Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shashi Kant Shukla vs State Of Rajasthan (2026:Rj-Jd:19667)
2026 Latest Caselaw 6781 Raj

Citation : 2026 Latest Caselaw 6781 Raj
Judgement Date : 27 April, 2026

[Cites 2, Cited by 0]

Rajasthan High Court - Jodhpur

Shashi Kant Shukla vs State Of Rajasthan (2026:Rj-Jd:19667) on 27 April, 2026

Author: Anand Sharma
Bench: Anand Sharma
[2026:RJ-JD:19667]

   HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR
                     S.B. Civil Writ Petition No. 8948/2026

1.       Shashi Kant Shukla S/o Shri Vidya Shankar Shukla, Aged
         About 44 Years, Resident Of H. No. 349, Ward No. 26, Bhatto
         Ka Mohalla. Anjana, Basnwara, District Banswara Presently
         Posted As Lecturer (School Education) Sanskrit Subject At
         Government       Senior      Secondary         School,     Anjana,    District
         Banswara, Rajasthan.

2.       Rakesh Pahariya S/o Shri Babu Lal Pahariya, Aged About 40
         Years, Resident Of Gram And Post Ghar, Tehsil Dooni, District
         Tonk. Presently Posted As Lecturer (School Education) History
         Subject At Government Senior Secondary School, Phila, Block
         Kurabad, District Udaipur, Rajasthan.

3.       Naveen Ahalawat S/o Shri Duli Chand, Aged About 41 Years,
         Resident Of 810, Kisan Colony, Ward No.11, Jhunjhunu,
         District Jhunjhunu. Presently Posted As Lecturer (School
         Education)      Geography         Subject       At     Government     Senior
         Secondary School, Sathiya, District Rajsamand, Rajasthan.

4.       Sahiram Singh S/o Shri Ramdev Singh, Aged About 42 Years,
         Resident Of Jhajhariya Ki Dhani, Chhau, Udaipurwati, District
         Jhunjhunu. Presently Posted As Lecturer (School Education)
         Geography       Subject     At    Swami       Shri     Rameshwar      Ashram
         Government       Senior      Secondary        School,      Gurukul,   District
         Jhalawar, Rajasthan.

5.       Mukesh Jat S/o Shri Shyokaran Jat, Aged About 45 Years,
         Resident Of Village Latifganj Urf Rustamganj, Post Chandlai,
         District Tonk. Presently Posted As Lecturer (School Education)
         Geography Subject At Government Senior Secondary School.
         Kishanganj, District Baran, Rajasthan.

6.       Arpit Goyal S/o Shri Govind Narayan Goyal, Aged About 30
         Years, Resident Of Jain Mandir Ke Samne, Bada Takhta, Vtc
         Tonk, District Tonk. Presently Posted As Lecturer (School
         Education) Maths Subject At Mahatma Gandhi Government
         School, Peeplu, District Tonk, Rajasthan.

7.       Khemraj Chandel S/o Shri Nandkishore Chandel, Aged About
         30 Years, Resident Of Meena Mohalla Dugari, P.o.-Dugari,
         Nainwa, District Bundi. Presently Posted As Lecturer (School
         Education) Maths Subject At Mahatma Gandhi Government
         School, Dugari, District Bundi, Rajasthan.

8.       Manoj Kumar S/o Shri Kushal Pal Singh, Aged About 31 Years,



                         (Uploaded on 30/04/2026 at 09:05:59 AM)
                        (Downloaded on 30/04/2026 at 09:55:16 PM)
 [2026:RJ-JD:19667]                      (2 of 3)                          [CW-8948/2026]


         Resident Of Bhijali Garh Ke Pass, Rajiv Colony, District Deeg.
         Presently Posted As Lecturer (School Education) Physics
         Subject At Mahatma Gandhi Government School, Ganvdi,
         District Deeg, Rajasthan.

                                                                         ----Petitioners

                                        Versus

1.       State Of Rajasthan, Through The Secretary, Department Of
         School      Education,       Government           Of       Rajasthan,   Jaipur,
         Rajasthan.

2.       The Director, Secondary Education, Bikaner, District Bikaner,
         Rajasthan.

3.       The    District    Education        Officer,     (Secondary        Education),
         Banswara, Rajasthan.

4.       The District Education Officer, (Secondary Education), Tonk,
         Rajasthan.

5.       The District Education Officer, (Secondary Education), Bundi,
         Rajasthan.

6.       The District Education Officer, (Secondary Education), Deeg,
         Rajasthan.

7.       The District Education Officer, (Secondary Education), Baran,
         Rajasthan.

8.       The    District    Education        Officer,     (Secondary        Education),
         Rajsamand, Rajasthan.

9.       The    District    Education        Officer,     (Secondary        Education),
         Jhalawar, Rajasthan.

10.      The District Education Officer, (Secondary Education), Udaipur,
         Rajasthan

                                                                       ----Respondents


For Petitioner(s)            :     Mr. Dinesh Chandra Shrimali
For Respondent(s)            :



               HON'BLE MR. JUSTICE ANAND SHARMA

Order

27/04/2026

(Uploaded on 30/04/2026 at 09:05:59 AM)

[2026:RJ-JD:19667] (3 of 3) [CW-8948/2026]

1. Learned counsel for the petitioners submits that the issue raised

in the present writ petition is squarely covered by judgment passed by

Co-ordinate Bench of this Court in the case of Manoj Khandelwal &

Ors. vs. State of Rajasthan & Ors.: S.B. Civil Writ Petiton No.

7283/2014, decided on 16.07.2014 and the said judgment has been

followed in Krishan Lal & Ors. vs. The State of Rajasthan & Ors.:

S.B. Civil Writ Petition No. 19179/2017, decided on 30.10.2017.

The petitioners are also entitled to the same relief as granted in the

case of Manoj Khandelwal (supra) and Krishan Lal (supra).

2. Having regard to the facts of the case, the present writ petition is

disposed of requiring the petitioners to make a representations to

respondent No.2-Director, Secondary Education, Government of

Rajasthan, Bikaner, Rajasthan, along with a copy of this order, who

shall, after verifying the facts stated above, consider and decide the

same by a speaking order within a period of three months from the date

of its making, addressing the grievances of the petitioners for extending

the relief as prayed for, as the candidate, who stood lower in merit, are

getting benefit of higher pay, seniority, annual grade increments and

other service benefits including the selection scales. If the respondent

No.2 decides to place the petitioners above in seniority than the

candidates who stood lower in merit, then the petitioners would be

entitled to all benefits of seniority but they would be entitled only to

notional benefits.

3. Pending application(s), if any, also stand(s) disposed of.

(ANAND SHARMA),J

13-Taruna/-

(Uploaded on 30/04/2026 at 09:05:59 AM)

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter