Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dr. Prahlad Sahai Yadav vs State Of Rajasthan (2025:Rj-Jd:9573)
2025 Latest Caselaw 7386 Raj

Citation : 2025 Latest Caselaw 7386 Raj
Judgement Date : 17 February, 2025

Rajasthan High Court - Jodhpur

Dr. Prahlad Sahai Yadav vs State Of Rajasthan (2025:Rj-Jd:9573) on 17 February, 2025

     HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                      JODHPUR
              S.B. Civil Writ Petition No. 10412/2017
Sohan Lal S/o Shri Banwari Lal, Resident Of Chak 17 Ml,
Pathanwala Tehsil And District Sri Ganganagar.
                                                                   ----Petitioner
                                   Versus

1.   State   Of    Rajasthan,        Through         District    Collector,   Sri
     Ganganagar.
2.   The Chief Executive Officer Zila Parishad, Sri Ganganagar.
3.   The Block Development Officer Panchayat Samiti, Suratgarh
     District Sri Ganganagar.
                                                                ----Respondents
                               Along With
             Bunch of Petitions as Per [APPENDIX 'A']



 For Petitioner(s) :
 Mr. C.S. Kotwani, Mr. Manish Patel, Mr. Harish Purohit, Mr.
 Shashank Sharma, Mr. Yashpal Khileree, Mr. Manjeet, Mr. Lokesh
 Mathur, Mr. Sanjay Raj Pandit, Mr. Hemant Kumar Joshi, Mr.
 Aishwarya Anand, Mr. R.S. Choudhary, Mr. J.S. Bhaleria, Mr.
 Deepak Pareek, Mr. Ripudaman Singh, Mr. Vikas Bijarnia, Mr.
 Suresh Charan, Mr. Devendra Sanwalot, Mr. Jhamak Lal Nagda,
 Mr. Rahul Vyas, Mr. S.K. Poonai, Mr. Govind Lal, Mr. Sandeep
 Kalwaniya (through VC), Mr. V.S. Bhawla, Mr. Suniel Purohit, Mr.
 Dinesh Ojha, Mr. Mr. Anil Bidan Halu, Mr. Ankur Mathur.
 For Respondent(s):
 Mr. Narendra Singh Rajpurohit, AAG with Mr. Yashraj Singh
 Kanawat, Mr. Mahaveer Bishnoi, AAG, Mr. Vaibhav Bang for Mr.
 N.K. Mehta, Dy.G.C., Mr. Kuldeep Vaishnav, Dy.G.C. with Mr.
 Deepak Vaishnav, Ms. Dolly jaiswal for Mr. MahendraVishnoi, Mr.
 Samir Shrimali, AGC, Mr. Lalit Pareek, Mr. Lalit Parihar, Mr. D.S.
 Sodha, Mr. J.K. Mishra, Mr. Akhilesh Rajpurohit, Mr. Surendra
 Singh Choudhary, Mr. Ritu Raj Singh Bhati, Mr. I.R. Choudhary,
 AAG, Mr. S.R. Paliwal, G.C., Mr. Kamlesh Kumar Sharma, Mr. B.L.
 Bhati, AAG, Mr. Sandeep Soni,

             HON'BLE MR. JUSTICE ARUN MONGA

Judgment(Oral) 17/02/2025

(2 of 5)

1. Vide instant common order, the entire bunch of petitions as

detailed in Appendix 'A' is being disposed of as common

controversy is involved therein.

2. Petitioners in the bunch of petitions, working as

teachers/doctors/engineers/other officers in different

departments, are assailing the respective orders vide which their

services have been put in a category, what is called 'Awaiting

Posting Orders' (APO). The individual facts of the cases are thus

not relevant for adjudication of the controversy herein.

3. Common grievance of the petitioners being, that by virtue of

respective impugned transfer orders of APO, as a bolt from blue,

work has been withdrawn from them without assigning/conveying

any reasons or if/where conveyed, the same are not tenable.

Apart therefrom, under the garb of making them APO, they are

being put to humiliation at their work place.

4. During pendency of the petitions, interim orders were

granted in favour of the petitioners staying the operation and

effect of the impugned APO orders. Said stay orders continue to

subsist in favor of the petitioners till date.

5. Posting/Transfers including awaiting posting orders (APO) are

a standard and integral aspect of government employment

conditions. Employees do not possess an inherent right to demand

continuation of their service at a specific location.

6. This court ordinarily refrains from intervening in transfer

matters, acknowledging administrative needs for employees to

fulfill their duties at assigned locations.

(3 of 5)

7. Given the sheer duration of the interim protection granted by

this court, its utility appears to have waned with efflux of time

coupled with the change of circumstances.

