Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Managing Committee vs The Director
2021 Latest Caselaw 9873 Raj

Citation : 2021 Latest Caselaw 9873 Raj
Judgement Date : 29 June, 2021

Rajasthan High Court - Jodhpur
The Managing Committee vs The Director on 29 June, 2021
Bench: Dinesh Mehta

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 6532/2021

The Managing Committee, Shree J.b. Senior Secondary School, Ladnun, Nagaur Through Its Power Of Attorney Holder Shri Rajendra Kumar Chotia S/o Shri Ram Niwas Sharma, Aged About 48 Years, Resident Of Shradha Nikunj, Current Balaji Road, Ladnun, Nagaur.

----Petitioner Versus

1. The Director, Secondary Education, Bikaner.

2. Nanu Ram S/o Shri Padma Ram, Resident Of Maya Nagari, Ladnun, Shivji Mandir Ke Pas, Post Ladnun, District Nagaur.

                                                                 ----Respondents


For Petitioner(s)           :   Mr. Sushil Solanki through Cisco
                                Webex App
For Respondent(s)           :   -



                      JUSTICE DINESH MEHTA

                                      Order

29/06/2021

1. Learned counsel for the petitioner submits that in the light of

the Division Bench judgment of this Court rendered in the case of

State of Rajasthan & Anr. Vs. The Managment Committee

Sh.Bhagwan Das Todi College, reported in 2016(2) WLC (Raj.)

1,the petitioner-institution is required to pay only 20% of the

amount, the rest is required to be given by the State Government.

2. He further invited Court's attention towards the judgment

dated 29.11.2016 in the case of Managing Committee,

Sh.Hanwant Sr. Secondary School Vs. Rajasthan Non-Government

(2 of 2) [CW-6532/2021]

Education Institutions Tribunal, Jaipur & Ors. to contend that no

interest is payable on the amount of TA & DA.

3. The matter requires consideration.

4. Admit. Issue notice. Issue notice of the stay application.

5. Meanwhile, if petitioner makes payment of its share as per

rules (20% of the amount), recovery of the amount pursuant to

the impugned order dated 17.02.2021 from the petitioner shall

remain stayed.

6. It is further ordered that no coercive measure shall be taken

for recovery of amount of the interest on TA & DA.

(DINESH MEHTA),J

34-pooja/-

Powered by TCPDF (www.tcpdf.org)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter