Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pramod Kumar Mittal vs State Of Rajasthan (2025:Rj-Jd:25847)
2025 Latest Caselaw 10329 Raj

Citation : 2025 Latest Caselaw 10329 Raj
Judgement Date : 26 May, 2025

Rajasthan High Court - Jodhpur

Pramod Kumar Mittal vs State Of Rajasthan (2025:Rj-Jd:25847) on 26 May, 2025

Author: Rekha Borana
Bench: Rekha Borana
[2025:RJ-JD:25847]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                   S.B. Civil Writ Petition No. 8637/2025

Jasvinder Singh Thiara S/o Shri Prem Singh Thiara, Aged About
50 Years, R/o Village 24 Ps, Tehsil Raisinghnagar, District Sri
Ganganagar.
                                                                      ----Petitioner
                                      Versus


1.       The State Of Rajasthan, Through Secretary, Education
         Department,       Government            Of     Rajasthan,     Secretariat,
         Jaipur.
2.       The Director, Secondary Education, Bikaner.
                                                                   ----Respondents
                                Connected With


                   S.B. Civil Writ Petition No. 8635/2025
Goverdhan Ram S/o Shri Amar Chand, Aged About 54 Years, R/o
Village 6 Ksd, Tehsil Anupgarh, District Sri Ganganagar.
                                                                      ----Petitioner
                                      Versus


1.       The State Of Rajasthan, Through Secretary, Education
         Department,       Government            Of     Rajasthan,     Secretariat,
         Jaipur.
2.       The Director, Secondary Education, Bikaner.
                                                                   ----Respondents
                   S.B. Civil Writ Petition No. 8644/2025
1.       Rajesh Kumar Tiwari S/o Shri Mahendra Prakash Tiwari,
         Aged About 51 Years, R/o 2-D-29, Jawahar Nagar, District
         Sri Ganganagar.
2.       Smt. Surekha Sharma D/o Shri Baljinder Kumar, Aged
         About 50 Years, R/o 2-D-29, Jawahar Nagar, District Sri
         Ganganagar.
3.       Amarjeet Singh S/o Shri Mahender Singh, Aged About 53
         Years, R/o House No. 1 Shaheedbhagat Singh Nagar,
         Padampur Road, District Sri Ganganagar.
4.       Hardeep Singh S/o Shri Manjeet Singh, Aged About 50

                       (Downloaded on 30/05/2025 at 10:32:53 PM)
 [2025:RJ-JD:25847]                    (2 of 20)                           [CW-8637/2025]


         Years,      R/o   Durga       Vihar,     Gali     No.     1,     District   Sri
         Ganganagar.
                                                                        ----Petitioners
                                      Versus


1.       The State Of Rajasthan, Through Secretary, Education
         Department,       Government             Of    Rajasthan,        Secretariat,
         Jaipur.
2.       The Director, Secondary Education, Bikaner.
                                                                   ----Respondents
                   S.B. Civil Writ Petition No. 8651/2025
Suresh Kumar Verma S/o Shri Ram Prasad Verma, Aged About
57 Years, R/o 97, Shastri Nagar Malpura District Tonk Rajasthan.
                                                                         ----Petitioner
                                      Versus


1.       The State Of Rajasthan, Through Principal Secretary,
         School Education, Government Secretariat, Jaipur.
2.       The Director, Secondary Education, Bikaner.
3.       The Principal, Govt. Senior Secondary Schol, Rajpura,
         Malpura, District Tonk.
                                                                   ----Respondents
                   S.B. Civil Writ Petition No. 9162/2025
Ramswaroop Meena S/o Ghotya Ram Meena, Aged About 59
Years, R/o Village Gawadi Meena, Danalpur, Hindauncity, District
Karauli, Rajasthan.
                                                                         ----Petitioner
                                      Versus


1.       The State Of Rajasthan, Through Principal Secretary,
         School Education, Government Secretariat, Jaipur.
2.       The Director, Secondary Education, Bikaner.
                                                                   ----Respondents
                   S.B. Civil Writ Petition No. 9230/2025
Pramod Kumar Mittal S/o Chetram Mittal, Aged About 59 Years,
R/o Vpo B-164, Ashiyana Gardan Khanpur Khola Chok Bhiwadi


                       (Downloaded on 30/05/2025 at 10:32:53 PM)
 [2025:RJ-JD:25847]                    (3 of 20)                        [CW-8637/2025]


District Khairthal-Tijara Rajasthan.
                                                                      ----Petitioner
                                      Versus


1.       State Of Rajasthan, Through Principal Secretary, School
         Education Department, Govt. Of Rajasthan, Secretariat,
         Jaipur.
2.       The Director, Secondary Education, Rajasthan, Bikaner.
3.       The Principal, Govt. Senior Secondary School, Khohari
         Kalan District Alwar.
                                                                   ----Respondents
                   S.B. Civil Writ Petition No. 9245/2025
Gopal Krishan Birla S/o Shri Sunder Lal Birla, Aged About 50
Years, Resident Of A-280, Vijay Singh Pathik Nagar, Bhilwara,
Rajasthan.
                                                                      ----Petitioner
                                      Versus
1.       State Of Rajasthan, Through The Secretary, Secondary
         Education Department, Govt. Of Rajasthan, Jaipur.
2.       Director, Secondary Education Department, Rajasthan,
         Bikaner.
                                                                   ----Respondents
                   S.B. Civil Writ Petition No. 9584/2025
Piyush Kumar Sharma Spouse/o Mathura Prasad Sharma, Aged
About 57 Years, Behind Panchayat Samiti, Post And Teh.
Sapotra, Karauli Rajasthan 322218.
                                                                      ----Petitioner
                                      Versus
1.       The State Of Rajasthan, Through Principal Secretary Of
         Education Department, Govt. Of Raj., Secretariat, Jaipur.
2.       The Director, Secondary Education, Bikaner, Rajasthan.
3.       The District Education Officer (Secondary), Headquarter,
         District Karauli, Rajasthan.
4.       The Principal, Govt. Girls Senior Secondary School,
         Sapotra, Block Sapotra, District Karauli.
                                                                   ----Respondents


                       (Downloaded on 30/05/2025 at 10:32:53 PM)
 [2025:RJ-JD:25847]                   (4 of 20)                        [CW-8637/2025]



For Petitioner(s)          :     Mr. Vishal Jangid.
                                 Mr. Divik Mathur.
                                 Mr. Vikram Singh Bhawla.
                                 Mr. Hans Raj Nimbar.
                                 Mr. Ram Pratap Saini through VC.
                                 Mr. Kapil Kumar Khandelwal through
                                 VC.
                                 Mr. VLS Rajpurohit.
                                 Ms. Anjali Gehlot.
                                 Ms. Deepika Soni.
                                 Mr. Mahaveer Bhanwariya.
                                 Mr. Pramendra Bohra with
                                 Mr. Dhanraj Khichi.
                                 Mr. Himanshu Choudhary.
                                 Mr. Amit Kumar Sharma.
For Respondent(s)          :     Mr. N.K. Mehta, Dy. G.C. with
                                 Mr. Vaibhav Bang.



              HON'BLE MS. JUSTICE REKHA BORANA

Order

26/05/2025

1. The present writ petitions have been filed with the prayer

that the petitioners be permitted to forego their promotion from

the post of 'Vice Principal' to 'Principal', granted vide order dated

24.01.2025, and they be permitted to continue to work as 'Vice

Principal' at their present place of posting.

2. The facts are that the petitioners herein were/are working as

Vice Principal at their respective place of posting. The regular DPC

for the promotion from the post of 'Vice Principal' to 'Principal' was

conducted and as per the resolutions of meeting dated

17.01.2025, select list dated 24.01.2025 as per the seniority, was

issued.

3. Vide office order of the same date, i.e. 24.01.2025, all the

incumbents were promoted and it was directed as under:

[2025:RJ-JD:25847] (5 of 20) [CW-8637/2025]

"उक्त आदे श दिनांक 24.01.2025 द्वारा विभागीय पदोन्नति

समिति द्वारा चयनित कार्मिक अपने पथ ृ क से सभी पदोन्नत अधिकारी अपने

वर्तमान पद को अस्थाई रूप से यथा आवश्यकतानुसार क्रमोन्नत मानते हुए

अपने नाम के सम्मुख अंकित तिथि को अथवा इसके पश्चात कार्यग्रहण कर

अग्रिम आदे शो तक यथावत कार्यरत रहे गे एव कार्यग्रहण रिपोर्ट अविलम्ब इस

विभाग की ई-मेल आई डी [email protected] पर प्रेषित

करे गें। पदोन्नति का वास्तविक नगद लाभ कार्यग्रहण करने की तिथि से ही

दे य होगा। पदोन्नति पर पदस्थापन आदे श पथ ृ क से जारी किए जाएगें ।

संबंधित समस्त कार्मिको को उक्त आदे श जारी होने की दिनांक से

आगामी 15 दिवस तक पदोन्नति पर कार्यग्रहण किया जाना अनिवार्य होगा

अन्यथा स्थिति में स्वतः पदोन्नति परित्याग मान लिया जाकर, पदोन्नति

परित्याग संबंधी आदे श जारी किये जाने की कार्यवाही हे तु विभाग स्वतंत्र

रहे गा।"

4. Meaning thereby, the petitioners were directed to join at

their present place of posting considering the post of 'Vice

Principal' itself to be a promotional post of 'Principal' till the

appropriate orders of posting being passed qua them.

5. So far as the place of posting is concerned, it was observed

vide the said order that the posting orders on promotion would be

passed independently and separately. As per the above order, all

the employees were directed to join within a period of 15 days and

in absence of same, it was to be deemed that the employee has

foregone his/her promotion. It was observed that in the said

instance, the Department would be at liberty to pass appropriate

orders qua the foregoing of the promotion by the concerned

employee.

6. Subsequently, after counselling process been undertaken,

vide orders of different dates, posting places as 'Principal' were

[2025:RJ-JD:25847] (6 of 20) [CW-8637/2025]

provided to all the selected candidates. After the place of posting

been provided, the petitioners did not wish to join at the said

place and hence opted to forego their promotion on the post of

'Principal'.

7. However, the said request of the petitioners was declined by

the respondent-Department on the premise that once they joined

on the promoted place, may be at their then place of posting, as

per office order dated 24.01.2025, it would be deemed that they

have accepted the promotion. As per the respondent-Department,

those who joined in pursuance to order dated 24.01.2025, had

waived their right to forego the promotion.

8. It is aggrieved of the said orders of posting and the rejection

of the request of the petitioners to forego their promotion that the

present writ petitions have been filed.

9. Learned counsels for the petitioners submit that the action of

the respondent-Department in declining to accept the request of

the petitioners and not giving them the option to forego their

promotion after posting orders been passed, is against the basic

principles of service jurisprudence.

10. Counsels submit that order dated 24.01.2025 itself is in

contravention to the basic principles whereby a condition was

imposed on the employees to join within a period of 15 days on

the promoted post else the same would be deemed to be a forego

of his/her promotion.

11. It is submitted that the said Clause itself is a void clause,

being an unconscionable term of contract. The inclusion of the

aforesaid Clause in office order dated 24.01.2025 amounts to an

[2025:RJ-JD:25847] (7 of 20) [CW-8637/2025]

inclusion of unconscionable term which as per the service

jurisprudence is void.

12. In support of the above submission counsels relied upon the

Hon'ble Apex Court judgments in I.K. Merchants Pvt. Ltd. &

Ors. vs. State of Rajasthan & Ors.; 2025 SCC OnLine SC

692; Central Inland Water Transport Corporation Limited &

Anr. Vs. Brojo Nath Ganguly & Anr.; (1986) 3 SCC 156 and

the Division Bench judgment of Madras High Court in S.

Padmavathy vs. Registrar General; Writ Petition

No.12346/2016 (decided on 08.02.2017).

13. Learned counsels further, while relying upon Rule 33 of the

Rajathan Education (State and Subordinate Services) Rules, 2021

(hereinafter referred to as 'the Rules of 2021') submitted that

although none of the service laws/statutes define the term 'forego'

but then it definitely provides for an option to forego a promotion

by a Government employee. Rule 33 of the Rules of 2021

prescribes of the repercussions on an employee foregoing his

promotion.

14. A bare perusal of the said provision would clarify that an

option of foregoing, if to be exercised by an employee, can only be

after the order of promotion being passed and after the process of

counselling been completed, that is, after a place of posting been

provided to the employee after he being promoted.

15. Counsels submit that there can be only two instances when

an employee would forego his/her promotion. Firstly, it can be

because of his/her personal reasons i.e. family condition, medical

condition etc. and secondly, when an employee does not wish to

join on the place of posting as provided to him/her.

[2025:RJ-JD:25847] (8 of 20) [CW-8637/2025]

Meaning thereby, the option in the first instance although

can be exercised before the place of posting been provided but the

second option cannot be exercised before a place of posting is

provided. It is only after the place of posting been specified that

an employee can exercise his/her option as to whether he/she

wishes to join on that place of posting or not. Any conclusion other

than that would be foreign to the service jurisprudence.

16. Counsels further submitted that Rule 33 of the Rules of 2021

itself provides for repercussions/consequences of an employee

foregoing his/her promotion. When the statute itself provides for

the consequences, there can be no additional

self-consequences/restraints imposed by the State authority in the

form of a penalty.

17. Counsels further submitted that even otherwise the complete

exercise of the respondent-Department in the present matters is

totally discriminative. Vide the impugned action/order, the

respondent-State has created two classes in one class which is

totally discriminatory. As per order dated 24.01.2025, those

employees who did not join on the promotional post at their

original place of posting were to be termed to have foregone their

promotion. But subsequently, the department gave those

employees also an option to join at their promoted place of

posting.

Meaning thereby those employees who flouted order dated

24.01.2025 of the Department and did not join on the promotional

post, were given both the options-either to join on the posting

place provided after promotion, or to forego the promotion and

not join on the place of posting. Whereas those employees who

[2025:RJ-JD:25847] (9 of 20) [CW-8637/2025]

joined at the original place of posting in pursuance to order dated

24.01.2025 have not been given the right to exercise their option

to forego the promotion. This clearly means creating a class

different in a class.

18. Counsels further submitted that the action of the

respondent-Department being discriminatory is further evident

from the fact that qua the other posts of PTI, librarian etc. which

are also governed by the Rules of 2021, the employees have been

given the right to exercise their option to forego their promotion

even after the place of posting been provided to them. To

substantiate the submission, counsels placed on record several

orders dated 02.01.2025, 10.02.2025 & 12.02.2025 pertaining to

PTIs and librarians whereby the employees were not only granted

the option to forego the promotion but even their applications for

the said purpose were accepted.

19. Per contra learned counsel for the respondent-Department

submitted that office order dated 24.01.2025 is very clearly

worded and it can be interpreted in no other manner than that

those employees who joined in pursuance to the said order on the

promotional post and availed the financial benefits thereof, could

not be permitted to forego their promotion subsequently.

20. Counsel submits that it was a clear case of acquiescence as

the petitioners joined on their promotional post without raising

any grievance/objection and without moving any application in

writing to forego their promotion. Once they accepted the

promotional post and joined thereof, they subsequently cannot

turn back and request to forego their promotion.

[2025:RJ-JD:25847] (10 of 20) [CW-8637/2025]

21. Counsel further submitted that had the petitioners intended

to forego their promotion, they would definitely have refrained

from joining on the promotional post in pursuance to order dated

24.01.2025. Had it been so, it could have been deemed that they

have foregone their promotion. That having not been done, the

petitioners cannot now be permitted to forego their promotion.

22. So far as the orders as relied upon by counsels for the

petitioners qua the PTIs and librarians are concerned, counsel is

not in a position to refute the same. He however submitted that in

all those cases the employees had preferred an application in

writing and did not join on the promotional post and hence their

applications were rightly accepted by the respondent-Department.

But then, counsel is not in a position to justify the fact as to how

those people who did not join in pursuance to order dated

24.01.2025 were given an option to join at their promoted place

of posting despite order dated 24.01.2025 specifically providing

that non-joining at the first instance would be deemed to be

foregoing of the promotion.

23. Heard the counsels and perused the record.

24. The first issue which arise is - Whether in absence of any

specific provision entitling a government employee to forego his

promotion, he is entitled to do so?

25. It is an admitted position that the term 'forego' has not been

defined in any Statute. But then, the Statute does recognize the

term 'forego' in so far as Rule 33 of the Rules of 2021 provides for

repercussions on an employee foregoing promotion. Meaning

thereby, law does recognize foregoing of the promotion by a

Government employee. Therefore, the only conclusion which can

[2025:RJ-JD:25847] (11 of 20) [CW-8637/2025]

be drawn from Rule 33 of the Rules of 2021 is that an employee

does have a right to forego his promotion. Had that right not been

intended by the legislature, the repercussions or the consequences

of such foregoing would not have been a part of the legislation.

Providing for the consequences of foregoing of a promotion clearly

implies a deemed right of an employee to forego the promotion. It

is only when such a right is deemed to be available to an

employee that he would exercise the same, and it is only after

such exercise of option that the repercussions or the

consequences as provided under Rule 33 of the Rules of 2021

would come into play.

26. This Court, therefore, is of the clear opinion that although

there is no specific provision in the Statute entitling an employee

to forego his promotion, Rule 33 of the Rules of 2021 incorporates

in it a deemed entitlement to the effect that an employee does

have a right to forego his/her promotion. The said view of this

Court is substantiated by the view of the Allahabad High Court

(Lucknow Bench) in Hausilal Vs. State of U.P.; Writ -A

No.3935 of 2023 (decided on 06.11.2023) wherein, while

dealing with an identical issue, the Court held as under:

"7. In the considered opinion of this Court, an employee may have a fundamental right to be considered for promotion but at the same time he would also have an inalienable right to forgo such promotion for which purpose, there is no requirement for any specific stipulation in Service Regulations. Such Service Regulations do provide a provision for reversion of an employee to a lower post on fulfilment of condition required for such reversion. However, in case an

[2025:RJ-JD:25847] (12 of 20) [CW-8637/2025]

employee seeks to forgo his promotion waiving his rights for such promotion, it would definitely come within purview of his right to waive such promotion particularly since Service Regulations are also in the nature of contractual obligations between an employer and an employee. Such rights accrued to an employee can definitely be waived in case they do not adversely affect any public policy. Since right to forgo promotion is in nature of a personal right of an employee, this Court finds substance in submission of learned counsel for petitioner that he would have a right to waive such promotional aspect.

8. This Court is also of the considered opinion that an employee has an inherent right to waive promotion accorded to him. In Rustom Cavasjee Cooper v. Union of India (1970) 1 SCC 248, Hon'be the Supreme Court has clearly held that the enunciation of rights does not follow a uniform pattern but one single thread which runs through all of them is that they seek to protect rights of the individuals against infringement within specific limits and that Part-III of the Constitution weaves a pattern of guarantees on the texture of basic human rights."

27. The second issue would now be - Whether an employee who

has once joined in pursuance to an order of promotion is entitled

to forego the same at a subsequent stage?

28. The answer to the above issue would definitely depend on

the facts and circumstances of each case and in the opinion of this

Court, there cannot be a set formula or a standard guideline to

decide the same. It would also always depend on the facts of a

particular case.

29. Herein, order dated 24.01.2025 whereby the petitioners

were promoted, itself contained a specific stipulation to the effect

[2025:RJ-JD:25847] (13 of 20) [CW-8637/2025]

that the incumbents shall be at a liberty to consider the post on

which they were working at that point of time to be a promotional

post and continue to work on the said post considering them to be

promoted. The said order further contained a specific stipulation

that the employees would be under an obligation to join the

promotional post within a period of 15 days and if they do not join

within the said period, it would be deemed that they have

foregone their promotion and the department would be at liberty

to pass orders qua their foregoing the promotion. But then, the

same order also stipulated that the posting orders of the

incumbents would be passed subsequently.

30. Meaning thereby, at that point of time, the situation as to

whether an incumbent wishes to join the promotional place of

posting did not even arise. At that point of time, as the place of

posting was not provided, the incumbent was not even aware of

the fact as to where he would be posted. In normal parlance, the

option to forego a promotion is exercised by an employee when it

is not all practicable for him to join at the place where he has

been posted after promotion. Law does recognize foregoing of

promotion in various circumstances such as the medical condition

of the employee himself/herself, the medical condition of his/her

family members, the status/studies of their children, or some

practical difficulty of the distance from his place of residence etc.

But, in the present matters, that situation did not even arise on

24.01.2025 when the order granting promotion to the petitioners

was passed. Therefore, on that day, the petitioners were not even

required to exercise their option to forego the promotion.

[2025:RJ-JD:25847] (14 of 20) [CW-8637/2025]

31. Further, the order reflected a clear mandate directing the

petitioners to join within a period of 15 days on the promotional

post at their present place of posting itself and in absence of the

same, the promotion was deemed to be foregone by the

employee.

In the specific opinion of this Court, a stipulation to that

effect is totally contrary to the basic principles of law. The same

definitely was an unconscionable term imposed by the State, it

being in an advantageous position. The employees, definitely, at

that point of time, could not have been in a position to decide

whether to accept it or deny it. Had the orders of posting also

been passed along with order dated 24.01.2025, definitely, the

employees would have been in a position to exercise their right to

accept or forego the promotion. The same having not been done

at that stage, it could not have been expected that the employees

who wished to forego their promotion because of the practicable

problems in joining at the posting place, could have exercised

their option in advance.

32. Further, the order clearly reflected that the employees would

be at a liberty to join on the promotional post at the same place of

posting where they were working at that point of time.

In the said circumstances, no government employee, without

knowing the future place of posting, could have opted to forego

his/her promotion.

33. The Hon'ble Apex Court while dealing with an issue as to

when a condition can be termed to be an unconscionable bargain,

in the case of Central Inland Water Transport Corporation

Limited (supra), observed as under:

[2025:RJ-JD:25847] (15 of 20) [CW-8637/2025]

"The word "unconscionable" is defined in the Shorter Oxford English Dictionary, Third Edition, Volume II, page 2288, when used with reference to actions etc. as "showing no regard for conscience; irreconcilable with what is right or reasonable". An unconscionable bargain would, therefore, be one which is irreconcilable with what is right or reasonable."

Therein, the Court, while taking into consideration the

provisions of American Law of Contract, observed as under:

"80... A bargain is not unconscionable merely because the parties to it are unequal in bargaining position, nor even because the inequality results in an allocation of risks to the weaker party. But gross inequality of bargaining power, together with terms unresonably favourable to the stronger party, may confirm indications that the transaction involved elements of deception or compulsion, or may show that the weaker party had no meaningful choice, no real alternative, or did not in fact assent or appear to assent to the unfair terms."

34. Applying the above ratio to the present matter, this Court is

of the clear opinion that the conditions/stipulations as imposed by

the respondent authorities vide order dated 24.01.2025 definitely

were unconscionable terms and hence, bad in the eyes of law. It is

clear on record that the employees who joined in pursuance to

order dated 24.01.2025, in fact did not have any other option as

the stipulation clearly directed them to join within a period of 15

days. The strict adherence to the same definitely disentitled the

employees to exercise the right which was otherwise available to

them in terms of law.

35. The last issue would now be - Whether the petitioners can be

permitted to forego the promotion even after they have

[2025:RJ-JD:25847] (16 of 20) [CW-8637/2025]

acquiescenced with order dated 24.01.2025 in the manner that

they joined on their promotional post?

36. The answer to the above issue also lies in the conclusion on

Issue no.2. Once this Court has reached to the conclusion that the

condition/stipulation as imposed in order dated 24.01.2025 was

bad in the eyes of law, the natural consequence of the same would

be to hold that the petitioners were entitled to forego their

promotion after their posting orders been passed. Meaning

thereby, the right to forego promotion could be exercised by the

employees even after the place of posting been provided to them.

37. The right to be exercised by the employees to forego the

promotion, in the opinion of this Court, would also survive for the

reason that those employees who did not join in pursuance to

order dated 24.01.2025, were permitted to exercise their option to

forego promotion even subsequently. Meaning thereby, those

employees who adhered to the directions of the respondent-

Authorities while joining within a period of 15 days, have been

held disentitled to exercise their option whereas those employees

who did not join in pursuance to order dated 24.01.2025, have not

only been granted option to forego their promotion but have also

been given a liberty to join at the place of posting after being

promoted.

38. Meaning thereby, the condition that the employees who do

not join in pursuance to order dated 24.01.2025 would be deemed

to have foregone their promotion, stood waived by the department

itself. Vide the subsequent orders, those employees have been

given the liberty to join the promotional post. The said action of

the respondent Authorities is clearly discriminatory and has in fact

[2025:RJ-JD:25847] (17 of 20) [CW-8637/2025]

created a separate class in a class. Such discriminatory act on part

of the State cannot be permitted where the employees who did

not join in pursuance to order dated 24.01.2025 have been given

the liberty to join on the promotional post subsequently despite

there being a stipulation to the contrary, while the employees who

did join in pursuance to order dated 24.01.2025 have not been

given an option to forego the promotion. The State authority could

not have curtailed the inherent right of the employees who

complied with order dated 24.01.2025.

