Citation : 2022 Latest Caselaw 5933 Raj
Judgement Date : 22 April, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 2964/2019
Sachin Kumar S/o Shri Rohitashwa Kumar, Aged About 26 Years, R/o Vpo Lamba Gothara, Chirawa, District Jhunjhunu (Raj.).
----Petitioner Versus
1. State Of Rajasthan, Through The Secretary, Rural Development And Panchayati Raj Department, Government Of Rajasthan, Secretariat, Jaipur.
2. The Director, Elementary Education, Govt. Of Rajasthan, Bikaner.
3. The District Education Officer (Elementary Education), Jaisalmer, District Jaisalmer.
4. The Panchayat Elementary Education Officer, Govt. Senior Secondary School, Padampura, Panchayat Samiti Sakra, District Jaisalmer.
5. The District Education Officer (Elementary Education), Ajmer.
6. The Vikas Adhikari, Panchayat Samiti Jawaja, District Ajmer.
----Respondents
For Petitioner(s) : Mr. J. S. Bhaleria. For Respondent(s) : Mr. G. S. Chouhan for Mr. K. K. Bissa, AGC
HON'BLE MS. JUSTICE REKHA BORANA
Order
22/04/2022
Learned counsel for the petitioner and respondents are ad
idem that the issue involved in the present writ petition is covered
by the Coordinate Bench decision dated 14.03.2019 rendered in
the case of Ashok Kumar Sharma v. State of Rajasthan &
Ors.; S.B. Civil Writ Petition No.15411/2018 and in the case
(2 of 2) [CW-2964/2019]
of Dhanraj Meena v. State of Rajasthan & Ors.; S.B. Civil
Writ Petition No.12846/2017, decided on 15.01.2018.
In view of the aforesaid, the present writ petition is also
allowed in terms of the judgments rendered in the case of Ashok
Kumar Sharma (supra) and Dhanraj Meena (supra) and it is
directed that the respondents while dealing with the case of the
petitioner pertaining to their pay fixation etc. would follow the
provisions of Rules 24 & 26 of the RSR as per law.
The stay application is also disposed of.
The present order has been passed based on the
submissions made in the petition. However, the respondents would
be free to examine the veracity of the submissions made in the
petition and only in case, the averments made therein are found
to be correct, the petitioner would be entitled to the relief.
(REKHA BORANA),J 37-Sachin/-
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!