Citation : 2025 Latest Caselaw 6751 Raj
Judgement Date : 7 February, 2025
[2025:RJ-JD:7769]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 3436/2025
1. Ghanshyam Kumari Meena W/o Shakti Singh Meena D/o
Jeevan Lal Meena, Aged About 46 Years, R/o Ward No. 1
Hingoriya, Post Bamotar, District Pratapgarh.
2. Premlata Meena W/o Ramesh Lal Meena D/o Jeevan Lal
Meena, Aged About 46 Years, R/o Village Ward No. 6
Kajili, Post Kheda, District Pratapgarh.
----Petitioners
Versus
1. State Of Rajasthan, Through Its Principal Secretary,
Department Of School Education, Government
Secretariat, Rajasthan, Jaipur.
2. Director, Elementary Education, Rajasthan, Bikaner.
3. District Education Officer, Secondary Education,
Pratapgargh.
4. District Education Officer, Elementary Education,
Pratapgargh.
----Respondents
For Petitioner(s) : Mr. Sunil Choudhary
For Respondent(s) :
HON'BLE MR. JUSTICE ARUN MONGA
Order (Oral)
07/02/2025
1. Petitioners herein, inter-alia, seek directions to the
respondents to grant notional fixation, pay fixation, and seniority
from the date of appointment, as granted to their counterparts.
2. At the outset, it is submitted by the learned counsel for the
petitioners that the issue raised in the present writ petition is
covered an order dated 16.07.2014 passed by the Jaipur Bench of
this Court in S.B. Civil Writ Petition No. 7283/2014 : Manoj
[2025:RJ-JD:7769] (2 of 2) [CW-3436/2025]
Khandelwal & Ors. Vs. State of Rajasthan & Ors. He submits
that the petitioners are sanguine that, in case they are allowed to
file individual representations qua the grievance raised in the
present writ petition and the same is considered in light of the
aforesaid judgment, they will be meted out with favorable
treatment.
3. In view of the aforesaid, without commenting on the merits
of the case, the petition filed by the petitioners is disposed of with
a direction to the competent authority to decide the
representation (may file fresh, if not already filed) of the
petitioner, in accordance with law, keeping in view the
observations made in the case of Manoj Khandelwal (supra), as
expeditiously as possible.
4. Pending application(s), if any, stand disposed of.
(ARUN MONGA),J 26-DhananjayS/Rmathur/-
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!