Citation : 2025 Latest Caselaw 14012 Raj
Judgement Date : 8 October, 2025
[2025:RJ-JD:44411]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 12136/2025
Ramesh Chandra Patidar S/o Mega Ji, Aged About 42 Years,
Patidar Mohalla, New Abadi, Vpo Surwaniya, District Banswara,
Rajasthan.
----Petitioner
Versus
1. State Of Rajasthan, Through Principal Secretary,
Department Of Education, Government Of Rajasthan,
Secretariat, Jaipur.
2. District Education Officer (Head Quarters), Banswara.
3. The Secretary, Rajasthan Staff Selection Board, Jaipur.
----Respondents
For Petitioner(s) : Mr. Lokesh Mathur
Mr. Hemant Singh Solanki
Mr. Prakash Kumar
For Respondent(s) : Mr. Deepak Chandak, AAAG
Mr. Lavish Bhati for
Mr. B.L. Bhati, AAG
Ms. Nandipna Gehlot for
Mr. Manish Patel
HON'BLE MS. JUSTICE REKHA BORANA
Order
08/10/2025
1. The present writ petition has been filed with a prayer that
the respondents be directed to provide appointment to the
petitioner on the post of 'Upper Primary School Teacher (General
Education) (Level-2) in subject English.
2. The case of the petitioner is that he filled up his form qua
both the TSP as well as non TSP area in OBC category. The
petitioner found place in the select list qua TSP area, but was not
afforded appointment on the premise that he had already availed
(Uploaded on 09/10/2025 at 09:18:14 PM)
[2025:RJ-JD:44411] (2 of 6) [CW-12136/2025]
relaxation in the REET Examination and hence, once having
availed the relaxation, he would now not be entitled to be
migrated from the category of OBC to General although he had
secured more marks than the last selected general category
candidate.
3. Counsel for the petitioner submits that Division Bench of this
Court in Deepika Kunwar Chundawat Vs. State of Rajasthan
& Ors.; D.B. Special Appeal (Writ) No.31/2024 and other
connected matters (decided on 26.05.2025) has, in identical facts
and qua the same recruitment process in question, already held
that the rule of migration will be applicable even if a candidate has
passed TET/eligibility qualification by relaxed criteria. Therein, the
Court specifically held that such candidates shall be entitled to the
benefit of rule of migration.
4. Counsel submits that in view of the ratio laid down in
Deepika Kunwar Chundawat (supra), the present petitioner too
deserves to be considered qua the unreserved/general category.
5. In addition, Counsel submits that there being no seats
reserved for OBC category qua a TSP area, the petitioner was
even otherwise entitled to be considered qua the General
category, he having secured more marks than the last selected
general category candidate.
6. Per contra learned counsel for the respondents while relying
upon the recent Apex Court judgment in Union of India & Ors.
Vs. Sajib Roy; 2025 SCC OnLine SC 1943 tried to distinguish
the ratio laid down in Deepika Kunwar Chundawat (supra).
(Uploaded on 09/10/2025 at 09:18:14 PM)
[2025:RJ-JD:44411] (3 of 6) [CW-12136/2025]
7. Counsel further raised the ground of delay and latches. He
submits that the petitioner chose to prefer the petition in the year
2025 only after the judgment in Deepika Kunwar Chundawat
(supra) having been pronounced. He submits that a fence-sitter
cannot be held entitled for any relief at a belated stage.
In support of his argument, counsel relied upon the
judgment of a Co-ordinate Bench of this Court in Jaishree
Purohit Vs. State of Rajasthan & Anr.; S.B. Civil Writ
Petition No.10059/2021 (decided on 26.08.2021).
8. Counsel further submits that if at this stage, the petitioner is
granted appointment, definitely, some other person from General
category who has already been afforded appointment shall be
ousted and without impleading such party who is likely to be
affected, the present petition cannot be maintained.
9. Heard the Counsels. Perused the record.
10. So far the judgment in Sajib Roy (supra) is concerned,
evidently, that is a judgment subsequent to the decision of
Division Bench of this Court in Deepika Kunwar Chundawat
(supra). Further, if the counsel wishes to distinguish the ratio of
Deepika Kunwar Chundawat (supra) in light of Sajib Roy
(supra), his remedy definitely would be before the learned Division
Bench.
11. So far as the ratio laid down in Deepika Kunwar
Chundawat (supra) is concerned, counsel for the respondents is
(Uploaded on 09/10/2025 at 09:18:14 PM)
[2025:RJ-JD:44411] (4 of 6) [CW-12136/2025]
not in a position to refute the fact that the issue in question would
definitely be covered by the said ratio.
12. In Deepika Kunwar Chundawat (supra), the Court
directed as under:
"46. As an upshot of the aforesaid discussion, the order passed by the learned Single Judge in the batch of writ petitions assailed in these appeals cannot be sustained and is set aside. The writ petitions are consequently allowed and all the writ petitioners are held entitled to benefit of rule of migration. That means, if they have obtained marks more than the general category candidates, in the recruitment process, they are entitled to be considered against general category posts. Accordingly, State would be obliged to revise the select list of general category candidates and the petitioners would be entitled to appointment as teachers against the existing vacancies from the date other general category candidates were appointed, with all consequential benefits of seniority, pay fixation and notional benefits but not the actual salary to which they would be entitled only from the date of this order.
47. Accordingly, these appeals are allowed.
48. A copy of this judgment be placed on record of each connected appeal."
13. A bare perusal of the above direction reflects that the State
Authorities were directed by the Hon'ble Division Bench to revise
the select list of general category candidates. In the opinion of this
Court, that was a direction in rem and the state authorities were
under an obligation to comply with the same. Had the list of
general category candidates been revised in pursuance to the
above direction, definitely, the present petitioner who scored
higher marks than the last selected general category candidate,
would ipso facto have found place in the final select list so as to be
held entitled to be afforded appointment.
(Uploaded on 09/10/2025 at 09:18:14 PM)
[2025:RJ-JD:44411] (5 of 6) [CW-12136/2025]
14. Further, it is an admitted position that the recruitment
process in question has not yet been completed and seats qua the
said recruitment still remain vacant.
15. In view of the above admitted position, this Court is of the
clear opinion that even if the petitioner has approached this Court
with a delay, he can still be considered as the seats still remain
vacant. But then, definitely, the appointment of the petitioner
cannot be affected upon to the detriment of any other candidate
who might be ousted because of the appointment of the petitioner.
16. In view of the above, keeping into consideration the overall
facts, the present petition is disposed of with the following
directions:
(i). The respondents shall consider the petitioner as per his
secured marks qua the 'General category' and if the petitioner is
found to have secured more marks than the last selected General
category candidate, he shall be afforded appointment as per his
merit qua the TSP area.
(ii). However, the above appointment shall be offered only if the
seats remain vacant as of date.
(iii). Further, no person already afforded appointment shall be
ousted because of the appointment to be afforded to the petitioner
now.
(iv). If the petitioner is granted appointment, he shall be entitled
to all the consequential benefits of seniority, pay fixation and
(Uploaded on 09/10/2025 at 09:18:14 PM)
[2025:RJ-JD:44411] (6 of 6) [CW-12136/2025]
notional benefits but not the actual salary to which he would be
entitled only from the date of the present order.
17. Stay petition and pending applications, if any, stand
disposed of.
(REKHA BORANA),J
158-Manila/-
(Uploaded on 09/10/2025 at 09:18:14 PM)
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!