Rajasthan High Court - Jodhpur
Jugal Kishore Sharma vs State Of Rajasthan (2023:Rj-Jd:28440) on 6 September, 2023
Author: Dinesh Mehta
Bench: Dinesh Mehta
[2023:RJ-JD:28440] HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 2509/2019
1. Jugal Kishore Sharma S/o Shri Shukdev Sharma, Aged About 33 Years, Vpo Gadh Bhopji, Via Thoi, Tehsil Khandel, District Sikar, Rajasthan.
2. Mahaveer Bhil S/o Shri Nana Lal Bhil, Aged About 31 Years, Vpo Balicha, Tehsil Kherwada, District Udaipur, Rajasthan.
3. Mool Nath S/o Shri Santa Nath, Aged About 33 Years, Jogiya Basti, Ward No. 9, Loonkaransar, District Bikaner.
4. Virendra Singh S/o Shri Rotan Singh, Aged About 43 Years, Vpo Lisadiya, Tehsil Shrimadhopur, District, Sikar, Rajasthan.
5. Ankita Pandiya D/o Shri Madan Lal Pandiya, Aged About 40 Years, E-16, Ashoknagar, Housing Board -3, District Dungarpur, Rajasthan.
6. Ajay Sen S/o Shri Radheyshyam Sen, Aged About 35 Years, Azad Nagar, Gajsingh Ki Badi, Rampura Road, District Udaipur, Rajasthan.
7. Richa Kumari Sharma D/o Shri Arvind Kumar Sharma, Aged About 33 Years, C-25, Aadarsh Nagar, University Road, District Udaipur, Rajasthan.
8. Jai Shree Meena D/o Shri Bhagwan Das Meena, Aged About 33 Years, Masaro Li Oari, Tehsil Rishabhdev, District Udaipur, Rajasthan.
9. Pushpa Kumari Meena D/o Shri Prem Narayan Meena, Aged About 26 Years, Village Mithi Mahudi, Post Chhani, Tehsil Kherwara, District Udaipur, Rajasthan.
----Petitioners Versus
1. State Of Rajasthan, Through The Secretary, Department Of Education, Government Of Rajasthan, Jaipur, Rajasthan.
2. The Secretary, Rural Development And Panchayati Raj Department, Government Of Rajasthan, Jaipur.
3. Director, Elementary Education, Bikaner.
4. The District Education Officer (Elementary Education), Udaipur.
(Downloaded on 12/11/2023 at 05:35:30 AM)
[2023:RJ-JD:28440] (2 of 5) [CW-2509/2019]
----Respondents
For Petitioner(s) : Mr. Tanwar Singh
For Respondent(s) : Mr. K.K. Bissa
JUSTICE DINESH MEHTA
Order
06/09/2023
1. By way of the present writ petition, the petitioners have challenged the orders dated 01.02.2019 and 4.02.2019, whereby the respondents have reviewed the earlier order by which actual/notional benefits were granted to the petitioners. By way of impugned order, the recovery of the amount paid in excess has also been initiated.
2. Learned counsel for the petitioners submitted that the petitioners have not mislead or misrepresented and benefits which were granted to them by the respondent - State was in accordance with law. It was submitted that the issue involved in the present writ petition has already been set at rest by the co-
ordinate Bench of this Court vide its judgment dated 13.08.2019 in the case of Dal Chand Jat vs. The State of Rajasthan & Ors. : S.B. Civil Writ Petition No. 3063/2019.
3. Mr. K.K.Bissa, learned counsel for the respondents submitted that an appeal has been preferred by the State against the judgment in the case of Dal Chand Jat (supra) and the same is pending consideration and therefore, the present writ petition be kept pending.
(Downloaded on 12/11/2023 at 05:35:30 AM)[2023:RJ-JD:28440] (3 of 5) [CW-2509/2019]
4. However, learned counsel for the respondents was not in a position to dispute the position of law, as has been settled by this Court in the case of Dal Chand Jat (supra).
5. Having heard learned counsel for the parties and considering the submissions made at the bar, this Court is of the view that no fruitful purpose would be served by keeping the matter pending, particularly when an interim order has been passed in petitioners' favour by this Court on 21.02.2019.
6. In the case of Dal Chand Jat (supra), this Court has held thus:
"After hearing counsel for the parties and perusing record of the case, this Court finds that the purport of the case law mentioned above are that the petitioners, who were equally entitled and eligible to be appointed on the post of Teacher Gr.-III where out of advertisement of 2012-2013 at level I and level II for various subjects are to be treated at par with each other. The discrimination on account of joining duties due to various bone of contentions relating to eligibility and qualifications have been nullified by aforesaid judgments, including in the case of Hemlata Shrimali (supra) and since all the candidates who are now found eligible and as per existing case law and the judgments of the Apex Court, they have to be treated at par with each other. There cannot be any doubt regarding expressions made by this Court in the previous litigation that these all the petitioners who stand in merit and who have qualified 2012-2013 recruitment for the post of Teacher Grade-III would be entitled for the (Downloaded on 12/11/2023 at 05:35:30 AM) [2023:RJ-JD:28440] (4 of 5) [CW-2509/2019] notional benefits for the purpose including pay fixation and seniority from the date their equivalent or lesser merit person in that phase of recruitment was given such benefits. This Court also finds that focal averment raised by the respondents that no monetary benefits can be accorded to the petitioners for the period when they were not actually discharging services, is also a consistently answered in the precedent of law laid down by this Court. Thus, taking strength from the same precedent of law as cited by counsel for the parties, these petitions are disposed off with a direction to the respondents that petitioners shall be paid the notional benefits, including benefits of seniority and pay fixation from the stage when the appointment of persons at the same or lesser merit were appointed. However, no monetary benefits where the petitioners not having discharged actual services would be payable.
Needless to say that any notional fixation or any notional benefits which has resulted into current payment and current position where the petitioners are discharging their services, shall not be recovered and shall be continued to be paid.
In view of the aforesaid, it is directed that no recovery in line with the aforesaid observations be made from the petitioners."
7. In view of the aforesaid, the writ petition is allowed.
8. The impugned orders dated 01.02.2019 and 4.02.2019 are quashed and set aside qua the petitioners.
(Downloaded on 12/11/2023 at 05:35:30 AM)[2023:RJ-JD:28440] (5 of 5) [CW-2509/2019]
9. Stay application also stands disposed of, accordingly.
(DINESH MEHTA),J 381-akansha/-
(Downloaded on 12/11/2023 at 05:35:30 AM)Powered by TCPDF (www.tcpdf.org)