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

Sunil Choudhary vs State Of Rajasthan (2026:Rj-Jd:15158)
2026 Latest Caselaw 5069 Raj

Citation : 2026 Latest Caselaw 5069 Raj
Judgement Date : 2 April, 2026

[Cites 2, Cited by 0]

Rajasthan High Court - Jodhpur

Sunil Choudhary vs State Of Rajasthan (2026:Rj-Jd:15158) on 2 April, 2026

Author: Nupur Bhati
Bench: Nupur Bhati
[2026:RJ-JD:15158]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                  S.B. Civil Writ Petition No. 7450/2026

1.       Sunil Choudhary S/o Ram Niwas Choudhary, Aged About
         36 Years, R/o Bhirdo Ka Bass, Bhagshni, Tehsil Bilara,
         District Jodhpur, Rajasthan.
2.       Mohd. Hanif S/o Liyakat Ali Khan, Aged About 38 Years,
         R/o Vpo Gangiyasar, Tehsil Bissau, District Jhunjhunu,
         Rajasthan.
3.       Shreeram Yadav S/o Jagdish Prasad Yadav, Aged About
         45 Years, R/o Village Amarpura, Tehsil Shahpura, District
         Jaipur, Rajasthan.
4.       Deepak Parashar, Aged About 41 Years, R/o Nainwa Road,
         Gate No. 3, Indra Colony, Gurukul School Ke Pass, Bundi,
         Rajasthan.
5.       Vijay Singh Bhinda S/o Bhairun Lal Jat, Aged About 36
         Years, R/o Vpo Itawa Bhopji, Chomu, District Jaipur,
         Rajasthan.
6.       Pradeep Kumar S/o Prahlad Singh, Aged About 40 Years,
         R/o Village Mukha Ka Bass, Post Bhuda Ka Bass, District
         Jhunjhunu, Rajasthan.
7.       Shiv Charan Meena S/o Ramhet Meena, Aged About 40
         Years,      R/o      Vpo     Galad       Kalan,       Tehsil   Bonli,     District
         Sawaimadhopur, Rajasthan.
8.       Krishan Kumar Nimoriya S/o Niranjan Lal Nimoriya, Aged
         About 34 Years, R/o 34, New Colony, Manoharpura,
         Jagatpura, Jaipur, Rajasthan.
9.       Ashok Sharma S/o Gopal Lal Sharma, Aged About 36
         Years, R/o 32-A, Dev Vihar Colony, Near Gurukul School,
         Prem Nagar, Agra Road, Jaipur, Rajasthan.
10.      Ganesh Chand Gupta S/o Pooran Mal Gupta, Aged About
         41 Years, R/o P. No. 135, Ganesh Vihar Colony, Near
         Laxmi Bhatta, Agra Road, Jaipur, Rajasthan.
11.      Arvind Kumar Purohit S/o Ramnarayan Purohit, Aged
         About 36 Years, R/o Vpo Devariya, Tehsil Phuliya Kalan,
         District Bhilwara, Rajasthan.
12.      Sushil Kumar Dadhich S/o Radheshyam Dadhich, Aged
         About       41     Years,      R/o      Vpo      Kochhor,      District    Sikar,
         Rajasthan.


                            (Uploaded on 02/04/2026 at 04:11:21 PM)
                           (Downloaded on 02/04/2026 at 07:10:56 PM)
 [2026:RJ-JD:15158]                    (2 of 6)                           [CW-7450/2026]


13.      Pankaj Kumar Tailor S/o Rajkumar Tailor, Aged About 34
         Years, R/o Singhana, Tehsil Buhana, District Jhunjhunu,
         Rajasthan.
14.      Ram Kishor S/o Nihal Singh, Aged About 40 Years, R/o
         Vpo Bareja Bagren, Tehsil Bayana, District Bharatpur,
         Rajasthan.
15.      Rajendra Kumar Sukhwal S/o Ladu Lal Sukhwal, Aged
         About 41 Years, R/o Vpo Brahmano Ki Sareri, Tehsil
         Asind, District Bhilwara, Rajasthan.
16.      Savitri Yadav D/o Madan Lal Yadav, Aged About 35 Years,
         R/o     Village      Anantpura,           Post           Dholasari,   Tehsil
         Dantaramgarh, District Sikar, Rajasthan.
17.      Prabhu Dan Bareth S/o Ram Singh Bareth, Aged About 48
         Years, R/o Village Bhojasar Chhota, Post Bhojasar Bara,
         Tehsil Laxmangarh, District Sikar, Rajasthan.
18.      Mangi Lal Saini S/o Ram Lal Saini, Aged About 41 Years,
         R/o Hira Mali Ki Dhani, Devi Ka Nagar, Road No. 17, Vkia,
         Jaipur, Rajasthan.
19.      Ram Niwas Yadav S/o Narayan Lal Yadav, Aged About 40
         Years, R/o Village Kalyanpura, Post Manoharpur, Tehsil
         Shahpura, Jaipur, Rajasthan.
20.      Ramawatar Malav S/o Ram Nath Malav, Aged About 51
         Years, R/o House No. 120-E, R.k. Puram, Kota, Rajasthan.
21.      Hanuman Prasad Sharma S/o Radhey Shyam Sharma,
         Aged About 42 Years, R/o Village Sujanpura, Tehsil Bassi,
         District Jaipur, Rajasthan.
22.      Jaiprakash Poonia, Aged About 45 Years, R/o Opposite
         Krishi Mandi, Behind Shyam Mandir, Post Sadulpur,
         Rajgarh, Churu, Rajasthan.
23.      Yadvendra Kumar Sharma S/o Shrinarayan Sharma, Aged
         About 45 Years, R/o Village Nayagaon, Post Manoharpura,
         Tehsil Bassi, District Jaipur, Rajasthan
24.      Naveen Kumar Poonia S/o Suresh Kumar Poonia, Aged
         About 36 Years, R/o Village Kumas, Post Bharu, District
         Jhunjhunu, Rajasthan
25.      Girwar Singh S/o Om Prakash, Aged About 43 Years, R/o
         Nai Khatiyon Ka Mohalla, Village Ojtoo, Tehsil Chirawa,
         District Jhunjhunu, Rajasthan.


                       (Uploaded on 02/04/2026 at 04:11:21 PM)
                      (Downloaded on 02/04/2026 at 07:10:56 PM)
 [2026:RJ-JD:15158]                        (3 of 6)                           [CW-7450/2026]


26.      Dalip Kumar S/o Het Ram, Aged About 44 Years, R/o
         Ward No. 25, Rawatsar, District Hanumangarh, Rajasthan.
27.      Ajay Prakash S/o Ramesh Prakash, Aged About 38 Years,
         R/o Vpo Bhawi, Tehsil Bilara, District Jodhpur, Rajasthan.
28.      Lalit Kumar Sharma S/o Hari Prasad Sharma, Aged About
         38 Years, Vpo Saiwar, Via And Tehsil Shahpura, District
         Jaipur, Rajasthan.
29.      Manoj Kumar Sain S/o Brijmohan Sain, Aged About 38
         Years, R/o Chhandel Kala, Tehsil Chaksu, District Jaipur,
         Rajasthan.
30.      Rahul Grover S/o Narendra Kumar Grover, Aged About 46
         Years, R/o House No. 1/657, Kala Kuan, Housing Board,
         Aravali Vihar, Alwar, Rajasthan.
31.      Reshma Khan D/o Siraj Ahmed, Aged About 46 Years, R/o
         Classic Tailor, Gali Paygaha, Moti Bagh Road, Tonk,
         Rajasthan
32.      Sangeeta Rani D/o Hanuman Prasad, Aged About 40
         Years, R/o Ward No. 14, Sadul Shahar, Ganganagar,
         District Sriganganagar, Rajasthan.
33.      Maksud Ali S/o Shanwat Khan, Aged About 46 Years, R/o
         Vpo      Gangiyasar,         Tehsil      Bissau,        District     Jhunjhunu,
         Rajasthan
34.      Dilip Kumar S/o Shanti Lal, Aged About 40 Years, R/o Vpo
         Khariya,         Mithapur,       Tehsil       Bilara,        District    Jodhpur,
         Rajasthan.
35.      Sunil Kumar Jain S/o Kamal Chand Jain, Aged About 38
         Years,      R/o      41,     Ganesh         Colony,          Jhotwara,     Jaipur,
         Rajasthan.
36.      Sagar Sharma S/o Om Prakash Sharma, Aged About 42
         Years, R/o Joshi Sadan, Near Shiv Bagichi, Bonli, Tehsil
         Bonli, District Sawaimadhopur, Rajasthan.
37.      Prabhu Ram S/o Joga Ram, Aged About 47 Years, R/o Vpo
         Birol Bera- Piparwali, Tehsil Jaitaran, District Beawar,
         Rajasthan.
                                                                          ----Petitioners
                                         Versus
1.       State       Of     Rajasthan,          Through          Principle       Secretary
         Department          Of     Personnel        And      Training       Government


                           (Uploaded on 02/04/2026 at 04:11:21 PM)
                          (Downloaded on 02/04/2026 at 07:10:56 PM)
 [2026:RJ-JD:15158]                        (4 of 6)                         [CW-7450/2026]


         Secretariat, Jaipur.
2.       State       Of    Rajasthan          Through         Secretary,     Education
         Department, Secretariat Rajasthan, Jaipur.
3.       Director, Elementary Education, Rajasthan, Bikaner
4.       Director, Secondary Education, Rajasthan, Bikaner
5.       District     Education         Officer      (Headquarter),        Elementary
         Education, Jodhpur.
6.       District     Education         Officer       (Headquarter),        Secondary
         Education, Jodhpur.
7.       The Chief Executive Officer, Zila Parishad, Jodhpur.
                                                                      ----Respondents


For Petitioner(s)              :     Mr. Hans Raj Nimbar



               HON'BLE DR. JUSTICE NUPUR BHATI

Order

02/04/2026

1. At the very outset, learned counsel for the petitioners

submits that the controversy raised in the instant writ petition is

no more res-integra in view of the adjudication made in the case

of Ramesh Chand Saini & Ors. Vs. State of Rajasthan & Ors.:

D.B. Civil Writ Petition No. 4253/2019, wherein the Division

Bench of this Court observed that:

"During the course of arguments, Mr. Ram Pratap Saini, learned counsel appearing on behalf of the petitioners has submitted that he does not press the challenge to Rule 14 of the Rules of 2008 on peculiar facts of this case provided the State Government is directed to consider petitioners' case for grant of one time relaxation to them.

Selection of the petitioners as Upper Primary Teachers was made with the Primary Teachers. Candidates of both the categories appeared in the common written examination and participated in process of selection. Common merit list was prepared, but the appointments were given on the basis of qualification/ eligibility of the candidates. Appointments of the Primary Teachers were made on 24.09.2007, but the State

(Uploaded on 02/04/2026 at 04:11:21 PM)

[2026:RJ-JD:15158] (5 of 6) [CW-7450/2026]

Government delayed appointments of the petitioners as Upper Primary Teachers and eventually their appointment orders were issued on 01.01.2008. In between, State Government vide notification dated 12.09.2008 promulgated Rajasthan Civil Services(Revised Pay Scale) Rules, 2008. According to Rule 14 of the Rules of 2008, batch of the candidates appointed on the post of Primary Teachers received increment on 01.07.2010 since they completed one year probation period after their appointment before the applicability of the aforesaid notification, but in the case of petitioners, since their appointment was delayed, they could not complete their probation and their increment would be delayed by one year and would be payable on 01.07.2011. Learned counsel has invited attention of the Court towards Rule 3 of the Rules of 2008, where the Governor retains the power to relax the rule in the case of undue hardship in any particular case.

Prima facie, we are satisfied that it is a case of hardship, but since the State Government has not examined this matter, we refrain from expressing any further opinion, except requiring the State Government to have the case of the petitioners examined for grant of one time relaxation, so as to consider their case and bring them at par with the Primary Teachers appointed in the same process of selection held in pursuance of same advertisement by granting them one increment, may be notionally, with effect from 01.07.2010 considering that they were actually in service on that date and even prior thereto.

We, therefore, direct the State Government to undertake necessary exercise and pass appropriate order with regard thereto within a period of four months from the date of production of copy of this order. It goes without saying that in case grievances of the petitioners are not remedied, the petitioners would be at liberty to file fresh writ petition with the same prayer as made in the present writ petition and also incorporating challenge to the order that may be passed by the State Government.""

2. It is further contended that in S.B. Civil Writ Petition

No.10692/2018 (Lekhraj Meena & Ors. Vs. State of

Rajasthan & Ors.) decided on 17.5.2018, similar view was taken

by a co-ordinate Bench of this Court.

3. Counsel further submits that the petitioners would be

satisfied, if the respondent - State is directed to consider and

decide the representation of the petitioners (which he is ready and

willing to address within two weeks hereinafter), in the backdrop

(Uploaded on 02/04/2026 at 04:11:21 PM)

[2026:RJ-JD:15158] (6 of 6) [CW-7450/2026]

of the adjudication in the case of Ramesh Chand Saini (supra)

within a time frame.

4. In view of the limited prayer addressed, the instant writ

proceedings are closed with a direction to the petitioners to

address a comprehensive representation enclosing a web-copy of

the order in the case of Ramesh Chand Saini (supra).

5. In case, a representation is so addressed within the aforesaid

period, the respondent - State is directed to consider and decide

the same by a reasoned and speaking order in accordance with

law within a period of three months from the date of receipt of the

representation along with a certified copy of this order.

6. It is made clear that aforesaid direction to decide the

representation has been issued only with a view to ensure

expeditious redressal of petitioners' grievance. The same may not

be construed to be an order to decide the representation in a

particular manner.

7. With the observations and directions as indicated above, the

writ petition stands disposed of. Stay application as well as all

other pending applications, if any, also stand disposed of.

(DR.NUPUR BHATI),J

182-/Devesh/-

(Uploaded on 02/04/2026 at 04:11:21 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