Rajasthan High Court – Jodhpur
Ram Kumar vs State & Ors on 22 July, 2008
S.B. CIVIL SECOND APPEAL NO.133/2008
Ram Kumar Vs. State of Rajasthan & Ors.
Date of order : 22nd July, 2008
PRESENT
HON'BLE DR. JUSTICE VINEET KOTHARI
Mr. D.K. Parihar for the appellant.
---------
1. Heard learned counsel.
2. Admittedly the appellant-plaintiff has since retired from
the Government job, the learned counsel for the appellant submits
that the claim of allowance of Rs.30/- per month in the question
would affect his retiral benefits in the form of pension.
3. Both the courts below have concurrently held against
him that the said allowance was payable only if the plaintiff had
worked on the post of Head Master. Admittedly for the period in
question the petitioner was transferred to the other school as Grade II
Teacher and did not work as Head Master and, therefore, there was no
question of payment of allowance to him.
4. Having heard learned counsel, this Court is satisfied that
no substantial questions of law arise in the matter.
5. This appeal is found to be devoid of merit. The same is
accordingly dismissed.
[ DR. VINEET KOTHARI ], J.
item No.24
babulal/-