Monday, 08, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhopalwala Arya Senior Secondary ... vs State Of Rajasthan (2024:Rj-Jd:112)
2024 Latest Caselaw 9 Raj

Citation : 2024 Latest Caselaw 9 Raj
Judgement Date : 2 January, 2024

Rajasthan High Court - Jodhpur

Bhopalwala Arya Senior Secondary ... vs State Of Rajasthan (2024:Rj-Jd:112) on 2 January, 2024

Author: Nupur Bhati

Bench: Nupur Bhati

[2024:RJ-JD:112]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                   S.B. Civil Writ Petition No. 2006/2020

Bhopalwala Arya Senior Secondary School, Managing Committee
Through Its Manager Hari Ram Kukna S/o Shri Jiwan Ram Kukna
Aged About 64 Years Resident Of 458, Lila Chowk, Ward No. 10,
Purani Abadi, Sriganganagar.
                                                                      ----Petitioner
                                      Versus
1.       State Of Rajasthan, Through The Principal Secretary
         School And Sanskrit Education Department, Government
         Of Rajasthan Secretariat, Jaipur.
2.       Director, Secondary Education, Rajasthan, Bikaner.
3.       Director, Primary Education, Rajasthan, Bikaner
4.       Dharampal Verma S/o Shri Nathu Ram Verma, Aged
         About 69 Years, R/o House No. 71, Naya Chak, Chahal
         Chowk, Sri Ganganagar.
                                                                   ----Respondents
                                Connected With
                   S.B. Civil Writ Petition No. 1618/2020
Maharishi Dayanand P.g. College, Managing Committee Through
Its Manager Hari Ram Kukna S/o Shri Jiwan Ram Kukna Aged
About 64 Years Resident Of 458, Lila Chowk, Ward No. 10,
Purani Abadi, Sriganganagar.
                                                                      ----Petitioner
                                      Versus
1.       State Of Rajasthan, Through The Principal Secretary
         Department        Of     Higher       Education,          Government    Of
         Rajasthan Secretariat, Jaipur.
2.       Director, College Education, Rajasthan, Jaipur.
3.       Lal Chand Verma S/o Shri Kheta Ram, Aged About 72
         Years, R/o Village Chak 7E Choti, Tehsil And District Sri
         Ganganagar.
                                                                   ----Respondents
                   S.B. Civil Writ Petition No. 2040/2020
Maharishi Dayanand P.g. College, Managing Committee Through
Its Manager Hari Ram Kukna S/o Shri Jiwan Ram Kukna Aged
About 64 Years Resident Of 458, Lila Chowk, Ward No. 10,

                       (Downloaded on 03/01/2024 at 08:34:39 PM)
 [2024:RJ-JD:112]                       (2 of 5)                          [CW-2006/2020]


Purani Abadi, Sriganganagar.
                                                                        ----Petitioner
                                      Versus
1.       State Of Rajasthan, Through The Principal Secretary
         Department        Of     Higher       Education,          Government      Of
         Rajasthan Secretariat, Jaipur.
2.       Director, College Education, Rajasthan, Jaipur.
3.       Balveer S/o Shri Banwari Lal, Aged About 65 Years, R/o
         House      No.   998,      Ward       No.     13,     Purani    Abadi,   Sri
         Ganganagar.
                                                                   ----Respondents
                   S.B. Civil Writ Petition No. 2057/2020
Maharishi Dayanand P.g. College, Managing Committee Through
Its Manager Hari Ram Kukna S/o Jiwan Ram Kukna Aged About
64 Years Resident Of 458, Lila Chowk, Ward No.10, Purani Abadi,
Sriganganagar.
                                                                        ----Petitioner
                                      Versus
1.       State Of Rajasthan, Through The Principal Secretary,
         Department        Of     Higher       Education,          Government      Of
         Rajasthan Secretariat, Jaipur.
2.       Director, College Education, Rajasthan, Jaipur.
3.       Tulsi Das Purohit S/o Suraj Mal Purohit, Aged About 74
         Years, 2/99 Housing Board, Sri Ganganagar.
                                                                   ----Respondents


