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