Rajasthan High Court – Jodhpur
Madhu Rawal vs State & Ors on 10 December, 2008
1
S.B.CIVIL WRIT PETITION NO.6915/2008
Madhu Rawal
v.
State of Rajasthan & Ors.
Date of Order :: 10 th December, 2008
HON'BLE MR.JUSTICE GOVIND MATHUR
Mr. Sandeep Shah, for the petitioner.
Mr. Shyam Toshniwal, for the respondents.
....
By this petition for writ a writ, order or
direction is sought for the respondents to treat the
period commencing from 26.6.2003 to 22.7.2003 as part
of teaching experience gained by the petitioner,
resulting him eligible to be considered for
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 averments contained in petition
for writ the petitioner was selected for appointment
as Para Teacher on 21.4.2003 and she was sent for
necessary training immediately thereafter. She
acquired post appointment training relating to the
post of Para Teacher from 26.6.2003 to 22.7.2003 and
on 23.7.2003 she joined duties as Para Teacher. In
pursuant to an advertisement dated 31.5.2008 the
petitioner applied for appointment to the post of
Prabodhak in District Sirohi, however, her candidature
2
was rejected by the respondents by treating her a
person not having requisite teaching experience of
five years. Being aggrieved by the same this petition
for writ is preferred.
As per the petitioner the period of training
undertaken by her as a consequent to appointment to
the post of Para Teacher is required to be treated as
part of teaching experience and by including that she
completes five years teaching experience.
The controversy involved in this petition
for writ as a matter of fact is no more res integra in
view of the judgment of this Court in the case of
Shankar Lal v. State of Rajasthan & Ors., SBCivil Writ
Petition No.6766/2008, decided on 15.10.2008. In the
case aforesaid a view is taken that the period
relating to the post appointment training relating to
the post of Para Teacher is a part of teaching
experience and that is required to be included in
teaching experience while considering candidature of a
person for appointment to the post of Prabodhak.
In view of that, this petition for writ
deserves acceptance, the same, therefore, is allowed.
The rejection of the petitioner's candidature on the
count of lacking teaching experience is declared
illegal. The respondents are directed to consider the
candidature of the petitioner for appointment on the
3
post of Prabodhak in District Sirohi and appointment
be accorded to her if she stands in merit and is
otherwise eligible to hold the post of Prabodhak.
Compliance of the directions given above is required
to be made within a period of two months from today.
( GOVIND MATHUR ),J.
kkm/ps.