High Court Rajasthan High Court

Smt Anita Sharma And Ors vs State Of Raj & Ors on 12 May, 2010

Rajasthan High Court
Smt Anita Sharma And Ors vs State Of Raj & Ors on 12 May, 2010
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. CIVIL WRIT PETITION NO.6720/2010
Smt. Anita Sharma & Ors. vs. State & Ors.

Date of order :	               12/5/2010.

	HON'BLE MR.JUSTICE MOHAMMAD RAFIQ

Shri Anand Sharma for the petitioners.
******		 

This writ petition is wholly misconceived at the instance of the petitioners because the recovery is being made from Kedia Balika Upper Primary School, which can assail the order of recovery.

The petitioner are teachers in the school. They may approach the Rajasthan Non-Government Educational Institution, Tribunal for payment of their salary, if on that basis, the said institute has withheld their salary.

Learned counsel cited two interim order passed by this Court, but they were both passed in the writ petition filed at the instance of the concerned institute wherefrom the recovery was ordered.

The writ petition is dismissed being not maintainable, however, with liberty to the petitioner to approach the Tribunal.

(MOHAMMAD RAFIQ), J.

RS/