Citation : 2024 Latest Caselaw 2114 Raj
Judgement Date : 1 March, 2024
[2024:RJ-JD:10515]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 9366/2021
State Of Rajasthan, Through The Director, Secondary Education
Department, Rajasthan, Bikaner.
----Petitioner
Versus
1. Managing Committee, Shri Jain Shwetambar Murti Pujak
Education Society, Shiksha Society Bhawan, Vardhman
Market, Hathipole, Udaipur Through Its Secretary.
2. Managing Committee, Shri Vardhman Girls Secondary
School, Loha Bajar, Hathipole, Udaipur (Raj.).
3. Smt. Shubha Bolya W/o Shri Lalit Kumar Bolya, R/o 021-
D, Adarsh Nagar, University Road, Eishwarya College Ke
Pichhe, Udaipur (Raj.).
4. The Rajasthan Non-Government Education Institutions
Tribunal, Jaipur.
----Respondents
For Petitioner(s) : Mr. Sarwan Kumar, AGC
For Respondent(s) : Mr. Manoj Bhandari, Sr. Advocate
assisted by Mr. Govind Suthar
HON'BLE MS. JUSTICE REKHA BORANA
Order
01/03/2024
1. Learned counsel for the petitioner submits that in identical
petition being S.B. Civil Writ Petition No.10107/2021, State
of Rajasthan vs. Managing Committee & Ors. (decided on
02.01.2024), the co-ordinate Bench of this Court while considering
the prayers as made in the said writ petition, dismissed the
petition with the following observations:-
"2. Qua prayer no. 1, in course of hearing today, on a Court query, it transpires that the State has already paid its 90% contribution in accordance with
[2024:RJ-JD:10515] (2 of 2) [CW-9366/2021]
judgment and order dated 28.02.2018 (Annex.5) passed by Rajasthan Non Government Educational Institutions Tribunal, Jaipur. Therefore, to that extent, nothing survives for adjudication before this Court.
3. It is admitted case of both the parties that the liability of the State is confined only up to 90%. As regards the balance 10% to be contributed by the respondent no. 2/ Institution, it is open to the State to ensure recovery in accordance with the law and as per the judgment rendered by the Tribunal ibid and, it is not for this Court to initiate any execution proceeding under Article 226, particularly, in the absence of State itself having defaulted on the administrative side to take appropriate steps.
4. In view of the aforesaid, the writ petition is accordingly dismissed."
He submits that as 90% amount has been deposited by the
State qua the present employee too, the present petition deserves
to be disposed of in the same terms.
2. Learned counsel appearing for the respondent No.3, the
employee, does not object to the same.
3. In view of the submission made, the present petition is
disposed of in the terms of the judgment passed in S.B. Civil
Writ Petition No.10107/2021.
4. Stay petition and all pending applications, if any, stand
disposed of.
(REKHA BORANA),J 75-KashishS/-
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!