Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dr. Sunil Khati vs State Of Rajasthan (2026:Rj-Jd:10268)
2026 Latest Caselaw 3172 Raj

Citation : 2026 Latest Caselaw 3172 Raj
Judgement Date : 25 February, 2026

[Cites 1, Cited by 0]

Rajasthan High Court - Jodhpur

Dr. Sunil Khati vs State Of Rajasthan (2026:Rj-Jd:10268) on 25 February, 2026

Author: Nupur Bhati
Bench: Nupur Bhati
[2026:RJ-JD:10268]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                   S.B. Civil Writ Petition No. 4417/2026

1.       Dr. Sunil Khati S/o Pukhraj, Aged About 28 Years, R/o
         Village      Roopathal,        Post    Arwar,       Tehsil    Jayal,       District
         Nagaur. At Present Working At Government College,
         Kuchera. (Assistant Professor Zoology)
2.       Dr. Devendra Choudhary S/o Fakir Chand Choudhary,
         Aged About 35 Years, R/o Gurava Ka Mohalla, Post
         Jatawas,       District       Nagaur.       At     Present         Working      At
         Government          College,         Kuchera.        (Assistant          Professor
         Botany).
3.       Devendra Chayal S/o Pukhraj, Aged About 25 Years, R/o
         Near Akashdeep Ashram, Shiv Colony, Deh Road, Post
         Nagaur,        District       Nagaur.       At     Present         Working      At
         Government          College,         Kuchera.        (Assistant          Professor
         English ).
4.       Jitendra Sain S/o Madan Lal Sain, Aged About 24 Years,
         R/o Rawla Kot, Jhalamand, District Jodhpur.at Present
         Working At Government College, Kuchera. (Assistant
         Professor Physics).
5.       Sunita Bijarniya D/o Jhabar Mal, Aged About 29 Years, R/
         o Pujari Ka Bas, Sawaipura, Sikar. At Present Working At
         Government          College,         Jaitaran.       (Assistant          Professor
         Physics)
6.       Jyoti Saini D/o Jagdish Prasad Saini, Aged About 31
         Years, R/o Ward No. 7, Rajputo Ka Mohalla, Antela, Virat
         Nagar,       Jaipur.     At    Present       Working         At    Government
         College,jaitaran. (Assistant Professor Chemistry ).
                                                                           ----Petitioners
                                         Versus
1.       State Of Rajasthan, Through The Principal Secretary,
         Department          Of        Higher      And       Technical        Education,
         Secretariat, Jaipur.
2.       Commissioner, Commissionerate Of College Education,
         Block 4, Shiksha Sankul, Jln Marg, Jaipur.
3.       Joint       Secretary,        Hrd,     Commissionerate              Of    College
         Education, Block 4, Shiksha Sankul, Jln Marg, Jaipur.
4.       Principal, Government College, Kuchera, District Nagaur.


                          (Uploaded on 25/02/2026 at 07:30:14 PM)
                         (Downloaded on 25/02/2026 at 08:11:05 PM)
 [2026:RJ-JD:10268]                   (2 of 4)                        [CW-4417/2026]


5.       Principal, Government College, Jaitaran, Beawar.
                                                                 ----Respondents


For Petitioner(s)         :     Mr. Nikhil Dungawat
For Respondent(s)         :     Ms. Lata Ladrecha for
                                Mr. S.S. Ladrecha, AAG


               HON'BLE DR. JUSTICE NUPUR BHATI

Order 25/02/2026

1. The issue involved in the present case relates to the

engagement of guest faculties in various subjects under the Vidya

Sambal Yojna and other similar schemes in higher education

institutions. The controversy essentially relates to whether such

teaching posts in colleges should continue to be held by the

existing guest faculties or be opened for fresh appointments in

each academic session.

2. This issue involved in the present case has already been

considered by the Hon'ble Division Bench of this Court at Jaipur in

the case of State of Rajasthan & Ors. Vs. Ram Chaturvedi &

Ors. (D.B. Special Appeal Writ No. 903/2023), decided on

19.09.2025, wherein the Court took note that the State of

Rajasthan, in the year 2021, introduced the Vidya Sambal Yojna to

engage experts and experienced teachers/trainers as guest

faculties in educational institutions wherever more than 60% of

the sanctioned posts were lying vacant, with the objective of

ensuring continuity of teaching and completion of students'

courses.

3. Learned counsel for the respondents submitted that the

Hon'ble Division Bench of this Court vide order dated 09.10.2025

passed in the case of Dr. Shashi Pandit Vs. The State of

(Uploaded on 25/02/2026 at 07:30:14 PM)

[2026:RJ-JD:10268] (3 of 4) [CW-4417/2026]

Rajasthan & Ors. (D.B. Spl. Appl. Writ No. 1270/2025) and

other connected matters, referred the issue covered in the present

writ petition by referring to another judgment of the Hon'ble

Division Bench of this Court at Jaipur in the case of State of

Rajasthan & Ors. Vs. Ram Chaturvedi & Ors. (supra).

4. Relevant portion of the order dated 09.10.2025 passed in the

case of Ram Chaturvedi & Ors. (supra) is reproduced

hereunder:

"4. The Hon'ble Coordinate Bench of this Court, vide its order dated 19.09.2025, while according due weightage to the experience of guest faculties, arrived at the following conclusion:-

1. "After carefully considering the judgment passed by the learned Single Judge of this Court in the matter of Ram Chaturvedi & Ors. (supra) as well as the judgment of the Hon'ble Supreme Court in the matter of Manish Gupta & Ors. (supra), we deem it just and proper to dispose of these appeals and modify the judgment dated 23.08.2023 passed by the learned Single Judge as follows:- 2.(1) The respondents/original petitioners/applicants are entitled to continue on their respective posts till they are replaced by existing regular employees or regularly selected candidates through RPSC. 3. (2) The respondents/original petitioners/ applicants would be continued on their posts provided that sufficient number of students are available for the particular courses(s) for which they were appointed. 4.(3) The respondents/original petitioners/applicants would be entitled to honorarium at the rate of Rs.800/- per hour as is being paid to them presently or to be modified by the State from time to time.

5. With the above modification, the present appeals are disposed of."

5. Though the matter is referred to the Larger Bench, the

enforceability of the decision in the case of Ram Chaturvedi

(supra) is still in operation.

6. In view of the above, the present writ petition is disposed of

in the same terms, as passed in the case of State of Rajasthan

(Uploaded on 25/02/2026 at 07:30:14 PM)

[2026:RJ-JD:10268] (4 of 4) [CW-4417/2026]

& Ors. Vs. Ram Chaturvedi & Ors. (supra). This direction is

subject to the result of the decision of the Larger Bench.

7. All pending applications, if any, stand disposed of.

(DR.NUPUR BHATI),J

61-/Devesh/-

(Uploaded on 25/02/2026 at 07:30:14 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