In the High Court of Judicature for Rajasthan Jaipur Bench **
Civil Writ Petition No.15351/2009
Pradeep Kr. Indolia Versus State & Ors
Date of Order ::: 04/01/10
Hon’ble Mr. Justice Ajay Rastogi
Mr. Sandeep Saxena, for petitioner.
Counsel inter-alia submits that General Insurance (Rationalisation of Pay Scales & Other Conditions of Service of Development Staff) Amendment Scheme, 2008 has been given effect from 01/04/2003 in consequences whereof, notice has been issued for making recovery from petitioner.
Admit. Issue notice. In the meanwhile, further recovery pursuant to order dt.19/10/09 (Ann.6) & dt.14/10/09 (Ann.7) shall remain stayed till further orders. Stay order will be effective only upon service of notices. After service of notices, connect with CW-12673/09.
(Ajay Rastogi), J.
K.Khatri/p1/
15351CW09Jn04Adm-Rcvry.do