Rajasthan High Court – Jodhpur
Ram Kumar vs State & Ors on 22 July, 2008
S.B. CIVIL SECOND APPEAL NO.133/2008 Ram Kumar Vs. State of Rajasthan & Ors. Date of order : 22nd July, 2008 PRESENT HON'BLE DR. JUSTICE VINEET KOTHARI Mr. D.K. Parihar for the appellant. --------- 1. Heard learned counsel. 2. Admittedly the appellant-plaintiff has since retired from the Government job, the learned counsel for the appellant submits that the claim of allowance of Rs.30/- per month in the question would affect his retiral benefits in the form of pension. 3. Both the courts below have concurrently held against him that the said allowance was payable only if the plaintiff had worked on the post of Head Master. Admittedly for the period in question the petitioner was transferred to the other school as Grade II Teacher and did not work as Head Master and, therefore, there was no question of payment of allowance to him. 4. Having heard learned counsel, this Court is satisfied that no substantial questions of law arise in the matter. 5. This appeal is found to be devoid of merit. The same is accordingly dismissed. [ DR. VINEET KOTHARI ], J.
item No.24
babulal/-