Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dr. Divyanshu Sharma vs The State Of Rajasthan ...
2025 Latest Caselaw 2021 Raj

Citation : 2025 Latest Caselaw 2021 Raj
Judgement Date : 8 July, 2025

Rajasthan High Court - Jodhpur

Dr. Divyanshu Sharma vs The State Of Rajasthan ... on 8 July, 2025

Author: Vinit Kumar Mathur
Bench: Vinit Kumar Mathur
[2025:RJ-JD:29385]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Civil Writ Petition No. 11208/2025

1.       Dr. Divyanshu Sharma S/o Ashok Kumar Sharma, Aged
         About 36 Years, R/o 270, Brahmano Ka Mohalla,
         Dhodhsar, District Jaipur, Rajasthan.
2.       Dr. Pankaj Kumar Sharma S/o Mamraj Trivedi, Aged
         About 33 Years, R/o H. No. 84, Barijori, Tehsil Shahpura,
         Jaipur, Rajasthan.
3.       Sonu Nitharwal D/o Baldev Ram, Aged About 31 Years,
         R/o Ward No. 1, Bijyawali Dhani, Post Hanspur,
         Srimadhopur, District Sikar, Rajasthan.
4.       Shrikrishna Chandra Sharma S/o Mahesh Kumar Shastri,
         Aged    About   34   Years,   R/o    Hammirpur      Kalan,
         Samrathpura, Tehsil Khandela, District Sikar, Rajasthan.
5.       Dr. Virender Sharma S/o Mange Ram, Aged About 36
         Years, R/o Near Delhi Public School, Bham Bholi, Yamuna
         Nagar, Haryana.
6.       Suman Lata Saini D/o Narendra Kumar Saini, Aged About
         38 Years, R/o Ladpur Road, Vpo Kotkasim, District
         Khairthal- Tijara, Rajasthan.
7.       Rajani Mahawar W/o Neeraj Gupta, Aged About 39 Years,
         R/o Near Old Post Office, Main Market, Kotkasim, District
         Khairthal- Tijara, Rajasthan.
8.       Yogendra Singh S/o Santoki Singh, Aged About 41 Years,
         R/o Naiwara, Bharatpur, Rajasthan.
                                                                   ----Petitioners
                                    Versus
1.       The State Of Rajasthan, Through The Secretary, Higher
         Education, Secretariat, Government Of Rajasthan, Jaipur.
2.       The Commissioner, College Education, Block 4, Shiksha
         Sankul, Jln Marg, Jaipur, Rajasthan.
3.       The Commissioner, Sanskrit Education, Shiksha Sankul,
         Jln Marg, Jaipur.
                                                                 ----Respondents


For Petitioner(s)         :     Mr. Hans Raj Nimbar.
For Respondent(s)         :     Dr. Praveen Khandelwal, AAG with
                                Ms. Yashvi Khandelwal.


         HON'BLE MR. JUSTICE VINIT KUMAR MATHUR

Order

08/07/2025

1. Heard learned counsel for the parties.

[2025:RJ-JD:29385] (2 of 3) [CW-11208/2025]

2. The present writ petition has been filed with the following

prayers:-

"1. By an appropriate writ, order or direction in the nature thereof, the respondents be directed that while engaging the Guest Faculty in the upcoming sessions in various colleges/universities under the Raj-CES under Vidya Sambal Scheme, preference shall be given to the petitioners who have already rendered services as Guest Faculty in this scheme in the previous sessions/years, at previous place of posting or nearby place obviously subject to availability of vacancies in the previous college/university or nearby place.

2. By an appropriate, writ order or direction in the nature thereof, the respondents be directed that petitioners who have been engaged as Guest Faculty in the previous sessions shall not be dislodged/replaced from its previous place with fresh appointment of Guest Faculty.

3. By an appropriate writ, order or direction in the nature thereof, the respondents be directed to continue the petitioners as Guest Faculty under the Vidya Sambal Yojna."

3. However, learned counsel for the petitioners submits that the

petitioners will be satisfied if a liberty is granted to them to file an

appropriate representation before the respondent-authorities for

redressal of their grievances and the respondents may be directed

to decide the same in accordance with law while keeping in mind

the judgments rendered by this Court as well as circulars issued

by the respondents.

4. Learned counsel for the respondents submits that in case

such representation is filed, the same shall be considered and

decided by keeping in mind the judgment dated 28.08.2023

rendered by this Court at Jaipur Bench in S.B. Civil Writ Petition

No.1474/2023 (Ram Chaturvedi & Ors. Vs. State of

[2025:RJ-JD:29385] (3 of 3) [CW-11208/2025]

Rajasthan & Ors.) as well as the circulars issued in compliance

thereof dated 17.11.2021, 26.07.2024, 18.03.2025, 20.03.2025

& 28.04.2025 issued by the respondents expeditiously.

5. In view of the submissions made before this Court, the

present writ petition is disposed of with a liberty to the petitioners

to file an appropriate representation before the respondents for

redressal of their grievances and in case such representation is

filed, the respondents are directed to decide the same while

keeping in mind the judgments rendered by this Court as well as

circulars issued by the respondents at the earliest preferably

within a period of four weeks from the date of receipt of such

representation, strictly in accordance with law.

(VINIT KUMAR MATHUR),J

43-Shahenshah/-

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter