalya Rampura, Block Todaraisingh, District Tonk,
Rajasthan.
----Petitioner
Versus
1. State Of Rajasthan, Through Its Principal Secretary,
Department Of Education, Government Secretariat,
Jaipur, Rajasthan.
2. Director, Secondary Education, Rajasthan Directorate Of
Secondary Education Bikaner, Rajasthan.
3. District Education Offcer (Secondary), Tonk, Rajasthan.
4. District Education Officer (Secondary), Banswara,
Rajasthan.
----Respondents
For Petitioner(s) : Mr. Bhupendra Singh Bhati.
For Respondent(s) :
HON'BLE MR. JUSTICE MUNNURI LAXMAN
Order
16/12/2025
1. Heard on final disposal.
2. The present writ petition has been filed challenging the
transfer order dated 23.11.2025 (Annex.-4).
3. The challenge is made on two grounds. The first ground is
that the said transfer is made at the instance of the
President of Ruling Political Party and not for any
'Administrative Exigency'. It means that the petitioner is
attributing malafides against the private party as well as the
Director, who transferred the petitioner.
(D.B. SAW/1867/2025 has been filed in this matter. Please refer the same for further orders) (Uploaded onon16/12/2025 (Downloaded 18/12/2025atat05:35:35 08:53:43PM) PM) [2025:RJ-JD:54263] (2 of 3) [CW-23685/2025]
4. The second ground is that the petitioner is due to retire
within two years. The executive instructions and transfer
policy require certain special considerations in respect of
persons who are due to retire within two years.
5. I have gone through the writ petition, wherein only
allegation is made against the President of certain Political
Party, who addressed the Letter (Annex.-3). The said letter
do not indicate whether the said letter was with the Ministry
and there is no acknowledgment of the said letter and the
transfer order do not refer the such letter and when the
malafides are attributed to the Transferring Authority, he
should to be made party-in person, which is not there.
6. The above background of the facts, the ground of malafides
is unsustainable and same is rejected.
7. The petitioner claims that the petitioner is due to retire
within two years and there are executive instructions and
transfer policies of the State Government, which enable the
Transferring Authority to give special consideration for such
kind of persons.
8. This Court has already considered the various judgments and
executive instructions issued by the State Government
dealing with the transfer of an employee in the case of
Sultan Singh Sahu vs. State of Rajasthan & Anr.: S.B.
Civil Writ Petition No. 18959/2025 and other
connected matters, decided on 16.10.2025. The operative
portion of this judgment reads as under:-
(D.B. SAW/1867/2025 has been filed in this matter. Please refer the same for further orders) (Uploaded onon16/12/2025 (Downloaded 18/12/2025atat05:35:35 08:53:43PM) PM) [2025:RJ-JD:54263] (3 of 3) [CW-23685/2025]
"31. In the result, all these writ petitions are disposed of as follows:-
(i) This Court is not inclined to interfere in the orders of transfer;
(ii) The liberty is to the petitioners who are claiming preferential rights either under the executive instructions/transfer policy or who are retiring within two years or persons suffering with disability to make representations. Such representations shall be filed only after joining in the transferred post.
Any such representations are filed, the same shall be considered within a month keeping in view the executive instructions/transfer policy vis-a-vis administrative needs.
(iii) Other petitioners who are claiming various preferential rights under the above executive instructions/transfer policy are given liberty to make a representation in the upcoming general transfers, if any. If any such representations are made, the respondent-authorities shall consider the same according to the policy as well as administrative needs."
9. The present case of the petitioner is falling under Clause-(ii)
of para-31 of the case of Sultan Singh Sahu (supra),
therefore, the present writ petition is disposed of in the same
terms as given in the case of Sultan Singh Sahu (supra).
10. Pending applications, if any, stand disposed of.
(MUNNURI LAXMAN),J 343-PKS/-
(D.B. SAW/1867/2025 has been filed in this matter. Please refer the same for further orders) (Uploaded onon16/12/2025 (Downloaded 18/12/2025atat05:35:35 08:53:43PM) PM)
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!