Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dr. Sushila Meena vs The State Of Rajasthan ...
2025 Latest Caselaw 10493 Raj

Citation : 2025 Latest Caselaw 10493 Raj
Judgement Date : 28 May, 2025

Rajasthan High Court - Jodhpur

Dr. Sushila Meena vs The State Of Rajasthan ... on 28 May, 2025

Author: Rekha Borana
Bench: Rekha Borana
[2025:RJ-JD:26595]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Civil Writ Petition No. 11190/2025

1.       Dr. Sushila Meena D/o Kanhaiya Lal Meena, Aged About
         40 Years, Village Satsagada, Post Harshawara Tehsil
         Nayagaon, Dist. Udaipur. Raj
2.       Dr. Renu Gaur D/o Raghunath Singh Gaur, Aged About 35
         Years, H.no. 568, A/3, Jawahar Nagar, Lohagal Road
         Ajmer Dist. Ajmer. Raj
3.       Dr. Mahdu Saini W/o Dr Sudhakar Saini, Aged About 50
         Years, 58 - Mahaveer Colony Pushkar Road, Dist. Ajmer.
         Raj
4.       Raj Kumari W/o Nitesh Chouhan, Aged About 40 Years,
         Police Line Mahadev Nagar, Ajmer Rajasthan
5.       Ruchika Sankhla W/o Aditya Jingar, Aged About 33 Years,
         Near Petrol Pump Bus Stand, Gangapur, Bhilwara, Raj
6.       Deepika Singh D/o Dilip Singh, Aged About 36 Years,
         H.no. 29781/28, Street No. 6, Tanaji Nagar, Dist. Ajmer.
         Raj
7.       Ved Prakash Dhaker S/o Debi Lal Dhaker, Aged About 46
         Years, Inside Kalijori Gate Dhaker Mohalla Ward No. 25,
         Shahpur Bhilwara Rajasthan
8.       Dr. Abhilasha Bhavsar D/o Rupesh Bhavsar, Aged About
         45 Years, Rnt - 44 Near Patrakar Colony, Ravindra Nath
         Tagore Colony, Dungarpur, Raj.
9.       Dr. Jeetendra Singh S/o Tanwar Singh, Aged About 46
         Years, V/p Bohat, Tehsil Mangrol, District Baran, Raj
10.      Suresh Chand Vaishnava S/o Mangilal Vaishnava, Aged
         About 48 Years, Plot No. 103, Lal Chand Nagar, Chhabra,
         District Baran, Raj.
11.      Dr. Shivani Pathak S/o Yash Pathak, Aged About 30 Years,
         Aaditya, Krishna Nagar, Opp Circuit House, Banswara
         Road, Sagwara, District Dungarpur, Raj
12.      Dr. Deepak Bariya S/o Kishan Lal Bariya, Aged About 43
         Years, C/4 Near Lion Club, Friend's Colony Vaishali Nagar
         District Ajmer, Raj
13.      Dr. Veerendra Singh Bareth S/o Chavand Dan, Aged
         About 36 Years, Charanon Ka Mohalla Bhawasa, District
         Ajmer, Arain, Rajasthan


                     (Downloaded on 30/05/2025 at 06:13:52 PM)
 [2025:RJ-JD:26595]                      (2 of 5)                       [CW-11190/2025]


                                                                      ----Petitioners
                                       Versus
1.       The State Of Rajasthan, Through Secretary, Higher
         Education,       Government            Of     Rajasthan,      Government
         Secretariat, Jaipur-302005
2.       The Commissioner, Department Of College Education,
         Block-Iv, Dr. S. Radhakrishnan Shiksha Sankul, Jln Marg,
         Jaipur.
3.       Rajasthan College Education Society, Through The Ex-
         Officio Secretary, Executive Committee, Rajasthan College
         Education Society, Block - Iv, Dr. S. Radhakrishnan
         Shiksha     Sankul,        Jln     Marg,       Jaipur      Cum    Additional
         Commissioner, College Education Department, Jaipur.
4.       The    Joint     Director        (Hrd),      Department          Of   College
         Education, Block-Iv, Dr. S. Radhakrishnan Shiksha Sankul,
         Jln Marg, Jaipur.
5.       The Principal, Government College Nayagaon, Udaipur.
6.       The Principal, Government College, Pushkar, Ajmer.
7.       The Principal, Kailash Trivedi Government Girl College,
         Gangapur City, Sawai Madhopur
8.       The Principal, Government College, Pushkar, Ajmer
9.       The Principal, Pratap Singh Barath, Government College,
         Shahpura, Bhilwara
10.      The Principal, Sh. Bhikha Bhai Bheel Government College,
         Sagwara, Dungarpur.
11.      The Principal, Government Girls College, Chhabra, Baran
12.      The Principal, Government College, Nand, Pushkar
13.      The Principal, Government College, Roopangarh, Ajmer
                                                                    ----Respondents


For Petitioner(s)            :     Ms. Varsha Bissa
For Respondent(s)            :     Ms. Yashvi Khandelwal for
                                   Mr. Praveen Khandelwal, AAG




                        (Downloaded on 30/05/2025 at 06:13:52 PM)
 [2025:RJ-JD:26595]                     (3 of 5)                      [CW-11190/2025]


               HON'BLE MS. JUSTICE REKHA BORANA

Order

28/05/2025

1. Learned counsel for the petitioners submits that in an

identical writ petition being S.B. Civil Writ Petition

No.10303/2025; Kailash Chandra Meghwal & Ors. Vs. The

State of Rajasthan & Ors. (decided on 19.05.2025), a

Co-ordinate Bench of this Court has passed the order directing the

respondents to decide the representation of the petitioners.

2. She submits that similar order be passed in the present writ

petition too.

3. Learned counsel for the respondents agrees to the above

request and does not oppose the above submission.

4. In Kailash Chandra Meghwal's case (supra), the Court

observed and held as under:

Heard learned counsel for the parties.

The present writ petition has been filed with the

following prayers:-

"1. That the impugned action of the Respondents in terminating the services of the petitioners after every session and every now and then, may be condemned and the Respondents may be directed to continue the Petitioners on their said place of posting until the joining of the regularly selected candidates.

2. That the respondents may kindly be restrained from issuing new advertisements and discontinuing the services of the petitioners and may be directed to grant priority and preference to petitioners in their respective colleges in the light of Ram Chaturvedi's case decided by this Hon'ble Court at

[2025:RJ-JD:26595] (4 of 5) [CW-11190/2025]

Jaipur Bench and continue the services of the petitioners till the vacant available posts are not being filled gby the respondents through regular recruitment process.

3. The advertisements passed in pursuance to the order dated 21.01.2025 (An.13) and orders of similar nature issued by the respondent may kindly be quashed and the respondents may kindly be directed to give priority to the petitioners while making any posting or new engagements.

4. The respondents may kindly be refrained from issuing advertisements for posts on which the petitioners and similarly situated persons are already working and they may not be replaced by any kind of deputation".

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.

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 circulars dated 17.11.2021,26.07.2024, 18.03.2025, 20.03.2025 & 28.04.2025 issued by the respondents expeditiously.

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

[2025:RJ-JD:26595] (5 of 5) [CW-11190/2025]

weeks from the date of receipt of such representation, strictly in accordance with law.

5. In view of the above, the present writ petition is

disposed of on the same terms as in Kailash Chandra

Meghwal's case (supra).

6. Stay petition and pending applications, if any, stand

disposed of.

(REKHA BORANA),J 318-C/5-Devanshi/-

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