Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

N.K.Chhangani And Anr vs Raj.Housing Board And Anr. ...
2026 Latest Caselaw 1400 Raj

Citation : 2026 Latest Caselaw 1400 Raj
Judgement Date : 2 February, 2026

[Cites 2, Cited by 0]

Rajasthan High Court - Jodhpur

N.K.Chhangani And Anr vs Raj.Housing Board And Anr. ... on 2 February, 2026

Author: Pushpendra Singh Bhati
Bench: Pushpendra Singh Bhati
[2026:RJ-JD:5787]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                    S.B. Civil Writ Petition No. 4253/2005

1. N.K. Chhangani S/o Shri Hari Kishan Chhangani, by caste
Brahmin, aged 17 years, resident of Korana House, Inside Jalori
Gate, Jodhpur.
2. Narendra Mathur S/o Shri Dau Lal Mathur, resident of House
No.866, Near Bombay Motors, Jodhpur.
                                                                      ----Petitioners
                                       Versus
1. Rajasthan Housing Board, Jaipur through its Secretary, Jyoti
Nagar, Jaipur (Raj.)
2. The Housing Commissioner, Rajasthan Housing Board, Jyoti
Nagar, Jaipur (Raj.)
                                                                    ----Respondents


For Petitioner(s)             :    None present.
For Respondent(s)             :    Mr. M.S. Panwar.



      HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

                                  JUDGMENT

02/02/2026

1. The matter pertains to the year 2005 and listed in the

hearing category.

2. The matter being taken up for hearing in the second round,

no one has appeared on behalf of the petitioners.

3. This writ petition under Article 226 of the Constitution of

India has been preferred claiming the following reliefs:

"i. by an appropriate writ, order or direction the respondents may kindly be directed to maintain separate seniority list in the cadre of Project Engineers (Junior) in two different Branches i.e. Electrical and Civil;

ii. by an appropriate writ, order or direction the respondents may further be directed to accord promotion on the post of Project

(Uploaded on 06/02/2026 at 10:26:44 AM)

[2026:RJ-JD:5787] (2 of 3) [CW-4253/2005]

Engineer (Senior) according to the respective seniority of the Project Engineers in their Branch and the promotion should not be made on the basis of the common seniority list maintained by the respondents;

iii. the respondents may be directed to accord promotion to the petitioners on the post of Project Engineer (Senior) (Electrical) from the date they became eligible and entitled for promotion to the cadre of Project Engineer (Senior) (Electrical) with all consequential benefits viz; arrears of pay, pay fixation, seniority, further promotions etc. etc.;

iv. the respondents may further be restrained from appointing Project Engineer (Senior)/Assistant Engineer (Electrical) on deputation from outside the Department and promotions should be accorded only to the Project Engineer (Junior) in the cadre of the Rajasthan Housing Board;"

v. any other appropriate relief(s) which this Hon'ble High Court deems just and proper in the facts and circumstances of the case may kindly be passed in favour of the petitioner;

vi. writ petition of the petitioner may kindly be allowed with costs."

3. Learned counsel for the respondents submits that he has just

received his instructions.

4. The petitioners have claimed that they appeared before the

Selection Committee and were found suitable, and accordingly,

offers of employment were given to the petitioners vide letter

dated 11.12.1987, which were initially for a temporary period of

two years and were then extended by the competent authority till

the petitioners were confirmed on the said posts. The petitioners

have further claimed that while working as Project Engineers

(Junior) in Electrical Branch, they submitted a representation to

the Rajasthan Housing Board, requesting it to maintain a separate

seniority list in respect of the Project Engineers (Civil) and Project

(Uploaded on 06/02/2026 at 10:26:44 AM)

[2026:RJ-JD:5787] (3 of 3) [CW-4253/2005]

Engineer (Electrical) and to give promotions accordingly. The

seniority list did not adhered to such a proposition.

5. The respondents, in their reply, have submitted that as per

the prevailing rules and regulations, no separate cadre for the

post of Project Engineer (Civil) and Project Engineer (Electrical)

exists in the Rajasthan Housing Board. They have further

submitted that since there is no requirement to maintain a

separate seniority list of Project Engineer (Junior) in Electrical

Branch, the same is not required to be prepared or maintained by

the Board, which is a statutory authority under the Rajasthan

Housing Board Act, 1970, and consequently, no claim of the

petitioner survives.

6. This Court, in the given limited perspective when there is a

clear stand of the respondents that the rules and regulations do

no provide for any separate cadre or post of Project Engineer

(Junior) in Electrical Branch in the Rajasthan Housing Board, finds

that maintaining of a separate seniority list for the Project

Engineers (Junior) in the Electrical Branch is not required to be

prepared or maintained.

7. In view of the above, no interference in the instant writ

petition is called for and the same is accordingly dismissed. All

pending applications, if any, stand disposed of.

(DR. PUSHPENDRA SINGH BHATI),J 14-Zeeshan

(Uploaded on 06/02/2026 at 10:26:44 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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter