Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sunil Sharma vs Ajmer Vidhyut Vitaran Nigam ...
2023 Latest Caselaw 1439 Raj

Citation : 2023 Latest Caselaw 1439 Raj
Judgement Date : 7 February, 2023

Rajasthan High Court - Jodhpur
Sunil Sharma vs Ajmer Vidhyut Vitaran Nigam ... on 7 February, 2023
Bench: Pushpendra Singh Bhati

[2023/RJJD/004307]

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 9539/2019

1. Sunil Sharma S/o Shri Kalu Lal Sharma, Aged About 53 Years, By Caste- Sen, R/o House Number- 276, Hiran Magari, Sector Number-11, District- Udaipur.

2. Pintu Jackson S/o Shri Herold Naveen,, Aged About 51 Years, By Caste- Krichian, R/o House No. 267, Harsh Nagar, Near Rampura Chouraha, Sishrama Road, District- Udaipur.

3. Ratan Singh Devra S/o Shri Pratap Singh,, Aged About 49 Years, By Caste- Rajput, R/o Village- Sakroda (Rela), Via- Zine Semlter, Tehsil- Kurabad, District- Udaipur.

----Petitioners Versus

1. Ajmer Vidhyut Vitaran Nigam Limited, Vidhyut Bhawan, Panchsheel Nagar, Makarwali Road, Ajmer. Through The Managing Director.

2. The Secretary (Adminstration), Ajmer Vidhyut Vitaran Nigam Limited, Vidhyut Bhawan, Pachsheel, Nagar, Makarwali Road, Ajmer.

3. The Superintending Engineer (O And M), Ajmer Vidhyut Vitaran Nigam Limited, Patel Circle, District- Udaipur.

4. The Executive Engineer (Dd-Ii), Ajmer Vidhyut Vitaran Nigam Limited, Behind Celebration Mall, Bhuvana, District- Udaipur.

5. The Executive Engineer (Dd-I), Ajmer Vidhyut Vitaran Nigam Limited, Pratapnagar, District- Udaipur.

6. The Assistant Engineer (O And M), Ajmer Vidhyut Vitaran Nigam Limited, Debari, District- Udaipur.

7. The Assistant Engineer (O And M), Ajmer Vidhyut Vitaran Nigam Limited, Gogunda, District- Udaipur.

----Respondents

For Petitioner(s) : Mr. Rakesh Arora For Respondent(s) : Mr. Vikram Choudhary

HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

[2023/RJJD/004307] (2 of 5) [CW-9539/2019]

Order

07/02/2023

1. Learned counsel for the petitioner informs this Court

that the controversy is no more res-integra as this Court has

already adjudicated the same prayer and the controversy has

been decided in the matter of Bhanwar Lal Vs. Rajasthan

Rajya Vidhut Prasaran Nigam Ltd., in S.B.Civil Writ Petition

No.13308/2016 decided on 20.12.2017, which reads as under:

"I have considered the submissions made by learned counsel for the parties and have perused the material available on record.

This court while deciding the writ petition filed by the petitioners vide order dated 21.05.2015 (Annex.-18) directed the respondents to decide the representation keeping in view the judgment in the case of Sanwarlal and Ashok Kumar Mali (supra).

In the case of Ashok Kumar Mali (supra), the following directions were issued :

"9. I have heard the petitioner present in person as well as Mr. Alok Srivastava, Deputy Director Personnel (HQ), OIC, appearing on behalf of the respondents and carefully considered the materials available on record.

10. It is not disputed that the controversy has been time and again raised, considered and adjudicated upon upto the Hon'ble Apex Court of the land. The issue raised is no more res-integra in view of the what has been observed herein above and by the Division Bench of this Court as well as by the Hon'ble Apex Court of the land.

11. It is also not disputed that eh Special Leave to Appeal (Civil) Number 20527 of 2012, preferred against the judgment and order dated 25th April, 2012 in D.B. Civil

[2023/RJJD/004307] (3 of 5) [CW-9539/2019]

Special Appeal Number 3 of 2012, has been dismissed by the Hon'ble Supreme Court vide order dated 27th July, 2012. Moreover, the respondents also admitted the fact that the case of the petitioner is not distinguishable from that of Bhagwati Prasad Verma and Jhunjha Ram; who have been accorded the Borard's pay scale number 3 , in view of the final adjudication in their mattes.

12. In the result, the writ application succeeds and is hereby allowed

13. The respondents are directed to accord Board's pay scale number 3, in place of boards pay scale number 2, to the petitioner with consequential benefits, as have been extended to the identically situated employees more particularly qua Jhunjha Ram, whose date of appointment is same as that of the petitione I.e.2nd March, 1995.

14. The respondents are further directed to ensure compliance of this order within the period of one month from today.

15. However, in the facts and circumstances of the case, there shall be no order as to costs."

Similarly in case of Sanwarlal (supra) also, the respondents were directed to give all consequential benefits to the petitioners therein.

A bare look of the order dated 29.09.2015 (Annex.-20) passed by the respondents indicates that the respondents have not recorded any reasons whatsoever as to why, when the persons like Ashok Kumar Mali and Sanwarlal (supra) were granted all consequential benefits, the petitioners were granted notional benefits only. Once this court by its order directed that the respondents to decide the representation in the light of judgment in the case of Ashok Kumar Mali and Sanwarlal (supra) and it is not the case of the respondents that the case of the petitioners is different from the case of Ashok

[2023/RJJD/004307] (4 of 5) [CW-9539/2019]

Kumar Mali and Sawarlal (supra), the petitioners are entitled to the same relief as granted to Ashok Kumar Mali etc.

In view thereof, the order dated 29.09.2015 passed by the respondents granting notional benefits only to the petitioners cannot be sustained.

Consequently, the writ petition is filed by the petitioner is allowed and order dated 29.09.2015 (Annex.-20) is set aside to the extent that the order to grant notional benefits has been passed, the respondents shall pass orders for granting all consequential benefits to the petitioners i.e. the petitioners would be entitled to all consequential benefits on account of allowing of erstwhile RSEB pay scale 2 w.e.f. 13.3.1998, 10.03.1998 and 13.03.1998 respectively.

The needful be done by the respondents within period of two months."

2. Learned counsel for the petitioner has further pointed

out that the Division Bench of this Court has affirmed the

aforementioned position in the D.B. Civil Special Appeal (Writ)

No. 37/2011 in the matter of Jaipur Vidhyut Vitaran Nigam

Ltd. & Anr. Vs. Subhash Chandra Soni & Ors. decided on

26.08.2017. The relevant portion of the judgment reads as under:

"1. Heard learned counsel for the appellants.

2. Of the various reasons given by the learned Single Judge, one reason is enough for dismissal of the appeal. The learned Single Judge has held that the appellants on its own gave salary in Scale-3 to Helper Grade-I who did not possess either ITI or NAC certificate. The learned Single Judge has held that in that view of the matter the appellants could not discriminate between persons holding posts of Helper Grade-I.

3. Learned counsel for the appellants states that some Helper Grade-I were wrongly given salary in Scale-3. Why this wrong was not rectified when

[2023/RJJD/004307] (5 of 5) [CW-9539/2019]

detected has not been answered.

4. Under the circumstances it becomes irrelevant that the Supreme Court decision dated October 23, 1989 would govern the rights of those appointed as Helper Grade-I or Grade-II before the Supreme Court pronounced the decision. It would also be irrelevant that the Singh Sancheti Award was later on terminated by the appellants.

5. The writ-appeal is dismissed."

3. Learned counsel for the respondent has opposed the

submissions but are not in a position to refute that the precedent

law is governing the field.

4. In light of the aforesaid observation, the present writ

petition is disposed of and the respondents shall consider the

benefits and the respondents are directed to pass orders for

granting all consequential benefits to the petitioners on account of

allowing of erstwhile RSEB Payscale-3 from the date of eligibility

i.e. from completion of 2 years of service. The needful shall be

done by the respondents within a period of two months which

shall be in consonance with the order earlier passed by this Court

in the matter of Bhanwar Lal (supra).

5. All pending applications stand disposed of.

(DR.PUSHPENDRA SINGH BHATI),J 35-Sudheer/-

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