Citation : 2022 Latest Caselaw 3055 Raj
Judgement Date : 25 February, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 16312/2021
Indra Singh Rajput S/o Kishan Singh, Aged About 28 Years, Village Rajputo Ka Mohalla Nai, Tehsil Girwa, District Udaipur. (Raj.)
----Petitioner Versus
1. State Of Rajasthan, Through The Secretary, Department Of Home, Government Of Rajasthan, Secretariat, Jaipur, (Raj.).
2. The Director General Of Police, Jaipur, District Jaipur, (Raj.).
3. The Commandant, Mbc, Headquarter Banswara, Dist Banswara (Rajasthan).
----Respondents Connected With S.B. Civil Writ Petition No. 15983/2021 Chandu Lal Kharadi S/o Shri Savla Kharadi, Aged About 26 Years, Village Gorada, Post Venja, Tehsil Jotripal District Dungarpur (Raj.).
----Petitioner Versus
1. State Of Rajasthan, Through Its Secretary, Department Of Home, Government Of Rajasthan, Secretariat, Jaipur (Raj.).
2. The Director General Of Police, Jaipur, District Jaipur (Raj.).
3. The Commandant, Mbc, Headquarter Banswara, Dist.
Banswara (Rajasthan).
----Respondents S.B. Civil Writ Petition No. 15985/2021 Tarachand Roat S/o Devi Lal Roat, Aged About 34 Years, Village Ward Number 8 Genji, District Dungarpur. (Raj.)
----Petitioner Versus
1. State Of Rajasthan, Through Its Secretary, Department Of
(2 of 4) [CW-16312/2021]
Home, Government Of Rajasthan, Secretariat, Jaipur (Raj.).
2. The Director General Of Police, Jaipur, District Jaipur (Raj.).
3. The Commandant, Mbc, Headquarter Banswara, Dist.
Banswara (Rajasthan).
----Respondents S.B. Civil Writ Petition No. 15994/2021 Bhupendra Manat S/o Ram Lal Manat, Aged About 25 Years, Village Ward No. 4, Mukam Samited Post Bichhiwara, Chundawara, District Dungarpur (Raj.).
----Petitioner Versus
1. State Of Rajasthan, Through Its Secretary, Department Of Home, Government Of Rajasthan, Secretariat, Jaipur (Raj.).
2. The Director General Of Police, Jaipur, District Jaipur (Raj.).
3. The Commandant, Mbc, Headquarter Banswara, Dist.
Banswara (Rajasthan).
----Respondents
For Petitioner(s) : Mr. Bheru Lal Jat. For Respondent(s) : Mr. Manish Vyas, AAG.
HON'BLE MR. JUSTICE ARUN BHANSALI
Order
25/02/2022
These writ petitions have been filed by the petitioners
seeking directions to the respondents to refund the recovered
amount from the petitioners on account of salary, allowance and
training expenses alongwith interest @ 9% p.a.
Learned counsel for the petitioners made submissions that
the issue raised in the present writ petition is squarely covered by
(3 of 4) [CW-16312/2021]
a judgment in Arun Choudhary & Ors. v. State of Rajasthan &
Ors.: S.B. Civil Writ Petition No.5255/2013, decided on
11.08.2014 at Jaipur Bench and, therefore, the present writ
petition may also be decided in light of and with similar directions
as given in the case of Arun Choudhary (supra).
Learned AAG made submissions that though the issue raised
is squarely covered by judgment in the case of Arun Choudhary
(supra) but as another similar nature order passed by this Court is
pending consideration before the Divsion Bench in D.B. Special
Appeal (Writ) No.288/2021, wherein, effect and operation of the
order has been stayed, therefore, the hearing in the present
matter be deferred.
I have considered the submissions made by learned counsel
for the parties and have perused the material available on record.
Once it is not in dispute that the issue raised in the present
writ petition is squarely covered by the order in the case of Arun
Choudhary (supra), merely because an appeal arising out of an
order passed following the order in the case of Arun Choudhary
(supra) is pending consideration before the Division Bench, in
which interim order has been granted, cannot be a reason enough
for deferring the hearing of the present petition, indefinitely.
A Coordinate Bench of this Court in Nirmala Kumari v. State
of Rajasthan & Ors.: S.B. Civil Writ Petition No.14864/2021,
decided on 25.10.2021, before which also identical submissions
were made, has declined similar prayer.
In view of the above fact situation, the writ petitions filed by
the petitioners are allowed. The respondents are directed to
forthwith reimburse the amount of salary (excluding the training
expenses) that was recovered from the petitioners, who have
(4 of 4) [CW-16312/2021]
resigned to join other State services. The respondents would also
be required to pay interest @ 6% p.a. from the date of recovery
till the date of actual payment.
Needful may done by the respondents within a period of two
months from the date of this order.
(ARUN BHANSALI),J 9-12-pradeep/-
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!