Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Beena Bhatt vs State Of Rajasthan ...
2026 Latest Caselaw 1345 Raj

Citation : 2026 Latest Caselaw 1345 Raj
Judgement Date : 30 January, 2026

[Cites 3, Cited by 0]

Rajasthan High Court - Jodhpur

Beena Bhatt vs State Of Rajasthan ... on 30 January, 2026

Author: Yogendra Kumar Purohit
Bench: Yogendra Kumar Purohit
[2026:RJ-JD:5554-DB]



      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
               D.B. Civil Writ Petition No. 18949/2018

Beena Bhatt W/o Shyam Sundar Sharma, Aged About 49 Years,
Bijoliya, Bhilwara. (Raj).
                                                                      ----Petitioner
                                     Versus
1.       State Of Rajasthan, Through The Principal Secretary,
         Women     And    Child   Development    Department,
         Government Of Rajasthan, Jaipur.
2.       The Director, Integrated Child Development Projects,
         Jaipur.
3.       The Deputy Director, Women And Child Development
         Department, Bhilwara.
4.       The Assistant Director, Women And Child Development
         Department, Bhilwara.
5.       The Child Development Project Officer, Integrated Child
         Development Services, Mandalgarh, District Bhilwara.
6.       The Rajasthan Staff Selection Board, Jaipur through its
         Secretary, Rajasthan Staff Selection Board, Jaipur.

                                                                   ----Respondents
                              Connected With
                D.B. Civil Writ Petition No. 508/2019
1.       Champa Ojha D/o Shiv Chand Ojha, Aged About 48
         Years, R/o Mataji Mandir Road, Osiyan, Aanganwadi
         Kendra 3, Osiyan, Teliyo Ka Bas, Osiyan, District
         Jodhpur.
2.       Hemkanwar W/o Ramkrishan Ratnu,, Aged About 48
         Years, R/o Chopasani Charnan, Chopasani Charnan
         Kendra 1 District Jodhpur.
                                                                     ----Petitioners
                                     Versus
1.       State Of Rajasthan, Through Secretary, Department Of
         Women And Child Development, Government Of
         Rajasthan, Jaipur.
2.       The Secretary, Rajasthan Staff Selection Board, Jaipur.
                                                                   ----Respondents
               D.B. Civil Writ Petition No. 11503/2019
1.       Neelam Sharma D/o Babu Lal Sharma, Aged About 50
         Years, By Caste Brahmin, Resident Of Ward No.37,
         Chuna Fatak, Hanumangarh Junction - 335 512.
2.       Laxmi Devi D/o Vasu Dev, Aged About 45 Years, By
         Caste Charan, Resident Of Vaidya Charnan, Via Khetasar,
         Tehsil Osiyan, District Jodhpur.


                        (Uploaded on 04/02/2026 at 02:51:58 PM)
                       (Downloaded on 04/02/2026 at 08:45:02 PM)
 [2026:RJ-JD:5554-DB]                   (2of 5)                          [CW-18949/2018]


                                                                     ----Petitioners
                                     Versus
1.         State Of Rajasthan, Through The Principal Secretary,
           Department    Of   Personnel,  Secretariat,   Jaipur
           (Rajasthan).
2.         State Of Rajasthan, Through The Secretary, Department
           Of Women And Child Development, Government Of
           Rajasthan, Jaipur (Rajasthan).
3.         The Secretary, Rajasthan Staff Selection Board, Jaipur
           (Rajasthan).
                                                                   ----Respondents


For Petitioner(s)            :     Mr. Achraj Singh Saluja
For Respondent(s)            :     Mr. Manish Patel
                                   Mr. Praveen Khandelwal, AAG with
                                   Mr. Devesh Mehra


               HON'BLE MR. JUSTICE ARUN MONGA

HON'BLE MR. JUSTICE YOGENDRA KUMAR PUROHIT

Order

30/01/2026

1. Vide the instant common judgment/order, the above titled

bunch of writ petitions are being decided together as not only the

facts are similar, but so are the issues and the law points involved

therein.

2. The petitioners inter alia seek issuance of an appropriate writ

and/or direction commanding the respondents to treat the them

as being within the prescribed age limit for appointment to the

post of Supervisor (Female) to be filled by way of Supervisor

(Female) (Anganwadi Karyakarta Quota) Direct Recruitment

Examination-2018. Direction is also sought to fill up the posts of

Supervisor (Female) by way of direct recruitment in accordance

with Rules 6 and 30, and consequently to fill up the posts through

screening instead of a written examination by holding of a written

(Uploaded on 04/02/2026 at 02:51:58 PM)

[2026:RJ-JD:5554-DB] (3of 5) [CW-18949/2018]

examination pursuant to Notification dated 24.08.2018 as illegal

and also declare the establishment of the Staff Selection Board by

Notification dated 19.01.2014 as ultra vires Article 14 and the

proviso to Article 309 of the Constitution of India.

3. Petitioners claim as deemed to be in continuous service with

effect from respective dates of original appointment viz Beena

Bhatt - 04.04.1988, Champa Ojha - 23.10.2000, HemKanwar -

02.01.2002, Neelam Sharma - 23.08.2007, Laxmi Devi -

05.02.2002.

3.1. In the year 2018, the respondents issued an advertisement

dated 01.10.2018 for recruitment to the post of Supervisor

(Female) under the Anganwadi Karyakarta quota, prescribing an

upper age limit of 40 years and providing for selection through a

written examination. It is contended that the said procedure is

contrary to Rules 6 and 30 of the Rajasthan Woman and Child

Development (State and Subordinate Service) Rules, 1998, which

contemplate selection of in-service Anganwadi workers through

screening. Though a notification dated 24.08.2018 sought to

introduce a written examination for in-service candidates, the

same was not published in the Official Gazette and, therefore,

lacks legal force.

4. In the aforesaid backdrop, we have heard the rival

contentions and perused the case file.

5. The present set of petitions were instituted in the year 2018,

assailing the selection process for filling up the posts of Supervisor

(Female) (Anganwadi Karyakarta) pursuant to advertisement

dated 01.10.2018. It emerges that, with the mere passage of

time, the first relief sought by the petitioners i.e. permission to

(Uploaded on 04/02/2026 at 02:51:58 PM)

[2026:RJ-JD:5554-DB] (4of 5) [CW-18949/2018]

participate in the selection process by granting age relaxation of 5

years and 10 years in case of General Category women and for

Scheduled Castes, Scheduled Tribes and Other Backward Classes

Women respectively, over and above the prescribed age limit of 40

years as mentioned in the notification, has become wholly

infructuous. Not only has the entire selection process been

concluded, but, in the absence of any interim relief granted by this

Court, the selected candidates have already joined their respective

posts.

6. In response to a query put by us, learned counsel for the

respondents submits that no posts were kept vacant for the

petitioners.

7. It is also borne out that the petitioners are presently between

55 and 57 years of age and are far beyond the relaxable age limit,

even if such concession were to be extended.

8. Turning now to the challenge to the Staff Selection Board, the

same also does not warrant interference. The issue is no longer

res integra, as it stands settled by a Division Bench judgment of

this Court in Deepak Kumar Chhangani & Ors1. The operative

part of the same reads as under:

"19. In the present case, the functions of the Board are spelt out by Rule 8 of the 2014, Rules, which begins with a non-obstante clause, overriding all other rules. It provides that notwithstanding anything contained in any rules "governing and direct recruitment, the recruitment to the post of subordinate and ministerial services as may be specified by the Government, from time to time, shall be made by the Board." In the opinion of this court, this rule, which has the force of law, overrides all other rules in regard to matters provided for by it; furthermore, this provides the exclusion of the sort contemplated by proviso to Article 320(3) of the Constitution of India. As a consequence, it is held that the second challenge of the petitioners, i.e. legality and constitutionally of the 2014 Rules; has no merit; that too is rejected."

1 D.B. Civil Writ Petition No.17049/2018 Rajasthan High Court, Jodhpur

(Uploaded on 04/02/2026 at 02:51:58 PM)

[2026:RJ-JD:5554-DB] (5of 5) [CW-18949/2018]

9. Regarding the other relief sought by the petitioners, the same

also has no significance in view of what has been observed herein

above. On all counts, the writ petitions fail and are accordingly,

dismissed.

10. Stay petitions and pending applications, if any, stand disposed

of.

                                   (YOGENDRA KUMAR PUROHIT),J                                         (ARUN MONGA),J

                                   73-75-Devanshi/-




                                                           (Uploaded on 04/02/2026 at 02:51:58 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter