Citation : 2024 Latest Caselaw 1673 Raj/2
Judgement Date : 11 March, 2024
[2024:RJ-JP:12118]
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Civil Writ Petition No. 2893/2024
1. Giriraj Sharan Pareek S/o Shri Ram Dayal Pareek, Aged
About 67 Years, Resident Of 10, Dheeraj Colony,
Murlipura Scheme, Road No. 1, Jaipur
2. Bajrang Lal Meena S/o Shri Sultan Meena, Aged About 66
Years, Resident Of Ramdev Nagar-Ii, National Highway,
Near Lamba Motors, Bagru, District Jaipur
3. Mahendra Singh Naruka S/o Late Narayan Singh Naruka,
Aged About 67 Years, Resident Of 12, Behind Rajendra
Gas Godam, Prem Nagar, Jhotwara, Jaipur
4. Nanuram S/o Shri Suni Lal, Aged About 62 Years,
Resident Of Yadavo Ka Mohalla, Ward No. 23, Chomu,
District Jaipur
5. Sushil Kumar Shrimali S/o Late Shri Laxmi Narayan, Aged
About 73 Years, Resident Of 101, Shanti Nagar, Opposite
D.c.m. Ajmer Road, Jaipur
6. Sudhindra Kumar Pareek S/o Late Shri Bhagwan Sahai,
Aged About 69 Years, Resident Of D-64A, Madho Singh
Road, Banipark, Jaipur
7. Tulsi Ram Khati S/o Late Shri Harbux, Aged About 71
Years, Resident Of 4A, Jamna Colony, Teen Dukan Ke
Pass, Dher Ke Balaji, Sikar Road, Jaipur
8. Ramavtar Swami S/o Late Shri Rameshwar Lal Swami,
Aged About 62 Years, Resident Of 146B, Aditya Nagar,
Morija Road, Power House Ke Samne, Ward No. 34,
Chomu, Jaipur
9. Kailash Chand Vyas S/o Late Shri Puran Mal Vyas, Aged
About 68 Years, Resident Of House No. 1872, Sukhlal
Vyas Ki Gali, Nataniyo Ka Rasta, Mayur Complex Ke Piche,
Jaipur
10. Chandra Prakash Agrawal S/o Late R.g. Agrawal, Aged
About 74 Years, Resident Of Plot No. 60, Green Park, K-5
Scheme, Queens Road, Jaipur
11. Hari Shanker Sharma S/o Late Shri Hanuman Sahai
Sharma, Aged About 72 Years, Resident Of Plot No. 15A,
Shyam Nagar, Benar Road, Jaipur
12. Lakhan Pal S/o Shri Ramcharan, Aged About 69 Years,
(Downloaded on 22/03/2024 at 09:36:54 PM)
[2024:RJ-JP:12118] (2 of 4) [CW-2893/2024]
Resident Of Jeen Mata Nagar, Shekhawat Marg, Kalwar
Road, Jhotwara, Jaipur
13. Smt. Sampati Devi Pareek W/o Late Shri Satyanarain
Pareek, Aged About 70 Years, Resident Of 1A-150, Shiv
Shakti Colony, Shastri Nagar, Jaipur
----Petitioners
Versus
1. State Of Rajasthan, Through The Principal Secretary,
Department Of Energy, Government Secretariat, Jaipur
(Raj.)
2. The Chairman Cum Managing Director, Jaipur Vidyut
Vitran Nigam Limited, Vidyut Bhawan, Jan Path, Jaipur
3. The Secretary (Admn.), Jaipur Vidyut Vitran Nigam
Limited, Vidyut Bhawan, Jan Path, Jaipur
----Respondents
For Petitioner(s) : Ms. Palak Verma for
Mr. Tanveer Ahamad
For Respondent(s) : Mr. Aniruddha Sharma for
Mr. S. S. Naruka, AAG
HON'BLE MR. JUSTICE SAMEER JAIN
Order
11/03/2024
1. Learned counsel for the petitioners 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
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 &
[2024:RJ-JP:12118] (3 of 4) [CW-2893/2024]
Ors. (S.B. Civil Writ Petition No. 19121/2023; decided on
07.12.2023).
2. 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.
3. Heard.
4. 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 petitioners have
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).
5. 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; 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.
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-
[2024:RJ-JP:12118] (4 of 4) [CW-2893/2024]
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."
6. In light of the subsequent developments and the change in
legal position, the petitioners shall be at liberty to file a detailed
representation before the concerned authority within a period of
10 days, which shall be adjudicated upon by the said authority
within a further period of 60 days, after having effectuated
compliance with the principles of natural justice and also, the law
applicable.
7. In light of the aforesaid, the instant petition is disposed of.
Pending applications, if any, stand disposed of.
(SAMEER JAIN),J
Pooja /Neeru/3
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!