8. In the premise, the interim orders are made absolute with

liberty to the respondents to pass fresh posting orders in future, if

necessary due to administrative exigency. Vide a detailed order

and judgment of even date i.e. 17.02.2025 in another bunch of

petitions captioned as Ganraj Bishnoi Vs. State of Rajasthan &

Ors.: S.B. Civil Writ Petition No. 15366/2024, guidelines have

been framed for invocation of Rule 25 of Rajasthan Service Rules,

1951, under which the competent administrative authorities pass

orders to put an official in the category of APO. For the sake of

brevity, the reasons and discussions contained therein be also

read as part and parcel of the instant order. In case, fresh orders

are required to be passed, same shall be in accordance with law

as per the guidelines framed therein.

9. In the parting, it is made clear that granting liberty to pass

fresh orders is not to be construed as a direction of this Court to

necessarily pass fresh orders in case there is no such requirement

otherwise.

10. All the writ petitions stand disposed of as above.

11. All pending application (s) shall also stand disposed of.

(ARUN MONGA),J

Whether Fit for Reporting:- Yes / No

Jitender Rana - Sumit Sharma

(4 of 5)

Appendix 'A' Sr. Case No. Title / Post & Department Date of Reason No. APO

1. 10412/2017 Sohan Lal Vs. State (VDO) 17.08.2017 Due to Panchayati Raj Department irregularity

2. 11513/2017 SohanLal Vs. State (VDO) 05.09.2017 On Transfer of Panchayati Raj Department some other person.

3. 5779/2020 Udaibhan Yadav Vs. State 06.07.2020 Reason not (VDO) mentioned Panchayat Samiti

4. 5570/2022 Kirti Soni Vs. State (Excise 01.04.2022 Bad Inspector) Performance Excise Department

5. 2056/2023 Laxmi Narayan Kumhar Vs. 27.01.2023 Post not vacant State (Senior Assistant) Medical & Health

6. 2083/2023 Jai Singh Choudhary Vs. 16.01.2023 Due to State (Deputy DFO) Agitation of Forest Department Villagers

7. 2825/2023 Rajesh Vyas Vs. State (JEN) 31.01.2023 Reason not Rajasthan Urban Drinking mentioned Water Sewerage and Infrastructure Corporation Limited

8. 3408/2023 Vishnu Prasad Meena Vs. 01.03.2023 Reason not State (Deputy Registrar) mentioned Dept. Cooperative Society

9. 5975/2023 ChhaganlalKhatik Vs. State 20.04.2023 Reason not (Physical Education Teacher) mentioned Education Department

10. 8925/2023 DarshrathUdania Vs. State 30.06.2023 Reason not (Junior Draftsman) mentioned Mining Department

11. 8945/2023 Radha Meena Vs. State 27.06.2023 Due to surplus (ANM) Medical Department

12. 8969/2023 Lakma Ram Vs. State (VDO) 03.07.2023 Reason not Panchayati Raj Department mentioned

13. 9007/2023 Jai Vasudhra Bharti Vs. 22.06.2023 Due to surplus State (ANM) Medical Department

14. 9338/2023 Sunil Kumar Vs. State (VDO) 03.07.2023 Reason not Panchayati Raj Department mentioned

15. 9341/2023 Om Prakash Vs. State 07.07.2023 Misbehaviour (Manager) with Central Cooperative Bank, employees Nagaur

16. 9737/2023 Sugna Ram Vs. State (VDO) 14.07.2023 On complaint Panchayat Samiti

17. 10697/2023 MangilalSoni Vs. State 28.07.2024 Administrative (SMO) Reasons Medical Department

(5 of 5)

18. 19778/2023 Keerti Jain Vs. State 07.10.2023 Administrative (Supervisor Women Reason Empowerment) Department of Women and Child Development

19. 19810/2023 Gordhan Vs. State (Senior 19.12.2023 Due to long Assistant) absence on Medical & Health duty

20. 835/2024 Hussain Khan Vs. State 29.12.2023 Pendency of (Prabodhak) criminal case Dept. Education Department and on complaint of villagers

21. 984/2024 Saroj Vs. State (Nursing 29.12.2023 On complaint Officer) of villagers for Medical Department demanding money

22. 1568/2024 Bhawar Lal Jakhar Vs. State 19.01.2024 Reason not (VDO) mentioned Dept. Panchayat Samiti

23. 2661/2024 Dr. Dilip Choudhary Vs. State 19.02.2024 Administrative (BCMO) Exigency Medical Department

24. 3981/2024 Dr. PrahladSahai Yadav Vs. 29.02.2024 Reason not State (Veterinary Doctor) mentioned Animal Husbandry Department

25. 4287/2024 Ramkesh Meena Vs. State 01.03.2024 Reason not (VDO) mentioned Panchayati Raj Department

26. 4340/2024 Harshita Rao Vs. State 04.03.2024 Administrative (Medical Officer) Reasons & Medical Department Public Interest

27. 4953/2024 DhannaramMeghwal Vs. 14.03.2024 Administrative State (AEN) Reasons PHD Department

28. 5830/2024 Akleema Parveen Vs. State 23.02.2024 Reason not (Teacher Grade-II) mentioned Education Department

29. 7852/2024 Dr. Mukesh Vs. State 07.03.2024 Administrative (Doctor) Exigency Dept. Medical & Health

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter