Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Director/Commissioner vs Managing Committee ...
2026 Latest Caselaw 1638 Raj

Citation : 2026 Latest Caselaw 1638 Raj
Judgement Date : 4 February, 2026

[Cites 1, Cited by 0]

Rajasthan High Court - Jodhpur

The Director/Commissioner vs Managing Committee ... on 4 February, 2026

Author: Vinit Kumar Mathur
Bench: Vinit Kumar Mathur
[2026:RJ-JD:6429-DB]

        HIGH COURT OF JUDICATURE FOR RAJASTHAN
                      AT JODHPUR.

                       D.B. Spl. Appl. Writ No. 295/2023

The Director, Technical Education, Jodhpur.
                                                                           ----Appellant
                                        Versus
1.       Managing      Committee,        Vidya      Bhawan          Society,    Fatehpura
         Udaipur. Through The Secretary.
2.       Managing       Committee         Vidhya       Bhawan,          Rural     Institute
         Polytechnic College Fatehpura Udaipur Through The Secretary
3.       Ratanlal Meghwal S/o Shri Jai Chand Meghwal, Opposite Dagai
         Mand Ara Machine Village And Post Lakadvaas Tehsil Girva
         District Udaipur
4.       Rajasthan Non Government, Educational Institution Tribunal
         Secretariat, Jaipur.
                                                                        ----Respondents
                                  Connected With


                       D.B. Spl. Appl. Writ No. 338/2023
The Director Technical Education, Jodhpur
                                                                           ----Appellant
                                        Versus
1.       Managing      Committee,        Vidya     Bhawan           Society,    Fatehpura,
         Udaipur, Through The Secretary.
2.       Managing       Committee         Vidhya       Bhawan,          Rural     Institute
         Polytechnic College Fatehpura Udaipur Through The Secretary
3.       Prem Singh Jhala S/o Late Shri Maan Singh Jhala, R/o Kadmal
         House Parshuram Colony Neemachkera Devali District Udaipur
4.       Rajasthan Non Government, Educational Institution Tribunal
         Secretariat Jaipur
                                                                        ----Respondents
                       D.B. Spl. Appl. Writ No. 615/2023


The Director, Technical Education, Jodhpur.
                                                                           ----Appellant
                                        Versus
1.       Managing      Committee,        Vidya     Bhawan           Society,    Fatehpura,
         Udaipur Through The Secretary
2.       Managing       Committee,         Vidhya      Bhawan,          Rural     Institute
         Polytechnic College Fatehpura Udaipur Through The Secretary.
3.       Manoj Paliwal S/o Late Shri Chatur Lal Paliwal, R/o 265,


                         (Uploaded on 06/02/2026 at 01:55:16 PM)
                        (Downloaded on 06/02/2026 at 09:48:41 PM)
 [2026:RJ-JD:6429-DB]                    (2 of 9)                               [SAW-295/2023]


         Krishnapura, Road No. 8, Behind St. Paul School, District
         Udaipur.
4.       Rajasthan Non Government Educational Institution Tribunal,
         Secretariat, Jaipur.
                                                                        ----Respondents
                       D.B. Spl. Appl. Writ No. 644/2023


The Director/Commissioner, Secondary Education Government Of
Rajasthan, Bikaner
                                                                           ----Appellant
                                        Versus
1.       Managing      Committee,        Vidya     Bhawan           Society,     Fatehpura,
         Udaipur, Through The President.
2.       Managing Committee, Vidya Bhawan Senior Secondary School,
         Fatehpura Udaipur Through the Secretary.
3.       Ram Prasad Bangar S/o Shri Laxmi Narayan Bangar, R/o 8/9
         Matra Vidhya Vihar Colony, Near Shrinath Colony Pula,
         Fatehpura, District Udaipur.
                                                                        ----Respondents
                       D.B. Spl. Appl. Writ No. 649/2023


