Citation : 2025 Latest Caselaw 5107 Raj
Judgement Date : 22 January, 2025
[2025:RJ-JD:4106]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 1283/2025
1. Dev Raj Singh S/o Chail Singh, Aged About 33 Years, R/o Bhati Rajputo Ka Vas, District Jalor, Rajasthan (Dlis)
2. Antim Bala W/o Lokesh Kumar Ameta, Aged About 41 Years, R/o Village Dhangadmau Kalan, Post Borav, District Chittorgarh, Rajasthan (Clis)
3. Ved Prakash S/o Ratana Ram, Aged About 52 Years, R/o Vpo Nangli Seledi Singh, Tehsil Khetri, Via Chidawa, District Jhunjhunu, Rajasthan (Clis)
4. Nanibai W/o Rajesh Kumar, Aged About 45 Years, R/o Vpo Teelawali, Tehsil Khetri, District Jhunjhunu, Rajasthan (Clis).
5. Sumitra Devi W/o Bhiwa Ram, Aged About 43 Years, R/o Village Kolihan Nagar (Dhani - Kundalki), Post Nanuwali Bawri, Tehsil Khetri, District Jhunjhunu, Rajasthan (Clis).
6. Veer Singh S/o Surja Ram, Aged About 37 Years, R/o Village Devta, Post Tatija, Tehsil Khetri, District Jhunjhunu, Rajasthan (Clis)
7. Rajesh Kumar S/o Pyare Lal, Aged About 35 Years, R/o Vpo Manota Jatan, Tehsil Khetri, District Jhunjhunu, Rajasthan (Clis).
8. Mukesh Kumar Sharma S/o Ramawtar Singh, Aged About 43 Years, R/o Vpo Loyal, Tehsil Khetri, District Jhunjhunu, Rajasthan (Clis).
9. Suresh Kumar S/o Prasada Ram, Aged About 47 Years, R/ o Village Shri Sardar Pura, Post Loyal, Tehsil Khetri, District Jhunjhunu, Rajasthan (Clis).
10. Sanju W/o Sagarmal, Aged About 54 Years, R/o Vpo Sihod, Lalawali, Tehsil Khetri, District Jhunjhunu, Rajasthan (Clis).
11. Radhekant S/o Nihal Singh, Aged About 47 Years, R/o Village Mehara Gujarwas, Post Nangaliya Gujarwas, Tehsil Khetri, District Jhunjhunu, Rajasthan (Clis).
12. Lakshmi Bai, Aged About 45 Years, R/o Vop Kharkhara (Khetri) Ward No. 05, District Jhunjhunu, Rajasthan (Clis).
13. Prem Shankar Prajapat S/o Ratan Lal Prajapat, Aged
[2025:RJ-JD:4106] (2 of 4) [CW-1283/2025]
About 29 Years, R/o Vpo Madhopuriya Datunda, Tehsil Hindoli, District Bundi, Rajasthan (Clis)
14. Amar Singh Kasotiya S/o Ram Ji Lal Regar, Aged About 39 Years, R/o Vpo Meena Colony Near Railway Station, District Dausa, Rajasthan (Clis).
----Petitioners Versus
1. The State Of Rajasthan, Through Its Principal Secretary, School Education, Government Of Rajasthan, Secretariat, Jaipur (Raj.).
2. The Deputy Secretary, Department Of Elementary Education, Government Of Rajasthan, Secretariat, Jaipur (Raj.).
3. The Director, Elementary Education, Rajasthan, Bikaner (Raj.).
4. The District Education Officer, Headquarters, Elementary Education, Jalore (Raj.).
5. The District Education Officer, Headquarters, Elementary Education, Chittorgarh (Raj.).
6. The District Education Officer, Headquarters, Elementary Education, Jhunjhunu (Raj.).
7. The District Education Officer, Headquarters, Elementary Education, Jaipur Bundi (Raj.).
8. The District Education Officer, Headquarters, Elementary Education, Jaipur Dausa (Raj.).
----Respondents
For Petitioner(s) : Mr. Vikram Singh Bhawla
JUSTICE DINESH MEHTA
Order
22/01/2025
1. Learned counsel for the petitioners submitted that identical
petition being S.B. Civil Writ Petition No.1590/2024
(Praveen Kumar Paliwal vs State of Rajasthan) has been
[2025:RJ-JD:4106] (3 of 4) [CW-1283/2025]
disposed of by a Co-ordinate Bench of this Court vide order dated
02.02.2024.
2. Learned counsel prayed that similar order be passed in
petitioners' case also.
3. In case of Praveen Kumar Paliwal (supra), a Co-ordinate
Bench of this Court has observed as under :-
1. Grievance of the petitioners herein, arises out of the inaction/non-consideration on the part of the respondents to consider their claim of re-fixation of their monthly pay at the rate of Rs.16,900/- as against Rs.10,400/- which is being currently paid, notwithstanding that the Director, Elementary Education, Rajasthan vide a letter dated 24.04.2023 recommended their case favourably to Deputy Secretary(Admn.), Department of Elementary Education, Government of Rajasthan.
2. They also rely a judgment rendered by this Court in case of Jassa Ram Choudhary and Ors. Vs. State of Rajasthan and Ors. (S.B. Civil Writ Petition No. 17901/2023) decided on 09.11.2023 pursuant whereto, similarly situated counter parts have been accorded benefit. They claim that despite their passing the requisite qualification of B.L.I.S., D.L.I.S and C.L.I.S., they are not being considered eligible for appointment as physical education teachers in the Elementary Education Department in the higher pay bracket as aforesaid.
3. Learned counsel for the petitioners at the outset submits that qua the aforesaid grievance, the petitioner also submitted representation (Annexure-7) before the competent authority for redressal thereof, which has remained pending till date without being taken up for passing any orders either way, therefore, the competent authority be directed to decided the
[2025:RJ-JD:4106] (4 of 4) [CW-1283/2025]
same by passing appropriate administrative orders expeditiously.
4. Request seems to be fair.
5. Given the nature of order which is being passed, no prejudice would be caused to the respondents and, therefore, the requirement of issuance of notice is dispensed with as no return is required to be filed by them.
6. In the aforesaid premise, the writ petition is disposed of. The respondent competent authority is directed to decide the pending representations of the petitioner (Annexure-7) by passing an appropriate administrative order, in accordance with law.
7. Needful be done as expeditiously as possible.
4. The present writ petition is disposed of in the same terms.
5. The competent authority is directed to deal with petitioners'
representation (annexure-7) by passing appropriate order in
accordance with law.
6. Stay application also stand disposed of accordingly.
(DINESH MEHTA),J 64-Mak/-
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!