Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 1]

Rajasthan High Court - Jaipur

Trilok Chand Sharma &Ors vs State Of Raj And Ors on 4 December, 2009

Author: Ajay Rastogi

Bench: Ajay Rastogi

    

 
 
 

 	               In the High Court of Judicature for Rajasthan 
				              Jaipur Bench 
					     Judgment
						  **					 
S.No. / Civil Writ Petition No. /         Cause  title
                                                                                                                 
1.8216/2009  Deendayal Sunriwal    Versus State & Ors.
2.8166/2009  Pawan Kumar & Ors   Versus RPSC & Ors.
3.8218/2009  Kapil Singh & Ors       Versus RPSC & Ors.
4.8254/2009  Pinku Sharma & Ors   	Versus RPSC & Ors.
5.8255/2009  Shankar lal & Anr	Versus RPSC & Ors.	
6.8274/2009 Mukesh Kr Dagar & Ors  Versus Secy. RPSC & Ors.
7.8322/2009 Sanju Kanwar & Anr    Versus RPSC & Ors.
8.8361/2009 Mangilal Damor & Ors	Versus RPSC & Ors.
9.8362/2009 Urmila & Ors		Versus RPSC & Ors.
10.8370/2009 Trilok C.Sharma & Ors Versus State & Ors.
11.8422/2009 Mahesh Kumar & Ors   Versus Secy. RPSC & Ors.
12.8424/2009 Vinti Agarwal  		Versus RPSC & Ors.
13.8441/2009 Pryanka Sharma 		Versus State & Ors.
14.8443/2009 Sarjeet Singh & Ors 	Versus RPSC & Ors.
15.8515/2009 Alka DOI &Anr. 	Versus RPSC & Ors.
16.8547/2009 Priynka Kulhari & Ors Versus RPSC & Ors.
17.8579/2009 Kiran		 	Versus State & Ors.
18.8607/2009 Beena Teli & Ors	Versus RPSC & Ors.
19.8617/2009 Khushboo Goyal	Versus State & Ors.
20.8620/2009 Rakesh Meena & Ors   Versus Secy RPSC & Ors.
21.8621/2009 Anita Kumari Sharma  	Versus State & Ors.
22.8626/2009 Chand Ram & Ors.	Versus State & Ors.
23.8629/2009 Ms Raheel Khatoon & Anr	Versus RPSC & Ors.
24.8634/2009 Hansa Meena		 Versus RPSC & Ors.
25.8640/2009 Sarita Kumari & Ors 	Versus State & Ors.
26.8646/2009 Jagdish C. Dhakar & Ors Versus Secy RPSC & Ors.
27.8651/2009 Satya Pra Sharma 	Versus State & Ors.
28.8652/2009 Chandrakanta & Ors	Versus RPSC & Ors.
29.8654/2009 Bhuranti Bai 		Versus State & Ors.
30.8655/2009 Jayshree Didwania & Ors 	Versus RPSC & Ors.
31.8659/2009 Nathoola Mahawar & Ors  Versus RPSC & Ors.
32.8660/2009 Radhavallabh Sharma & Ors Versus RPSC & Ors.
33.8664/2009 Hemlata Choudhary 	Versus RPSC & Ors.
34.8668/2009 Arvinda Sharma		Versus State & Ors.
35.8669/2009 Nirmala Verma & Anr	Versus RPSC & Ors.
36.8674/2009 Amit Kr Sharma 	Versus State & Ors.
37.8676/2009 Mamta Choudhary  	Versus State & Ors.
38.8681/2009 Shashi Kanta Saini 	Versus RPSC & Ors.
39.8683/2009 Meetha Lal Meena 	Versus RPSC & Ors.
40.8684/2009 Tara Devi 			Versus RPSC & Ors.
41.8731/2009 Gurmeet Singh & Anr	Versus State & Ors.
42.8717/2009 Javed Khan 		Versus RPSC & Ors.
43.8835/2009 Ashok Kr Sharma & Ors Versus Secy RPSC & Ors.
44.8423/2009 Meena Kumar & Ors   Versus RPSC & Ors.
45.8631/2009 Mamta Sharma & Ors  Versus RPSC & Ors.
46.8726/2009 Charan Singh 		Versus RPSC & Ors.
47.8732/2009 Anita 		 	Versus RPSC & Ors.
48.8367/2009 Ratnawali Samota 	Versus RPSC & Ors.
49.8387/2009 Ram Kumar Khoj 	Versus State & Ors.

		                  Date of Order     :        04/12/09

			        Hon'ble Mr. Justice Ajay Rastogi 
  
Advocates for petitioners

Sarva Shri Anoop Dhand, Sunil Kr. Singodia, Naveen Dhuwal, Ram Pratap Saini, SR Saini, Mukesh Agarwal, Omvir Saini RD Meena, DS Dhariwal, Prahlad Sharma, Kamal Gupta Sandeep Garssa, Vijay Pathak, Vinod Kr. Sharma, Kuldeep Aswal, Prakash Kasuhik, Manu Bhargava, Nawal S.Sikarwar, Manoj Sharma, RD Singh Naruka, Ram Manohar Sharma, & Miss Shashi Sharma.

Mr. SN Kumawat for Mr. SN Kumawat, for respondent-RPSC Mr. Ganesh Meena, Govt. Counsel for State All these petitions being based on common facts involving identical controversy raised at the bar are being decided together at joint request by present order.

Being eligible for the posts of Teachers (Sanskrit)/General Teachers Gr.III advertised by Rajasthan Public Service Commission Ajmer (PSC) vide notification No.1/Exam. Ga/Adhyapak/Sanskrit Shiksha/2008-09/1125/dated 20/06/2008 (Ann.1/CWP-8216/2009) petitioners submitted their applications.

It has not been disputed that all the petitioners are eligible to appear in process of selection initiated by PSC for the post of Teachers (Sanskrit)/General Teachers Gr.III but their candidature was rejected only on the premises of either having filled up wrong post Code or failed to fill up post Code in OMR sheet being appended to the application form or having been made available to the applicants through downloading from internet website of respondent-PSC by virtue whereof, they were not permitted to appear in Teacher (Sanskrit)/General Teachers Gr.III competitive examination, 2008 which was scheduled to be held on 22/07/09 as is evident from press notification dt.02/07/09. These petitioners approached this Court by way of instant petitions. Under interim orders, all of them were provisionally permitted to participate in process of selection and appear in aforesaid competitive examination, 2008 subject to production of proof regarding Bar Code and declaration of result of their participation was made subject to permission of this Court. However, pursuant to interim orders, Admit cards were issued to respective petitioners.

Counsel for petitioners jointly submit that initially while advertisement was published on 20/06/08 separate post Code was to be mentioned by applicant intending to participate pursuant to advertisement, ibid, but upon corrigendum being published by respondent-PSC vide notification No.2/2008-09/dt.02/09/08 (Ann.3-CWP-8216/09) calling upon incumbents to mention different post Code for Teacher (Sanskrit)/General Teacher Gr.III, confusion was created in their mind while mentioning respective Post code in course of filling up OMR sheet.

It is not the case of respondents that petitioners were not eligible to appear in written competitive examination, 2008 having been held pursuant to advertisement dt. 20/06/08 (Ann.1) on the basis of their respective qualifications which they possessed but their only counter is that on account of wrong mention of post Code or failure to do so, their respective applications have been rejected by respondent-PSC.

Since the grievance raised at the bar is only confined to wrong mention of post Code or failure to do so by petitioners, that itself in no manner can curtail their right to participate in competitive examination, 2008 (supra) pursuant to advertisement dt.20/06/08 and that apart, once the petitioners being eigible have been permitted to appear in the competitive examination, 2008, ibid, even under interim orders, their appears to be a reasonable justification that they may know the final fate of their participation.

In the light of what has been observed (supra), all these writ petitions are disposed of with the direction to the respondent-PSC to declare result of participation of the writ petitioners who have appeared under interim orders of this Court, by wide publication & circulation including through internet website of respondent-PSC within fifteen days and if placed in the merit list, respondents are directed to consider them for appointment as per order of their respective merit prepared by respondent-PSC in pursuance of advertisement dt.20/06/08. No costs.

(Ajay Rastogi), J.

K.Khatri/p5/ 8216CW09-Dec4BarCodeTchrSnsk.doc