Rajasthan High Court – Jodhpur
Amarjeet Kaur vs State & Ors on 21 January, 2010
SBCWP No.9445/2008
1 of 2
S.B. CIVIL WRIT PETITION NO.9445/2008
Amarjeet Kaur v. State of Raj. & ors
Date of order:21st January, 2010
HON'BLE MR JUSICE AJAY RASTOGI
Mr H.S. Sidhu, for the petitioner
Counsel for the petitioner submits that
the controversy, which has been raised in
the instant petition, is covered by the
judgment of this Court in SBCWP
No.1899/2005 decided on 04th August, 2006
and has also been taken note of in SBCWP
No.530/2009 decided on 02nd February, 2009;
making following observation:
"From reading of the proviso above,
it is clear that it nowhere
restricts a widow or a divorced
lady from getting study leave if
she do not acquire required
qualification within a period of
three years. The grant of study
leave is not at all dependent to
the period prescribed for acquiring
the eligibility. As such, I do not
find any just and valid reason to
SBCWP No.9445/2008
2 of 2
deny study leave and other
consequential benefits to the
petitioners.
Accordingly, this petition for
writ is allowed. The respondents
are directed to sanction study
leave to the petitioners and also
to make fixation of the
petitioners in the revised pay
scales. The petitioners are also
declared entitled for getting
annual grade increments in
accordance with the Rules, if they
are not otherwise dis-entitled."
Counsel for the respondents has also not
been able to controvert about the question
being decided by this Court.
In the light of judgment quoted supra,
present writ petition also stands allowed.
The respondents shall ensure compliance of
the order within three months.
[AJAY RASTOGI],J.
mma