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

Ram Niwas vs State Of Rajasthan (2025:Rj-Jd:12276)
2025 Latest Caselaw 8255 Raj

Citation : 2025 Latest Caselaw 8255 Raj
Judgement Date : 5 March, 2025

Rajasthan High Court - Jodhpur

Ram Niwas vs State Of Rajasthan (2025:Rj-Jd:12276) on 5 March, 2025

Author: Dinesh Mehta
Bench: Dinesh Mehta

[2025:RJ-JD:12276]

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR (1) S.B. Civil Writ Petition No. 14966/2024

1. Ram Niwas S/o Sh. Ram Kumar, Aged About 29 Years, Resident Of Ward No. 8, Chak 4-S.m.r., Thukrana, P.o. Thukrana, District Ganganagar (Raj.).

2. Vikram Singh Rathore S/o Sh. Idan Singh, Aged About 26 Years, Resident Of Street No. 17, Rampura Basti, Lalgarh, Bikaner (Raj.).

----Petitioners Versus

1. State Of Rajasthan, Through Secretary To The Govt.

Department Of Agriculture, Secretariat, Jaipur.

2. Rajasthan State Agriculture Marketing Board, G.b. Pant Krishi Bhawan, Jan Path, Jaipur Through Administrator At Jaipur.

3. General Manager (Admn), Rajasthan State Agriculture Marketing Board, Jaipur.

4. Executive Engineer, Rajasthan State Agriculture Marketing Division, Sub-Division-Second, Hanumangarh.

5. Rajasthan Staff Selection Board, Rajasthan State Agriculture Management Institution Premises, Durgapura, Jaipur Through Its Secretary At Jaipur.

6. Executive Engineer, Rajasthan State Agriculture Marketing Division, Sub-Division-Third, Bikaner.

7. Ashok Godara S/o Shri Shobha Ram, Aged About 27 Years, R/o Village Borwa, Tehsil Jayal, District Nagaur.

8. Gulab Singh Bhati S/o Shri Dev Kishan Bhati, Aged About 30 Years, R/o Achalvanshi Colony, Jaisalmer.

----Respondents Connected With (2) S.B. Civil Writ Petition No. 14925/2024 Baldev Singh S/o Sh. Raju Ram, Aged About 28 Years, Resident Of Indpalsar Hirawatan, Shri Dungargarh, District Bikaner (Raj.).

----Petitioner Versus

1. State Of Rajasthan, Through Secretary To The Govt.

Department Of Agriculture Secretariat, Jaipur.

[2025:RJ-JD:12276] (2 of 13) [CW-14966/2024]

2. Rajasthan State Agriculture Marketing Board, G.b. Pant Krishi Bhawan, Jan Path, Jaipur Through Administrator At Jaipur.

3. General Manager (Admn), Rajasthan State Agriculture Marketing Board, Jaipur.

4. Executive Engineer, Rajasthan State Agriculture Marketing Division, Sub-Division-Second, Bikaner.

5. Rajasthan Staff Selection Board, Rajasthan State Agriculture Management Institution Premises, Durgapura, Jaipur Through Its Secretary At Jaipur.

----Respondents (3) S.B. Civil Writ Petition No. 15013/2024 Ajay Kumar Rar S/o Sh. Banwari Lal Rar, Aged About 27 Years, Resident Of Ward No. 2, Rar Ki Dhani, Mudiyawas, Sikar (Raj.).

----Petitioner Versus

1. State Of Rajasthan, Through Secretary To The Govt.

Department Of Agriculture, Secretariat, Jaipur.

2. Rajasthan State Agriculture Marketing Board, G.b. Pant Krishi Bhawan, Jan Path, Jaipur Through Administrator At Jaipur.

3. General Manager (Admn), Rajasthan State Agriculture Marketing Board, Jaipur.

4. Executive Engineer, Rajasthan State Agriculture Marketing Division, Sub-Division-Terminal Market, Jaipur.

5. Rajasthan Staff Selection Board, Rajasthan State Agriculture Management Institution Premises, Durgapura, Jaipur Through Its Secretary At Jaipur.

                                                                  ----Respondents


For Petitioner(s)         :     Mr. Harish Kumar Purohit
For Respondent(s)         :     Mr. Kunal Bishnoi
                                Mr. Sushil Solanki
                                Mr. I.R. Choudhary, AAG assisted by
                                Mr. K.S. Solanki
                                Ms. Nandipna Gehlot for
                                Mr. Manish Patel





 [2025:RJ-JD:12276]                  (3 of 13)                            [CW-14966/2024]


                     JUSTICE DINESH MEHTA

                                 Judgment

Reportable                                                           05/03/2025

1. These writ petitions captioned above impugn different orders

dated 27.08.2024 and 28.08.2024 passed qua each of the

petitioners, whereby the earlier order dated 07.02.2024

appointing petitioners by way of transfer to the cadre of Civil

Engineer (Degree Holders) has been recalled/revoked so also

order dated 28.08.2024, whereby petitioners have been placed in

the seniority list of Junior Engineer (Civil - Diploma Holders).

2. The facts of the cases are handful. The Rajasthan Staff

Selection Board - respondent No.5 had issued an advertisement

dated 03.03.2020 notifying 59 posts for Junior Engineer (Civil -

Degree Holders) and 15 posts for Junior Engineer (Civil - Diploma

Holders).

3. The petitioners had vied for both the categories of posts for

Junior Engineer (Civil) (namely, Degree Holders and Diploma

Holders) as they were having diploma so also degree in Civil

Engineering at the time of furnishing their application form. As

luck would have it, due to paper leak, the recruitment to the post

of Junior Engineer (Civil - Degree Holders) got deferred while the

petitioners could however get their position secured in the merit

list of Junior Engineer (Civil - Diploma Holders). It is a different

matter that later on the petitioners appeared in the recruitment

process of Junior Engineer (Civil - Degree Holders) as well, but

failed to get through.

[2025:RJ-JD:12276] (4 of 13) [CW-14966/2024]

4. The petitioners were appointed on the post of Junior

Engineer (Civil - Diploma Holders) by way of order dated

30.11.2021, whereafter they were regularized as such.

5. Later on, the petitioners moved applications (petitioner No.1-

dated 03.01.2024 in S.B. Civil Writ Petition No.14925/2024)

seeking their appointment as Junior Engineer (Civil - Degree

Holders) by asserting that they possess a degree in Civil

Engineering as well.

6. Petitioners' applications were favourably considered by the

respondents and by way of orders dated 07.02.2024, not only

petitioners' degree were entered in their service record but their

names were also added in the list of Junior Engineer (Civil -

Degree Holders) and consequently, their names were reflected at

appropriate place in the seniority list of Junior Engineer - Degree

Holders.

7. It is the case set up by the petitioners that when Rajasthan

State Agriculture Marketing Board - respondent No.2 sought

opinion from the Department of Personnel about granting benefit

of clause (d) of proviso to Rule 6 of the Rajasthan Subordinate

Engineering (Building and Roads Branch) Service Rules, 1973

(hereinafter referred to as 'Rules of 1973'), they opined that the

appointment of the petitioners as Junior Engineer (Civil - Degree

Holders) is not proper for the reasons mentioned therein. And

consequently, the orders impugned dated 27.08.2024 and

28.08.2024 came to be passed, whereby the above referred

orders dated 07.02.2024 came to be canceled/revoked.

[2025:RJ-JD:12276] (5 of 13) [CW-14966/2024]

8. Mr. Purohit, learned counsel for the petitioners argued that

the orders impugned dated 27.08.2024 and 28.08.2024 are illegal

and liable to be set aside on various counts; firstly, being contrary

to the principles of natural justice and secondly, because the same

has been done solely on the basis of opinion of the Department of

Personnel.

9. He argued that the benefit conferred upon an employee

cannot be recalled without following due process of law and

observing principles of natural justice. He also submitted that not

only the petitioners but also hundreds of employees have been

given benefit of such provision of Rules of 1973 and have been

appointed as Junior Engineer (Civil - Degree Holders) on the basis

of the degrees in Civil Engineering which they were holding even

before being appointed as Junior Engineer (Civil - Diploma

Holders).

10. Inviting Court's attention towards clause (d) of proviso to

Rule 6 of the Rules of 1973, Mr. Purohit, learned counsel for the

petitioners argued that once a request to grant benefit under

clause (d) of proviso to Rule 6 of the Rules of 1973 has been

accepted and appointment has been granted, the respondents

cannot cancel the same without following due process of law.

11. He submitted that in any case if the orders impugned are

allowed to sustain, it would lead to reversion of the petitioners on

the post of Junior Engineer (Civil - Diploma Holders) and the same

will be inequitable.

12. Mr. Kunal Bishnoi and Mr. Sushil Solanki, learned counsel

appearing for the respondent - Board and private respondents

[2025:RJ-JD:12276] (6 of 13) [CW-14966/2024]

respectively opposed the submissions made by Mr. Purohit by

contending that a simple reading of clause (d) of proviso to Rule 6

of the Rules of 1973 makes it abundantly clear that the petitioners

could not have been appointed as Junior Engineer (Civil - Degree

Holders).

13. It was also contended that salary and other emoluments

which the petitioners used to get as Junior Engineer (Civil -

Diploma Holders) is equal to Junior Engineer (Civil - Degree

Holders). It was also argued that all the petitioners except Ajay

Kumar Rar had applied for both the categories of the posts, viz

Junior Engineer (Diploma Holders and Degree Holders) and since

they had failed to get through the recruitment of Junior Engineer

(Civil - Degree Holders), it would be inequitable to grant relief.

They added that if the same is done, it would be unfair to those

candidates who were selected for the post of Junior Engineer (Civil

- Degree Holders) as part of one common advertisement.

14. Mr. Bishnoi further submitted that the respondent - Board

itself has interpreted the relevant Rule and therefore, three

candidates, namely, Ajay Kumar Rar, Dinesh Kumar Sharma and

Vikram Singh Rathore have been retained as Junior Engineer (Civil

- Degree Holders), as they had acquired the degree in Civil

Engineering after being appointed as Junior Engineer (Civil -

Diploma Holders) and no order of reversion qua them have been

passed.

15. It was also argued that the petitioners will not loose their

seniority etc. on their reversion to the post of Junior Engineer

(Civil - Diploma Holders).

[2025:RJ-JD:12276] (7 of 13) [CW-14966/2024]

16. In rejoinder, Mr. Purohit, learned counsel for the petitioners

argued that if the respondents were convinced by the opinion

given by the Department of Personnel about the non-grant of

benefit of clause (d) of proviso to Rule 6 of the Rules of 1973,

they ought to have at least saved the appointment so far given

and should have applied the same prospectively and not

retrospectively, as has been done.

17. He submitted that the opinion of the Department of

Personnel is based on peculiar facts and Department of Personnel

was swayed more by the fact that when the respondent - Board

had already notified the vacancy for the post of Junior Engineer

(Civil - Degree Holders), these posts could not have been filled by

way of adopting procedure given under clause (d) of proviso to

Rule 6 of the Rules of 1973.

18. Heard learned counsel for the parties.

19. There is no gainsaying the fact that a common

advertisement dated 03.03.2020 was issued for filling up the posts

of Junior Engineer (Civil) Diploma Holders so also Degree Holders.

Admittedly, most of the petitioners did apply in both the streams

(Diploma Holders and Degree Holders) and they failed to march in

the list of selected candidates for the posts notified for Degree

Holders.

20. Before proceeding further, it would not be out of place to

keep clause (d) of proviso to Rule 6 of the Rules of 1973 handy,

for which, it is being reproduced hereinfra:-

"6. Methods of recruitment - (1) Subject to the provisions hereinafter contained in these

[2025:RJ-JD:12276] (8 of 13) [CW-14966/2024]

rules, recruitment or appointment to posts in the service shall be made by the method and in the proportion as indicated in column 3 of the Schedule:

Provided that -

(a) .......

(b) .......

(c) .......

(d) if a Diploma Holder Junior Engineer attains* the qualification of B.E. "Civil/Electrical", or AMIE, he shall be entitled on his application and subject to availability of vacancy, to be appointed as Junior Engineer (Degree Holder), by transfer against the quota of direct recruitment but in that case his seniority amongst the Junior Engineers (Degree Holders) shall be determined from the date of occurrence of vacancy against which such Junior Engineer has been appointed on the post of Junior Engineer (Degree Holder) and one third of his previous experience shall be counted as experience on the post of Junior Engineer for the purpose of promotion to the next higher post."

*emphasis supplied.

21. A simple look at the clause (d) of proviso to Rule 6 of the

Rules of 1973 makes it abundantly clear that the same is meant

for those Junior Engineers (Civil - Diploma Holders), who acquire

the qualification of B.E. (Civil/Mechanical/Electrical) or AMIE after

being appointed.

22. According to this Court, encadrement of a degree holder in

terms of clause (d) of proviso to Rule 6 of the Rules of 1973 is not

an appointment per-se; it is an 'appointment by way of transfer'.

[2025:RJ-JD:12276] (9 of 13) [CW-14966/2024]

It is like an absorption in the cadre of Junior Engineer (Civil -

Degree Holders).

23. The use of expression 'attains' is very significant in the

clause (d) of proviso to Rule 6 of the Rules of 1973. 'Attains' by its

very literal meaning means 'acquiring', 'obtaining' or 'getting'. The

use of tense (simple present) with the verb 'attain' also makes the

intention of the Rule Making Authority explicitly clear that such

degree or AMIE should be acquired/obtained after being appointed

as Junior Engineer (Civil - Diploma Holders).

24. Aforesaid interpretation finds support from the judgment

rendered by Hon'ble the Supreme Court in the case of N.C.

Dalwadi Vs. State of Gujarat, reported in (1987) 3 SCC 611,

wherein it has been held that the word 'attain' means 'acquire' or

'reach'. The relevant part of the aforesaid judgment is being

reproduced hereinfra:-

"The words 'if they have not attained to the rank' of Superintending Engineer in r. 161(1)(c)

(ii)(1) are plainly bad English and must be read as 'if they have not attained the rank' of Superintending Engineer. The word used in that rule is 'rank' and not 'substantive rank' and there is no reason why it should not be understood according to its ordinary sense as meaning grade or status, particularly when it is preceded by the words 'have not attained the rank'. The word 'attained' means acquired or reached. The word 'rank' has both a narrower as well as a wider meaning."

[2025:RJ-JD:12276] (10 of 13) [CW-14966/2024]

25. A person who already had both - Degree and Diploma can

well vie for the posts earmarked for Degree Holders as well as

Diploma Holders, but he cannot move rather pole vault in the

category of persons who are directly appointed as Degree Holders,

unless he acquires the degree or AMIE after his/her appointment.

A candidate who was having diploma at the time of appointment

and who acquires degree during his service alone can take benefit

of clause (d) of proviso to Rule 6 of the Rules of 1973.

26. According to this Court, if the benefit as claimed by the

petitioners are conferred upon them as done by way of orders

dated 07.02.2024, it will take away rights of unemployed youth

having degrees in their favour. Because the posts which are

otherwise meant to be filled by direct recruitment will be occupied

by them.

27. Such movement would be in essence an injustice to all those

who did B.E. (Civil/Electrical) and could not fall in the merit of

Degree Holders. If looked from another angle, it would create

anomalous situation, inasmuch as a person having failed to

compete with the degree holders, will by circuitous way move to

the stream of degree holders, which stream has better prospects

and promotional avenues. As is evident from the present facts,

where out of 8 persons 7 persons had failed to get through the

recruitment process meant for the degree holders and could

manage to secure their place qua the posts reserved for Diploma

Holders, despite having degrees in their possession by incorrect

application or interpretation of the relevant Rules.

28. So far as argument of Mr. Purohit that the respondents have

not followed due process of law or have not taken proceedings as

[2025:RJ-JD:12276] (11 of 13) [CW-14966/2024]

envisaged under service law is concerned, according to this Court

no fault can be found in the action of the respondents.

