Citation : 2021 Latest Caselaw 805 Raj/2
Judgement Date : 27 January, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
D.B. Civil Writ Petition No. 14826/2020
Hem Narayan Parashar S/o Satya Narayan Sharma
----Petitioner
Versus
State Of Rajasthan
----Respondent
For Petitioner(s) : Mr. Yash Joshi For Respondent(s) :
HON'BLE THE CHIEF JUSTICE HON'BLE MR. JUSTICE SATISH KUMAR SHARMA
Order
27/01/2021
Learned counsel for the petitioners has relied on the
judgment of the Constitution Bench of the Supreme Court in
Chairman Railways Board & Ors. Vs. C.R. Rangadhamaiah &
Ors., 1997 (6) SCC 623, to argue that retrospective amendment
in the Rules cannot take away the accrued and vested right from
an earlier date.
Issue notice to the respondents. Rule is made returnable by
six weeks.
In the meanwhile, no recovery shall be made from the
petitioners pursuant Notification Dated 30.10.2017 (Annexure-4).
Tag and list alongwith DBCWP No.6300/2020.
(SATISH KUMAR SHARMA),J (INDRAJIT MAHANTY),CJ
BRIJ MOHAN GANDHI/RAJAT/151
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!