Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Uttam Singh Shekhawat vs State Of Rajasthan (2024:Rj-Jd:40375)
2024 Latest Caselaw 8630 Raj

Citation : 2024 Latest Caselaw 8630 Raj
Judgement Date : 27 September, 2024

Rajasthan High Court - Jodhpur

Uttam Singh Shekhawat vs State Of Rajasthan (2024:Rj-Jd:40375) on 27 September, 2024

Author: Vinit Kumar Mathur

Bench: Vinit Kumar Mathur

[2024:RJ-JD:40375]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Civil Writ Petition No. 16084/2024

1.       Uttam Singh Shekhawat S/o Shri Girdhari Singh, Aged
         About 74 Years, R/o Khyali, District Jhunjhunu (Raj.).
         (Retired As Ldc)
2.       Mohan Singh S/o Shri Mulayam Singh, Aged About 64
         Years, R/o Khatiyo Ki Gali, Ward No. 2, Ratan Nagar,
         District Churu (Raj.). (Retired As Lm-I).
3.       Sultan S/o Shri Ramu Ram, Aged About 64 Years, R/o
         Ward No. 13, Dudhwa Khara, District Churu (Raj.).
         (Retired As Lm-I).
                                                                       ----Petitioners
                                         Versus
1.       State Of Rajasthan, Through The Principal Secretary,
         Department Of Personnel, Government Of Rajasthan,
         Jaipur.
2.       The Secretary, Department Of Finance, Government Of
         Rajasthan, Jaipur.
3.       Jodhpur Vidhyut Vitran Nigam Limited, Jodhpur, Through
         Its Managing Director, Jodhpur.
4.       Assistant Engineer (O And M), Jodhpur Vidhyut Vitran
         Nigam Limited, Jodhpur, Churu (Raj.).
5.       Superintendent Engineer (O And M), Jodhpur Vidhyut
         Vitran Nigam Limited, Jodhpur, Churu (Raj.).
6.       Account Officer, Jodhpur Vidhyut Vitran Nigam Limited,
         Churu (Raj.).
7.       Executive Engineer (O And M), Jodhpur Vidhyut Vitran
         Nigam Limited, Churu (Raj.).
                                                                     ----Respondents


For Petitioner(s)              :     Mr. Rakesh Arora, Mr. Naresh Singh
                                     Mr. Hardik Gautam


      HON'BLE MR. JUSTICE VINIT KUMAR MATHUR

Order 27/09/2024

1. Learned counsel for the petitioners submits that the

controversy involved in the present cases is squarely covered by a

[2024:RJ-JD:40375] (2 of 3) [CW-16084/2024]

judgment dated 21.07.2023 of this Court at Jaipur Bench rendered

in a batch of writ petitions led by S.B. Civil Writ Petition

No.21/2020 (Vijay Singh vs. State of Rajasthan & Ors.). The

operative part of the said order is reproduced as under:-

"41. Hence, looking to the binding effect of above judgment of Hon'ble Apex Court in the case of C.P. Mundinamani(supra) and All India Judges Association(supra), it is held that the petitioners would be entitled to get the benefits of increment falling due on1st July on account of their conduct for the requisite length of time i.e. one year. The petitioners would be entitled to get notional payment on 1st July, notwithstanding their superannuation on 30th June.

42. The respondents are directed to consider the caseof the petitioners afresh in the light of the observations made hereinabove and thereafter grant notional increment to the petitioners. The petitioners' pension would consequently be refixed. The appropriate orders be issued and the arrears of pension be paid to the petitioners within a period of three months from the date of receipt of certified copy of this order.

43. With the aforesaid directions, all these petitions stand disposed of.

44. Stay applications and all applications (pending, if any) also stand disposed of"

2. Learned counsel, therefore, prays that the petitioners may

be permitted to file a detailed representation before the

competent authorities for redressal of their grievances.

3. In view of the above, the present writ petition is disposed of

with liberty to the petitioners to file a representation to the

competent authorities of the department and the competent

authorities of the department are directed to decide the same

within a period of four weeks from the date of receipt of such

representation, keeping in mind the law laid down by this Court in

the case of Vijay Singh (supra).

[2024:RJ-JD:40375] (3 of 3) [CW-16084/2024]

4. The order has been passed based on the submissions made

in the petition, the respondents would be free to examine the

veracity of the submissions made in the petition and only in case

the averments made therein are found to be correct, the

petitioners would be entitled to the relief.

(VINIT KUMAR MATHUR),J 28-arunp/-

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter