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

Chandra Singh Patel vs State Of Rajasthan (2025:Rj-Jd:22176)
2025 Latest Caselaw 592 Raj

Citation : 2025 Latest Caselaw 592 Raj
Judgement Date : 8 May, 2025

Rajasthan High Court - Jodhpur

Chandra Singh Patel vs State Of Rajasthan (2025:Rj-Jd:22176) on 8 May, 2025

Author: Vinit Kumar Mathur
Bench: Vinit Kumar Mathur
[2025:RJ-JD:22176]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
              S.B. Civil Writ Petition No. 1526/2025

Vaibhav Bhati S/o Shreelal Bhati, Aged About 29 Years, R/o Old
Gajner Road, Near Chungi Chowki, Bikaner, Rajasthan.
                                                                             ----Petitioner
                                         Versus
1.       State       Of    Rajasthan,          Through          Principal       Secretary,
         Education         Department,            Government            Of     Rajasthan,
         Government Secretariat, Jaipur, Rajasthan.
2.       Director, Secondary Education, Government Of Rajasthan,
         Bikaner, Rajasthan.
3.       District     Education         Officer      (Headquarters),            Secondary
         Education, Bikaner, Rajasthan.
4.       Rajasthan Staff Selection Board, Through Its Secretary,
         State       Agriculture       Management            Institute,       Durgapura,
         Jaipur, Rajasthan.
5.       J.S. University, Through Registrar, Shikohabad, Firozabad,
         Uttar Pradesh.
                                                                        ----Respondents
                                 Connected With
              S.B. Civil Writ Petition No. 4301/2025
Chandra Singh Patel S/o Shri Chhila Ram Patel, Aged About 39
Years, R/o Tilaicho Ki Dhimadi, Bilada, Jodhpur, Rajasthan
342602.
                                                                             ----Petitioner
                                         Versus
1.       State       Of   Rajasthan,         Represented              Through    Principal
         Secretary, Secondary Education, Government Secretariat
         Rajasthan Jaipur-302005.
2.       Director, Secondary Education Samta Nagar, Bikaner
         334001
3.       District Education Officer, Rajsamand, Rajasthan.
4.       Rajasthan Staff Selection Board, Through Registrar, State
         Institute Of Agriculture Management Premises, Shreeji
         Nagar, Prithviraj Colony, Durgapura Jaipur-302018.
                                                                        ----Respondents



                          (Downloaded on 09/05/2025 at 10:37:05 PM)
 [2025:RJ-JD:22176]                        (2 of 4)                          [CW-1526/2025]


              S.B. Civil Writ Petition No. 4305/2025
Bhagwat Singh S/o Shri Mool Singh, Aged About 27 Years, R/o
Vpo Noon Bagra, Jalore, Rajasthan - 343025.
                                                                           ----Petitioner
                                         Versus
1.       State       Of   Rajasthan,         Represented              Through   Principal
         Secretary, Secondary Education, Government Secretariat
         Rajasthan Jaipur-302005.
2.       Director, Secondary Education Samta Nagar, Bikaner
         334001
3.       District Education Officer, Pali, Rajasthan.
4.       Rajasthan Staff Selection Board, Through Registrar, State
         Institute Of Agriculture Management Premises, Shreeji
         Nagar, Prithviraj Colony, Durgapura Jaipur-302018.
                                                                        ----Respondents
              S.B. Civil Writ Petition No. 4317/2025
Suresh Kumar S/o Shri Jai Kishan, Aged About 26 Years, R/o
Kachela, Bagsari, District Jalore, Rajasthan 343041.
                                                                           ----Petitioner
                                         Versus
1.       State       Of   Rajasthan,         Represented              Through   Principal
         Secretary, Secondary Education, Government Secretariat,
         Rajasthan, Jaipur - 302005.
2.       Director, Secondary Education, Samta Nagar, Bikaner -
         334001.
3.       District Education Officer, Jalore, Rajasthan.
4.       Rajasthan Staff Selection Board, Through Registrar, State
         Institute Of Agriculture Management Premises, Shreeji
         Nagar, Prithviraj Colony, Durgapura Jaipur - 302018.
                                                                        ----Respondents


For Petitioner(s)              :     Mr. R.N. Mathur, Sr. Advocate assisted
                                     by Mr. Abhay Singh Rathore
                                     Mr. Shubham Modi
                                     Mr. Lokesh Mathur
                                     Mr. Suresh Khadav
                                     Mr. Hemant Singh
For Respondent(s)              :     Mr. N.K. Mehta, Dy. G.C.


                          (Downloaded on 09/05/2025 at 10:37:05 PM)
 [2025:RJ-JD:22176]                   (3 of 4)                     [CW-1526/2025]


                                Mr. Manish Patel
                                Ms. Khushi Sharma for
                                Mr. Nathu Singh Rathore, AAG.



         HON'BLE MR. JUSTICE VINIT KUMAR MATHUR

Order

08/05/2025

1. Heard learned counsel for the parties.

2. Learned counsel for the parties are in agreement that the

controversy involved in the present writ petitions is squarely

covered by a judgment of even date rendered by this Court in S.B.

Civil Writ Petition No.4298/2025 (Sharvan Choudhary Vs.

State of Rajasthan & Ors.) in the following terms:-

"16. In view of the discussions made above, the termination order dated 15.01.2025 is not sustainable in the eyes of law. Thus, the present writ petition merits acceptance and the same is allowed. The order dated 15.01.2025 terminating the services of the petitioner is quashed and set- aside and the respondents are directed to reinstate the petitioner in the services forthwith.

17. It is made clear that after the reinstatement of the petitioner, he shall co-operate with the ongoing enquiry which is being made by the committee constituted pursuant to the order dated 03.4.2025 passed by the co-ordinate bench of this Court. Further, it is also made clear that the respondents will be free to take appropriate disciplinary action against the petitioner in accordance with law, if the respondents found that the appointment obtained by the petitioner is on the basis of incorrect, forged or manipulated documents."

[2025:RJ-JD:22176] (4 of 4) [CW-1526/2025]

3. For the self same reasons, the present writ petitions are

disposed in terms of the judgment rendered by this Court in the

case of Sharvan Choudhary (supra).

(VINIT KUMAR MATHUR),J 280-283-Sunils/Shahenshah/-

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