Director/Commissioner,          Secondary          Education,          Government        Of
Rajasthan, Bikaner.
                                                                           ----Appellant
                                        Versus
1.       Managing      Committee,        Vidya     Bhawan           Society,     Fatehpura,
         Udaipur through The President.
2.       Managing Committee, Vidya Bhawan Senior Secondary School,
         Fatehpura, Udaipur Through The Secretary.
3.       Pushplata Shrimali W/o Shri Harish Chandra Shrimali, R/o 286,
         Fatehpura, Udaipur (expired).
                                                                        ----Respondents
                       D.B. Spl. Appl. Writ No. 653/2023
The Director/Commissioner, Secondary Education, Government Of
Rajasthan, Bikaner.
                                                                           ----Appellant
                                        Versus
1.       Managing      Committee,        Vidya     Bhawan           Society,     Fatehpura,
         Udaipur, Through The President.
2.       Managing Committee, Vidya Bhawan Senior Secondary School,
         Fatehpura, Udaipur Through The Secretary.

                         (Uploaded on 06/02/2026 at 01:55:16 PM)
                        (Downloaded on 06/02/2026 at 09:48:41 PM)
 [2026:RJ-JD:6429-DB]                    (3 of 9)                               [SAW-295/2023]


3.       Ratan Lal Dangi S/o Late Shri Hira Lal Dangi, R/o Village Bhalo
         Ka Guda, Vai Zinc Smelter, Udaipur.
                                                                        ----Respondents


                       D.B. Spl. Appl. Writ No. 684/2023


Director/Commissioner,          Secondary          Education,          Government        Of
Rajasthan.
                                                                           ----Appellant
                                        Versus
1.       Managing      Committee,        Vidya     Bhawan           Society,     Fatehpura,
         Udaipur, Through The President.
2.       Managing Committee, Vidya Bhawan Senior Secondary School,
         Fatehpura ,udaipur Through The Secretary
3.       Shagufta Anjum W/o Shri Sirazuddin, R/o 14, Titawala Ki Badi
         Kharol Colony, Tank Building Ke Aage, Udaipur.
                                                                        ----Respondents
                       D.B. Spl. Appl. Writ No. 731/2023


Director Technical Education, Jodhpur.
                                                                           ----Appellant
                                        Versus
1.       Managing      Committee,        Vidya      Bhawan          Society,     Fatehpura
         Udaipur, Through the Secretary.
2.       Managing       Committee         Vidhya       Bhawan          Rural      Institute,
         Polytechnic     College,       Fatehpura,        Udaipur,        Through       The
         Secretary.
3.       Kundan Singh Chouhan S/o Shri Shiv Singh Chouhan, R/o 22
         Narayan Nagar, Badgaon, Tehsil Girva, District Udaipur.
4.       Rajasthan Non Government Educational Institution Tribunal,
         Secretariat, Jaipur.
                                                                        ----Respondents
                       D.B. Spl. Appl. Writ No. 737/2023


The Director/Commissioner, Secondary Education, Government Of
Rajasthan, Bikaner.
                                                                           ----Appellant
                                        Versus
1.       Managing      Committee,        Vidya      Bhawan          Society,     Fatehpura
         Udaipur Through The President.
2.       Managing Committee, Vidya Bhawan Senior Secondary School,

                         (Uploaded on 06/02/2026 at 01:55:16 PM)
                        (Downloaded on 06/02/2026 at 09:48:41 PM)
 [2026:RJ-JD:6429-DB]                    (4 of 9)                               [SAW-295/2023]


         Fatehpura, Udaipur Through The Secretary.
3.       Dr. Anju Sharma W/o Dr. Chandra Prakash Sharma, R/o Plot
         No.5,   Luvnet     Shivam       Complex,        Ara    Machine          Wali   Gali,
         Badgaon, Udaipur.
                                                                        ----Respondents
                       D.B. Spl. Appl. Writ No. 792/2023


