Citation : 2026 Latest Caselaw 1950 Raj
Judgement Date : 9 February, 2026
[2026:RJ-JD:7009-DB]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
D.B. Spl. Appl. Writ No. 634/2025
1. State Of Rajasthan, Through The Principal Secretary,
Department Of Women And Child Development,
Government Of Rajasthan, Jaipur.
2. The Director, Directorate, Integrated Child Development
Services, 2, Jalpath, Gandhi Nagar, Jaipur.
3. The Deputy Director (Administration), Integrated Child
Development Service, Rajasthan, Jaipur.
4. The Deputy Director, Women And Child Development
Department, Banswara.
5. The Child Development Project Officer, Women And Child
Development Department, Chhoti Sarwan, District
Banswara.
----Appellants
Versus
1. Rajkumar S/o Shri Yadram, R/o Village/post Mundiya,
Tehsil Todabhim, District Karauli.
2. The Rajasthan Subordinate And Ministerial Services
Selection Board, State Institute Of Agriculture
Management Premises, Durgapura, Jaipur Through Its
Secretary.
----Respondents
Connected With
D.B. Spl. Appl. Writ No. 635/2025
1. State Of Rajasthan, Through The Principal Secretary,
Department Of Women And Child Development,
Government Of Rajasthan, Jaipur.
2. The Director, Directorate, Integrated Child Development
Services, 2, Jalpath, Gandhi Nagar, Jaipur.
3. The Deputy Director (Administration), Integrated Child
Development Services, Rajasthan, Jaipur.
4. The Deputy Director, Women And Child Development
Department, Sirohi.
5. The Child Development Project Officer, Women And Child
Development Department, Abu Road, District Sirohi.
----Appellants
(Uploaded on 09/02/2026 at 03:42:36 PM)
(Downloaded on 09/02/2026 at 08:47:03 PM)
[2026:RJ-JD:7009-DB] (2 of 7) [SAW-634/2025]
Versus
Manoj Kumar Sharma S/o Shri Om Prakash Sharma, Near Girls
School, Ramgarh Road, Mukam Post Deedwana, Tehsil Lalsot,
District Dausa.
----Respondent
D.B. Spl. Appl. Writ No. 835/2025
1. State Of Rajasthan, Through The Principal Secretary,
Department Of Women And Child Development,
Government Of Rajasthan, Jaipur.
2. The Director, Directorate, Integrated Child Development
Services, 2, Jalpath, Gandhi Nagar, Jaipur.
3. The Deputy Director (Administration), Integrated Child
Development Service, Rajasthan, Jaipur.
4. The Deputy Director, Women And Child Development
Department, Banswara.
5. The Child Development Project Officer, Women And Child
Development Department, Chhoti Sarwan, District
Banswara.
----Appellants
Versus
1. Suresh Choudhary D/o Shri Jawahar Lal Choudhary, W/o
Shri Suraj Pal Singh Choudhary, R/o Shiv Colony, Dudu
Road, Malpura, District Tonk.
2. The Rajasthan Subordinate And Ministerial Services
Selection Board, State Institute Of Agriculture
Management Premises, Durgapura, Jaipur Through Its
Secretary.
----Respondents
D.B. Spl. Appl. Writ No. 1280/2025
1. State Of Rajasthan, Through The Principal Secretary,
Department Of Women And Child Development,
Government Of Rajasthan, Jaipur.
2. The Director, Directorate, Integrated Child Development
Services, 2, Jalpath, Gandhi Nagar, Jaipur.
3. The Deputy Director (Administration), Integrated Child
Development Services , Rajasthan, Jaipur.
4. The Deputy Director, Women And Child Development
(Uploaded on 09/02/2026 at 03:42:36 PM)
(Downloaded on 09/02/2026 at 08:47:03 PM)
[2026:RJ-JD:7009-DB] (3 of 7) [SAW-634/2025]
Department, Banswara.
5. The Child Development Project Officer, Women And Child
Development Department, Chhoti Sarwan , District
Banswara.
----Appellants
Versus
1. Anita Kumari D/o Shri Richhpal, R/o Village Hejampura,
Post Indali, District Jhunjhunu.
2. The Rajasthan Subordinate And Ministerial Services
Selection Board, State Institute Of Agriculture
Management Premises, Durgapura, Jaipur Through Its
Secretary.
----Respondents
D.B. Spl. Appl. Writ No. 1399/2025
1. State Of Rajasthan, Through The Principal Secretary,
Department Of Women And Child Development,
Government Of Rajasthan, Jaipur.
2. The Director, Directorate, Integrated Child Development
Services, 2, Jalpath, Gandhi Nagar, Jaipur.
3. The Deputy Director, (Administration), Integrated Child
Development Department, Banswara.
4. The Deputy Director, Women And Child Development
Department, Banswara.
5. The Child Development Project Officer, Women And Child
Development Department, Chhoti Sarwan, District
Banswara.
----Appellants
Versus
1. Nortaram Latar S/o Shri Dena Ram, R/o Village Dhawa,
Tehsil Merta City, District Nagour.
2. The Rajasthan Subordinate And Ministerial Services
Selection Board, State Institute Of Agriculture
Management Premises, Durgapura, Jaipur Through Its
Secretary.
----Respondents
D.B. Spl. Appl. Writ No. 1469/2025
1. State Of Rajasthan, Through The Principal Secretary,
(Uploaded on 09/02/2026 at 03:42:36 PM)
(Downloaded on 09/02/2026 at 08:47:03 PM)
[2026:RJ-JD:7009-DB] (4 of 7) [SAW-634/2025]
Department Of Women And Child Development,
Government Of Rajasthan, Jaipur.
2. The Director, Directorate, Integrated Child Development
Services, 2, Jalpath, Gandhi Nagar, Jaipur.
3. The Deputy Director (Administration), Integrated Child
Development Service, Rajasthan, Jaipur.
4. The Deputy Director, Women And Child Development
Department, Banswara.
5. The Child Development Project Officer, Women And Child
Development Department, Chhoti Sarwan, District
Banswara.
----Appellants
Versus
1. Sohanlal S/o Shri Khinyaram Meghwal, Aged About 31
Years, Village/post Kerap, Tehsil Didwana, District Nagour.
2. The Rajasthan Subordinate And Ministerial Services
Selection Board, State Institute Of Agriculture
Management Premises, Durgapura, Jaipur Through Its
Secretary.
----Respondents
For Appellant(s) : Mr. Sajjan Singh Rathore, AAG
Mr. Yuvraj Singh Rathore.
HON'BLE MR. JUSTICE VINIT KUMAR MATHUR
HON'BLE MR. JUSTICE CHANDRA SHEKHAR SHARMA
Order
09/02/2026
1. The present appeals arise out of a common judgment dated
15.12.2023 passed by the learned Single Judge, therefore, the
appeals are decided by this common judgment.
2. The present appeals are reported to be time barred for
different durations of time and, therefore, applications under
(Uploaded on 09/02/2026 at 03:42:36 PM)
[2026:RJ-JD:7009-DB] (5 of 7) [SAW-634/2025]
Section 5 of the Limitation Act have also been filed for
condonation of delay.
3. Heard learned Additional Advocate General.
4. While hearing the appeals on section 5 of the Limitation Act,
we have examined the merits of the appeals too.
5. The issue involved in the present appeals is that while the
respondents were working as pre primary education teachers in
the Anganwadi Centre, an advertisement was issued by the State
Government for Pre Primary Education Teachers Direct
Recruitment Examination, 2018. In the said advertisement, there
was a condition being condition No.14 that those persons, who are
already in the government services, will apply in the recruitment
process after informing their employer in writing.
6. The petitioners-respondents wrote to their competent
authorities seeking permission/no objection certificate for
appearing in the ensuing recruitment test in pursuance of the
advertisement, 2018. Since, the written request submitted by the
petitioners-respondents were not responded to and no reply was
received by them, therefore, they appeared in the examination
and got selected. Thereafter, the petitioners-respondents'
employer rejected their application for appearing in the
recruitment test of 2018 and, therefore, the petitioners-
respondents preferred writ petitions before this Court.
7. Learned Single Bench after hearing the counsel for the
parties, allowed the writ petitions on the ground that the condition
No.14 in the advertisement was very clear that a prospective
candidate, who is already in the government services is only
required to inform his employer in writing before appearing in the
(Uploaded on 09/02/2026 at 03:42:36 PM)
[2026:RJ-JD:7009-DB] (6 of 7) [SAW-634/2025]
recruitment test and since the petitioner-respondents have
complied with that condition by writing to their competent
authorities seeking no objection certificate, they have complied
with the condition No.14 and, therefore, their candidature was
required to be considedered in the recruitment process and if
those candidates are selected, their case was required to be
recommended for appointment and the authorities were directed
to issue the requisite no objection certificate to the petitioners-
respondents for further process of the recruitment.
8. Aggrieved by this common order passed by learned Single
Bench, the present appeals have been filed by the appellant -
State.
9. Learned AAG vehemently submitted before this Court that if
a person, who is already in the government service applies for the
recruitment of the same nature of post, then those persons, who
are unemployed and aspiring for appointment on those posts will
be deprived of their rights. He further submits that the State
Government was perfectly justified in not granting No Objection
Certificate to those candidates, who are already in government
services. He, therefore, prays that the present appeals preferred
by the State Government may be allowed and the order dated
15.12.2023 passed by the learned Single Bench may be quashed
and set aside.
10. We have considered the submissions made at the Bar and
have gone through the relevant record of the case.
11. Apart from the fact that all these appeals are time barred for
different durations of time, we find that the advertisement for
recruitment dated 21.08.2018 clearly stipulates in condition No.14
(Uploaded on 09/02/2026 at 03:42:36 PM)
[2026:RJ-JD:7009-DB] (7 of 7) [SAW-634/2025]
that those persons, who are already in government services, will
only inform their employer about appearing in the aforesaid
examination. There was no condition to seek a No Objection
Certificate and if such certificate is not granted, their candidature
will be rejected.
12. For brevity, condition No.14 of the Advertisement dated
21.08.2018 is reproduced as under:-
"14. अनापत्ति प्रमाण पत्र के संबंध में :- सभी आवेदक जो पहले से ही सरकारी नौकरी में है या सरकारी उपक्रमों में नियुक्त है . उन्हें अपने नियोक्ता को इस परीक्षा के लिए आवेदन पत्र प्रस्तुत करने से पू र्व ही लिखित में सू चित करते हुये आवेदन करना चाहिए|"
13. Since the petitioners-respondents have already complied
with the condition No.14 by writing/informing to their employer
about their appearing in the recruitment process of 2018,
therefore, no further action was required on their part.
14. We are in complete agreement with the view taken by the
learned Single Bench and, therefore, we are not inclined to condon
the delay in filing the present appeals as there is no merit in the
present appeals itself.
15. In view of the discussions made above, the applications
preferred for condonation of delay are dismissed and for the same
reason, the present appeals are also dismissed.
(CHANDRA SHEKHAR SHARMA),J (VINIT KUMAR MATHUR),J
25-30-nitin/-
(Uploaded on 09/02/2026 at 03:42:36 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!