Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sunil Kumar Tiwari vs State Of Rajasthan
2025 Latest Caselaw 17296 Raj

Citation : 2025 Latest Caselaw 17296 Raj
Judgement Date : 19 December, 2025

[Cites 3, Cited by 0]

Rajasthan High Court - Jodhpur

Sunil Kumar Tiwari vs State Of Rajasthan on 19 December, 2025

Author: Pushpendra Singh Bhati
Bench: Pushpendra Singh Bhati
[2025:RJ-JD:54050-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                   D.B. Spl. Appl. Writ No. 1007/2022

Kailash Chandra Sharma S/o Shri Udailal Sharma, Aged About
60 Years, Resident Of Village And Post Pansal, Via Pur, Tehsil And
District Bhilwara.
                                                                       ----Appellant
                                       Versus
1.       State Of Rajasthan, Through The Secretary To The
         Government, Rural Development And Panchayati Raj
         Department,        Government            Of     Rajasthan,     Secretariat,
         Jaipur.
2.       Chief Executive Officer, Zila Parishad Bhilwara.
3.       Development Officer, Panchayat Samiti Mandal, District
         Bhilwara.
                                                                    ----Respondents
                                 Connected With
                   D.B. Spl. Appl. Writ No. 1039/2022
Islam Khan S/o Shri Abdul Sattar Khan Pathan, Aged About 61
Years, Resident Of Rituraj Colony, Ajmer Circle, Mandal, District
Bhilwara.
                                                                       ----Appellant
                                       Versus
1.       State Of Rajasthan, Through The Secretary To The
         Government, Rural Development And Panchayati Raj
         Department,        Government            Of     Rajasthan,     Secretariat,
         Jaipur.
2.       Chief Executive Officer, Zila Parishad Bhilwara.
3.       Development Officer, Panchayat Samiti Mandal, District
         Bhilwara.
                                                                    ----Respondents
                   D.B. Spl. Appl. Writ No. 1046/2022
Sunil Kumar Tiwari S/o Shri Prakash Chand Tiwari, Aged About
64 Years, Resident Of Sunaro Ka Mandir, Junawas, Bhilwara.
                                                                       ----Appellant
                                       Versus
1.       State Of Rajasthan, Through The Secretary To The


                         (Uploaded on 19/12/2025 at 02:23:03 PM)
                        (Downloaded on 19/12/2025 at 08:41:25 PM)
 [2025:RJ-JD:54050-DB]                    (2 of 10)                         [SAW-1007/2022]


         Government, Rural Development And Panchayati Raj
         Department,          Government             Of    Rajasthan,       Secretariat,
         Jaipur.
2.       Chief Executive Magistrate, Zila Parishad Bhilwara.
3.       Development Officer, Panchayat Samiti Mandal, District
         Bhilwara.
                                                                        ----Respondents
                   D.B. Spl. Appl. Writ No. 1068/2022
Gulam Rasool Bisayati S/o Late Shri Abdul Rehman, Aged About
67 Years, Resident Of Indra Colony, Mandal, District Bhilwara.
                                                                           ----Appellant
                                         Versus
1.       State Of Rajasthan, Through The Secretary To The
         Government, Rural Development And Panchayati Raj
         Department,          Government             Of    Rajasthan,       Secretariat,
         Jaipur
2.       Chief Executive Magistrate, Zila Parishad, Bhilwara.
3.       Development Officer, Panchayat Samiti Mandal, District
         Bhilwara.
                                                                        ----Respondents
                    D.B. Spl. Appl. Writ No. 736/2023
Jeev Singh Deora S/o Shri Karan Singh Ji, Aged About 58 Years,
By Caste Rajput, Resident Of Village Godana, Tehsil Sheoganj,
District Sirohi, At Present Working As Gram Vikas Adhikari,
Panchayat Samiti Sheoganj, District Sirohi (Rajasthan).
                                                                           ----Appellant
                                         Versus
1.       The State Of Rajasthan, Through The Principal Secretary
         To The Government, Rural Development And Panchayati
         Raj Department, Government Of Rajasthan, Secretariate,
         Jaipur (Raj.).
2.       The Chief Executive Officer, Zila Parishad Sirohi (Raj.).
3.       The      Block      Development             Officer,         Panchayat   Samiti
         Sheoganj, District Sirohi (Raj.).
                                                                        ----Respondents
                    D.B. Spl. Appl. Writ No. 321/2024


                           (Uploaded on 19/12/2025 at 02:23:03 PM)
                          (Downloaded on 19/12/2025 at 08:41:25 PM)
 [2025:RJ-JD:54050-DB]                  (3 of 10)                      [SAW-1007/2022]


1.       State Of Rajasthan, Through The Secretary To The
         Government, Rural Development And Panchayati Raj
         Department,        Government             Of    Rajasthan,    Secretariat,
         Jaipur.
2.       Chief Executive Magistrate, Zila Parishad, Bhilwara.
3.       Development Officer, Panchayat Samiti Mandal, District
         Bhilwara.
                                                                     ----Appellants
                                       Versus
Kailash Chandra Sharma S/o Shri Udailal Sharma, Aged About
56 Years, Resident Of Village And Post Pansal, Via Pru, Tehsil And
District Bhilwara.
                                                                    ----Respondent


For Appellant(s)             :     Mr. Mukesh Vyas,
                                   Mr. Bharat Singh Rathore
For Respondent(s)            :     Mr. I.R.Choudhary, AAG with
                                   Mr. Pawan Bharti



     HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

HON'BLE MR. JUSTICE ANUROOP SINGHI

Judgment

1. Date of conclusion of arguments 27.10.2025

2. Date on which judgment was reserved 27.10.2025

3. Whether the full judgment or only the operative part is pronounced: Full Judgment

4. Date of pronouncement 19.12.2025

Per Dr. Pushpendra Singh Bhati, J:

1. The present Special Appeals (Writs), filed under Rule 134 of

the Rajasthan High Court Rules, 1952, are directed against the

order dated 08.09.2022 passed by the learned Single Judge in

S.B. Civil Writ Petition No. 18942/2018 (Kailash Chandra Sharma

v. State of Rajasthan & Ors.). By the impugned order, while the

learned Single Judge directed that the service of the appellant be

(Uploaded on 19/12/2025 at 02:23:03 PM)

[2025:RJ-JD:54050-DB] (4 of 10) [SAW-1007/2022]

counted for the purpose of grant of selection grades from the date

he was declared semi-permanent in the Irrigation Department, the

claim for arrears and other consequential monetary benefits

arising therefrom was declined.

1.1. Since all the instant appeals emanate from a common

controversy, albeit with marginal variations in individual factual

matrices, this Court deems it appropriate, for the purposes of

analogous adjudication, to treat D.B. Special Appeal (Writ) No.

1007/2022 (Kailash Chandra Sharma v. State of Rajasthan & Ors.)

as the lead case. Accordingly, the prayer clauses, factual

background, and legal submissions are being adverted to from the

said appeal. The rival submissions of the parties and the

observations recorded in this common judgment shall, unless

expressly stated otherwise, be read and understood with reference

to the facts of the lead case.

2. The brief facts of the case are that the appellant/writ

petitioner was initially appointed on the post of Munshi on a

temporary basis under the Work Charge Service Rules, 1964 in the

Irrigation Department on 01.02.1985. Upon completion of two

years of service, vide order dated 16.11.1987 issued by the

Executive Engineer, Irrigation Department, the appellant was

declared semi-permanent on the said post with effect from

01.02.1987.

2.1. Thereafter, the appellant was declared surplus and, pursuant

to a policy decision of the State Government, was absorbed on the

post of Gram Sevak-cum-Officiating Secretary in the Rural

(Uploaded on 19/12/2025 at 02:23:03 PM)

[2025:RJ-JD:54050-DB] (5 of 10) [SAW-1007/2022]

Development and Panchayati Raj Department. The order of

absorption expressly provided that such appointment would be on

an ad-hoc basis and that the appellant would be placed as junior-

most in the Panchayati Raj Department, without any claim to

seniority.

2.2. After completion of nine years of service in the Panchayati

Raj Department, the appellant was granted the first selection

grade, and upon completion of eighteen years of service, the

second selection grade was also granted. The grievance raised in

the writ petition was that the appellant was entitled to the grant of

selection grades by counting the service rendered by him in the

Irrigation Department, from the date of his initial appointment, in

terms of the notification dated 25.01.1992 governing surplus

employees, and that the denial of such benefit was illegal and

arbitrary.

2.3. The learned Single Judge allowed the writ petitions to the

extent of directing that the appellants' service be counted for

grant of selection grades from the date they were declared semi-

permanent in the Irrigation Department, but confined the relief to

notional fixation and consequential pensionary benefits, expressly

denying arrears and retrospective monetary benefits. The present

appeals are directed against this limited denial.

3. Mr. Mukesh Vyas and Mr. Bharat Singh Rathore, learned

counsel appearing for the appellant/writ petitioner submitted that

the impugned order dated 08.09.2022 is illegal, unjust and

unsustainable to the extent it denies arrears and consequential

(Uploaded on 19/12/2025 at 02:23:03 PM)

[2025:RJ-JD:54050-DB] (6 of 10) [SAW-1007/2022]

monetary benefits, despite allowing the benefit of selection grades

by counting the appellant's service from the date he was declared

semi-permanent in the Irrigation Department.

3.1. Learned counsel submitted that the learned Single Judge

erred in denying arrears solely on the ground that the first

selection grade had been granted to the appellant in the year

1999 and that the writ petition was filed in the year 2018. It was

urged that the appellant was not challenging the grant of selection

grade itself, but was seeking correct fixation of pay by counting

eligible past service, which was wrongly excluded.

3.2. Learned counsel submitted that once the learned Single

Judge held that declaration of semi-permanent status amounted

to regularisation of service and directed that such service be

counted for grant of selection grades, denial of consequential

monetary benefits is legally impermissible. It was contended that

grant of selection grade necessarily carries financial

consequences, and restricting the relief to notional fixation

renders the relief illusory.

3.3. Learned counsel submitted that the claim raised by the

appellant was based on a continuing cause of action, as incorrect

pay fixation has recurring civil consequences affecting salary and

pension. Therefore, the claim could not have been rejected on the

ground of delay or laches.

3.4. Learned counsel submitted that under the notification dated

25.01.1992 governing surplus employees, selection grades are

required to be granted on completion of 9, 18 and 27 years of

(Uploaded on 19/12/2025 at 02:23:03 PM)

[2025:RJ-JD:54050-DB] (7 of 10) [SAW-1007/2022]

qualifying service by counting past service, and that denial of

arrears to the appellant for no fault on his part, despite

recognition of his entitlement, is arbitrary and discriminatory.

4. Mr. I.R. Choudhary, AAG assisted by Mr. Pawan Bharti,

learned counsel appearing on behalf of the respondents submitted

that the impugned order dated 08.09.2022 does not suffer from

any illegality or perversity and has been passed after due

consideration of the facts and applicable law. It was contended

that the learned Single Judge rightly balanced equities by granting

notional fixation while declining arrears and consequential

monetary benefits.

4.1. Learned counsel submitted that the writ petition was filed

after an inordinate and unexplained delay of nearly two decades,

inasmuch as the first selection grade was granted to the appellant

in the year 1999, whereas the writ petition was instituted only in

the year 2018. It was urged that such belated claims relating to

pay fixation cannot be entertained as a matter of right.

4.2. Learned counsel submitted that the appellant had accepted

the grant of selection grades and the pay fixation made

thereunder without demur for several years, and therefore, is

estopped from seeking retrospective monetary benefits. It was

contended that reopening settled pay matters after a long lapse of

time would disturb administrative and financial finality.

4.3. Learned counsel submitted that the relief granted by the

learned Single Judge strikes a just balance between the competing

equities by protecting the appellant's pensionary interests, while

(Uploaded on 19/12/2025 at 02:23:03 PM)

[2025:RJ-JD:54050-DB] (8 of 10) [SAW-1007/2022]

simultaneously safeguarding the State from reopening settled

financial liabilities after a considerable lapse of time.

5. Heard learned counsel for the parties, as well as perused the

record of the case.

6. This Court observes that the controversy in the present

Special Appeals is confined to the limited question whether the

appellants, after having secured revision of selection grades by

counting their service from the date of declaration of semi-

permanent status, are entitled to arrears and other retrospective

monetary benefits which have been declined by the learned Single

Judge.

7. This Court observes that the learned Single Judge has

correctly interpreted Proviso 3 to Clause 3 of the notification dated

25.01.1992, read in light of the law laid down by the Hon'ble

Supreme Court in State of Rajasthan v. Jagdish Narain

Chaturvedi, (2009) 12 SCC 49 and State of Haryana v. Sita

Ram & Ors., (2013) 16 SCC 677 and has rightly held that

declaration of semi-permanent status amounts to regularisation of

service for the purposes of grant of selection grades.

7.1. This Court observes that the conclusion that qualifying

service for selection grades is to be reckoned from the date of

such regularisation, and not from the date of absorption in the

Panchayati Raj Department, is in consonance with the statutory

scheme and does not suffer from any legal infirmity.

8. This Court further observes that the absorption of the

appellants in the Panchayati Raj Department was subject to

(Uploaded on 19/12/2025 at 02:23:03 PM)

[2025:RJ-JD:54050-DB] (9 of 10) [SAW-1007/2022]

express conditions of ad-hoc appointment, placement as junior-

most, and denial of seniority, which clearly negate any vested

right to claim retrospective financial parity in the absorbed cadre.

8.1. This Court further observes that having upheld the

substantive entitlement of the appellants, the learned Single

Judge proceeded to mould the relief by exercising judicial

discretion, confining the benefit to notional fixation and

consequential pensionary advantages, while declining arrears and

retrospective monetary benefits.

8.2. This Court observes that such restriction on relief is justified

in view of the admitted and undisputed fact that the first selection

grades were granted to the appellants in the years 1998-1999,

whereas the writ petitions were instituted only in the year 2018,

after an inordinate and unexplained delay.

9. This Court also observes that although the writ petitions

were entertained on the principle of recurring cause of action

affecting pensionary benefits, such indulgence cannot be extended

to reopen long-settled pay matters by granting arrears for past

periods, particularly when the appellants had accepted the

existing pay fixation without protest for several years.

10. This Court further observes that the appellants have failed to

establish any case of discrimination or parity with similarly

situated employees who were granted arrears despite comparable

delay, and in the absence of such pleading or proof, the claim for

retrospective monetary benefits lacks constitutional foundation.

(Uploaded on 19/12/2025 at 02:23:03 PM)

[2025:RJ-JD:54050-DB] (10 of 10) [SAW-1007/2022]

11. This Court observes that reopening settled pay structures

after decades would have serious administrative and fiscal

ramifications, and the learned Single Judge has rightly balanced

individual equity with institutional discipline while shaping the

relief.

12. This Court observes that the discretion exercised by the

learned Single Judge is neither arbitrary nor perverse, but is

grounded in settled principles governing delay, laches,

acquiescence, and equitable relief under writ jurisdiction.

13. This Court observes that the present appeals essentially seek

re-appreciation of a reasoned exercise of judicial discretion, which

is impermissible within the limited scope of appellate interference

under Rule 134 of the Rajasthan High Court Rules, 1952.

13.1.This Court finds no infirmity in the order dated 08.09.2022

passed by the learned Single Judge. No case for interference

within the limited scope of appellate jurisdiction is made out.

14. Consequently, the instant Special Appeals are dismissed.

14.1.Pending applications, if any, also stand disposed of.

(ANUROOP SINGHI),J (PUSHPENDRA SINGH BHATI),J

135-SKant/-

(Uploaded on 19/12/2025 at 02:23:03 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