Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Sheelawanti vs Raj.Civil Ser. Appl. Tri. , Jaipur ...
2022 Latest Caselaw 2562 Raj

Citation : 2022 Latest Caselaw 2562 Raj
Judgement Date : 14 February, 2022

Rajasthan High Court - Jodhpur
Smt. Sheelawanti vs Raj.Civil Ser. Appl. Tri. , Jaipur ... on 14 February, 2022
Bench: Rekha Borana

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 6269/2015

Govardhan Lal

----Petitioner Versus Raj. Civil Services Appellat And Ors.

----Respondent Connected With S.B. Civil Writ Petition No. 153/2015 Smt. Sheelawanti

----Petitioner Versus Raj.civil Ser. Appl. Tri. , Jaipur And Ors

----Respondent

----Respondent S.B. Civil Writ Petition No. 2147/2015 Smt. Dharma Devi

----Petitioner Versus The Raj. Civil Service Appellate And Ors.

----Respondent S.B. Civil Writ Petition No. 2467/2015 Ratna

----Petitioner Versus The Raj. Civil Service Appellate And Ors.

----Respondent S.B. Civil Writ Petition No. 3407/2015 Smt. Mangi Bai

----Petitioner Versus Raj. Civil Services Appellat And Ors.

----Respondent

For Petitioner(s) : Mr. Manoj Bhandari with Mr. Mohit Choudhary For Respondent(s) : Ms. Abhilash Kumbhat

HON'BLE MS. JUSTICE REKHA BORANA

Order

14/02/2022

The present petitions have been filed by the petitioners with

the averments that they were originally the workcharge

employees and had worked for a long period of more than 10

(2 of 3) [CW-6269/2015]

years with the Department. They prayed that in the light of

judgment passed in D.B. Civil Special Appeal (W)

No.1590/2014; State of Rajasthan & Ors. Vs. Bhagwan Giri,

they ought to be granted pensionary benefits as per the provisions

of the Rajasthan Service Rules, 1951 and further as per the

provisions of Rajasthan Civil Services (Pension) Rules, 1996.

Counsel for the respondents submitted that the ratio as laid

down in Bhagwan Giri's case (supra) would not apply to the

present petitioners as they were the work charge employees and

were never merged in the State cadre. Therefore, the case of the

petitioner workmen is required to be examined as per the

provisions of the Standing Order for the workers of Mahi Bajaj

Sagar Project, Banswara and not as per any other Rules.

Similar controversy arose in the matter of State of

Rajasthan & Ors. Vs. Smt. Hanja; D.B. Civil Special Appeal

(W) No.1589/2014, wherein, while allowing the appeal of the

State, the Division Bench of this Court held as under:

"These appeals are preferred to question correctness of the judgment dated 25.4.2014 passed by the learned Single Bench declaring the respondent-petitioners workmen entitled for pensionary benefits as per Rule 22 A of the Rajasthan P.W.D. (B & R) Including Garden, Irrigation, Water Works, Ayurvedic Departments Work Charged Employees Service Rules, 1964.

Learned Additional Advocate General at the threshold states that the case of the respondents-workmen are required to be examined as per provisions of the Standing Order for the Workers of Mahi Bajaj Sagar Project, Banswara and not as per the Rules of 1964.

In the rules of 1964, the work charged employees are entitled for pensionary benefits as per Rule 22 A and the Order 13 A of the Standing Orders is paramateria to the same, therefore, mere mentioning of Rule 22 A in

(3 of 3) [CW-6269/2015]

the judgment impugned in our considered opinion is immaterial.

We have examined all the cases. It is not in dispute that under Order 13A, pension could have been awarded to the respondent-workmen only after exercising option as per Clause(3) of the same order. True it is, after introduction of Order 13A on 23.1.1990, opportunity was further given to the respondent-workmen to opt for pensionary benefits under the circulars dated 13.7.1994 and 4.9.2006 but no material is available on record to arrive at the conclusion that the respondent-workmen ever exercised their discretion to opt for pensionary benefits.

In view of it, we are of the considered opinion that the learned Single Bench erred while extending the pensionary benefits to the respondent-workmen as per Order 13A. The appeals, in view of whatever stated above, deserve acceptance."

Both the counsels agreed on the fact that the present

controversy is covered by the ratio as laid down in Smt. Hanja's

case (supra).

In view of the submissions made, the present writ petitions

are dismissed. However, it is made clear that if any monetary

benefit has already been given to the petitioner workmen, the

same shall not be recovered.

(REKHA BORANA),J

57,58,61,62,63/AnilKC/-

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