Rajasthan High Court – Jodhpur
Pushpa Kanwar vs State Of Raj. & Ors on 22 January, 2009
1
S.B.CIVIL WRIT PETITION NO.158/2009
Pushpa Kanwar
Vs.
State of Rajasthan & Ors.
Date of Order :: 22.01.2009
HON'BLE MR. JUSTICE H.R. PANWAR
Mr. Ramesh Purohit, for the petitioner.
Mr.R.L.Jangid, Addl.Advocate General for the respondents.
Learned counsel for the parties submits that
controversy involved in the instant writ petition stands concluded
by a decision of this Court in S.B.Civil Writ Petition
No.8769/2008; Smt.Vishnu Kanwar Vs. State of Rajasthan &
Ors., decided on 21.11.2008.
A reply to the writ petition has been filed by the
respondent-State. In para 3 of the reply, it has been stated that
the grounds raised by the petitioner stands decided by this Court
in S.B.Civil Writ Petition No.8769/2008; Smt.Vishnu Kanwar Vs.
State of Rajasthan & Ors, decided on 21.11.2008. However,
learned Additional Advocate General submits that thereafter, the
State Government has issued two notifications being notification
No.प.20(22) पश /2005 पर dated 1st January, 2009 and
notification No.श व र /प र./न य0 प 0/पब धक/18547/ 08/10 dated 2nd
January, 2009 and therefore, the respondents may be directed
to proceed in accordance with the said two notifications.
In this view of the matter, the writ petition is allowed
2
in terms of the order of this Court dated 21.11.2008 passed in
S.B.Civil Writ Petition No.8769/2008, Smt.Vishnu Kanwar Vs.
State of Rajasthan & Ors. and keeping in view the notifications
Annexure-R/1 dated 1st January, 2009 and Annexure-R/2 dated
2nd January, 2009, the respondents are directed to consider the
period consumed by the petitioner in undergoing training
necessary for appointment as Prabodhak, the period of leave
sanctioned or the leave availed for the reasons beyond control as
part of teaching experience acquired. The period aforesaid is also
not required to be considered as break in service. As such, the
respondents should act expeditiously to give effect to the select
list relating to the petitioner and also relating to the persons
similarly situated, as far as possible within a period of 15 days
from today by giving appointment to her, if she is otherwise
eligible. It shall be open for the respondents to demand original
documents and other relevant facts from the petitioner to get
satisfied about her claim for the period relating to teaching
experience and leave in question.
(H.R. PANWAR), J.
rp
3
S.B.CIVIL MISC.STAY APPLICATION NO.321/2009
IN
S.B.CIVIL WRIT PETITION NO.158/2009
Date of Order :: 22.01.2009
HON’BLE MR. JUSTICE H.R. PANWAR
Mr. Ramesh Purohit, for the petitioner.
Mr.R.L.Jangid, Addl.Advocate General for the respondents.
Since the writ petition has been allowed, the stay
petition stands disposed of.
(H.R. PANWAR), J.
rp