Rajasthan High Court – Jodhpur
Amrit Lal Rankawat & Ors vs State & Ors on 20 November, 2008
1 S.B.CIVIL WRIT PETITION NO.6416/2008 Amrit Lal Rankawat & ors. v. State of Rajasthan & Ors. Date of Order :: 20 th November, 2008 HON'BLE MR.JUSTICE GOVIND MATHUR Mr. R.S.Shekhawat, for the petitioners. Mr. S.Toshniwal, for the respondents. .... The petitioners by this petition for writ are claiming consideration for the purpose of appointment to the post of Prabodhak under the Rajasthan Panchayati Raj Prabodhak Service Rules, 2008 (hereinafter referred to as "the Rules of 2008"). As per the Rules of 2008 the eligibility to be considered for the purpose of appointment to the post of Prabodhak is that the incumbent under consideration must be having Senior Secondary School Certificate or Intermediate or its equivalent with Diploma or Certificate in basic teachers training of a duration of not less than two years of bachelors degree in elementary education or graduation with bachelors degree in education with five years teachers experience. The petitioners are having the qualification of Aacharya from Bhartiya Shiksha Samiti, Rajasthan, Jaipur and they have also claimed to have experience 2 of five years teaching. The respondents rejected candidature of the petitioners by not treating the qualification of Aacharya possessed by the petitioners as equivalent to BSTC. While challenging the same, it is contended by counsel for the petitioners that the Government of Rajasthan by its letter dated 25.5.1995 (Anx.4) granted recognition to the qualification of Aacharya as equivalent to the BSTC and, therefore, the rejection of the petitioners candidature is not correct. I do not find any substance in the argument advanced. Para 5 of the document Anx.4 dated 25.5.1995 in quite unambiguous terms mentions that the recognition given to the examination concerned is limited for the institutions run by the Bhartiya Shiksha Samiti and that is having no application for the institutions under the government and other non government recognised institutions. In view of para 5 of the letter dated 25.5.1995, it cannot be said that the petitioners are having a qualification equivalent to the BSTC. An another argument advanced by the petitioners is that even if it is assumed that they 3 are not having requisite training, then too they are required to be considered for appointment in view of the fact that the respondents at their own are considering candidature of the persons who are undergoing NTT and yet have not acquired any other qualification equivalent to the BSTC. The contention so advanced has already been considered and negatived by this Court in SB Civil Writ Petition No.8232/2008 (Purshottam Mehta & 37 ors. vs. State of Rajasthan and ors.) and in SBCWP No.5954/2008 (Mahaveer Prasad Kharol and another vs. State of Rajasthan and others) decided on 12.09.2008 and, therefore, on thuis count also no relief can be granted to the petitioners. For the reasons mentioned above, this petition for writ is dismissed. ( GOVIND MATHUR ),J.
kkm/ps.