Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Trilok Chand vs The State Of Rajasthan ...
2023 Latest Caselaw 5840 Raj

Citation : 2023 Latest Caselaw 5840 Raj
Judgement Date : 11 August, 2023

Rajasthan High Court - Jodhpur
Trilok Chand vs The State Of Rajasthan ... on 11 August, 2023
Bench: Dinesh Mehta

[2023:RJ-JD:25559]

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 88/2019

Trilok Chand S/o Shri Banwari Lal Mali, Aged About 48 Years, B/c Mali, R/o Ward No. 19, Tehsil - Taranagar, District - Churu (Raj.).

----Petitioner Versus

1. The State Of Rajasthan, Through The Secretary Department Of Rural Development And Panchayati Raj Secretariat Rajasthan, Jaipur.

2. The Chief Executive Officer, Zila Parishad Churu District -

Churu.

3. The Vikas Adhikari, Panchayat Samiti Taranagar, District -

Churu.

4. The Gram Panchayat Sahawa, Panchayat Samiti Taranagar, District - Churu Through Its Sarpanch.

                                                                    ----Respondents


For Petitioner(s)             :    Mr. Praveen Karwa
For Respondent(s)             :    Mr. Manish Tak



                         JUSTICE DINESH MEHTA

                                        Order

11/08/2023

1. Mr. Praveen Karwa, learned counsel associate to Mr. Bhaleria,

learned counsel for the petitioner submitted that the issue

involved in the present writ petition has been set at rest and

decided in petitioner's favour by a judgment of the co-ordinate

Bench of this Court in the case of Lala Ram Saini vs. The State

of Rajasthan & Ors. (S.B. Civil Writ Petition No.

11509/2011).

[2023:RJ-JD:25559] (2 of 3) [CW-88/2019]

2. Learned counsel for the petitioner argued that the petitioner

is entitled for all benefits as has been given in the case of Lala

Ram Saini (supra).

3. Mr. Tak, learned counsel for the respondent - State, on the

other hand submitted that considering the Lala Ram Saini's case

(supra), another co-ordinate Bench of this Court vide order dated

30.09.2022 passed in the case of Kanhiya Lal vs. State of

Rajasthan & Ors. (S.B. Civil Writ Petition No. 6469/2020)

has restricted the monetary benefits by observing that the

petitioner shall not be entitled to claim any arrears of pay as a

consequence of pay-fixation in the pay-scale applicable for ClassIV

employees. He prayed that the similar order as has been passed in

the case of Kanhiya Lal (supra) be passed in the present writ

petition.

4. Having heard the learned counsel for the parties and

considering that in the subsequent decision in the case of Kanhiya

Lal (supra), co-ordinate Bench of this Court has restricted

petitioner's benefits, after noticing the judgment in the case of

Lala Ram Saini (supra), this Court deems it appropriate to restrict

the petitioner's relief as has been done in the case of Kanhiya Lal

(supra).

5. The writ petition is, therefore, disposed of while declaring the

petitioner entitled for regularization in services from the date of

initial appointment as Class-IV employee.

6. The respondents shall release the petitioner's pension and

other retiral dues while fixing the petitioner's salary as per

adjudication made in the case of Lala Ram Saini (supra). The

petitioner, however, shall not be entitled to claim any arrears of

[2023:RJ-JD:25559] (3 of 3) [CW-88/2019]

pay as a consequence of pay-fixation in the pay-scale applicable

for Class-IV employees.

7. All interlocutory applications so also stay application stand

disposed of accordingly.

(DINESH MEHTA),J 288-Mak/-

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