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

K. Devika vs State Of Telangana
2025 Latest Caselaw 3315 Tel

Citation : 2025 Latest Caselaw 3315 Tel
Judgement Date : 21 March, 2025

Telangana High Court

K. Devika vs State Of Telangana on 21 March, 2025

Author: Abhinand Kumar Shavili
Bench: Abhinand Kumar Shavili
                                   1




        THE HON'BLE SRI JUSTICE ABHINAND KUMAR SHAVILI

WRIT PETITION Nos. 9626 of 2019, 12700 of 2019, 14590 of 2019, 19222
 of 2019, 19242 of 2019, 19278, 19337, 19848 of 2019, 20566 of 2019,
       1434 of 2020, 1884 of 2020, 3356 of 2020, 5456 of 2020,
              8198 of 2020, , 9840 of 2020, 9911 of 2020,
             13039 of 2020, 13074 of 2020, 13887 of 2020
                          and 24159 of 2020

COMMON ORDER:

Since the issues raised in these writ petitions are one and the

same, they are heard together and being disposed of by this

common order.

2. Heard Sri J.Sudheer, Sri S.Rahul Reddy, Sri N.Nitin, Sri Srinivas

Kudumula, Sri K.Venumadhav, Sri Ramesh Bura and Sri Poodattu

Amarender, learned counsel appearing for the respective

petitioners, learned Government Pleaders appearing for the State

Government and Sri D.Balakishan Rao, learned Standing Counsel

appearing for the State Public Service Commission.

3. In these writ petitions, the petitioners are challenging the

action of the Public Service Commission in not filling up the unfilled

vacancies by the next meritorious candidates. The Public Service

Commission had issued a Recruitment Notification to fill up several

posts by way of different Notifications and all the petitioners herein

have participated in the selection process and they have secured

decent merit in the said selection process.

4. The grievance of the petitioners in these writ petitions is that

though they are coming within the zone of consideration for

selection, their cases are not being considered for appointment to

various posts. It has been contended by the petitioners that some

of the selected candidates have not come forward to take up the

recruitment and by not participating in the certificate verification

process, they declined themselves from getting appointed in the

posts in which they were appointed.

5. Learned counsel appearing for the petitioners had

contended that as per Rule 6(A) of the Telangana State Public

Service Commission Rules, if any selected candidate does not take

up the offer of appointment, then the same has to be offered to the

next meritorious candidate in the order of merit. Admittedly, in the

instant case, the Public Service Commission has not followed Rule

6(A) of the Telangana State Public Service Commission Rules and

thereby, many of the notified posts are lying vacant. Therefore, the

counsel appearing for the petitioners had contended that

appropriate orders be passed in these writ petitions directing the

Public Service Commission and the State Government to fill up the

unfilled vacancies by the next meritorious candidates in the order of

merit.

6. Learned counsel appearing for the petitioners had further

contended that the issue raised in these writ petitions is squarely

covered by the judgments rendered by this Court in W.P.No.7117 of

2020, dated 11.08.2020 and W.P.No.4495 of 2019, dated 11.06.2019.

7. Learned counsel appearing for the petitioners had further

contended that the respondents have carried the matter in appeal

against the order passed in W.P.No.4495 of 2019 dated 11.06.2019

by way of filing W.A.No.551 of 2019 and a Division Bench of this

Court was pleased to dismiss the said writ appeal vide judgment

dated 03.07.2019, confirming the order passed in W.P.No.4495 of

2019, dated 11.06.2019. Therefore, learned counsel appearing for

the petitioners had contended that all these writ petitions can be

disposed of directing the respondents to fill up the unfilled

vacancies by duly following Rule 6(A) of the Telangana State Public

Service Commission Rules by the next meritorious candidates in the

order of merit.

8. On the other hand, learned Standing Counsel appearing for

the Public Service Commission had contended that the

respondents have strictly followed Rule 6(A) of the Telangana State

Public Service Commission Rules and some of the vacancies, which

were relinquished by the persons appointed in those vacancies,

such of those vacancies have to be tagged on to the next

recruitment notification only and those unfilled vacancies cannot

be filled up by the next meritorious candidates in the order of merit.

Therefore, there are no merits in the writ petitions and the same are

liable to be dismissed.

9. This Court, having considered the rival submissions made by

learned counsel for the respective parties, is of the considered view

that since the issue raised in these writ petitions is squarely covered

by the judgments rendered by this Court in W.P.No.7117 of 2020

dated 11.08.2020 and W.P.No.4495 of 2019 dated 11.06.2019 and

as confirmed vide judgment dated 03.07.2019 in W.A.No.551 of

2019, these writ petitions can be disposed of directing the Public

Service Commission and the State Government to fill up all the

unfilled vacancies strictly by following Rule 6(A) of the Telangana

State Public Service Commission Rules. It is made clear that the

vacancies, which were relinquished by the selected candidates,

after giving appointment orders, those vacancies have to be

tagged on to the next recruitment notification and the vacancies,

which are still lying vacant even after issuance of appointment

orders, those vacancies are to be filled up strictly by following Rule

6(A) of the Telangana State Public Service Commission Rules and

the same should be offered to the next meritorious candidates in

the order of merit.

With the above observations, the writ petitions are

accordingly disposed of. No order as to costs.

Pending miscellaneous petitions, if any, shall stand closed.

____________________________ ABHINAND KUMAR SHAVILI, J 24.06.2021 Prv

 
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