High Court Rajasthan High Court - Jodhpur

Ranjana Pandiya vs State & Ors on 18 February, 2009

Rajasthan High Court – Jodhpur
Ranjana Pandiya vs State & Ors on 18 February, 2009
                                  1

     IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
                             AT JODHPUR.


                              ORDER

                    Smt. Ranjana Pandiya
                              Vs.
                State of Rajasthan and Others.


         S.B.CIVIL WRIT PETITION NO. 6779/2008


             Date of Order       ::               18/02/2009

                              PRESENT

             HON'BLE MR. JUSTICE H.R. PANWAR



Mr. P.S.Chundawat, for the petitioner.
Mr. R.L.Jangid, Additional Advocate General for respondents.


BY THE COURT:

By the instant writ petition, the petitioner has

challenged the condition incorporated in the Schedule appended

to Rajasthan Panchayati Raj Prabodhak Service Rules, 2008 (for

short ‘the Rules of 2008’ hereinafter) requiring a candidate

applying for the post of Prabodhak having five years teaching

experience without any break in any Govt. recognized

educational institution/ educational project.

I have heard learned counsel for the parties.

It is contended by learned counsel for the petitioner
2

that the petitioner was given appointment by the Government

Mahipal Sr. Secondary School, Sagvada on temporary basis and

worked for the period as mentioned in the experience certificate

Annex.1 and thereafter in Govt. Devendra Girls Sr. Secondary

School, Dungarpur Annex.2. From the Certificate Annex.1, it

appears that the petitioner was engaged on honorarium with

effect from 19th August, 1993 to 16th March, 1994, 27th August,

1994 to 11th March, 1995, 22nd August, 1995 to 11th March 1996

and from 21st August, 1996 to 31st March, 1997 by Government

Mahipal Sr. Secondary School, Sagvada and thereafter by a

different school i.e. Govt. Devendra Girls Sr. Secondary School,

Dungarpur from October, 1997 to December, 1997, January

1998 to March, 1998 and thereafter from September, 1998 to

February 1999. The break in service in every year is of many

months. This question came to be considered by this Court in

Smt. Vishnu Kunwar Vs. State of Rajasthan and Others, SBCW

No.8796/08 decided on 21.11.2008 wherein service experience

came to be considered by this Court. The period of summer

vacation, leave availed by incumbent after leave having been

sanctioned by the employer, incumbent having consumed the

period while undergoing training for para teacher on being sent

by the State were considered to be not a break in service.

In the instant case, it is not the case of the petitioner

that the petitioner was either appointed on the post of Para
3

teacher or she was under training or she was on sanctioned

leave or she was not allowed to work for summer vacation and

therefore, in my view, the petitioner is not having five years

teaching experience as required by the Rules of 2008 and

therefore, she is not entitled for appointment on the post of

Prabodhak.

The writ petition has no force and it is therefore,

dismissed.

(H.R. PANWAR), J.

rp
4

S.B.CIVIL MISC. STAY PETITION NO. 11796/08
IN
S.B.CIVIL WRIT PETITION NO. 6779/08

Date of order : 18/02/2009

HON’BLE MR. JUSTICE H.R. PANWAR

Mr. P.S.Chundawat, for the petitioner.
Mr. R.L.Jangid, Additional Advocate General for respondents.

Since the writ petition itself has been dismissed, the
stay petition stands dismissed

(H.R. PANWAR), J.

rp