Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ishwar Singh vs State Of Rajasthan (2026:Rj-Jd:3652)
2026 Latest Caselaw 984 Raj

Citation : 2026 Latest Caselaw 984 Raj
Judgement Date : 21 January, 2026

[Cites 1, Cited by 0]

Rajasthan High Court - Jodhpur

Ishwar Singh vs State Of Rajasthan (2026:Rj-Jd:3652) on 21 January, 2026

[2026:RJ-JD:3652]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Civil Writ Petition No. 11040/2025

1.       Ishwar Singh S/o Amar Singh, Aged About 47 Years,
         Village And Post Deri, Tehsil Kherwara, District Udaipur.
2.       Balveer Singh S/o Jawan Singh, Aged About 49 Years,
         Village Devnal, Post Brothi (Bra), Tehsil Kherwara, District
         Udaipur.
3.       Jeevat Singh S/o Kure Singh, Aged About 49 Years,
         Village Gohawara, Post Katarwas, Tehsil Kherwara, District
         Udaipur.
4.       Jagdish Prasad Parmar S/o Bal Ram Parmar, Aged About
         47 Years, Village And Post Bhagorpara- Patiya, Tehsil
         Kherwara, District Udaipur.
5.       Ram Lal Meena S/o Laxmans Ram Meena, Aged About 46
         Years, Village And Post Bodiwasa, Nayagaon, District
         Udaipur.
6.       Sukhlal Bhil S/o Kalu Ram Bhil, Aged About 46 Years,
         Village And Post Asariwara, Post Thana, Tehsil Kherwara,
         District Udaipur.
7.       Ashish Kumar Meena S/o Dharmaji, Aged About 44 Years,
         Village Amarpura, Post Larathi, Tehsil Kherwara, District
         Udaipur.
8.       Harish Chandra S/o Mani Lal, Aged About 50 Years,
         Village Barna, Post Ghodi, District Udaipur.
9.       Aruna Bhaghora S/o Dhularam, Aged About 46 Years,
         Village Barodhi Bhilan, Post Katarwas Khurd, Tehsil
         Kherwara, District Udaipur.
10.      Kamlesh Garasiya S/o Kachara Garasia, Aged About 45
         Years, G.u.p.ss. Kundlawas, Rawash, Tehsil Gogunda,
         District Udaipur.
11.      Priti Rawat D/o Khailash Chandra, Aged About 47 Years,
         Village And Post Uplafala, Khandioberi, District Udaipur.
12.      Ashok Kumar Meena S/o Badari Lal, Aged About 49 Years,
         Village And Post Kandal, Tehsil Kherwara, District Udaipur.
                                                                 ----Petitioners
                                    Versus
1.       State Of Rajasthan, Through Its Principal Secretary,
         Department      Of     Elementary          Education,    Government

                      (Uploaded on 22/01/2026 at 10:46:03 AM)
                     (Downloaded on 22/01/2026 at 08:49:06 PM)
 [2026:RJ-JD:3652]                           (2 of 4)                   [CW-11040/2025]


         Secretariat, Rajasthan, Jaipur.
2.       Director, Elementary Education, Bikaner
3.       Dy. Director, Elementary Education Department, Udaipur
         Division, Udaipur.
4.       District Education Officer, Elementary Education, Udaipur.
                                                                    ----Respondents


For Petitioner(s)             :        Mr. Ramdev Potalia
                                       Mr. Sunil Choudhary
For Respondent(s)             :        --



             HON'BLE MR. JUSTICE MUNNURI LAXMAN

Judgment / Order

21/01/2026

1. At the request of learned counsel for the petitioners, the

matter is taken up and heard for the final disposal at the

admission stage.

2. The present writ petition has been filed challenging the

inaction of the respondents in not granting the notional benefits

relating to service at par with teachers appointed in the year

2005.

3. The case of the petitioners is that the petitioners underwent

for selection process in pursuance of advertisement dated

02.06.2004 for the posts of Primary Teacher and Upper Primary

Teacher in the competitive examination held in the year 2004. The

petitioners were successful in the selection process. Persons who

were less meritorious than the petitioners were appointed in the

year 2005; however, the petitioners were appointed in 2006. The

delay in appointment was on account of preparing a common list

for both Primary and Upper Primary School Teachers.

(Uploaded on 22/01/2026 at 10:46:03 AM)

[2026:RJ-JD:3652] (3 of 4) [CW-11040/2025]

Subsequently, after intervention by the Court, directions were

issued to prepare separate lists for the two categories. Some

appointments were made before Court's directions to prepare

independent selection lists. Consequently, certain individuals,

although lower in rank than the petitioners, were appointed prior

to them. The petitioners accepted the appointment orders issued

in 2006.

4. The said appointment orders were not given retrospective

effect, and for all purposes, the appointment must be considered

from 2006, unless it is explicitly stated that the appointed is to be

treated retrospectively with certain notional benefits. In the

absence of such provisions, the petitioners are considered

aggrieved by the 2006 appointment orders. While the petitioners

have the right to claim parity with juniors who were appointed

earlier, this grievance has not been pursued for over 20 years.

5. It appears that petitioners previously filed a writ petition in

2019 seeking directions to have their claims considered. Even

after directions were issued, the respondents allegedly showed

indifference to the Court's order. The petitioners, however, have

been negligent in exercising their rights. Instead of promptly

taking steps against the impugned order, they remained inactive

for more than six years following the earlier order. After such a

long delay, they have now filed the present writ petition.

6. considering the conduct of the petitioners in not challenging

the appointment order earlier and the conduct of the petitioner in

executing the earlier order, the Court finds that the petitioners

have been negligent in protecting their own rights. The relief in

Article 226 of the Constitution of India is an equitable jurisdiction,

(Uploaded on 22/01/2026 at 10:46:03 AM)

[2026:RJ-JD:3652] (4 of 4) [CW-11040/2025]

and the Court is not inclined to extend relief to persons who have

been negligent of their own rights for almost 20 years. Therefore,

the writ petition is liable to be dismissed on the ground of delay

and laches.

7. As a result, the writ petition is dismissed.

8. Pending applications, if any, also stand disposed of.

(MUNNURI LAXMAN),J 172-GKaviya/-

(Uploaded on 22/01/2026 at 10:46:03 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