29. Petitioners' claim of infraction of principles of natural justice

is also not tenable. A person claiming breach of natural justice has

to demonstrate before the Court the prejudice which has been

caused by not providing him an opportunity of hearing. The

position of law has been settled in the case of Ashok Kumar

Sonkar Vs. Union Of India & Ors., reported in (2007) 4 SCC

54, wherein Hon'ble the Supreme Court has held that principles of

natural justice is not required to be complied with when it will lead

to an empty formality. The relevant portion whereof is reproduced

hereinbelow:-

"20. ..... The Court applies the principles of natural justice having regard to the fact situation obtaining in each case. It is not applied in a vacuum without reference to the relevant facts and circumstances of the case. It is no unruly horse. It cannot be put in a straightjacket formula....."

30. The facts are undisputed - the respondents ought not but

have done away with the principles of natural justice. But, in the

instant case, when the fact that the petitioners had degrees even

at the time of appointment as Junior Engineer (Civil - Diploma

Holders) is not in dispute, even if a notice were issued to the

petitioners, they hardly had any plausible defense.

31. That apart on account of reversion, the petitioners have not

been put to any disadvantageous position. Neither their

designation has been changed nor has their salary been reduced.

As no civil wrong has been meted out, even it if is held that the

orders impugned are contrary to principle of natural justice,

[2025:RJ-JD:12276] (12 of 13) [CW-14966/2024]

setting aside the orders with a liberty to pass fresh order would be

an exercise in futality.

32. This Court is not much convinced with the argument of Mr.

Purohit that since 2017 at least 20 candidates despite having

degrees on the date of appointment had been given appointment

as Junior Engineer (Civil - Degree Holders) in terms of clause (d)

of proviso to Rule 6 of the Rules of 1973.

33. Clause (d) of proviso to Rule 6 of the Rules of 1973 seems to

have been inserted with an avowed object. The Rules were framed

back in the year 1973, when engineering colleges or the colleges

granting degrees in engineering were a few while the demand for

qualified engineers was large. There were people who were less

fortunate or had no means to get admission in those engineering

colleges because of the economic or geographical compulsions.

And that is perhaps why the persons, holding diploma, were

allowed to join the engineering services in order to fill the yawning

gap between the demand and supply. However, in a bid to clothe

them with the requisite qualification and encourage expertise and

higher qualification, they were given a chance to acquire AMIE to

make their qualification equivalent to engineering degree. And

then, while continuing them in service, a window is provided to

them to slide into the stream of Degree Holders. With that idea in

mind, clause (d) of proviso to Rule 6 of the Rules of 1973 was

incorporated so that all those candidates who could not acquire

engineering degrees, can subsequently acquire additional

qualification to match the degree in Engineering (which is or which

[2025:RJ-JD:12276] (13 of 13) [CW-14966/2024]

was considered to be a prerequisite qualification) and get in the

mainstream of engineers.

34. According to this Court, this provision has lost both its

efficacy and utility - as engineering colleges are in abundance and

the number of candidates holding degrees is overwhelming. No

doubt it is imperative for the Government being a model employer

to provide employment opportunities to those less fortunate, who

are unable to secure sufficient marks and means to get into the

engineering colleges, but then, permitting the candidates who are

holding degrees and diploma to contest against the posts for

Diploma Holders despite having degrees and then allowing them

to take advantage of clause (d) of proviso to Rule 6 of the Rules of

1973 is not only impermissible in law but also against the express

provision and legislative intent. Such action cannot be

countenanced. The respondents have rightly canceled petitioners'

absorption.

35. With the spirit of ex-debito justitiae, this Court feels that "it

is better to be right some day rather than continuing with the

wrong in perpetuation".

36. As an upshot of discussion foregoing, this Court hardly finds

any merit and substance in petitioners' contentions. All these writ

petitions thus, fail.

37. The stay applications also stand dismissed, accordingly.

(DINESH MEHTA),J 31-33-akansha/-

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