High Court Rajasthan High Court - Jodhpur

Anand Singh vs State Of Raj. & Ors on 6 April, 2009

Rajasthan High Court – Jodhpur
Anand Singh vs State Of Raj. & Ors on 6 April, 2009
                                                                  1
                                                 SBCW NO. 2544/2009



   IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT

                            JODHPUR


                           ORDER

S.B.CIVIL WRIT PETITION NO. 2544/2009

Anand Singh
Vs.

State of Rajasthan and Ors.

Date of Order :: 06.04.2009

HON’BLE MR. JUSTICE H.R. PANWAR

Mr. N.R.Choudhary for the petitioner.

By the instant writ petition under Article 226 of the

Constitution of India, the petitioner seeks a direction to the

respondents to consider his candidature for appointment on the

post of Prabodhak with consequential benefits and to count the

services rendered by the petitioner from the date of his initial

engagement on the post of Para-teacher w.e.f. 1.6.2002 after

ignoring sickness period for having five years continuous

teaching experience required for appointment on the post of

Prabodhak.

It appears from the record that after petitioner

having been engaged as Para-teacher w.e.f. 1.6.2002, on
2
SBCW NO. 2544/2009

various occasions there had been break in service. Vide Annex.4,

there is break in service of 180 days from 01.09.06 to

27.2.2007, for 120 days from 28.2.2007 to 27.6.2007, for 90

days from 28.6.2007 to 25.9.2007 and for 71 days from

26.9.2007 to 5.12.2007 and the total period of break in service

vide Annex.4 is 180 days + 120 days + 90 days + 71 days =

461 days.

Thus, in my view, keeping in view the long break in

service period of the petitioner, it cannot be said that the

petitioner has continuous 5 years teaching experience as

provided under Schedule to the Rajasthan Panchayati Raj

Prabodhak Service Rules, 2008 which provides that a candidate

must have at least 5 years continuous teaching experience

without any break in any recognized educational institution/

educational project. The respondent State Govt. by order

No.प.20 (22) प श / 2005 प ट dated 01.01.2009 also issued certain

guidelines for considering the period of teaching experience and

in respect of the applicants who remained indoor patient and

who underwent training, it has been provided that such period

shall not be treated as break in service and further it has been

provided that maximum break period will be of 180 days on

account of certain grounds mentioned therein. The grounds
3
SBCW NO. 2544/2009

mentioned therein are six in number viz. (1) applicant’s own and

his family member’s sickness, a maximum period of 20 days in a

year for which no medical certificate is required, (2) Marriage of

the applicant or family members or on account of death in his

family, (3) Natural calamities or riots etc., (4) On account of the

institution having remained closed by the order of the Govt. (5)

the period during which the applicant was required to appear in

the Court and (6) Any other reasons to the satisfaction of the

appointing authority.

In the instant case, none of the grounds exist for

such a long break of 461 days. At any rate, the maximum break

of 180 days can be taken into account as per Govt. order dated

1.1.2009 and therefore, in my view, the petitioner did not

possess the five years continuous teaching experience as

required even if the period upto 180 days is taken into account.

In this view of the matter, the writ petition is devoid

of any merit and it is therefore, dismissed summarily.

(H.R. PANWAR), J.

rp
4
SBCW NO. 2544/2009

S.B.Civil Misc. Stay Petition No. 4281/2009
In
S.B.Civil Writ Petition No. 2544/2009

Date of Order : 06.04.2009

HON’BLE MR.JUSTICE H.R.PANWAR

Mr. N.R.Choudhary for the petitioner.

Since the writ petition itself has been dismissed, the

stay petition also stands dismissed.

(H.R. PANWAR), J.

rp