Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Lata Vyas vs State Of Rajasthan ...
2023 Latest Caselaw 4954 Raj

Citation : 2023 Latest Caselaw 4954 Raj
Judgement Date : 19 May, 2023

Rajasthan High Court - Jodhpur
Smt. Lata Vyas vs State Of Rajasthan ... on 19 May, 2023
Bench: Vinit Kumar Mathur

[2023/RJJD/016364]

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 8483/2022

Smt. Lata Vyas W/o Shri Madhusushan Vyas, Aged About 62 Years, By Caste Vyas, R/o Near Raghunath Baori, Outside Chandpole, Jodhpur (Rajasthan).

----Petitioner Versus

1. State Of Rajasthan, Through Secretary Education Department, Govt. Of Rajasthan, Jaipur.

2. Director, Elementary Education, Education Directorate, Bikaner.

3. District Education Officer, Elementary Education, Jodhpur.

4. Shri Mahesh Shiksan Sansthan, Opposite Ummaid Hospital, Jodhpur Through Its Secretary.

----Respondents Connected With S.B. Civil Writ Petition No. 553/2022 Smt. Jyoti Sharma W/o Shri Vishnu Prakash Sharma, Aged About 54 Years, By Caste Sharma, R/o Guru Kripa Pwd Road, Jodhpur (Rajasthan).

----Petitioner Versus

1. State Of Rajasthan, Through Secretary, Secondary Education Department, Govt. Of Rajasthan, Jaipur.

2. Director, Secondary Education, Education Directorate, Bikaner.

3. District Education Officer, Secondary Education, Jodhpur.

4. Shri Mahesh Shiksan Sansthan, Opposite Ummed Hospital, Jodhpur Through Its Secretary.

----Respondents S.B. Civil Writ Petition No. 6646/2022 Mahesh Chandra Soni S/o Shri Harikishan Ji Soni, Aged About 77 Years, R/o 150, Shantipriya Nagar, Pal Link Road, Jodhpur.

----Petitioner Versus

1. State Of Rajasthan, Through Secretary, Secondary

[2023/RJJD/016364] (2 of 3) [CW-8483/2022]

Education Department, Govt. Of Rajasthan, Jaipur.

2. Director, Secondary Education, Education Directorate, Bikaner.

3. District Education Officer, Secondary Education, Jodhpur.

4. Shri Mahesh Shikshan Sansthan, Opposite Umaid Hospital, Jodhpur Through Its Secretary.

----Respondents

For Petitioner(s) : Mr. D. D. Chitlangi For Respondent(s) : Mr. Hemant Choudhary, GC Mr. K.K. Bissa Mr. C.S. Bhati

HON'BLE MR. JUSTICE VINIT KUMAR MATHUR

Order

19/05/2023

It is submitted by learned counsel for the petitioners that the

issue raised in the present writ petitions are squarely covered by

order dated 17.11.2011 passed in Gordhan Mal Singvi Vs. The

State of Rajasthan & Ors : SBCWP No. 5118/2008 and Division

Bench judgment in State of Rajasthan & Anr. Vs. The Management

Committee Sh. Bhagwan Das Todi College : D.B. Special Appeal

(Writ) No. 663/2015 decided on 06.11.2015.

In view of the submissions made, which are not disputed by

learned counsel for the respondents, the writ petitions filed by the

petitioners are allowed in the light of and with similar directions as

in the case of Gordhan Mal Singhvi (Supra) and law laid down in

the case of Sh. Bhagwan Das Todi College (supra), in the following

terms : -

"(1) Within 60 days from today, the respondent no.3 shall make payment of the amount to the petitioner towards arrears of salary as a result of fixation under the grades under the

[2023/RJJD/016364] (3 of 3) [CW-8483/2022]

Revised Pay scales Rules; towards selection grades upon completion of 9, 18 and 27 years of service; towards leave encashment; and towards gratuity and provident fund alongwith interest @ 12% per annum from 23.07.2008 until the date of payment.

(2) The respondents Nos. 1 and 2 shall grant approval and release the grant-in-aid within 60 days from the date of the respondent No.3 submiting in its claim in accordance with the provisions of the Rules of 1993 and the applicable decisions."

Further, the respondent No. 1 & 4 are also directed to comply

with the observations made in the case of Sh. Bhagwan Das Todi

College, wherein directions have been given regarding payment.

In the circumstances of the case, the needful may be done

within a period of three months from the date of this order.

The order has been passed based on the submissions made

in the petitions, 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

petitioners would be entitled to the relief.

(VINIT KUMAR MATHUR),J 221-223-Shahenshah/-

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