Tuesday, 23, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hari Ram Ghatela vs Rajasthan State Road Transport ...
2023 Latest Caselaw 7683 Raj

Citation : 2023 Latest Caselaw 7683 Raj
Judgement Date : 26 September, 2023

Rajasthan High Court - Jodhpur
Hari Ram Ghatela vs Rajasthan State Road Transport ... on 26 September, 2023
Bench: Dinesh Mehta

[2023:RJ-JD:31737]

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 14761/2023

Hari Ram Ghatela S/o Sh. Arja Ram, Aged About 52 Years, R/o Village Tejasar, Post Manglod, District Nagour, Presently Posted As Driver In Nagaur Depot Rajasthan State Road Transport Corporation, Nagaur, (Raj.).

----Petitioner Versus

1. Rajasthan State Road Transport Corporation, Through The Chairman And Managing Director, Parivahan Marg, Choumu House, Near Civil Lines Jaipur 302001 (Rajasthan).

2. Executive Director (Admin), Rsrtc, Parivahan Marg, Choumu Hose, Near Civil Lines Jaipur 302001 (Rajasthan).

3. Chief Manager (Depot Manager), Rajasthan State Road Transport Corporation, Nagaur Depot, Nagaur, Rajasthan.

                                                                     ----Respondents


For Petitioner(s)              :    Mr. Bhawani Singh
For Respondent(s)              :    -



                        JUSTICE DINESH MEHTA

                                         Order

26/09/2023

1. Heard learned counsel for the petitioner.

2. Learned counsel for the petitioner submit that the

controversy involved in the present case is squarely covered by a

judgment of this Court rendered in S.B. Civil Writ Petition

No.8810/2014 "Tara Chand Vs. Rajasthan State Road

Transport Corporation & Anr." decided on 25.01.2017 in the

following terms:-

"Apparently, by effect of the above circular, benefit of second selection scale falling due to

[2023:RJ-JD:31737] (2 of 3) [CW-14761/2023]

the petitioner could only have been deferred by two years and not more. In this background, the decision of the respondent Corporation to defer second selection scale admissible to the petitioner from 6.10.2008 to 6.10.2019 is totally unjustified, arbitrary and contrary to the circulars adopted by the Corporation.

The impugned action of the respondents is thus quashed and struck down. The respondents shall extend the benefit of second selection scale to the petitioner by making a deferment of two years from the date of his actual entitlement. Monetary benefits flowing from the above direction shall be paid to the petitioner within a period of six months from today with interest @ 6% per annum from the date of accrual till the date of actual payment. In case, the payment is delayed beyond three months, the interest shall stand enhanced to 9% per annum and shall be recoverable from the official/s responsible for causing the delay if any.

The writ petition is allowed in these terms. No order as to costs."

3. Learned counsel further submits that the order dated

25.01.2017 was affirmed by the Division Bench in D.B. Civil

Special Appeal(Writ) No.524/2018 decided on 02.12.2021. Against

the order dated 02.12.2021 passed by the Division Bench of this

Court, a Special Leave Petition No.10330/2022 was preferred

before Hon'ble The Supreme Court and the same was also

dismissed vide judgment dated 13.07.2022.

4. In this view of the matter, learned counsel for the petitioner

submits that the petitioner may be permitted to file a

[2023:RJ-JD:31737] (3 of 3) [CW-14761/2023]

representation before the respondents, who shall consider the

same in light of the judgment rendered by this Court in the case

of Tara Chand (supra).

5. In view of the limited prayer made by the learned counsel for

the petitioner, the present writ petition is disposed of with a

direction that in the event of filing a representation by the

petitioner, the respondent shall decided the same within a period

of four weeks from the date of its receipt, keeping in mind the law

laid down by this Court in the case of Tara Chand (supra).

6. 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 petitioner

would be entitled to the relief.

7. The stay application also stands disposed of accordingly.

(DINESH MEHTA),J 177-akansha/-

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 : MAIMS

 

LatestLaws Partner Event : LL

 
 
 
Latestlaws Newsletter