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 1, Cited by 1]

Rajasthan High Court - Jodhpur

Vinod Kumar & Ors vs State (Education) & Ors on 15 February, 2012

Author: Dinesh Maheshwari

Bench: Dinesh Maheshwari

                                                   SBCWP No. 1242/2012
                                                     Vinod Kumar & Ors.
                                                              Vs.
                                             The State of Rajasthan & Ors.

                                // 1 //

              S.B. CIVIL WRIT PETITION NO.1242/2012
               Vinod Kumar & Ors. Vs. The State of Rajasthan & Ors.
                                    ...


Date of Order :: 15th February 2012


      HON'BLE MR. JUSTICE DINESH MAHESHWARI

Mr. P.K. Pooniya, for the petitioners.
Dr. Gopal Raj Calla, Govt. Counsel, for the respondents.
                              <<>>

BY THE COURT:

Having regard to the circumstances of the case, the learned Government Counsel Dr. Gopal Raj Calla, who is appearing for the Department concerned, has been requested to and has put in appearance on behalf of the respondents.

The learned counsel for the petitioners submits that the case of the present petitioners is similar and akin to that of the petitioners in the batch of petitions led by CWP No. 10634/2011 : Vinod Kumar Vs. State (Education) & Ors., decided on 09.11.2011 and similar nature directions may be issued in relation to the present petitioners too for consideration of their grievance regarding place of posting. The learned counsel further submits that looking to the fact that the last date of joining was 09.11.2011, the petitioners have, of course, joined the services at the place assigned to them but they have made representations regarding their SBCWP No. 1242/2012 Vinod Kumar & Ors.

Vs. The State of Rajasthan & Ors.

// 2 // place of posting which are pending for consideration with the respondents.

Having regard to the overall circumstances and the orders passed in relation to the other matters, it appears appropriate to issue similar nature directions in this petition to the extent and in the manner as indicated infra:

(A) The respondents shall look into the individual matters with reference to the requirements of the aforesaid order dated 09.11.2011 taking it applicable to all the similar and akin cases; and shall ensure that all the posting orders are issued without the vice of arbitrariness. (B) The petitioners, whether made representation earlier or not, shall be at liberty to make the representation afresh to the respondents stating their grievance and the respondents shall be expected to consider each representation on its merit and take decision thereupon curbing against any vice of discrimination. (C) It is made clear that earlier joining by the petitioners shall not be of prejudice to them in taking recourse to the appropriate remedies in accordance with law if any grievance remains after the respondents take the decision on the individual's representation.

This writ petition is partly allowed to the extent indicated above. No costs.

(DINESH MAHESHWARI), J.

Cpgoyal- Mohan