High Court Rajasthan High Court - Jodhpur

Moendeen Mansuri & Anr vs State Of Raj. & Ors on 3 August, 2009

Rajasthan High Court – Jodhpur
Moendeen Mansuri & Anr vs State Of Raj. & Ors on 3 August, 2009
                           1

1.    S.B. CIVIL WRIT PETITION NO.7612/2009
      Moendeen Mansuri & Anr. Vs. State of Rajasthan & Ors.

2.    S.B. CIVIL WRIT PETITION NO.7683/2009
      Ummed Singh Rathore & Ors Vs. State of Raj & Ors.

3.    S.B. CIVIL WRIT PETITION NO.7708/2009
      Raju Ram & Ors . Vs. State of Rajasthan & Ors.

4.    S.B. CIVIL WRIT PETITION NO.7711/2009
      Smt. Mamta & Ors. Vs. tate of Rajasthan & Ors.

5.    S.B. CIVIL WRIT PETITION NO.7712/2009
      Meena Kumari & Anr. Vs. State & Ors.

6.    S.B. CIVIL WRIT PETITION NO.7774/2009
      Kistura Ram Choudhary Vs. State of Rajasthan & Ors.

7.    S.B. CIVIL WRIT PETITION NO.7780/2009
      Narendra Kumar & Ors. Vs. State of Rajasthan & Ors.

8.    S.B. CIVIL WRIT PETITION NO.7788/2009
      Rashmi Kanwar & Ors. Vs. State of Rajasthan & Ors.

9.    S.B. CIVIL WRIT PETITION NO.7789/2009
      Ramesh Chandra Patidar Vs. State of Rajasthan & Ors.

10.   S.B. CIVIL WRIT PETITION NO.7819/2009
      Surendra Kumar & Ors vs. State of Rajasthan & Ors.

11.   S.B. CIVIL WRIT PETITION NO.7852/2009
      Popat Lal Vs. State of Rajasthan & Ors.

12.   S.B. CIVIL WRIT PETITION NO.7914/2009
      Bhojraj Singh & Ors.Vs. State of Rajasthan & Ors.

13.   S.B. CIVIL WRIT PETITION NO.7895/2009
      Babu Singh & Ors. Vs. State of Rajasthan & Ors.

14.   S.B. CIVIL WRIT PETITION NO.7927/2009
      Sanjay Kumar Parik & Ors. Vs. State of Rajasthan & Ors.

15.   S.B. CIVIL WRIT PETITION NO.7913/2009
      Surendra Kumar & Ors Vs. State of Rajasthan & Ors.

16.   S.B. CIVIL WRIT PETITION NO.7907/2009
      Chetan Singh Tanwar & Anr. Vs. State of Rajasthan & Ors.

17.   S.B. CIVIL WRIT PETITION NO.7879/2009
      Santosh Chawala & Ors Vs. State of Rajasthan & Ors.

18.   S.B. CIVIL WRIT PETITION NO.7909/2009
      Ghewar Singh & Ors Vs. State of Rajasthan & Ors.

19.   S.B. CIVIL WRIT PETITION NO.7912/2009
      Ramesh Kumar Vs. State of Rajasthan & Ors.
                                 2


     20.   S.B. CIVIL WRIT PETITION NO.7916/2009
           Bhanwar Devi & Anr. Vs. State of Rajasthan & Ors.

     21.   S.B. CIVIL WRIT PETITION NO.7952/2009
           Suman Saran & Ors. Vs. State of Rajasthan & Ors.

     22.   S.B. CIVIL WRIT PETITION NO.7942/2009
           Bheru Lal & Ors Vs. State of Rajasthan & Ors.

     23.   S.B. CIVIL WRIT PETITION NO.7944/2009
           Seema Rathore Vs. State of Rajasthan & Ors.

DATE OF ORDER :                                 3.8.2009


            HON'BLE MR. PRAKASH TATIA, J.

S/Sh. Ramesh Purohit, OM Prakash Bishnoi, SS Rathore,
BN Kalla, VN Kalla, RS Charan, DR Vishnoi, Rakesh Sinha,
Pankaj Kumar Bohra, Manish Pitaliya, Parikshit Nayak,
Govind Suthar, AK Choudhary, GS Bhati, DS Gharsana,
Manoj Purohit, BS Kohinoor, HP Rakawat, KC Choudhary,
MR Choudhary, KC Choudhary, S. Sarupariya and GS
Rathore, , for the petitioner(s)

Mr. RL Jangid, Addl. Advocate General.

Learned counsel for the petitioner(s) submitted that

they have supplied copy of the memo of writ petition to

learned Addl. Advocate General Sh. RL Jangid, who is

appearing in all the connected matters.

The writ petitions have been heard and decided today

itself because of the reason that several similar writ

petitions have already been disposed of and one of which is

SBCWP No.3835/2009 – Kanwar Lal & Ors. Vs. State of
3

Rajasthan & Ors., decided on 19th May, 2009.

Accordingly, these writ petitions are also disposed of in

terms of the judgment referred above with following order:-

(1)The automatic termination orders of the

petitioner/s are set aside. The respondents are

directed to continue the petitioner/s in service till

regularly selected candidates by regular mode of

recruitment are made available.

(2)The petitioner/s shall not be entitled for wages

relating to the period of vacations; and

(3)On availability of the selected candidates by regular

mode of recruitment, may that be by direct

recruitment or by way of promotion, it shall be open

for the respondents to terminate the Vidhyarthi

Mitras by adhering the principles of “last come first

go”, by determining their seniority at State level.

(PRAKASH TATIA),J.

cpgoyal/-

4

S.B. CIVIL WRIT PETITION NO._______/2009

DATE OF ORDER : 3.8.2009

HON’BLE MR. PRAKASH TATIA, J.

S/Sh. Ramesh Purohit, OM Prakash Bishnoi, SS Rathore,
BN Kalla, VN Kalla, RS Charan, DR Vishnoi, Rakesh Sinha,
Pankaj Kumar Bohra, Manish Pitaliya, Parikshit Nayak,
Govind Suthar, AK Choudhary, GS Bhati, DS Gharsana,
Manoj Purohit, BS Kohinoor, HP Rakawat, KC Choudhary,
MR Choudhary, KC Choudhary, S. Sarupariya and GS
Rathore, , for the petitioner(s)

Mr. RL Jangid, Addl. Advocate General.

This writ petition is disposed of (see separate order in

S.B. CIVIL WRIT PETITION NO.7612/2009-Moendeen

Mansuri & Anr. Vs. State of Rajasthan & Ors.) decided today

itself i.e., 3.8.2009.

By order

Court Master
Court no.5.