The Director/Commissioner, Secondary Education, Government Of
Rajasthan, Bikaner
                                                                           ----Appellant
                                        Versus
1.       Managing      Committee,        Vidya     Bhawan           Society,     Fatehpura,
         Udapur, Through The President.
2.       Managing Committee, Vidya Bhawan Senior Secondary School,
         Fatehpura, Udaipur through The Secretary
3.       Mrs. Madhu Bordia W/o Sh. Dileep Kumar Bordia, R/o 45,
         Modern Complex, Pula, Bhuwana Road, Udaipur.
                                                                        ----Respondents


For Appellant(s)             :     Mr. Sajjan Singh Rathore, AAG with
                                   Mr. Yuvraj Singh Rathore.
                                   Mr. Ravindra Jhala for
                                   Mr. S.S.Ladrecha, AAG
For Respondent(s)            :     Mr. Rakesh Arora.


        HON'BLE MR. JUSTICE VINIT KUMAR MATHUR

HON'BLE MR. JUSTICE CHANDRA SHEKHAR SHARMA Judgment 04/02/2026

Heard learned counsel for the parties.

The present bunch of Special Appeals arise out of the

common order dated 26.08.2022 passed by the learned Single

Judge whereby a batch of writ petitions was decided directing the

appellant State to pay the interest as directed by the Tribunal on

the delayed payment of Grant-in-Aid, therefore, the present

appeals are being decided by this common judgment.

(Uploaded on 06/02/2026 at 01:55:16 PM)

[2026:RJ-JD:6429-DB] (5 of 9) [SAW-295/2023]

For deciding the controversy involved in the present batch of

appeals, briefly noted facts of the case are that the respondent

institutions being aggrieved against the judgment passed by the

Rajasthan Non-Government Educational Institutions Tribunal,

Jaipur (hereinafter referred to as the 'Tribunal') on various dates

and the Execution Petitions being pending before the Civil courts,

filed the writ petitions before the learned Single Judge. In the writ

petitions, it was stated that the respondents therein, who are

teachers/employees of the institutions approached the Tribunal for

payment of due amount of gratuity, leave encashment and other

payments relating to the arrears of pay based on revision of pay

scales. The case of the teachers/employees were decided by the

Tribunal. Against the order passed by the learned Tribunal giving

direction of payment of interest on the amount due to the

teachers/employees, the writ petitions were preferred by the

respondent institutions. The writ petitions filed by the respondent

Institutions were decided by the learned Single Bench vide its

order dated 26.08.2022 whereby a direction was issued for

payment of interest to be borne by the State Government though

interest on the amount of gratuity was was not ordered to be paid.

Aggrieved by this order dated 26.08.2022, the present batch of

appeals was filed by the appellant State.

Mr. Sajjan Singh Rathore, learned Additional Advocate

General vehemently submitted that there is no delay in making

payment of the amount of Grant-in-Aid to the respondent-

institutions because when the applications for claim in the

prescribed Format were preferred by the respondent-Institutions

to the State Government, the same were processed and the

(Uploaded on 06/02/2026 at 01:55:16 PM)

[2026:RJ-JD:6429-DB] (6 of 9) [SAW-295/2023]

amount admissible in accordance with the rules was released to

the respondent institutions for payment to its employees. Learned

Additional Advocate General submits that since there was no delay

on the part of the State Government in releasing the payment,

therefore, the liability of making payment of interest cannot be

fastened upon the State Government. He, therefore, prays that

the present batch of appeals may be allowed and the order dated

26.08.2022 passed by learned Single Judge may be quashed and

set aside to that extent.

