Rajasthan High Court – Jodhpur
Ms. Sarla Bhargava vs State & Ors on 25 November, 2009
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR
--------------------------------------------------------
CIVIL WRIT No. 7871 of 2008
MS. SARLA BHARGAVA
V/S
STATE & ORS
Mr. SP SHARMA, for the appellant / petitioner
Mr. GR KALLA, A.G.A., for the respondent
Date of Order : 25.11.2009
HON'BLE SHRI N P GUPTA,J.
ORDER
—–
In compliance of the order dated 24.7.2009 Mr. Kalla
informs that the authorities have confirmed that C.M.H.O. had
confirmed the constitution of the Board, and accordingly the
certificate Annexure-12 was issued.
That being the position, no controversy survives
with regard to deciding the matter of sanctioning of the
medical leave for the period of 2.7.2007 to 13.10.2007.
The writ petition is accordingly allowed. The
respondents are directed to sanction the aforesaid leave, and
finalise the pension case of the petitioner within a period of
one month as prayed by Mr. Kalla with all consequential
benefits.
( N P GUPTA ),J.
/Sushil/