Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dal Chand Menaria vs State Of Rajasthan
2021 Latest Caselaw 5297 Raj

Citation : 2021 Latest Caselaw 5297 Raj
Judgement Date : 24 February, 2021

Rajasthan High Court - Jodhpur
Dal Chand Menaria vs State Of Rajasthan on 24 February, 2021
Bench: Dinesh Mehta

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 3469/2021

Dal Chand Menaria S/o Prithvi Raj, Aged About 56 Years, Village Gawardi, Tehsil Railmagra, District Rajsamand.

----Petitioner Versus

1. State Of Rajasthan, Through The Principal Secretary, School Education, Government Of Rajasthan, Secretariat, Jaipur.

2. The Joint Secretary, Siksha (Group-Ii) Department, Government Of Rajasthan, Secretariat, Jaipur.

3. The Director, Secondary Education, Government Of Rajasthan Bikaner.

4. Joint Director, School Education, Government Of Rajasthan, Bhupalpura, Udaipur.

5. The Chief District Education Officer, Rajsamand.

----Respondents

For Petitioner(s) : Mr. Rakesh Arora

JUSTICE DINESH MEHTA

Judgment

24/02/2021

1. Mr. Rakesh Arora, learned counsel for the petitioner, submits

that vide order dated 15.02.2021 the petitioner has been

transferred to Sri Ganganagar, which is about 750 km from

petitioner's present place of posting i.e. Rajsamand.

2. It is contended by Mr. Arora that though four posts are lying

vacant in or around Rajsamand, yet petitioner has been

transferred to Sri Ganganagar.

3. Without interfering with the impugned order dated

15.02.2021, the writ petition is disposed of with a direction to the

(2 of 2) [CW-3469/2021]

petitioner to file a representation before the competent authority,

while highlighting his grievance and pointing out vacant posts at

nearby place, along with certified copy of the order instant, within

a period of two weeks.

4. In case, a representation is so addressed within the aforesaid

period, the competent authority shall consider and decide the

same in accordance with law; however, in no case later than four

weeks from the date of receipt of the representation.

5. It is made clear that aforesaid direction to decide the

representation has been issued only with a view to ensure

expeditious redressal of petitioner's grievance. The same may not

be construed to be an order to decide the representation in a

particular manner.

6. The stay application also stands disposed of accordingly.

(DINESH MEHTA),J 150-A.Arora/-

Powered by TCPDF (www.tcpdf.org)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter