Citation : 2024 Latest Caselaw 1362 Raj/2
Judgement Date : 27 February, 2024
[2024:RJ-JP:9915]
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Civil Writ Petition No. 2619/2024
Shiv Kishor Pareek S/o Shri Gopal Lal, Aged About 71 Years, R/o
12 Matra Chhaya, Neemach Mata Scheme, Near Water Tank,
Neemach Kheda Choraha, Dewali, Girwa, Udaipur, Currently
Residing At Plot No. 176, Hanuman Nagar Extension, Sirsi Road,
Jaipur.
----Petitioner
Versus
1. State Of Rajasthan, Through Its Director, Directorate Of
Pension And Pensioners Welfare, Jaipur Rajasthan.
2. State Of Rajasthan, Through Its Director, Department Of
Mines And Geology, Government Of Rajasthan,
Directorate, Udaipur.
3. State Of Rajasthan, Through Principal Secretary,
Department Of Finance, Government Secretariat, Jaipur.
4. The Director, Treasury And Accounts Department,
Rajasthan At Jaipur, Rajasthan.
----Respondents
For Petitioner(s) : Mr. Vikash Jakhar
For Respondent(s) : Mr. S.S. Naruka, AAG
HON'BLE MR. JUSTICE SAMEER JAIN
Order
27/02/2024
1. As per directions of this Court, advance copy of the petition
was supplied in the office of learned AAG, who enters appearance
on behalf of the respondents.
2. Learned counsel for the petitioner submits that the issue
involved in the present matter is no more res integra in view of
judgment of Division Bench of this Court in the case of Ramesh
Chander Gupta vs. State of Rajasthan & Ors. (D.B. Civil Writ
[2024:RJ-JP:9915] (2 of 3) [CW-2619/2024]
Petition No. 2800/2021; decided on 17.10.2023). It is
further submitted that in similar facts and circumstances, the
order of the Division Bench has also been followed by Co-ordinate
Bench in the case of Ramesh Chand vs. State of Rajasthan &
Ors. (S.B. Civil Writ Petition No. 19121/2023; decided on
07.12.2023).
3. Learned counsel for the respondent does not dispute the fact
that the issue, as raised in the present writ petition, is similar to
Ramesh Chander Gupta (supra). However, it is contended that
the petitioners have approached the Court at a belated stage.
4. Heard.
5. The fact that the issue involved is covered by Division Bench
of this Court in case of Ramesh Chander Gupta (supra)
remains undisputed. The contention that the petitioner has
approached the Court with a little delay is of no relevancy in the
facts and circumstances as matters of salary and pension have a
recurring cause of action, as was held by the Hon'ble Supreme
Court in Rushibhai Jagdishbhai Pathak vs. Bhavnagar
Municipal Corporation: 2022 (4) SLR 862 (SC).
6. In the case of Ramesh Chander Gupta (supra), Di-vision
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; decided 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 The Director (Admn. and HR) KPTCL & Ors. vs.
[2024:RJ-JP:9915] (3 of 3) [CW-2619/2024]
C.P. Mundinamani & Ors.: 2023 SCC OnlineSC 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.1001/2023 have also been dis- posed off on 19.05.2023. A copy of 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 ap- propriate 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 dis-posed of."
7. In view of the joint statement of the learned counsel for the
parties, this Court deems it just and proper to dispose of this writ
petition on the same terms and with direction to the respondents
to consider the petitioners' claim and pass appropriate orders in
the light of the Division Bench judgment, as referred to above,
within a period of two months.
(SAMEER JAIN),J
ANIL SHARMA /578
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!