Citation : 2023 Latest Caselaw 8029 Raj
Judgement Date : 6 October, 2023
[2023:RJ-JD:33308] (1 of 4) [CW-14900/2023]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 14900/2023
1. Anita Joshi W/o Shri Ramesh Joshi, Aged About 68 Years, R/o Mandar, 19-E, Chopasani Housing Board, Jodhpur, Rajasthan.
2. Ramchandra Bissa S/o Shri Ganesh Dass Bissa, Aged About 74 Years, R/o 195, Hari Om Nagar, Chopasani Housing Board, Jodhpur, Rajasthan.
3. Prabhu Dayal Meharania S/o Shir Suwa Lal, Aged About 70 Years, R/o Near Shri Shyam Mandir, Kilaniya Colony, Ward No. 6, Neem Ka Thana, Rajasthan.
4. Radheyshyam Chhipa S/o Shri Suraj Mal, Aged About 69 Years, R/o Ward No. 5, Near Railway Under Pass 77, Neem Ka Thana, Rajasthan.
5. Kasim Khan S/o Shri Akbar Khan, Aged About 67 Years, R/o Village Jhadoli, Tehsil Pindwara, District Sirohi, Rajasthan.
6. Vijendra Singh Nathawat S/o Shri Bhanwar Singh Nathawat, Aged About 63 Years, R/o 113, Ridhi Sidhi Near Civil Line, Kota Road, Baran, Rajasthan.
7. Raja Ram Raika S/o Shri Hajari Lal Raika, Aged About 63 Years, R/o Purani Basti, Kunetiya, Lakh Sanija, Digod, Kota, Rajasthan.
8. Govind Ram Kumhar S/o Shri Veera Ram Kumhar, Aged About 62 Years, R/o Rebari Vas, Sarupganj, Bhavri, Sirohi, Rajasthan.
9. Gop Singh S/o Shri Sher Singh, Aged About 67 Years, R/o Village Viroli, Post Naya Sanwara, Tehsil Pindwara, District Sirohi, Rajasthan.
10. Aminuddin S/o Shri Fakhruddin, Aged About 66 Years, R/o No. 240, Kaila Colony, Dholpur, Rajasthan.
11. Sita Ram S/o Shri Sankala Ram, Aged About 56 Years, R/o Rajputo Ka Bas, Rampura, Sirohi Raj.
----Petitioners Versus
1. State Of Rajasthan, Through Principal Secretary, Department Of Education, Govt. Of Rajasthan,
[2023:RJ-JD:33308] (2 of 4) [CW-14900/2023]
Secretariat, Jaipur, Rajasthan.
2. State Of Rajasthan, Through Secretary, Department Of Finance, Govt. Of Rajasthan, Secretariat, Jaipur, Rajasthan.
3. The Director, Directorate Of Pension Department, Government Of Rajasthan, Jyoti Nagar, Lalkothi, Jaipur, Rajasthan.
4. State Of Rajasthan, Through Secretary, Home Department, Govt. Of Rajasthan, Secretariat, Jaipur, Rajasthan.
5. State Of Rajasthan, Through Secretary, Department Of Personnel And Training, Govt. Of Rajasthan, Secretariat, Jaipur, Rajasthan.
6. State Of Rajasthan, Through Principal Secretary, Technical Education, Govt. Of Rajasthan, Secretariat, Jaipur, Rajasthan.
7. The Director, Technical Education, W-6, Residency Road, Jodhpur.
8. State Of Rajasthan, Through Secretary, Command Area Development (Chambal) Department, Govt. Of Rajasthan, Secretariat, Jaipur, Rajasthan.
9. The Area Development Commissioner, Command Area Development, Chambal, Kota Rajasthan.
10. The Director Genearl Of Police, Jaipur, Rajasthan.
11. The Managing Director, Jodhpur Vidhyut Vitran Nigam Limited, Jodhpur, Rajasthan.
12. A.d.g. Police (C.i.d.), C.b., Rajasthan Jaipur.
----Respondents
For Petitioner(s) : Mr. Surendra Singh
For Respondent(s) :
HON'BLE MR. JUSTICE VINIT KUMAR MATHUR
Order
06/10/2023
[2023:RJ-JD:33308] (3 of 4) [CW-14900/2023]
Learned counsel for the petitioners submits that the
controversy involved in the present case is squarely covered by a
judgment dated 21.07.2023 of this Court at Jaipur Bench rendered
in batch of writ petition led by S.B. Civil Writ Petition No.21/2020
(Vijay Singh vs. State of Rajasthan & Ors.). The operative part of
the said order reproduced as under :-
"41. Hence, looking to the binding effect of above judgment of Hon'ble Apex Court in the case of C.P. Mundinamani(supra) and All India Judges Association (supra), it is held that the petitioners would be entitled to get the benefits of increment falling due on 1st July on account of their conduct for the requisite length of time i.e. one year. The petitioners would be entitled to get notional payment on 1st July, notwithstanding their superannuation on 30th June.
42. The respondents are directed to consider the case of the petitioners afresh in the light of the observations made hereinabove and thereafter grant notional increment to the petitioners. The petitioners' pension would consequently be refixed. The appropriate orders be issued and the arrears of pension be paid to the petitioners within a period of three months from the date of receipt of certified copy of this order.
43. With the aforesaid directions, all these petitions stand disposed of.
44. Stay applications and all applications (pending, if any) also stand disposed of".
Learned counsel, therefore, prays that the petitioners may
be permitted to file a detailed representation before the
competent authorities for redressal of their grievances.
In view of the above, the present writ petition is disposed
with liberty to the petitioners to file a representation to the
competent authorities of the department and the competent
authorities of the department are directed to decide the same
within a period of four weeks from the date of receipt of such
representation, keeping in mind the law laid down by this Court in
the case of Vijay Singh (supra).
[2023:RJ-JD:33308] (4 of 4) [CW-14900/2023]
The order has been passed based on the submissions made
in the petition, 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 142-SanjayS/-
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!