Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

R.Giridhar Reddy vs The District Educational Officer
2021 Latest Caselaw 193 Tel

Citation : 2021 Latest Caselaw 193 Tel
Judgement Date : 29 January, 2021

Telangana High Court
R.Giridhar Reddy vs The District Educational Officer on 29 January, 2021
Bench: P Naveen Rao
           HONOURABLE SRI JUSTICE P. NAVEEN RAO

           WRIT PETITION No. 1506 and 1507 of 2021

                        Date : 29.1.2021

Between:

R Giridhar Reddy S/o Papireddy
aged about 52 years Secondary Grade Teacher M P P School
Govinduthanda Bommalaramaram Yadadri Bhongiri District
                                                     Petitioner

                                And
The District Educational Officer
Nalgonda Dist & others
                                                Respondents

The Court made the following:

HONOURABLE SRI JUSTICE P. NAVEEN RAO

WRIT PETITION No. 1506 and 1507 of 2021

COMMON ORDER:

Heard learned counsel for petitioners and learned Government

Pleader for Services I.

2. Petitioners are directly recruited as Secondary Grade

Teachers. Petitioner in WP 1506 of 2021 was recruited in the year 1998

and petitioner in WP 1507 of 2021 was recruited in the year 2000.

Petitioners are aggrieved by placement assigned to them in the seniority

list of Secondary Grade Teachers recruited in the years 1998 to 2000.

Petitioners submitted their objections against their placement in

seniority list on 18.1.2021. According to petitioners, though petitioners

have secured higher merit in the respective selections, seniority was not

assigned in accordance with the merit determined at the time of selection

and lesser meritorious candidates were shown above them, which is

ex-facie illegal. According to petitioners, the principle of reservation in

direct recruitment cannot be the basis to determine the interse seniority

and the principle of law is well settled.

3. Learned counsel for petitioners points out that in the

objections filed by petitioner in W P No. 1507 of 2021, petitioner has also

enclosed judgment rendered by Division Bench of this court on

24.1.2014. They have also enclosed the merit list drawn at the time of

selections made in the year 2000. Learned counsel for petitioners

apprehends that without considering the objections, respondents are in

the process of finalization of seniority list and in such an event, grave

prejudice would be caused to them.

4. On instructions, learned Assistant Government Pleader

submits that respondents are in the process of considering the objections

submitted by the aggrieved persons and shall consider all the objections

including the objections raised by the petitioners and all aspects concerning determination of seniority will be considered before

finalization of seniority list.

5. Having regard to the fair submission made by the learned

Assistant Government Pleader, writ petitions are disposed of directing

respondents to consider the objections raised by the petitioners

objectively and deal with the objections raised by them while finalizing

and publishing the seniority list and shall also communicate the reasons

in support of the decision arrived at to the petitioners. If the petitioners

are not satisfied with the manner in which seniority is determined, it is

open to the petitioners to work out remedies available to them in law.

No costs. Miscellaneous petitions, if any pending, are closed.

__________________ P NAVEEN RAO,J DATE: 29-1-2021 TVK HONOURABLE SRI JUSTICE P. NAVEEN RAO

WRIT PETITION No. 1506 and 1507 of 2021

Date : 29.1.2021

 
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 : MAIMS

 
 
Latestlaws Newsletter