Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Manohar Singh Soda vs State Of Rajasthan (2026:Rj-Jd:6446)
2026 Latest Caselaw 1662 Raj

Citation : 2026 Latest Caselaw 1662 Raj
Judgement Date : 4 February, 2026

[Cites 5, Cited by 0]

Rajasthan High Court - Jodhpur

Manohar Singh Soda vs State Of Rajasthan (2026:Rj-Jd:6446) on 4 February, 2026

Author: Nupur Bhati
Bench: Nupur Bhati
[2026:RJ-JD:6446]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                    S.B. Civil Writ Petition No. 8034/2020

Manohar Singh Soda S/o Shri Dalpat Singh Soda, Aged About 39
Years, R/o Vpo Bawri, Tehsil Choutan, District Barmer, Rajasthan.
                                                                       ----Petitioner
                                       Versus
1.       State Of Rajasthan, Through The Secretary, Department
         Of Education, Government Of Rajasthan, Jaipur,
         Rajasthan.
2.       The Secretary, Department Of Rural Development And
         Panchayati Raj Government Of Rajasthan, Jaipur,
         Rajasthan.
3.       The Director, Elementary Education, Bikaner, District
         Bikaner, Rajasthan.
4.       The Joint Director (School Education), Jodhpur Division,
         District Jodhpur, Rajasthan.
5.       The District Education Officer (Headquarter), Elementary
         Education, Barmer, District Barmer, Rajasthan.
6.       The Principal/peeo, Government Senior Secondary School
         Sivkar, Panchayat Samiti Barmer, District Barmer,
         Rajasthan.
                                                                    ----Respondents


For Petitioner(s)            :     Mr. M.S. Shekhawat.
For Respondent(s)            :     Mr. Digvijay Singh Sodha for
                                   Mr. Kamlesh Sharma, AGC.


         HON'BLE DR. JUSTICE NUPUR BHATI

Order 04/02/2026

1. The present writ petition has been filed with the following

prayers:-

"A. By an appropriate writ order or direction, the Recovery Order dated 16.07.2020 and Order dated 12.08.2020 (Annex-6) and any order regarding the recovery amount of the petitioner, issued by the respondent authorities may kindly be quashed and set aside.

B. By an appropriate writ order or direction, the respondents may kindly be directed to not to recover the amount of the petitioner which were released by his respective order in pursuance of the direction of Hon'ble Court as the petitioner are entitled from the same. C. By an appropriate writ order or direction, the respondents may kindly be directed to refund the recover

(Uploaded on 04/02/2026 at 05:59:05 PM)

[2026:RJ-JD:6446] (2 of 4) [CW-8034/2020]

amount of the petitioner as recovered in pursuance of the recovery order.

D. By an appropriate writ order or direction, the respondents may kindly be directed το provide the Seniority Benefits, Pay benefits and all service benefits while count from his service as the similar situated candidates were given appointment with all consequential benefits.

E. Any other appropriate writ, order or direction which this Hon'ble Court may deem just and proper in the facts and circumstances of the case may kindly be passed in favour of the petitioner.

F. Writ petition filed by the petitioner may kindly be allowed with costs."

2. Brief facts of the case, as stated in the writ petition, are that

pursuant to an advertisement issued by the respondent-State for

the post of Teacher Grade-III, the petitioner participated in the

selection process but was not declared successful in 2008,

whereas similarly situated candidates were appointed.

Subsequently, under the same recruitment process, the petitioner

was appointed in 2014. Aggrieved by the delayed appointment,

the petitioner approached this Court, which vide order dated

11.01.2018 directed the respondents to grant the petitioner the

same benefits as extended to similarly situated candidates. In

compliance, vide order dated 12.04.2018, the petitioner's initial

appointment was treated as 28.01.2008, his services were

confirmed w.e.f. 28.01.2010, and notional and consequential

benefits were granted after due verification. However, vide order

dated 01.02.2019, the respondents directed recovery of the

alleged excess amount, followed by recovery orders dated

14.06.2020, 16.07.2020 and 12.08.2020 issued by the concerned

authorities. Despite representations, the petitioner's grievance

was not redressed. Aggrieved by the arbitrary recovery, the

petitioner has filed the present writ petition.

(Uploaded on 04/02/2026 at 05:59:05 PM)

[2026:RJ-JD:6446] (3 of 4) [CW-8034/2020]

3. Learned counsel for the petitioner submits that the

respondents have initiated recovery proceedings against the

petitioner, however, the petitioner has not mislead or mis-

represented/concealed any fact before the respondents. He

submits that the recovery orders have been passed without any

opportunity of hearing to the petitioner, which is in violation of

Article 14 & 21 of the Constitution of India. Learned counsel for

the petitioner further submits that the issue involved in the

present writ petition is squarely covered by the order dated

13.11.2025 passed by the Hon'ble Division Bench in DBSAW

No.293/2020: State of Rajasthan & Ors. Vs. Dal Chand along with

other connected appeals. He submits that the DBSAW

No.293/2020 was filed laying challenge to the order passed in the

case of Dal Chand Jat Vs. State of Rajasthan & Ors.: SBCWP

No.3063/2019 and other connected writ petitions, wherein, the

Hon'ble Division Bench has modified the judgment passed by the

learned Single Judge with the direction as follows:-

"15.The Rule 8 of the RSR as being followed by the State Government is applicable to all. Accordingly, we find that the order passed by the learned Single Judge deserves to be modified to the said extent. We, therefore, hold that all the writ petitioners would have to suffer revised pay fixation of salary treating them notionally to have completed probationer trainee period of two years."

4. He submits that, however, the Hon'ble Division Bench has

restrained the respondents from effecting recovery from the

petitioners in the case of Dal Chand (supra). Relevant paras are

reproduced as under:-

"21.The writ petitioners, therefore, cannot be said to be at fault, hence, while we uphold the order passed by the State Government for making re-fixation done only after considering the probationer trainee period, we do not find

(Uploaded on 04/02/2026 at 05:59:05 PM)

[2026:RJ-JD:6446] (4 of 4) [CW-8034/2020]

it a case where we should allow the State to make recoveries from the teachers who are at the lowest rank of the services namely; on the post of Teacher Gr-III.

22. Our view is also buttressed from the latest views taken by the Apex Court following the aforesaid judgment of "Thomas Daniel"(supra) and "Rafiq Masih (White Washer)"(supra) in the case of "Jogeswar Sahoo & Ors. vs. The District Judge, Cuttack & Ors.":2025 INSC 449 and the earlier judgment of "Jagdish Prasad Singh Vs. State of Bihar & Ors.":2024 INSC 591.

23. We, accordingly, modify the judgment passed by the learned Single Judge to the aforesaid extent. All the appeals are, accordingly, party allowed.

24. All pending applications stand disposed of.

25. A copy of this order be placed in each connected files."

5. Learned counsel for the respondent is not in a position to

refute that the controversy involved in the present writ petition is

squarely covered by the order dated 13.11.2025 passed by the

Hon'ble Division Bench in DBSAW No.293/2020: State of

Rajasthan & Ors. Vs. Dal Chand along with other connected

appeals.

6. Thus, in view of the submissions made and taking into

consideration the fact that the issue involved is squarely covered

by Dal Chand (supra), the writ petition is allowed and the order

dated 16.07.2020 & 12.08.2020 (Annex.6) are quashed and set

aside, further, with a direction that the petitioner would have to

suffer revised pay fixation of salary treating him notionally to have

completed probationer trainee period of two years.

(DR.NUPUR BHATI),J 100-pradeep/-

(Uploaded on 04/02/2026 at 05:59:05 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter