Citation : 2025 Latest Caselaw 5129 Raj
Judgement Date : 22 January, 2025
[2025:RJ-JD:4032-DB] (1 of 8) [SAW-1074/2024]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
D.B. Spl. Appl. Writ No. 1074/2024
Kalu Ram Sharma S/o Shri Dev Kishan Sharma, Aged About 73
Years, Resident Of Gujjar Flour Mill Ke Pas, Shrinath Kiran Store,
Ward No. 17, Gorvadhan Villas, Udaipur, (Raj.).
----Appellant
Versus
1. Chairman, Rajasthan State Road Transport Coroporation,
Parivahan Bhawan, Parivahan Marg, Jaipur (Raj.).
2. Managing Director, Chariman, Rajasthan State Road
Transport Coroporation, Parivahan Bhawan, Parivahan,
Marg, Jaipur (Raj.).
----Respondents
Connected With
D.B. Spl. Appl. Writ No. 808/2024
1. Chairman, Rajasthan State Road Transport Corporation,
Parivahan Bhawan, Parivahan Marg, Jaipur (Raj.).
2. Managing Director, Rajasthan State Road Transport
Corporation, Parivahan Bhawan, Parivahan Marg, Jaipur
(Raj.).
----Appellants
Versus
Kalu Ram Sharma S/o Shri Devi Kishan Sharma, Through Branch
President, Parivahan Nigam Sanyukt Karamchari Federation,
Udiya Pole, Bus Stand Premises, Udaipur (Raj.).
----Respondent
D.B. Spl. Appl. Writ No. 818/2024
1. Chairman, Rajasthan State Road Transport Corporation,
Parivahan Bhawan, Parivahan Marg, Jaipur (Raj.).
2. Managing Director, Rajasthan State Road Transport
Corporation, Parivahan Bhawan, Parivahan Marg, Jaipur
(Raj.).
----Appellants
Versus
Banshi Lal S/o Shri Tara Shanker Paliwal, Resident Of Gogunda,
District Udaipur (Raj.)- Through-Branch President, Parivahan
Nigam Sahayak Karamchari Federation, Udiya Pole, Bus Stand
Premises, Udaipur (Raj.).
----Respondent
D.B. Spl. Appl. Writ No. 1073/2024
Banshi Lal S/o Shri Tara Shankar Paliwal, Aged About 74 Years,
Resident Of Gogunda, District Udaipur (Raj.).
----Appellant
(Downloaded on 27/01/2025 at 09:49:13 PM)
[2025:RJ-JD:4032-DB] (2 of 8) [SAW-1074/2024]
Versus
1. Chairman, Rajasthan State Road Transport Coroporation,
Parivahan Bhawan, Parivahan Marg, Jaipur (Raj).
2. Managing Director, Chariman, Rajasthan State Road
Transport Coroporation, Parivahan Bhawan, Parivahan,
Marg, Jaipur (Raj).
----Respondents
For Appellant(s) : Mr. Divik Mathur
For Respondent(s) : Mr. Avin Chhangani with
Ms. Prenal Lodha
HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI
HON'BLE MR. JUSTICE MADAN GOPAL VYAS Order
22/01/2025 The matter comes up on applications (IA No.01/24) under
Section 5 of the Limitation Act.
For the reasons mentioned in the application, the same are
allowed. The delay in filling the appeals is hereby condoned.
Learned counsel for the parties jointly prayed for final
disposal of the matter.
In D.B. Spl. Appl. Writ Nos. 1074/2024 & 808/2024:-
1. The instant appeals have been preferred challenging the
order dated 13.05.2024 passed by learned Single Bench of this
Court in S.B. Civil Writ Petition No.13648/2022 (Chairman,
RSRTC & Anr. Vs. Kalu Ram Sharma).
2. The employee was appointed as a Conductor on 2 3.01.1973
in the department of Rajasthan State Road Transport Corporation
(RSRTC). The appellant was compulsorily retired from the service
vide order dated 16.10.2001, in terms of Rule 18-D(1) of the
RSRTC Standing Order, 1965 ('Standing Order of 1965'). The State
[2025:RJ-JD:4032-DB] (3 of 8) [SAW-1074/2024]
Government issued a Circular dated 03.12.2002, whereby the
employees, who have been compulsorily retired, were allowed to
submit their representation for reconsideration before the
Governor of the State of Rajasthan. Thereafter, repeated
representations were filed by the employee and when no order
was passed on the same, the employee preferred S.B. Civil Writ
Petition No.6045/2007 (Kalu Ram Sharma vs. State of
Rajasthan & Ors.) but the same was dismissed by a learned
Single Bench of this Court vide order dated 04.09.2009, while
giving liberty to the employee to avail appropriate remedy.
3. The employee raised the industrial dispute before the
Conciliation Officer and the same was referred for adjudication
before the Labour Court vide notification dated 26.03.2015, the
same culminated into a reference which was decided by the
learned Labour Court vide impugned judgment and award dated
13.04.2022 in Case No.10/2015.
4. The said award was challenged by the employer - RSRTC by
filling the S.B. Civil Writ Petition No.13648/2022 (Chairman,
RSRTC & Anr. Vs. Kalu Ram Sharma), whereby, the impugned
order/award dated 13.04.2022 was modified (vide order dated
13.05.2024) only to the extent that the workmen would not be
entitled to get the salary for the period he did not work, based on
the principal of "no work, no pay". However, the employee's
services deemed to be continued w.e.f. 16.10.2001 till his due
date of retirement. Learned Single Bench also made the employee
entitled to the notional benefits qua the said period, which
includes revision of his pension. The other retiral benefits were
also directed to be accordingly considered without granting the
[2025:RJ-JD:4032-DB] (4 of 8) [SAW-1074/2024]
actual benefits for the period to which the employee has not
discharged his services and if the said amount could not be paid
within a period of three months, the employee shall be liable to
get interest of 6% of per annum.
5. Mr. Divik Mathur, learned counsel for the employee submits
that once the order of compulsory retirement has been set aside
and there is no fault or lacuna on the part of the employee due to
which he could not join his services, then it calls for grant of all
the consequential benefits of continuity for the period he did not
work. He further submits that the order of compulsory retirement
was bad in the eye of law, and thus, all consequential benefits
ought to have fallen out of the relief granted to the employee. He
submits that the employee had a long career in which he actually
discharged services from his appointment on 23.01.1973 to his
compulsory retirement on 16.10.2001, and thus, his actual
services rendered are of about 27 years.
6. Mr. Avin Chhangani, learned counsel for the employer-RSRTC
assisted by Ms. Prenal Lodha submits that there is a long suffering
from delay and latches on the part of the employee to have taken
his remedy, and thus, the relief granted has to be withdrawn and
the employee has to be declared not entitled for any kind of relief,
may be even notional for the period during which he had not
discharged his services. He further submits that a long duration
has passed since the order of the learned Labour Court after the
compulsory retirement, and thus, the time lapse in between is
sufficient for not granting any consequential benefits of
employment to the present employee. He also submits that the
earlier writ petition was disposed of on 13.05.2024, and thus, no
[2025:RJ-JD:4032-DB] (5 of 8) [SAW-1074/2024]
benefit of the continuity of adjudication of the cause of action can
be given to the present employee. He further submits that the
employee's seeking parity with other employees could not have
been granted and the same has rightly been dealt with by the
learned Single Bench as the requisite material for the other
employees' similarity/parity with the present employee has not
been made out.
7. This Court, after hearing learned counsel for the parties finds
that the Labour Court in its judgment and award dated
13.04.2022 has dealt with the factual matrix at length and has
found that the procedure required for the compulsory retirement
under the Standing Order of 1965 has not been rightly followed.
The learned Labour Court found that the continuity of agitation
was there on the part of the employee, and thus, he was required
to be granted all relief for the period, which he has not discharged
his services.
8. However, this Court finds that the ground of delay could not
absolutely made out because the State Government itself had
asked compulsorily retired employees to approach the Governor
vide its Circular dated 03.12.2002 and thus, the employee's
approaching the Governor rolled down the ball for agitation
against the compulsory retirement order. In between the
employee also preferred a review petition in 2004 and a writ
petition in 2007; and also gave multiple representations and it is
an undisputed fact that in pursuance of the State Government
Circular dated 03.12.2002 no order has been passed by the
Authority of Governor.
[2025:RJ-JD:4032-DB] (6 of 8) [SAW-1074/2024]
9. This Court is conscious of the fact that the employee has
rendered his services from 23.01.1973 to 16.10.2001, which is
about 27 years of his actual service. The reasons given by the
learned Single Bench in the order dated 13.05.2024, while dealing
with the issues of similarly situated employee, the punishment
imposed, the merits of the order of compulsory retirement, the
stages in which the employee was agitating his cause, relying
upon the judgment rendered in the case of Baikuntha Nath Das
& Ors. Vs. Chief District Medical Officer, Baripada & Ors.;
(1992) 2 SCC 299 and the reasoning given recording satisfaction
in the award of learned Labour Court and modifying the relief does
not call for any interference of this Court from either sides.
10. In view of the aforesaid observations, the special appeal
(writ) is dismissed.
In D.B. Spl. Appl. Writ Nos. 818/2024 & 1073/2024:-
1. The parties jointly submits that the impugned order under
challenge in these appeals are almost same as that of the appeal
of Kalu Ram Sharma Vs. Chairman, Rajasthan State Road
Transport Coroporation & Anr. (D.B. Spl. Appl. Writ No.
1074/2024), as they both were employees on same pedestal and
were suffering from compulsory retirement order, which were
interfered with by the learned Labour Court and then modified by
the learned Single Bench. The operative portion of the decision
rendered in the case of Kalu Ram Sharma (supra), reads as
follows:-
"7. This Court, after hearing learned counsel for the parties finds that the Labour Court in its judgment and award dated 13.04.2022 has dealt with the factual matrix at
[2025:RJ-JD:4032-DB] (7 of 8) [SAW-1074/2024]
length and has found that the procedure required for the compulsory retirement under the Standing Order of 1965 has not been rightly followed. The learned Labour Court found that the continuity of agitation was there on the part of the employee, and thus, he was required to be granted all relief for the period, which he has not discharged his services.
8. However, this Court finds that the ground of delay could not absolutely made out because the State Government itself had asked compulsorily retired employees to approach the Governor vide its Circular dated 03.12.2002 and thus, the employee's approaching the Governor rolled down the ball for agitation against the compulsory retirement order. In between the employee also preferred a review petition in 2004 and a writ petition in 2007; and also gave multiple representations and it is an undisputed fact that in pursuance of the State Government Circular dated 03.12.2002 no order has been passed by the Authority of Governor.
9. This Court is conscious of the fact that the employee has rendered his services from 23.01.1973 to 16.10.2001, which is about 27 years of his actual service. The reasons given by the learned Single Bench in the order dated 13.05.2024, while dealing with the issues of similarly situated employee, the punishment imposed, the merits of the order of compulsory retirement, the stages in which the employee was agitating his cause, relying upon the judgment rendered in the case of Baikuntha Nath Das & Ors. Vs. Chief District Medical Officer, Baripada & Ors.; (1992) 2 SCC 299 and the reasoning given recording satisfaction in the award of learned Labour Court and modifying the relief does not call for any interference of this Court from either sides.
10. In view of the aforesaid observations, the special appeal (writ) is dismissed."
2. In light of such joint submission, without interfering in the
order of learned Single Bench, the present appeals are also
[2025:RJ-JD:4032-DB] (8 of 8) [SAW-1074/2024]
dismissed in the same terms as that of the Kalu Ram Sharma
(Supra).
3. The employer shall be required to expeditiously comply with
the order of the learned Single Bench, looking to the age of the
employee.
(MADAN GOPAL VYAS),J (DR.PUSHPENDRA SINGH BHATI),J
51-54-Devraj/Nirmala/-
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!