Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Amba Lal Kumawat vs State Of Rajasthan (2025:Rj-Jd:12071)
2025 Latest Caselaw 8219 Raj

Citation : 2025 Latest Caselaw 8219 Raj
Judgement Date : 4 March, 2025

Rajasthan High Court - Jodhpur

Amba Lal Kumawat vs State Of Rajasthan (2025:Rj-Jd:12071) on 4 March, 2025

 [2025:RJ-JD:12071]

         HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                                  JODHPUR
                  S.B. Civil Writ Petition No. 4850/2019
1.    Raj Kumar Meghwal S/o Shri Jasaram, Aged About 31 Years, R/o
      Sadari, Tehsil Desuri, District Pali.
2.    Manohar Lal S/o Shri Raghunath Jat,, Aged About 33 Years, R/o
      Village- Post Hod, Via Khandela, District Sikar.
3.    Krishna Kumari D/o Shri Jaihind Undriwal,, Aged About 36 Years,
      R/o Gopal Vihar, Near Loti School, Housing Board Colony,
      Jhalawar.
4.    Anita Bai D/o Shri Punya Ram Meena,, Aged About 34 Years, R/o
      Village Thekrin, Post Ballupura, Tehsil Rajgarh, District Alwar.
                                                           ----Petitioners
                                   Versus
1.    State Of Rajasthan, Through Secretary, Rural Development And
      Panchayati Raj Department, Government Of Rajasthan, Jaipur.
2.    The Director, Elementary Education, Government Of Rajasthan,
      Bikaner.
3.    The Chief Executive Officer, Zila Parishad, Bhilwara.
4.    The Chief Executive Officer, Zila Parishad, Jalor.
5.    The Chief Executive Officer, Zila Parishad, Jhalawar.
                                                         ----Respondents
                              Connected With
                  S.B. Civil Writ Petition No. 1501/2019
1.    Amba Lal Kumawat S/o Shri Remat Lal Kumawat, Aged About 33
      Years, Village Post Thala, District Bhilwara.
2.    Suman Patel D/o Shri Jairam Patel W/o Shri Puran Patel, Aged
      About 32 Years, Jodhava Bera, Bilara, District Jodhpur.
3.    Daya Ram S/o Shri Dungar Ram, Aged About 43 Years, Village
      28 Chak, Post Bhagwansar, Tehsil Suratgarh, District
      Sriganganagar.
4.    Rajkumar Jajoriya S/o Shri Madan Lal Jajoriya, Aged About 32
      Years, Keshopura, Ward No. 12, Jaipur.
5.    Ashok Kumar S/o Shri Manbhar Dayal Jangir, Aged About 44
      Years, Village - Post Pacheri Badi, Tehsil Buhana, District
      Jhunjhunu.
6.    Jile Singh Nehra S/o Shri Maru Ram, Aged About 36 Years,
      Village Post Sanwlod, Tehisl Buhana, District Jhunjhunu.
7.    Sunil Kumar S/o Shri Jagdish Prasad, Aged About 30 Years, Vpo
      Sirsla, Tehsil Surajgarh, District Jhunjhunu.
8.    Sombeer S/o Shri Balbir Singh, Aged About 30 Years, Village
      Amarpura Kalla, Tehsil Surajgarh, District Jhunjhunu.
9.    Mohan Lal Sharma S/o Shri Ram Kumar Sharma, Aged About 36
      Years, Village Sheosinghpura, Post Dulania, Via Pilani, Tehsil
      Surajgarh, District Jhunjhunu.
10.   Priyanka Kumari D/o Shri Deo Karan Singh Jhajharia, Aged
      About 27 Years, D/4-Iii-A, Khetri Nagar, Tehsil Khetri, District
      Jhunjhunu.
11.   Sukh Dev S/o Shri Mohan Lal, Aged About 32 Years, Regar Basti,
      Ward No. 16, Surajgarh, District Jhunjhunu.
12.   Pradeep Kumar S/o Shri Mahaveer Prasad, Aged About 34 Years,
      Bahadurwas, District Jhunjhunu.
13.   Dharmendra Shah S/o Shri Pravin Chandra Shah, Aged About 41

                       (Downloaded on 21/03/2025 at 11:37:34 PM)
  [2025:RJ-JD:12071]                   (2 of 7)                    [CW-4850/2019]


      Years, Partapur, Tehsil Garhi, District Banswara.
14.   Firoj Hussain Mansoory S/o Shri Mustak Ahmed Mansoory, Aged
      About 39 Years, Boheda, Tehsil Barisadri, District Chittorgarh.
15.   Prahlad Singh S/o Shri Ram Chand, Aged About 35 Years,
      Panhori, Tehsil Deeg, Naglalakhmi, District Bharatpur.
16.   Ram Niwas S/o Shri Isar Ram, Aged About 31 Years, Badopal,
      Tehsil Pilibanga, Chak Thakruwala, District Hanumangarh.
17.   Sawai Singh Bhati S/o Shri Dalpat Singh Bhati, Aged About 38
      Years, Chamu, Tehsil Balesar, District Jodhpur.
18.   Om Prakash Sharma S/o Shri Baboo Lal Sharma, Aged About 36
      Years, Galod, Tehsil Peeplu, District Tonk.
19.   Vishan Singh Raj Purohit S/o Shri Raju Singh Raj Purohit, Aged
      About 31 Years, Kanana, Tehsil Pachpadra, District Barmer.
20.   Mahaveer Kumar Jain S/o Shri Rajmal Jain, Aged About 42
      Years, Village Post Sundani, Tehsil Garhi, District Banswara.
21.   Bhikha Ram Kumawat S/o Shri Bhanwaru Ram Kumawat, Aged
      About 39 Years, Vpo Lambiya, Tehsil Jaitaran, Anandpur Kalu,
      District Pali.
22.   Santlal S/o Shri Manphool Singh, Aged About 42 Years, Vpo
      Jhansal, Tehsil Bhadra, District Hanumangarh.
23.   Sanjay Kumar S/o Shri Panna Lal, Aged About 31 Years, Ward
      No. 7, Kesav Colony, 8 Psd-B, District Ganganagar.
24.   Om Prakash S/o Shri Manohar Ram, Aged About 39 Years, Vpo
      Nokhra Godaran, Via Aau, Tehsil Phalodi, District Jodhpur.
25.   Dalpat Ram S/o Shri Meva Ram, Aged About 32 Years, Bisu
      Kalan, Tehsil Shiv, District Barmer.
26.   Mahendra Kumar S/o Shri Kesha Ram, Aged About 30 Years,
      Village Lawari, Post Siyara, Tehsil Bilara, District Jodhpur.
27.   Bhanwar Lal Godara S/o Shri Gopi Ram Godara, Aged About 35
      Years, Shekhsar, Tehsil Loonkaransar, District Barmer.
28.   Raju Ram S/o Shri Likhma Ram, Aged About 34 Years, Ward No.
      4, Gram Molaniyan, Dheeran Station, Tehsil Loonkaransar,
      District Bikaner.
29.   Sita Ram Rajora S/o Shri Balbeer Rajora, Aged About 31 Years,
      Village Berwa Mohalla, Saloli, Alwar.
30.   Kuldeep Singh Chouhan S/o Shri Bhabut Singh Chouhan, Aged
      About 34 Years, Dakghar Gali Bera, District Pali.
31.   Dilip Kumar S/o Shri Bhala Ram, Aged About 29 Years, Vpo
      Bhata, Tehsil Sindhari, District Barmer.
32.   Mohan Lal Khatik S/o Shri Ram Chandra, Aged About 40 Years,
      Main Road, Tana, Tehsil Bhool Sagar, District Chittorgarh.
33.   Hanuman Ram S/o Shri Ladu Ram, Aged About 31 Years,
      Devaniya, District Jodhpur.
34.   Chandar Kumhar S/o Shri Hajari Ram, Aged About 32 Years, Vpo
      Gajner, Tehsil Kolayat, District Barmer.
35.   Vinod Kumar Sharma S/o Shri Shyam Lal Sharma, Aged About
      32 Years, Village Nindar, Ward No. 1, Via Harmara, District
      Jaipur.
36.   Shashikant Singhal S/o Shri Tejpal Singhal, Aged About 35
      Years, B-116, L.s. Nagar, Nayakhera, Vidhyadhar Nagar, Jaipur.
37.   Ramswaroop Khowal S/o Shri Bhairoon Lal Khowal, Aged About
      47 Years, P. No. 5, Ganesh Vihar Vistar, Nadi Ka Phatak,


                      (Downloaded on 21/03/2025 at 11:37:34 PM)
  [2025:RJ-JD:12071]                    (3 of 7)                    [CW-4850/2019]


      Murlipura, Jaipur.
38.   Ashok Kumar Chandel S/o Shri Banshi Lal, Aged About 33 Years,
      Bagor, Tehsil Mandal, District Bhilwara.
39.   Suresh Kumar Saini S/o Shri Motilal Saini, Aged About 37 Years,
      Mubarak Nagar, Post Somp, Tehsil Uniyara, District Tonk.
40.   Priyanka D/o Shri Ram Pratap, Aged About 26 Years, Village
      Bairasar Bara, Post Jaitpura, Tehsil Rajgarh, District Churu.
                                                            ----Petitioners
                                 Versus
1.    State Of Rajasthan, Through Secretary, Rural Development And
      Panchayati Raj Department, Government Of Rajasthan, Jaipur.
2.    The Director, Elementary Education, Government Of Rajasthan,
      Bikaner.
3.    The Chief Executive Officer, Zila Parishad, Bhilwara.
4.    The Chief Executive Officer, Zila Parishad, Rajsamand.
5.    The Chief Executive Officer, Zila Parishad, Jalore.
6.    The Chief Executive Officer, Zila Parishad, Barmer.
7.    The Chief Executive Officer, Zila Parishad, Chittorgarh.
8.    The Chief Executive Officer, Zila Parishad, Nagaur.
9.    The Chief Executive Officer, Zila Parishad, Pali.
10.   The Chief Executive Officer, Zila Parishad, Churu.
11.   The Chief Executive Officer, Zila Parishad, Bundi.
12.   The Chief Executive Officer, Zila Parishad, Baran.
13.   The Chief Executive Officer, Zila Parishad, Jhalawar.
14.   The Chief Executive Officer, Zila Parishad, Jodhpur.
15.   The Chief Executive Officer, Zila Parishad, Bikaner.
16.   The Chief Executive Officer, Zila Parishad, Sirohi.
                                                          ----Respondents


For Petitioner(s)         :     Mr. Vivek Firoda.
For Respondent(s)         :     Mr. Sandeep Soni for Mr. B.L. Bhati,
                                AAG & Mr. Pawan Bharti for Mr. I.R.
                                Choudhary, AAG.


          HON'BLE MR. JUSTICE ARUN MONGA

Order (Oral) 04/03/2025

1. Petitioners herein are before this Court seeking a direction to

the respondents to revise the merit list for the post of Teacher

Gr.III pursuant to the advertisement dated 24.02.2012 (Annex.1).

Thereafter, if they are found to be in merit and otherwise eligible,

they be appointed on the said post.

[2025:RJ-JD:12071] (4 of 7) [CW-4850/2019]

2. Vide this common order, these petitions are decided together

as not only the facts involved are similar, but even the issue

therein is common. For the sake of brevity, facts are taken from

SBCWP No.4850/2019.

3. Briefly speaking relevant facts of the case are that

respondents issued an advertisement on 24.02.2012 for Teacher

Grade-III (Primary and Upper Primary School) positions, with

10,609 posts for Level-I and 28,935 posts for Level-II, totaling

39,544 posts. The petitioners, being eligible, applied for both

levels. The written examination was conducted on 02.06.2012,

and the results were declared on 26.06.2012, with appointments

made to 9,529 Level-I and 27,788 Level-II posts.

3.1. In August 2013, the results were revised following court

judgments regarding answer keys and the RTET revision. This

revision removed 2,806 candidates who fell below the cutoff, but

their services continued per other court rulings. On 18.11.2014,

another judgment in the case of Ramdhan Kumawat directed the

respondents to revise results based on model answer keys and

issue a fresh select list.

3.2. In November 2016, the results were again revised, removing

6,235 previously selected candidates. After the revision, 3,008

ousted candidates were absorbed into vacant posts per the

advertisement, while 3,227 were absorbed on newly available

seats. However, the Zila Parishads were required to absorb all

ousted candidates into fresh vacant posts. Instead, 3,008 posts

were filled from the advertised posts, which should have been

filled by candidates like the petitioners, who were in merit. Hence,

this writ petition.

[2025:RJ-JD:12071] (5 of 7) [CW-4850/2019]

4. Relevant stand taken by the respondents in their reply is that

the Zila Parishad, Bhilwara, advertised 189 posts for Hindi and 586

posts for Social Science in 2012. Petitioners No.2 and No.4 applied

under the OBC and ST categories, respectively. Petitioner No.2

scored 157.12 marks and Petitioner No.4 scored 111.17 marks

after adding 20% RTET scores. However, the cut-off for their

categories was 163.35 and 119.19, so they were not considered

for appointment. Following a court order, the results were revised,

and the petitioners' new cumulative scores were 169.29 and

128.07, but the revised cut-off was 169.89 and 128.49, meaning

they still did not qualify.

4.1. The respondents state that the posts for OBC and ST

categories have been filled and no vacancies remain. As the

petitioners' scores fall below the revised cut-off, they are not in

the merit list and therefore could not be appointed. The

respondents request the High Court to dismiss the writ petition

based on this objection.

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

and have perused the case record.

6. After considering the facts and circumstances of the case, it

is evident that the petitioners seek to challenge the outcome of

this selection process, asserting that they should have been

appointed to the post being more meritorious than others in the

same category as they applied under. It is noteworthy that no

interim protection of any kind was granted to the petitioners

during the pendency of the writ proceedings. At this belated stage,

it is not feasible to assess the merits of the petitioners'

performance, especially since the records related to the selection

[2025:RJ-JD:12071] (6 of 7) [CW-4850/2019]

process for unsuccessful candidates are no longer available. As per

well-established legal principles, an unsuccessful candidate is not

entitled to challenge the entire selection process once it has

reached its final conclusion, solely on the grounds of failing to

succeed in the competition. The petitioners, therefore, cannot

seek to annul or alter the selection process simply because they

was not selected.

7. In the absence of selection records, it is not possible to

substantiate the petitioners' claim of being more meritorious than

the selected candidates, particularly those who have already been

serving in the position for over 13 years. Furthermore, none of the

selected candidates have been made a party to these proceedings,

and this has been noted as a significant omission. Moreover, as

there are currently no vacant posts available, it would not be

appropriate to displace the existing candidates, especially after

such a long period of service.

8. Additionally, I am inclined to accept the respondents' stand,

as outlined in their reply, as no additional material has been

placed on record by the petitioners in support of their claim that

either the aforesaid factual stand taken by the respondents is

incorrect and/or to support their claim that they are more

meritorious than the selected candidates. Therefore, I find no

ground to interfere.

9. Moreover, law helps the vigilant and not those who sleep

over their right. In matters of litigation, at certain stage, quietus

has to be given to the rival claims of the parties. It transpires that

earlier they chose to remain silent and it is only after certain other

candidates got relief from this Court that they woke up to assert

[2025:RJ-JD:12071] (7 of 7) [CW-4850/2019]

their rights. As revised list was issued in February, 2018, and the

petitioners have belatedly filed the writ petition in the year 2019.

No justification is coming forth for the delay caused by them in

approaching this Court. There is no justifiable ground for the

petitioners to sit as a fence sitters and having thus remained non-

vigilant. They are not entitled to any indulgence at this belated

stage.

10. Trite law it is that if latches result in crystallization of legal

rights of others, the same cannot be taken away merely because

certain injustice and heartburn is caused to those, who had they

come on time, would have been entitled to relief from this Court.

11. As already observed, the petitioners are themselves

responsible for delay and latches which have resulted in the

crystallization of rights in favour of others.

12. The writ petition thus lacks merit as the petitioner's claim is

not supported by any material or legal grounds, and no relief can

be granted at this stage due to the unavailability of essential

records by sheer passage of considerable time since the final

selection.

13. Dismissed.

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

(ARUN MONGA),J 99-100- Jitender-Sumit/-

                                   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