1
S.B. Civil Writ Petition No.2348/1996
Smt. Sunder Devi.
vs.
State of Rajasthan and others.
Date : 18.3.2010
HON'BLE MR. PRAKASH TATIA, J.
Mr.PR Bhanwaria, for the petitioner.
Mr.Anil Bachhawat, for the respondents.
– – – – –
Heard learned counsel for the parties.
According to learned counsel for the
petitioner, in view of the Government’s decision
dated 25.1.1992, the petitioner was entitled to
selection grades on completion of 9 years which is
first selection grade, then on completion of 18
years, second selection grade and on completion of
27 years, third selection grade. The petitioner
has not been granted second and third selection
grades.
The respondents submitted reply to the writ
petition and stated that the order of the
Government dated 25.1.1992 was further clarified
vide order dated 3.4.1993 (Annex.R/1). It is also
submitted that whenever promotion is offered to
2
the employee and he refused to accept that
promotion, then such employee is not entitled to
selection grade.
In this case, the petitioner was given first
selection grade and when she was offered
promotion, she refused by her letter dated
29.1.1982, copy of which is placed on record as
Annex.R/2. The petitioner then retired in the year
1995. The circulars of the Government under
consideration are of 1992 and 1993. The fact that
the petitioner was offered promotion has not been
denied inspite of the fact that copy of letter
written by the petitioner has been placed on
record.
In view of the above reasons, I do not find
any merit in this writ petition. Consequently,
this writ petition is hereby dismissed.
(PRAKASH TATIA), J.
S.Phophaliya