Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Yashoda vs State Of Rajasthan (2025:Rj-Jd:20776)
2025 Latest Caselaw 16 Raj

Citation : 2025 Latest Caselaw 16 Raj
Judgement Date : 1 May, 2025

Rajasthan High Court - Jodhpur

Yashoda vs State Of Rajasthan (2025:Rj-Jd:20776) on 1 May, 2025

Author: Vinit Kumar Mathur
Bench: Vinit Kumar Mathur
[2025:RJ-JD:20776]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                 S.B. Civil Writ Petition No. 8220/2025

1.       Yashoda W/o Shri Amrit Lal, Aged About 40 Years, R/o
         342, Shitla Chowk, Pali. At District Pali, Rajasthan.
         Working At Government Girls College Rani (Pali-Marwar)
         District Pali. (Assistant Professor - English Literature).
2.       Dr. Anju Awasthi W/o Shri Deepak Awasthi, Aged About
         53 Years, R/o 2A, Ramapeer Colony, High Court Colony,
         Jodhpur. Working At Government Girls College Rani (Pali-
         Marwar)          District      Pali.    (Assistant        Professor      -     Hindi
         Literature).
3.       Ramesh Choudhary S/o Shri Khiva Ram, Aged About 31
         Years, R/o Bera Kharchiya Village Bhinwali Post Rajola
         Khurd Via Sojat Road Tehsil Marwar Junction District Pali.
         Working At Government College Deoli Kallan, Beawar.
         (Assistant Professor - Geography).
4.       Dr. Anshu Rajpurohit D/o Shri Dr. N.s. Purohit, Aged
         About 51 Years, R/o A-68 Karni Nagar (Lalgarh) In Front
         Of Doordarshan Tower, Near Narender Bhawan Bikaner.
         Working          At    Government           College       Deshnok,       Bikaner
         (Assistant Professor - English Literature).
5.       Dr. Bharat Lal Meena S/o Shri Ramniwas Meena, Aged
         About        42       Years,      R/o      Banota,        Nindarda,          District
         Sawaimadhopur. At Present Working At Government Girls
         College,         Kishangarh,           Ajmer      (Assistant      Professor        -
         Geography).
6.       Dr. Neelam Sharma D/o Shri Ramprasad Sharma, Aged
         About       51     Years,      R/o      Near     Water        Works     Old     City,
         Kishangarh, Ajmer. At Present Working At Government
         College Roopangarh, District Ajmer. (Assistant Professor -
         History).
                                                                          ----Petitioners
                                          Versus
1.       State Of Rajasthan, Through The Principal Secretary,
         Department             Of      Higher       And       Technical       Education,
         Secretariat, Jaipur.
2.       Commissioner, Commissionerate Of College Education,
         Block-4, Shiksha Sankul, Jln Marg, Jaipur.
3.       Joint       Secretary,         Hrd,     Commissionerate            Of        College

                           (Downloaded on 01/05/2025 at 09:56:22 PM)
 [2025:RJ-JD:20776]                    (2 of 4)                         [CW-8220/2025]


         Education, Block-4, Shiksha Sankul, Jln Marg, Jaipur.
4.       Principal, Government Girls College Rani (Pali-Marwar),
         District Pali (College Being Run Under Raj-Ces Society).
5.       Principal, Bangur Government Pg College, Pali (Nodal).
6.       Principal,   Government          College       Deoli      Kallan,   Beawar
         (College Being Run Under Raj-Ces Society).
7.       Principal, Government College Jaitaran Beawar (Nodal).
8.       Principal, Government College Deshnok, Bikaner. (College
         Being Run Under Raj-Ces Society).
9.       Principal,   Shri       Dungar     Government            College,   Bikaner
         (Nodal).
10.      Principal,   Government            College        Roopangarh,        Ajmer.
         (College Being Run Under Raj-Ces Society).
11.      Principal, Srkp Government College Kishangarh, Ajmer
         (Nodal).
                                                                   ----Respondents


For Petitioner(s)            :    Dr. Nikhil Dungawat
For Respondent(s)            :    Mr. Deepak Bora, Dy.GC



         HON'BLE MR. JUSTICE VINIT KUMAR MATHUR

Order

01/05/2025

Heard learned counsel for the parties.

The present writ petition has been filed with the following

prayers:-

"(A) by an appropriate writ, order or direction, the respondents be directed to continue the petitioners regularly on the post of Assistant Professors (Guest Faculty) in the College where they are working in the present place of appointment under Vidhya Sambal Yojna for the current academic session 2024-25 and for further academic sessions too.

(B). By an appropriate writ, order or direction, the respondents be directed to continue the petitioners regularly till the Vidhya Sambal Yojana is operational in

[2025:RJ-JD:20776] (3 of 4) [CW-8220/2025]

Higher Education in the RAJCES Society Colleges until the vacant post is filled by regular selection process.

(c). By an appropriate writ, order or direction, the writ petition may kindly be decided in the light of S.B. Civil Writ Petition No.42704/2024 writ petition titled Dr. Mukesh Kumar Prajapat & Ors. V/s GGTU & Ors., vide order dated 16.07.2024 (Annexure-12), till all the vacant posts are not filled under the Rajasthan Employment of Contractual Employees against Civil Posts Rules, 2022 or by way of regular direct recruitment through RPSC. (D). By an appropriate writ, order or direction, the respondents be directed to implement the directions passed vide order dated 23.05.2024 in the leading case No. S.B. C.W.P. No.6694/2022 titled Dr. Gautam Chand Maurya V/s State of Rajasthan & Ors. (Annex.08) along with connected matters, till the Vidhya Sambal Scheme is in operation."

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 (Annex.13), 18.03.2025(Annex.17), 20.03.2025

(Annex.16) & 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

[2025:RJ-JD:20776] (4 of 4) [CW-8220/2025]

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 S/9-SunilS/-

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