Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jala Ram Siyag vs The State Of Rajasthan ...
2025 Latest Caselaw 15072 Raj

Citation : 2025 Latest Caselaw 15072 Raj
Judgement Date : 7 November, 2025

Rajasthan High Court - Jodhpur

Jala Ram Siyag vs The State Of Rajasthan ... on 7 November, 2025

Author: Farjand Ali
Bench: Farjand Ali
[2025:RJ-JD:47779]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Civil Writ Petition No. 18051/2024

Jala Ram Siyag S/o Thana Ram, Aged About 38 Years, R/o
Siyago Ki Dhani, Nimalkot, Panchayat Samiti Adel, Tehsil Nokha,
District Barmer (Raj.).
                                                                     ----Petitioner
                                    Versus
1.       The State Of Rajasthan, Through Its Principal Secretary,
         Rural Development And Panchayati Raj Department,
         Government Secretariat, Jaipur, Rajasthan.
2.       The    Commissioner         (Egs),       Rural      Development      And
         Panchayati Raj Department, Government Secretariat,
         Jaipur, Rajasthan.
3.       The District Project Coordinator-Cum- District Collector,
         Barmer.
4.       The Additional Commissioner-Ii (Egc), Rural Development
         And Panchayati Raj Department, Government Secretariat,
         Jaipur, Rajasthan.
5.       The Additional District Project Coordinator-Cum-Chief
         Executive Officer, Zila Parishad Barmer, Rajasthan.
6.       The Development Officer, Panchayat Samiti Sindhari,
         District Barmer.
7.       The Village Development Officer, Gram Panchayat Nehro
         Ki Dhani, Panchayat Samiti Sindhari, District Barmer.
8.       The    Sarpanch,       Gram       Panchayat         Nehro     Ki   Dhani,
         Panchayat Samiti Sindhari, District Barmer.
                                                                 ----Respondents


For Petitioner(s)           :   Mr. Vikram Singh Bhawla
For Respondent(s)           :   -



                HON'BLE MR. JUSTICE FARJAND ALI

Order

07/11/2025

1. The petition was filed with the grievance that his candidature

for contractual appointment on the post of Gram Rojgar Sahayak

(Uploaded on 10/11/2025 at 12:37:10 PM)

[2025:RJ-JD:47779] (2 of 3) [CW-18051/2024]

was wrongly rejected by respondents despite the fact that he was

more meritorious than the other candidates.

2. It is not disputed that for the post in question was only on

contract basis but was only for one year. To that extent, the relief

sought by the petitioner is though rendered infructuous for the

year when the petitioner wanted to be appointed.

3. On the query being posed by this Court, the learned counsel

for the petitioner states that though the appointment was

contractual, at that time, but was contemplated for one year.

However, it is borne out that for subsequent years all those

candidates, who were appointed, have also been allowed to

continue on year to year basis. He also places reliance upon the

order passed in the case of Pawan Kumar Vs. State & Ors.:

SBCWP No.1704/2018, decided on 12.03.2018 and prays

that the respondents may kindly be directed to consider the case

of the petitioner in light of the order passed in Pawan Kumar

(supra).

4. Being so, the writ petition is disposed of with the expectation

from the respondents that in case the petitioner are eligible to be

appointed as Gram Rojgar Sahayak/Panchayat Shikshak subject to

determination of their eligibility as well as the requirement of job

on any vacant post in question, on an application being submitted

by the petitioner, the same shall be entertained in accordance with

law. It shall also be considered as to why the petitioner's

candidature cannot be considered for contractual appointment

(Uploaded on 10/11/2025 at 12:37:10 PM)

[2025:RJ-JD:47779] (3 of 3) [CW-18051/2024]

under the provisions of Rajasthan Contractual Hiring to Civil Posts

Rules, 2022.

5. It is made clear that in case such an application is filed by

the petitioner, the competent authority shall go through the same

in the light of the judgment rendered by this Court in the case of

Pawan Kumar Vs. State & Ors.: SBCWP No.1704/2018, decided on

12.03.2018, which is relied upon by learned counsel for the

petitioner and consider its applicability to the case of the

petitioners and accord the benefit thereof subject of course to

requirement of the service and availability of the vacancy as

stated hereinabove.

6. The writ petition as well as stay petition is accordingly

disposed of.

(FARJAND ALI),J 179-divya/-

(Uploaded on 10/11/2025 at 12:37:10 PM)

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 : MAIMS

 
 
Latestlaws Newsletter