Citation : 2024 Latest Caselaw 1224 Raj/2
Judgement Date : 19 February, 2024
[2024:RJ-JP:8488]
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Civil Writ Petition No. 2426/2024
Musaddi Lal Yadav Son Of Nathu Ram Yadav, Aged About 66
Years, Resident Of Village- Gaduwas, Tehsil Mundawar, Alwar
(Raj.) 301401
----Petitioner
Versus
1. State Of Rajasthan, Through The Principal Secretary,
Secondary Education Department, Government
Secretariat, Jaipur.
2. The Director, Secondary Education, Bikaner, Rajasthan.
3. Director, Directorate Of Pension And Peinsioners Welfare,
Rajasthan, Jaipur.
4. Joint Director, School Education, Jaipur Division, Jaipur.
5. District Education Officer, Secondary Education, District
Alwar, Rajasthan.
----Respondents
For Petitioner(s) : Mr. Prithvipal
For Respondent(s) :
HON'BLE MR. JUSTICE GANESH RAM MEENA
Judgment / Order
19/02/2024
1. Learned counsel for the petitioner submits that the
controversy involved in the present case is squarely covered by
the judgment of Division Bench in the case of Ramesh Chander
Gupta Vs. State of Rajasthan and Ors. (D.B. Civil Writ
Petition No. 2800/2021) and other connected matters,
decided on 17.10.2023.
2. In these circumstances, learned counsel for the petitioner
seeks liberty to approach respondent/s by way of filing a
[2024:RJ-JP:8488] (2 of 3) [CW-2426/2024]
representation for redressal of his grievances in the light of
judgment rendered by this court in the case of Ramesh Chander
Gupta (supra).
3. In the case of Ramesh Chander Gupta (supra), Division
Bench of this Court inter-alia while referring to orders passed in
Union of India & Ors. Vs. Manohar Lal & Ors.: D.B. Civil Writ
Petition No. 5445/2022, dediced on 07.08.2023 & the
Commissioner, Kendriya Vidyalaya Sangathan & Anr. Vs.
Ram Karan Bhakar & Ors.: D.B. Civil Writ Petition No.
4139/2022 as well as judgment of Hon'ble Supreme Court in
the case of Director (Admn. & HR) KPTCL & Ors. Vs. C.P.
Mundinamani & Ors.: 2023 SCC online SC 401 has passed the
following directions:-
"It is also brought to the notice of this Court that Special Leave Petition (C) No. 3420/2023 and Special Leave Petition (C) No. 1011/2023 have also been disposed off on 19.05.2023. A copy of the orders dated 11.04.2023 and 19.05.2023 passed by Hon'ble Supreme Court have also been placed on record. Therefore, the present petitions are also disposed off on the same terms with direction to the respondents to consider the claim of the petitioners and pass appropriate orders and other consequential benefits as per their entitlement. Whatever amount is found payable be also released within a period of one month. Accordingly, the present petitions are disposed of."
4. Ordered accordingly.
5. In the event of filing a representation by the petitioner, the
respondent/s shall consider the claim of the petitioner and pass an
appropriate order within two months from the date of receipt of
representation with certified copy of this order and that too in
[2024:RJ-JP:8488] (3 of 3) [CW-2426/2024]
accordance with law and the observations made in the case of
Ramesh Chander Gupta (supra). The writ petition stands disposed
of.
6. The order has been passed on the submissions made by the
learned counsel for the petitioner and the averments made in the
writ petition. The respondent/s would be at liberty to examine the
veracity of the submissions made in the writ petition in the light of
the observations made by the Division Bench of this court in the
case of Ramesh Chander Gupta, and only in case the averments
made therein are found to be correct, the petitioner be extended
the relief as prayed with consequential benefits as ordered in the
case of Ramesh Chander Gupta.
7. Since the main petition has been disposed of, stay
application and all pending application/s, if any, to dispose.
(GANESH RAM MEENA),J
DIVYA SAINI /13
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!