39. The discrimination of the State is also crystal clear from

orders dated 02.01.2025, 10.02.2025, 12.02.2025 etc., as placed

on record which pertain to one other set of employees being the

Physical Training Instructors, Librarians etc. Therein too, in similar

circumstances, the employees who did not join in pursuance to the

promotional order were subsequently given the chance not only to

join the promotional post but also to exercise the option to forego

the promotion. The said fact has not even been disputed, rather

admitted by counsel for the respondents.

40. In view of the above action of the State, allowing one set of

employees to exercise their option to forego the promotion at a

subsequent stage and disallowing the other, being discriminatory

on the face of it, cannot be upheld. The principle of equity

warrants equal treatment for employees in comparable situations.

The State has created an arbitrary distinction between different

set of employees without any reasonable justification which clearly

amounts to hostile discrimination.

41. This Court is hence, of the clear opinion that in the present

matters too, the State is under an obligation to provide an option

[2025:RJ-JD:25847] (18 of 20) [CW-8637/2025]

to the petitioners to exercise their right to forego the promotion.

The joining on the promotional post in pursuance to order dated

24.01.2025 cannot be termed to be a waiver of the right of the

petitioners to forego the promotion. The said right definitely could

have been exercised not only at the first stage itself but even

subsequently, after the posting place been provided to them.

42. In view of the above overall analysis and observations, order

impugned dated 24.01.2025 to the extent it stipulates that non-

joining on the promotional post within a period of 15 days would

be termed to be an acceptance of the promotion, is hereby

quashed and set aside. The further rejection of the request of the

petitioners to forego their promotion deeming it to be a waiver of

their right, is also held to be bad and discriminatory.

43. It is hereby declared that the petitioners would be entitled to

exercise their option to forego the promotion inspite of they

having joined on the promotional post in pursuance to order dated

24.01.2025.

44. The writ petitions are therefore, disposed of with the

following directions:

(i) The petitioners shall be at liberty to file an application in

writing, exercising their option to forego the promotion, within a

period of 15 days from now.

(ii) The application shall be filed in writing clearly indicating the

option to forego the promotion. The consequences of the said

exercise of option, in terms of Rule 33 of the Rules of 2021, would

follow.

(iii) The petitioners shall, along with their application, be under

an obligation to file a specific undertaking to the effect that they

[2025:RJ-JD:25847] (19 of 20) [CW-8637/2025]

would be governed by Rule 33 of the Rules of 2021 and would not

raise any grievance qua the same, in future.

(iv) The petitioners shall also be under an obligation to file a

specific undertaking to the effect that they will not claim any

monetary or other benefit of the promotional post on which they

had joined in pursuance to order dated 24.01.2025.

(v) The petitioners shall further undertake that any benefit, if

any, availed by them because of their joining on the promotional

post, shall be refunded back by them whenever called upon to do

so by the respondents-Authorities.

(vi) The decision on the applications as filed by the petitioners

would be taken by the competent Authority positively within a

period of four weeks of filing of the applications.

(vii) Till the applications as filed by the petitioners are decided,

the petitioners shall continue on their present place of posting

deeming them to be working on the post of 'Vice Principal', as they

were working before being promoted.

(viii) Those petitioners who have been relieved after the orders of

posting been passed, would also be entitled to file an application

in writing to forego their promotion and the said applications shall

also be decided in terms of the above directions.

The said petitioners shall, till the date their application is

decided, be entitled to be reverted back to their original place of

posting i.e. on the post which they were working before being

promoted.

Needless to observe that they would be reverted only if the

said seat is vacant as of date.

[2025:RJ-JD:25847] (20 of 20) [CW-8637/2025]

ix) Those petitioners who, after having been provided the place

of posting, joined in pursuance to the same, would also be entitled

to move an application in writing in terms of direction No.1 and

the consequences shall follow.

45. Stay petitions and pending applications, if any, stand

disposed of.

(REKHA BORANA),J

225-232/KashishS/-

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