Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mangilal Paliwal vs State Of Rajasthan ...
2023 Latest Caselaw 8456 Raj

Citation : 2023 Latest Caselaw 8456 Raj
Judgement Date : 12 October, 2023

Rajasthan High Court - Jodhpur
Mangilal Paliwal vs State Of Rajasthan ... on 12 October, 2023
Bench: Vinit Kumar Mathur

[2023:RJ-JD:34723] (1 of 2) [CW-13774/2023]

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 13774/2023

Mangilal Paliwal S/o Jaruparam Paliwal, Aged About 67 Years, R/o. 4-J-12, Kudi Bhagtasani Housing Board, Jodhpur, Rajasthan.

----Petitioner Versus

1. State Of Rajasthan, Through Secretary, Department Of Education (Secondary, Primary And Language), Secretariat, Jaipur. Official E-Mail Id- [email protected]

2. State Of Rajasthan, Through The Director, Directorate Of Secondary Education, Rajasthan, Bikaner. Official E-Mail [email protected]

----Respondents

For Petitioner(s) : Dr. Fkshamendra Mathur For Respondent(s) : Mr. Hemant Choudhary, GC Mr. Vishal Jangid, DyGC

HON'BLE MR. JUSTICE VINIT KUMAR MATHUR

Order

12/10/2023

Learned counsel for the parties are in agreement that the

controversy involved in the present case is squarely covered by

the judgment rendered by this Court in a bunch of writ petitions

led by S.B. Civil Writ Petition No.6653/2023 (Deen Dayal

Garg V/s State of Rajasthan & Anr.) and other connected

matters decided on 24.05.2023 in the following terms :-

"In view of the discussions made above, the question framed is answered in affirmative and it is held that all these petitioners who held the promoted post on Patey Vetan basis before their regular promotions by DPC are required to be granted all the service benefits including pay etc. of the post which was held by them on officiating promotion on the basis of Patey Vetan. It is

[2023:RJ-JD:34723] (2 of 2) [CW-13774/2023]

made clear that the benefit of pay etc. will be granted to those persons only on the basis of their actual performance of work/duties on the promoted post.

Needless to say, if they were demoted, then they would not be entitled for remuneration for the period for which they have not performed the actual duties on the promoted post.

The writ petitions as also the stay petitions stand disposed of."

In view of the submission made by the learned counsel for

the parties, the present writ petition is disposed of in terms of the

judgment passed by this Court on 24.05.2023 in the case of Deen

Dayal Garg (Supra).

(VINIT KUMAR MATHUR),J 245-Vivek/-

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