1
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
O R D E R
S.B.Civil Writ Petition No. 1972/2005
(Prakash Chandra & Ors. Vs. The State of Rajasthan & Anr.)
.........
Date of Order : 05/11/2008
PRESENT
HON'BLE MR. JUSTICE H.R.PANWAR
Mr. P.P.Choudhary for the petitioners.
Mr. S.M.Toshniwal for the respondents.
BY THE COURT
Heard learned counsel for the parties.
Learned counsel for the petitioners submits that the
petitioners at this stage do not press the other prayers except
the prayer No.1 wherein the petitioners have prayed that the
respondents may kindly be directed for imparting teachers’
training to the petitioners also in accordance with order issued
by the State Government on 27.04.2002.
According to the learned counsel for the petitioners,
looking to the number of years services put in by the petitioners,
they ought to have been allowed to continue on the post of
Para-Teachers and be sent for teachers’ training on the basis of
the order of the State Government for imparting teachers’
2
training to the Para-Teachers by order dated 27.04.2002.
According to the learned counsel for the petitioners in
compliance of the order of the State Govt. dated 27.04.2002
various persons serving as Para-Teachers and who are untrained
have been sent for teachers’ training by the State Government.
Learned counsel appearing for the respondents
submits that a merit has been prepared for sending the Para-
Teachers for training and the petitioners would also be sent for
training on their own turn.
By order Annex.P/7 dated 27.04.2002, the
respondent State decided that the Para-Teachers who are
untrained and working as Teachers in Rajeev Gandhi Swarn
Jayanti Pathashala be provided BSTC training through
correspondence course for the years 2002-2004 and accordingly
sanction was accorded on the terms and conditions mentioned in
the order Annex.P/7. Thus, it has not been disputed by the
respondent State that the Para-Teachers who are untrained and
serving with the respondent State under the Rajeev Gandhi
Swarn Jayanti Pathashala Scheme in various schools and are
untrained have been provided BSTC training through
correspondence course and the fact that the petitioners herein
are untrained teachers and are serving as Para-Teachers in the
Schools under the Scheme Rajeev Gandhi Swarn Jayanti
Pathashala and therefore, they deserve the similar treatment
3
which has been given to other untrained teachers by imparting
the training of BSTC through correspondence.
In this view of the matter, the respondents are
directed to send the petitioners also for BSTC training on their
own turn on the terms and conditions mentioned in the order
Annex.P/7.
The writ petition is allowed to the extent above. No
order as to costs.
(H.R.PANWAR), J.
rp