Per contra, learned counsel appearing for the respondent-

institutions vehemently opposed the submissions made by learned

Additional Advocate General. He submits that repeated

requests/reminders were sent to the State Government for

making payment of Grant-in-Aid to the respondent-Institutions so

that they can make further payments to their employees. Learned

counsel submits that since the amount were not released by the

State Government, therefore, writ petitions as well as contempt

petitions were also filed before this Court. Learned counsel

submits that after specific direction having been issued by this

court, the amount due was paid by the State Government. To

buttress his contentions, learned counsel for the respondent-

institutions has relied upon the judgment dated 13.03.2018

passed by Division Bench of this Court in a batch of appeals led by

D.B. Special Appeal (Writ) No.178/2017 (Mohan Giri

Goswami v/s Managing Committee, Rajasthan Mahil

Parishad & Ors.) and judgment dated 22.01.2021 passed by

Division Bench of this Court at Jaipur Bench in a batch of appeals

led by D.B. Special Appeal (Writ) No.1439/2019 (Director,

(Uploaded on 06/02/2026 at 01:55:16 PM)

[2026:RJ-JD:6429-DB] (7 of 9) [SAW-295/2023]

Secondary Education v/s Managing Committee, Shree

Shwetambar Jain Secondary School & Anr.). However,

learned counsel for the respondent-institutions is not in a position

to give us the actual dates on which their claim applications were

preferred before the State Government as per Rule 11 of the

Rajasthan Non Government Educational Institutional Rules, 1993

(hereinafter referred to as the 'Rules of `1993') for making

payment of Grant-in-Aid.

Learned counsel very fairly submits that he may be directed

to submit proof of the same before the Executing Court where the

Execution Proceedings are pending. He further submits that if he

is able to satisfy the Executing Court that the claim applications

for grant of Grant-in-Aid remained pending before the State

Government beyond a period of 60 days, the State Government

will be liable to pay the interest on delayed payment of Grant-in-

Aid to the respondent-institutions. He fairly submits that although

there is no period of limitation prescribed for making the aforesaid

payment by the State Government but the period beyond 60 days

appears to be reasonable for award of interest on the delayed

payment.

We have considered the submissions made at the bar and

have gone through the relevant record of the case and the

impugned order dated 26.08.2022. Since, the controversy in the

present appeals is in a narrow compass relating to the fact as

whether the respondent institutions are entitled for interest on

delayed payment of the claims submitted by them before the

State Government, it is necessary to place on record the actual

dates on which the respondent-institutions filed their claim

(Uploaded on 06/02/2026 at 01:55:16 PM)

[2026:RJ-JD:6429-DB] (8 of 9) [SAW-295/2023]

applications before the State Government in accordance with Rule

11 of the Rules of 1993 and the actual dates on which the amount

of Grant-in-Aid was disbursed by the State Government after a

period of 60 days.

It is also noted that there is no period prescribed under the

Rules of 1993 for payment of the amount of Grant-in-Aid to the

respective respondent-institutions on their claim applications.

However, this court feels that a period of 60 days appears to be

just and proper in the facts and circumstances of the present

case. Since, the execution petitions are still pending before the

respective Civil Court, therefore, ends of justice will meet, if the

present batch of Special Appeals is disposed of by modifying the

order dated 26.08.2022 passed by the learned Single Bench to the

extent that if the respondent-Institutions place on record the

exact dates of filing their claim applications before the State

Government for Grant-in-Aid by placing cogent evidence and the

State Government places on record, the exact dates of

disbursement of the amount made in favour of the respondent-

institutions and thereafter, if it is observed by the Executing Court

that the amount of disbursement made by the State Government

is after a period of 60 days from the date of filing claim

applications by the respondent-institutions, the respondent-

institutions will be entitled to claim interest on that delayed

payment. The Executing Court will pass the necessary orders for

payment of interest to be made by the State Government, if the

amount pursuant to the claim applications has been disbursed

after a period of 60 days as mentioned above.

Ordered accordingly.

(Uploaded on 06/02/2026 at 01:55:16 PM)

[2026:RJ-JD:6429-DB] (9 of 9) [SAW-295/2023]

It is made clear that the amount received by the respondent-

institutions shall be disbursed to their employees.

The Stay Applications and other pending applications, if any,

also stand disposed of.

(CHANDRA SHEKHAR SHARMA),J (VINIT KUMAR MATHUR),J 15-24 Anil Singh/-

(Uploaded on 06/02/2026 at 01:55:16 PM)

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