For Petitioner(s)           :     Mr. Mahendra Vishnoi
For Respondent(s)           :     Mr. Kailash Chaudhary for
                                  Mr. Manish Vyas
                                  Mr. Shrawan Kumar, AGC
                                  Mr. Ashwini Kumar Babel



               HON'BLE DR. JUSTICE NUPUR BHATI

Order

02/01/2024

[2024:RJ-JD:112] (3 of 5) [CW-2006/2020]

1. Learned counsel for the petitioner submits that the

controversy involved in this matter is identical to one decided by

this Court in a bunch of writ petitions led by Marudhar Balika

Vidyapeeth Vidyawadi Vs. State of Rajasthan & Ors. : S.B.

Civil Writ Petition No.6082/2020 and prays that similar

directions be issued in the present case

2. Learned counsel for the respondents does not dispute the

aforesaid position and prayer.

3. Hence, the present writ petition is also disposed of in same

terms of the judgment in the case of Marudhar Balika

Vidyapeeth Vidyawadi (supra) rendered on 26.04.2023.

4. The directions given by this Court in Marudhar Balika

Vidyapeeth Vidyawadi (supra) shall also apply in the present case,

however, learned counsel for the petitioner also submits that the

respondents have not initiated any execution proceedings against

the petitioner and thus, the direction No.9 as passed in the case of

Marudhar Balika Vidyapeeth Vidyawadi (supra), is not required to

be given. For the sake of clarity, the same are being reproduced

hereunder:-

"(i) The petitioners (Institutions) shall send due drawn statements of the employee(s) to the competent authority of the State Government within a period of 15 days from today (if not already sent).

(ii) If the due drawn statements of the employees have already been sent, the Institutions shall forward a photocopy of the due drawn statement and order of the Tribunal to the respective District Education Officer (D.E.O.)

[2024:RJ-JD:112] (4 of 5) [CW-2006/2020]

within a period of 15 days from today along with a copy of the order instant.

(iii) The respective District Education Officer/competent authority of the State Government shall examine and process the same and determine the amount payable to each of the employees within a period of three months from today.

(iv) On determination/calculation of the amount aforesaid, the State Government/competent authority shall send a copy thereof to the Tribunal giving reference of the Case No. and date of decision etc. The State shall also forward a copy to the Educational Institution(s), where the employee(s) had served.

(v) On receipt of the calculation made by the State Government, the petitioner - Institutions will be required to deposit their share of the amount (10%, 20% or 30%, as the case may be) with the Tribunal within a period of one month from the date of receipt of the calculation sent by the State Government. It will be required of the Institution(s) to inform the employee(s) about the amount being deposited and the calculation of the amount made by the State.

(vi) On receipt of the information about payment being deposited by the Institution(s), the employee(s) concerned will furnish the details of their bank account before the Tribunal.

(vii) The State Government shall deposit its share (90%, 80% and 70%, as the case may be) before the Tribunal within a period of six months of the amount having been determined.

[2024:RJ-JD:112] (5 of 5) [CW-2006/2020]

(viii) The amount deposited by the Institutions and the State Government will be remitted in the accounts of the employees forthwith.

(ix) Since the Tribunal has neither determined the amount nor was any dispute about the amount before the Tribunal raised, each employee shall be free to take up his/her cause afresh before the Tribunal, in case they are not satisfied with the amount calculated by the State Government.

(x) Till 31.12.2023, the execution proceedings (if any) pending before the Tribunal or in the concerned Civil Courts shall remain in abeyance."

5. All interlocutory application(s), including stay petition, stand

disposed of accordingly.

(DR.NUPUR BHATI),J 152-ajayS/-

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 Newsletter