Rajasthan High Court – Jodhpur
Management Comittee,Bal Vidya … vs Raj. Non Govt.Education Tribunal on 5 March, 2009
S.B. C.W.P. No.3926/1999
Management Committee, Bal Vidhya Bhawan Middle School
v.
Rajasthan Non-Government Educational Institutions Tribunal
& others
Date of order: 05.03.2009
HON'BLE MR JUSTICE GOVIND MATHUR
None present, for the petitioner
Mr Vijay Mehta, for the respondents
Mr Hemant Choudhary, Government Counsel
The controversy involved in this petition for writ is no more
res integra in view of Full Bench judgment of this Court in S.R.
Higher Secondary School & anr v. Raj. Non-Government Educational
Institutions Tribunal, Jaipur and 23 others [2002 (3) WLC (Raj) 586].
In the case aforesaid, Full Bench of this Court declared
teachers working with non-government aided institutions entitled
to be treated at par with the teachers working in government
schools. Accordingly, the judgment dated 25th January, 1999
whereby direction was given for grant of selection scale to
respondent No.2 suffers from no error.
The issue regarding grant of gratuity is also no more res
integra as this Court has already taken a view that the teachers
working in non-government aided institutions are entitled to
receive gratuity as per provisions of rule 82 of the Rajasthan
Non-Government Educational Institutions (Recognition, Aid and
other Service Conditions) Rules, 1993.
Accordingly, this petition for writ is dismissed. It is
expected from the respondents that they shall make compliance
of the judgment passed by learned Tribunal expeditiously, as far
as possible within period of six months from today.
[GOVIND MATHUR],J.
mma