Citation : 2025 Latest Caselaw 16990 Raj
Judgement Date : 16 December, 2025
[2025:RJ-JD:54169]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 21701/2025
Chhagan Lal Bhati S/o Shri Dova Ram Bhati, Aged About 57
Years, R/o Shiv Nagar, Parshuram Road, Sadri, Tehsil Desuri,
District Pali (Raj.).
----Petitioner
Versus
1. The State Of Rajasthan, Through The Principal Secretary,
Secondary Education, Govt. Of Rajasthan, Secretariat,
Jaipur.
2. The Director, Secondary Education, Directorate Of
Education, Rajasthan, Bikaner.
3. The Rajasthan Civil Services Appellate Tribunal, Through
The Registrar, Rajasthan Civil Services Appellate Tribunal,
Jodhpur.
4. Mr. Neelkamal Singh Ranawat, Executive Officer, Municipal
Council, Sadri, District Pali.
5. Shri Meetha Lal Borana, Principal, Devichand Mayachand
Borlaiwala Govt. Senior Secondary School Sadri, District
Pali.
----Respondents
For Petitioner(s) : Mr. R.S. Saluja.
For Respondent(s) :
HON'BLE MR. JUSTICE MUNNURI LAXMAN
Order
16/12/2025
1. The present writ petition has been filed challenging the
transfer order dated 22.09.2025 (Annex.-5).
2. The grounds on which the present writ petition has been filed
are that the petitioner attributed certain malafides against
respondent-Authority on the fact that the petitioner allegedly
refused a permission sought by individuals for burning the (Uploaded on 16/12/2025 at 05:32:31 PM)
[2025:RJ-JD:54169] (2 of 3) [CW-21701/2025]
effigy of Ravan and there was no independent decision by
the Transferring Authority keeping in view of the
'Administrative Exigency'.
3. The second ground for challenge is that the petitioner's wife
is also working as a Senior Nursing Officer in the State
Government and as per the transfer policies and executive
instructions, spouse case has to be treated as a special case
while effecting transfer order and such a special
consideration required to be made by the respondents, which
has not been done.
4. Dealing with the malafides, the petitioner has not made the
Director of the Department as a party-in person and as per
the law laid down in various judgments that whenever
malafides are attributed to the authorities, which are
exercises the powers, the said authority required to be made
a party and the necessary pleadings to that effect required
to be pleaded.
5. In the present case, the Transferring Authority, against
whom the malafides have been attributed, has not been
made a party in personal capacity, therefore, such a ground
is untenable.
6. 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
(Uploaded on 16/12/2025 at 05:32:31 PM)
[2025:RJ-JD:54169] (3 of 3) [CW-21701/2025]
connected matters, decided on 16.10.2025. The operative
portion of this judgment reads as under:-
"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."
7. The present case of the petitioner is falling under Clause-(iii)
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).
8. Pending applications, if any, stand disposed of.
(MUNNURI LAXMAN),J 305-PKS/-
(Uploaded on 16/12/2025 at 05:32:31 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!