Citation : 2025 Latest Caselaw 1169 Raj
Judgement Date : 13 May, 2025
[2025:RJ-JD:22973]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 9123/2025
1. Arvind Dadhich S/o Rameshwar Lal, Aged About 40 Years,
R/o Ghoshi Nada, Bhakat Sagar, District Nagaur,
Rajasthan. Presently Working As Guest Faculty In Shri B.r.
Mirdha Govt. College, Nagaur, Rajasthan.
2. Rahul Saraswat S/o Sanjay Saraswat, Aged About 27
Years, R/o Near Hanuman Mandir, Khatripura, Nagaur,
District Nagaur, Rajasthan. Presently Working As Guest
Faculty In Shri B.r. Mirdha Govt. College, Nagaur,
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 Principal Secretary, Finance Department, Government
Of Rajasthan, 1St Floor, Main Building, Government
Secretariat, Jaipur, Rajasthan.
4. The Principal, Shri B.r. Mirdha Government College,
Nagaur, Rajasthan.
----Respondents
For Petitioner(s) : Mr. Dependra Singh Shekhawat for
Mr. Shaurya Pratap Singh Rathore
For Respondent(s) : Mr. Deepak Bora, Dy.GC
HON'BLE MR. JUSTICE VINIT KUMAR MATHUR
Order
13/05/2025
Heard learned counsel for the parties.
The present writ petition has been filed with the following
prayers:-
"1. Issue an appropriate writ, order or direction in the nature thereof, the respondents be directed to continue the petitioners as Guest Faculty under the Vidhya Sambal Yojna in Shri B.R. Mirdha Government College, Nagaur.
2. That the respondents may kindly be directed to continue the petitioner and services of the petitioner may not be terminated till Vidhya Sambal Yojna is operational in Higher Education.
[2025:RJ-JD:22973] (2 of 2) [CW-9123/2025]
3. By appropriate writ, order or direction, the respondent be directed not to replace the petitioners with another set of contractual employees.
4. By appropriate writ, order or direction, the respondents be directed to give petitioners preference as Guest Faculty whenever a new recruitment process will happen."
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 weeks from the date of receipt of such
representation, strictly in accordance with law.
(VINIT KUMAR MATHUR),J 267-SunilS/-
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!