High Court Rajasthan High Court

Bajrang Singh Rajawat vs State on 6 April, 2010

Rajasthan High Court
Bajrang Singh Rajawat vs State on 6 April, 2010
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR

ORDER
IN
1. S.B. Civil Writ Petition No.1120/1997

Bajrang Singh Rajawat Vs. The State of Rajasthan and Another


2. S.B. Civil Writ Petition No.1118/1997

Omkar Singh Vs. The State of Rajasthan and Another

Date of Order ::: 06.04.2010

Present
Hon'ble Mr. Justice Mohammad Rafiq


Mrs. Namita Parihar, Advocate, for
Shri R.C. Joshi, Counsel for petitioners
Shri S.D. Khaspuria, Additional Government Counsel for respondents
####

By the Court:-

Learned counsel for respondents submits that now petitioners, in both writ petitions, have already retired and there is no question of making any recovery from them.

Learned counsel for petitioners submitted that writ petitions were filed by petitioners at a stage when recovery was yet not made challenging Circular of Government dated 04.12.1996. Learned counsel further submitted that even otherwise this Court, while deciding S.B. Civil Writ Petition No.1090/1997, Gyan Chand Mathur Vs. State of Rajasthan & Others, vide order dated 22.02.2010, held that recovery in such like matters cannot be made. Case of petitioner is squarely covered by the aforesaid judgment.

Having regard to the facts situation narrated above, both writ petitions are disposed of restraining the respondents from making any recovery from petitioners and petitioners are held entitled to avail of benefits which they have already drawn, throughout for all purposes.

Both writ petitions stand disposed of.

(Mohammad Rafiq) J.

//Jaiman//