Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Managing Committee, Shree J.B. ... vs The Director, Secondary Edu. Bikaner ...
2025 Latest Caselaw 7394 Raj

Citation : 2025 Latest Caselaw 7394 Raj
Judgement Date : 17 February, 2025

Rajasthan High Court - Jodhpur

The Managing Committee, Shree J.B. ... vs The Director, Secondary Edu. Bikaner ... on 17 February, 2025

Author: Dinesh Mehta
Bench: Dinesh Mehta

[2025:RJ-JD:9565]

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 6633/2021

The Managing Committee, Shree J.b. Senior Sec. School, Ladnun, Nagaur Through Its Power Of Attorney Holder Rajendra Kumar Chotia S/o Ram Niwas Sharma, Aged About 48 Years, Resident Of Shraddha Nikunj, Current Balaji Road, Ladnun, Nagaur.

----Petitioner Versus

1. The Director, Secondary Edu. Bikaner, Bikaner.

2. Girdhari Lal Verma S/o Kishan Lal Sain, Behing Manglam Hospital, Adhi Patti, Ladnun, District Nagaur.

                                                                     ----Respondents


For Petitioner(s)              :    Ms. Ayushi Solanki
For Respondent(s)              :    Mr. N.K. Mehta
                                    Mr. Rajendra Kumar Soni



                         JUSTICE DINESH MEHTA

                                         Order

17/02/2025

1.    Learned        counsel       for   the     petitioner         submit   that   the

controversy involved in the present 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 do not dispute the

aforesaid position and prayer.

3. Hence, the 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.

[2025:RJ-JD:9565] (2 of 3) [CW-6633/2021]

4. The directions given by this Court in Marudhar Balika

Vidyapeeth Vidyawadi (supra) shall also apply in the present

petition 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 employee(s)

[2025:RJ-JD:9565] (3 of 3) [CW-6633/2021]

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.

(viii) 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."

5. For the present case, the date mentioned in direction (xi)

shall be read as 30.06.2025, instead of 31.12.2023.

6. All interlocutory application(s), including stay application

stand disposed of accordingly.

(DINESH MEHTA),J 68-Mak/-

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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter