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

Anoop Yadav And Anr vs State Of Raj & Ors on 30 November, 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. 8359/2009  Naval Kishore Sharma Versus State & Ors.
2.8690/2009  Madhu Bala Sharma    Versus RPSC & Ors.
3.8140/2009  Madhu Mathur 		Versus State & Ors.
4.8168/2009  Ram Chandra Silu   	Versus RPSC & Ors.	
5.8223/2009 Rajesh K.Gurjar & Ors. Versus RPSC & Ors.	
6.8351/2009 Anoop Yadav & Anr.    Versus State & Ors.	
7.8353/2009 Hari Ram Palsania 	Versus State & Ors.
8.8355/2009 Asha Palsaniya		Versus RPSC & Ors.
9.8356/2009 Ms Kamlesh Sharma     Versus State & Ors.
10.8357/2009 Madhu Raje Goyal	Versus State & Ors.
11.8363/2009 Smt. Madhu Sharma     Versus Secy. RPSC & Ors.
12.8365/2009 Naveen Mathur 		Versus State & Ors.
13.8366/2009 Babita Kumawat	Versus State & Ors.
14.8396/2009 Vivek Upadhyaya 	Versus State & Ors.
15.8419/2009 Lokesh Sharma 		Versus RPSC & Ors.
16.8526/2009 Sunita Punia		Versus State & Ors.
17.8530/2009 Rekhi Yadav & Anr 	Versus RPSC & Ors.
18.8533/2009 Hansa Devi Yadav & Anr Versus State & Ors.
19.8535/2009 Kavita Sharma 		Versus RPSC & Ors.
20.8536/2009 Smt. Rashmi Sharma & Anr Versus State & Ors.
21.8537/2009 Jitendra S. Dagur 	Versus RPSC & Ors.
22.8538/2009 Divya Dixit & Ors.	Versus State & Ors.
23.8540/2009 Sunita Sharma		Versus RPSC & Ors.
24.8543/2009 Rewati Raman Jaiman Versus State & Ors.
25.8546/2009 Manju Bala Meena 	Versus RPSC & Ors.
26.8548/2009 Sunita Jain 		Versus RPSC & Ors.
27.8550/2009 Sapna Arya 	 	Versus RPSC & Ors.
28.8553/2009 Jamku Kumari Chouhan Versus State & Ors.
29.8554/2009 Avdesh Kr. Sharma 	Versus State & Ors.
30.8606/2009 Jai Singh & Ors. 	Versus RPSC & Ors.
31.8609/2009 Rakesh Kr. Kumawat & Ors 	Versus RPSC & Ors.
32.8610/2009 Sunita Kumawat & Anr	Versus RPSC & Ors.
33.8611/2009 Babita Kumari & Ors  Versus State & Ors.
34.8612/2009 Rajesh Kr. Dhania 	Versus RPSC & Ors.
35.8613/2009 Vikash Dua & Ors 	Versus RPSC & Ors.
36.8615/2009 Suresh Kr. Khatik 	Versus State & Ors.
37.8616/2009 Poonam Ahlawat & Ors 	Versus RPSC & Ors.
38.8628/2009 Deepika Kaushik 	Versus State & Ors.
39.8633/2009 Mukesh C. Kumhar	Versus RPSC & Ors.
40.8635/2009 Rajendra Kr. Meena 	Versus RPSC & Ors.
41.8636/2009 Dharmendra Singh	Versus RPSC & Ors.
42.8641/2009 Sameer Singh Bag	Versus RPSC & Ors.
43.8642/2009 Ramesh C.Saini 	Versus State & Ors.
44.8644/2009 Rekha Kumari & Anr.   Versus RPSC & Ors.
45.8656/2009 Prahlad S.Meena & Ors Versus RPSC & Ors.
46.8658/2009 Km Seema Sharma & Anr.	Versus RPSC & Ors.
47.8663/2009  Rajesh Kumar & Ors. 	Versus State & Ors.
48.8667/2009 Vijay Raj Raigar & Ors	Versus State & Ors.
49.8671/2009 Prahlad Choudhary 		Versus State & Ors.
50.8677/2009 Mithlesh Kumari & Ors.	Versus State & Ors.
51.8680/2009 Hemlata Purohit 		Versus RPSC & Ors.
52.8687/2009 Sanju & Ors.	 		Versus State & Ors.
53.8693/2009 Jyoti Khandelwal 		Versus State & Ors.
54.8712/2009 Vijay Laxmi @ Kavita 	Versus State & Ors.
55.8713/2009 Renu Kumari 			Versus State & Ors.
56.8721/2009 Km. Meenakshi Khangar 	Versus RPSC & Ors.
57.8723/2009 Montu Garg		 	Versus RPSC & Ors.
58.8725/2009 Keshar 				Versus RPSC & Ors.
59.8728/2009 Hemant Kr. Lawaniya 		Versus RPSC & Ors.
60.8729/2009 Jawara Ram 			Versus RPSC & Ors.
61.8734/2009 Chandrawati 			Versus State & Ors.
62.8736/2009 Priyanka & Anr		 	Versus RPSC & Ors.
63.8741/2009 Anil Kr. Pareek & Anr. 	Versus State & Ors.
64.8742/2009 Suresh Kr. Saini & Anr 	Versus RPSC & Ors.

		                  Date of Order     :        30/11/09

			        Hon'ble Mr. Justice Ajay Rastogi 
  
Advocates for petitioners

Sarva Shri Anoop Dhand, Sunil Kr. Singodia, SK Gupta, Rahul Kanwar, Ram Manohar Sharma, Kuldeep Aswal, Manoj Bhardwaj, Prakash Kasuhik, Mukesh Agarwal, Shashi Bhushan Gupta, Vijay Pathak, Arvind Sharma, Adarsh Sharma, Vikas Kabra, SR Choudhary, Jai Prakash Gupta, CP Sharma, BBL Sharma, Yogesh Sharma, Praveen Sharma, Sudarshan Laddha, Vinod Goyal, Manish Sharma, Omvir Singh, Anshuman Saxena, Chiranji Lal Saini, SK Saksena, SN Meena, Atma Ram Meena, Shivendra S.Rathore, Satya Pal Poshwal, DD Khandelwal, Kailash C.Charan, Dilip S.Bqagdoliya, PS Sirohi, Manu Bhargava, Prahlad Sharma, YK Sharma, Brajesh Sharma, Deepak Ashopa, Mahesh Gautam, Dilip Sinsinwar, RD Singh Naruka, Miss Sonia Shandilya & 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-8359/2009) 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 has been 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-8359/09) 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 though 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/p6/ 8359CW09-64Nov30TchrSnsk.doc