Citation : 2024 Latest Caselaw 8912 Raj
Judgement Date : 10 October, 2024
[2024:RJ-JD:41669]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 3547/2020
1. Shri Jain Pathshala Primary School, Sunaro Ka Mohalla,
Bikaner, Through Its Secretary.
2. Shri Jain Pathshala Sabha, Bhagwan Mahaveer Marg,
Bikaner Through Its Secretary/mantri.
----Petitioners
Versus
1. The State Of Rajasthan, Through Its Secretary,
Department Of Primary Education, Government Of
Rajasthan, Secretariat, Jaipur (Rajasthan).
2. The Director, Primary Education, Rajasthan, Bikaner.
3. Smt. Laxmi Naiyyar W/o Shri Chandra Prakash Naiyyar,
Resident Of Ramkutti, Sharma Colony, Rani Bazar,
Bikaner.
----Respondents
For Petitioner(s) : Ms. Sapna Vaishnav
For Respondent(s) : --
HON'BLE MR. JUSTICE FARJAND ALI
Order
10/10/2024
1. Learned counsel for the petitioners 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. Hence, the present writ petition is also disposed of in terms
of the judgment in the case of Marudhar Balika Vidyapeeth
Vidyawadi (supra) rendered on 26.04.2023.
[2024:RJ-JD:41669] (2 of 3) [CW-3547/2020]
3. The directions given by this Court in Marudhar Balika
Vidyapeeth Vidyawadi (supra) shall also apply in the present case
and 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.) 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 employees)
[2024:RJ-JD:41669] (3 of 3) [CW-3547/2020]
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.
(vili) The amount deposited by the Institutions and the State Government will be remitted in the accounts of the employees forthwith.
(ix) Upon the full amount as calculated by the State being deposited by the State and the Institutions, the execution proceedings before the Tribunal/Civil Court shall stand closed.
(x) 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.
(Xi) Till 31.12.2023, the execution proceedings (if any) pending before the Tribunal or in the concerned Civil Courts shall remain in abeyance."
4. For the present case, the date mentioned in direction (xi)
High Shall be read as 31.03.2025, instead of 31.12.2023.
5. All interlocutory application(s) including stay petition stand
disposed of accordingly.
(FARJAND ALI),J 53-Samvedana/-
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!