!! 1 !!
IN THE HIGH COURT OF JUDICATURE FOR
RAJASTHAN AT JODHPUR
:ORDER:
D.B. CIVIL WRIT PETITION NO.2781/2000
(U.O.I. & Ors. Vs. The Central Administrative Tribunal, Jodhpur & Anr.)
Date of Order :: 24.02.2010.
HON’BLE MR. JUSTICE A.M. KAPADIA
HON’BLE MR. JUSTICE GOPAL KRISHAN VYAS
Mr.Ravi Bhansali, for the petitioners.
Mr.A.K. Rajvanshi, for the respondents.
Heard learned counsel for the parties.
In this writ petition, the petitioner-department
has challenged the validity of the judgment rendered by
the Central Administrative Tribunal, Jodhpur in Original
Application No.123/1998 dated 13th January, 2000.
After perusal of the judgment, we are of the
view that no error has been committed by the learned
Tribunal while deciding the original application filed by the
applicant-respondent No.2.
However, it is required to be observed that in
pursuance of the judgment rendered by the learned
Tribunal, the benefit has already been extended to the
respondent-employee. On this ground also this writ
petition deserves to be dismissed.
In this view of the matter, this writ petition is
dismissed.
(GOPAL KRISHAN VYAS), J. (A.M. KAPADIA), J.
A.K. Chouhan/-