High Court Rajasthan High Court

Dr Kishan Singh Rathore vs State Of Rajasthan&Ors on 4 January, 2010

Rajasthan High Court
Dr Kishan Singh Rathore vs State Of Rajasthan&Ors on 4 January, 2010
    

 
 
 

 	                In the High Court of Judicature for Rajasthan 
				                 Jaipur Bench 
					                  **

Civil Writ Petition No.16062/2009
Dr. Kishan S.Rathore Versus State & Ors

Date of Order ::: 04/01/10

Hon’ble Mr. Justice Ajay Rastogi

Dr. YC Sharma, for petitioner
Counsel inter-alia submits that petitioner was promoted to the post of Dy. Director against vacancy of Yr 2006-07 upon the recommendations of DPC and while holding the said post, he retired from service but as is evident from Pension Payment order issued on 09/10/09 (Ann.2), his retiral dues have been computed treating him to be Sr. Medical Officer, which according to him appears to be incorrect and that apart, benefit of sixth pay commission as well as consequential revision of pensionary dues have also not been extended to him despite legal notice served.
Issue notice alongwith a copy of this order, returnable within four weeks, as to why petition may not be finally disposed of at admission stage. Notices be given Dasti, if desired. List after service.

(Ajay Rastogi), J.

K.Khatri/p1/
16062CW09-Jn04-Is.doc