Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Neeru Saini vs State And Ors
2025 Latest Caselaw 7882 Raj

Citation : 2025 Latest Caselaw 7882 Raj
Judgement Date : 25 February, 2025

Rajasthan High Court - Jodhpur

Neeru Saini vs State And Ors on 25 February, 2025

[2025:RJ-JD:11553]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                            JODHPUR
             S.B. Civil Writ Petition No. 6988/2015

Asad Sayeed son of Shri Sayeed Ahmad, aged about 38 years,
resident of H.No. 51/9, c/o Santokh Singh Dua, Near Kukli
General Store, Chataiganj, Ajmer.
                                                    ----Petitioner
                               Versus
1. State of Rajasthan through Secretary, Department of Ayurved
    and Indian Medicine, Jaipur.
2. Dr. Sarvpalli Radhakirshnan Rajasthan Ayurved University,
    Jodhpur through its Registrar.
                                                ----Respondents
                           Connected with
S.B. Civil Writ Petition Nos.6518/2015, 6611/2015, 7598/2015 &
                             7681/2015


For Petitioner(s)         :     Mr. G.R. Punia, Sr. Advocate assisted
                                by Mr. Sanjay, Mr. M.K. Trivedi, Mr.
                                Shyam S. Khatri, Mr. Tribhuvan Singh.
For Respondent(s)         :     Mr. N.S. Rajpurohit, AAG with Ms.
                                Rakhi Choudhary, Dy.G.C.
                                Dr. Praveen Khandelwal, AAG with Ms.
                                Yashvi Khandelwal.


               HON'BLE MR. JUSTICE ARUN MONGA

Order (Oral)

25/02/2025

1. Vide this common order, the aforesaid bunch of petitions is

being disposed of together as not only the facts involved are

similar, but even the issue therein is common.

2. Under challenge herein are the provisional select lists /

appointment orders issued pursuant to two separate sets of

advertisements published by the Ayurved & Indian Medicine

Department. The first set of advertisements, dated 01.06.2013,

invited applications for 1545, 308, and 242 posts of Ayurvedic,

Yunani, and Homeopathic Medical Officers, respectively, under the

Rajasthan Ayurved, Unani, Homeopathic & Natural Medicine

Services Rules, 1973 and the Second Amendment Rules of 2013.

[2025:RJ-JD:11553] (2 of 4) [CW-6988/2015]

A subsequent set of advertisements, dated 01.07.2013, was

issued for an additional 400, 50, and 50 posts of Ayurvedic,

Yunani, and Homeopathic Medical Officers, respectively. The

petitioners seek quashing / merger of these advertisements.

However, the individual facts of the petitioners are not of

substantial relevance and are, therefore, not being gone into.

3. In the aforesaid backdrop, I have heard the rival contentions

and perused the case file.

4. Learned counsels for the petitioners argue that the

respondents made a significant mistake by issuing two separate

advertisements for the same positions at the same time,

especially since they reserved the right to increase or decrease

the number of vacancies. They contend that there was no need for

a separate advertisement and that the respondents could have

simply increased the number of posts through a corrigendum. As a

result, the petitioners request the issuance of a mandamus

directing the respondents to merge the selection processes of both

advertisements and prepare a unified merit list.

4.1 They contend that if the vacancies from both advertisements

are merged and a consolidated select list is prepared, they would

be included in the merit list. Additionally, they rely on the Division

Bench judgment of this Court rendered in Kamlesh Kumar Sharma

v. State of Rajasthan & Ors. (DBCWP No. 20380/2013, decided on

04.04.2016) and request that the petitioners in this case be

granted the same benefit.

5. Having heard the arguments, I am of the view that it is

completely beyond the scope of this Court to exercise the

[2025:RJ-JD:11553] (3 of 4) [CW-6988/2015]

extraordinary writ jurisdiction to issue a direction in the nature of

mandamus (as has been sought herein) commanding the

respondents to combine the selection process of two

advertisements carried out at different times and subsequently,

prepare a common merit-list and thereafter, to ascertain if the

petitioners are in the reckoning or not, simply for the reason that

not only the persons, who competed with each other vide different

set of advertisements as well as the written examination carried

out qua the process was also different and therefore, there cannot

be any amalgamation of the two sets of selection processes and

thus, common merit-list cannot be prepared.

6. Equals have to be compared with the equals and not the

unequals. No doubt, on an earlier occasion, after hearing learned

counsel for the petitioners, I was of the preliminary view that case

of the petitioners, on merit, seems to be covered by judgment

rendered in Kamlesh Kumar Sharma Vs. State of Rajasthan &

Ors. : DBCWP No.20380/2013, decided on 04.04.2016, but

having given my deeper thought to the same, coupled with the

fact that the selection process pertains to an advertisement of

2013 stood culminated in 2015 and thereafter, 10 years have gone

past, by sheer passage of time, the nature of relief sought by the

petitioners cannot be granted to them.

7. Moreover, relief, if any, granted in favour of the counterparts

of the petitioners in Kamlesh Sharma was not in rem but in

personam.

8. Even otherwise, I am of the opinion that vagaries of litigation

are such that by sheer pendency of lis over the period of time,

[2025:RJ-JD:11553] (4 of 4) [CW-6988/2015]

even if in certain cases, interference is warranted, the same is

rendered meaningless owing to the latches which results in

crystallization of the rights not only of the State, but also of those

who have already been selected and the posts have been filled

and to consider the claim of the petitioners by either displacing

those candidates who have been selected or to consider them for

future vacancies, would result in hostile discrimination qua those

candidates who are not before this Court and had subsequently

competed by virtue of the advertisements which were issued by

the department for the posts remaining vacant at the relevant

time.

9. Moreover, trite it may sound, but to accept that the waiting

list pursuant to the selection process should be kept open in

perpetuity merely because of the pendency of the proceedings

before this Court is fraught with danger as it would result in

keeping the subsequent selection processes at abeyance and

depriving those candidates who become eligible during the

interregnum for being considered for selection process.

10. Pending application(s), if any, shall stand disposed of.

(ARUN MONGA),J 352 to 356-DhananjayS/Rmathur/-

Whether fit for reporting : Yes / No

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