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.